(2)The Claims Tribunal shall have all the powers of a Civil Court for the purpose of taking evidence on oath and of enforcing the attendance of witnesses and of compelling the discovery and production of documents and material objects and for such other purposes as may be prescribed; and the Claims Tribunal shall be deemed to be a Civil Court for all the purposes of [section 195 and Chapter-XXVI of the Code of Criminal Procedure, 1973.] [Substituted by Act 47 of 1978, section 33 (w.e.f. 16.1.1979).]