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 6] [Entire Act]

State of Haryana - Subsection

Section 6(2) in The Haryana Maintenance 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 to be maintained in such form as the State Government may direct; and
(b)its acknowledgement in Form B to be given notwithstanding anything contained in rule 7 to the applicant or his authorised representative in case of hand delivery and its despatch by post in other cases and the acknowledgement shall specify inter-alia the registration number of the application.