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(17)] [Section 2] [Entire Act] State of Himachal Pradesh - Subsection Section 2(17)(i) in The Himachal Pradesh Tenancy and Land Reforms Act, 1972 (i)a sub-tenant [***] [The words 'recorded as such in the revenue record' deleted by the Himachal Pradesh Tenancy and Land Reforms (Amendment) Act No. 15 of 1976.]; and