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 164(2)] [Section 164] [Entire Act] State of Rajasthan - Subsection Section 164(2)(g) in Rajasthan Land Revenue Act 1956 (g)the total amount of rent assessed for each holding, along with any adjustment or orders made under sections 161 and 162.