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 2(1)] [Section 2] [Entire Act] State of Bihar - Subsection Section 2(1)(l) in Bihar Police Act, 2007 (l)"Place of public amusement and public entertainment" means the place where people can enter by paying a fee or without paying the fee and this includes: