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 Madhya Pradesh - Section

Section 42 in The M.P. Electricity Regulatory Commission (Conduct of Business) Regulations, 1999

42.

Where a petition is dismissed in default or is decided ex-parte, the person aggrieved may file an application within 30 days from the date of such order or of being proceeded ex-parte, for recall of the order passed, and the Commission may recall the order on such terms as it thinks fit, if the Commission is satisfied that there was sufficient cause for the non- appearance when the petition was called for hearing.