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 1] [Section 57] [Entire Act]

State of Odisha - Subsection

Section 57(b) in The Orissa Tenancy Act, 1913

(b)when holding otherwise than under a written lease, at the end of the agricultural year within which a notice to quit has been served upon him by his landlord; provided that such notice has been served upon him not less than six months before the end of the year.