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 Bihar - Subsection Section 8(3)(iii) in The Bihar Consolidation of Holdings and Prevention of Fragmentation Rules, 1958 (iii)in fixing the time when a tenant will enter into possession over any land allotted to him as provided under sub-section (1) of Section 14;