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 31] [Entire Act]

Union of India - Section

Section 34 in The Indian Electricity Act, 1910

34. Prohibition of connection with earth and power for Government to interfere in certain cases of default .-(1) No person shall, in the generation, transmission, supply or use of energy, permit any part of his electric supply-lines to be connected with earth except so far as may be prescribed in this behalf or may be specially sanctioned by the [appropriate Government].

(2)If at any time it is established to the satisfaction of the [appropriate Government] [ Substituted by Act 32 of 1959, Section 25, for " State Government" .]-
(a)that any part of an electric supply-line is connected with earth contrary to the provisions of sub-section (1), or
(b)that any electric supply-lines or other works for the generation, transmission, supply or use of energy are attended with danger to the public safety or to human life or injuriously affect any telegraph-line, or
(c)that any electric supply-lines or other works are defective so as not to be in accordance with the provisions of this Act or of any rule thereunder, the [appropriate Government] [Substituted by Act 32 of 1959, Section 25, for " State Government" . ] may, by order in writing, specify the matter complained of and require the owner or user of such electric supply-lines or other works to remedy it in such manner as shall be specified in the order, and may also in like manner forbid [the use of, and the supply of energy to, any electric supply-line] [ Substituted by Act 32 of 1959, Section 25, for " the use of any electric supply-line" .] or works until the order is complied with or for such time as is specified in the order.
Administration and Rules