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 16] [Entire Act]

State of Maharashtra - Subsection

Section 16(16) in Maharashtra Electricity Regulatory Commission (Standards of Performance of Distribution Licensees, Period for Giving Supply and Determination of Compensation) Regulations, 2014

16.2Notwithstanding the repeal anything done or any action taken or purported to have been done or taken under the repealed regulations, in so far as it is not inconsistent with the provisions of the Act or rules and regulations made thereunder, be deemed to have been taken under these Regulations.Appendix ALevel of Compensation Payable to Consumer for Failure to Meet Standards of Performance
  Supply Activity/Event   Standard   Compensation Payable
  (1)   (2)   (3)
1. Provision of Supply (Including Temporaryconnection)
(i) Time period for completion of inspection ofapplicant's premises from the date of submission of application   Seven (7) days (Class I Cities)Seven (7)days (Urban Areas)Ten (10) days (Rural Areas)   Rs. 100 per week or part thereof of delay
(ii) Time period for intimation of charges to beborne by applicant from the date of submission of application   Fifteen (15) days (Class I Cities)Fifteen(15) days (Urban Areas)   Rs. 100 per week or part thereof of delay
  (a) In case connection is to be given from anexisting network   Twenty (20) days (Rural Areas)    
  (b) Where extension or augmentation ofdistribution main   Thirty (30) days.    
  (c) In case applicant seeks dedicateddistribution facility, time period for intimation of charges tobe borne by applicant from the date of submission ofapplication.   Thirty (30) days.    
(iii) Time period for provision of supply from thedate of receipt of completed application and payment of charges:       Rs. 100 per week or part thereof of delay
  -in case connection is to be from existingnetwork   One (1) month    
  -where extension or augmentation ofdistributing main is required   Three (3) months    
  -where commissioning of new sub-station forminga part of the distribution system is required   One (1) year    
2. Restoration of Supply
(i) Fuse off call   Three (3) hours. (Class I Cities)Four (4)hours. (Urban Areas)Eighteen (18) hours. (Rural Areas)   Rs. 50 per hour or part there of delay
(ii) 33kV/ 22kV/ 11kV/400 V Overhead line breakdown   Four (4) hours. (Class I cities areas)Six(6) hours. (Urban Areas)Twenty-four (24) hours (Rural Areas)    
(iii) Underground cable fault   Eight (8) hours (Class I cities)Eighteen(18) hours (Urban Areas)Forty-eight (48) hours (Rural Areas)    
(iv) Distribution transformer failure   Eighteen (18) hours (Class Icities)Twenty-four (24) hours (Urban Areas)Forty-eight(48) hours (Rural Areas)    
(v) Burnt Meter   Eighteen (18) hours (Class Icities).Twenty-four (24) hours (Urban Areas).Forty-eight(48) hours (Rural Areas).    
3. Quality of Supply
(i) Maintenance of voltage within the specifiedrange of the declared voltage.   In case of low or medium voltage, within 6 % ofthe declared voltage.   Rs. 100 per week or part thereof for whichvoltage varies beyond the specified range:
      In case of high voltage, within 6 % on thehigher side and within 9 % on the lower side of the declaredvoltage.   Provided that compensation specified aboveshall be payable,-
      In case of extra high voltage, within 10 percent on the higher side and within 12.5 per cent on lower sideof the declared voltage.   (i) In Mumbai city and Suburbs, MumbaiMetropolitan Region and Pune Metropolitan Region.
          (ii) In all other Municipal Corporation areasat the end of one year from the notification of theseRegulations :
          (iii) Provided further that the Commissionshall separately notified the date on which such compensationshall be payable in other areas, not covered above, in theState.
(ii) Control of the harmonics level at the point ofsupply.   As per IEEE STD 519-1992.   Rs. 100 per instance provided that theCommission shall separately notify the date from which suchcompensation shall be payable.
4. Meters
(i) Meter inspection in case of customer complaintregarding meters.   Four (4) days (Class I cities).Seven (7)days (Urban Areas).Twelve (12) days (Rural Areas).   Rs. 50 per week or part thereof of delay.
(ii) Replacement of meter if found faulty.   Within subsequent billing cycle   Rs. 50 per week or part thereof of delay.
5. Reconnection
  Reconnection of a consumer who has beendisconnected for less than six (6) months, from the time ofpayment of either all amounts to the satisfaction of theDistribution Licensee or, in case of a dispute, such amountunder protest in accordance with the proviso to sub-section (1)of Section 56 of the Act.   Four (4) hours (Class I cities).Twenty-four(24) hours (Urban Areas).Two (2) days (RuralAreas).   Rs. 100 per week or part thereof of delay.
6. Complaints on Consumer's Bills
(i) Acknowledgement of receipt of consumercomplaint.   Immediately if complaint is filed/ lodged inperson or telephonically.Seven (7) days if made by post.   Rs. 100 per week or part thereof.
(ii) Resolution of billing complaints,-        
  (i) About electricity bills regarding nonreceipt of bill or inadequate time for payment.   Within 24 hrs. of receipt.   Rs. 100 per week or part thereof.
  (ii) In case of other complaints.   During subsequent billing cycle.   Rs. 100 per week or part thereof.
7. Consumer charter/service
(i) Visible display of name tag by authorizedrepresentative of Distribution Licensee and he shouldproduce/show proof of identity and authorization if consumerasks.   All interaction with consumer.   Rs. 50 in each case of default.
8. Other Services
(i) Reading of consumer's meter.   Once in every three months (agricultural).   Rs. 100 for first month or part thereof ofdelay ;
      Once in every two months (all other consumers).   Rs. 200 per month or part thereof beyond thefirst month of delay.
(ii) Time period for other services from the date ofapplication :       Rs. 100 per week or part thereof of delay.
  - change of name   Second billing cycle    
  - change of tariff Category   Second billing cycle    
  - reduction in contract demand/sanctioned load.   Second billing cycle    
  - Closure of account - Time period for paymentof final dues to consumer from the date of receipt ofapplication for closure of account.   Thirty (30) days (Class I cities and UrbanArea).    
      Forty Five (45) days (Rural Areas).    
Annexure-IStandards of Performance Level by the Distribution LicenseeFormat for Quarterly Return to be submitted to the Commission by the Distribution Licensee
Sr. No. SOP Regulation No. Parameters Area Pending complaint Nos. (previous Quarter) Complaints in current Qtr. Total complaints No. of complaints addressed Pending complaints at end of Qtr.
Within Standards of performance More than stipulated time Total complaints redressed
  a b c d e f=d+e g h I=g+h j=f-i
1 4.3 New connection-inspection of premises. Class-ICities/UrbanRural              
2 4.4 Intimation of charges where supply from existinglines. Class-ICities/UrbanRural              
3 4.5 & 4.6 Intimation of charges where supply to dedicated orafter extension/ augmentation. Class-ICities/UrbanRural              
4 4.7 New connection/ add. load where supply fromexisting line.                
5 4.8 New connection/ add. Load where supply afterextension/ augmentation.                
6 4.9 New connection/ add. Load where supply aftercommissioning of sub-station.                
7 4.12 Shifting of Meter/ service Line. Class-ICities/UrbanRural              
8 6.10 Reconnection of supply after payment of dues. Class-ICities/UrbanRural              
9 4.13 Change of Name                
10 4.13 Change of category                
11 5.4 (a) Complaint of Voltage Variation-Local fault                
12 5.4 (b) Complaint of Voltage Variation-Net work                
13 5.4 (c) Complaint of Voltage Variation -Expansion/augmentation required                
14 6.1 Fuse off call Class-ICities/UrbanRural              
15 6.2 Break down of Over head Line Class-ICities/UrbanRural              
16 6.3 Underground Cable fault Class-ICities/UrbanRural              
17 6.4 Transformer Failure Class-ICities/ UrbanRural              
18 7.2 Meter Reading                
19 7.3 Replacement of Faulty Meter Class-ICities/UrbanRural              
20 7.4 Replacement of Burnt Meter Class-ICities/UrbanRural              
21 7.6 , 7.7 Billing Complaint                
Annexure-IIReport of individual Complaints where Compensation has been paidFormat for quarterly return to be submitted to the Commission by the Distribution Licensee
Sr. No. Complaint No. Date of filing complaint Consumer No. Name and address of Consumer Nature of Complaint Reference Standard of Performance Amount of Compensation (Rs.) Date of payment of Compensation (DD/MM/YYYY)
(1) (2) (3) (4) (5) (6) (7) (8) (9)
1                
2                
3                
4                
5                
6                
7                
Note - The report shall be prepared as per category of item for which the compensation is paid for non-observance of Standards of Performance.Annexure-IIIReport of action on Faulty Meters (1 Phase/3 Phase)Format for quarterly return to be submitted to the Commission by the Distribution Licensee
Sr. No. Name of Distribution Licensee Reference to Overall Standards Faculty Meters at start of the Quarter (Nos.) Faculty Meters added during Quarter (Nos.) Total Faculty Meters (Nos.) Meters rectified/ replaced (Nos.) Faculty Meters pending at end of Quarter (Nos.)
(1) (2) (3) (4) (5) (6) (7) (8)
1              
2              
3              
4              
5              
Annexure-IVPerformance Report regarding Reliability IndicesFormats for Quarterly returns to be submitted to the Commission by the Distribution Licensee