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 65] [Entire Act]

State of Punjab - Subsection

Section 65(3) in Punjab State Electricity Regulatory Commission (Conduct of Business) Regulations, 2002

(3)In case any person wishes to bring on record the successors-in-interest etc., the application for the purpose shall be filed within 90 days (Ninety days) from the event requiring the successors-in-interest to come on record.