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 1] [Section 270] [Entire Act] State of Bihar - Subsection Section 270(2) in The Bihar Municipal Act, 2007 (2)If the Chief Municipal Officer is satisfied with the application and the particulars under sub-section (1), he may register such place on such terms and conditions as may be provided by Regulations.