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 58] [Entire Act]

Union of India - Subsection

Section 58(2) in The Electricity Regulatory Commissions Act, 1998

(2)In particular and without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely:-
(a)the duties and powers of the Secretary under sub-section (1) of section 21;
(b)the salary, allowances and other conditions of service of the Secretary, officers and other employees under sub-section (3) of section 21;
(c)the terms and conditions of consultants appointed under sub-section (4) of section 21;
(d)the manner in which charges for energy may be determined under sub-section (2) of section 29;
(e)any other matter which is to be, or may be, specified.