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 159] [Entire Act] State of Himachal Pradesh - Subsection Section 159(d) in The Himachal Pradesh Panchayati Raj Act, 1994 (d)'corrupt practice' means any of the practices specified in section 180;