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 26, Cited by 61]

Supreme Court of India

Kerala State Electricity Board, Etc vs S.N. Govinda Prabhu & Brothers And ... on 26 August, 1986

Equivalent citations: 1986 AIR 1999, 1986 SCR (3) 628, AIR 1986 SUPREME COURT 1999, (1986) 2 APLJ 21.1, (1986) JT 261 (SC), 1986 (2) CURCC 1047, 1986 4 SUPREME 15, 1986 (4) SCC 198

Author: O. Chinnappa Reddy

Bench: O. Chinnappa Reddy, M.M. Dutt

           PETITIONER:
KERALA STATE ELECTRICITY BOARD, ETC.

	Vs.

RESPONDENT:
S.N. GOVINDA PRABHU & BROTHERS AND OTHERS ETC.

DATE OF JUDGMENT26/08/1986

BENCH:
REDDY, O. CHINNAPPA (J)
BENCH:
REDDY, O. CHINNAPPA (J)
DUTT, M.M. (J)

CITATION:
 1986 AIR 1999		  1986 SCR  (3) 628
 1986 SCC  (4) 198	  JT 1986   261
 1986 SCALE  (2)313
 CITATOR INFO :
 E	    1990 SC1851	 (36)
 R	    1991 SC1473	 (7,8A,22,27)


ACT:
     Electricity  Supply  Act,	1948-Section  59-Electricity
Board-Formulation  of  price  structure	 intended  to  yield
sufficient  revenue-Examination	  of  by   Court-Electricity
Tariff-Upward revision-Whether valid.



HEADNOTE:
     The upward	 revision of  Electricity Tariff made by the
appellant Board in 1980, 1982 and 1984 was challenged in the
High Court  by	the  respondents  on  the  ground  that	 the
Electricity Board  acted outside  its statutory authority by
formulating a  price structure	intended to yield sufficient
revenue	 to  offset  not  merely  the  expenditure  properly
chargeable  to	 the  revenue	account	 for   the  year  as
contemplated by	 s. 59	of the Electricity Supply Act, 1948,
but also expenditure not so properly chargeable and that had
s. 59  been strictly  followed and  had items of expenditure
not chargeable	to the	revenue account	 for the  year	been
excluded, the  revised tariff  would have  resulted  in	 the
generation of  a surplus  far beyond the contemplation of s.
59 of the Act.
     The Full Bench of the High Court struck down the tariff
revisions holding  that in  the absence	 of specification by
the Government,	 a Board  was not  entitled  to	 generate  a
surplus at  all	 and  it  had  acted  entirely	outside	 its
authority in  generating a  surplus to	be adjusted  against
items of  expenditure not  authorised to be met from revenue
receipts. The  notifications  prescribing,  revised  tariffs
were, therefore, struck down.
     In appeal	to this	 Court on behalf of the appellant it
was contended,	that the  1978 Amendment  of the Electricity
Supply Act  1948 did not effectively improve matters as many
State Governments  did not  specify the	 quantum of surplus.
Parliament had,	 therefore, to intervene once again and that
was in	1983 to fix the statutory minimum surplus, which was
made clear  by the 1983 Amendment which stipulated a minimum
of 3 per cent surplus in the absence of specification by the
629
State Government  which had  the liberty to specify a higher
percentage  than   three.  It	was  further  contended,  by
submitting statements, that in the years 1978-79 to 1981-82,
which were extraordinary years, but for the boom in the sale
of energy  to neighbouring  States, there  would have been a
serious deficit	 in every  one of these years and that it is
clear that  the Electricity  Board has not been earning huge
profits and  generating large  surpluses as suggested by the
consumers, and	consequently  the  upward  revision  of	 the
electricity tariff was justified.
     On behalf of respondent-consumers it was contended: (1)
that the  Electricity Board  was barred	 from conducting its
operations on  commercial lines	 so as to earn a profit; (2)
that  in   the	absence	  of  specifications  by  the  State
Government the	position would	be as it was before the 1978
Amendment, i.e.	 the Board  was to  carry on its affairs and
adjust the  tariffs in such a manner as not to incur a loss;
(3)  that   while  interest  which  accrued  to	 be  revenue
expenditure, arrears  of interest  which accrued  during the
previous years	and had	 not  been  paid  could	 not  be  so
considered;  (4)   that	 the   1980  Committee	 took	into
consideration the anticipated augmentation of the generating
capacity from  the proposed new power stations whereas these
projects were  not commissioned	 till 1984 and thus the cost
structure arrived at by the Committee was vitiated: (5) that
the Committee  did  not	 take  into  account  the  financial
position of  the Board	as brought  out by  the year 1978-79
which showed  that the	Board had  no need for enhancing the
rates; (6) that the 1980 Committee having taken as the basis
the 1982  projected cost,  so as to maintain price stability
for a  period of five years, it was not proper to revise the
tariff again  in 1982;	and (7)	 that it was not open to the
Board to give favoured treatment to Low Tension Domestic and
Agricultural Consumers	at the	cost  of  the  rest  of	 the
consumers.
     Allowing the appeals of the Electricity Board,
^
     HELD: 1.  The judgments of the High Court are set aside
and the	 validity of  the notifications revising the tariffs
upheld.	 The   Board  will  reconsider	the  revised  tariff
introduced in  1980 in	regard to Low Tension Industrial and
Low Tension  Commercial Consumers  only, with liberty to fix
separate rates,	 if necessary  for the	years 1980 and 1981.
[659D-E]
     2.	 A   State  Electricity	  Board	 created  under	 the
Electricity Supply  Act is  an instrumentality	of the State
subject	 to   the  same	  constitutional  and	public	 law
limitations as	are applicable	to the	Government including
the principle  of law which inhibits arbitrary action by the
Government. It	is a  public utility  monopoly	undertaking.
Service and not profit
630
should inform  its actions and it must manage its affairs on
sound economic principles. No public service undertaking can
afford to  ignore business principles which are as essential
to public service undertakings as to Commercial ventures. If
the Board  borrows sums	 either from  the Government or from
other sources  or by  the issue of debentures and bonds, the
Board must  of necessity  make provision year after year for
the payment of interest on the loans taken by it and for the
repayment of  the capital amounts of the loans. If the Board
is unable to pay interest in any year for want of sufficient
revenue receipts,  the Board must make provision for payment
of such arrear of interest in succeeding years. The Board is
not expected  to run  on a bare year-to-year survival basis.
[644B-G]
     Rohtas Industries	v. Bihar  State	 Electricity  Board,
[1984] 3  SCR 59  and Bromely  v.  Greater  London  Council,
[1982] 1 ALL ER 129, followed.
     3. Section	 18(a) prescribes that it is the duty of the
Board to  arrange for  the supply of electricity that may be
required within	 the State  and	 for  the  transmission	 and
distribution  of   the	same,  in  the	most  efficient	 and
economical manner  and s.  49(2) (b)  requires the  Board to
have regard,  in fixing	 uniform  tariffs,  the	 coordinated
development of	the supply  and distribution  of electricity
within the  State  in  the  most  efficient  and  economical
manner, both  with particular reference to those areas which
are not	 for the  time being  served or	 adequately supplied
with electricity.  The principles  of efficiency and economy
are, therefore,	 not foresaken	but  resolutely	 emphasised.
[645B-D]
     4. Pure  profit motive,  unjustifiable even in the case
of a  private trading concern, can never be the sole guiding
factor in  the case  of public enterprise. If profit is made
not for	 profit's sake	but for	 the purpose  of fulfilling,
better and  more extensively, the obligation of the services
expected of it, it cannot be said that the public enterprise
acted beyond its authority. [648G-H: 649A]
     5.	 The   total  operational  cost	 would	include	 the
interest on the capital outlay out of the national exchequer
and that  there was no justification to run a public utility
monopoly service  undertaking merely as a commercial venture
with a view to make profits. [649D-E]
     6. A  reading of  s. 59  (as amended  in 1978)  plainly
indicates that	it is  the mandate  of Parliament  that	 the
Board should  adjust its  tariffs so  that after meeting the
various expenses properly required to be met a
631
surplus	 is   left.  The   original  negative	approach  of
functioning so	as not	to suffer  a loss is replaced by the
positive approach  of requiring a surplus to be created. The
quantum of  minimum surplus  is to be specified by the State
Government. Since many State Governments did not specify the
quantum of  surplus, s.	 59 was again amended in 1983, which
stipulates a minimum of 3 per cent surplus in the absence of
specification by  the State Government which has the liberty
to specify a higher percentage than three. [646E-G]
     Rohtas Industries	v. Bihar  State	 Electricity  Board,
[1984] 3  SCR 59 followed, Kerala State Electricity Board v.
Indian	Aluminium   Co.,  [1976]  I  SCR  552,	Bihar  State
Electricity Board  v. Workmen,	[1976] 2  SCR 42  and  Dr.P.
Nalla Thamby  Thera v.	Union of  India & Ors., [1984] I SCR
709, referred to.
     7. The failure of the Government to specify the surplus
which may be generated by the Board cannot prevent the Board
from  generating   a  surplus  after  meeting  the  expenses
required to be met. The Board may not allow its character as
a public  utility undertaking  to be  changed into that of a
profit motivated  private trading  or  manufacturing  house.
Neither the tariffs nor the resulting surplus may reach such
heights as  to lead  to the  inevitable conclusion  that the
Board has  shed its  public  utility  character.  When	that
happens the Court may strike down the revision of tariffs as
plainly arbitrary. But not until then. Not, merely because a
surplus has  been generated, a surplus which can by no means
be said	 to be extravagant. The Court will then refrain from
touching the tariffs. [650G-H;651A]
     Madras and	 Southern Maharatta  Railway Company Ltd. v.
Bezwada Municipality  AIR 1944 PC 71 and Madras and Southern
Maharatta Railway  Company Limited  v. The Municipal Council
Bezwada, ILR 1941 Madras 897, followed.
     8. 'Price	fixation'  is  neither	the  forte  nor	 the
function of  the Court.	 The occasional excursions into this
field were  made at  the request and by the agreement of the
parties. [651B]
     Rohtas Industries	v. Bihar  State	 Electricity  Board,
[1984] 3  SCR 59  and Prag  Ice and  Oil Mills	v. Union  of
India, [1978] 3 SCR 293. followed.
     9. Reading	 s. 59	alongwith ss. 49, 67, 67A etc. it is
noticed that
632
the Electricity	 Supply Act,  1948, requires the Electricity
Board to  follow a particular method of accounting and it is
on the	basis of that method of accounting that the Board is
required to generate a surplus. Broadly, s. 59 requires that
a surplus  should be  left from	 the total  revenues, in any
year  of   account,  after  meeting  all  expenses  properly
chargeable to  revenues. Apart from subventions which may be
received from the State Government, which depend entirely on
the bounty  of the Government, the only revenue available to
the Board  are the  charges leviable  by it  from consumers.
[653B-D]
     10. Section 59 (1) specifies 'operating maintenance and
management  expenses',	 'taxes	 (if   any)  on	 income	 and
profits',  'depreciation   and	interest   payable  on	 all
debenture, bonds  and loans',  as  in  cluded  in  'expenses
properly chargeable  to revenues'. Section 59 (2) stipulates
that in	 specifying the	 surplus, the  Government shall have
due regard  to the availability of amounts accrued by way of
depreciation and  the liability	 for loan  amortization.  It
also stipulates	 that a reasonable sum to contribute towards
the cost  of capital  works and	 a reasonable  sum by way of
return on  the capital	provided  by  the  State  Government
should be  left in the surplus. This sub-section, therefore,
makes it  clear that  the Board	 is to	provide for (1) loan
amortization; (2)  contribution towards	 the cost of capital
works; and  (3) return on the capital. Section 67 prescribes
the priority  to be  observed by  the Board in the matter of
discharging the	 liabilities enumerated	 therein out  of its
revenues. First	 the operating	maintenance  and  management
expenses have  to be  met, next provision has to be made for
payment of  taxes  on  Income  and  Profits  and  thereafter
various items  of expenditure  are  mentioned  in  order  of
priority. If  any amount  is left after the discharge of the
liabilities enumerated	in  s.	67,  the  balance  shall  be
utilised for  the other	 purposes specified in s. 59 in such
manner as the Board may decide. [653E-H; 654A-B]
     11. Payment  of interest  is expressly  mentioned among
the liabilities	 to be	discharged,  as	 also  repayment  of
principal of  loans becoming  due for  payment in  the year.
Clause (vi)  of sub-s.	(1) of	s. 67  makes it	 clear	that
repayment of  principal of  any loan guaranteed by the State
Government will	 include loans	which became due for payment
in the year as well as loans which became due for payment in
any previous year and had remained unpaid. [654B-C]
     12. Under	the  scheme  of	 the  Act  principal  amount
falling due  in any  year has  to be  met from	the  revenue
receipts of  the year. No payment towards principal could be
made or accepted, if interest of previ
633
ous years  continued to	 be outstanding.  The very provision
for repayment  of capital necessarily implies payment of all
interest accrued  upto the date of repayment of the capital.
If arrears of interest cannot be paid from revenue receipts,
such arrears  cannot be paid from the capital receipts. What
may be	paid out  of capital  receipts and the circumstances
under which  the payment  may be made are expressly provided
in s.  67 (2)  which says that if for any reasons beyond the
control of  the Board  the revenue  receipts in any year are
not  adequate	to  meet   the	operating,  maintenance	 and
management expenses,  taxes on	income and  profits, and the
liabilities referred  to in  clauses (i)  and (ii)  of s. 67
(1), then  the shortfall  shall be  paid out  of its capital
receipts with the sanction of the State Government. There is
no doubt  that arrears	of interest are, under the scheme of
accounting contemplated	 by the Act, required to be paid out
of revenue  receipts of	 the Board and are expenses properly
chargeable to revenues within the meaning of that expression
in s. 59 of the Act. [654D-G]
     13.  The	Legislature  has   clarified  the  aforesaid
position by  the Amending  Act 16  of 1983  which came	into
force from  April 1,  1985. A  separate section,  s. 67A has
been introduced alongwith a consequential amendment of s. 67
providing that	interest of  loans advanced  under s.  64 or
deemed to  have been  advanced under s. 60, which is charged
to revenues  in any year may be paid out of revenue receipts
of a year only after all other expenses referred to in s. 59
(1) are	 met and  further providing that so much of interest
as is  not paid	 in any	 year  by  reason  of  the  priority
mentioned in  s. 67  A shall  be deemed	 to  be	 a  deferred
liability to  be discharged  in accordance with provision of
s. 67A	in the	subsequent year	 or years.  These provisions
show beyond  doubt that payment of arrears of interest is an
expense properly chargeable to the revenues under the scheme
of the Act. [654G-H; 655A-B]
     14. Statements  containing details	 of interest payable
in each	 year of accounting, the arrears of interest due and
payable, the  total revenue receipts and some other relevant
particulars, in	 the present  case show that the Electricity
Board has not been earning huge profits and generating large
surpluses  as	suggested  by  the  consumers.	Once  it  is
established there  is hardly  any revenue surplus left after
meeting the  expenses required	to be  met  by	s.  59,	 the
complaint of  the consumers  that there was no justification
for the tariff increase because of large surpluses earned by
the Board, loses all force. [655G; 656H; 657A]
     15. As  regards the  rates of  tariff for	the relevant
years, in  the case  of Extra  High Tension and High Tension
Industrial Consumers, the
634
change effected	 by the 1980 revision was minimal but on the
higher side  in 1982.  In the case of Low Tension Industrial
and Commercial	Consumers, the	change effected	 in 1980 was
very steep but tended to come down in 1982. [657D-E]
     16. On  the whole,	 it cannot possibly be said that the
rates have  been so  fixed by  the Electricity	Board as  to
throw a heavy burden on any section of the consumers without
regard to  their ability to pay without regard to the nature
of the	supply and purpose for which the supply is required.
1980-81 and  1981-82 were  the years  when accounts  of	 the
Electricity Board  recorded a  net surplus after meeting all
expenses  including  interest  charges.	 It  is,  therefore,
desirable that	the Board may reconsider the 1980 tariff for
Low Tension Commercial and Low Tension Industrial Consumers.
[658A-B]
     17. A large part of expenditure involved in the setting
up of  the new	projects had  to be met in the several years
preceding  the	 actual	 commissioning	 of  the   projects.
Therefore, it  is not correct to say that the cost structure
arrived at  by the  Tariff Committee was in any way affected
by the	non-commissioning of  the new  projects between 1980
and 1982. [658C-D]
     18. The  rise in  revenue receipts	 in the year 1978-79
due to	the unprecedented  sale of  energy  to	neighbouring
States, a special situation which was the result of peculiar
circumstances, which  prevailed that  year and	continued to
prevail for  a few  years thereafter,  cannot be  taken as a
permanent phenomenon to every year. [658E-F]
     19. The  actual cost of producing energy in 1981-82 and
1982-83 had  risen much	 above the  projected 1982 costs and
therefore the  1982 Committee  had no  option but  to  again
consider further  revision of  the tariff.  It is not within
the province of this Court to examine the price structure in
minute detail  if it  is established  that the	revision  of
tariff is  not arbitrary  and  is  not	the  result  of	 the
application of any wrong principle. [658G-H]
     20. Section  49 (3) expressly reserves the power of the
Board, if  it considers	 it necessary  or expedient,  to fix
different tariff for the supply of electricity to any person
having regard  to the geographical position of any area, the
nature of  the	supply	and  purpose  for  which  supply  is
required and other relevant factors. [659B-C]
635
     D.C.M. v.	Rajasthan State	 Electricity Board, [1986] 2
SCC 431, referred to.
     21.  Different   tariffs  for   High  and	Low  Tension
Consumers and  for different  classes of consumers, such as,
Industrial, Commercial,	 Agricultural and Domestic have been
prescribed and the differention appears to be reasonable and
far from arbitrary and based on intelligent and intelligible
criteria. [659C]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1639 of 1985 etc. From the Judgment and Order 15.1.1985 of the Kerala High Court in O.P. 760 of 1981 M. M. Abdul Khader, G. Viswa Natha Iyer, M.A. Firoz, C.S. Vaidyanathan, P. Chowdhary, S.R. Setia and K.D. Namboodiry for the Appellant.

P. Subramanium Poti, F.S. Nariman, S.B. Saharya, V.B. Saharya, Vijay Bahuguna, M.L. Lahoty, S.P. Singh, Rakesh Dwivedi, Raj Kumar Singh, Miss Helen Marc, V.B. Joshi, K.R. Nambiar, Vinoo Bhagat, B.R. Kurup, K. Dileep Kumar, Ramesh C. Kohli, G.N. Rao, A.S. Nambiar, P Kesava Pillai, T. Sridharan, N Sudhakaran, E.M.S Anam and T.G.N. Nair for the Respondents.

The Judgment of the Court was delivered by CHINNAPPA REDDY, J. These appeals preferred by the Kerala State Electricity Board raise the question of the extent of the authority of the Board to increase the Electricity Tariff under the Electricity Supply Act. The upward revision of tariff made by the Board in 1980, 1982 and 1984 was successfully challenged in the Kerala High Court. The first two revisions were struck down by a Full Bench of three judges by a majority of two to one and, later, all three revisions were struck down by a Full Bench of Five judges by majority of four to one. The principal ground of challenge and that which was accepted by the High Court was that the Kerala State Electricity Board acted outside its statutory authority by formulating a price structure intended to yield sufficient revenue to off set not merely the expenditure properly chargeable to the revenue account for the year as contemplated by s. 59 of the Act but also expenditure not so properly chargeable. Had s.

636

59 been strictly followed and had items of expenditure not chargeable to the revenue account for the year been excluded, the revised tariff would have resulted in the generation of a surplus far beyond the contemplation of s. 59 of the Act. According to the High Court, in the absence of a specification by the Government the Board was not entitled to generate a surplus at all and it acted entirely outside its authority in generating a surplus to be adjusted against items of expenditure not authorised to be met from the revenue receipts. The notifications prescribing revised tariffs were therefore, struck down. The view of the High Court, as might be seen, was based primarily on their construction of s.59 of the Electricity Supply Act.

In order to understand the questions at issue, it is necessary to set out s. 59 as it stood prior to 1978, as amended by Act No. 23 of 1978, and finally as amended by Act No. 16 of 1983:

____________________________________________________________ Section 59 prior Section 59 as Section 59 as further to 1978 amended by Act amended by Act No. 23 of 1978 No. 16 of 1983 (1) (2) (3) ____________________________________________________________ General principles General principles General Principles for Board's for Board's for Board's finance- finance- finance-

The Board shall not, (1) The Board shall (1) The Board as far as practicable after taking credit shall after taking and after taking for any subvention credit for any credit for any from the State subvention from subventions from the government under s. the State Govern- State Government 63, carry on its ment under s.63 under s.63, carry on operations under carry on its oper- its operations under this Act and adjust ations under this this Act at a loss, its tariffs so as Act and adjust its and shall adjust its to ensure that the its tarrifs so as charges accordingly total revenues in to ensure that the from time to time. any year of account total revenues provided that shall after meeting in any year of where necessary any all expenses prope- account shall, amounts due for mee- rly chargeable to after meeting all ting the operating, revenues, including expences properly maintenance and operating maintena- chargeable to nance and manageme- revenues,including nt expences, taxes operating, mainte-

(if any on in- nance and 637 management expenses come and profits, management ex- of the Board or for depreciation and penses. taxes (if the purposes of interest payable on any) on income and clauses (i) and (ii) debentures, bonds profits, deprecia- of s.67 may, to such and loans, leave tion and interest extent as may be san- such surplus as the payable on all ctioned by the State State Government debentures, bonds Government, be paid may, from time to and loans leave out of capital. time, specify. such surplus as is (2) In specifying not less than the surplus under three per cent or sub-section (1), such higher perce-

the State Governmentntage, as the shall have due reg- State Government ard to the may be notifica-

availibility of tion in the offi-

amounts accrued by cial Gazette, way of depreciation specify in this and the liability behalf, of the for loan amortiza- value of the fixed tion and leave- assets of the

(a) a reasonable Board in service sum to contribute at the beginning towards the cost of of such years.

capital works; and Explanation:-For

(b) where in res- the purposes of pect of the Board this sub-section a notification has "Value of the fix-

been issued under ed assets of the sub-section(1) of Board,in service s. 12A,a reasonable at the begining sum by way return of the year" mean on the capital pro- the original cost vided by the state of such fixed as-

Goverment under sub sets as reduced section(3) of that by the aggregate section and the am- of the cumulative ount of the loans depreciation in (if any) converted respect of such by the state Govern assets calculated ment into capital in accordance with under sub-section(1)the provisions of of section 66A. this Act and consumers contributions for service lines.

(2) In specifying any higher percentage 638 under sub-

section(1), the State Government shall have due regard to the availability of mounts accrued by way of depreciation and the liability for loan amortiza ation and leave-

(a) a reasonable sum to contribute towards the cost of capital works; and

(b) where in respect of the Board, a notification has been issued under sub-sec.(1) of s. 12A, a reasonable sum by way of return on the capital pro-

vided by the State Government under sub-sec.(3) of that section and the amount of the loans (if any) converted by the State Government into capital under sub-

section(1) of section 66A.

We may mention here that we are not really concerned with s. 59 as amended by Act No. 16 of 1983 since that came into effect from April 1, 1985 only. We have, however, extracted that provision also for a better understanding of s. 59 as it stood before the 1983 amendment. We consider that for the purpose of understanding and construing s. 59, as it stood before the 1983 amendment, we are entitled to take into consideration the Parliamentary exposition contained in the 1983 amendment. (See we will come back to the question of proper construction of s.59 later).

639

We think that it is necessary at this stage itself to refer to some of the other important provisions of the Electricity Supply Act. Section 18 prescribes the general duties of the Board and, it is as follows:

"18. General Duties of the Board-Subject to the provisions of this Act, the Board shall be charged with the following general duties, namely:
(a) to arrange, in co-ordination with the Generating Company or Generating Companies, if any, operating in the State, for the supply of electricity that may be required within the State and for the transmission and distribution of the same, in the most efficient and economical manner with particular reference to those areas which are not for the time being supplied or adequately supplied with electricity;
(b) to supply electricity as soon as practicable to a lincensee or other person requiring such supply if the Board is competent under this Act so to do;
(c) to exercise such control in relation to the generation, distribution and utilisation of electricity within the State as is provided for by or under this Act;
(d) to collect data on the demand for, and the use of, electricity and to formulate perspective plans in co-ordination with the Generating Company or Generating Companies, if any, operating in the State, for the generation, transmission and supply of electricity within the State;
(e) to prepare and carry out schemes for transmission, distribution and generally for promoting the use of electricity within the State; and
(f) to operate the generating stations under its control in co-ordination with the Generating Company or Generating Companies, if any, operating in the State and with the Government or any other Board or agency having control over a power system."

Section 49 was not amended either in 1978 or in 1983 and it is as follows:

640
"49. Provision for the sale of electricity by the Board to persons other than licensees-(1) Subject to the provisions of this Act and of regulation, if any, made in this behalf, the Board may supply electricity to any person not being a licensee upon such terms and conditions as the Board thinks fit and may for the purposes of such supply frame uniform tariffs.
(2) In fixing the uniform tariffs, the Board shall have regard to all or any of the following factors, namely-
(a) the nature of the supply and the purposes for which it is required;
(b) the co-ordinated development of the supply and distribution of electricity within the State in the most efficient and economical manner, with particular reference to such development in areas not for the time being served or adequately served by the licensee;
(c) the simplification and standardization of methods and rates of charges for such supplies;
(d) the extension and cheapening of supplies of electricity to sparsely developed areas. (3) Nothing in the foregoing provisions of this section shall derogate from the power of the Board, if it considers it necessary or expedient to fix different tariffs for the supply of electricity to any person not being a licensee, having regard to the geographical position of any area, the nature of the supply and purpose for which supply is required and any other relevant factors.
(4) In fixing the tariff and terms and conditions for the supply of electricity, the Board shall not show undue preference to any person."

Section 63 enables the State Government, with the approval of the State legislature, to make subventions to the Board for the purposes of the act. Section 64 empowers the State Government to advance loans to the Board and Section 65 empowers the Board, with the 641 previous sanction of the State Government. to borrow any sum required for the purposes of the Act by the issue of debentures or bonds or otherwise. Section 66 empowers the government to guarantee the loans proposed to be raised by the Board Section 66A authorises the State Government to convert any loan obtained from the Government by the Board capital provided by the Board.

Section 67 was amended in 1978 and again 1983. It is useful to set out the section as it stood originally and as amended by the two amendments of 1978 and 1983:

----------------------------------------------------------- Section 67 prior Section 67 as amen- Section 67 as to 1978 ded by Act No. 23 further amended of 1978 by Act No. 16 of 1983 (1) (2) (3)
-----------------------------------------------------------

Priority of Priority of liabi- Priority of liab- liabilities of the lities of Board- ilities of the Board-The revenues (1)If in any year, Board-The Board of the Board shall, the revenue receipt shall distribute the after meeting its are not adequate to surplus, reffered to operating, mainte- to enable complianc in sub-section(1) of nance and manage- with the requirment s.59 to the extent ment expenses and of s. 59, the Board extent available in after provision shall,after meeting a particular year in has been made for its operating, mai- in the following or- the payment of tenance and manage- der namely:

taxes on its income ment expences and (i) repayment of and profits be dis- after provision has principal of any as far as they are been made for the loan raised available in the payment of taxes(if (including following order any) on income and redemption of deb- namely: profits, distribute entures or bonds
(i) interest on the revenue receipt issued) under s.65 bonds not guranteed as far as they are whichs becomes due under s.66; available, in the for payment in the
(ii) interest on following order, year or which became stock not so guara- namely: due for payment in nteed; (i) payment of int- any previous year
(iii) credits to erest on loans not and has remaind un- guaranteed under paid;
					(ii) repayment of
					principal of any
					loan advanced to the
642
depreciation	    s.66;		Board by the State
reserve under s. 68 (ii) repayment of Government under
(iv) interest on principal of any s. 64 which becomes bond guaranteed un- loan raised (incl- due for payment in der s.66; uding redemption of the year or which
(v) interest on st- debentures or bonds became due for pay- ock so guaranteed; issued) under s. 65 ment in any previous
(vi)interest on sum which become due for year and remained paid by the State payment in the year (iii) payment for Government under (iii) payment of purposes specified guarantees under interest on loans in sub-section (2) section 66; guaranteed under of s. 59 in such
(vii)the write-down s.66; manner as the Board amounts paid from (iv)payment of in- may decide."

capital under the terest on sums paid proviso to section by the State Govern-

59; ment in pursuance of (viia) the write- guarantees under down of amounts in s.66;

respect of intangi-

ble assets to the (v) payment of in-

to which they are terest on loans actually appropria- advanced to the ted in any year for the Board by the State for the purpose in Government under the books of the s. 64 or deemed to be Board; advanced under sub-

(viii) contribution section (2) of to general reserve section 60;

of an amount not (vi) repayment of exceeding one half principal of any loan of one percentum guaranteed by the per annum of the State Government original cost of under s. 66 which be fixed assets empl- come due for payment oyed by the Board in the year or which be-

so however that the come due for payment total standing to in any previous year the credit such and has remained reserve shall not unpaid;

exceed fifteen per-

centum of the orig-

inal cost of such   (vii) repayment of
fixed assets;	    principal of any loan
(ix) interest on    advanced to the Board
loans
643

advanced or deemed under s. 64 which be-

to be advanced to comes due for payment the Board under s. in the year or which be- 64 including arrear came due for payment of such interest; in any previous year

(x) the balance to and has remained be appropriated to unpaid; and if any fund be called the balance amount is left Development Fund thereafter, the same to be utilised for- shall be utilised for

(a) purposes bene- the other purposes ficial, in the opi- specified in s. 59 nion of the Board, in such manner as the to electrical deve- Board may decide.

lopment in the	    (2) If for any reason
State;		    beyond the control of
(b) repayment of    the Board, the revenue
loans advanced to   receipts in any year
the Board under s.  are not adequate to
64 and required to  meet its operating,
be repaid;	    maintenance and

Provided that where management expenses, no such loan is out taxes (if any) on in-

standing, one-half comes and profits and of the balance the liabilities referred aforesaid shall be to in clauses (i) and credited to the (ii)of sub-section(1), Consolidated Fund the shortfall shall, of the State. with the previous sanction of the State Government, be paid out of its capital receipts.

Section 67B which was introduced by Act 16 of 1983 defers payment of interest on loans advanced by the State Government until after all other expenses are met. It is in the following terms:

"67A Interest on loans advanced by State Govt. to be paid only after other Expenses. Any interest which is payable on loans advanced under section 64 or deemed to have been advanced under section 60 to the Board by the State Government and which is charged to revenues in any year may 644 be paid only out of the balance of the revenues, if any, of that year which is left after meeting all the other expenses referred to in sub-section (1) of section 59 and so much of such interest as is not paid in any year by reason of the provisions of this section shall be deemed to be deferred liability and shall be discharged in accordance with the provisions of this section in the subsequent year or years, as the case may be."

Now, a State Electricity Board created under the provisions of the Electricity Supply Act is an instrumentality of the State subject to the same constitutional and public law limitations as are applicable to the government including the Principle of law which inhibits arbitrary action by the Government. (see Rohtas Industries v. Bihar State Electricity Board, [1984] 3 SCR

59). It is a public utility monopoly undertaking which may not be driven by pure profit motive not that profit is to be shunned but that service and not profit should inform its actions. It is not the function of the Board to so manage its affairs as to earn the maximum profit even as a private corporate body may be inspired to earn huge profits with a view to paying large dividends to its shareholders. But it does not follow that the Board may not and need not earn profits for the purpose of performing its duties and discharging its obligations under the statute. It stands to common sense that the Board must manage its affairs on sound economic principles. Having ventured into the field of Commerce, no public service undertaking can afford to say it will ignore business principles which are as essential to public service undertakings as to Commercial ventures. (see Lord Scarman in Bromely v. Greater London Council, [1982] 1 ALL ER 129). If the Board borrows sums either from the Government or from other sources or by the issue of debentures and bonds, surely the Board must of necessity make provision year after year for the payment of interest on the loans taken by it and for the repayment of the capital amounts of the loans. If the Board is unable to pay interest in any year for want of sufficient revenue receipts, the Board must make provision for payment of such arrear of interest in succeeding years. The Board is not expected to run on a bare year-to-year survival basis. It must have its feet firmly planted on the earth. It must be able to pay the interest on the loans taken by it; it must be able to discharge its debts; it must be able to give efficient and economic service; it must be able to continue the due performance of its services by providing for depreciation etc; it must provide for the expansion of its services, for no one can pretend the country is already well supplied with electricity. Sufficient surplus has to be generated for this purpose. That we 645 take it is what the Board would necessarily do it was an ordinary commercial undertaking properly and prudently managed on sound commercial lines. Is the position any different because the Board is the public utility undertaking or because of the provisions of the Electricity Supply Act? We do not think that either the character of Electricity Board as a Public Utility Undertaking or the provisions of the Electricity Supply Act preclude the Board from managing its affairs on sound commercial lines though not with a profit-thirst. It may be noticed here that s. 18(a) prescribes it as one of the duties of the Board to arrange for the supply of electricity that may be required within the State and for the transmission and distribution of the same, in the most efficient and economical manner and s. 49(2) (b) requires the Board to have regard, in fixing uniform tariffs, the coordinated development of the supply and distribution of electricity within the State in the most efficient and economical manner, both with particular reference to those areas which are not for the time being served or adequately supplied with electricity. The principles of efficiency and economy are, therefore, not forsaken but resolutely emphasised. Now if we turn to s. 59, what do we find? Though at one time it appears to have been thought that it was enough if the Board did not carry on its operations at a loss it was realised that the statutory admonition to the Board should be positive and not negative and that the Board should be given an affirmative and self- assuring direction. So s. 59 was amended in 1978. The Statement of Objects and Reasons says.

"3. Section 59 of the Electricity (Supply) Act is proposed to be amended by clause 8 of the Bill to give a positive direction to the Electricity Boards that after meeting all their expenses, there should be provision for a surplus for contribution towards immediate investment needs. A similar amendment is also proposed to be made in regard to the Generating Companies by inserting a new sub-section (3A) in section 75A by clause 18 of the Bill."

It was found that the 1978 amendment did not effectively improve matters as many State Government did not specify the quantum of surplus. Parliament had, therefore, to intervene once again to fix a statutory minimum surplus. The Statement of Objects and Reasons relating to the 1983 amendment may also be extracted and it is as follows:

"Though section 59 of the Act, as amended in 1978, casts an obligation on the State Government has so far specied the quantum of any surplus. At present there is no uni-
646
formity in the manner of classification and presentation of accounts of the Boards and this renders inter-Board comparison of financial performance difficult. It is also considered necessary to re-arrange the priorities with regard to distribution revenues of the Boards. It is, therefore, proposed to amend the Act-
(a) to provide that each Board shall have a surplus which shall not be less than three per cent, or such higher percentage as the State Government may specify, of the value of the fixed assets of the Board in service at the beginning of the year;
(b) to re-arrange the priorities for distribution of revenues of the Boards;
(c) to bring the financial reporting system of the Boards in line with commercial accounting practice; and
(d) to empower with a view to securing uniformity in the manner of classification and presentation of accounts, the Central Government to prescribe the forms in which the accounts of the Board and other records in relation thereto may be maintained."

A plain reading of sec. 59 (as amended in 1978) plainly indicates that it is the mandate of Parliament that the Board should adjust its tariffs so that after meeting the various expenses properly required to be met a surplus is left. The original negative approach of functioning so as not to suffer a loss is replaced by the positive approach of requiring a surplus to be created. The quantum of surplus is to be specified by the State Government. What the State Government is to specify is the minimum surplus. This is made clear by the 1983 amendment which stipulates a minimum of 3 per cent surplus in the absence of specification by the State Government which has the liberty to specify a higher percentage than three. That s. 59, as it stood before 1983 contemplated a minimum surplus was also the view expressed by this court in Rohtas Industries v. Bihar State Electricity Board (supra) where it was said, "Under the above provisions, the Board is under a statutory obligation to carry on its operations and adjust its 647 tariffs in such a way to ensure that the total revenues earned in any year of account shall after meeting all expenses chargeable to revenue, leave such surplus as the State Government may, from time to time, specify. The tariff fixation has, therefore, to be so made as to raise sufficient revenue which will not merely avoid any net loss being incurred during the financial year but will ensure a profit being earned, the rate of minimum profit to be earned being such as may be specified by the State Government."

Shri Potti, learned Counsel for the consumers placed great reliance on the observations of this Court in Kerala State Electricity Board v. Indian Aluminium Co., [1976] 1 SCR 552; Bihar State Electricity Board v. Workmen, [1976] 2 SCR 42 and Dr. P. Nalla Thamby Thera v. Union of India & Ors., [1984] 1 SCR 709 to contend that the Electricity Board was barred from conducting its operations on commercial lines so as to earn a profit. In the first case, the observations relied upon were.

"Furthermore, Electricity Boards are not trading corporations. They are public service corporations. They have to function without any profit motive. Their duty is to promote co- ordinated development of the generation, supply and distribution of electricity in the most efficient and economical manner with particular reference to such development in areas not for the time being served or adequately served by any licensee (section 18). The only injunction is that as far as practicable they shall not carry on their operations at a loss (section 59). They get subventions from the State Governments (Section
63). In the discharge of their functions they are guided by directions on questions of policy given by the State Governments (Section 78A). There are no shareholders and there is no distribution of profits."

In the second case the court observed, "The Electricity Board is not an ordinary commercial concern. It is a public service institution. It is not expected to make any profit. It is expected to extend the supply of electricity to unserved areas without reference to considerations of loss that might be incurred as a result of such extension."

648

In the third case where the court was considering the position of the Indian Railways it was observed, "The Indian Railways are a socialised public utility under taking. There is at present a general agreement among writers of repute that the price policy of such a Public Corporation should neither make a loss nor a profit after meeting all capital charges and this is expressed by covering all costs or breaking even; and secondly, the price it charges for the services should correspond to relative costs. Keeping the history of the growth of the Railways and their functioning in view, the commendable view to accept may be that the rates and fares should cover the total cost of service which would be equal to operational expenses, interest on investment, depreciation and payment of public obligations, if any. We need not, however, express any opinion about it."

.................................................. .................................................

"We have said earlier that the Railways are a public utility service run on monopoly basis. Since it is a public utility, there is no justification to run it merely as a commercial venture with a view to making profits. We do not know-at any rate it does not fall for consideration here-if a monopoly based public utility should ever be a commercial venture geared to support the general revenue of the State but there is not an iota of hestitation in us to say that the common man's mode of transport closely connected with the free play of this fundamental right should not be. We agree that the Union Government should be free to collect the entire operational cost which would include the interest on the capital outlay out of the national exchequer. Small marginal profits cannot be ruled out. The massive operation will require a margin of adjustment and, therefore, marginal profits should be admissible."

We do not think that any of these observations is in conflict with what we have said. Pure profit motive, unjustifiable according to us even in the case of a private trading concern, can never be the sole guiding factor in the case of a public enterprise. If profit is made not for 649 profit's sake but for the purpose of fulfilling, better and more extensively, the obligation of the services expected of it, it cannot be said that the public enterprise acted beyond its authority. The observations in the first case which were referred to us merely emphasised the fact that the Electricity Board is not an ordinary trading Corporation and that as a public utility undertaking its emphasis should be on service and not profit. In the second case, for example, the court said that it is not expected to make any profit and proceeded to explain why it is not expected to make a profit by saying that it is expected to extend the supply of Electricity to unserved areas without reference to considerations of loss. It is of interest that in the second case, dealing with the question whether interest cannot be taken into account in working out profits, the court observed, "The facile assumption by the Tribunal that the interest should not be taken into account in working out the profits is not borne out by the provisions of the statute."

In the third case, the court appeared to take the view that the railway rates and fares should cover operational expenses, interest on investment, depreciation and payment of public obligations. It was stated more than once that the total operational cost would include the interest on the capital outlay out of the national exchequer. While the court expressed the view that there was no justification to run a public utility monopoly service undertaking merely as a commercial venture with a view to make profits, the court did not rule out but refrained from expressing any opinion on the question whether a public utility monopoly service undertaking should ever be geared to earn profits to support the general revenue of the State.

One of the submissions which found favour with the High Court and which was seriously pressed before us was that in the absence of specification by the State Government the position would be as it was before the 1978 amendment, that is, the Board was carry on its affairs and adjust the tariffs in such a manner as not to incur a loss and no more. We do not agree with the submission for the reasons already mentioned.

We may also refer here to the decision of the Privy Council in Madras and Southern Mahratta Railway Company Ltd. v. Bezwada Municipality, AIR 1944 PC 71 which affirmed the Judgment of the Madras High Court in Madras and Southern Maharatta Railway Com-

650

pany Limited v. The Municipal Council Bezwada, ILR 1941 Madras 897. One of the questions there raised was whether in the absence of rules made by the State Government, the Municipal Council was entitled to determine the capital value of property in the face of a provision which stated, "Provided that such percentage or rates shall not exceed the maxima, if any, fixed by the Local Government and that the capital value of such lands shall be determined in such manner as may be prescribed."

The High Court, in that case had observed, and we agree with what had been said, "We cannot accept the contention of the appellant that, merely because the Local Government has not prescribed the manner in which the capital value should be determined, the municipal council is deprived of the power of levying the tax under section 81(3) .... the omission of the rule-making authority to frame rules cannot take away the right of the municipal council to levy tax at the rate mentioned in the notification issued under clause 3. If, for instance, the Local Government refrained from prescribing the manner in which the value of such lands should be determined, it cannot, we think, be said that the municipal council has no power at all to levy the tax at a percentage of the capital value merely because the method of determining the capital value has not been prescribed by the Local Government. If the Local Government does not prescribe it, then the municipal authority is free in our opinion to fix it in any manner it chooses."

We are of the view that the failure of the Government to specify the surplus which may be generated by the Board cannot prevent the Board from generating a surplus after meeting the expenses required to be met. Perhaps, the quantum of surplus may not exceed what a prudent public service undertaking may be expected to generate with out sacrificing the interests it is expected to serve and without being obsessed by the pure profit motive of the private enterpreneur. The Board may not allow its character as a public utility undertaking to be changed into that of a profit motivated private trading or manufacturing house. Neither the tariffs nor the resulting surplus may reach such 651 heights as to lead to the inevitable conclusion that the Board has shed A its public utility character. When that happens the Court may strike down the revision of tariffs as plainly arbitrary. But not until then. Not, merely because a surplus has been generated, a surplus which can by no means be said to be extravagant. The court will then refrain from touching the tariffs. After all, as has been said by this court often enough 'price fixation' is neither the forte nor the function of the court.

The occasional excursions that have been made into that field were at the request and by the agreement of the parties. This was made clear by a Constitution Bench of seven judges of this Court in Prag Ice and oil Mills v. Union of India, [1978] 3 SCR 293 where it was said, "It is customary in price fixation cases to cite the oft quoted decision in Premier Automobiles Ltd. & Anr. etc. vs. Union of India which concerned the fixation of price of motor cars. It is time that it was realized that the decision constitutes no precedent in matters of price fixation and was rendered for reasons peculiar to the particular case. At page 535 of the Report Grover, J., who spoke for the , Court, stated at the outset of the judgment. "Counsel for all the parties and the learned Attorney General are agreed that irrespective of the technical or legal points that may be involved, we should base our judgment on examination of correct and rational principles and should direct deviation from the report of the Commission which was an expert t body presided over by a former judge of a High Court only when it is shown that there has been a departure from established principles or the conclusions of the Commission are shown to be demonstrably wrong or erroneous." By an agreement of parties the court was thus converted into a Tribunal for considering every minute detail relating to price fixation of motor cars. Secondly, as regards the escalation clause the Court recorded at page 543 that it was not ,,, disputed on behalf of the Government and the Attorney General accepted the position, that a proper method should be devised for escalation or de-escalation. Thirdly, it is clear from page 544 of the Report that the Learned Attorney-General also agreed that a reasonable return must be allowed to the manufacturers on their investment. The decision thus proceeded partly on an agreement bet-

652

ween the parties and partly on concessions made at the Bar. That is the person why the judgment in Premier Auto mobiles (supra) cannot be treated as a precedent and can not afford any appreciable assistance in the decision of price fixation cases."

The position was again clarified in Rohtas Industries v. Bihar State Electricity Board (supra):

"As pointed out by this Court in Prag Ice & oil Mills and another vs. Union of India, in the ultimate analysis, the mechanics of price fixation is necessarily to be left to the judgment of the executive and unless it is patent that there is hostile discrimination against a class of person, the processual basis of price fixation is to be accepted in the generality of cases as valid."

On the question of appropriate pricing policy we may conveniently refer, at this juncture to what the Planning Commission had to say in the Seventh Five Year Plan. At page 128 of Vol. II in para 6.31 it was said, "6.31 The Sixth Plan had emphasised the need to give high priority to the evolution of a structure of energy prices which reflect true costs, curb excessive energy use and pro mote conservation of scarce fuels. Except in the case of oil, timely adjustments have not been made in the prices of coal and electricity to reflect the real costs. Energy pricing has not promoted, to the desired extent, inter-fuel substitution. Energy users have generally not adopted conservation measures already identified. While action is being taken to L promote technologically energy-efficient equipment and processes on the one hand, appropriate energy pricing policy would have to be followed, on the other hand, in order to induce economics in the use of energy in all sectors and encourage desired forms of inter-fuel substitution, including renewable energy wherever viable. The pricing of energy should not only reflect the true costs to the economy but also help to ensure the financial viability of the energy industries. This is particularly relevant in respect of coal and power industry. As we have said in the past, it is wrong to think that an adjustment in the prices of 653 a basic input like energy would aggrevate the inflationary A situation; the costs to the economy are not reduced by not reflecting them in proper pricing. Indeed the continuance of wrong pricing policy has a far more deleterious effect on the health of the economy than is often realised. The formulation of an integrated energy pricing structure on the above lines should receive the highest priority in the beginning of the Plan period."

Turning back to sec. 59 and reading it along with sections 49, 67, 67A etc. we notice that the Electricity Supply Act requires the Electricity Board to follow a particular method of accounting and it is on the basis of that method of accounting that the Board is required to gene- rate a surplus. Broadly, sec. 59 requires that a surplus should be left from the total revenues, in any year of account, after meeting all expenses properly chargeable to revenues. It has to be remembered that apart from subventions which may be received from the State Government, which depend entirely on the bounty of the Government, the only revenues available to the Board are the charges leviable by it from consumers. Bearing this in mind, we may now consider what expenses are properly chargeable to revenues under the Electricity Supply Act. For this purpose, we may not be justified in having recourse to the principles of corporate accounting or the rules which determine what is revenue expenditure under the Indian Income-tax Act. It appears to us that the Electricity Supply Act prescribes its own special principles of accounting to be followed by the Board. To begin with s. 59(1) specifies 'operating maintenance and management expenses' 'taxes (if any) on income and profits', 'depreciation and interest payable on all debentures, bonds and loans', as included in 'expenses properly chargeable to revenues'. Section 59(2) further stipulates that in specifying the surplus, the Government shall have due regard to the availability of amounts accrued by way of depreciation and the liability for loan amortization. It also stipulates that a reasonable sum to contribute towards the cost of capital works and a reasonable sum by way of return on the capital provided by the State Government should be left in the surplus. This sub-section, therefore makes it clear that the Board is to provide for (1) loan amortization (2) contribution towards the cost of capital works; (3) return on the capital. We may now turn to s. 67 which prescribes the priority to be observed by the Board in the matter of discharging the liabilities enumerated therein out of its revenues. First the operating maintenance and management expenses have to be met, next provision has to be 654 made for payment of taxes on Income and Profits and thereafter various items of expenditure are mentioned in order of priority. If any amount is left after the discharge of the liabilities enumerated in s. 67 it is further provided that the balance shall be utilised for the other purposes specified in s. 59 in such manner as the Board may decide. Payment of interest is expressely mentioned among the liabilities to be discharged, as also repayment of principal of loans becoming due for payment in the year. Clause (vi) of sub-section (1) of sec. 67 makes it clear that repayment of principal of any loan guaranteed by the State Government will include loans which became due for payment in the year as well as loans which became due for payment in any previous year and had remained unpaid. The submission strenuously urged on behalf of the consumers before the High Court and before us was that while interest which accrued during the year might be properly considered to be revenue expenditure, arrears of interest which accrued during the previous years and had not been paid could not be so considered. We fail to see why that should be so. Under the scheme of the Act principal amount falling due in any year has to be met from the revenue receipts of the year. It is difficult to understand how any payment towards principal could be made or accepted. If interest of previous years continued to be outstanding. The very provision for repayment of capital necessarily implies payment of all interest accrued upto the date of repayment of the capital. If as argued on behalf of the consumers arrears of interest cannot be paid from revenue receipts, how then may such arrears be paid? Not from the capital receipts. What may be paid out of capital receipts and the circumstances under which the payment may be made are expressly provided in s.67(2) which says that if for any reason beyond the control of the Board the revenue receipts in any year are not adequate to meet the operating, maintenance and management expenses, taxes on income and profits, and the liabilities referred to in clauses (i) and (ii) of s. 67(1), then the shortfall shall be paid out of its capital receipts with the sanction of the State Government. We do not therefore, have any doubt that arrears of interest are, under the scheme of accounting contemplated by the Act, required to be paid out of revenue receipts of the Board and are expense properly chargeable to revenues within the meaning of that expression in s. 59 of the Act. The Legislature has presently clarified the position by the amending Act 16 of 1983 which came into force from April 1, 1985. By this Act a separate section, s. 67A has been introduced along with a consequential amendment of s. 67 providing that interest on loans advanced under s. 64 or deemed to have been advanced under s. 60, which is charged to revenues in any 655 year may be paid out of revenue receipts of a year only after all other A expenses referred to in s. 59(1) are met and further providing that so much of interest as is not paid in any year by reason of the priority mentioned in s. 67A shall be deemed to be a deferred liability to be discharged in accordance with provision of s. 67A in the subsequent year or years. In our view these provisions show beyond doubt that payment of arrears of interest is an expense properly chargeable to the revenues under the scheme of the Act.

We may now assess the factual situation, Shri Abdul Khader, learned counsel for the Kerala State Electricity Board has placed before us statements containing details of interest payable in each year of accounting, the arrears of interest due and payable, the total revenue receipts and some other relevant particulars. The statements have been prepared, taking the figures from the published annual accounts of the Kerala State Electricity Board. In the year of account 1978-79, the total revenue receipts were Rs.8421.75 lakhs out of which the revenue earned by sale of energy to neighbouring States was Rs.2926.73 lakhs. After meeting operation and maintenance expenses and depreciation the balance of revenue receipts was Rs.4161..60 lakhs. The amount of interest payable in the year of account was Rs.1946.37 lakhs. The revenue surplus left after payment of interest in the year of account was therefore, Rs.2215.23 lakhs. The arrears of interest accrued in previous years and not paid was Rs.4270.58 lakhs, since the revenue surplus available after meeting the current interest was Rs.2215.23 lakhs only there was a deficit of Rs.2055.35 lakhs. In the year of account 1979-80 the total revenue receipts were Rs.9124.90 lakhs which included revenue of Rs.3856.15 lakhs from sale of energy to neighbouring States. After meeting operation and maintenance expenses and depreciation the revenue surplus left was Rs.3253.94 lakhs. The interest which became payable in the year of account was Rs.2107.85 lakhs and after meeting it, the revenue surplus left was Rs.l146.09 lakhs. The old arrears of interest which could not be met fully in the previous year was Rs.2055.35 lakhs. Thus in the year of account year 1979-80, there was a deficit of Rs.909.27 lakhs. In the year of account 1980-81 the total revenue receipts were Rs.10,686.54 lakhs and this included a sum of Rs.4326.92 lakhs earned by sale of energy to neighbouring States. After meeting the operation and maintenance expenses and depreciation the revenue surplus left was Rs.3615.90 lakhs and after meeting interest of Rs.2369.42 lakhs which had become payable in the year of account a revenue surplus of Rs.1246.48 lakhs was left. The unpaid interest of previous years was Rs.909.27 lakhs 656 and after meeting it we find for the first time a net surplus of RS.337.21 lakhs. In the year of account 1981-82 the total revenue receipts were RS.12,144.02 lakhs which included revenue of RS.4532.42 lakhs from sale of energy to neighbouring States. After meeting operation and maintenance expenses and depreciation; there was a revenue surplus of RS.3183.77 lakhs. The total interest payable in the year of account was RS.3105.15 lakhs, this left a revenue surplus of RS.78.62 lakhs and since there was no arrears of interest what was payable the net revenue surplus was 78.62 lakhs. In the year of account 1982-83 the total revenue receipts were RS.11,228.40 lakhs which included revenue of RS.1948.63 lakhs from sale of energy to neighbouring States. After meeting operation and maintenance expenses and depreciation the revenue surplus left was RS.2810.60 lakhs. The interest which was payable in the year of account was RS.3187.62 lakhs and thus left a net revenue deficit of RS.376.76 lakhs. In the year of account 1983-84, the total revenue receipts were RS.10,518.35 lakhs including revenue of RS.175.76 lakhs from sale of energy to neighbouring States. The revenue surplus after meeting operation maintenance expenses and depreciation was RS.2246.30 lakhs. The amount of interest which had become payable was RS.3426.53 lakhs, the arrears of interest was RS.376.76 lakhs leaving a total deficit of RS.1556.99 lakhs. We may mention here that the annual account for the year 1978-79 to 1983-84 have been certified by the Accountant General and the annual accounts for the year 1984-85 are awaiting certification. The accounts awaiting certification show that in the year of account 1984-85, the revenue receipts after meeting operation and maintenance expenses and depreciation were 4692.92 lakhs, while the interest which had become payable during the year was RS.3719 and the interest of the previous year Rs. 1556.99 lakhs this left a deficit of RS.584.OO lakhs. The revised estimates for the year 1985-86 show a revenue surplus of RS.5567.00 lakhs after meeting operation and maintenance expenses and depreciation. The interest payable during the year was RS.4574.80 lakhs and the interest of previous year was RS.584 lakhs. The left a surplus of RS.409.00 lakhs. These figures show that 1978- 79,1979-80, 1980-81 & 1981-82 were extraordinary years when there was a boom in the sale of energy to neighbouring States consequent on the conditions prevailing there. In those years also it would be seen from the accounts that but for the boom in the sale of energy to neighbouring States there would have been a serious deficit in every one of those years. It is clear that the Electricity Board has not been earning huge profits and generating large surpluses, as suggested by the consumers. Once we arrive at this position that there is hardly any revenue surplus left after 657 meeting the expenses required to be met by s. 59, the complaint of the A consumers that there was no justification for the tariff increase because of large surpluses earned by the Board loses all force.

We have examined the two reports of the Tariff Committees of the years 1980 and 1982 and the revised tariffs based on those reports in the light of the legal and factual position explained by us. Before the 1980 revision, the prevailing rates were, Extra High Tension: 8.81 ps per unit, High Tension Industrial: 14.98 ps per unit, Low Tension Domestic: 38 ps per unit, Low Tension Industrial:

14.15 ps per unit, Low Tension Commercial: 38 ps per unit, Low Tension Agricultural 14.15 ps per unit, Low Tension Commercial worked out the cost per unit at 10.9, 18.6, 57.5, 43.5, 56.5 and 53.5 ps per unit respectively in that order, but recommended, in the same order, 11.55, 21.4, 38,27.5, 74 and 18 ps per unit respectively. However, the actual tariff rates as introduced in 1980 were l0.8, 18.24, 38, 24.5, 66 and 15 ps per unit. The 1982 Tariff Committee recommended rates of 24.5, 37.3, 47.5, 48, 55-70 and 34 ps per unit. The actual tariff introduced in 1982 was 17.65, 27.24, 42.5, 24.5, 50-70 and 15 ps per unit. We notice that in the case of Low Tension Domestic and Agricultural consumers, the change is minimal. In the case of Extra High Tension and High Tension Industrial Consumers, the change effected by the 1980 revision was minimal but on the higher side in 1982. In the case of Low Tension Industrial and Commercial Consumers, the change effected in 1980 was very steep but tended to come down in 1982. On the whole, it cannot possibly be said that the rates have been so fixed by the Electricity Board as to throw a heavy burden on any section of the consumers without regard to their ability to pay without regard to the nature of the supply and purpose for which the supply is required. Now do we find that the principle of uniformity of tariffs has in any way been l:
sacrificed. But, as we mentioned a little earlier the Low Tension Industrial and Commercial Tariff was subjected to a very steep rise in 1980 and brought down again in 1982 apparently in recognition of the fact that the raise had been too steep in regard to them in 1980. In the case of Low Tension Industrial Consumers, the tariff was increased from 14.5 ps per unit to 24.5 ps per unit in 1980 and maintained at the rate of 24.5 ps per unit in 1982. In the case of Low Tension Commercial Consumers, the tariff was increased from 38 ps per unit to 66 ps per unit in 1980 but brought down again considerably in 1982 to 50.70 ps per unit. The very circumstance that the tariff was either brought down or maintained at the same level in 1982 when compared with the 1980 tariff appears to be an indication that the increase in 1980 was 658 thought by the Board itself to be rather steep. We have already noticed that 1980-81 and 1981-82 were the years when the accounts of the Electricity Board recorded a net surplus after meeting all expenses including interest charges. In the circumstances, we think that it is desirable that the Board may re-consider the 1980 tariff for Low Tension Commercial and Low Tension Industrial Consumers.

Shri Potti submitted that the 1980 Committee took place consideration the anticipated augmentation of the generating capacity from the proposed new power stations of Idukki, Saharigiri and Idamalyar, whereas these projects were not commissioned till 1984 and thus the cost-structure arrived at by the Committee was vitiated. We do not think so. From the figures supplied to us we find that notwithstanding the failure to commission the new projects, there was no shortfall in the production of energy. A large part of expenditure involved in the setting up of the new projects had to be met in the several years preceding the actual commissioning of the projects. Therefore, it is not correct to say that the cost structure arrived at by the Committee was in any way affected by the non-commissioning of the new projects between 1980 and 1982. Another submission made by Shri Potti was that the Committee erred in not taking into account the financial position of the Board as brought out by the year 1978-79 which showed that the Board had already turned the corner and that there was therefore no need for enhancing the rates. This submission is again without substance. As we mentioned earlier, the rise in revenue receipts in the year 1978-79 due to the unprecedented sale of energy to neighbouring states, a special situation which was the result of peculiar circumstances which prevailed that year and continued to prevail for a few years thereafter. The sale of energy to neighbouring States was not to l be taken as a permanent phenomenon to every year. Yet another submission of Shri Potti was that the 1980 Committee having taken as the basis the 1982 projected cost so as to maintain price stability for a period of five years, it was not proper to revise the tariff again in 1982 But we find that the actual cost of producing energy in 1981-82 and 1982-83 had risen much above the projected 1982 cost and therefore the 1982 Committee has no option but to again consider further revision of the tariff. We are not delving into more details as we are satisfied that it is not within our province to examine the price structure in minute detail if we are satisfied that the revision of tariff is not arbitrary and is not the result of the application of any wrong principle. Relying upon the observation, "It would have been manifestly unjust and discriminatory that one consumer should benefit at 659 the cost of other consumers or general tax payers;" made in D.C.M. v. Rajasthan State Electricity Board, [1986]2 SCC 431 it was argued by Shri Potti that it was not open to the Board to give favoured treatment to Low Tension Domestic and Agricultural Consumers at the cost of the rest of the consumers. We do not find any force in this submission. Section 49 (3) expressly reserves the power of the Board, if it considers it necessary or expedient, to fix different tariff for the supply of electricity to any person having regard to the geographical l,, position of any area, the nature of the supply and purpose for which supply is required and other relevant factor. Different tariffs for High and Low Tension Consumers and for different classes of consumers, such as, Industrial, Commercial, Agricultural and Domestic have been prescribed and the differention appears to us to be reasonable and far from arbitrary and to be based on intelligent and intelligible criteria.

In the result, we allow the appeals filed by the Kerala State Electricity Board, set aside the judgments of the High Court, uphold the validity of the notifications revising the tariffs and dismiss the writ petitions filed in the High Court, subject to direction that the Kerala State Electricity Board will reconsider the revised tariff introduced in 1980 in regard to Low Tension Industrial and Low Tension Commercial Consumers only, with liberty to fix separate rates, if necessary for the years 1980 and 1981. This direction will not affect the 1982 and 1984 tariff revisions. There will be no order regarding costs.

A.P.J.					    Appeals allowed.
660