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 25(3)] [Section 25] [Entire Act] State of Chattisgarh - Subsection Section 25(3)(ii) in Chhattisgarh Civil Procedure Alternative Dispute Resolution Rules, 2006 (ii)if the issues are not severable, the Court shall wait for a decision of the Court on the other issues which are not settled.