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 7(6)] [Section 7] [Entire Act] State of Jammu-Kashmir - Subsection Section 7(6)(d) in Jammu and Kashmir State Electricity Regulatory Commission (Licensing) Regulations, 2013 (d)Where an applicant has one or more borrowal accounts with a bank(s), all such accounts should be classified as 'Standard' by each of its bankers.