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 2(4)] [Section 2] [Entire Act] State of Jharkhand - Subsection Section 2(4)(b) in The Bihar Collective Fines (Imposition) Act, 1982 (b)The District Magistrate may at any time transfer the petition for disposal to the Sub-divisional Magistrate or any other officer specially empowered in this behalf.