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 378(1)] [Section 378] [Entire Act] State of Bihar - Subsection Section 378(1)(b) in The Bihar Municipal Act, 2007 (b)any objection thereto, in writing, shall be received by such authority or officer, as such authority or officer may consider reasonable.