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 21] [Entire Act]

State of Uttar Pradesh - Subsection

Section 21(2) in The U.P. Electricity Reforms Act, 1999

(2)The Commission shall dispose of an application received under sub-section (1), within two months of receiving such application, after taking into account the objection, if any, of the concerned person or authority.