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 3] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3(f) in The U.P. Electricity Supply (Consumers) Regulations, 1984

(f)Requisition for temporary supply of electrical energy for exhibition, melas, fairs and like occasions shall be made at least a month before the supply is required and a seven days notice in addition must be separately given to the Electrical Inspector and the District Magistrate as required under Section 20 of the Electricity Act.