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 35] [Entire Act]

State of Himachal Pradesh - Subsection

Section 35(3) in The Himachal Pradesh Tenancy and Land Reforms Act, 1972

(3)An application received under sub-section (2) shall be disposed of by the Assistant Collector of the first grade in a prescribed manner.