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 269(1)] [Section 269] [Entire Act] State of Bihar - Subsection Section 269(1)(i) in The Bihar Municipal Act, 2007 (i)reopen for the interment of a corpse or of any part of a corpse a grave or vault already occupied, without the written permission of the Chief Municipal Officer,