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 0] [Section 22] [Entire Act]

State of Karnataka - Subsection

Section 22(2) in Karnataka (Sandur Area) Inams Abolition Act, 1976

(2)In respect of other religious or charitable inams vesting in the State Government, the State Government shall pay to the inamdar every year an amount equal to ten times the land revenue payable on the land comprised in such inams.