Section 73(2)(b) in Rajasthan Municipalities Act, 2009
(b)If after examination of the record and after giving to the persons interested in such proposal, a reasonable opportunity of being heard, the State Government or the officer authorized as aforesaid, is satisfied that the proposal to lease, sell, regularize, allot or transfer of the Municipal land or Government land is not in accordance with or is in contravention of the provisions of this Act, it may by order published in the Official Gazette, modify, cancel or rescind wholly or in part the proposal made for lease, sale, regularization, allotment or transfer of the Municipal land or Government land or any action or proceeding taken in pursuance thereof or may give any other direction as may be deemed proper.