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(4) in The Rajasthan Municipalities (Election) Rules, 1994

(4)The Officer shall allocate the number of seats reserved for Scheduled Castes (including one-third of such seats reserved for women, belonging to Scheduled Castes) serially to the wards bearing special serial number for Scheduled Castes.