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 24(2)] [Section 24] [Entire Act] State of Jharkhand - Subsection Section 24(2)(a) in Jharkhand Buildings (Lease, Rent and Eviction) Control Act, 2000 (a)after perusing the memorandum of appeal and hearing the appellant, if necessary, summarily dismiss the appeal, or