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 13] [Entire Act]

State of Maharashtra - Subsection

Section 13(13) in The Maharashtra Electricity Regulatory Commission (Distribution Open Access) Regulations, 2014

13.2Inter-State Open Access :
13.2.1In case where the applicant is connected to the distribution system and the application for grant of Long-term Open Access, Medium-term Open Access and short-term Open Access is for availing power from another State, the Distribution Licensee shall convey its consent or refusal to grant consent, either to the STU and/or the SLDC, under the provisions of Central Electricity Regulatory Commission (Grant of Connectivity, Long-term Open Access and Medium-term Open Access in inter-State Transmission and related matters) Regulations, 2009 and Central Electricity Regulatory Commission (Open Access in inter-State Transmission) Regulations, 2008, respectively as amended from time to time.
13.2.2The Distribution Licensee shall convey its consent or refusal to grant consent, as under:
(a)Within 3 working days of receipt of the request of the applicant in case of Short term Open Access;
(b)Within 5 working days of receipt of the request of the applicant in case of Medium term Open Access and Long term Open Access.
Provided that refusal to grant consent shall be recorded with reasons:Provided further that the Distribution Licensee may refuse to grant consent, if there are pending dues from the Consumer.