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 5] [Entire Act]

Bombay Presidency - Subsection

Section 5(1) in The Bombay Essential Commodities and Cattle (Control) Act, 1958

(1)An order made under section 4 shall-
(a)if it is an order of a general nature or affecting a class of persons, be notified in the Official Gazette:
(b)if it is an order affecting an individual corporation or firm, be served in the manner provided for the service of a summons in rule 2 of Order XXIX or, as the case may be, rule 3 of Order XXX in the First Schedule of the Code of Civil Procedure, 1908;
(c)if it is an order affecting an individual person other than a corporation or firm, be served on the person-