Union of India - Act
The Electricity Act, 2003
UNION OF INDIA
India
India
The Electricity Act, 2003
Act 36 of 2003
- Published in Gazette 36 on 26 May 2003
- Assented to on 26 May 2003
- Commenced on 26 May 2003
- [This is the version of this document from 1 January 2010.]
- [Note: The original publication document is not available and this content could not be verified.]
- [Amended by The Electricity (Amendment) Act, 2003 (Act 57 of 2003) on 1 January 2003]
- [Amended by The Central Electricity Regulatory Commission (Sharing of Revenue Derived from Utilisation of Transmission Assets for Other Business) Regulations, 2007 (Regulation THE-CENTRAL-ELECTRICITY-REGULATORY-COMMISSION-SHARING of 2007) on 1 January 2007]
- [Amended by THE ELECTRICITY (AMENDMENT) ACT, 2007 (Act 26 of 2007) on 28 May 2007]
- [Amended by The Central Electricity Regulatory Commission (Procedures for Calculating the Expected Revenue from Tariffs and Charges) Regulations, 2010 (Regulation THE-CENTRAL-ELECTRICITY-REGULATORY-COMMISSION-PROCEDURES of 2010) on 1 January 2010]
26th. May, 2003.
An Act to consolidate the laws relating to generation, transmission, distribution, trading and use of electricity and generally for taking measures conducive to development of electricity industry, promoting competition therein, protecting interest of consumers and supply of electricity to all areas, rationalisation of electricity tariff, ensuring transparent policies regarding subsidies, promotion of efficient and environmentally benign policies, constitution of Central Electricity Authority, Regulatory Commissions and establishment of Appellate Tribunal and for matters connected therewith or incidental thereto.BE it enacted by Parliament in the Fifty-fourth Year of the Republic of India as follows:–Part I – Preliminary
1. Short title, extent and commencement.–
2. Definitions.–
In this Act, unless the context otherwise requires,–Part II – National electricity policy and plan
3. National Electricity Policy and Plan.–
4. National policy on stand alone systems for rural areas and non-conventional energy systems.–
The Central Government shall, after consultation with the State Governments, prepare and notify a national policy, permitting stand alone systems (including those based on renewable sources of energy and other non-conventional sources of energy) for rural areas.5. National policy on electrification and local distribution in rural areas.–
The Central Government shall also formulate a national policy, in consultation with the State Governments and the State Commissions, for rural electrification and for bulk purchase of power and management of local distribution in rural areas through Panchayat Institutions, users’ associations, co-operative societies, non-Governmental organisations or franchisees.6. Joint responsibility of State Government and Central Government in rural electrification.–
The concerned State Government and the Central Government shall jointly endeavour to provide access to electricity to all areas including villages and hamlets through rural electricity infrastructure and electrification of householdsPart III – Generation of electricity
7. Generating company and requirement for setting up of generating station.–
Any generating company may establish, operate and maintain a generating station without obtaining a licence under this Act if it complies with the technical standards relating to connectivity with the grid referred to in clause (b) of section 73.8. Hydro-electric generation.–
9. Captive generation.–
10. Duties of generating companies.–
11. Directions to generating companies.–
Part IV – Licensing
12. Authorised persons to transmit, supply, etc., electricity.–
No person shall–13. Power to exempt.–
The Appropriate Commission may, on the recommendations of the Appropriate Government, in accordance with the national policy formulated under section 5 and in the public interest, direct, by notification that subject to such conditions and restrictions, if any, and for such period or periods, as may be specified in the notification, the provisions of section 12 shall not apply to any local authority, Panchayat Institution, users’ association, co-operative societies, non-governmental organisations, or franchisees.14. Grant of licence.–
The Appropriate Commission may, on an application made to it under section 15, grant a licence to any person–15. Procedure for grant of licence.–
16. Conditions of licence.–
The Appropriate Commission may specify any general or specific conditions which shall apply either to a licensee or class of licensees and such conditions shall be deemed to be conditions of such licence:Provided that the Appropriate Commission shall, within one year from the appointed date, specify any general or specific conditions of licence applicable to the licensees referred to in the first, second, third, fourth and fifth provisos to section 14 after the expiry of one year from the commencement of this Act.17. Licensee not to do certain things.–
18. Amendment of licence.–
19. Revocation of licence.–
20. Sale of utilities of licensees.–
21. Vesting of utility in purchaser.–
Where a utility is sold under section 20 or section 24, then, upon completion of the sale or on the date on which the utility is delivered to the intending purchaser, as the case may be, whichever is earlier–22. Provisions where no purchase takes place.–
23. Directions to licensees.–
If the Appropriate Commission is of the opinion that it is necessary or expedient so to do for maintaining the efficient supply, securing the equitable distribution of electricity and promoting competition, it may, by order, provide for regulating supply, distribution, consumption or use thereof.24. Suspension of distribution licence and sale of utility.–
Part V – Transmission of electricity
Inter-State transmission25. Inter-State, regional and inter-regional transmission.–
For the purposes of this Part, the Central Government may, make region-wise demarcation of the country, and, from time to time, make such modifications therein as it may consider necessary for the efficient, economical and integrated transmission and supply of electricity, and in particular to facilitate voluntary inter-connections and co¬ordination of facilities for the inter-State, regional and inter-regional generation and transmission of electricity.26. National Load Despatch Centre.–
27. Constitution of Regional Load Despatch Centre.–
28. Functions of Regional Load Despatch Centre.–
29. Compliance of directions.–
30. Transmission within a State.–
The State Commission shall facilitate and promote transmission, wheeling and inter-connection arrangements within its territorial jurisdiction for the transmission and supply of electricity by economical and efficient utilisation of the electricity.31. Constitution of State Load Despatch Centres.–
32. Functions of State Load Despatch Centres.–
33. Compliance of directions.–
34. Grid Standards.–
Every transmission licensee shall comply with such technical standards, of operation and maintenance of transmission lines, in accordance with the Grid Standards, as may be specified by the Authority.35. Intervening transmission facilities.–
The Appropriate Commission may, on an application by any licensee, by order require any other licensee owning or operating intervening transmission facilities to provide the use of such facilities to the extent of surplus capacity available with such licensee:Provided that any dispute, regarding the extent of surplus capacity available with the licensee, shall be adjudicated upon by the Appropriate Commission.36. Charges for intervening transmission facilities.–
37. Directions by Appropriate Government.–
The Appropriate Government may issue directions to the Regional Load Despatch Centres or State Load Despatch Centres, as the case may be, to take such measures as may be necessary for maintaining smooth and stable transmission and supply of electricity to any region or State.38. Central Transmission Utility and functions.–
39. State Transmission Utility and functions.–
40. Duties of transmission licensees.–
It shall be the duty of a transmission licensee–41. Other business of transmission licensee.–
A transmission licensee may, with prior intimation to the Appropriate Commission, engage in any business for optimum utilisation of its assets:Provided that a proportion of the revenues derived from such business shall, as may be specified by the Appropriate Commission, be utilised for reducing its charges for transmission and wheeling:Provided further that the transmission licensee shall maintain separate accounts for each such business undertaking to ensure that transmission business neither subsidises in any way such business undertaking nor encumbers its transmission assets in any way to support such business:Provided also that no transmission licensee shall enter into any contract or otherwise engage in the business of trading in electricity.Part VI – Distribution of electricity
Provisions with respect to distribution licensees42. Duties of distribution licensee and open access.–
43. Duty to supply on request.–
44. Exceptions from duty to supply electricity.–
Nothing contained in section 43 shall be taken as requiring a distribution licensee to give supply of electricity to any premises if he is prevented from so doing by cyclone, floods, storms or other occurrences beyond his control.45. Power to recover charges.–
46. Power to recover expenditure.–
The State Commission may, by regulations, authorise a distribution licensee to charge from a person requiring a supply of electricity in pursuance of section 43 any expenses reasonably incurred in providing any electric line or electrical plant used for the purpose of giving that supply.47. Power to require security.–
48. Additional terms of supply.–
A distribution licensee may require any person who requires a supply of electricity in pursuance of section 43 to accept–49. Agreements with respect to supply or purchase of electricity.–
Where the Appropriate Commission has allowed open access to certain consumers under section 42, such consumers, notwithstanding the provisions contained in clause (d) of sub-section (1) of section 62, may enter into an agreement with any person for supply or purchase of electricity on such terms and conditions (including tariff) as may be agreed upon by them.50. The Electricity supply code.–
The State Commission shall specify an electricity supply code to provide for recovery of electricity charges, intervals for billing of electricity charges, disconnection of supply of electricity for non-payment thereof, restoration of supply of electricity, measures for preventing tampering, distress or damage to electrical plant or electrical line or meter, entry of distribution licensee or any person acting on his behalf for disconnecting supply and removing the meter, entry for replacing, altering or maintaining electric lines or electrical plants or meter and such other matters.51. Other businesses of distribution licensees.–
A distribution licensee may, with prior intimation to the Appropriate Commission, engage in any other business for optimum utilisation of its assets:Provided that a proportion of the revenues derived from such business shall, as may be specified by the concerned State Commission, be utilised for reducing its charges for wheeling:Provided further that the distribution licensee shall maintain separate accounts for each such business undertaking to ensure that distribution business neither subsidises in any way such business undertaking nor encumbers its distribution assets in any way to support such business:Provided also that nothing contained in this section shall apply to a local authority engaged, before the commencement of this Act, in the business of distribution of electricity.Provisions with respect to electricity traders52. Provisions with respect to electricity trader.–
53. Provision relating to safety and electricity supply.–
The Authority may, in consultation with the State Government, specify suitable measures for–54. Control of transmission and use of electricity.–
55. Use, etc., of meters.–
56. Disconnection of supply in default of payment.–
57. Standards of performance of licensee.–
58. Different standards of performance by licensee.–
The Appropriate Commission may specify different standards under sub-section (1) of section 57 for a class or classes of licensees.59. Information with respect to levels of performance.–
60. Market domination.–
The Appropriate Commission may issue such directions as it considers appropriate to a licensee or a generating company if such licensee or generating company enters into any agreement or abuses its dominant position or enters into a combination which is likely to cause or causes an adverse effect on competition in electricity industry.Part VII – Tariff
61. Tariff regulations.–
The Appropriate Commission shall, subject to the provisions of this Act, specify the terms and conditions for the determination of tariff, and in doing so, shall be guided by the following, namely:–62. Determination of tariff.–
63. Determination of tariff by bidding process.–
Notwithstanding anything contained in section 62, the Appropriate Commission shall adopt the tariff if such tariff has been determined through transparent process of bidding in accordance with the guidelines issued by the Central Government.64. Procedure for tariff order.–
65. Provision of subsidy by State Government.–
If the State Government requires the grant of any subsidy to any consumer or class of consumers in the tariff determined by the State Commission under section 62, the State Government shall, notwithstanding any direction which may be given under section 108, pay, in advance and in such manner as may be specified, the amount to compensate the person affected by the grant of subsidy in the manner the State Commission may direct, as a condition for the licence or any other person concerned to implement the subsidy provided for by the State Government:Provided that no such direction of the State Government shall be operative if the payment is not made in accordance with the provisions contained in this section and the tariff fixed by the State Commission shall be applicable from the date of issue of orders by the Commission in this regard.66. Development of market.–
The Appropriate Commission shall endeavour to promote the development of a market (including trading) in power in such manner as may be specified and shall be guided by the National Electricity Policy referred to in section 3 in this regard.Part VIII – Works
Works of licensees67. Provision as to opening up of streets, railways, etc.–
68. Overhead lines.–
69. Notice to telegraph authority.–
Part IX – Central electricity authority
Constitution and functions of Authority70. Constitution, etc., of Central Electricity Authority.–
71. Members not to have certain interest.–
No Member of the Authority shall have any share or interest, whether in his own name or otherwise, in any company or other body corporate or an association of persons (whether incorporated or not) or a firm engaged in the business of generation, transmission, distribution and trading of electricity or fuel for the generation thereof or in the manufacture of electrical equipment.72. Officers and staff of Authority.–
The Authority may appoint a Secretary and such other officers and employees as it considers necessary for the performance of its functions under this Act and on such terms as to salary, remuneration, fee, allowance, pension, leave and gratuity, as the authority may in consultation with the Central Government, fix:Provided that the appointment of the Secretary shall be subject to the approval of the Central Government.73. Functions and duties of Authority.–
The Authority shall perform such functions and duties as the Central Government may prescribe or direct, and in particular to–74. Power to require statistics and returns.–
It shall be the duty of every licensee, generating company or person generating electricity for its or his own use to furnish to the Authority such statistics, returns or other information relating to generation, transmission, distribution, trading and use of electricity as it may require and at such times and in such form and manner as may be specified by the Authority.75. Directions by Central Government to Authority.–
Part X – Regulatory commissions
Constitution, powers and functions of Central Commission76. Constitution of Central Commission.–
77. Qualifications for appointment of Members of Central Commission.–
78. Constitution of Selection Committee to recommend Members.–
79. Functions of Central Commission.–
80. Central Advisory Committee.–
81. Objects of Central Advisory Committee.–
The objects of the Central Advisory Committee shall be to advise the Central Commission on–82. Constitution of State Commission.–
83. Joint Commission.–
84. Qualifications for appointment of Chairperson and Members of State Commission.–
85. Constitution of Selection Committee to select Members of State Commission.–
86. Functions of State Commission.–
87. State Advisory Committee.–
88. Objects of State Advisory Committee.–
The objects of the State Advisory Committee shall be to advise the Commission on–89. Term of office and conditions of service of Members.–
90. Removal of Member.–
91. Secretary, officers and other employees of Appropriate Commission.–
92. Proceedings of Appropriate Commission.–
93. Vacancies, etc., not to invalidate proceedings.–
No act or proceedings of the Appropriate Commission shall be questioned or shall be invalidated merely on the ground of existence of any vacancy or defect in the constitution of the Appropriate Commission.94. Powers of Appropriate Commission.–
95. Proceedings before Commission.–
All proceedings before the Appropriate Commission shall be deemed to be judicial proceedings within the meaning of sections 193 and 228 of the Indian Penal Code (45 of 1860) and the Appropriate Commission shall be deemed to be a civil court for the purposes of sections 345 and 346 of the Code of Criminal Procedure, 1973 (2 of 1974).96. Powers of entry and seizure.–
The Appropriate Commission or any officer, not below the rank of a Gazetted Officer specially authorised in this behalf by the Commission, may enter any building or place where the Commission has reason to believe that any document relating to the subject matter of the inquiry may be found, and may seize any such document or take extracts or copies therefrom subject to the provisions of section 100 of the Code of Criminal Procedure, 1973 (2 of 1974), in so far as it may be applicable.97. Delegation.–
The Appropriate Commission may, by general or special order in writing, delegate to any Member, Secretary, officer of the Appropriate Commission or any other person subject to such conditions, if any, as may be specified in the order, such of its powers and functions under this Act (except the powers to adjudicate disputes under Section 79 and Section 86 and the powers to make regulations under section 178 or section 181) as it may deem necessary.Grants, Fund and Accounts, Audit and Report98. Grants and loans by Central Government.–
The Central Government may, after due appropriation made by Parliament in this behalf, make to the Central Commission grants and loans of such sums of money as that Government may consider necessary.99. Establishment of Fund by Central Government.–
100. Accounts and audit of Central Commission.–
101. Annual report of Central Commission.–
102. Grants and Loans by State Government.–
The State Government may, after due appropriation made by Legislature of a State in this behalf, make to the State Commission grants and loans of such sums of money as that Government may consider necessary.103. Establishment of Fund by State Government.–
104. Accounts and audit of State Commission.–
105. Annual report of State Commission.–
106. Budget of Appropriate Commission.–
The Appropriate Commission shall prepare, in such form and at such time in each financial year as may be prescribed, its budget for the next financial year, showing the estimated receipts and expenditure of that Commission and forward the same to the Appropriate Government.107. Directions by Central Government.–
108. Directions by State Government.–
109. Directions to Joint Commission.–
Notwithstanding anything contained in this Act, where any Joint Commission is established under section 83–Part XI – Appellate tribunal for electricity
110. Establishment of Appellate Tribunal.–
The Central Government shall, by notification, establish an Appellate Tribunal to be known as the Appellate Tribunal for Electricity to hear appeals against the orders of the adjudicating officer or the Appropriate Commission under this Act or any other law for the time being in force.111. Appeal to Appellate Tribunal.–
112. Composition of Appellate Tribunal.–
113. Qualifications for appointment of Chairperson and Member of Appellate Tribunal.–
114. Term of office.–
The Chairperson of the Appellate Tribunal or a Member of the Appellate Tribunal shall hold office as such for a term of three years from the date on which he enters upon his office:Provided that such Chairperson or other Member shall be eligible for reappointment for a second term of three years:Provided further that no Chairperson of the Appellate Tribunal or Member of the Appellate Tribunal shall hold office as such after he has attained,–115. Terms and conditions of service.–
The salary and allowances payable to, and the other terms and conditions of service of, the Chairperson of the Appellate Tribunal and Members of the Appellate Tribunal shall be such as may be prescribed by the Central Government:Provided that neither the salary and allowances nor the other terms and conditions of service of the Chairperson of the Appellate Tribunal or a Member of the Appellate Tribunal shall be varied to his disadvantage after appointment.116. Vacancies.–
If, for reason other than temporary absence, any vacancy occurs in the office of the Chairperson of the Appellate Tribunal or a Member of the Appellate Tribunal, the Central Government shall appoint another person in accordance with the provisions of this Act to fill the vacancy and the proceedings may be continued before the Appellate Tribunal from the stage at which the vacancy is filled.117. Resignation and removal.–
118. Member to act as Chairperson in certain circumstances.–
119. Officers and other employees of Appellate Tribunal.–
120. Procedure and powers of Appellate Tribunal.–
121. Power of Appellate Tribunal.–
The Appellate Tribunal may, after hearing the Appropriate Commission or other interested party, if any, from time to time, issue such orders, instructions or directions as it may deem fit, to any Appropriate Commission for the performance of its statutory functions under this Act.122. Distribution of business amongst Benches and transfer of cases from one Bench to another Bench.–123. Decision to be by majority.–
If the Members of the Appellate Tribunal of a Bench consisting of two Members differ in opinion on any point, they shall state the point or points on which they differ, and make a reference to the Chairperson of the Appellate Tribunal who shall either hear the point or points himself or refer the case for hearing on such point or points by one or more of the other Members of the Appellate Tribunal and such point or points shall be decided according to the opinion of the majority of the Members of the Appellate Tribunal who have heard the case, including those who first heard it.124. Right of appellant to take assistance of legal practitioner and of Appropriate Commission to appoint presenting officers.–
125. Appeal to Supreme Court.–
Any person aggrieved by any decision or order of the Appellate Tribunal, may, file an appeal to the Supreme Court within sixty days from the date of communication of the decision or order of the Appellate Tribunal, to him, on any one or more of the grounds specified in section 100 of the Code of Civil Procedure, 1908 (5 of 1908):Provided that the Supreme Court may, if it is satisfied that the appellant was prevented by sufficient cause from filing the appeal within the said period, allow it to be filed within a further period not exceeding sixty days.Part XII – Investigation and enforcement
126. Assessment.–
127. Appeal to Appellate Authority.–
128. Investigation of certain matters.–
129. Orders for securing compliance.–
130. Procedure for issuing directions by Appropriate Commission.–
The Appropriate Commission, before issuing any direction under section 129, shall–Part XIII – Reorganisation of board
131. Vesting of property of Board in State Government.–
132. Use of proceeds of sale or transfer of Board, etc.–
In the event that a Board or any utility owned or controlled by the Appropriate Government is sold or transferred in any manner to a person who is not owned or controlled by the Appropriate Government, the proceeds from such sale or transfer shall be utilised in priority to all other dues in the following order, namely:–133. Provisions relating to officers and employees.–
134. Payment of compensation or damages on transfer.–
Notwithstanding anything contained in the Industrial Disputes Act, 1947 (14 of 1947) or any other law for the time being in force and except for the provisions made in this Act, the transfer of the employment of the officers and employees referred to in sub-section (1) of section 133 shall not entitle such officers and employees to any compensation or damages under this Act, or any other Central or State law, save as provided in the transfer scheme.Part XIV – Offences and penalties
135. Theft of Electricity.–
136. Theft of electric lines and materials.–
137. Punishment for receiving stolen property.–
Whoever, dishonestly receives any stolen electric line or material knowing or having reasons to believe the same to be stolen property, shall be punishable with imprisonment of either description for a term which may extend to three years or with fine or with both.138. Interference with meters or works of licensee.–
140. 139. Negligently breaking or damaging works.–
Whoever, negligently breaks, injures, throws down or damages any material connected with the supply of electricity, shall be punishable with fine which may extend to ten thousand rupees.Penalty for intentionally injuring works.–Whoever, with intent to cut off the supply of electricity, cuts or injures, or attempts to cut or injure, any electric supply line or works, shall be punishable with fine which may extend to ten thousand rupees.141. Extinguishing public lamps.–
Whoever, maliciously extinguishes any public lamp shall be punishable with fine which may extend to two thousand rupees.142. Punishment for non-compliance of directions by Appropriate Commission.–
In case any complaint is filed before the Appropriate Commission by any person or if that Commission is satisfied that any person has contravened any of the provisions of this Act or the rules or regulations made thereunder, or any direction issued by the Commission, the Appropriate Commission may after giving such person an opportunity of being heard in the matter, by order in writing, direct that, without prejudice to any other penalty to which he may be liable under this Act, such person shall pay, by way of penalty, which shall not exceed one lakh rupees for each contravention and in case of a continuing failure with an additional penalty which may extend to six thousand rupees for every day during which the failure continues after contravention of the first such direction.143. Power to adjudicate.–
144. Factors to be taken into account by adjudicating officer.–
While adjudicating the quantum of penalty under section 29 or section 33 or section 43, the adjudicating officer shall have due regard to the following factors, namely:–145. Civil courts not to have jurisdiction.–
No civil court shall have jurisdiction to entertain any suit or proceeding in respect of any matter which an assessing officer referred to in section 126 or an appellate authority referred to in section 127 or the adjudicating officer appointed under this Act is empowered by or under this Act to determine and no injunction shall be granted by any court or other authority in respect of any action taken or to be taken in pursuance of any power conferred by or under this Act.146. Punishment for non-compliance of orders or directions.–
Whoever, fails to comply with any order or direction given under this Act, within such time as may be specified in the said order or direction or contravenes or attempts or abets the contravention of any of the provisions of this Act or any rules or regulations made thereunder, shall be punishable with imprisonment for a term which may extend to three months or with fine which may extend to one lakh rupees, or with both in respect of each offence and in the case of a continuing failure, with an additional fine which may extend to five thousand rupees for every day during which the failure continues after conviction of the first such offence:Provided that nothing contained in this section shall apply to the orders, instructions or directions issued under section 121.147. Penalties not to affect other liabilities.–The penalties imposed under this Act shall be in addition to, and not in derogation of, any liability in respect of payment of compensation or, in the case of a licensee, the revocation of his licence which the offender may have incurred.148. Penalty where works belong to Government.–
The provisions of this Act shall, so far as they are applicable, be deemed to apply also when the acts made punishable thereunder are committed in the case of electricity supplied by or of works belonging to the Appropriate Government.149. Offences by companies.–
150. Abetment.–
151. Cognizance of offences.–
No court shall take cognizance of an offence punishable under this Act except upon a complaint in writing made by the Appropriate Government or Appropriate Commission or any of their officer authorised by them or a Chief Electrical Inspector or an Electrical Inspector or licensee or the generating company, as the case may be, for this purpose.Provided that the court may also take cognizance of an offence punishable under this Act upon a report of a police officer filed under section 173 of the Code of Criminal Procedure, 1973 (2 of 1974):Provided further that a special court constituted under section 153 shall be competent to take cognizance of an offence without the accused being committed to it for trial.151A. Power of police to investigate.–
For the purposes of investigation of an offence punishable under this Act, the police officer shall have all the powers as provided in Chapter XII of the Code of Criminal Procedure, 1973 (2 of 1974).151B. Certain offences to be cognizable and non-bailable.–Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), an offence punishable under sections 135 to 140 or section 150 shall be cognizable and non-bailable.152. Compounding of offences.–
| Nature of Service | Rate at which the sum of money for compounding to be collected per Kilowatt (KW)/Horse Power (HP) or part thereof for Low Tension (LT) supply and per Kilo Volt Ampere (KVA) of contracted demand for High Tension (HT) |
|---|---|
| 1. Industrial Service | twenty thousand rupees; |
| 2. Commercial Service | ten thousand rupees; |
| 3. Agricultural Service | two thousand rupees; |
| 4. Other Services | four thousand rupees: |