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] [Section 9A] [Entire Act]

Union of India - Subsection

Section 9A(5) in The Special Court (Trial of Offences Relating to Transactions in Securities) Act, 1992

(5)Without prejudice to the other powers conferred under this Act, the Special Court shall have, for the purposes of discharging its functions under this section, the same powers as are vested in a civil court under the Code of Civil Procedure, 1908 (5 of 1908), while trying a suit, in respect of the following matters, namely:—
(a)summoning and enforcing the attendance of any person and examining him on oath;
(b)requiring the discovery and production of documents;
(c)receiving evidence on affidavits;
(d)subject to the provisions of sections 123 and 124 of the Indian Evidence Act, 1872 (1 of 1872), requisitioning any public record or document or copy of such record or document from any office;
(e)issuing commissions for the examination of witnesses or documents;
(f)reviewing its decisions;
(g)dismissing a case for default or deciding it ex parte;
(h)setting aside any order of dismissal of any case for default or any order passed by it ex parte; and
(i)any other matter which may be prescribed by the Central Government under sub-section (1) of section 14.