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 250] [Entire Act] State of Odisha - Subsection Section 250(c) in The Orissa Tenancy Act, 1913 (c)any land held by co-sharers, under the provisions of Sub-sections (2) and (3) of Section 26;