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 86Q] [Entire Act] State of Bihar - Subsection Section 86Q(2) in The Bihar and Orissa Local Self-Government Act, 1885 (2)Every owner of such cart shall, in the prescribed manner, pay the full amount of the tax due from him under sub-section (1) to the prescribed authority.