Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 15] [Entire Act]

State of Bihar - Subsection

Section 15(2) in The Bihar (Coal Mining) Area Development Authority Act, 1986

(2)After preparation of the Map and the Register, the Chief Town Planner shall submit the same to the Government and shall follow the procedure and exercise the powers of the Authority under section 14 of the Act.