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 26(3)] [Section 26] [Entire Act] State of Bihar - Subsection Section 26(3)(ii) in Bihar and Orissa Public Demands Recovery Act, 1914 (ii)the power to annul shall be exercisable only in the manner directed under that Chapter.