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 158D(3)] [Section 158D] [Entire Act] State of Himachal Pradesh - Subsection Section 158D(3)(a) in The Himachal Pradesh Panchayati Raj Act, 1994 (a)any process for multiplying copies of a document, other than copying it by hand/shall be deemed to be printed and the expression "printer" shall be construed accordingly; and