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(1)] [Section 7] [Entire Act] Union of India - Subsection Section 7(1)(v) in The Requisitioning and Acquisition of Immovable Property Rules, 1953 (v)whether the occupant was a bona fide tenant of the property or was an unauthorised occupant or has no claim in law for the restitution of the property;