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 8(3)] [Section 8] [Entire Act] State of Jharkhand - Subsection Section 8(3)(iv) in The Bihar Consolidation of Holdings and Prevention of Fragmentation Rules, 1958 (iv)in fixing the compensation for standing crops under [sub-section (1) of Section 19] [Substituted by S.O., 1461 dated 26.8.1976.].