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] [Entire Act]

State of Haryana - Section

Section 132 in Regular Licence under Haryana Electricity Regulatory Reforms Act

132. Objection.

- Eighth, Gurgaon CCI criticised the central despatch and scheduling conditions in the licence on the ground that it conflicts with the functions of other agencies.