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 14(2)] [Section 14] [Entire Act] State of Bihar - Subsection Section 14(2)(c) in The Bihar Government Premises (Rent Recovery and Eviction) Act, 1956 (c)the manner in which damages under Section 5 may be assessed and the matter which may be taken into account in assessing such damages;