Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 200 docs - [View All]
Alcove Industries Ltd. vs Oriental Structural Engineers ... on 28 December, 2007
M/S. Nagpur Sical Gupta Road ... vs The Maharashtra Airport ... on 24 September, 2012
Newton Engineering And Chemicals ... vs Indian Oil Corporation Ltd. And ... on 8 November, 2006
Himadri Chemicals & Industries ... vs Steel Authority Of India Ltd. & Anr on 11 April, 2012
M/S. Yashwitha Constructions (P) ... vs M/S. Simplex Concrete Piles India ... on 1 May, 2008

User Queries
[Complete Act]
Central Government Act
Section 13 in The Arbitration And Conciliation Act, 1996
13. Challenge procedure.
(1) Subject to sub- section (4), the parties are free to agree on a procedure for challenging an arbitrator.
(2) Failing any agreement referred to in sub- section (1), a party who intends to challenge an arbitrator shall, within fifteen days after becoming aware of the constitution of the arbitral tribunal or after becoming aware of any circumstances referred to in subsection (3) of section 12, send a written statement of the reasons for the challenge to the arbitral tribunal.
(3) Unless the arbitrator challenged under sub- section (2) withdraws from his office or the other party agrees to the challenge, the arbitral tribunal shall decide on the challenge.
(4) If a challenge tinder any procedure agreed upon by the parties or tinder the procedure under sub- section (2) is not successful, the arbitral tribunal shall continue the arbitral proceedings and make an arbitral award.
(5) Where an arbitral award is made under sub- section (4), the party challenging the arbitrator may make an application for setting aside such an arbitral award in accordance with section 34.
(6) Where an arbitral award is set aside on an application made under sub- section (5), the Court may decide as to whether the arbitrator who is challenged is untitled to any fees.