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] [Entire Act]

NCT Delhi - Section

Section 10 in The BSES Rajdhani/Yamuna Power Limited Complaint Handling Procedures Relating To Distribution And Retail Supply

10. Petition before DERC for grievance redressal.

- It is the obligation on the Licensee to respond to a consumer’s complaint in a timely and effective manner as laid down above. However, if the consumer is not satisfied with the action taken by the Licensee (up to the General Manger level), he may make a complaint to the Delhi Electricity Regulatory Commission in accordance with Commission’s Grievance Handling Procedure.Note. - These procedures would be effective from the 1st of July 2003 and would be valid till further orders.AnnexeurePerforma for Complaints