Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 8] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 8(3) in Jammu and Kashmir Arbitration and Conciliation Act, 1997

(3)Notwithstanding that an application has- been made under sub-section (1) and that the issue-is pending before the judicial authority, an arbitration may be commenced or continued and an arbitral award made.