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 7] [Entire Act]

State of Jammu-Kashmir - Section

Section 33 in Jammu and Kashmir Arbitration and Conciliation Act, 1997

33. Correction and interpretation of award, additional award.

(1)Within thirty days from the receipt of the arbitral award, unless another period of time has been agreed upon by the parties,-
(a)a Party, with notice to the other party, may request the arbitral tribunal to correct any computation errors, any clerical or typographical errors or any other errors of similar nature occurring in the award;
(b)if so agreed by the parties, a party, with notice to the other party, may request the arbitral tribunal to give an interpretation of a specific point or part of the award.
(2)If the arbitral tribunal considers tilt request made under sub-section (1) to be justified, it shall make the correction or give the interpretation within thirty days from the receipt of the request and the interpretation shall form part of the arbitral award.
(3)The arbitral tribunal may correct any errors of the type referred to in clause (a) of sub-section (1) , on its own initiative, within thirty days from the date of the arbitral award.
(4)Unless otherwise agreed by the parties, a party with notice to the other party, may request, within thirty days from the receipt of the arbitral award, the arbitral tribunal to make an additional arbitral award as to claims presented in the arbitral proceedings but omitted from the arbitral award.
(5)If the arbitral tribunal considers the request made under sub-section (4) to be justified, it shall make the additional arbitral award within sixty days from the receipt of such request.
(6)The arbitral tribunal may extend, if necessary, the period of time within which it shall make a correction, give an interpretation or make an additional arbitral award under sub-section (2) or sub-section (5) .
(7)Section 31 shall apply to a correction or interpretation of the arbitral award or to an additional arbitral award made under this section.