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 2 in The Mediation Act, 2023

2. Application.-

This Act shall apply where mediation is conducted in India, and-
(i)all or both parties habitually reside in or are incorporated in or have their place of business in India; or
(ii)the mediation agreement provides that any dispute shall be resolved in accordance with the provisions of this Act; or
(iii)there is an international mediation; or
(iv)wherein one of the parties to the dispute is the Central Government or a State Government or agencies, public bodies, corporations and local bodies, including entities controlled or owned by such Government and where the matter pertains to a commercial dispute; or
(v)to any other kind of dispute if deemed appropriate and notified by the Central Government or a State Government from time to time, for resolution through mediation under this Act, wherein such Governments, or agencies, public bodies, corporations and local bodies including entities controlled or owned by them, is a party.