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]

State of Chattisgarh - Section

Section 66 in Chhattisgarh State Electricity Regulatory Commission (Redressal of Grievances of Consumers) Regulations, 2007

66.

In suitable cases, the Ombudsman my en-devour to promote a settlement of the grievance through mediation and in doing so, the Ombudsman may follow such procedure, as he considers appropriate.Orders by the Electricity Ombudsman.