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] [Section 43M] [Entire Act]

Union of India - Subsection

Section 43M(3) in The Arbitration And Conciliation Act, 1996

(3)The Chief Executive Officer shall discharge such functions and perform such duties as may be specified by the regulations.