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 40F] [Entire Act]

Bombay Presidency - Subsection

Section 40F(6) in Bombay Primary Education Act, 1947

(6)The Tribunal shall have the same powers as are vested in a Civil Court under the Code of Civil Procedure, 1908 (V of 1908) when trying suit, in respect of the following matters, namely:-
(a)enforcing the attendance of any person and examination him on oath;
(b)compelling the production of documents and material objects;
(c)issuing commissions for the examination of witnesses;
(d)such other matters as may be prescribed;
and every inquiry or investigation by the Tribunal shall be deemed to be a judicial proceedings within the meaning of sections 193 and 228 of the Indian Penal Code.