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 546(2)] [Section 546] [Entire Act] State of Jharkhand - Subsection Section 546(2)(b) in Civil Court Rules of the High Court of Judicature at Patna (b)the name and number of each book removed from the library on that day and not returned before the close of the day;