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]

Union of India - Section

Section 2 in The Appellate Tribunal For Electricity (Procedure, Form, Fee And Record Of Proceedings) Rules, 2007

2. Definitions.-

In these rules, unless the context otherwise requires,-
(a)"Act" means the Electricity Act, 2003 (36 of 2003);
(b)"Advocate" means a person who is entitled to practice the profession of law under the Advocates Act, 1961 (25 of 1961) ;
(c)`Chairperson" means the Chairperson of the Appellate Tribunal appointed under sub-section (2) of section 113 of the Act;
(d)"Member means", Members of the Tribunal appointed under sub-section (3) of section 113 of the Act;
(e)"Interlocutory Application" means an application in any appeal or original petition on proceeding already instituted in the Tribunal, but not being a proceeding for execution of the order or direction of Tribunal;
(f)"Registrar" means, the Registrar of the Tribunal and includes any other officer or staff member of the Tribunal to whom the Power and functions of the Registrar may be delegated or assigned or who is authorized to act as such by the Chairperson from time to time;
(g)"Registry" means the Registry of the Tribunal;
(h)"Tribunal" means the Appellate Tribunal for Electricity established under section 110 of the Act;
(i)"Section" means a section of the Act;
(j)The words and expressions used herein and not defined, but defined in the Act, shall have the meanings respectively assigned to them in the Act.