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 5A(2)] [Section 5A] [Entire Act] State of Karnataka - Subsection Section 5A(2)(i) in Karnataka Agricultural Income-Tax Act, 1957 (i)of the value of any premiums agreed to be returned; or