Section 9(2)(b) in The Himachal Pradesh Requisition of Immovable Property Act, 1987
(b)such sum or sums, if any, as may be found necessary to compensate the person interested in all or any of the following matters, namely;--(i)pecuniary loss due to requisition;(ii)expenses on account of vacating the requisitioned premises;(iii)expenses on account of re-occupying the premises upon release from requisition; and(iv)damages (other than normal wear and tear) caused to the property during the period of requisition, including the expenses that may have to be incurred for restoring the property to the same condition in which it was at the time of requisition.