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 Tamilnadu - Section

Section 22 in Tamil Nadu Electricity Regulatory Commission (Licensing) Regulations, 2005

22. Nomination of Arbitrators.

(1)If the Commission decides to refer the matter to arbitration by a person or persons other than the Commission, the reference shall be:
(a)to sole arbitrator if the parties to the dispute agree on the name of the arbitrator; or
(b)if the parties are unable to agree on the name of the sole arbitrator to be designated by the commission, the Commission may direct referral of the dispute to three arbitrators taking into account the nature of the dispute and the value involved. In such an event, one arbitrator shall be nominated by each of the parties to the dispute and the third by the Commission;
Provided that if any of the parties fails to nominate the arbitrator or if any of the arbitrators nominated by the parties or the Commission, fails or neglects to act or continue as arbitrator, the Commission shall be entitled to nominate any other person in his place.
(2)The Commission shall not nominate a person as arbitrator to whose nomination any of the licensee or generating companies or other concerned in the arbitration has a reasonable objection on grounds of possible bias or similar such reasons and the Commission considers the objection to be valid and justified.