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 39] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 39(2) in The Jammu and Kashmir Electricity Act, 2010

(2)The charges for electricity supplied by a distribution licensee shall be, -
(a)fixed in accordance with the methods and the principles as may be specified by the Commission;
(b)published in such manner as shall give adequate publicity for such charges and prices.