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 43E] [Entire Act]

Union of India - Subsection

Section 43E(c) in The Arbitration And Conciliation Act, 1996

(c)any irregularity in the procedure of the Council not affecting the merits of the case.