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 28(3)] [Section 28] [Entire Act] State of Odisha - Subsection Section 28(3)(a) in The Orissa Land Reforms Act, 1960 (a)wells, tanks and structures of a permanent nature situate in the land and not constructed by or at the cost of the tenant; and