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 2(23)] [Section 2] [Entire Act] State of Karnataka - Subsection Section 2(23)(a) in Karnataka Land Reforms Act, 1961 (a)the commencement or duration of whose tenancy cannot satisfactorily be proved by reason of antiquity of such tenancy; or