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 24(1)] [Section 24] [Entire Act]

State of Karnataka - Subsection

Section 24(1)(a) in Karnataka Electricity Reform Act, 1999

(a)The Commission shall serve a notice of revocation upon the licensee and shall fix a date on which the revocation shall take effect.