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 65] [Entire Act]

State of Rajasthan - Subsection

Section 65(2) in Rajasthan Land Pooling Schemes Act, 2016

(2)Any document which is required or authorised to be served on the owner or occupier of any land or building may be addressed to the "the owner" or "the occupier", as the case may be, of that land or building (naming or describing that land or building) without any further name or description, and shall be deemed to be duly served under the condition where-
(i)if the document so addressed is sent or delivered in accordance with sub-clause
(a)of clause (iii) of sub-section (1); or
(ii)if the document so addressed or a copy thereof so addressed is delivered to some person on the land or building.