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 Chattisgarh - Section

Section 66 in Chhattisgarh State Electricity Regulatory Commission (Redressal of Grievances of Consumers) Regulations, 2011

66.

The Ombudsman may require the licensee/aggrieved person, to furnish such documents, books of accounts information, data and details as may be required to decide the representation and the licensee/aggrieved person shall duly comply with such requirements.