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 45] [Section 15] [Entire Act] Union of India - Subsection Section 15(b) in The Arbitration Act, 1940 (b)where the award is imperfect in form, or contains any obvious error which can be amended without affecting such decision; or