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 118(3C)] [Section 118] [Entire Act] State of Himachal Pradesh - Subsection Section 118(3C)(b) in The Himachal Pradesh Tenancy and Land Reforms Act, 1972 (b)No order shall be passed under this sub-section which adversely affect any person unless such person has been given a reasonable opportunity of being heard.]