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 Odisha - Section

Section 11 in Orissa Administrative Tribunal (Procedure) Rules, 1986

11. Service of notice of application on the respondents.

(1)A copy of the application in the paper book shall ordinarily be served on each of the respondents by the Registrar in one of the following modes :
(i)hand delivery (Dasti) through the applicant or through a process server, or
(ii)through registered post with acknowledgement due.
(2)Notwithstanding anything contained in Sub-rule (1), the Registrar may taking into account the number of respondents and their places of residence or work and other circumstances, direct that notice of the application shall be served upon the respondents in any other manner, including any manner of substituted service, as it appear to the Registrar just and convenient.
(3)Every applicant shall pay a fee for the service or execution of process, in respect of an application where the number of respondents exceeds five, as under :
(i)a sum of Rs. 5 (Rupees five) for each respondent in excess of five respondents; or
(ii)where the service is in such manner as the Registrar may direct under Sub-rule (2), a sum not exceeding the actual charges incurred in effecting the service; as may be determined by the Registrar.
(4)The fee for the service or execution of processes under Sub-rule (3) shall be remitted by the applicant in the form of Court fee stamps.
(5)Notwithstanding anything contained in Sub-rules (1), (2), (3) and (4), if the Tribunal is satisfied that it is not reasonably practicable to serve notice of application upon all the respondents, it may for reasons to be recorded in writing, direct that the application shall be heard notwithstanding that some of the respondents have not been served with notice of the application, provided that no application shall be heard unless -
(i)notice of the application has been served on the Government, if Government is respondent;
(ii)notice of the application has been served on the authority which passed the order against which the application has been filed; and
(iii)the Tribunal is satisfied that the interests of the respondents on whom notice of the application has not been served are adequately and sufficiently represented by the respondents on whom notice of the application has been served.