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 19] [Entire Act]

State of Kerala - Subsection

Section 19(8) in Kerala Electricity Supply Code, 2005

(8)The Licensee shall levy fixed/minimum charges if any applicable to the consumer during the period of disconnection.