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] [Entire Act]

State of Jammu-Kashmir - Section

Section 61 in Jammu and Kashmir Arbitration and Conciliation Act, 1997

61. Costs.

(1)Upon termination of the conciliation proceedings, the conciliator shall fix the costs of the conciliation and give written notice thereof to the parties.
(2)For the purpose of sub-section (1) "costs" means reasonable costs relating to-
(a)the fee and expenses of the conciliator and witnesses requested by the conciliator with the consent of the parties;
(b)any expert advice requested by the conciliator with the consent of the parties;
(c)any assistance provided pursuant to clause (b) of sub-section (2) of section 47 and section 51;
(d)any other expenses incurred in connection with the settlement agreement.
(3)The costs shall be borne equally by the parties unless the settlement agreement provides for a different apportionment. All other expenses incurred by a party shall be borne by that party.