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 25] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 25(2) in Jammu and Kashmir State Electricity Regulatory Commission (Licensing) Regulations, 2013

(2)The transmission / distribution licensee engaging in other business, shall pay to the licensed business at least 50% of its profits earned out of such other business by using this asset, which shall be utilised for reducing the charges for transmission, or wheeling or distribution of electricity