Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 103] [Entire Act]

State of Jharkhand - Subsection

Section 103(4) in The Bihar Coal Mining Area Development Authority Act, 1986

(4)For the purpose of enabling any document to be served on the owner of any property, the Secretary to the Authority or any other officer authorised by the Authority in this behalf may, by notice in writing, require the occupier (if any) of the property to state the name and address of the owner thereof.