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 Bihar - Subsection

Section 2(1) in Bihar Electricity Regulatory Commission (Fees, Fines and Charges) Regulations, 2019

(1)In these Regulations, unless the context otherwise requires:
(a)"Act" means the Electricity Act, 2003.
(b)"Application" means includes petitions, replies, rejoinders, supplemental proceedings, other papers and filed in relation thereto before the Commission in proceedings in the manner provide in Bihar Electricity Regulatory Commission (conduct of Business) Regulations, 2005.
(c)"means the Bihar Electricity Commission.
(d)"Energy proposed to be handled" :- The energy proposed to be handled by the Distribution Licensee shall mean the total energy purchased by the Distribution Licensee excluding losses in the inter-state and intrastate transmission and sale in U.I but shall include purchase in U.I and proposed in the ARR.
(e)"Fees" mean fees mentioned in the schedule.
(f)"Fines and/or Charges" refers to fines and/or charges that the Commission is empowered to impose under the Act.
(g)"Fund" shall mean the State Regulatory Commission Fund constituted under section 103 of the Act.
(h)"Licensees" mean licensees under the Act.
(i)"Proceedings" mean and include proceedings of all nature that the Commission may hold in the discharge of its functions under the Act.
(j)"Regulations" mean the Bihar Electricity Regulatory Commission (Fees, Fines and Charges) Regulations, 2005.
(k)"Schedule" refers to the schedule appended to these Regulations.
(l)"Secretary" means Secretary of the Bihar Electricity Regulatory Commission.
(m)"State Govt." means the Government of Bihar.