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 14(4)] [Section 14] [Entire Act] State of Jharkhand - Subsection Section 14(4)(a) in The Bihar Electricity Duty Rules, 1949 (a)to the Deputy Commissioner, if the order sought to be revised is one; passed by any authority not above the rank of Assistant Commissioner.