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] [Entire Act]

Union of India - Section

Section 11 in The Companies (Mediation and Conciliation) Rules, 2016

11. Procedure for disposal of matters.

(1)For the purposes of mediation and conciliation, the mediator or conciliator shall follow the following procedure, namely :-
(i)he shall fix, in consultation with the parties, the dates and the time of each mediation or conciliation session, where all parties have to be present ;
(ii)he shall hold the mediation or conciliation at the place decided by the Central Government or the Tribunal or the Appellate Tribunal, as the case may be, or such other place where the parties and the mediator or conciliator jointly agree ;
(iii)he may conduct joint or separate meetings with the parties ;
(iv)each party shall, ten days before a session, provide to the mediator or conciliator a brief memorandum setting forth the issues, which need to be resolved, and his position in respect of those issues and all information reasonably required for the mediator or conciliator to understand the issue and a copy of such memorandum shall also be given to the opposite party or parties:
Provided that in suitable or appropriate cases, the above mentioned period may be reduced at the discretion of the mediator or conciliator;
(v)each party shall furnish to the mediator or conciliator such other information as may be required by him in connection with the issues to be resolved.
(2)Where there is more than one mediator or conciliator, the mediator or conciliators may first concur with the party that agreed to nominate him and thereafter interact with the other mediator or conciliator, with a view to resolve the dispute.