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 86] [Entire Act]

State of Bihar - Subsection

Section 86(d) in Bihar Regional Development Authority Act, 1974

(d)for eviction and recovery of immovable property and damages, compensation and mesne profits or rents, past and future;