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] [Section 353(1)] [Section 353] [Entire Act]

NCT Delhi - Subsection

Section 353(1)(d) in The New Delhi Municipal Council Act, 1994

(d)in any other case, if the document is addressed to the person to be served and-
(i)is given or tendered to him, or
(ii)if such person cannot be found, is affixed on some conspicuous part of his last known place of residence or business, if within the National Capital Territory of Delhi, or is given or tendered to some adult member of his family or is affixed on some conspicuous part of the land or building, if any, to which it relates, or
(iii)is sent by registered post to that person.