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 35(2)] [Section 35] [Entire Act] State of Haryana - Subsection Section 35(2)(a) in The Haryana Electricity Reform Act, 1997 (a)with respect to each standard prescribed the number of cases in which a penalty was levied and the aggregate amount of value of those penalties; and