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 33(1)] [Section 33] [Entire Act] State of Odisha - Subsection Section 33(1)(a) in The Orissa Land Reforms Act, 1960 (a)if the landlord is a raiyat or land-holder, to the person immediately under whom such raiyat or land-holder was holding the land; and