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 Energy Conservation Act, 2001

2. Definitions. -

In this Act, unless the context otherwise requires,-
(a)"accredited energy auditor" means [an energy auditor accredited in accordance with the provisions of] clause (p) of sub-section (2) of section 13;
(b)"Appellate Tribunal" means the Appellate Tribunal for Energy Conservation established [referred to in section 30] [ Substituted for the words "established under section 30" by Energy Conservation (Amendment) Act, 2010 (NO. 28 OF 2010)];
(c)“building” means any structure or erection or part of structure or erection—
(i)constructed after the rules relating to energy conservation and sustainable building codes have been notified by the Central Government under clause (p) of section 14 and by the State Government under clause (a) of section 15;
(ii)which has a minimum connected load of 100 Kilowatt (kW) or contract demand of 120 Kilovolt Ampere (kVA); and
(iii)which is used or intended to be used for commercial purpose or as an office building or for residential purpose:
Provided that the State Government may specify a lower connected load or contract demand than the load or demand specified above;
(d)"Bureau" means the Bureau of Energy Efficiency established under sub-section (1) of section 3;
(e)"Chairperson" means the Chairperson of the Governing Council;
(f)"designated agency" means any agency designated under clause (d) of section 15;
(g)"designated consumer" means any consumer specified under clause (e) of section 14;
(h)“energy” means any form of energy derived from fossil fuels or non-fossil sources or renewable sources;’
(i)"energy audit" means the verification, monitoring and analysis of use of energy including submission of technical report containing recommendations for improving energy efficiency with cost benefit analysis and an action plan to reduce energy consumption;
(ia)“energy auditor” means any individual possessing the qualifications prescribed under clause (7) of section 14;
(j)“energy conservation and sustainable building code” means the code which provides norms and standards for energy efficiency and its conservation, use of renewable energy and other green building requirements for a building;’
(k)"energy consumption standards" means the norms for process and energy consumption standards specified under clause (a) of section 14;
(l)"Energy Management Centre" means the Energy Management Centre set up under the Resolution of the Government of India in the erstwhile Ministry of Energy, Department of Power No. 7(2)/87-EP(Vol. IV), dated the 5th July, 1989 and registered under the Societies Registration Act, 1860 (21 of 1860);
(m)"energy manager" means any individual possessing the qualifications prescribed under clause (m) of section 14;
(ma)[ "energy savings certificate" means any energy savings certificate issued to the designated consumers under sub-section (1) of section 14A; [ Inserted by Energy Conservation (Amendment) Act, 2010 (NO. 28 OF 2010)]
(maa)"equipment or appliance" means any equipment or appliance which consumes, generates, transmits or supplies energy and includes any device that consumes any form of energy and produces a desired work;]
(n)"Governing Council" means the Governing Council referred to in section 4;
(o)"member" means the member of the Governing Council and includes the Chairperson;
(p)"notification" means a notification in the Gazette of India or, as the case may be, the Official Gazette of a State;
(q)"prescribed" means prescribed by rules made under this Act;
(qa)“registered entity” means any entity, including designated consumers, registered for carbon credit trading scheme specified under clause (४) of section 14;
(r)"regulations" means regulations made by the Bureau under this Act;
(s)"Schedule" means the Schedule to this Act;
(t)"State Commission" means the State Electricity Regulatory Commission established under sub-section (1) of section 17 of the Electricity Regulatory Commissions Act, 1998 (14 of 1998);
(ta)“vehicle” shall have the same meaning as assigned to it in clause (28) of section 2 of the Motor Vehicles Act, 1988;
(tb)“vessel” includes every description of water craft used or capable of being used in inland waters or in coastal waters, including any ship, boat,
sailing vessel, tug, barge or other description of vessel including non-displacement craft, amphibious craft, wing-in-ground craft, ferry, i8roll-on-roll-off vessel, container vessel, tanker vessel, gas carrier or floating
(u)words and expressions used and not defined in this Act but defined in the Indian Electricity Act, 1910 (9 of 1910) or the Electricity (Supply) Act, 1948 (54 of 1948) or the Electricity Regulatory Commissions Act, 1998 (14 of 1998) shall have the meanings respectively assigned to them in those Acts.