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 7(2)] [Section 7] [Entire Act] State of Haryana - Subsection Section 7(2)(e) in The Evacuee Interest (Separation) Act, 1951 (e)where the claim is made by a mortgagor, the total amount due under the mortgagee debt and the particulars necessary to determine the same;