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 38 in The Delhi Electricity Regulatory Commission Comprehensive (Conduct Of Business) Regulations, 2001

38. Deposit of maps and printed copies.

(1)When a licence has been granted, three sets of maps showing, as regards such licence, the particulars specified in Regulation 28 shall be signed and dated to correspond with the date of the notification of the grant of the licence by Secretary or any other officer designated by the Commission. One set of such maps shall be retained as the deposited maps by the said Officer and the two sets given to the licensee.
(2)Deposit of printed copies. - (a) Every person who is granted a licence shall within thirty days of the grant thereof:
(i)have adequate number of copies of the licence printed;
(ii)have adequate number of maps prepared showing the area of supply specified in the licence.
(iii)arrange to exhibit a copy of such licence and maps for public inspection at all reasonable times at his head office, at his local office(if any) and at the office of every local authority within the area of supply.
(b)Every such licensee shall, within the aforesaid period of thirty days supply free of charge one copy of the licence and the relevant maps to every local authority within the area of supply and shall also make necessary arrangements for the sale of printed copies of the licence to all persons applying for the same, at a price to be notified by the Commission from time to time.