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 Punjab - Subsection Section 8(1)(d) in The Evacuee Interest (Separation) Act, 1951 (d)in any case where the claim is made by a mortgagee, the amount due under the claim in accordance with the provisions of section 9.