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 3] [Entire Act]

State of Chattisgarh - Subsection

Section 3(3) in Chhattisgarh State Electricity Regulatory Commission (Fees and Charges of State Load Despatch Centre and Other Related Matters) Regulations, 2010

(3)"Auditor" means an auditor appointed by the SLDC/CSPSOC, qualified for appointment as an auditor in accordance with the provisions of Sections 224, or section 233B or section 619 of the Companies Act, 1956 (1 of 1956), or any other law for the time being in force;