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 3(2)] [Section 3] [Entire Act] State of Rajasthan - Subsection Section 3(2)(xii) in Rajasthan Ropeway Rules, 2000 (xii)proper receipt or ticket of charges or fair collected by the servants of the promoter is given to the persons using the rope ways for carriage of persons, animals or goods.