Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 888] [Entire Act] State of Rajasthan - Subsection Section 888(2) in Rules of the High Court of Judicature for Rajasthan, 1952 (2)If and when any change in the scale of charges mentioned in sub-rule (1) becomes necessary, the Registrar may. with the approval of the Chief Justice, make such change.