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 Haryana - Section

Section 101 in Haryana Urban Development Authority Act, 1977

101. Service of notice etc.

(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.
(2)Any document which is required or authorised to be served on the owner or occupier of any land or building may be addressed as `the owner' or `the occupier' as the case may be, of that land or building (naming 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 (d) 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 or, where there is no person on the land or building to whom it can be delivered is affixed to some conspicuous part of the land or building.
(3)Where a document is served on a firm in accordance with clause (b) of sub-section (1), the document shall be deemed to be served on each partner of that firm.
(4)For the purpose of enabling any document to be served on the owner of any property the Secretary to the Local Development [Pradhikaran] [Substituted 'Authority' by Haryana Act No. 28 of 2019, dated 2.8.2019.], 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 the person on whom a document is to be served is a minor, the service upon his guardian or any adult member of his family be deemed to be service upon the minor :Explanation. - A servant is not a member of the family within the meaning of this section.