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 4 in The Reserved Forest Rules, 1957

4. Burning of debris.

- After making fresh clearing of an area, if debris are burnt, they shall be burnt in such a manner that there is no danger of any fire spreading into the area not cleared.