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 12A] [Entire Act] State of Bihar - Subsection Section 12A(vii) in The Bihar Finance Service Rules, 1953 (vii)unruly behaviour in the examination hall or violating any instruction issued by the Commission;