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 3] [Entire Act]

State of Tamilnadu - Subsection

Section 3(8) in The Regulations for Consumer Grievance Redressal Forum and Electricity Ombudsman, 2004

(8)Notwithstanding anything contained in sub-clause 3 (5), a member (other than the Chairperson) may relinquish his office by giving in writing to the Licensee a notice of not less than two months.