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 Uttar Pradesh - Section

Section 2 in The U.P. Electricity Regulatory Commission (Fees and Fines) Regulations, 2010

2. Definitions and Interpretation.

(1)In these regulations, the word and expressions used shall have the same meaning as defined in the Electricity Act, 2003 and U.P. Electricity Reforms Act, 1999 to the extent not inconsistent with the Electricity Act, 2003. Jointly referred to as Acts under these regulations.
(2)In the interpretation of these regulations, unless the context otherwise requires -
(i)Words in the singular or plural term, as the case may be, shall also be deemed to include the plural or the singular term, respectively;
(ii)The term "include" or "including" shall be deemed to be followed by "without limitation" or 'but not limited to" regardless of whether such terms arc followed by such phrases or words of like import;
(iii)References herein to the "Regulation" shall be construed as a reference to these regulations as amended or modified by the Commission from time to time in accordance with the applicable laws in force;
(iv)The headings are inserted for convenience and may not be taken into account for the purpose of interpretation of these regulations;
(v)References to the statutes, regulations or guidelines shall be construed as including all provisions consolidating, amending or replacing such statutes, regulations or guidelines, as the case may be referred to;
(vi)Reference herein to the "Schedule" shall be constituted as a reference to tine "Schedule of Fees" annexed to these regulations as amended or modified by the Commission from time to time in accordance with the applicable laws in force.