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 24] [Entire Act]

State of Madhya Pradesh - Subsection

Section 24(4) in Madhya Pradesh Arbitration Centre (Domestic and International) Rules, 2019

(4)After the conclusion of evidence and hearing, the Tribunal shall pronounce the award on a date which shall be intimated through the Directorate.