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 126 in Rajasthan District Board Account Rules

126.

With regard to the execution of works verbal orders shall not be given but where such orders are given they shall be confirmed in writing as soon as possible.