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 30(1)] [Section 30] [Entire Act] State of Himachal Pradesh - Subsection Section 30(1)(b) in The Himachal Pradesh Tenancy and Land Reforms Act, 1972 (b)is permanently incapable of cultivating land by reason of any physical or mental infirmity; or