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 20] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 20(1) in The Jammu and Kashmir Electricity Act, 2010

(1)Where the Commission revokes under section 19, the licence of any licensee, the following provisions shall apply, namely : -
(a)the Commission shall invite application for acquiring the utility of the licensee whose licence has been revoked and determine which of such applications should be accepted, primarily on the basis of the highest and best price offered for the utility;
(b)the Commission may, by notice in writing, require the licensee to sell his utility and thereupon the licensee shall sell his utility to the person (hereafter in this section referred to as the "purchaser") whose application has been accepted by the Commission;
(c)all the rights, duties, obligations and liabilities of the licensee, on and from the date of revocation of licence or on and from the date, if earlier, on which the utility of the licensee is sold to a purchaser, shall absolutely cease except for any liabilities which have accrued prior to that date;
(d)the Commission may make such interim arrangements in regard to the operation of the utility as may be considered appropriate including the appointment of Administrators;
(e)the Administrator appointed under clause (d) shall exercise such powers and discharge such functions as the Commission may direct.