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 58A] [Entire Act] State of Bihar - Subsection Section 58A(3) in The Bihar Motor Vehicles Rules, 1992 (3)The Appellate Authority may give any person interested in the appeal a copy of any document connected with the appeal, on payment of a fee prescribed under Rule 44.