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 32] [Entire Act]

State of Rajasthan - Subsection

Section 32(3) in Rajasthan Electricity Regulatory Commission (Terms and Conditions for Open Access) Regulations, 2016

(3)Open Access granted in accordance with the Rajasthan Electricity Regulatory Commission (Terms and Conditions for Open Access) Regulations, 2004, which stand replaced by these Regulations, shall continue till the expiry of the term of the open access granted under existing agreement subject to provisions of these Regulations. However, such open access customer may opt to surrender the allotted capacity as per the provisions of the repealed Regulations within 90 days of the publication of these Regulations.By order,SecretaryRajasthan Electricity Regulatory CommissionAbbreviation
ABT Availability Based Tariff
CEA Central Electricity Authority
CERC Central Electricity Regulatory Commission
CPP Captive Power Plant
Discom Distribution Company
DD Demand Draft
EHV Extra High Voltage
GSS Grid Sub Station
HT High Tension
IEGC Indian Electricity Grid Code
IEX Indian Energy Exchange
IPP Independent Power Producer
KV Kilo Volt
kWh Kilo Watt Hour
LTOA Long Term Open Access
MTOA Medium Term Open Access
MVA Mega Volt Ampere
MW Mega Watt
OA Open Access
PXIL Power Exchange of India Limited
RDPPC Rajasthan Discoms Power Procurement Centre
RERC Rajasthan Electricity Regulatory Commission
REGC Rajasthan Electricity Grid Code
Rs. Indian Rupees
RVPN Rajasthan Vidyut Prasaran Nigam Limited
SEM Special Energy Meter
SLDC State Load Despatch Centre
STU State Transmission Utility
STOA Short Term Open Access
SPC State Power Committee
UI Unscheduled Interchange