Section 8(6)(i) in Tamil Nadu Debt Relief Act, 1972
(i)where, in addition to the usufruct from the property, any interest has been stipulated for, the arrears of interest on that portion of the principal amount secured by the mortgage which is attributable to the portion of the property in the possession of the mortgagee such arrears being scaled down under section 7, read with section 11, or under section 12, as the case may be;