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 15] [Entire Act]

State of Jharkhand - Subsection

Section 15(2) in The Chota Nagpur Tenancy Act, 1908

(2)Service ordered under sub-rule (1) shall be as effectual as if it had been made on the said person personally.