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 22] [Entire Act]

State of Haryana - Subsection

Section 22(2) in The Maharishi Dayanand University Act, 1975

(2)Every such request shall be deemed to be a submission to arbitration within the meaning of the Arbitration Act, 1940.] [Substituted by Haryana Act No. 8 of 1983.]