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 8] [Entire Act]

Union of India - Subsection

Section 8(1) in The Petroleum and Natural Gas Regulatory Board (Code of Practice for Quality of Service for City or Local Natural Gas Distribution Networks) Regulations, 2010

(1)Disconnection by the entity
(a)In case of a domestic consumer defaulting on payments, the entity may issue a notice for a period of not less than fifteen days and disconnect if the payment is not received within the notice period.
(b)The entity shall give written notice of not less than seven days before service is disconnected on any one of the following reasons, namely:-
(i)for violation of the terms of contract;
(ii)for using the equipment which adversely affects the entity's services to other consumers;
(iii)on rendering the premises inaccessible to the entity for three consecutive billing cycles for reading of meters.