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]

State of Chattisgarh - Section

Section 8 in Chhattisgarh State Electricity Regulatory Commission (Fees and Charges of State Load Despatch Centre and Other Related Matters) Regulations, 2010

8. Debt-Equity Ratio.

(1)The actual debt: equity ration appearing in the books of accounts as on the date of transfer shall be considered for the opening capital cost of SLDC.
(2)For an investment made on or after the date of transfer, if the equity actually deployed is more than 30% of the capital cost, equity in excess of 30% shall be treated as normative loan :Provided that where equity actually deployed is less than 30% of the capital cost, the actual equity shall be considered for determination of charges :Provided further that the equity invested in foreign currency shall be designated in Indian rupees on the date of each investment.Explanation. - The premium, if any, raised by the CSPSOC while issuing share capital and investment of internal resources crated out of its free reserve, for the funding of the capital expenditure, and funds created out of the SLDC Development Fund as approved by the Commission shall be reckoned as paid up capital for the purpose of computing return on equity, provided such premium amount and internal resources are actually utilized for meeting the capital expenditure.