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 218(1)] [Section 218] [Entire Act] State of Jharkhand - Subsection Section 218(1)(f) in Civil Court Rules of the High Court of Judicature at Patna (f)Applications under section 78 of the Village Administration Act, 1922 (III of 1922), and under sections 70 and 73 of the *Bihar Panchayat Raj Act (VIII of 1948)].