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]

Union of India - Subsection

Section 2(q) in The Energy Conservation Act, 2001

(q)"prescribed" means prescribed by rules made under this Act;
(qa)“registered entity” means any entity, including designated consumers, registered for carbon credit trading scheme specified under clause (४) of section 14;