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 Himachal Pradesh - Section

Section 13 in Himachal Pradesh State Commission For Women Act, 1996

13. Statements made by persons to Commission.

- No statement made by a person in the course of giving evidence before the Commission or an officer, or agency, referred to in clause (a), or the person appointed under clause (b) of sub-section (1) of section 12, shall subject him to, or be used against him in any civil or criminal proceeding except a prosecution for giving false evidence by such statement:Provided that the statement,-
(a)is made in reply to a question which is required by the Commission or such officer or agency or such person to answer, or
(b)is relevant to the subject matter under investigation.