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 0] [Section 2(1)] [Section 2] [Entire Act] State of Madhya Pradesh - Subsection Section 2(1)(h) in The M.P. Madhyastham Adhikaran Adhiniyam, 1983 (h)"Tribunal" means an Arbitration Tribunal constituted under Section 3 and includes a Bench thereof constituted under Section 9;