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] [Entire Act]

State of Rajasthan - Section

Section 50 in The Rajasthan Value Added Tax Rules, 2006

50. Mode of service.

(1)The Service of any summons, notice or order under the Act or the Rules may be effected in any one of the following ways, namely,-
(a)by giving or tendering the copy thereof to the person addressed or his declared business manager or his authorized representative or to any person, other than an independent Service provider, who submits or files documents on behalf of such person or dealer; or
(b)if the persons mentioned in clause (a) can not be easily found, by giving or tendering a copy thereof to an adult member of his family; or
(c)if the address of such person is known to the authority concerned, by sending a copy thereof by registered post or through an electronic device, or
(d)if none of the modes aforesaid is practicable, by affixation of a copy thereof in some conspicuous place at his last known place of business or residence, or by publishing in a State level newspaper.
(2)Notwithstanding anything contained in sub-rule (1), in respect of a dealer or a person, the Service of any summons, notice or order under the Act or the Rules may be effected by sending the contents of such summons, notice or order as the case may be, to the dealer or to his declared business manager or to his authorized representative, through an e-mail address provided by the dealer or the person, and such Service shall be deemed to be a valid service on such dealer or person.