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 2] [Entire Act]

Union of India - Section

Section 22D in The Legal Services Authorities (Amendment) Act, 2002

22D. Procedure of Permanent Lok Adalat.-

The Permanent Lok Adalat shall, while conducting conciliation proceedings or deciding a dispute on merit under this Act, be guided by the principles of natural justice, objectivity, fair play, equity and other prin iples of justice, and shall not be bound by the Code of Civil Procedure, 1908 (5 of 1908 ) and the Indian Evidence Act, 1872 (1 of 1872 ).