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 4] [Entire Act]

Union of India - Section

Section 18 in Damodar Valley Corporation Act, 1948

18. Supply and generation of electrical energy.-

Notwithstanding anything contained in the Indian Electricity Act, 1910 or any licence granted thereunder
(i)No person shall, without the permission of the Corporation,
(a)sell electrical energy to any consumer in the Damodar Valley where the energy is taken by the consumer at a pressure of 30, 000 volts or more;
(b)transmit electrical energy in the Damodar Valley at a pressure of 30,000 volts or more;
(c)generate any electrical energy at an installation having an aggregate capacity of more than 10,000 kilowatts in any part of the Damodar Valley lying to the north of a straight line drawn cast to west passing through a point at latitude twenty-two degrees, fourteen minutes and forty-seven second and longitude eighty-seven degrees, fifty-one minutes and forty-two seconds except such portion of the municipal area of Burdwan as may lie to the north of such straight line:
Provided that nothing in sub-clause (c) shall apply to any person, who was at the commencement of this Act, generating electrical energy at an installation having an aggregate capacity of more than 10, 000 kilowatts, so long as the capacity of such installation is not increased:Provided further that nothing in sub-clause (c) shall apply to the power station installation of the fertiliser factory at Sindri having an aggregate capacity of 80, 000 kilowatts so long as the capacity of such installation is not increased beyond 80, 000 kilowatts.
(ii)The Corporation may sell electrical energy to any consumer in the Damodar Valley but no such sale shall, except with the permission of the [State] [Substituted for the word "Provincial" by A.L.O., 1950] Government concerned, be made to any consumer requiring supply at a pressure of less than 30, 000 volts.
(iii)The Corporation may, with the permission of the [State] [Substituted for the word "Provincial" by A.L.O., 1950] Government concerned, extend its transmission system to any area beyond the Damodar Valley and sell electrical energy in such area.