Section 4(2)(b) in The West Bengal Minorities Commission Act, 1996
(b)The Commission shall, while investigating or enquiring into any complaints regarding violation or infringement of any rights of the minority as guaranteed by the Constitution or as conferred by or under any Central Act or State Act, shall have all the powers of a civil court trying a suit under the Code of Civil Procedure, 1908, and, in particular, in respect of the following matters:-(i)summoning and enforcing the attendance of any person from any part of India, and examining him on oath,(ii)requiring the discovery and production of any document,(iii)receiving evidence on affidavits,(iv)requisitioning any public record or copy thereof from any court or office,(v)issuing commissions for the examination of witnesses and documents, and(vi)any other matter which may be prescribed.