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 60(1)] [Section 60] [Entire Act] State of Jharkhand - Subsection Section 60(1)(c) in The Bihar Children Act, 1982 (c)any penalty, forfeiture or punishment incurred in respect of any offence commuted against the law so repealed; or