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 11(3)] [Section 11] [Entire Act] State of Jharkhand - Subsection Section 11(3)(i) in Bihar Consolidation of Holdings and Prevention of Fragmentation Act, 1956 (i)to declare that any land specifically assigned for any public purposes ceases to be so assigned and to assign any other land for such public purposes: