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(2)] [Section 8] [Entire Act] State of Haryana - Subsection Section 8(2)(b) in Displaced Persons (Compensation and Rehabilitation) Act, 1954 (b)the scales according to which, the form and manner in which, and the instalment by which, compensation may be paid to different classes of displaced persons;