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 19] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 19(1) in Jammu and Kashmir Arbitration and Conciliation Act, 1997

(1)The arbitral tribunal shall not be bound by the Code of Civil Procedure, Samvat 1977 or the Evidence Act, Samvat 1977.