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] [Entire Act]

State of Rajasthan - Section

Section 5 in Rajasthan Bhamashah (Direct Transfer of Public Welfare Benefits and Delivery of Services) Rules, 2018

5. Submission of information.

(1)The family seeking enrolment shall be required to submit its demographic information and record of entitlement in Form-I and details of Identification Verification Documents in Form-II along with self attested copies of supporting documents for proof of identity, address, entitlement record and other information at an enrolment centre or through online portal provided by the Authority for this purpose.
(2)An indicative list of supporting documents to be accepted for verification of different information is specified in the Schedule.