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 West Bengal - Section

Section 32 in The Bengal Tanks Improvement Act, 1939

32. Power to compel production of statements and documents.

(1)Subject to rules made under this Act the Collector may, for the purposes of this Act, by notice, require any person to make and deliver to him a statement or to produce records or documents in his possession or control relating to any land or tank at a time and place specified in the notice.
(2)Every person required to make or deliver a statement or to produce any record or documents under this section shall be deemed legally bound to do so within the meaning of sections 175 and 176 of the Indian Penal Code.