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] [Section 3] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3(b) in The U.P. Civil Procedure Mediation Rules, 2009

(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.