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 8(1)] [Section 8] [Entire Act] State of Tamilnadu - Subsection Section 8(1)(g) in Tamil Nadu Requisitioning and Acquisition of Immovable Property Act, 1956 (g)Nothing in the Arbitration Act, 1940 (Central Act X of 1940), shall apply to arbitration under this section.