Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 46(2)] [Section 46] [Entire Act] Union of India - Subsection Section 46(2)(ii) in Central Electricity Regulatory Commission (Terms and Conditions of Tariff) Regulations, 2019 (ii)TAFM: 97.50% TAFM 99.75%, then NATAF=97.50%; and