Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(8) in The Rajasthan Municipalities (Election) Rules, 1994

(8)Where a ward becomes common to be reserved for Scheduled Castes & Scheduled Tribes, then it will be reserved for Scheduled Castes or Scheduled Tribes, as the case may be, whichever, has higher percentage of Scheduled Castes or Scheduled Tribes.