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 1] [Entire Act]

State of Rajasthan - Section

Section 284 in Rajasthan Municipalities Act, 2009

284. Service of notices, etc. addressed to individual.

(1)The service of every notice or order and the presentation of every bill under this Act or under a rule or bye-laws made thereunder on any person or to any person to whom it is by name addressed shall in all cases not otherwise specially provided for therein, be effected by a municipal officer or servant or other person authorized by the Municipality in this behalf
(a)by giving or tendering such notice, order or bill to the person to whom it is addressed; or
(b)if such person is not found, by leaving the notice, order or bill at his last known place of abode with, or by giving or tendering the notice, order or bill to, some adult member or servant of his family; or
(c)if such person does not reside within the municipal limits and his address elsewhere is known to the chairman or official of the Municipality directing the issue of the notice, order or bill, then by forwarding the notice, order or bill, to such person by registered post under cover bearing the said address; or
(d)if none of the means aforesaid be available, or person refuses to accept, then by causing the bill, order or notice to be affixed in the presence of two persons of the locality on some conspicuous part of the building or land, if any, to which the bill, order or notice relates.
(2)When any notice, order or bill is required or permitted by or under this Act or by a rule or bye-laws made thereunder, to be served upon an owner or occupier of any building or land, it shall not be necessary to name the owner or occupier therein and the service thereof, in case not otherwise specially provided for, but shall be made either
(a)by giving or tendering the notice, order or bill to the owner or occupier or, if there be more owners or occupiers than one, to anyone of them; or
(b)if no such owner or occupier be found, then by giving or tendering the notice, order or bill to some adult member or servant of the family or any such owner or occupier as aforesaid; or
(c)if none of the means aforesaid be available then by causing the notice, order or bill to be affixed in the presence of two persons on some conspicuous part of the building or land to which the same relates.
(3)Every notice which this Act or a rule or bye-laws made there- under requires or empowers a Municipality to give or to serve either as a public notice, or generally, or by provisions which do not expressly require notice to be given to individuals therein specified shall be deemed to have been sufficiently given or served if a copy thereof is put up in such conspicuous part of the municipal office during such period and in such other manner as the Municipality may, direct or prescribe by bye-laws.
(4)No notice, order or bill shall be invalid for defect of form.
(5)When any notice or order requires any act to be done for which no time is fixed by this Act or any rule or bye-laws made thereunder, the notice or order shall fix a reasonable time for doing the same.
(6)In the event of non-compliance with the terms of the notice or order, it shall be lawful for the Municipality to take such action or such steps as may be necessary for the completion of the act thereby required to be done, and all the expenses therein incurred by the Municipality shall be paid by the person or persons upon whom the notice or order was served and shall be recoverable in the manner provided in Section 296.