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 23] [Entire Act]

State of Odisha - Subsection

Section 23(4) in The Orissa Tenancy Act, 1913

(4)Land held by two or more co-sharers as a raiyati holding shall be deemed, for the purpose of this Section, to have been held as a raiyat by each such co-sharer.