Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 33(3)] [Section 33] [Entire Act]

State of Bihar - Subsection

Section 33(3)(ii) in Bihar Excise Act, 1915

(ii)in the case of a district board, all objections (if any) to proposals contained in the list which may be received by the Chairman from members of the district board, the Chairman of any local board; and