Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 19(2)] [Section 19] [Entire Act] State of Chattisgarh - Subsection Section 19(2)(e) in The Chhattisgarh Madhyastham Adhikaran Adhiniyam, 1983 (e)has made an award which is invalid or has been improperly procured by any party to the proceedings,