Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 2] [Entire Act]

State of Gujarat - Section

Section 69 in The Bombay Tenancy and Agricultural Lands Act, 1948

69. Powers of the Tribunal.

(1)The Tribunal shall have the same powers in making inquiries under this Act as are vested in Courts in respect of the following matters under the Code of Civil Procedure, 1908 (V of 1908), in trying a suit, namely:-
(a)proof of facts by affidavits;
(b)summoning and enforcing the attendance of any person and examining him on oath; and
(c)compelling the production of documents.
(2)The Tribunal shall have also such other powers as may be prescribed. The Tribunal shall have powers to award costs.
(3)The orders of the Tribunal shall be given effect to in manner provided in section 73.