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 2 in New Delhi International Arbitration Centre Act, 2019

2. Definitions.

(1)In this Act, unless the context otherwise requires, -
(a)"Centre" means the India International Arbitration Centre established and incorporated under section 3;
(b)"Chairperson" means the Chairperson of the Centre referred to in clause (a) of section 5;
(c)"Chief Executive Officer" means the Chief Executive Officer appointed under section 21;
(d)"Committee" means the relevant Committee of the Centre referred to in section 19;
(e)"Custodian" means the person who is appointed as Custodian under sub-section (2) of section 11 in respect of the undertakings;
(f)"Fund" means the Fund of the Centre to be maintained under section 25;
(g)"Member" means Full-time or Part-time Member of the Centre and includes the Chairperson;
(h)"notification" means a notification published in the Official Gazette;
(i)"prescribed" means prescribed by rules made by the Central Government under this Act;
(j)"regulations" means regulations made by the Centre under this Act;
(k)"Society" means the International Centre for Alternative Dispute Resolution, registered as such under the Societies Registration Act, 1860, and having its registered office at New Delhi;
(l)"specified date" means the date as may be specified by the Central Government by notification;
(m)"undertakings" means the undertakings of the Society which vests with the Central Government under section 7.
(2)All other words and expressions used herein but not defined and defined in the Arbitration and Conciliation Act, 1996, shall have the same meanings as assigned to them in that Act.