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 55] [Entire Act]

Union of India - Section

Section 103 in The Electricity Act, 2003

103. Establishment of Fund by State Government.–

(1)There shall be constituted a Fund to be called the State Electricity Regulatory Commission fund and there shall be credited thereto–
(a)any grants and loans made to the State Commission by the State Government under section 102;
(b)all fees received by the State Commission under this Act;
(c)all sums received by the State Commission from such other sources as may be decided upon by the State Government.
(2)The Fund shall be applied for meeting–
(a)the salary, allowances and other remuneration of Chairperson, Members, Secretary, officers and other employees of the State Commission;
(b)the expenses of the State Commission in discharge of its functions under section 86;
(c)the expenses on objects and for purposes authorised by this Act.
(3)The State Government may, in consultation with the Comptroller and Auditor-General of India, prescribe the manner of applying the Fund for meeting the expenses specified in clause (b) or clause (c) of sub-section (2).