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 31A(3)] [Section 31A] [Entire Act] Union of India - Subsection Section 31A(3)(c) in The Arbitration And Conciliation Act, 1996 (c)whether the party had made a frivolous counter claim leading to delay in the disposal of the arbitral proceedings; and