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]

Union of India - Section

Section 5 in New Delhi International Arbitration Centre Act, 2019

5. Composition of Centre.

- The Centre shall consist of the following Members, namely: -
(a)a person, who has been a Judge of the Supreme Court or a Judge of a High Court or an eminent person, having special knowledge and experience in the conduct or administration of arbitration, law or management, appointed by the Central Government in consultation with the Chief Justice of India - Chairperson;
(b)two eminent persons having substantial knowledge and experience in institutional arbitration, both domestic and international, appointed by the Central Government - Full-time Members or Part-time Members;
(c)one representative of a recognised body of commerce and industry, chosen on rotational basis by the Central Government - Part-time Member;
(d)Secretary, Department of Legal Affairs, Ministry of Law and Justice or his representative, not below the rank of the Joint Secretary - Member, ex officio;
(e)one Financial Adviser nominated by the Department of Expenditure, Ministry of Finance - Member, ex officio; and
(f)Chief Executive Officer - Member, ex officio.