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 2(14)] [Section 2] [Entire Act] State of Jharkhand - Subsection Section 2(14)(f) in The Bihar Coal Mining Area Development Authority Act, 1986 (f)any person, who is liable to pay to the owner rent, damage or any kind of payment for the use and occupation of any land.