Section 101(1) in Haryana Urban Development Authority Act, 1977
(1)All notices, orders and other documents required by this Chapter or any rule or regulation made thereunder to be served upon any person shall, save as otherwise provided in this Chapter or rule or regulation, be deemed to be duly served -(a)where the person to be served is a company, if the document is addressed to the Secretary of the Company at its registered office or at its principal office or place of business and is either -(i)sent by registered post; or(ii)delivered at the registered office or at the principal office or place of business of the company;(b)where the person to be served is a firm, if the document is addressed to the firm at its principal place of business, identifying it to 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;(c)where the person to be served is a public body or a corporation or society or other body if the document is addressed to the secretary, treasurer or other chief officer of that body, corporation or society at its principle office and is either -(i)sent by registered post; or(ii)delivered at that office;(d)in any other cases, if the 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, if within the development area or is given or tendered to some adult member of his family or is affixed on some conspicuous part of land or building to which it relates; or(iii)is sent by registered post to that person.