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] [Entire Act]

Union of India - Section

Section 19 in The Mediation Act, 2023

19. Mediated settlement agreement.-

(1)A mediated settlement agreement includes an agreement in writing between some or all of the parties resulting from mediation, settling some or all of the disputes between such parties, and authenticated by the mediator:Provided that the terms of the mediated settlement agreement may extend beyond the disputes referred to mediation.Explanation. - A mediated settlement agreement which is void under the Indian Contract Act, 1872 (9 of 1872), shall not be deemed to be lawful settlement agreement within the meaning of mediated settlement agreement.
(2)Where a mediated settlement agreement is reached between the parties with regard to all or some of the disputes, the same shall be reduced in to writing and signed by the parties.
(3)Subject to the provisions of section 26, the mediated settlement agreement signed,-
(i)in case of institutional mediation, shall be submitted to the mediator, who shall, after authenticating the same, forward it with a covering letter signed by him, to the mediation service provider and also provide a copy to the parties;
(ii)in all other cases, shall be submitted to the mediator who shall, after authenticating the mediated settlement agreement, provide a copy to all the parties.
(4)The parties, may, at any time during the mediation process, make an agreement with respect to any of the disputes which is the subject matter of mediation.
(5)Any mediated settlement agreement under this section includes a settlement agreement resulting from online mediation.