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 311(1)] [Section 311] [Entire Act] State of Rajasthan - Subsection Section 311(1)(f) in Rules of the High Court of Judicature for Rajasthan, 1952 (f)the ground or grounds, numbered consecutively, of objection to the order from which the appeal or revision is filed: and