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 Punjab - Section

Section 12 in The Punjab State Commission for Scheduled Castes Act, 2004

12. Power of the Commission to utilize the services of certain officers and investigation agencies for conducting investigation.

(1)The Commission may, for the purpose of conducting investigation under the Act, utilize the services of, -
(a)any officer or investigation agency of the State of Punjab or any other State or the Central Government with the concurrence of that Government; or
(b)any other person.
(2)For the purpose of conducting an investigation, any officer or agency referred to in clause (a) of sub-section (1), may, subject to the direction and control of the Commission, -
(a)summon and enforce the attendance of any person and examine him;
(b)require the discovery and production of any document; and
(c)requisition any public record or copy thereof from any office.
(3)Such officer or agency or the person shall investigate into the matter as directed by the Commission and submit a report thereon (hereinafter in this section referred to as "the investigation report") to the Commission within such period, as may be specified by the Commission in this behalf.
(4)The Commission shall satisfy itself about the correctness of the facts stated and the conclusion, if any, arrived at in the investigation report submitted to it under sub-section (3), and for this purpose, the Commission may make such inquiry (including the examination of the person or persons, who conducted or assisted in the investigation), as it considers appropriate.