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 Haryana - Section

Section 2 in Haryana Electricity Regulatory Commission (Conduct of Business) Regulations, 1998

2. Definitions.

(1)In these Regulations, unless the context otherwise requires :
(a)'Act' means the Haryana Electricity Reform Act, 1997 (Act 10 of 1998)
(b)'Chairman' means the Chairman of the Haryana Electricity Regulatory Commission;
(c)'Commission' means the Haryana Electricity Regulatory Commission constituted under section 3 of the Act;
(d)'Member' means a member of the Haryana Electricity Regulatory Commission;
(e)'Officer' means an officer of the Commission;
(f)'Pleadings' includes all petitions, applications, complaints, appeals, replies, rejoinders, supplemental pleadings, other papers and documents to be filed before the Commission;
(g)'Proceedings' means any hearings, inquiries or investigations held for the purpose of determining whether the Commission should issue an order or decision under the Act, or for such other purpose as the Commission may from time to time direct.
(h)'Secretary' means the Secretary of the Haryana Electricity Regulatory Commission..
(2)Words or expressions occurring in these Regulations and not defined herein above shall bear the same meaning as in the Act.