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 3] [Entire Act]

State of Himachal Pradesh - Subsection

Section 3(d) in The Himachal Pradesh Tenancy And Land Reforms (Amendment) Act, 1997

(d)in the first proviso, for word, brackets and alphabet "clause (g)" the words, brackets and alphabets "clause (dd) or clause (g)" shall be substituted;