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 46 in The Indian Electricity Rules, 1956

46. Periodical inspection and testing of [* * *] installation

.-(1)(a) Where an installation is already connected to the supply system of the supplier, every such installation shall be periodically inspected and tested at intervals not exceeding five years either by the Inspector [or any officer appointed to assist the Inspector] [ Inserted by G.S.R. 522, dated 17.3.1970 (w.e.f. 4.4.1970).] or by the supplier as may be directed by the State Government in this behalf or [in the case of installations belonging to, or under the control of the Central Government, and] [ Inserted by G.S.R. 1254, dated 8.8.1967 (w.e.f. 26.8.1967).] in the case of installation in mines, oilfields and railways by the Central Government.(aa)[ The periodical inspection and testing of high voltage and extra-high voltage installations belonging to supplier, shall also be carried out at intervals not exceeding five years by the inspector or any officer appointed to assist the Inspector.] [ Inserted by G.S.R. 468, dated 16.11.2000 (w.e.f. 25.11.2000).](b)Where the supplier is directed by the Central or the State Government, as the case may be, to inspect and test the installation he shall report on the condition of the installation to the consumer concerned in a form approved by the Inspector and shall submit a copy of such report to the Inspector [or to any officer appointed to assist the Inspector and authorised under sub-rule (2) of rule 4-A.] [ Inserted by G.S.R. 1723, dated 21.11.1977 (w.e.f. 31.12.1977).](c)[ Subject to the approval of the Inspector, the forms of inspection report contained in Annexure IX-A may, with such variations as the circumstances of each case require, be used for the purposes of this sub-rule.] [ Inserted by G.S.R. 522, dated 17.3.1970 (w.e.f. 4.4.1970).]
(2)
(a)The fees for such inspection and test shall be determined by the Central or the State Government, as the case may be, in the case of each class of consumers and shall be payable by the consumer in advance.
(b)In the event of the failure of any consumer to pay the fees on or before the date specified in the fee notice, supply to the installation of such consumer shall be liable to be disconnected under the direction of the Inspector. Such disconnection, however, shall not be made by the supplier without giving to the consumer seven clear days' notice in writing of his intention so to do.
(c)[ In the event of the failure of the owner of any installation to rectify the defects in his installation pointed out by the Inspector or by any officer appointed to assist him and authorised under sub-rule (2) of rule 4-A in the form set out in Annexure IX and within the time indicated therein, such installation shall be liable to be disconnected [under the directions of the Inspector] [Inserted by G.S.R. 1723, dated 21.11.1977 (w.e.f. 31.12.1977). ][ after serving the owner of such installation with a notice: [Inserted by G.S.R. 1723, dated 21.11.1977 (w.e.f. 31.12.1977). ]
Provided that the installation shall not be disconnected in case an appeal is made under rule 6 and the appellate authority has stayed the orders of disconnection:Provided further that the time indicated in the notice shall not be less than forty-eight hours in any case:Provided also that nothing contained in this clause shall have any effect on the application of rule 49.]
(3)Notwithstanding the provisions of this rule, the consumer shall at all times be solely responsible for the maintenance of his installation in such condition as to be free from danger.