Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 18(5)] [Section 18] [Entire Act] Union of India - Subsection Section 18(5)(a) in Amritsar Oil Works (Aquisition And Transfer Of Undertakings) Act, 1982 (a)the summoning and enforcing the attendance of any witness and examining him on oath;