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 12(2)] [Section 12] [Entire Act] State of Jharkhand - Subsection Section 12(2)(ii) in Bihar Consolidation of Holdings and Prevention of Fragmentation Act, 1956 (ii)the manner in which such interest or right is likely to be adversely affected; and