Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Rajasthan - Section

Section 4 in The Rajasthan Municipal (Subordinate and Ministerial Service) Rules, 1963

4. Interpretation.

- Unless the context otherwise requires, the Rajasthan General Clauses Act, 1955 (Rajasthan Act No. VIII of 1955), shall apply for the interpretation of these rules as it applies for the interpretation of the Rajasthan Act.Part-II 5. Composition of the strength of service.- The strength of the service shall be such as may be fixed by the Board with the prior approval of the Government from time to time.