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 2] [Entire Act]

State of Odisha - Subsection

Section 2(f) in Orissa Electricity Regulatory Commission (Grievances Redressal Forum and Ombudsman) Regulations, 2004

(f)"Deficiency" means any fault, imperfection, shortcoming or inadequacy in the quality, nature and manner of performance which is required to be maintained by/under any law for the time being in force or has been undertaken to be performed by distribution licensee in relation to electricity service or performance standard including interruption or failure of Power supply, Voltage complaints, Metering problems including Meter shifting, Charges/Payments (Billing problems), Disconnection or Reconnection of Power supply, New connections or Extensions in load, Notice of supply interruptions, violations of Distribution (Conditions of Supply) Code, contravention of Act, Rules, or Regulations made thereunder with regard to consumer interest;