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 88(4)] [Section 88] [Entire Act] State of Jharkhand - Subsection Section 88(4)(a) in The Bihar Coal Mining Area Development Authority Act, 1986 (a)where permission under Chapter V has not been granted for carrying out the said development, the Authority may postpone the assessment of the Development Charge;