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 107(6)] [Section 107] [Entire Act]

State of Tamilnadu - Subsection

Section 107(6)(a) in Tamil Nadu Co-operative Societies Rules, 1988

(a)The Registrar, the Arbitrator or the Chairman, where several Arbitrators are nominated or other person deciding the dispute shall record a brief note in English or in Tamil of the evidence of the parties and witnesses who attend, and after consideration of the evidence so recorded, and of any documentary or oral evidence produced by the parties shall give a decision, award or order in accordance with justice, equity and good conscience.