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 314] [Entire Act] State of Andhra Pradesh - Subsection Section 314(b) in Andhra Pradesh Civil Rules of Practice and Circular Orders, 1980 (b)Where, there are two sets of parties and are unable to agree on a sole mediator, each set of parties shall nominate a mediator.