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 64(2)] [Section 64] [Entire Act] State of Jharkhand - Subsection Section 64(2)(b) in The Bihar Co-operative Societies Act, 1935 (b)any fee payable under the law of registration for the time being in force. In this sub-section "Collecting Government" has the same meaning as in the Indian Stamp Act, 1899.