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 60(2)] [Section 60] [Entire Act] State of Bihar - Subsection Section 60(2)(a) in Santhal Parganas Tenancy (Supplementary Provisions) Act, 1949 (a)in the case of a Deputy Collector or a Sub-divisional Officer, the permission of the Deputy Commissioner; and