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 12 in Himachal Pradesh State Commission For Women Act, 1996

12. Power of Commission to utilise the service of certain officers and investigation agencies for conducting investigation.

(1)The Commission may, for the purpose of conducting investigations under this Act utilise the services of,-
(a)any officer or investigation agency of the State or the Central Government with the concurrence of that Government ; or
(b)any other person.
(2)For the purpose of conducting an investigation, any officer or agency referred to in clause (a) of sub-section (1) may, subject to the direction and control of the Commission,-
(a)summon and enforce the attendance of any person and examine him ;
(b)require the discovery and production of any document ; and
(c)requisition any public record or copy thereof from any office.
(3)Such officer or agency or the person shall investigate into the matter as directed by the Commission and submit a report thereon (hereinafter, in this section, referred to as "the investigation report"), to the Commission within such period or extended period as may be specified or extended by the Commission in this behalf.
(4)The Commission shall satisfy itself about the correctness of the facts stated and the conditions, if any, arrived at in the investigation report submitted to it under sub-section (3), and for this purpose the Commission may make such inquiry (including the examination of the person or persons who conducted or assisted in the investigation) as it thinks fit.