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 2] [Entire Act]

State of Odisha - Subsection

Section 2(13) in The Orissa Survey and Settlement Act, 1958

(13)"Survey Officer" means any person appointed to be a Survey Officer under Section 4;[(13-a) "Tenant" means a person who holds land under another person and is or, but for a special contract would be liable to pay rent for that land to that person; [Substituted vide Orissa Act No. 7 of 1962.]