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 25(3)] [Section 25] [Entire Act] State of Punjab - Subsection Section 25(3)(vi) in The Chandigarh University Act, 2012 (vi)the procedure for arbitration in case of dispute between University, officers, teachers, employees and students;