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

6. Tariff Period

.-(1) The Tariff Period for Renewable Energy power projects except in case of Small hydro projects below 5 MW, Solar PV, and Solar thermal power projects shall be thirteen (13) years.
(2)In case of small hydro projects below 5 MW, the Tariff Period shall be thirty five (35) years.
(3)In case of Solar PV and Solar thermal power projects the Tariff Period shall be twenty five years (25) years.
(4)Tariff Period under these regulations shall be considered from the date of commercial operation of the renewable energy generating stations.
(5)Tariff determined as per these regulations shall be applicable for Renewable Energy power projects, only for the duration of the Tariff Period as stipulated under regulation 6(1), (2) and (3).