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 177(1)] [Section 177] [Entire Act] State of Rajasthan - Subsection Section 177(1)(h) in The Rajasthan District Boards Act, 1954 (h)the amount and nature of the security to be furnished by a servant of a Board from whom it is deemed expedient to require security;