Section 7(2)(d) in The Evacuee Interest (Separation) Act, 1951
(d)where the claim is made by a mortgagee, -(i)the principal money and the rate of interest chargeable under the mortgage deed;(ii)payments made towards the mortgage debt after the principal money was advanced or deemed to have been advanced;(iii)the history of the mortgage debt in so far as it is relevant to the determination of the principal money;(iv)particulars of the property mortgaged and the estimated value of such property;(v)particulars of any property the possession of which has been taken by the mortgagee as security for, or in lieu of payment of, the mortgagee debt;(vi)the total amount claimed under the mortgage debt in accordance with the provisions of this Act;