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 6(2)] [Section 6] [Entire Act] State of Himachal Pradesh - Subsection Section 6(2)(a) in The Himachal Pradesh Cancellation of Remission of Assignment of Land Revenue Rules, 1966 (a)on the death of the existing holder to enquire promptly about the succession;