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 9] [Entire Act]

State of Karnataka - Subsection

Section 9(2) in Karnataka Electricity Reform Act, 1999

(2)
(a)The Commission shall have the exclusive power to make regulations for the conduct of its proceedings and discharge of its functions and all such regulations made shall be notified;
(b)Unless otherwise specified by the Commission, all hearings and proceedings before the Commission shall be held in public.