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 98(4)] [Section 98] [Entire Act] State of Jharkhand - Subsection Section 98(4)(b) in Bihar Factories Rules, 1950 (b)if he is a member of two such bodies, be the body which the appellant desires should appoint such assessor; and