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 5] [Entire Act]

State of Punjab - Subsection

Section 5(1) in The Punjab Maintenance and Welfare of Parents and Senior Citizen Rules, 2012

(1)Once the Tribunal is satisfied on the points mentioned in sub-rule(1) of rule 4, it shall cause to be issued to the opposite party a notice in Form 'C' alongwith a copy of the application and its enclosures, in the following manner, directing him to show cause as to why the application should not be granted,-
(a)by hand delivery (Dasti) through the applicant, if he so desires, else through a process server; or
(b)by registered post with acknowledgment due, or through E-mail, authorized Courier, S.M.S. or telephone.