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 4] [Entire Act]

State of Rajasthan - Subsection

Section 4(ii) in Rules for Grant of Financial Aid to Probationers

(ii)The Chief Controlling Authority shall have the authority to sanction the amount to the extent of Rs. 250/-in case the amount of aid admissible under Rule 3(ii) and 4(i) is considered to be insufficient by the Chief Probation Officer.