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 Andhra Pradesh - Section

Section 71 in Andhra Pradesh Education Act, 1982

71. Arbitrator to have certain powers of Civil Court: -

The arbitrator appointed under this Chapter, while holding arbitration proceedings under this Act, shall have all the powers of a Civil Court while trying a suit under the Code of Civil Procedure, 1908, 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 any document ;
(c)reception of evidence or affidavits ;
(d)requisitioning any public record from any Court or office ;
(e)issuing commissions for examination of witnesses.