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 42(1)] [Section 42] [Entire Act] State of Himachal Pradesh - Subsection Section 42(1)(c) in The Himachal Pradesh Excise Act, 2011 (c)not less than twenty thou sand rupees to the person tor any other consequential injury.