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 3(1)] [Section 3] [Entire Act] State of Rajasthan - Subsection Section 3(1)(c) in The Family Courts (Rajasthan) Rules, 1991 (c)by appointment of a person eligible under clauses (b) and (c) of sub-section (3) of section 4 of the Act.