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 43(1)] [Section 43] [Entire Act] State of Bihar - Subsection Section 43(1)(b) in The Bihar Municipal Election Rules, 2007 (b)a declaration regarding conviction by Court of law or criminal cases pending in any court of law;