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 64] [Entire Act]

State of Tamilnadu - Subsection

Section 64(2) in Tamil Nadu Electricity Regulatory Commission (Licensing) Regulations, 2005

(2)Parties may enlist the assistance of a suitable institution or person in connection with the appointment of conciliators, and in particular,-
(a)a party may request such an institution or person to recommend the names of suitable individuals to act as conciliator; or
(b)the parties may agree that the appointment of one or more conciliators be made directly by such an institution or person:
Provided that in recommending or appointing individuals to act as conciliator, the institution or person shall have regard to such considerations as are likely to secure the appointment of an independent and impartial conciliator and, with respect to sole or third conciliator, shall take into account the advisability of appointing a conciliator of a nationality other than the nationalities of the parties.