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 2(1)] [Section 2] [Entire Act]

State of Gujarat - Subsection

Section 2(1)(b) in The Gujarat Public Works Contracts Disputes Arbitration Tribunal Act, 1992

(b)"Arbitration clause" means a clause in the works contract to submit the present or future difference to arbitration;