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 14A(2)] [Section 14A] [Entire Act] State of Jharkhand - Subsection Section 14A(2)(a) in Bihar Buildings (Lease, Rent and Eviction) Control (Amendment) Act, 1993 (a)The Court on the receipt of application shall issue summon to the tenant within seven days of filing the application.