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 3(3)] [Section 3] [Entire Act] State of Rajasthan - Subsection Section 3(3)(b) in Rajasthan Cinemas (Regulation) Rules, 1959 (b)A temporary licence in respect of a temporary building may be granted in the first instance for a period of one year which can be extended upto five years: