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 285] [Entire Act] State of Rajasthan - Subsection Section 285(3) in The General Rules (Civil), 1986 (3)that the items in the Register of Repayments of Deposits have been properly written off in the Register of Receipts of Deposits (Reg. 16).