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 6 in The Central Electricity Regulatory Commission (Procedure, Terms and Conditions for Grant of Trading Licence and other Related Matters) Regulations, 2009

6. Procedure for grant of licence.

(1)Any person desirous of undertaking inter-State trading in electricity shall make an application to the Commission for grant of licence in the manner specified in Form-I appended to these regulations and such application shall be accompanied by
(a)such fee as may be prescribed by the Central Government from time to time payable through Bank Draft or Pay Order drawn in favour of Assistant Secretary, Central Electricity Regulatory Commission, New Delhi.
(b)Copies of the annual reports in case of the persons incorporated under the Companies Act, 1956 (1 of 1956) and audited accounts along with the Directors' Report, Auditor Report, the Schedules and notes on accounts for three years immediately preceding the year in which the application has been made and the special balance sheet as on any date falling within 30 days immediately preceding the date of making the application:
Provided that where the applicant has not been incorporated, registered or formed during the period of three years immediately preceding the year in which the application is made, the application shall be accompanied by the copies of the annual reports and audited accounts for such lesser period for which the applicant has been in existence.
(2)The application for grant of licence along with annexures and enclosures shall also be submitted to the Commission on compact disc (CD).
(3)The applicant shall post complete application along with annexures and enclosures on his own website so as to facilitate access to the application by any person through internet and shall keep them on the website till the disposal of his application.
(4)The applicant shall within 7 days after making such application, publish a notice of his application, in two daily newspapers having circulation in each of the five regions in addition to those published from Delhi, including one economic daily newspaper in Form II, with the following particularly namely:
(a)Name of the applicant (in bold) at the top clearly bringing out whether the applicant is an individual/sole proprietor, an association or body of individuals a partnership firm registered under the Indian Partnership Act, 1932 (9 of 1932), a private limited company or a public limited company, incorporated under the Companies Act,1956 (1 of 1956) giving full particulars of its registered office address in case of a company incorporated under the Companies Act, 1956 (1 of 1956) and address for correspondence;
(b)A statement that the applicant has made an application for grant of licence for Category I or Category II or Category III, as the case may be, r under sub-section (1) of Section 15 of the Act, to the Central Electricity Regulatory Commission;
(c)Share capital
(Rs.In lakh)
(i)Authorised:
(ii)Issued:
(iii)Subscribed:
(iv)Paid up.
(d)Shareholding pattern (List of details of shareholders holding 5% or more shares, number of shares held by each of them and percentage of shares of the total paid-up capital) of the applicant;
(e)Financial and technical strength of the applicant;
(f)Volume of electricity intended to be traded per year;
(g)Management profile of the applicant including details of past experience of the applicant or the persons on its management in same or similar activity;
(h)Geographical areas within which the applicant will undertake trading in electricity;
(i)Net worth, current ratio and liquidity ratio of the applicant as on 31st March of three consecutive years immediately preceding the year of making of the application or for such lesser period as may be applicable and on the date of the special balance sheet accompanying the application;
(j)A statement whether the applicant or any of his associates, or partners, or promoters, or Directors has been "declared insolvent, and if so, the details thereof and whether or not they have not discharged;
(k)Details of cases resulting in conviction of an offence involving moral turpitude, fraud or economic offence of the applicant, or any of his associates, or partners, or promoters, or Directors during the year of making the application or three years immediately preceding that year and the date of release of the above person from imprisonment, if any, consequent to such conviction;
(I)A statement whether the applicant or any of his associates, or partners, or promoters, or Directors was ever refused licence and if so, the particulars of the application, date of making the application, date of order refusing licence and reasons for such refusal;
(m)A statement whether the applicant is in possession of a licence for transmission of electricity and if so, the details thereof;
(n)A statement whether an order cancelling the licence of the applicant or any of his associates, or partners or promoters; or Directors has been made by the Commission and if so the details thereof;
(o)A statement whether the applicant or any of his associates; or partners, or promoters, or Directors has been found guilty of noncompliance of any of the provisions of the Act or the rules or the regulations made thereunder or an order made by the Appropriate Commission, and if so the details thereof;
(p)A statement to the effect that the application and other documents filed before the Commission, are available with the applicant for inspection by any person;
(q)Name and address and other relevant details of the person under the control of the applicant with whom the application and other documents can be inspected by any person;
(r)Address of the website where the complete application along with annexures, enclosures, has been posted;
(s)A statement that objections or suggestions, if any, be filed before the Secretary Central Electricity Regulatory Commission (Give here address where the office of tire Commission is situate), New Delhi with a copy of the objections or suggestions to the applicant, within 30 days of publication of the notice;
(5)The applicant shall within 7 days from the date of publication of the notice as aforesaid submit to the Commission on affidavit the details of the notice published and shall also file the original complete page of the newspaper in which the notice has been published.
(6)The applicant may file his reply to the objections or suggestions received in response to the notice within 45 days of its publication in the newspapers.
(7)The Commission after consideration of the objections or suggestions received in response to the notice published by the applicant and his reply may propose to grant licence.
(8)When the Commission proposes to grant licence, it shall publish a notice of its proposal in two daily newspapers, as the Commission may consider appropriate, stating the name and address of the person to whom it proposes to issue the licence, with such other details as the Commission considers appropriate, to invite further objections or suggestions to its proposal.
(9)On consideration of further objections or suggestions received and the reply of the applicant thereto, if any, the Commission may grant the licence or reject the application, for reasons to be recorded in writing if the application does not conform to the provisions of the Act, the rules or the regulations or provisions of any other law for the time being in force:Provided that no application shall be rejected, unless the applicant has been given an opportunity of being heard.
(10)As far as practicable the licence shall be granted in accordance with format prescribed in Form III appended to these regulations.Chapter-IV Terms And Conditions Of The Licence