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 222] [Entire Act] State of Rajasthan - Subsection Section 222(3) in Rajasthan Municipalities Act, 2009 (3)The expenses referred to in sub-Section (2) shall be recoverable from the person or persons liable therefore as an arrear of tax under this Act.