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 95(2)] [Section 95] [Entire Act] State of Odisha - Subsection Section 95(2)(ii) in The Orissa Tenancy Act, 1913 (ii)in the case of a landlord, raiyat or other person, in the same manner as an arrear of land revenue.