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 43D] [Entire Act]

Union of India - Subsection

Section 43D(2) in The Arbitration And Conciliation Act, 1996

(2)For the purposes of performing the duties and discharging the functions under this Act, the Council may—
(a)frame policies governing the grading of arbitral institutions;
(b)recognise professional institutes providing accreditation of arbitrators;
(c)review the grading of arbitral institutions and arbitrators;
(d)hold training, workshops and courses in the area of arbitration in collaboration of law firms, law universities and arbitral institutes;
(e)frame, review and update norms to ensure satisfactory level of arbitration and conciliation;
(f)act as a forum for exchange of views and techniques to be adopted for creating a platform to make India a robust centre for domestic and international arbitration and conciliation;
(g)make recommendations to the Central Government on various measures to be adopted to make provision for easy resolution of commercial disputes;
(h)promote institutional arbitration by strengthening arbitral institutions;
(i)conduct examination and training on various subjects relating to arbitration and conciliation and award certificates thereof;
(j)establish and maintain depository of arbitral awards made in India;
(k)make recommendations regarding personnel, training and infrastructure of arbitral institutions; and
(l)such other functions as may be decided by the Central Government.