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 13(5)] [Section 13] [Entire Act] State of Rajasthan - Subsection Section 13(5)(b) in Rajasthan Municipalities Act, 2009 (b)is ordinarily resident in a ward of the Municipality, shall be entitled to be registered in the electoral roll for that ward.