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 Jharkhand - Subsection Section 4(2)(b) in The Bihar Prohibition Act, 1938 (b)generally assist the Collector or other Prohibition authority in charge of the district, as the case may be, in carrying out the objects of this Act.