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 95] [Entire Act]

State of Rajasthan - Subsection

Section 95(7) in Rajasthan Electricity Regulatory Commission (Terms and Conditions for Determination of Tariff) Regulations, 2009

(7)The Commission shall consider and approve the transmission licensee's capital investment plan, with modifications, if necessary. The costs corresponding to the approved investment plan of the transmission licensee for a given year shall be considered for its revenue requirement.