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 498] [Entire Act]

Union of India - Section

Section 40 in The Electricity Act, 2003

40. Duties of transmission licensees.–

It shall be the duty of a transmission licensee–
(a)to build, maintain and operate an efficient, co-ordinated and economical inter-State transmission system or intra-State transmission system, as the case may be;
(b)to comply with the directions of the Regional Load Despatch Centre and the State Load Despatch Centre as the case may be;
(c)to provide non-discriminatory open access to its transmission system for use by–
(i)any licensee or generating company on payment of the transmission charges; or
(ii)any consumer as and when such open access is provided by the State Commission under sub-section (2) of section 42, on payment of the transmission charges and a surcharge thereon, as may be specified by the State Commission:
Provided that such surcharge shall be utilised for the purpose of meeting the requirement of current level cross-subsidy:Provided further that such surcharge and cross subsidies shall be progressively reduced *** in the manner as may be specified by the Appropriate Commission:Provided also that the manner of payment and utilisation of the surcharge shall be specified by the Appropriate Commission:Provided also that such surcharge shall not be leviable in case open access is provided to a person who has established a captive generating plant for carrying the electricity to the destination of his own use.