Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 5(6)] [Section 5] [Entire Act] State of Uttar Pradesh - Subsection Section 5(6)(b) in The U.P. Electricity Reforms Act, 1999 (b)not accept any commercial employment for a period of two years from the date he ceases to hold such office; and