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] [Section 5] [Entire Act]

NCT Delhi - Subsection

Section 5(5) in The Delhi Electricity Regulatory Commission (Terms and Conditions for Determination of Wheeling Tariff and Retail Supply Tariff) Regulations, 2011

(5)O&M expenses permissible towards ARR for each year of the Control Period shall be determined using the formula detailed below:
(a)O&Mn = (R&Mn + EMPn + A&Gn) * (1 – Xn)
Where,
(i)R&Mn = K * GFAn-1;
(ii)EMPn + A&Gn = (EMPn-1 + A&Gn-1) * (INDX);
(iii)INDX = 0.55 * CPI + 0.45 * WPI;
(iv)Xn is an efficiency factor for nth year. Value of Xn shall be determined by the Commission in the MYT Tariff order based on Licensee?s filing, benchmarking, approved cost by the Commission in past and any other factor the Commission feels appropriate;
(v)EMPn – Employee Costs of the Licensee for the nth year;
(vi)A&Gn – Administrative and General Costs of the Licensee for the nth year; and
(vii)R&Mn – Repair and Maintenance Costs of the Licensee for the nth year.
Where,
(i)'K' is a constant (could be expressed in %). Value of K for each year of the Control Period shall be determined by the Commission in the MYT Tariff order based on Licensee?s filing, benchmarking, approved cost by the Commission in past and any other factor considered appropriate by the Commission;
(i)INDX - Inflation Factor to be used for indexing. Value of INDX shall be a combination of the Consumer Price Index (CPI) and the Wholesale Price Index (WPI) for immediately preceding ten years before the base year.
Return on Capital Employed