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 37(4)] [Section 37] [Entire Act] State of Jharkhand - Subsection Section 37(4)(a) in The Bihar Coal Mining Area Development Authority Act, 1986 (a)The notice shall be of no effect pending the final determination or withdrawal of the application or the appeal.