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 156(2)] [Section 156] [Entire Act] State of Himachal Pradesh - Subsection Section 156(2)(a) in The Himachal Pradesh Municipal Corporation Act, 1994 (a)where the amount of compensation can be fixed by agreement, it shall be paid in accordance with such agreement ;