Section 15(1)(b) in The Tamil Nadu Acquisition of Hoardings Act, 1985
(b)in the case of any order or notice affecting a corporation or firm, be served in the manner provided for the service of summons in rule 2 of Order XXIX or rule 3 of Order XXX, as the case may be, in the First Schedule to the Code of Civil Procedure, 1908 (Centra 1 Act V of 1908); and