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] [Entire Act]

State of Haryana - Section

Section 10 in Haryana Industry Facilitation Council (Arbitration) Rules, 2001

10. Deposits.

(1)In fixing the deposits or supplementary deposits as an advance for costs and expenses of the arbitration referred to in Section 31(8) of the Arbitration and Conciliation Act, 1996 (26 of 1996) the Council shall comply with any scale or scheme of fees and expenses that the Government may, by order, specify and all the provisions of section 38 of the Arbitration and Conciliation Act, 1996 (26 of 1996) shall be complied with.
(2)In any case where the proceedings are terminated before making of an award, the Council shall adjust its costs and expenses from any of the deposits as it may deem fit and proper in the facts and circumstances of the case and refund the balances of deposits, if any, to the respective parties.