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(6)] [Section 14] [Entire Act] State of Himachal Pradesh - Subsection Section 14(6)(d) in The Himachal Pradesh Value Added Tax Act, 2005 (d)renew a certificate of registration for such period and in the manner and on payment of such fee as may be prescribed.