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] [Section 3B] [Entire Act]

State of Rajasthan - Subsection

Section 3B(7) in The Rajasthan Electricity (Duty) Rules, 1970

(7)Every person not being a supplier, who generates energy and supplies the same to any other person free of charge under subsection (6) of section 5 shall-
(a)install a suitable meter (duly tested) to record the energy supplied free of charge, and
(b)collect and pay within 15 days of the close of the month to which the duty relates in the Government treasury in Form IX as appended to these rules and send the duplicate-copy of the Treasury Challan to the Commissioner or to any officer authorized by him in this behalf so as to reach him within a period of 30 days from the close of the month to which the duty relates.