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] [Section 6] [Entire Act]

State of Maharashtra - Subsection

Section 6(2) in The Maharashtra Devdasi System (Abolition) Act, 2005

(2)The Control Board shall, for the purpose of this Act have all the powers of a Civil Court while trying a civil suit under the Code of Civil Procedure, 1908, in respect of the following matters, namely
(a)summoning and enforcing the attendance of any person and examining him on oath;
(b)requiring the discovery and production of any document;
(c)receiving evidence on affidavits;
(d)requisitioning any public record or copy thereof from any Court or office;
(e)issuing Commissions for the examination of witnesses or documents; and
(f)such other matters as may be prescribed.