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 5(2)] [Section 5] [Entire Act] State of Jharkhand - Subsection Section 5(2)(iii) in The Essential Commodities (Bihar Amendment) Act, 1977 (iii)in the case of any other essential commodity, in accordance with the provisions of sub-section (3) of Section 3."