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 41] [Entire Act]

State of Rajasthan - Subsection

Section 41(2) in Rajasthan Electricity Regulatory Commission (Terms and Conditions for Determination of Tariff) Regulations, 2009

(2)The generating company, transmission licensee and distribution licensee shall submit the information, as specified under Regulation 12(3)(h) along with the Petition to the Commission if,:
(a)the generating company is engaged in any other business:
(b)the Licensee is engaged in any other business within the meaning prescribed under Sections 41 and 51 of the EA 2003.