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 3(1)] [Section 3] [Entire Act] State of Karnataka - Subsection Section 3(1)(a) in The Karnataka Certain Inams Abolition Act, 1977 (a)where an inamdar is a minor or of unsound mind or an idiot, his guardian, committee, or other legal curator ;