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]

Union of India - Section

Section 4 in The Commissions Of Inquiry (Central) Rules, 1972

4. The issue and service of summons .-(1) A Commission may issue summons to persons whose attendance before it may be required either to give evidence or to produce documents.

(2)Every summons issued by a Commission shall be in duplicate and shall be signed by the Chairman thereof or by such person as he may empower in this behalf. It shall be sealed with the seal of the Commission and shall specify the time and place at which the person summoned is required to attend and also whether his attendance is required for the purpose of giving evidence or to produce a document, or for both the purposes.
(3)A person may be summoned to produce a document, without being summoned to give evidence; and any person summoned merely to produce a document shall be deemed to have complied with the summons if he causes such document to be produced instead of attending personally to produce the same.
(4)A summons to produce documents, may be for the production of all documents of a certain description in the possession or control of the person summoned.
(5)Every summon shall be served by sending it by post to the person, for whom it is intended or in such other manner as the Commission may direct.
(6)The provisions of sub-rules (1) to (5) shall apply, as far as may be, to every other process issued by a Commission.