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 24 in West Bengal Agricultural Produce Marketing (Regulation) Act, 1972

24. Powers of inspection

.- (1) [The Director or any other officer] [Substituted 'The Director or any other officer not below the rank of a Superintendent of Agricultural Marketing' by West Bengal Act No. 16 of 2017, dated 31.3.2017.], authorised by the State Government is this behalf by general or special order, may inspect or cause to be inspected the accounts of the market committee or institute an enquiry into the affairs of the market committee and require the market committee or its Chairman to do a thing or to refrain from doing a thing which the Director or other officer considers necessary or desirable in the interest of the market or the market committee.
(2)The Director or any officer authorised by the State Government under sub-section (1) shall, for the purposes of the said sub-section, have the same powers as are vested in a Court under the Code of Civil Procedure, 1908 (5 of 1908), when trying a suit in respect of the following matters, namely
(a)enforcing the attendance of any person and examining him on oath or affirmation;
(b)compelling the production of documents; and
(c)issuing commissions for the examination of witnesses.