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 7] [Entire Act]

State of Jammu-Kashmir - Section

Section 7 in Jammu and Kashmir Arbitration and Conciliation Act, 1997

7. Arbitration agreement.

(1)In this part, "arbitration agreement" means agreement by the parties to submit to arbitration all or certain disputes which have arisen or which may arise between them in respect of a defined legal relationship, whether contractual or not.
(2)An arbitration agreement may be in the form of an arbitration clause in a contract or in the form of a separate agreement.
(3)An arbitration agreement shall be in writing.
(4)An arbitration agreement is in writing if it is contained in-
(a)a document signed by the parties; or
(b)an exchange of letters, telex, telegrams or other means of telecommunication which provide a record of the agreement;or
(c)an exchange of statements of claim and defence in which the existence of agreement is alleged by one party and not denied by the other.
(5)The reference in a contract to a document containing an arbitration clause constitutes an arbitration agreement if the contract is in writing and the reference is such as to make that arbitration clause part of the contract.