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 81 in Ajmer Development Authority Act, 2013

81. Service of notice under this Act.

(1)All documents which expression shall include, notice and orders required by this Act or any rule or regulation made thereunder to be served upon any person, shall, save as otherwise provided in this Act, or rule or regulation made thereunder, be deemed to be duly served,-
(a)where such document is to be served on a department, local authority, railway, company, society or any other body of persons whether incorporated or not, if the document is addressed to the head of the department, General Manager of the Railway, Secretary or principal officer of the local authority, company, society or any such other body at its principal, branch, local or registered office, as the case may be, and is either -
(i)sent by registered post to such office; or
(ii)delivered at such office; or
(b)where the person to be served is a partner in a firm, if the document is addressed to the partnership firm at its principal place of business, identifying it by the name or style under which its business is carried on and is either-
(i)sent by registered post; or
(ii)delivered at the said place of business; or
(c)in any other case, if such document is addressed to the person to be served and -
(i)is given or tendered to him, or
(ii)if such person cannot 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
(iii)is sent by registered post to the person.
(2)Any document which is required or authorised to be served on the owner or occupier of any land or building may be addressed "the owner" or "the occupier", as the case may be, of that land or building (naming or describing that land or building), without further name or description and shall be deemed to be duly served, -
(a)if the document so addressed is sent or delivered in accordance with clause (c) of sub-section (1), or
(b)if the document so addressed or a copy thereof so addressed is delivered to some person on the land or building.
(3)Where a document is served on a partnership firm in accordance with this section, the document shall be deemed to be served on each partner.
(4)For the purpose of enabling any document to be served on the owner of any property, the Ajmer Development Commissioner or any other officer authorised by him in this behalf, may, by notice in writing, require the occupier, if any, of the property to state the name and address of the owner thereof.
(5)Where an attempt to serve a document on any person in the manner indicated in the foregoing provisions of this section has failed 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.