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)(h) in Karnataka (Sandur Area) Inams Abolition Act, 1976 (h)"minor inam" means an alienated holding other than an Inam village, situated in an alienated village or in an un-alienated village ;