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 3] [Entire Act]

Bombay Presidency - Section

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

5. Publication and service of orders.

(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-
(1)personally, by delivering or tendering to him the order, or
(2)by post, or
(3)where the person cannot be found, by leaving an authentic copy of the order with some adult male member of his family or by affixing such copy to some conspicuous part of the premises in which he is known to have last resided or carried on business or worked for gain, and a written report of such affixing shall be prepared and witnessed by two persons living in the neighbourhood.
(2)Where a question arises whether a person was duly informed of an order made in pursuance of section 4, compliance with the requirements of sub-section (1) shall be conclusive proof that he was so informed; but failure to comply with the said requirements shall not preclude proof by other means that he was so informed or affect the validity of the order.