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 3(1)] [Section 3] [Entire Act]

State of Karnataka - Subsection

Section 3(1)(g) in The Karnataka Certain Inams Abolition Act, 1977

(g)"inam land" or "inam village" means a land or village, as the case may be held as an inam in trust or owned by a person for his own benefit ;