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 10(6)] [Section 10] [Entire Act] State of Rajasthan - Subsection Section 10(6)(iv) in Rajasthan Land Revenue (Allotment of Land for Setting up of Wind Farm) Rules, 2006 (iv)sub-lease period shall not exceed the remaining period, of the original or renewed lease period, as the case may be;