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 85] [Entire Act]

State of Odisha - Subsection

Section 85(3) in The Orissa Tenancy Act, 1913

(3)A proceeding under Sub-section (1) shall be instituted -
(a)upon complaint made by a tenant, or
(b)after the receipt by the Collector of information under Sub-section (2) or on the termination of any suit, application or proceedings under this Act or any other law in the course of which the Collector has grounds for believing that the landlord is liable to a penalty under this Section:
Provided that all proceedings under this section shall be compoundable.