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 14] [Entire Act]

State of Tamilnadu - Subsection

Section 14(1) in Tamil Nadu Tax on Consumption or Sale of Electricity Rules, 2003

(1)The books of accounts kept by a licensee, other than captive generating plant under section 8 of the Act shall be in Form B-l and shall show separately sales of electricity to the privileged consumers and other sales of electricity chargeable under section 3 and shall contain the following particulars, namely:
(i)Name of the consumer;
(ii)Address of the consumer's premises with a brief description thereof;
(iii)Number of units of electricity sold to consumers under different tariff;
(iv)Energy charge, fuel surcharge other charges, if any, and net charge for the electricity supplied;
(v)Amount of tax chargeable, and
(vi)Date of disconnection of supply of electricity on failure of payment of tax.
Provided that the licensee may furnish the particular (ii) above in a separate statement to the satisfaction of the Inspecting Officer.