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 8] [Entire Act]

Union of India - Section

Section 24 in The Coal Bearing Areas (Acquisition And development) Act, 1957

24. Service of notices and orders.

Subject to any rules that may be made under this Act, every notice or order issued or made under this Act shall-
(a)in the case of a notice or order of a general nature or affecting a number of persons, be notified in the Official Gazette and also published in the locality in such manner as may be prescribed ; and
(b)in the case of a notice or order directed to an individual, [be served on such individual] [Inserted by Act 58 of 1960, Section 3 and Sch. II (with retrospective effect)]-
(i)wherever it is practicable to do so by delivering or tendering it to that individual ; or
(ii)if it cannot be so delivered or tendered, by affixing it on the door or some other conspicuous part of the residence in which that individual lives, and a written report thereof shall be prepared and witnessed by two persons living in the neighbourhood; or
(iii)failing service by these means, by post.