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]

State of Madhya Pradesh - Section

Section 3 in The M.P. Electricity Regulatory Commission (Conduct of Business) Regulations, 1999

3. Commission's office, office hours and sittings.

(1)The place of the offices of the Commission, may from time to time be specified by the Commission, by an order made in that behalf.
(2)Unless otherwise directed, the headquarters and offices of the Commission shall open daily except on Sundays, second and third Saturdays of the month and on holidays notified by the State Government. The headquarters and other offices of the Commission shall open at such time as the Commission may direct.
(3)When the last day for doing any act falls on a day on which the office of the Commission is closed and by reason thereof the act cannot be done on that day, it may be done on the next day on which the office is open.
(4)The Commission may hold sittings for hearing matters at the headquarters or at any other place on days and time specified by the Commission.