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(6)] [Section 3] [Entire Act] State of Arunachal Pradesh - Subsection Section 3(6)(a) in Arunachal Pradesh Property Rights to Slum Dwellers Act, 2012 (a)The allotment shall stand automatically cancelled on the date of such transfer;