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 Bihar - Section

Section 3 in The Bihar Government Premises (Rent, Recovery and Eviction) Rules, 1957

3. Form and manner of service of notice.

(1)
(a)A notice issued under the proviso to-
(i)Section 3 of the Act shall be in Form A;
(ii)Section 4 of the Act shall be in Form B; and
(iii)Section 5 of the Act shall be in Form C.
(b)A notice issued under Section 4 of the Act shall be in Form D; and a notice issued under Section 5 of the Act shall be in form E; and
(c)A notice of demand issued under Section 5 of the Act shall be in Form F.
(2)Every notice referred to in sub-rule (1) shall be served by registered post or by delivering a copy of it to the person concerned or to an adult member of his family residing with him in the same premises, or, if there is no such person, by a copy of the notice being affixed on some conspicuous part of Government premises in occupation.
(3)Where any objections are filed to the assessment of damages in response to a notice issued in Form E or to the notice of demand for arrear rent issued in Form F, the competent authority shall investigate them and pass such orders thereon as it may deem fit.