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 3] [Entire Act]

State of Bihar - Subsection

Section 3(2) in Bihar Agriculture Land (Conversion for Non-Agriculture Purposes) Act, 2010

(2)An application for such conversion of the agriculture land for non-agriculture purpose shall be made before the Competent Authority in the form prescribed along with conversion fee as specified under Section 4.