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 8B(2)] [Section 8B] [Entire Act] State of Jammu-Kashmir - Subsection Section 8B(2)(ii) in Jammu and Kashmir Arbitration and Conciliation Act, 1997 (ii)In case of a successful resolution of the dispute, the Mediator shall immediately forward the mediated settlement to the referral court.