Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 838 docs - [View All]
Trade Well, A Proprietorship Firm ... vs Indian Bank, A Body Corporate ... on 2 April, 2007
Chairman Of The Board Of Trustees ... vs Sri Gurucharan Singh And Anr. on 4 September, 2003
The District Co-Operative ... vs Ram Samujh Tewari on 9 April, 1973
Hansraj Veljee And Anr. vs Maganlal Veljee And Ors. on 24 January, 1979
Amod Kumar Verma vs Hari Prasad Burman And Ors. on 31 October, 1957

User Queries
[Complete Act]
Central Government Act
Section 14 in The Arbitration Act, 1940 1
14. Award to be signed and filed.
(1) When the arbitrators or umpire have made their award, they shall sign it and shall give notice in writing to the parties of the making and signing thereof and of the amount of fees and charges payable in respect of the arbitration and award.
(2) The arbitrators or umpire shall, at the request of any party to the arbitration agreement or any person claiming under such party or if so directed by the Court and upon payment of the fees and charges due in respect of the arbitration and award and of the costs and charges of filing the award, cause the award or a signed copy of it, together with any depositions and documents which may have been, taken and proved before them, to be filed in Court, and the Court shall thereupon give notice to the parties of the filing of the award.
(3) Where the arbitrators or umpire state a special case under clause (b) of section 13, the Court, after giving notice to the parties and hearing them, shall pronounce its opinion thereon and such opinion shall be added to, and shall form part of, the award.