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 Uttarakhand - Section

Section 35 in Uttarakhand Water Management and Regulatory Act, 2013

35. Power to make regulation.

(1)The Commission may make regulation not inconsistent with this Act or the rules make there under for the efficient performance of its functions under this Act.
(2)In particular, and without prejudice to he generality of the provision of sub section (1), such regulations may provide for all or any of the following matters, namely:-
(a)the Administration of the affairs of the in the exercise of its functions;
(b)determination of the function to be assigned to licensees and other persons involved in the purchase, distribution or supply of water, the manner in which such function shall be discharged and the procedures to be adopted and enforced in regard to the operation and maintenance of water supply system;
(c)the procedure and the conditions for the grant of licenses, the particulars and documents to be made available by the persons applying for licenses, the standards and general conditions subject to which the license shall be granted, the grant of exemption form the requirement of a license, the revocation and amendment of licenses and the effect thereof and all matters related thereto;
(d)the duties, power, rights and obligation of licensees;
(e)the particulars to be furnished, and the form and manner for furnishing information, particulars, documents, accounts and books by the persons involved in the water distribution and supply of use of water.
(f)the terms and conditions and the procedure for determination of revenues and tariffs;
(g)the determination of the standard of performance of the persons involved in the distribution of supply of water in the State;
(h)the fees and charges payable by the licensee and the consumer of water.
(i)the amount of fine and penalties to be imposed for violation of the provisions of this Act including the method and manner of imposition of fines and penalties and collection of the same;
(j)any other which is required to be, or may be, provided by regulations.