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 3(7)] [Section 3] [Entire Act] State of Bihar - Subsection Section 3(7)(iii) in The Bihar Private Forest Act, 1947 (iii)any mortgagee in possession, lessee, receiver appointed by a competent Court and any person holding any property in trust;