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 18A(2)] [Section 18A] [Entire Act] State of Punjab - Subsection Section 18A(2)(a) in Chandigarh Arbitration Centre (Arbitration Proceedings) Rules, 2014 (a)describe the circumstances and the nature of the urgency and the measures sought