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 0] [Entire Act]

State of Jharkhand - Section

Section 27 in Jharkhand Advocates' Welfare Fund Act, 2012

27. Power to summon witnesses and take evidence.

- The Trustee Committee and the State Bar Council shall, for the purpose of any enquiry under this Act, have the same powers as are vested in a civil court while trying a suit under the Code of Civil Procedure, 1908 (5 of 1908), in respect of the following matters, namely.
(a). enforcing the attendance of any person or examining him on oath.
(b). requiring the discovery and production of documents.
(c). receiving evidence on affidavit.
(d). issuing commissions for the examination of witnesses;
(e). any other matter which may be prescribed.