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(2)] [Section 3] [Entire Act] State of Karnataka - Subsection Section 3(2)(i) in Karnataka (Sandur Area) Inams Abolition Act, 1976 (i)the relationship of a superior holder and inferior holder shall, as between the inamdar and the holder of a minor inam, be extinguished;