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] [Entire Act]

Union of India - Section

Section 2 in Energy Conservation (The Form and Manner For Submission of Report on the Status of Energy Consumption by the Designated Consumers) Rules, 2007

2. Definitions.

(1)In these rules, unless the context otherwise requires, -
(a)"Act" means the Energy Conservation Act, 2001 (52 of 2001);
(b)"Financial Year" means the year beginning on the 1st day of April and ending on the 31st March following.
(c)[ "Sector Specific Pro-forma" means the supporting pro-forma for the sectors specified in section F of Form I applicable to a designated consumer.] [Inserted by Notification No. G.S.R. 891(E), dated 19.11.2015 (w.e.f. 5.3.2007).]
(2)Words and expression used herein but not defined shall have the meanings respectively assigned to them in the Act.