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 17A(2)] [Section 17A] [Entire Act] State of Rajasthan - Subsection Section 17A(2)(i) in The Rajasthan Colonisation (Bhakra Project Government Land Allotment and Sale) Rules, 1955 (i)landless persons belonging to the Scheduled Castes or Scheduled Tribes;