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 80(2)] [Section 80] [Entire Act] State of Jharkhand - Subsection Section 80(2)(a) in Bihar Excise Act, 1915 (a)the Collector or an Excise Officer empowered under section 77, subsection (2), to investigate the case, or