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 3] [Entire Act]

State of Odisha - Section

Section 3 in The Orissa Estates Abolition Rules, 1952

3. Mode of service of notice or order.

(1)Except as otherwise provided in the Act, any notice or order required to be served under the provisions of the Act, shall be served by delivering or tendering a copy thereof, duly signed and scaled, to the person on whom it is to be served or to his duly authorised agent or to his agent in charge of the whole of the estate or part thereof to which the notice or order relates. A copy of every such notice or order shall be affixed to the notice boards respectively of the offices of the Collector of the district from which the notice is to be issued and the Collector of the district in which the notice is to be served.
(2)Where the person on whom the notice or order is to be served or his agent in charge of the estate to which the notice or order relates cannot be found or where such person has no agent empowered to accept service of notice or order on his behalf, service may be made on any adult male member of the family of such person residing with him.
(3)Where the serving officer delivers or tenders a copy of the notice or order to the person to be served with such notice or order personally or to an agent or other person on his behalf, he shall require the signature of the person to whom the copy is so delivered or tendered to an acknowledgement of service to be endorsed on the original notice or order.
(4)Where the person to be served with notice or order or his agent or such other person as aforesaid refuses to sign the acknowledgement, or where the serving officer after using all due and reasonable diligence cannot find the person to be served with the notice or order and there is no agent empowered to accept service of notice or order on his behalf, or any other person on whom service can be made, service may be made by affixing a copy of the notice or order on the outer door or some other conspicuous part of the house in which the person to be served with the notice or order ordinarily resides or carries on business or personally works for gain or on the outer door of the office or cutchery of the estate to which the notice or order relates.
(5)The serving officer shall, in all cases in which the notice or order has been served under Sub-rules (3) or (4) endorse or annex, or cause to be endorsed or annexed, on or to the original notice or order a return duly affirmed by him stating the date on which and the manner in which the notice or order was served and the names and addresses of two Persons witnessing such service.
(6)Notwithstanding anything contained in the foregoing Sub-rules, the Collector may, if he thinks fit, order that the notice or order shall be served-
(i)by sending a copy thereof, duly signed and sealed by registered post with acknowledgement due to the person on whom such notice or order is to be served; or
(ii)if the notice or order relates to any estate, by affixing such notice or order to a conspicuous place within the estate to which the notice or order relates, In respect of cases referred to in Clause (i), the posting of the notice or Order shall be sufficient proof of the service of such notice or order of the person concerned in respect of cases referred to in Clause (ii), a return by the serving officer stating the date of such service attested by two persons shall be sufficient proof of the service of notice or order on the person concerned.
(7)Where the person to be served with a notice or order under the Act is a minor or a person of unsound mind or an idiot, the service shall be made in the aforesaid manner on the guardian, committee or other legal curator of such minor or person of unsound mind or idiot as the case may be.