Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 1 docs
Ballabh Dass Agarwal vs Lt. Governor Of Delhi And Anr. on 29 October, 1971

User Queries
[Section 15] [Complete Act]
Central Government Act
Section 15(1) in The Requisitioning And Acquisition Of Immovable Property Act, 1952
(1) Subject to the provisions of this section and any rules that may be made under this Act, every notice or order issued or made under this Act shall,--
(a) in the case of any notice or order of a general nature or affecting a class of persons, be published in the Official Gazette; and
(b) in the case of any notice or order affecting an individual, corporation or firm be served in the manner provided for the service of summons in Rule 2 of Order XXIX or Rule 3 of Order XXX, as the case may be, in the First Schedule of the Code of Civil Procedure, 1908 (5 of 1908 .); and
(c) in the case of any notice or order affecting an individual person (not being a corporation or firm), be served on such person--
(i) by delivering or tendering it to that person; or
(ii) if it cannot be so delivered or tendered, by delivering or tendering it to any officer of such person or any adult male member of the family of such person, or by affixing a copy thereof on the outer door or on some conspicuous part of the premises in which that person is known to have last resided or carried on business or personally worked for gain; or failing service by these means,
(iii) by post.