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 18] [Entire Act]

State of Madhya Pradesh - Subsection

Section 18(4) in Madhya Pradesh Electricity Regulatory Commission (Conduct of Business) (Revision-I) Regulations, 2016

(4)The report or the opinion received from such person shall form a part of the record of the case and parties to the proceedings shall be given the copies of the report or opinion. The parties to the proceedings shall be entitled to file their version either in support or in opposition to such report or opinion.