Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 11 docs - [View All]
Sannepalli Nageswar Rao And Anr. vs District Collector, Khammam And ... on 17 June, 2002
Pydi Hariya And Another. vs Revenue Divisional Officer, on 27 April, 2001
Airabelli Prabhakar Rao. vs Emmadi Koteshwar And Four Others. on 19 June, 2009
1.Mrs. Santhosh Verma And 3 Others vs 1.The Joint Collector, R.R. ... on 30 April, 2011
M.B. Ratnam And Ors. vs Revenue Divisional Officer And ... on 24 January, 2003

User Queries
[Complete Act]
Central Government Act
Section 6 in The Bankers' Books Evidence Act, 1891
6. Inspection of books by order of Court or Judge.-
(1) On the application of any party to a legal proceeding the Court or a Judge may order that such party be at liberty to inspect and take copies of any entries in a banker' s book for any of the purposes of such proceeding, or may order the bank to prepare and produce, within a time to be specified in the order, certified copies of all such entries, accompanied by a further certificate that no other entries are to be found in the books of the bank relevant to the matters in issue in such proceeding, and such further certificate shall be dated and subscribed in manner hereinbefore directed in reference to certified copies.
(2) An order under this or the preceding section may be made either with or without summoning the bank, and shall be served on the bank three clear days (exclusive of bank holidays) before the same is to be obeyed, unless the Court or Judge shall otherwise direct.
(3) The bank may at any time before the time limited for obedience to any such order as aforesaid either offer to produce their books at the trial or give notice of their intention to show cause against such order, and thereupon the same shall not be enforced without further order.