Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(2)] [Section 3] [Entire Act] State of Tamilnadu - Subsection Section 3(2)(b) in Tamil Nadu Electricity Board (Recovery of Dues) Act, 1978 (b)The appellate authority shall, while deciding the appeal, follow such procedure as may be prescribed by rules.