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 197] [Entire Act] State of Rajasthan - Subsection Section 197(2) in Rajasthan Land Revenue Act 1956 (2)The general principles and conditions of valuation having been settled, the Patwari shall work out the value of each plot accordingly.