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 32(2)] [Section 32] [Entire Act] State of Himachal Pradesh - Subsection Section 32(2)(c) in Himachal Pradesh Aerial Ropeways Act, 1968 (c)the duties of the promoter's servants and of police officers, and magistrate, on the occurrence of an accident;