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 5] [Entire Act]

State of Andhra Pradesh - Subsection

Section 5(1) in Andhra Pradesh Electricity Regulatory Commission (Consumer's Right to Information) Regulations, 2000

(1)The Licensee shall issue a notice to consumers minimum of seven days prior to disconnection by reason of :
(a)alteration or addition performed by the Consumer to his installation without prior permission.
(b)Misuse of power supply, or resistance by the Consumer to the replacement of an old or defective meter by the Licensee.
(c)neglect to pay any charge for energy or otherwise.
(d)when there is a default in keeping the meter correct, where the meter is the property of the consumer (as envisaged in Section 26(3) of I.E. Act, 1910)
(e)when there is a failure to pay the inspection fees on or before the date specified in the fee notice of the Electrical Inspector (as envisaged in Rule 46(2) (b) of the I.E. Rules 56)