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 16B] [Entire Act] Union of India - Subsection Section 16B(3) in Banaras Hindu University Act, 1915 (3)The decision of the Tribunal of Arbitration shall be final and shall not be questioned in any Court of law.