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 127(2)] [Section 127] [Entire Act]

State of Himachal Pradesh - Subsection

Section 127(2)(a) in The Himachal Pradesh Tenancy and Land Reforms Act, 1972

(a)be deemed to have been done or taken under the corresponding provisions, if any, of this Act;