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] [Entire Act]

Union of India - Section

Section 2 in The Indian Electricity Rules, 1956

2. Definitions .-(1) In these rules, unless the context otherwise requires,-

(a)"the Act" means the Indian Electricity Act, 1910;(b)"accessible" means within physical reach without the use of any appliance or special effort;(c)"ampere" means a unit of electric current and is the unvarying electric current which when passed through a solution of nitrate of silver in water, in accordance with the specification set out in Annexure I, deposits silver at the rate of 0.001118 of a gramme per second; the aforesaid unit is equivalent to the current which, in passing through the suspended coil of wire forming part of the instrument marked "Government of India Ampere Standard Verified" when the suspended coil is in its sighted position, exerts a force which is exactly balanced by the force exerted by gravity in Calcutta on the counter-balancing iridio-platinum weight of the said instrument;(d)"Annexure" means an Annexure to these rules;(e)"apparatus" means electrical apparatus and includes all machines, fittings, accessories and appliances in which conductors are used;(ee)[ "authorised person" means a person authorised under rule 3;](f)"bare" means not covered with insulating materials;(g)"cable" means a length of insulated single conductor (solid or stranded or of two or more such conductors, each provided with its own insulation, which are laid up together. Such insulated conductor or conductors may or may not be provided with an overall mechanical protective covering;(gg)"flexible cable" means a cable consisting of one or more cores each formed of a group of wires, the diameter and the physical properties of the wires and the insulating material being such as to afford flexibility;(h)"circuit" means an arrangement of conductor or conductors for the purpose of conveying energy and forming a system or a branch of a system;(i)"circuit breaker" means a device, capable of making and breaking the circuit under all conditions, and unless otherwise specified, so designed as to break the current automatically under abnormal conditions;(j)"concentric cable" means a composite cable comprising an inner conductor which is insulated and one or more outer conductors which are insulated from one another and are disposed over the insulation of, and more or less around, the inner conductor;(k)"conductor" means any wire, cable, bar, tube, rail or plate used for conducting energy and so arranged as to be electrically connected to a system;(l)"conduit" means rigid or flexible metallic tubing or mechanically strong and fire-resisting non-metallic tubing into which a cable or cables may be drawn for the purpose of affording it or them mechanical protection;(m)"covered with insulating material" means adequately covered with insulating material of such quality and thickness as to prevent danger;(n)"cut-out" means any appliance for automatically interrupting the transmission of energy through any conductor when the current rises above a pre-determined amount, and shall also include fusible cut-out;(o)"danger" means danger to health or danger to life or any part of body from shock, burn, or other injury to persons, or property, or from fire or explosion, attendant upon the generation, transmission, transformation, conversion, distribution or use of energy;(p)"dead" means at or about earth potential and disconnected from any live system:Provided that apparatus separated from a live conductor by a spark gap shall not be deemed to be "dead".Note .-The term "dead" is used only with reference to current carrying parts when these parts are not live;(q)"earthed" or "connected with earth" means connected with the general mass of earth in such manner as to ensure at all times an immediate discharge of energy without danger;(r)"earthing system" means an electrical system in which all the conductors are earthed;[* * *] [ Clause (s) omitted by G.S.R. 523, dated 28.3.1966 (w.e.f. 9.4.1966).](t)"enclosed sub-station" means any premises or enclosure or part thereof, being large enough to admit the entrance of a person after the apparatus therein is in position, containing apparatus for transforming or converting energy to or from a voltage at or above medium voltage (other than transforming or converting solely for the operation of switchgear or instruments) with or without any other apparatus for switching, controlling or otherwise regulating the energy, and includes the apparatus therein;(u)"enclosed switch-station" means any premises or enclosure or part thereof, being large enough to admit the entrance of a person after the apparatus therein is in position, containing apparatus for switching, controlling or otherwise regulating energy at or above medium voltage but not for transforming or converting energy (other than for transforming or converting solely for the operation of switchgear or instruments), and includes the apparatus therein;(uu)[ "flameproof enclosure" means an enclosure for electrical machinery or apparatus that will withstand, when the covers or other access doors are properly secured, an internal explosion of the inflammable gas or vapour which may enter or originate inside the enclosure, without suffering damage and without communicating the internal flammation (or explosion) to the external inflammable gas or vapour in which it is designed to be used, through any joints or other structural openings in the closure;] [ Inserted by G.S.R. 45, dated 1.1.1993 (w.e.f. 23.1.1993).](vv)[ "hand-held portable apparatus" means an apparatus which is so designed as to be capable of being held in the hands and moved while connected to supply of electricity;] [ Inserted by G.S.R. 225, dated 10.2. 1961 (w.e.f. 25.2.1961).](v)"guarded" means covered, shielded, fenced or otherwise protected by means of suitable casings, barrier, rails or metal screens to remove the possibility of dangerous contact or approach by persons or objects to a point of danger;(w)"Inspector" means an electrical Inspector appointed under section 36;(x)"Inspector of Mines" means an Inspector appointed under the Mines Act, 1952 (35 of 1952);(y)"installation" means any composite electrical unit used for the purpose of generating, transforming, transmitting, converting, distributing or utilising energy;(z)"intrinsically safe" as applied to apparatus or associated circuits shall denote that any sparking that may occur in normal working is incapable of causing explosion of inflammable gas or vapour;(zz)[ Increased safety type "e" means a method of protection by which additional measures are applied so as to give increased security against the possibility of excessive temperatures and of occurrence of arcs and sparks in apparatus which does not produce arcs or sparks in normal service;] [ Inserted by G.S.R. 274, dated 10.7.2002 (w.e.f. 20.7.2002).](aa)"lightning arrestor" means a device which has the property of diverting to earth any electrical surge of excessively high amplitude applied to its terminals and is capable of interrupting follow current if present and restoring itself thereafter to its original operating conditions;(aaa)[ "linked switch" means a switch with all the poles mechanically linked so as to operate simultaneously;] [ Inserted by G.S.R. 523, dated 28.3.1966 (w.e.f. 9.4.1966).](ab)"live" means electrically charged;(ac)"metallic covering" means mechanically strong metal covering surrounding one or more conductors;(aca)[ "meter" means a set of integrating instruments used to measure the amount of electrical energy supplied or the quantity of electrical energy contained in the supply, in a given time, which include whole current meter and metering equipment such as current transformer, capacitor voltage transformer or potential or voltage transformer with necessary wiring and accessories;] [Inserted by G.S.R. 274, dated 10.7.2002 (w.e.f. 20.7.2002). ](ad)[ "neutral conductor" means that conductor of a multi-wire system, the voltage of which is normally intermediate between the voltages of the other conductors of the system and shall also include return-wire of the single phase system;] [ Substituted by G.S.R. 522, dated 17.3.1970 (w.e.f. 4.4.1970).](ae)"non-licensee" means a person generating, supplying, transmitting or using energy to whom any of the provisions of Part III of the Act apply;(af)"occupier" means the owner or person in occupation of the premises where energy is used or proposed to be used;(aff)[ "officer appointed to assist the Inspector" means an officer appointed under rule 4-A;] [ Inserted by G.S.R. 336, dated 28.3.1988 (w.e.f.23.4.1988).](ag)"ohm" means a unit of electric resistance and is the resistance offered to an unvarying electric current by a column of mercury at the temperature of melting ice 14.4521 grammes in mass of a uniform cross-sectional area and of a length of 106.3 centimetres. The aforesaid unit is represented by the resistance between the terminals of the instrument marked "Government of India Ohm Standard Verified" to the passage of an electric current when the coil of wire, forming part of the aforesaid instrument and connected to the aforesaid terminals is in all parts at a temperature of 300C;(ah)"open sparking" means sparking which owing to the lack of adequate provisions for preventing the ignition of inflammable gas external to the apparatus would ignite such inflammable gas;(ai)"overhead line" means any electric supply-line which is placed above ground and in the open [air] [ Substituted by G.S.R. 522, dated 17.3.1970 (w.e.f. 20.4.1970).] but excluding live rails of a traction system;(aj)"owner", "agent" and "manager" of a mine have the same meanings as are assigned to them in the Mines Act, 1952 (35 of 1952);(ak)[ "portable apparatus" means an apparatus which is so designed as to be capable of being moved while in operation;] [ Substituted by G.S.R. 225, dated 10.2. 1961 (w.e.f. 25.2.1961).](al)"portable hand lamp" means a portable light-fitting provided with suitable handle, guard and flexible cord connected to a plug;(am)"section" means a section of the Act;(an)"span" means the horizontal distance between two adjacent supporting points of an overhead conductor;(ao)"street box" means a totally enclosed structure, either above or below ground containing apparatus for transforming, switching, controlling or otherwise regulating energy;(ap)"supplier" means a licensee, a non-licensee or any other supplier of energy, [including the Government] [ Added by G.S.R. 1640, dated 26.9.1963 (w.e.f. 12.10.1963).];(aq)"switch" means a manually-operated device for opening and closing or for changing the connection of a circuit;(aqa)[ "switchboard" means an assembly including the switchgear for the control of electrical circuits, electric connections and the supporting frame;] [ Inserted by G.S.R. 170, dated 15.1.1979 (w.e.f. 3.2.1979).](ar)"switchgear" shall denote switches, circuit breakers, cut-outs and other apparatus used for the operation, regulation and control of circuits;(as)"system" means an electrical system in which all the conductors and apparatus are electrically connected to a common source of electric supply;(at)transportable apparatus" means apparatus which is operated in a fixed position but which is so designed as to be capable of being moved readily from one place to another;(au)"volt" means a unit of electro-motive force and is the electric pressure which, when steadily applied to a conductor, the resistance of which is one ohm, will produce a current of one ampere;(av)"voltage" means the difference of electric potential measured in volts between any two conductors or between any part of either conductor and the earth as measured by a suitable voltmeter and is said to be-"low" where the voltage does not exceed 250 volts under normal conditions subject, however, to the percentage variation allowed by these rules;"medium" where the voltage does not exceed 650 volts under normal conditions subject, however, to the percentage variation allowed by these rules;"high" where the voltage does not exceed 33,000 volts under normal conditions subject, however, to the percentage variation allowed by these rules;"extra high" where the voltage exceeds 33,000 volts under normal conditions subject, however, to the percentage variation allowed by these rules.
(2)All other words and expressions used herein and not defined shall have the meanings respectively assigned to them in the Act.