Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 42] [Entire Act]

State of Himachal Pradesh - Subsection

Section 42(2) in The Himachal Pradesh Tenancy And Land Reforms Rules, 1975

(2)The repeal of the rules referred to in sub-rule (1) shall not affect their previous operation or anything done thereunder.