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 42] [Entire Act]

State of Gujarat - Subsection

Section 42(2) in Gujarat Gas (Regulation of Transmission, Supply and Distribution) Act, 2001

(2)For the purposes of sub-section (1), each licensee shall, on or before such date in each year as may be specified by the Authority in a direction issued in that behalf, furnish to the Authority, the following information with respect to each standard laid down under clause
(a)of sub-section (1) of section 40, namely:-
(a)the number of cases in which penalties are levied and the aggregate value thereof, and
(b)such information regarding the level of performance achieved by a licensee as required by the direction.