Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 24(3)] [Section 24] [Entire Act] State of Kerala - Subsection Section 24(3)(a) in Kerala Electricity Supply Code, 2005 (a)shall specify the amount to be recovered as a separate item in the consumer's next bill with details or as a separate bill with details for the amount.