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 485] [Entire Act]

Union of India - Section

Section 45 in The Arbitration And Conciliation Act, 1996

45. Power of judicial authority to refer parties to arbitration.

- Notwithstanding anything contained in Part I or in the Code of Civil Procedure, 1908 (5 of 1908), a judicial authority, when seized of an action in a matter in respect of which the parties have made an agreement referred to in section 44, shall, at the request of one of the parties or any person claiming through or under him, refer the parties to arbitration, [unless it prima facie finds] [Substituted 'unless it finds' by Act No. 33 of 2019, dated 9.8.2019.] that the said agreement is null and void, inoperative or incapable of being performed.