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 2(3D)] [Section 2] [Entire Act] State of Himachal Pradesh - Subsection Section 2(3D)(ii) in The Himachal Pradesh Tenancy And Land Reforms (Amendment) Act, 1994 (ii)land which is a site of a building in a town or a village and is occupied or let out not for agricultural purposes or purposes subservient to agriculture.".