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 10] [Entire Act]

State of Karnataka - Section

Section 3 in The Karnataka Certain Inams Abolition Act, 1977

3. Definitions.

(1)In this Act, unless the context otherwise requires ,- (a) "Act" means the Karnataka Land Revenue Act, 1964 (Karnataka Act 12 of 1964) ;
(aa)[ x x x] [Inserted by Act 19 of 1986 w.e.f. 6.12.1985 and omited by Act 18 of 1990 w.e.f. 8.10.1990]
(b)"appointed date" means the date appointed under sub-section (3) of section 1;
(c)"Deputy Commissioner" includes any officer not below the rank of an Assistant Commissioner authorised by the State Government by notification, to exercise the powers of a Deputy Commissioner under this Act;
(d)"enclave villages" mean villages transferred from one State to another State according to the provisions of the Province and State (Absorption of Enclave) Order, 1950 and the India and Hyderabad (Exchange of Enclaves) Order, 1950;
(da)'enfranchised inam' means an inam of which there is proof of enfranchisement as required under the Madras Enfranchised Inams Act, 1862 (Madras Act IV of 1862);
(e)"inam" includes an inam village and a minor inam, a jagir, whether personal, religious, charitable or otherwise;
(f)"inamdar" means ,-
(i)in the case of a personal inam, a person holding in trust or owning for his own benefit an inam village or a share therein and includes the successors in interest of an inamdar; and
(a)where an inamdar is a minor or of unsound mind or an idiot, his guardian, committee, or other legal curator ;
(b)where an inamdar is a joint Hindu family such joint Hindu family ; and
(ii)in the case of a religious or charitable inam, the religious or charitable institution owning an inam ;
(g)"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 ;
(h)"land records" ,means records maintained under the provisions of, or for the purpose of the Act or any other law relevant for the purposes of this Act;
(i)"minor inam" means an alienated holding other than an inam village, situated in an alienated village or in an unalienated village ;
(j)"person" includes a religious or charitable institution and in the case of a joint Hindu family such joint Hindu family ;
(k)"personal inam" means a grant of a village or land with total or partial exemption from the payment of land revenue made to a person and entered in the land records as an inam, other than a 'devadaya' or 'dharmadaya' and does not include religious or charitable inam ;
(l)"religious institution" includes a temple ;
(m)"religious or charitable inam" means grant of a village, portion of a village or land with total or partial exemption from the payment of land revenue made to or for the benefit of a religious or charitable institution.
Explanation. - If any question arises whether any grant is a personal inam, or a religious or charitable inam such question shall be referred to the State Government whose decision shall be final;
(n)"Tribunal" means the Tribunal constituted under section 48 of the Karnataka Land Reforms Act, 1961.
(2)The words and expressions used, but not defined in this Act, shall have the meaning assigned to them in the Act or the Karnataka Land Reforms Act, 1961 (Karnataka Act 10 of 1962).