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 8A(2)] [Section 8A] [Entire Act] State of Jammu-Kashmir - Subsection Section 8A(2)(viii) in Jammu and Kashmir Arbitration and Conciliation Act, 1997 (viii)Such a mediated settlement, shall have the same status and effect as an arbitral award and may be enforced in the manner prescribed under section 36 of the Act.