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 4] [Entire Act]

State of Uttar Pradesh - Subsection

Section 4(6) in The U.P. Electricity Reforms Act, 1999

(6)A person who is considered for selection as Chairperson or member of the Commission, shall notify to the Selection Committee, -
(a)of any office, employment or consultancy agreement or arrangement which the person or his relative has in his own name or in any firm, association of persons or body corporate, owned or otherwise controlled by any of them carrying on any of the following businesses :
(i)generation, transmission, distribution or supply of electricity;
(ii)manufacture, sale or supply of any fuel for generation of electricity;
(iii)manufacture, sale, lease, hire or otherwise supply of or dealing in machinery, plant, equipment, apparatus or fittings for the generation, transmission, distribution, supply or use of electricity; and
(iv)any entity providing any professional services to any of the businesses referred to in clauses (i), (ii) and (iii) above.
(b)such other details and information as may be prescribed in the rules or by the Selection Committee.