Section 3(2)(d) in Karnataka (Sandur Area) Inams Abolition Act, 1976
(d)all rents and land revenue including the cesses and royalties accruing in respect of lands comprised in such inam villages or minor inams on or after the date of vesting shall be paid to the State Government, and not to the inamdar and any payment made in contravention of this clause shall not be valid ;