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] State of Tamilnadu - Subsection Section 7(1)(b) in Tamil Nadu Requisitioning of Motor Vehicles Act, 1970 (b)where no such agreement can be reached, the Government shall appoint as arbitrator a person who is, or has been or is qualified for appointment as, a Judge of a High Court;