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 103(2)] [Section 103] [Entire Act]

State of Himachal Pradesh - Subsection

Section 103(2)(d) in The Himachal Pradesh Tenancy and Land Reforms Act, 1972

(d)the manner in which appeals and applications for revisions may be filed;