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 20(5)] [Section 20] [Entire Act] Union of India - Subsection Section 20(5)(b) in New Delhi International Arbitration Centre Act, 2019 (b)dealt with as expeditiously as possible and the Centre shall dispose of the same within a period of sixty days from the date of receipt of the question: