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 2] [Entire Act]

State of Uttar Pradesh - Section

Section 2 in The U.P. Electricity Reforms Act, 1999

2. Definitions.

- In this Act, -
(a)"area of supply" means the area within which a licensee is authorised to supply electricity;
(b)"area of transmission" means the area within which a licensee is authorised to transmit electricity;
(c)"Board" means the Uttar Pradesh Electricity Board constituted under Section 5 of the Electricity (Supply) Act, 1948;
(d)"Central Act" means the Electricity Regulatory Commissions Act, 1998 (Act No. 14 of 1998);
(e)"Chairperson" means the Chairperson of the Commission;
(f)"Commission" means the Uttar Pradesh Electricity Regulatory Commission referred to in Section 3;
(g)"licence" means a licence granted under Chapter V;
(h)"licensee" means a person who holds a licence and includes the provisional licensee referred to in clause (a) of sub-section (3) of Section 13;
(i)"Member" means a Member of the Commission and includes the Chairperson;
(j)"regulations" means regulations made under this Act;
(k)"relative" means relative as defined in Section 6 of the Companies Act, 1956;
(l)"supply licence" means a licence for supply of electricity granted under sub-section (1) of Section 15;
(m)"transmission" in relation to electricity, means the transportation or transmission of electricity by means of a system which consists, wholly or mainly of extra high voltage and extra high tension lines and electrical plant and is used for transforming and for conveying and or transferring electricity' from a generating station to a sub-station or from one generating station to another generating station or from one sub-station to another sub-station or otherwise from one place to another;
(n)"transmission licence" means a licence for transmission granted under sub-section (1) of Section 15;
(o)"Power Corporation" means the Uttar Pradesh Power Corporation Limited referred to in Section 13;
(p)"utility" means a person engaged in the generation, transmission, sale, distribution or supply of electricity;
(q)words and expressions used but, not defined in this Act, shall have the meanings assigned to them in the Electricity (Supply) Act, 1948;
(r)words and expressions used but not defined in this Act or in the Electricity (Supply) Act, 1948, shall have the meanings assigned to them in the Indian Electricity Act, 1910.