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 2] [Section 48(2)] [Section 48] [Entire Act] Union of India - Subsection Section 48(2)(ii) in The Arbitration And Conciliation Act, 1996 (ii)it is in contravention with the fundamental policy of Indian law; or