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)(c) in Karnataka (Sandur Area) Inams Abolition Act, 1976 (c)the inamdar shall cease to have any interest in the inam other than interests expressly saved by or under the provisions of this Act ;