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 5(3)] [Section 5] [Entire Act] State of Jharkhand - Subsection Section 5(3)(f) in The Bihar Coal Mining Area Development Authority Act, 1986 (f)Two members nominated by the State Government of which one shall be Scheduled Caste and one shall be Scheduled Tribe;