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 14] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 14(2) in Jammu and Kashmir Arbitration and Conciliation Act, 1997

(2)If a controversy remains concerning any of the grounds referred to in clause (a) of sub-section (1) , a party may, unless otherwise agreed by the parties, apply to the Court to decide on the termination of the mandate.