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 3(1)] [Section 3] [Entire Act] State of Himachal Pradesh - Subsection Section 3(1)(c) in The Himachal Pradesh Restitution of Mortgaged Lands Act, 1976 (c)any dues or any fixed percentage of the land revenue payable by an inferior land-owner to a superior land-owner;