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]

State of Bihar - Act

Bihar Electricity Regulatory Commission (Delegation of Financial Powers) Regulations, 2014

BIHAR
India

Bihar Electricity Regulatory Commission (Delegation of Financial Powers) Regulations, 2014

Rule BIHAR-ELECTRICITY-REGULATORY-COMMISSION-DELEGATION-OF-FINANCIAL-POWERS-REGULATIONS-2014 of 2014

  • Published on 15 July 2014
  • Commenced on 15 July 2014
  • [This is the version of this document from 15 July 2014.]
  • [Note: The original publication document is not available and this content could not be verified.]
Bihar Electricity Regulatory Commission (Delegation of Financial Powers) Regulations, 2014Published vide Notification No. BERC-Regl-06/2013-05, dated 15.7.2014Last Updated 11th February, 2020No. BERC-Regl-06/2013-05. - In exercise of powers conferred by Section 181 (1) of Electricity Act, 2003 and all powers enabling in this behalf, and in supersession of the Regulation and Appendix A of the Regulation issued under notification No. - BERC - Est. -1/07 (Part II)-732-04 published in the Bihar Gazette, Extraordinary on 15 th November, 2011, the Bihar Electricity Regulatory Commission hereby makes the following Regulations with regards to financial powers to the various officers to carry out the function of the Commission.

1. Short title and commencement.

- These regulations shall be called the Bihar Electricity Regulatory Commission (Delegation of Financial Powers) Regulations, 2014. They shall come into force on the date of their publication in the official gazette.

2. Definitions.

- In these regulations the words used shall have the following meanings:
(i)State Government shall mean Government of Bihar.
(ii)Commission shall mean Bihar Electricity Regulatory Commission
(iii)Chairman shall mean Chairman of Bihar Electricity Regulatory Commission. The Chairman shall be the Chief Executive of the Commission (sub-section 84 of the Act).
(iv)Head of department shall mean Chairman of the Commission or any other officer to whom such powers may be delegated by the chairman
(v)Act shall mean the Electricity Act, 2003 and shall include any statutory amendment, modification and re-enactment thereof.
(vi)Secretary shall mean Secretary of Bihar Electricity Regulatory Commission or any other officer of the Commission authorized by the Chairman to discharge the responsibility of the Secretary in his/her absence.
(vii)Head of the office shall mean Secretary of the Commission or any other officer of the Commission to whom such financial powers may be delegated by the Chairman.
(viii)Words and expressions used and not defined in these regulations but defined in the Act shall bear the same meaning as in the Act.

3. Financial Powers.

- (i) All financial expenditures relating to the affairs of the Commission shall be made in accordance with the delegation of financial powers mentioned in Appendix-A to these regulations.
(ii)The powers delegated shall be used with due care maintaining financial propriety and economy.
(iii)Total value of work should not be split up to avoid sanction of higher authority.

4. Power to amend.

- The Commission shall have powers to make suitable amendments to these regulations from time to time in accordance with requirements of the functioning of the Commission.

5. Repeal and saving.

- The Bihar Electricity Regulatory Commission (Delegation of Financial Powers) regulation, 2011 and Appendix A of the regulations issued under notification No.- BERC-Est.-1/07 (Part II)-732-04 dated 15th November, 2011 and published on 18th Nov, 2011 in the Bihar Gazette, Extraordinary are hereby repealed.
(ii)Notwithstanding such repeal, anything done or purported to have been done or any action taken or purported to have been taken under the repealed regulation before such repeal, shall be deemed to have been done or purported to have been done or taken or purported to have been taken under these regulations.

6. Removal of difficulties.

- If any difficulty arises in giving effect to any of the provisions of these regulations, the Commission may, for reasons to be recorded in writing, pass any order as it may consider necessary not inconsistent with the provisions of the Act for removing the difficulties.

7.

Any item of expenditure not appearing in Appendix A (Delegation of Financial Powers) shall be dealt with as per State Govt. guidelines issued from time to time.Bihar Electricity Regulatory Commission Delegation of Financial Powers Regulation, 2014.Appendix - A
Sl No. Item of Expenditure Monetary limit upto which expenditure can beincurred.  
    Powers of the Chairman Powers of the head of the department Powers of the head of the office Remarks
1 2 3 4 5 6
1. Unspecified items of contingent Expenditure:        
(a) Recurring (not covered under any other item inthese regulations). Full power Rs. 50,000/- per occasion Rs.20,000/- per occasion Subject to availability of fund in the Budget.
(b) Non-recurring (not covered under any other itemin these regulations) Full Power Rs. 1,00,000/- per occasion Rs.50,000/- per occasion Subject to availability of fund in the Budgetand observance of the procedure prescribed by the State Govt. forprocurement of goods in Bihar Finance (Amendment) Rules, 2005 andany subsequent amendment made to it by the State Govt.
2. Motor vehicle:        
(a) Purchase of vehicle Full power Nil Nil Subject to availability of fund and observanceof procedure prescribed by the State Govt. for procurement ofgoods as laid down in Bihar Finance (Amendment) Rules, 2005 andany subsequent amendment made to it by the State Govt.
(b) Maintenance, Repair and replacement of parts Full Powers Rs. 50,000/-p.a. per vehicle Rs. 25000/- p.a per vehicle. Subject to availability of fund in the Budgetand conditions prescribed by the State Govt. regarding purchaseof Battery, Tyre & Tube and other such conditions laid downby Govt. of Bihar in Finance Deptt. letter no. M4-18/2006-4082fo0(2) dated 24.06. 2006 and any subsequent amendmentmade to it by the State Govt. from time to time.
(c) Registration and insurance of vehicle Full Power Full Power Full Power  
(d) POL Full Power Full Power within sanctioned limit per vehicleper month Full power within sanctioned limit of POL pervehicle per month State Govt. Finance Department order dated09.10.2007 extending limit of POL per vehicle per month shallapply in case of Chairman and Members of the Commission i.e, 250liters per vehicle per month for official purposes and forcommuting from residence to office and back. However, theexpenditure on fuel for tour in connection with public hearing atDivisional headquarter level including other field tours will beout of this limit. For other officers it shall be 110 liters permonth per vehicle for official purposes and for commutingresidence to office and back. Expenditure on fuel for field toursfor various purposes will be out of this limit.
(e) Condemnation of vehicles and their disposalthrough auction Full Power Nil Nil Subject to fulfillment of norms prescribed bythe State Govt. for disposal of goods as laid down in BiharFinance (Amendment) Rules, 2005, read with Govt. of Bihar,Finance Deptt. letter no. 04.11.2008-4665/fo0(2),dated 09.06.2008 and any subsequent amendment made to it by theState Govt.
3. (i) Hiring of conveyance (for specificoccasion) Full Power Rs. 35,000/-per occasion 15,000/- per occasion  
  (ii) Hiring of conveyance (on regular basis) Full Power Nil Nil  
4. Office Equipment Electric Appliances andcomputers:        
(a) Purchase of office equipment including electricand electronic appliances, intercom, calculators photocopiers,filing and indexing system, computer accessories, projectors,printers etc. Full Power Rs.75,000/- per occasion 30,000/- per occasion Subject to observance of guiding principle aslaid down by the State Govt. for procurement of goods in BiharFinance (Amendment) Rules 2005 and any subsequent amendment madeto it by the State Govt. and availability of fund in the Budget.
(b) Purchase of Computers including personalcomputers. Full Power Rs.1,00,000/- per occasion Rs. 50,000/- per occasion - Do-
(c) Repair of computers of all kinds and maintenanceand repair of other equipments Full Power Rs. 25,000/- per occasion 10,000/- per occasion  
(d) Refill of Cartridge of Printer/Photocopier/Faxmachine. Full Power Full Power Full Power  
5. Furniture and fixtures:        
(a) Purchase of furniture Full Power Rs. 1,00,000/ on each occasion Rs. 40,000/- on each occasion Subject to observance of instructions of theState Govt. for procurement of goods as laid down in BiharFinance (Amendment) Rules, 2005 any subsequent amendment made toit by the State Govt. and availability of fund in the Budget.
(b) Purchase of Air conditioner Full Power Rs.1,00,000/ on each occasion Rs. 50,000/- on each occasion -Do-
(c) Repair of furniture and fixtures Full Power Rs. 30,000/- annual Rs.15,000/- annual  
6. Purchase of stationery:        
  (a) Purchase of stationery stores Full Power Rs. 40,000/- on each occasion Rs.15,000/- on each occasion Subject to the condition as contained in Govt.of Bihar Finance Department circular No. 195 dated 08.01.2003 andany amendment subsequently made in the said provision by theState Govt. shall automatically apply.
7. Printing and binding, Publication andPublicity        
  (a) Printing and Binding Full Power Rs.1,00,000/- on each occasion Rs.30,000/- on each occasion  
  (b) Purchase of publications including purchaseof Govt. publication, non- Govt. publication, Books, periodicals,newspapers. Full Power Rs.1,00,000/- annual Rs.40,000/- annual  
  (c) Publicity and Advertisement Full power Rs. 1,00,000/ on each occasion Rs.30,000/- on each occasion Advertisement shall be taken at approved rateonly and it shall be released with due care of financialpropriety and economy.
8. Telephone, Mobile and Internet charges:        
(i) (a) Sanction of residential telephone withseparate telephone lines or to allow the existing residentialtelephone installed in the name of the officer or his/her spouseas official with internet connectivity and facility of mobilephone in case of officers appointed against post equivalent toDy. Secretary in Govt. of India in the scale of Rs.15,000-39,100with Grade pay Rs. 7600 and above. Full Power Nil Nil On the basis of functional requirement andsubject to ceiling of amount payable/reimbursable for land line,internet connectivity and mobile charge together prescribed byGovt. of India for different rank of officers as laid down inGovt. of India, Ministry of Finance, Department of Expenditure OMno. 7 (14)/ 2006-C&V/2006 dt. 14.11.2006 and amendment madeit to from time to time. Payment of Bill within the prescribedlimit will be made by Head of the Office/ Drawing and DisbursingOfficer.
  (b) Sanction of residential telephone/internetconnection/mobile in case of officers below the grade of Dy.Secretary in GOI in the pay scale of Rs.15000-39100 with gradepay Rs. 7600. Full Power Nil Nil The ceiling amount shall be Rs. 800/- p.m (landline + internet + mobile). Once it is approved by the Chairmanpayment of Bills will be made by Head of the Office/ Drawing andDisbursing Officer.
(ii) Office telephone and internet connectivity toOfficers appointed against post equivalent to Dy. Secretary inGOI in the pay scale of Rs. 15,000 to 39100 with Grade pay of Rs.7600 and Ombudsman may be allowed office telephone and internetconnectivity on the basis of functional requirements. Full Power Nil Nil  
9. Hiring of Building:        
  (a) Hiring of building for office accommodation Full Power Nil Nil Once decision is taken for hiring of buildingfor office accommodation and monthly rent is decided by theChairman, rent shall be paid by the head of the Office/DDO.
  (b) For residential and other purposes Full Power Nil Nil Do
10. Petty works and repair:        
  (a) Execution of petty works and special repairsto office building (hired) including sanitary fittings, watersupply and electric installations and repairs to suchinstallations. Full Power Rs. 50,000/- on each occasion Rs.25,000/- on each occasion Subject to availability of fund in the Budgetand in case special repair is undertaken in hired building theexpenditure incurred shall be adjusted against rent payable.
  (b) Execution of petty works, special repairsand day to day maintenance of own Building Full Power Rs. 100,000/- on each occasion Rs.50,000/- on each occasion Subject to availability of fund in the Budget
11. Legal charges:        
  (a) Hiring of legal consultants includingappointment of counsel, arbitrator Full Power Nil Nil Once panel of advocates/counsels is approved andtheir remuneration payable is sanctioned by the Chairman, paymentagainst their bills after proper verification shall be made bythe head of the office/ Drawing and Disbursing Officer.
  (b) Reimbursement of legal expenses incurred byCommission employees relating to discharge of their officialduties Full Power Full Power Full Power  
12. Hiring of Consultants Full Power Nil Nil Once sanction is granted and amount payable isdecided at the level of Chairman, payment shall be made by theHead of the Office/DDO.
13. Miscellaneous charges:        
  (a) Electric, Gas and water Charges Full Power Full Power Full Power  
  (b) Municipal rates and Taxes Full Power Full Power Full Power  
  (c) Freight and demurrage/wharfage charge Full Power Full Power Full Power  
14. Engagement of Staff paid from contingencies: Full Power Nil Nil Once amount is approved by the Chairman, paymentshall be made by the Head of the Office.
15. Sanction of Honorarium: Full Power Nil Nil  
16. Postal and courier charges: Full Power Full Power Full Power  
17. Supply of liveries and washing allowance Full Power Full Power Full Power Subject to limitation of amount for each itemprescribed by the State Govt. from time to time.
18. Sanction of Tour        
(a) In case of group 'A' officers Full Power Nil Nil  
(b) In cases of other officers and staff of theCommission Full Power Full Power Full Power  
(c) Sanction of advance of TA if tour is sanctionedas at (a) & (b) above up to the limit and rate as prescribedby the State Govt. Full Power Full Power Full Power  
19. Drawal of amountfrom Bank to replenishcash chest to meet day to day petty contingent expenses. Full Power Up to 75,000/- including unspent balance Up to 50,000/- including unspent balance The expenditure may closely be watched by theDrawing and Disbursing Officer and cash payment may be made forpetty expenditure (below Rs. 500/-) only otherwise necessarypayment should be made through cheque.
20. (a) Expenditure on refreshment for officialmeeting Full Power Rs. 70 per head with a ceiling of Rs. 7,000/-per occasion Rs. 70 per head with a ceiling of Rs. 35,00/-per occasion  
  (b) working lunch during themeetings/conferences/seminar/work shops Full Power Rs 200/- per head with a ceiling of Rs. 15,000/-per occasion Rs. 200/- per head with a ceiling of Rs. 7,000/-per occasion  
  (c) Working lunch on holidays to officers &staff Full Power Rs. 125/- per head with a ceiling of Rs. 5,000/-per occasion Rs. 125/- per head with a ceiling of Rs. 4000/-per occasion  
21. Security and sanitation service:        
  Engagement of security and sanitation services Full Power Nil Nil Once engagement of services is approved by theChairman, payment will be made by Head of the Office/DDO.
22. Reimbursement of medical Expenses Full Powers including powers to grant relaxationof provisions in deserving cases Full Power as per Bihar Electricity RegulatoryCommission (Terms and conditions of services of Chairperson andMembers) Rules, 2003 in case of Chairperson and Members of theCommission and in case of other officers and staff as per StateGovt. Medical Rules and orders Full Power as per Bihar Electricity RegulatoryCommission (Terms and conditions of services of Chairperson andMembers) Rules, 2003 in case of Chairperson and Members of theCommission and in case of other officers and staff as per StateGovt. Medical Rules and orders.  
23. Write-off irrecoverable losses of stores,public money due to theft, fraud, negligence and depreciation inthe value of stores Full Power Nil Nil  
24. Disposal of obsolete, surplus orunserviceable stores Full Power Up to Rs. 50,000/- Nil Subject to obtaining report of condemnation ofthe article by constituting suitable committee and to follow theprovisions of disposal of goods as laid down in Bihar Finance(Amendment) Rules, 2005
25. Re appropriation of fund Full Power Nil Nil