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 231] [Entire Act] State of Rajasthan - Subsection Section 231(1) in Rajasthan Panchayati Raj Rules, 1996 (1)The person in-charge of cash shall give adequate and valid security commensurate with the amount of cash likely to be kept in his custody.