Section 2(1)(c) in The Petroleum and Natural Gas Regulatory Board (Guiding Principles for Declaring or Authorizing Natural Gas Pipeline as Common Carrier or Contract Carrier) Regulations, 2009
(c)"associate" means a person in relation to the entity -(i)who participates, directly or indirectly or through one or more intermediaries, in the management or control or capital of the entity;(ii)who holds, directly or indirectly, shares carrying not less than twenty six per cent of the voting power in the entity;(iii)who appoints more than half of the Board of directors or members of the governing board, or one or more executive directors or executive members of the governing board of the entity; or(iv)who guarantees not less than ten per cent of the total borrowings of the entity.