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 95(2)] [Section 95] [Entire Act] State of Bihar - Subsection Section 95(2)(d) in The Bihar Prohibition And Excise Act, 2016 (d)prescribing the procedure for appointment of Special Public Prosecutors or Additional Public Prosecutors;