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 4] [Entire Act]

State of Rajasthan - Subsection

Section 4(4) in Rajasthan Public Premises (Eviction of Unauthorised Occupants) Act, 1964

(4)where the estate officer knows or has reasons to believe that any persons are in occupation, of the public premises, then, without prejudice to the provisions of sub¬section (3), he shall cause a copy of the notice to be served on every such person by post or by delivering or tendering it to that person or in such manner as may be prescribed.