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 34] [Entire Act]

State of Gujarat - Subsection

Section 34(6) in The Gujarat Electricity Industry (Reorganisation and Regulation) Act, 2003

(6)Where the Commission has made an interim order it shall as soon as possible thereafter,-
(a)serve a copy of the order on the licensee and publish the same in such manner as it deems fit and
(b)commence proceedings to declare the interim order to be a final order in accordance with Section 35.