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 4] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4(2) in M.P. Maintenance and Welfare of Parents and Senior Citizen Rules, 2009

(2)On receipt of an application under sub-rule (1) the Presiding Officer shall cause-
(a)its essential details to be entered in a Register of Maintenance Claim Cases.
(b)its acknowledgment in Form "B" to be given notwithstanding anything contained in rule 5 to the applicant or his authorised representative in case of hand delivery and its despatch by post in other case and the acknowledgment shall specify inter alia the registration number of the application.