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 17 in RIICO Industrial Areas (Prevention of Unauthorised Development and Encroachment) Act, 1999

17. Service of notice under this Act.

- All documents which expression shall include notices and orders required by this Act or rules or regulations made thereunder or under Land Disposal Rules to be served upon any person, shall, save as otherwise provided in this Act, or rules or regulations made thereunder or under Land Disposal Rules be deemed to be duly served where it is sent by registered post or delivered at the place of business or given or tendered to the person to which it is addressed or if such person can not be found, is affixed on some conspicuous part of his last known place of residence or business, or is given or tendered to some adult member of his family or is affixed on some conspicuous part of the land or building to which it relates, or where an attempt to serve a document on any person in the manner indicated in the foregoing provisions of this section fails, it shall be deemed to be an effective service of the document on such person if the notice of the document to be served is published in some prominent daily local Hindi Newspaper.