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 14(2)] [Section 14] [Entire Act] State of Himachal Pradesh - Subsection Section 14(2)(b) in The Himachal Pradesh Restitution of Mortgaged Lands Act, 1976 (b)the procedure by which the Collector shall deal with such petitions under section 5, 6 and 7 of the Act and assess compensation, if any;