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]

Union of India - Section

Section 15 in The Central Electricity Regulatory Commission (Indian Electricity Grid Code) Regulations, 2010

15. All other regional entities should abide by the concept of frequency-linked load despatch and pricing of deviations from schedule, i.e., unscheduled interchanges. All regional entities should normally be operated according to the standing frequency-linked load despatch guidelines issued by the RLDC, to the extent possible, unless otherwise advised by the RLDC/SLDC.