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] [Section 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(xviii) in Jammu and Kashmir State Electricity Regulatory Commission (Mini Grid Renewable Energy Generation and Supply) Regulations, 2016

(xviii)"Mini Grid Operator (MGO)/Rural Energy Service Provider (RESP)" means Local Authority, Panchayat Institutions, Users' Association, Co-operative Societies, Non-Governmental Organizations, or Franchisees, that builds, commissions, operates and maintains the Mini Grid Project within the State of Jammu & Kashmir for generation and supply of electricity to consumers and/or sale to the Distribution Licensee in the Mini-Grid Area under these Regulations ;