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 Madhya Pradesh - Section

Section 9 in Madhya Pradesh Electricity Regulatory Commission (Demand Side Management) Regulations, 2016

9. Formulation of DSM Plan.

(1)Distribution Licensee shall formulate and submit to the Commission a perspective DSM plan covering period of the control period, within one year of notification of these regulations. The Plan shall include:
(a)an overall goal for DSM Plan;
(b)description of DSM programmes to form a part of DSM Plan;
(c)implementation process and schedule of each programme in the plan as a whole;
(d)plan for Monitoring and Reporting;
(e)indicative cost effectiveness assessment of programmes.
Provided that the first DSM plan shall be prepared within one year of the date of notification of these Regulations and shall be applicable for the period till the end of ongoing MYT Control Period.
(2)The Distribution Licensee shall include all relevant DSM programmes (including multi-state programmes) developed by Bureau in its perspective plan as and when such programmes are announced by Bureau.
(3)The Distribution Licensee shall submit on rolling basis, an annual plan, not inconsistent with the perspective plan, for upcoming year, along with the Annual Performance Review.
(4)Selection and prioritization of various DSM programmes in the DSM plan shall be guided by the following factors:
(i)The cost effectiveness guidelines issued by the Commission.
(ii)DSM objectives identified in Regulation.
(iii)Whether the proposed programmes supplement National level efforts adopted by the Bureau.
(iv)Programmes with high visibility and therefore potential for creation of awareness within consumers.