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 31] [Entire Act]

State of Uttar Pradesh - Subsection

Section 31(2) in Doctor Ram Manohar Lohiya National Law University Uttar Pradesh Act, 2005

(2)Any dispute arising out of the contract between the [University] [Substituted for 'Sansthan' by U.P. Act 35 of 2006, Section 2.] and any of its officers or employees shall, at the request of the officer or the employee concerned, or at the instance of the [University] [Substituted for 'Sansthan' by U.P. Act 35 of 2006, Section 2.] be referred to a Tribunal for arbitration consisting of three members appointed by the Executive Council as prescribed by the regulations.