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 Tamilnadu - Subsection

Section 2(8) in Tamil Nadu Tax on Consumption or Sale of Electricity Act, 2003

(8)"gross charge" means the aggregate amount of energy charge, fuel surcharge and other charges, if any, made by the licensee for the supply of electricity;