Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 14] [Entire Act]

State of Jharkhand - Subsection

Section 14(2) in Jharkhand Buildings (Lease, Rent and Eviction) Control Act, 2000

(2)The Court shall issue summons in the prescribed form in every suit referred in sub-section (1) without delay.