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 2(1)] [Section 2] [Entire Act] State of Karnataka - Subsection Section 2(1)(f) in Karnataka (Sandur Area) Inams Abolition Act, 1976 (f)"inam land" or "inam village" means a land or village as the case may be held as an inam in trust or owned by a person for his own benefit;