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 33] [Entire Act]

State of Odisha - Subsection

Section 33(3) in The Orissa Land Reforms (General) Rules, 1965

(3)every landlord of the person to whom that statement relates;Provided that where Government is the land-lord no copy need to be furnished under this clause.