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] [Section 155] [Entire Act]

State of Bihar - Subsection

Section 155(f) in The Bihar Municipal Act, 2007

(f)by a certificate, distress warrant or body warrant under any law for the time being in force regulating the recovery of any dues as public demand.