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] [Entire Act]

State of Bihar - Section

Section 88 in Bihar Chaukidari Manual

88.

A panchayat applying for the appointment of a TahsildarshaW be required to file a written list of the arrears to be collected and an explanation why it is impossible to realise them by the ordinary process of distraint.