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 36] [Entire Act]

State of Madhya Pradesh - Subsection

Section 36(8) in Madhya Pradesh Arbitration Centre (Domestic and International) Rules, 2019

(8)The costs of Arbitration shall be determined by the Tribunal in accordance with Section 31A of the 'Act'.