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 51] [Entire Act]

State of Maharashtra - Subsection

Section 51(c) in The Maharashtra Ancient Monuments and Archaeological Sites and Remains Rules, 1962

(c)in the case of any order or notice affecting an individual person, be served on such persons:-
(i)by delivering or tendering it to the persons concerned; or
(ii)if it cannot be so delivered or tendered, [by delivering or tendering] [Substituted by G.N. of 15.4.1968.] it to any adult member of the family of such person [or by affixing a copy] [Substituted by G.N. of 15.4.1968.] thereof on the outer door or some conspicuous part of the premises in which that persons is known to have last resided or carried on business or personally worked for gain; or
(iii)by sending it by registered post, acknowledgement due.