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 47(1)] [Section 47] [Entire Act] State of Karnataka - Subsection Section 47(1)(ii) in Karnataka Land Reforms Act, 1961 (ii)for the next sum of rupees five thousand or any portion thereof of the net annual income from the land, twelve times such sum or portion;