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 21(4)] [Section 21] [Entire Act] State of Uttar Pradesh - Subsection Section 21(4)(e) in The U.P. Civil Procedure Mediation Rules, 2009 (e)the fact that a party had or had not indicated willingness to accept a proposal.