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 248] [Entire Act] State of Odisha - Subsection Section 248(b) in The Orissa Tenancy Act, 1913 (b)land revenue having been previously payable in respect of it, a fresh settlement of land revenue is made,