Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 13(1)] [Section 13] [Entire Act] State of Madhya Pradesh - Subsection Section 13(1)(iii) in M.P. Maintenance and Welfare of Parents and Senior Citizen Rules, 2009 (iii)no report is received form a Conciliation Officer within the stipulated time limit of one month; or