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 20] [Entire Act]

State of Haryana - Subsection

Section 20(2) in The Haryana Electricity Reform Act, 1997

(2)Where an undertaking is sold under sub-section (1), the purchaser shall pay to the licensee the purchaser price of the undertaking determined in accordance with the application submitted by the purchaser.