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 109] [Entire Act] State of Bihar - Subsection Section 109(4) in The Bihar Panchayat Raj Act, 2006 (4)Any order passed under sub-section (1) shall be promptly given effect to by the concerned local authorities.