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 27] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 27(2) in Jammu and Kashmir Arbitration and Conciliation Act, 1997

(2)The application shall specify-
(a)the names and addresses of the parties and the arbitrators;
(b)the general nature of the claim and the relief sought;
(c)the evidence to be obtained, in particular.-
(i)the name and address of any person to be heard as witness or expert witness and a statement of the subject-matter of the testimony required;
(ii)the description of any document to be produced or property to be inspected.