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 11] [Entire Act]

State of Karnataka - Section

Section 2 in The Karnataka Certain Inams Abolition Act, 1977

2. Application.

- This Act shall apply to all inams including inams in enclave villages other than those referred to in the following :-
(1)The Bombay Personal Inams Abolition Act, 1952 (Bombay Act No. XLI of 1953).
(2)The Bombay Service Inams (Useful to Community) Abolition Act, 1953 (Bombay Act No. LXX of 1953).
(3)The Bombay Merged Territories and Areas (Jagir Abolition) Act, 1953 (Bombay Act No. XXXIX of 1954).
(4)The Bombay Merged Territories Miscellaneous Alienations Abolition Act, 1955 (Bombay Act XXII of 1955).
(5)The Hyderabad Abolition of Inams Act, 1955 (Hyderabad Act VIII of 1955).
(6)The Madras Estates (Abolition and Conversion into Ryotwari) Act, 1948 (Madras Act XXVI of 1948).
(7)The Mysore (Personal and Miscellaneous) Inams Abolition Act, 1954 (Mysore Act 1 of 1955).
(8)The Mysore (Religious and Charitable) Inams Abolition Act, 1955 (Mysore Act XVIII of 1955).
(9)The Bombay Paragana and Kulkarni Vatans (Abolition) Act, 1950 (Bombay Act LX of 1950).
(10)The Karnataka Village Offices Abolition Act, 1961 (Karnataka Act 14 of 1961).
(11)The Karnataka (Sandur Area) Inams Abolition Act, 1976 (Karnataka Act 54 of 1976).