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 34(4)] [Section 34] [Entire Act] Union of India - Subsection Section 34(4)(a) in Bihar Reorganisation Act, 2000 (a)before the appointed day, in any proceeding to the High Court of Jharkhand by virtue of sub-section (2), or