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(4)] [Section 8] [Entire Act] Bombay Presidency - Subsection Section 8(4)(a) in Bombay Land Requisition Act, 1948 (a)in cases in which no appeal lies under sub-section (3) of section 8, or