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 3] [Entire Act]

State of Jammu-Kashmir - Section

Section 16 in Jammu and Kashmir Arbitration and Conciliation Act, 1997

16. Competence of arbitral tribunal to rule on its jurisdiction.

(1)The arbitral tribunal rule may on its own jurisdiction including ruling on any objections with respect to the existence or validity of the arbitration agreement, and for that purpose,-
(a)an arbitration clause which forms part of a contract shall be treated as an agreement independent of the other than of the contract; and
(b)a decision by the arbitral tribunal that the contract is null and void shall not entail ipso jure the invalidity of the arbitration clause.
(2)A plea that the arbitral tribunal does not have jurisdiction shall be raised not later than the submission of the statement of defence; however, a party shall not be precluded from raising such a plea merely because that he has appointed, or participated in the appointment of, an arbitrator.
(3)A plea that the arbitral tribunal is exceeding the scope of authority shall be raised as soon as the matter alleged to be beyond the scope of its authority is raised during the arbitral proceedings.
(4)The arbitral tribunal may, in either of the cases referred to in sub-section (2) or sub-section (3) , admit a later plea if it considers the delay justified.
(5)The arbitral tribunal shall decide on a plea referred to in sub-section (2) or sub-section (3) and, where the arbitral tribunal takes a decision rejecting the plea, continue with the arbitral proceedings and make an arbitral award.
(6)A party aggrieved by such an arbitral award may make an application for setting aside such an arbitral award in accordance with section 34.