Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 553 docs - [View All]
The Board Of Trustees Of The vs M/S.X Press Container Line (Uk) ... on 9 October, 2007
S.N. Malhotra And Sons vs Airport Authority Of India And ... on 1 April, 2008
National Thermal Power ... vs Siemens Atiengesellschaft (Sag) on 24 May, 2005
Order vs Unknown on 24 July, 2008
Sundaram Brake Linings Ltd vs Kotak Mahindra Bank Ltd on 5 January, 2007

Loading...
User Queries
[Complete Act]
Central Government Act
Section 16 in The Arbitration And Conciliation Act, 1996
16. Competence of arbitral tribunal to rule on its jurisdiction.
(1) The arbitral tribunal may rule 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 terms 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 pica 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 its 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 it, 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 subsection (3) and, where the arbitral tribunal takes a decision rejecting the plea, continue with die arbitral proceedings and make an arbitral award.
(6) A party aggrieve by such an arbitral award may make an application for setting aside such an arbitral award in accordance with section 34.