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 6A(3)] [Section 6A] [Entire Act] State of Rajasthan - Subsection Section 6A(3)(a) in Rajasthan Finance Act, 2007 (a)to meet revenue or capital expenditure in a year wherein tax receipts of the State, comprising of its own t axes and share in central taxes, are estimated to be less than 109 over the previous year;