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 42] [Entire Act]

Union of India - Section

Section 11 in The Prevention of Money-Laundering Act, 2002

11. Power regarding summons, production of documents and evidence, etc.

(1)The Adjudicating Authority shall, for the purposes of this Act, have the same powers as are vested in a civil Court under the Code of Civil Procedure, 1908 (5 of 1908) while trying a suit in respect of the following matters, namely:
(a)discovery and inspection;
(b)enforcing the attendance of any person, including any officer of a banking company or a financial institution or a company, and examining him on oath;
(c)compelling the production of records;
(d)receiving evidence on affidavits;
(e)issuing commissions for examination of witnesses and documents; and
(f)any other matter which may be prescribed.
(2)All the persons so summoned shall be bound to attend in person or through authorised agents, as the Adjudicating Authority may direct, and shall be bound to state the truth upon any subject respecting which they are examined or make statements, and produce such documents as may be required.
(3)Every proceeding under this section shall be deemed to be a judicial proceeding within the meaning of section 193 and section 228 of the Indian Penal Code (45 of 1860).