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 128(2)] [Section 128] [Entire Act] State of Jharkhand - Subsection Section 128(2)(i) in The Bihar Coal Mining Area Development Authority Act, 1986 (i)the periodical amendment of Development Plans, upon the expiration of the period of which such an amendment may be made;