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 2] [Entire Act]

State of Karnataka - Section

Section 2 in Karnataka Electricity Reform Act, 1999

2. Definitions.

- In this Act , unless the context otherwise requires,-
(a)"area of transmission" means the area within which the holder of a transmission licensee is, for the time being, authorised by license to transmit energy;
(b)"Board" means the Karnataka Electricity Board;
(c)"Chairman" means the Chairman of the Commission;
(d)"Commission" means the Karnataka Electricity Regulatory Commission constituted under sub-section (1) of section 3;
(e)"license" means a license granted under Section 19;
(f)"licensee" or "license holder" means any person licensed under this Act;
(g)"Licensing Authority" means the Commission, which is empowered to issue a license under Part VII of this Act;
(h)"local authority" means the Municipal Corporations, Municipal Councils, Town Panchayaths, Zilla Panchayaths, Taluk Panchayaths and Grama Panchayaths;
(i)"member" means a member of the Commission and shall include the Chairman of the Commission;
(j)"Regulations" mean regulations made by the Commission;
(k)"selection committee" means the selection committee constituted under section 4;
(l)"supply license" means a license granted under sub-section (1) (b) of section 19;
(m)"KPTC" means the Karnataka Power Transmission Corporation incorporated as a transmission company under the Companies Act, 1956.
(n)"transmission license" means a license granted under sub-section (1) (a) of section 19;
(o)"transmit" in relation to electricity, means the transportation or transmission of electricity by means of a system operated or controlled by a licensee which consists, wholly or mainly, of extra high voltage and extra high tension lines and electrical plant and is used for transforming and for conveying and/or transferring electricity from a generating station to a sub-station, from one generating station to another or from one sub-station to another or otherwise from one place to another;
(p)Words and expressions used but not defined in this Act and defined in the Electricity (Supply) Act, 1948 (Central Act No. 54 of 1948), have the meanings respectively assigned to them in that Act;
(q)Words and expressions used but not defined either in this Act or in the Electricity (Supply) Act, 1948 (Act No. 54 of 1948) and defined in the Indian Electricity Act, 1910 (Act No.IX of 1910), have the meanings respectively assigned to them in that Act;
Part-II Karnataka Electricity Regulatory Commission