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 144(1)] [Section 144] [Entire Act] State of Bihar - Subsection Section 144(1)(c) in The Bihar and Orissa Local Self-Government Act, 1885 (c)holding a debenture or being otherwise concerned in loan raised by, or on behalf of the authority.