Section 118(4) in The Maharashtra Industrial Relations Act, 1946
(4)A Wage Board, a Labour Court and the Industrial Court shall also have powers to call upon any of the parties to poceedings before it to furnish in writing and in such form as it may think proper any information which it considers relevant for the purpose of any proceedings before it and the party so called upon shall thereupon furnish the information to the best of his knowledge and belief, and if so required by the Board or the Court to do so, verify the same in such manner as may be prescribed.