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 150(1)] [Section 150] [Entire Act] State of Rajasthan - Subsection Section 150(1)(d) in Rajasthan Municipalities Act, 2009 (d)the aggregate amount which has been applied for the purpose of repayment of the loan under Section 149.