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 13(2)] [Section 13] [Entire Act] State of Tamilnadu - Subsection Section 13(2)(c) in Tamil Nadu Property (Prevention of Damage and Loss) Act, 1992 (c)the authority to whom the claim for compensation has to be made: