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 8] [Section 62] [Entire Act]

Union of India - Subsection

Section 62(3) in The Arbitration And Conciliation Act, 1996

(3)If the other party rejects the invitation, there will be no conciliation proceedings.