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 89(1)] [Section 89] [Entire Act] State of Himachal Pradesh - Subsection Section 89(1)(h) in The Himachal Pradesh Tenancy and Land Reforms Act, 1972 (h)the manner in which those applications and notices are to be signed and attested.