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 Bihar - Subsection Section 14A(2)(a) in Bihar Buildings (Lease, Rent & Eviction) Control Act, 1982 (a)The Court on the receipt of application shall issue summon to the tenant within seven days of filing the application.