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 25AA] [Entire Act] State of Rajasthan - Subsection Section 25AA(1) in Rajasthan Motor Vehicles Taxation Rules, 1951 (1)that the motor vehicle was restrained from plying by the Competent Court or Authority;