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 155(2)] [Section 155] [Entire Act] State of Odisha - Subsection Section 155(2)(vi) in The Orissa Tenancy Act, 1913 (vi)where the holding or any part of the holding of a bazyaftidar raiyat has been sub-let in respect of the produce of such holding or part.