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 5] [Entire Act]

NCT Delhi - Section

Section 11 in Delhi Lokayukta and Upalokayukta Act, 1995

11. Applicability of Evidence Act and Code of Criminal Procedure.

(1)The provisions of the Evidence Act, 1872 (1 of 1872), and the code of Criminal Procedure, 1973 (2 of 1974), shall as nearly as may be, apply to the procedure of inquiry before Lokayukta or Upalokayukta in the matter of -
(i)summoning and enforcing the attendance of any person and his examination on oath;
(ii)requiring the discovery and production of documents and proof thereof;
(iii)receiving evidence on affidavits;
(iv)requisitioning any public record or copy thereof from any court or office;
(v)issuing commissions for examination of witnesses or documents; and such other matters as may be prescribed;
Provided that no proceeding before the Lokayukta or Upalokayukta shall be invalidated only on account of want of formal proof if the principles of natural justice are satisfied.
(2)proceeding before the Lokayukta or Upalokayukta shall be deemed to be a judicial proceeding within the meaning of section 193 and section 228 of the Indian Penal Code, 1960 (45 of 1960).
(3)[The Lokayukta or Upalokayukta shall be deemed to be a Civil Court for the Purposes of section 195 and Chapter XXVI of the Code of Criminal Procedure, 1973 (2 of 1974).] [Substituted vide Notification dated 24th September, 1996]