Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 31] [Section 12(3)] [Section 12] [Entire Act] Union of India - Subsection Section 12(3)(a) in The Arbitration And Conciliation Act, 1996 (a)circumstances exist that give rise to justifiable doubts as to his independence or impartiality, or