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 4(3)] [Section 4] [Entire Act] State of Rajasthan - Subsection Section 4(3)(b) in The Rajasthan Land Reforms and Acquisition of Land Owners Estates Act, 1963 (b)where the village is not a settled village, be the amount determined in the manner specified in section 5.