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 32(3)] [Section 32] [Entire Act] State of Assam - Subsection Section 32(3)(b) in The Bengal Public Demands Recovery Act, 1913 (b)by the Certificate Officer, or the Collector on the ground of his suffering from any serious illness.