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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(aa) in The Maharashtra Electricity Duty Act, 1958

(aa)'consumption charges' means the charges levied by the licensee on the units of energy consumed by a consumer excluding charges on maximum demand, fuel adjustment charges, fuel cost adjustment, interest penalty delayed payment charges, meter rent and security deposit.]]