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] [Section 16] [Entire Act]

State of Rajasthan - Subsection

Section 16(7) in Rajasthan Habitual Offenders Rules, 1955

(7)Where a duplicate identity card is lost or damaged or becomes spoil-ed or worn out, the same procedure as is prescribed above for the issue of duplicate shall be followed, but the card so issued shall be marked 'Second duplicate'.