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 4, Cited by 0]

Appellate Tribunal For Electricity

Sree Rayalaseema Alkalies & Allied ... vs Karnataka Electricity Regulatory ... on 18 October, 2012

                                            Appeal No. 164 of 2012

             Appellate Tribunal for Electricity
                  (Appellate Jurisdiction)

                    APPEAL No.164 of 2012

Dated: 18th Oct, 2012

Present : HON'BLE MR. JUSTICE M KARPAGA VINAYAGAM,
          CHAIRPERSON
          HON'BLE MR. RAKESH NATH, TECHNICAL MEMBER

In the Matter of:

Sree Rayalaseema Alkalies &
Allied Chemicals Ltd.,
Gondiparla,
Kurnool-518 004 (AP)

And also at:-
No.25, Shankara Park Road,
Bangalore-560004
                                                  ...Appellant

                           Versus

1.   Karnataka Electricity Regulatory Commission
     6th & 7th Floor, Mahalaxmi Chambers,
     No.9/2, M G Road,
     Bangalore-560 001

2.   Karnataka Power Transmission Corporation Ltd.,
     (Formerly know as Karnataka Electricity Board)
     Cauvery Bhavan,
     Bangalore-560 009

3.   Power Company of Karnataka Ltd.,
     KPTCL Building, Cauvery Bhavan,
     Bangalore-560 009

                                                    Page 1 of 20
                                                Appeal No. 164 of 2012



4.    Bangalore Electricity Supply Company Ltd.,
      Corporate Office, K R Circle,
      Bangalore-560 001

5.    Mangalore Electricity Supply Company Ltd.,
      5th Floor, Paradigm Plaza,
      A.B. Shetty Circle,
      Mangalore-575 001


                                               .....Respondent(s)


Counsel for the Appellant(s)    : Mr. Shiridhar Prabhu,
                                  Mr. Mukul Chandra
                                  Mr. Vikas Mehta
                                  Mr. Lokesh

Counsel for the Respondent(s): Ms. Swapna Seshadri for R-2
                               Mr. D Praveen for R-3,R-4 & R-5

                         J U D G M E NT

PER HON'BLE        MR.   JUSTICE    M.    KARPAGA      VINAYAGAM,
CHAIRPERSON


1. Sree Rayalaseema Alkalies & Allied Chemicals Ltd has filed
     this Appeal challenging the main order dated 24.11.2011
     passed in the OP No.24 of 2011 holding that the Appellant is
     liable to refund the tax collected from the purchasers as well
     as the order dated 17.5.2012 passed in Review Petition




                                                       Page 2 of 20
                                                        Appeal No. 164 of 2012

    No.2 of 2012 holding that no ground was made out for
    Review of the main order.

2. The short facts are as follows:

        (a)    The Government of Karnataka had invited bids

               for setting up of multi fuel power plants in

               Karnataka     through          its   Notification      dated

               25.11.1995.


        (b)    In   response       to   the     said     notification,   the

               Appellant, M/s. Royalaseema Alkalies & Allied

               Chemicals Ltd. submitted its bid to set up a multi

               fuel power plant at Tagginabudihal village of

               Bellary District.        This was accepted by the

               Government. Accordingly, the PPA was entered

               into between the Appellant and the Karnataka

               Electricity Board on 15.12.1977.


        (c)    The Appellant, accordingly set up the plant and

               was supplying the electricity initially to Karnataka

               Electricity Board and thereafter to the Bangalore



                                                               Page 3 of 20
                                       Appeal No. 164 of 2012

       Electricity Supply Company Limited, the 4th

       Respondent and Mangalore Electricity Supply

       Company Limited, the 5th Respondent as the

       PPA came to be assigned to them.

(d) During the discussion with the Karnataka Power
      Transmission     Company      Limited,      the   2nd
      Respondent, the issue relating to refund of income
      tax as per Article 11.5 of the PPA arose.

(e)      The Appellant sent a letter dated 17.10.2006
      to State Power Procurement Co-ordination Centre
      seeking advice on evaluation of the differential
      amount towards corporate tax envisaged in the
      tariff and     the current tax structure.         The
      Coordination Centre in response, informed the
      Appellant that as per Clause 11.5 of the PPA the
      passing of tax refund is based on the actual
      performance of the project and savings in
      corporate tax should be passed on the power
      procurer within 90 days of the end of the Financial
      Year.

(f)   The     Appellant in reply dated 25.8.2007 stated
      that it had not derived savings in income tax
      liability for the financial year 2005-06 and

                                               Page 4 of 20
                                      Appeal No. 164 of 2012

      therefore, no amount was to be refunded on
      account of changes in the Income Tax Act.

(g) Thereafter, several letters had been exchanged
      between the parties on the issue of refund of
      income tax. Ultimately, a decision was arrived at
      by the Power Company of Karnataka Limited, the
      3rd Respondent that a total amount of Rs.16.09
      crores was refundable by the Appellant towards
      corporate   tax.     Consequently,    the    Power
      Procurement Company, i.e. Mangalore Electricity
      Supply Company, the 5th Respondent, had made
      the claim for refund from the Appellant, by sending
      the note dated 21.3.2011.

(h)   The Appellant had challenged the said demand
      dated 21.3.2011 before the State Commission.
      The State Commission, after hearing the parties,
      by the order dated 24.11.2011 concluded that the
      Appellant in terms of the PPA is liable to refund
      the tax collected from the purchasers over and
      above which was assumed at the time of
      submitting the bid i.e. 30% exemption over the
      second five year period notwithstanding that
      Appellant had not actually paid any income tax on




                                             Page 5 of 20
                                              Appeal No. 164 of 2012

              account of losses incurred in the First five year
              period.

        (i)   Aggrieved by this order dated 24.11.2011, the
              Appellant filed a Review Petition before the State
              Commission in RP No.2 of 2012.       However, the
              State Commission by the order dated 17.5.2012,
              dismissed the said Review Petition holding that
              the grounds stated in the Review petition do not
              satisfy the requirements for review of the main
              order dated 24.11.2011.     Hence, the Appellant
              has filed this Appeal No.164 of 2012; challenging
              both the orders dated 24.11.2011 and 17.5.2012.

3. In this matter, there was a delay of 182 days in filing the
   Appeal as against the main order. Hence, along with the
   Appeal, the Appellant filed an application for condonation of
   the delay of 182 days.

4. The learned Counsel for the Respondent objected to the
   application for condonation of delay in filing the Appeal
   mainly questioning the maintainability of Appeal.        Since
   considerable period was taken for the disposal of Review
   Petition, we condoned the delay after giving liberty to the
   learned Counsel for the Respondent to raise the objection of
   the maintainability of the Appeal at the time of admission by
   the order dated 3.9.2012.

                                                     Page 6 of 20
                                               Appeal No. 164 of 2012

5. Accordingly, the matter was posted for admission. After
   getting the Appeal numbered in Appeal No.164 of 2012,
   the matter came up for admission on 26.9.2012.

6. In view of the fact that already liberty was given to the
   learned Counsel for the Respondent to make submission
   with regard to maintainability of the Appeal at the time of
   admission, we have heard the learned Counsel for the
   Appellant as well as the learned Counsel for the Respondent
   mainly on the question of maintainability.        The learned
   counsel for the Respondent has also filed a memo of
   objection on the question of maintainability.

7. The learned Counsel for the Appellant has submitted that he
   has merits in the Appeal and so the Appeal may be
   admitted.   On the other hand, the learned Counsel for the
   Respondent argued questioning the maintainability of the
   Appeal and that this Appeal does not deserve to be
   admitted.

8. Before dealing with the question of maintainability, we deem
   it appropriate to refer to the discussion as well as the
   findings contained in the impugned order passed by the
   State Commission on the issue raised. They are as follows:

         6. The question that arises for consideration and
         decision is whether the petitioner is liable to refund a
         part of the fixed charges as per Clause 11.5 of the


                                                      Page 7 of 20
                                      Appeal No. 164 of 2012

 PPA even though the petitioner has not actually
 availed the extended tax holiday on the income from
 the project.
 ...........................................

...........................................

9.. As the issue revolves around the interpretation of Clause 11.5 of the PPA, we deem it necessary to extract the same in verbatim.

"11.5 Change in corporate tax :
An increase or reduction in tax liability of the Company in respect of the income related to Project operation on account of the changes in the tax rate and the assumption stated in this Section 11.5, would be passed on to the Board through Supplementary Bills within 90 Days of the end of each financial year during the term of this Agreement.
• 100 % tax holiday for initial 5 financial years of operations.
• 30 % tax holiday for the next 5 financial years of operations.
• Indian Corporate Tax Rate = 46 % (40% + 15 % surcharge)".

10. There is no dispute between the parties that the PPA dated 15.2.1997 was signed consequent to the bids that were called by the Government of Karnataka. The bid notification dated 25.11.1995 has been produced by the respondents as Annexure-A. According to the said notification, while quoting the fixed charge, the bidders were required to quote the Page 8 of 20 Appeal No. 164 of 2012 fixed charge component of tariff considering all costs including the income tax liability either under Structure 'A' or under Structure 'B'. Both Structure 'A' and Structure 'B' included income tax as one of its components (this is found at Page 14 of the Annexure- A in the 'Information Requirement for Volume-3). Further, Annexures-C&D produced by the respondents containing clarifications given while evaluating the bids also reiterate the same. This is further confirmed by the Company's revised bid which is produced at Annexure-E at Page 67. It states at Item 10 that "In case of reduced tax liability due to changes in the above assumptions pertaining to corporate tax, the developer would reimburse the tax savings to the KEB". Further, M/s. Sree Rayalaseema Alkalies and Allied Chemicals Limited vide their Communication No. SRAAC/KEB/BEL/75/96, dated 7th December 1996 (Annexure-F Para 2) have confirmed that originally they were under Structure 'A' and were requesting KEB to consider their inclusion under Structure 'B'. This clarifies the position that M/s. Sree Rayalaseema Alkalies and Allied Chemicals Limited have, while submitting their quotation been aware of the Structure 'A' and Structure 'B' of the tariff proposal. It is already brought out herein above that both Structure 'A' and Structure 'B' included income tax as one of the components of tariff. Thus, it is clear that the fixed cost quoted by the company was inclusive of the corporate tax amount payable based on the assumed liability towards tax (Annexure-M). Though it is later contended that the same was not considered during subsequent negotiations, we have go by the bid notification and the revised bid submitted by the petitioner in the absence of any documentary evidence to the contrary.

Page 9 of 20 Appeal No. 164 of 2012

11. In our view Clause 11.5 of the PPA has to be read in the light of the bid notification, the bid submitted by the petitioner and the correspondence made by the petitioner with the respondent (which is produced as Annexure-E) to ascertain the intention of the parties in including Clause 11.5 of the PPA. Once these are read together, it becomes clear that the fixed charges quoted by the petitioner were inclusive of income tax. Therefore, the fixed charges recovered by the petitioner from the respondent included the income tax component assuming 30 % tax holiday only and not the actual tax payable. In our considered view, for any change in the rates of income tax by way of reduction in the assumed tax liability, the petitioner has to give appropriate credit in favour of the power procurers namely BESCOM and MESCOM. The words 'increase or reduction of tax liability of the company in respect of income related to the project operation on account of the changes in the tax rate and the assumptions stated in this section would be passed on to the Board' (emphasis added) will mean that what has to be looked into is reduction in the tax liability arising as a result of changes in the tax rate and not the actual fact of whether income tax is paid or payable by the petitioner. Therefore we hold that notwithstanding that the petitioner has not paid the income tax on account of the losses incurred in the first five years period and adjusting the said losses against the income earned in the subsequent years, the petitioner in terms of PPA is liable to refund the tax collected from the purchasers over and above what was assumed at the time of submitting the bids, i.e., 30 % exemption over the second five year period.

9. The perusal of the above order make it clear that this case is purely related to the interpretation of Clause 11.5 of the Page 10 of 20 Appeal No. 164 of 2012 PPA. The State Commission in the impugned order while interpreting the Clause 11.5 of the PPA has come to the conclusion that though the Appellant has not paid income tax on account of losses incurred in the first five years period and adjusted the said losses against the income earned in the subsequent years, it has wrongly collected the same from Purchasers, and therefore, the Appellant, in terms of the PPA was liable to refund the said tax collected over and above what was assumed at the time of submissions of the bids.

10. The learned Counsel for the Appellant is not able to point out any infirmity in the interpretation of clause 11.5 of the PPA. On the other hand, he pointed out that discrimination aspect referred to in the Review Petition has not been given due consideration by the Appellant. We are not concerned with the merits of the Review Order. We are now concerned with the question whether there is prima-facie case for admission of this Appeal challenging the main order and whether this Appeal is maintainable.

11. With regard to maintainability, the learned Counsel for the Respondent strenuously submits that the Appeal is not bona fide as the same has been filed before this Tribunal by making attempt to create confusion by raising the same issue before various forums and courts somehow or the Page 11 of 20 Appeal No. 164 of 2012 other for obtaining some order or the other for the purpose of dragging on the matter. It is also pointed out by the learned Counsel for the Respondent that the Appellant has been indulging in the forum shopping and seeking the same relief by raising the very same issue of liability of the Appellant to refund the corporate tax to the Respondent in terms of the PPA before various forums and in various proceedings thereby preventing the Respondent to get the fruits of the impugned order in time.

12. In order to show that the Appellant lacks bona fide and it approached the several forums raising the very same issue thereby to delay the proceedings in order to avoid the refund of corporate tax wrongly collected from the purchasers, the learned Counsel for the Respondent has given the following particulars indicating the chronological events:

(a) In the year 1996, the Appellant and the Karnataka Electricity Board entered for supply of power from multi fuel generating station of the Appellant.
(b) Clause 11.5 of the PPA and the bids submitted by the Appellant and the correspondence made between the two parties would make it clear that the fixed charges collected by the Appellant were inclusive of income tax. Therefore, the fixed charges recovered by the Appellant from the purchasers included the Page 12 of 20 Appeal No. 164 of 2012 income assuming 30% tax holiday for the second 5 financial years of operation only and not the actual fixed charges.
(c) Between 1997-2011, the Karnataka Power Transmission Corporation Limited (2nd Respondent) made regular payments for the supply received from the Appellant. However, the law was amended to provide an exemption from the payment of income tax for the 6th to 10th year also. In terms of above, the Appellant had benefited against the projected tariff.

Therefore, the Appellant was liable to refund the excess tax collected from the purchasers.

(d) At that stage in 2001, the Appellant filed a WP before the High Court of Karnataka on the issues of operationalization of an Escrow Account in terms of the PPA by the 2nd Respondent.

(e) The single bench of High Court by the order dated 23.2.2004 held that the Transmission Company (2nd Respondent) was liable to put in place the Escrow Account in terms of Article 9.5 of the PPA.

(f) As against this order, the Transmission Company filed an Appeal before the Division Bench of the High Court and the Division Bench by the order dated Page 13 of 20 Appeal No. 164 of 2012 25.8.2010, directed the Respondent to maintain the Escrow Account.

(g) At that stage, the Appellant chose to file a Writ Petition in March, 2011 before the Karnataka High Court challenging the letters of the Respondent calling upon the Appellant to refund the corporate tax. However, the High Court by the order dated 28.4.2011, directed the Appellant to approach the State Commission for adjudication of the same. Accordingly, the Appellant filed OP No.24 of 2011 for adjudication of the dispute in terms of the PPA challenging the demand to refund the tax amount collected.

(h) The State Commission, after hearing the parties, by the order dated 24.11.2011, held that the Appellant was liable to refund the tax collected by virtue of Clause 11.5. It also directed that calculation issues can be worked out by the parties and final claim would be raised by the Respondent No.2 within 30 days from the date of receipt of the comments from the Appellant.

(i) But without sending any comments as directed by the State Commission, the Appellant filed a Review Petition before the State Commission for the Review of the order dated 24.11.2011.

Page 14 of 20 Appeal No. 164 of 2012

(j) While the Review Petition was pending, the Appellant filed contempt petition before the High Court of Karnataka as against the Transmission Company (R-

2) raising the very same issue of refund of corporate tax liability. When the contempt petition was pending, the Appellant again approached the State Commission and filed another OP No.12 of 2012 by raising the very same issue on the very same ground of interpretation of Article 11.5 of the PPA which was already decided by the State Commission by the order dated 24.11.2011.

(k) Curiously, on the very same day, the Appellant filed another application before the State Commission to refer the issue of liability for refund of the tax to the Arbitrator on the ground that the State Commission was not competent to decide the issue.

(l) On 17.5.2012, the State Commission dismissed the Review Petition No.2 of the 2012. The High Court also dismissed the contempt application on 13.6.2012.

(m) Thereafter, the Appellant on 13.7.2012 filed the present Appeal challenging both the main order dated 24.11.2011 and Review Order dated 17.5.2011 of the State Commission.

Page 15 of 20 Appeal No. 164 of 2012

13. According to the learned Counsel for the Respondent, the sequence of events would make it evident that the Appellant has been dragging on the matter by raising the very same issue before various Courts and trying to get some orders or the other somehow or other from some Forum or the other with a view to delay the refund of corporate tax and this conduct of indulgence in resorting to forum shopping by the Appellant would show that this Appeal is not bona fide and as such the Appeal is liable to be dismissed as this is a case of gross abuse of process of court and a case of forum shopping.

14. This objection raised by the learned Counsel for the Respondent to the maintainability of this Appeal which lacks bona fide, in our view, is a formidable one. The chronological events pointed out by the learned Counsel for the Respondent reveals three aspects:

(a) Even though the Appellant has not paid the tax on the basis of the amendment of law providing an exemption from the payment of income tax, the Appellant went on collecting the corporate tax from the purchasers. Instead of refunding the excess tax collected from the purchasers, the Appellant rushed to the High Court on several occasions after bypassing the State Commission Page 16 of 20 Appeal No. 164 of 2012 under the garb of challenging the letters of demand sent by the Respondent. Only when the High Court by the order dated 28.4.2011, directed the Appellant to approach the State Commission for the said relief, the Appellant was constrained to file the Petition before the State Commission for adjudication of the dispute challenging the demand to refund the tax amount collected in terms of the PPA.
(b) The State Commission after hearing the parties, passed an order dated 24.11.2011, holding that the Appellant was liable to refund the tax and directed the parities to make calculations and to ensure that the tax collected is refunded to the purchasers. Despite that, the Appellant did not comply with the orders within the time frame as specified by the State Commission. On the other hand, the Appellant filed a Review Petition before the State Commission. Thus, the matter was dragged on by the Appellant for a considerable length of period.
(c) Even when the Review Petition was pending, without requesting the State Commission to dispose the Review, the Appellant rushed to the Page 17 of 20 Appeal No. 164 of 2012 High Court and filed a contempt petition raising the very same issue of corporate tax liability.

This Contempt Petition was ultimately dismissed on 13.6.2012. In the meantime, the Appellant again approached the State Commission and filed another Petition in OP No.12 of 2012 by raising the very same issue with regard to refund of corporate tax liability and kept the same pending for a long time in order to avoid the payment of the refundable amount. In the mean time the Review Petition also was dismissed on 17.5.2012. Till then, no effort was made to comply with the main order passed by the State Commission dated 24.11.2011.

(d) To make the matters worse, the Appellant again moved another independent application before the State Commission raising the very same question regarding the liability for refund of the corporate tax. This time the Appellant asked the State Commission to refer the said issue to an Arbitrator, in view of the fact that the State Commission has no jurisdiction to decide that issue. As indicated above, regarding the very same issue, the Appellant himself approached the State Commission as per the directions of the Page 18 of 20 Appeal No. 164 of 2012 High Court by filing OP No.24 of 2011 raising the issue of liability to refund the tax amount. In that petition the jurisdiction issue was not raised. Again the Appellant after disposal of the said OP No.24 of 2011, approached the very same State Commission for review of the main order dated 24.11.2011. In this review petition also, the question of the jurisdiction of the State Commission was never raised. The Appellant filed yet another petition in OP No 12/2012 seeking for the same relief. In this petition also, issue of jurisdiction was not raised. After having failed in all the Forums including the High Court, the Appellant had filed a fresh petition application before the State Commission questioning the jurisdiction of the State Commission contending that the State Commission has no jurisdiction to decide the issue relating to the refund of the tax amount collected and therefore, the matter shall be referred to the Arbitrator to decide the issue regarding the liability of the Appellant to refund the Corporate Tax.

15. The above three factual aspects clearly would indicate that the Appellant has not only been indulging in forum shopping but also has been raising the very same issue time and Page 19 of 20 Appeal No. 164 of 2012 again before the different Forums taking contrary stand in order to delay the proceedings thereby preventing the Respondents and the Purchasers to get the refund of the tax amount wrongly collected by the Appellant. This conduct of the Appellant is highly reprehensible.

16. In view of the above facts, we deem it appropriate to dismiss the Appeal not only on the ground of maintainability but also on the ground that there is no prima-facie case made out for admission of this Appeal.

17. Accordingly, the Appeal is dismissed at the admission stage itself. However, there is no order as to costs.





(Rakesh Nath)              (Justice M. Karpaga Vinayagam)
Technical Member                             Chairperson

Dated: 18th Oct, 2012

√REPORTABLE/NON-REPORTABALE




                                                      Page 20 of 20