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 86] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 86(6) in The Jammu and Kashmir Electricity Act, 2010

(6)The assessment under this section shall be made at a rate equal to twice the tariff applicable for the relevant category of services specified in sub-section (5).Explanation. - For purposes of this section :
(a)"Assessing Officer" means an officer of the Government or licensee, as the case may be, designated as such by the Government;
(b)"Unauthorized use of electricity" means the usage of electricity :
(i)by an artificial means ; or
(ii)by a means not authorized by the concerned person or authority or licensee ; or
(iii)through a tampered meter ; or
(iv)for the purpose other than for which the usage of electricity was authorized ; or
(v)for the premises or areas other than those for which the supply of electricity was authorized.