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 2] [Entire Act]

State of Jammu-Kashmir - Section

Section 15 in Jammu and Kashmir Arbitration and Conciliation Act, 1997

15. Termination of mandate and substitution of arbitrator.

(1)In addition to the circumstances referred to in section 13 or section 14, the mandate of an arbitrator shall terminate,-
(a)where he withdraws from office for any reason, or
(b)by or pursuant to agreement of the parties.
(2)Where the mandate of an arbitrator terminates, substitute arbitrator shall be appointed according to the rules that were applicable to the appointment of the arbitrator being replaced.
(3)Unless otherwise agreed by the parties, where an arbitrator is replaced under sub-section (2) , any hearings previously held may be repeated at the decision of the arbitral tribunal.
(4)Unless otherwise agreed by the parties, an order or ruling of the arbitral tribunal made prior to the replacement of an arbitrator under this section shall not be invalid solely because there has been a change in the composition of the arbitral tribunal.