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 32] [Entire Act]

Union of India - Subsection

Section 32(4) in The School of Planning and Architecture Act, 2014

(4)The Tribunal of Arbitration shall have power to regulate its own procedure:Provided that the Tribunal shall have regard to the principles of natural justice while making such procedure.