[Cites 0, Cited by 0]
[Section 26]
[Entire Act]
State of Haryana - Subsection
Section 26(3) in The Haryana Maintenance of Parents and Senior Citizen Rules, 2009
| 1. | Name of the applicant: | |
| 2. | Name of Father/Husband: | |
| 3. | Complete Postal address: | Village .....................Road................. |
| Ward No. ............................... | ||
| Police Station ..................... | ||
| Post Office .......................... Pin Code..................... | ||
| District .................................. | ||
| 4. | Name of Children/Relative from whom maintenance claimed: | |
| 5. | Present Address of Children/Relative: | |
| Village .....................Road................. | ||
| Ward No. ............................... | ||
| Police Station ..................... | ||
| Post Office .......................... Pin Code..................... | ||
| District .................................. | ||
| 6. | Permanent Address of Children/Relatives: | |
| Village .....................Road................. | ||
| Ward No. ............................... | ||
| Police Station ..................... | ||
| Post Office .......................... Pin Code..................... | ||
| District .................................. | ||
| 7. | Yearly income of the Children/Relative from all source: | |
| 8. | Detail of order against which the present appeal is beingfiled: | |
| 9. | Ground of Appeal: | |
| 10. | Relief, prayed for: | |
| 11. | Interim prayer, if any: |