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 5(2)] [Section 5] [Entire Act] State of Bihar - Subsection Section 5(2)(xi) in The Bihar and Orissa Aerial Ropeways Act, 1924 (xi)such other matters as the [State] [Substituted by Adaptation of Laws Order.] Government may deem necessary.