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 47(3)] [Section 47] [Entire Act] State of Rajasthan - Subsection Section 47(3)(ii) in The Rajasthan Gram Dan Act, 1971 (ii)all its members including the President of the Gram Sabha shall be deemed to have vacated their offices.