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 33(5)] [Section 33] [Entire Act] State of Jammu-Kashmir - Subsection Section 33(5)(ii) in Jammu and Kashmir Residential and Commercial Tenancy Act, 2012 (ii)if necessary, in the interest of justice, remand the case to the Rent. Controller along with such direction as it may deem fit.