Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 366 docs - [View All]
M/S Anjaney Ferro Alloys Ltd. vs State Of Jharkhand & Ors on 3 April, 2012
M/S.Atibir Hi-Tech Pvt.Ltd. vs State Of Jharkhand & Ors. on 3 April, 2012
M/S.Shivan Iron & Steel Co.Ltd vs State Of Jharkhand & Ors. on 3 April, 2012
Tata Steel Ltd vs State Of Jharkhand & Ors on 3 April, 2012
M/S.Atibir Hi-Tech Pvt.Ltd. vs State Of Jharkhand & Ors. on 3 April, 2012

User Queries
[Complete Act]
Central Government Act
Section 3 in The Indian Electricity Act, 1910
3. Grant of licenses.-
(1) The State Government may, on application made in the prescribed form and on payment of the prescribed fee (if any), 6[ grant after consulting the State Electricity Board, a license to any person] to supply energy in any specified area, and also to lay
1. Subs. by Act 1 of 1922, s. 2, for the original clause. 2. The words" by a licensee" omitted by Act 32 of 1959, s. 3. 3. Subs. by s. 3, ibid., for" licensee' s premises". 4. Subs and Ins. by Act 22 of 1998, s. 2, (w. e. f. 31- 12- 1998 ). 5. Subs. by Act 32 of 1959, s. 3, for the former clause. 6. Subs. by s. 4, ibid., for" grant to any person a license.'
down or place electric supply- lines for the conveyance and transmission of energy,-
(a) where the energy to be supplied is to be generated outside such area, from a generating station situated outside such area to the boundary of such area, or
(b) where energy is to be conveyed or transmitted from any place in such area to any other place therein, across an intervening area not included therein, across such area.
(2) In respect of every such license and the grant thereof the following provisions shall have effect, namely:-
(a) any person applying for a license under this Part shall publish a notice of his application in the prescribed manner and with the prescribed particulars, and the license shall not be granted-
(i) until all objections received by the State Government with reference thereto have been considered by it: Provided that no objection shall be so considered unless it is received before the expiration of three months from the date of the first publication of such notice as aforesaid; and
(ii) until, in the case of an application for a license for an area including the whole or any part of any cantonment, 1[ aerodrome] fortress, arsenal, dockyard or camp or of any building or place in the occupation of the Government for 2[ defence purposes], the State Government has ascertained that there is no objection to the grant of the license on the part of the 3[ Central Government];
(b) where an objection is received from any local authority concerned, the State Government shall, if in its opinion the objection is insufficient, record in writing, and communicate to such local authority its reasons for such opinion;
(c) no application for a license under this Part shall be made by any local authority except in pursuance of a resolution passed at a meeting of such authority held after one month' s previous notice of
1. Ins. by Act 32 of 1959, s. 4.
2. Subs. by s. 4, ibid., for" naval or military purposes".
3. Subs. by s. 4, ibid., for" Engineer- in- Chief, Army Headquarters, India".
the same and for the purpose thereof has been given in the manner in which notices of meetings of such local authority are usually given;
(d) a license under this Part-
(i) may prescribe such terms as to the limits within which, and the conditions under which, the supply of energy is to be compulsory or permissive, 1[ and generally as to such matters as the State Government may think fit; and
(ii) save in cases in which under section 10, clause (b), the provisions of 2[ sections 5 and 6], or either of them, have been declared not to apply, every such licence shall declare whether any generating station to be used in connection with the undertaking shall or shall not form part of the undertaking for the purpose of purchase under 3[ section 5 or section 6];
(e) the grant of a license under this Part for any purpose shall not in any way hinder or restrict the grant of a license to another person within the same area of supply for a like purpose;
(f) the provisions contained in the Schedule shall be deemed to be incorporated with, and to form part of, every license granted under this Part, save in so far as they are expressly added to, varied or excepted by the license, and shall, subject to any such additions, variations or exceptions which the State Government is hereby empowered to make, apply to the undertaking authorized by the license: Provided that, where a license is granted in accordance with the provisions of clause IX of the Schedule for the supply of energy to other licensees for distribution by them, then, in so far as such license relates to such supply, the provisions of clauses IV, V, VI, VII, VIII and XII of the Schedule shall not be deemed to be incorporated with the license. 4[
1. The words" and as to the limits of price to be charged in respect of the supply of energy," omitted by Act 32 of 1959, s. 4. 2. Subs. by s. 4, ibid., for" section 5 and 7". 3. Subs. by s. 4, ibid., for" section 5 or section 7". 4. Sub- section (3) rep. by Act 38 of 1920, s. 2 and Sch.- I