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 15A] [Entire Act] State of Himachal Pradesh - Subsection Section 15A(3) in Himachal Pradesh Motor Vehicles Taxation Act, 1972 (3)No order shall be passed under sub-section (1) of this section which adversely affects any person unless as such person has been given a reasonable opportunity of being heard.]