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 8 in The Central Electricity Regulatory Commission (Terms And Conditions For Tariff Determination From Renewable Energy Sources) Regulations, 2009

8. Petition and proceedings for determination of tariff

.-(1) The Commission shall determine the generic tariff on the basis of suo motu petition at least six months in advance at the beginning of each year of the Control Period for renewable energy technologies for which norms have been specified under the regulations.
(2)A petition for determination of project specific tariff shall be accompanied by such fee as may be determined by regulations and shall be accompanied by-
(a)information in forms 1.1, 1.2, 2.1 and 2.2 as the case may be, and as appended in these regulations;
(b)detailed project report outlining technical and operational details, site specific aspects, premise for capital cost and financing plan, etc.;
(c)a statement of all applicable terms and conditions and expected expenditure for the period for which tariff is to be determined;
(d)a statement containing full details of calculation of any subsidy and incentive received, due or assumed to be due from the Central Government and/or State Government. This statement shall also include the proposed tariff calculated without consideration of the subsidy and incentive;
(e)any other information that the Commission requires the petitioner to submit.
(3)The proceedings for determination of tariff shall be in accordance with the Conduct of Business Regulations.