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 1] [Section 7(3)] [Section 7] [Entire Act] State of Karnataka - Subsection Section 7(3)(b) in Karnataka Village Offices Abolition Act, 1961 (b)in other cases be disposed of inaccordance with the law applicable to the disposal of unoccupied unalienated lands