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 22C(3)] [Section 22C] [Entire Act] Union of India - Subsection Section 22C(3)(b) in The Legal Services Authorities Act, 1987 (b)may require any party to the application to file additional statement before it at any stage of the conciliation proceedings;