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 29] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 29(2) in Jammu and Kashmir Arbitration and Conciliation Act, 1997

(2)Notwithstanding sub-section (1) , if authorised by the parties or all the members of the arbitral tribunal, questions of procedure may be decided by the presiding arbitrator.