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 31] [Entire Act]

Union of India - Subsection

Section 31(7) in Central Electricity Regulatory Commission (Fees and Charges of Regional Load Despatch Centre and other related matters) Regulations, 2019

(7)All other users having NIL contracted capacity (LTA & MTOA) shall be billed monthly ALC charge on the basis of a minimum capacity for which an entity is eligible for grant of connectivity to Inter-State transmission system as per the CERC Connectivity Regulations 2009.