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 90(4)] [Section 90] [Entire Act] State of Jharkhand - Subsection Section 90(4)(ii) in The Bihar Coal Mining Area Development Authority Act, 1986 (ii)the owner of premises supplied at such rates as may be determined by the Government in this behalf, but not exceeding Rupees Four per thousand gallons.