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 31] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 31(1) in Jammu and Kashmir Arbitration and Conciliation Act, 1997

(1)An arbitral award shall be made in writing and shall be signed by the members of the arbitral tribunal.