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 4] [Entire Act]

State of Chattisgarh - Subsection

Section 4(1) in Chhattisgarh State Electricity Regulatory Commission (Redressal of Grievances of Consumers) Regulations, 2007

(1)In these regulations, unless the context otherwise requires :
(a)"Act" means the Electricity Act, 2003 (No. 36 of 2003) and its amendments;
(b)"Aggrieved person" or "complainant" means and includes the following who have a grievance or a complaint as defined in (f) below :
(i)a consumer as defined under clause (15) of Section 2 of the Act;
(ii)an applicant for a new electricity connection;
(iii)any registered consumer association;
(iv)any unregistered association or group of consumers, where the consumers have common or similar interests; and
(v)in case of death of a consumer, his legal heir(s) or representative(s).
(c)"Chairperson" means the Chairperson of the Forum;
(d)"Commission" means the Chhattisgarh State Electricity Regulatory Commission constituted under Sec. 82 of the Act;
(e)"Consumer dispute" means a dispute where the licensee against whom a complaint has been made, denies or disputes the complaint.
(f)"Grievance" or "Complaint" means a grievance or complaint regarding any of the following :
(i)Interruption in power supply ;
(ii)voltage related complaints ;
(iii)load shedding (unscheduled outage);
(iv)meter-related complaints;
(v)electricity bill related complaints not relating to unauthorized use and theft of electricity covered under sections 126 and 135 of the Act;
(vi)disconnection and reconnection of power supply ;
(vii)delay in new connection;
(viii)non-achievement of standards of performance as laid down by the Commission for distribution licensees; and
(ix)other grievances relating to damage to consumer's equipment/network/ premises; requests for reduction/enhancement in load/demand; nonpayment of interest on security deposit or recovery of excessive charges for any service; etc.
(g)"Electricity Ombudsman (Vidyut Lokpal)" means an authority appointed or designated by the Commission, under sub-section (6) of Section 42 of the Act.
(h)"Forum" means a forum for redressal of grievances of-consumers', constituted by each licensee in terms of sub-section (5) of section 42 of the Act.
(i)"Licensee" in these Regulations means a distribution licensee and shall include Chhattisgarh State Electricity Board and its successor distribution licensee(s).
(j)"Rules" means the Electricity Rules, 2005 as amended from time to time.