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 Tamilnadu - Section

Section 11 in Tamil Nadu Fleet Operators Stage Carriages (Acquisition) Act, 1971

11. Arbitrator and authorised officer to have certain powers of Civil Court.

- The Arbitrator appointed under section 5, while holding arbitration proceedings under this Act, and the authorised officer while deciding a dispute under section 14, shall have all the powers of a Civil Court, while trying a suit, under the Code of Civil Procedure, 1908 (Central Act V of 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)reception of evidence on affidavits;
(d)requisitioning any public record from any Court or office;
(e)issuing commissions for examination of witnesses.