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 28] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 28(2) in Jammu and Kashmir Arbitration and Conciliation Act, 1997

(2)The arbitral tribunal shall decide ex-aequor et bono or as amiable compositeur only if the parties have expressly authorised it to do so.