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 2(1)] [Section 2] [Entire Act] State of Rajasthan - Subsection Section 2(1)(j) in Rajasthan Stamp Rules, 1955 (j)[ "District Level Committee" means the committee constituted by the State Govt, for a district from time to time for the purpose of determining the market value of the land.] [Inserted by Notification 27-6-1992 (29-6-1992).]