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 30A] [Entire Act]

State of Odisha - Subsection

Section 30A(2) in The Orissa Tenancy Act, 1913

(2)An occupancy raiyat may sub-let or mortgage his holding or a portion or share thereof without his landlord's consent.