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 18] [Entire Act]

State of Gujarat - Subsection

Section 18(4) in Gujarat Gas (Regulation of Transmission, Supply and Distribution) Act, 2001

(4)The Authority may require a specified company or any person -
(a)to produce before or to allow to be examined by an officer of the Authority authorised by it in this behalf, such books, accounts or other documents relating to the functioning of the company engaged in transmission of gas or of any undertaking engaged in supply, distribution or use of gas, in the custody or under the control of such company or person,
(b)to furnish to the authorised officer such information in the possession, power or control of such company or person for the purposes of performance of the functions by the Authority.