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 42(1)] [Section 42] [Entire Act] State of Jharkhand - Subsection Section 42(1)(f) in Bihar Excise Act, 1915 (f)where a licence, permit or pass has been granted on the application of the holder of an exclusive privilege granted under section 22 on the requisition in writing of such holder; or