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 66] [Entire Act]

Union of India - Section

Section 17 in The Electricity Regulatory Commissions Act, 1998

17. Establishment and incorporation of State Commission .-(1) The State Government may, if it deems fit, by notification in the Official Gazette, establish, for the purposes of this Act, a Commission for the State to be known as the (name of the State) Electricity Regulatory Commission.

(2)The State Commission shall be a body corporate by the name aforesaid, having perpetual succession and a common seal, with power to acquire, hold and dispose of property, both movable and immovable, and to contract and shall, by the said name, sue or be sued.
(3)The head office of the State Commission shall be at such place as the State Government may, by notification in the Official Gazette, specify.
(4)The State Commission shall consist of not more than three Members including the Chairperson.
(5)The Chairperson and the Members of the State Commission shall be persons of ability, integrity and standing who have adequate knowledge of, and have shown capacity in dealing with problems relating to engineering, finance, commerce, economics, law or management.
(6)The Chairperson and the Members of the State Commission shall be appointed by the State Government on the recommendation of a Selection Committee referred to in section 18.
(7)Notwithstanding anything contained in sub-section (5) or sub-section (6), the State Government may appoint any person as the Chairperson from amongst persons who is or has been a Judge of a High Court:Provided that no appointment under this sub-section shall be made except after consultation with the Chief Justice of that High Court.
(8)The Chairperson shall be the Chief Executive of the State Commission.
(9)The Chairperson or any other Member of the State Commission shall not hold any other office.