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 Jammu-Kashmir - Section

Section 94 in The Code of Criminal Procedure, 1989 (1933 A. D.)

94. Summons to produce document for other thing.

(1)Whenever any Court, or any officer-in-charge of a police station considers that the production of any document or other thing is necessary or desirable for the purposes of any investigation, inquiry, trial or other proceedings under this Code by or before such Court or officer, such Court may issue a summons, or such officer written order to the person in whose possession or power such document or thing is believed to be, requiring him to attend and produce it, or to produce it, at the time and place stated in the summons or order.
(2)Any person required under this section merely to produce a document or other thing shall be deemed to have complied with the requisition, if he causes such document or thing to be produced instead of attending personally to produce the same.
(3)Nothing in this section shall be deemed to affect the Evidence Act, 1977, sections, 123 and 124, or to apply to a letter, post card, telegram or other document or any parcel or thing in the custody of the postal or Telegraph authorities.