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 37(1)] [Section 37] [Entire Act] State of Himachal Pradesh - Subsection Section 37(1)(b) in The Himachal Pradesh Town and Country Planning Act, 1977 (b)where permission related to a change of use of land, no such order shall be passed at any time after the change has taken place.