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)(i) in Bihar Consolidation of Holdings and Prevention of Fragmentation Act, 1956 (i)in the district of the Santhal Parganas a village headman in respect of his private holding, if any; and