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

5. Control Period or Review Period

.-The Control Period or Review Period under these regulations shall be of three years, of which the first year shall be the period from the date of notification of these regulations to 31-3-2010:Provided that the benchmark capital cost for Solar PV and Solar thermal projects may be reviewed annually by the Commission:Provided further that the tariff determined as per these regulations for the RE projects commissioned during the Control Period, shall continue to be applicable for the entire duration of the Tariff Period as specified in regulation 6 below:Provided also that the revision in regulations for next Control Period shall be undertaken at least six months prior to the end of the first Control Period and in case regulations for the next Control Period are not notified until commencement of next Control Period, the tariff norms as per these regulations shall continue to remain applicable until notification of the revised regulations subject to adjustments as per revised regulations.