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 27] [Entire Act]

State of Karnataka - Subsection

Section 27(5) in Karnataka Electricity Reform Act, 1999

(5)Any tariff implemented under this Act,-
(a)shall not show undue preference to any consumer of electricity, but may differentiate according to the consumer's load factor, power factor, and total consumption of energy during any specified period or the time at which supply is required, or the geographical position of any area , the nature of the supply and the purpose for which the supply is required; or paying capacity of category of consumers and need for cross subsidisation; and
(b)shall be just and reasonable and be such as to promote economic efficiency in the supply and consumption of electricity; and
(c)shall satisfy all other relevant provisions of the Act, regulations and conditions of the license.