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 3] [Entire Act]

State of Himachal Pradesh - Subsection

Section 3(a) in The Himachal Pradesh Cancellation of Remission of Assignment of Land Revenue Rules, 1966

(a)"Act" means the Himachal Pradesh Land Revenue Act, 1954 (Act No. 6 of 1954).