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 28 in Rajasthan Official Trustees Rules, 1956

28. Prescribed authority under Section 24.

- The Secretary to the State Government in the Judicial Department shall be the prescribed authority for the purposes soft Section 24 of the Act.