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 126] [Entire Act]

State of Odisha - Subsection

Section 126(7) in The Orissa Tenancy Act, 1913

(7)Any rent settled by the Court under Sub-section (4) shall be deemed to have been duly settled in place of the rent entered in the Settlement Rent Roll.