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 3] [Entire Act]

State of Bihar - Subsection

Section 3(2) in The Bihar Government Premises (Rent, Recovery and Eviction) Rules, 1957

(2)Every notice referred to in sub-rule (1) shall be served by registered post or by delivering a copy of it to the person concerned or to an adult member of his family residing with him in the same premises, or, if there is no such person, by a copy of the notice being affixed on some conspicuous part of Government premises in occupation.