Section 31E(3)(b) in The Bombay Rents, Hotel and Lodging House Rates Control Act, 1947
(b)When an acknowledgement purporting to be signed by the tenant or licensee or their agent is received by the Competent Authority or the registered article containing the summons is received back with an endorsement purporting to have been made by a postal employee to the effect that the tenant or licensee or their agent had refused to take delivery of the registered article, the Competent Authority may declare that there has been a valid service of summons.