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 4(2)] [Section 4] [Entire Act] State of Bihar - Subsection Section 4(2)(g) in The Bihar State Commission for Women Act, 1999 (g)A vacancy caused under sub-section (2) or otherwise shall be filled by fresh nomination.