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]

Supreme Court - Daily Orders

Indian Wind Power Association (Nrc) vs Central Electricity Regulatory ... on 14 July, 2017

Bench: Rohinton Fali Nariman, Sanjay Kishan Kaul

                                                           1

                                             IN THE SUPREME COURT OF INDIA

                                             CIVIL APPELLATE JURISDICTION

                                             CIVIL APPEAL NO. 6083 OF 2017
                                                          WITH
                                           I.A. NOS. 42490 AND 42496 OF 2017

     INDIAN WIND POWER ASSOCIATION (NRC)                                         Appellant(s)

                                                         VERSUS

     CENTRAL ELECTRICITY REGULATORY COMMISSION & ANR.                            Respondent(s)



                                                        O R D E R

1) Application for intervention is allowed.

2) An I.A. being No. 42496/2017 has been filed by M/s Global Energy Private Limited for cla6083rification of the order passed by this Court on 08.05.2017. It has been pointed out by Mr. Dhruv Mehta, learned Senior Counsel, appearing on behalf of the applicant, that in this Court, the appellant before us i.e. Indian Wind Power Association in C.A. No. 6083/2017 has itself sought for an alternative prayer in the following terms:

“(c) In the alternative, direct the Respondents to ensure that any obligated entity purchasing RECs at the floor price determined vide the order dated 30.03.2017 shall deposit the difference between the earlier floor price and the present Floor Price with the Respondent No.1, Central Commission during the Signature Not Verified Digitally signed by pendency of the Appeal No. 105 of 2017 before the R.NATARAJAN Date: 2017.07.20 10:51:42 IST Reason: Appellate Tribunal;” 2 He, therefore, states that if we were to modify our earlier order and allow prayer (c), the interest of justice would be better served.

3) On the other hand, Mr. K.V. Vishwanathan, learned Senior Counsel appearing on behalf of the appellant in Civil Appeal No. 6083/2017 argues before us that this was only an alternative prayer, and, in any case, the matter itself is going to be heard by the Appellate Tribunal on 17.07.2017 and that, therefore, we ought to stay our hands until the Appellate Tribunal renders a final decision in the matter.

4) Having heard the learned counsel for the parties, we feel that there should be no problem if RECs were to be traded at the figures given previously.

5) That being the case, we now substitute our order dated 08.05.2017 by granting prayer (c) instead of staying the Appellate Tribunal's order.

6) With this modification/clarification, I.A. as well as the appeal stands disposed of.

.......................... J. (ROHINTON FALI NARIMAN) .......................... J. (SANJAY KISHAN KAUL) New Delhi;

July 14, 2017.

                                   3

                             (Revised)
ITEM NO.52               COURT NO.13                    SECTION XVII

               S U P R E M E C O U R T O F      I N D I A
                       RECORD OF PROCEEDINGS

Civil Appeal No(s). 6083/2017 INDIAN WIND POWER ASSOCIATION (NRC) Appellant(s) VERSUS CENTRAL ELECTRICITY REGULATORY COMMISSION & ANR. Respondent(s) (FOR INTERVENTION/IMPLEADMENT ON IA 42490/2017 FOR CLARIFICATION/DIRECTION ON IA 42496/2017 FOR STAY APPLICATION ON IA 1/2017) WITH C.A. No. 6334/2017 (XVII) (FOR EX-PARTE STAY ON IA 1/2017 FOR EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT ON IA 2/2017) Date : 14-07-2017 These matters were called on for hearing today. CORAM : HON'BLE MR. JUSTICE ROHINTON FALI NARIMAN HON'BLE MR. JUSTICE SANJAY KISHAN KAUL Counsel for parties: Mr. K.V. Vishwanathan, Sr. Adv.

Mr. Vishal Gupta, AOR Mr. Abhishek Raj, Adv.

Mr. Dhruv Mehta, Sr. Adv.

Mr. Anil Kaushik, Adv.

Mr. Tanmaya Mehta, Adv.

Mr. Rajinder Singh, Adv.

Mr. Abhishek Mishra, Adv.

Mr. Sanjay Sen, Sr. Adv.

Ms. Mandakini Ghosh, Adv.

Mr. Parinay D. Shah, Adv.

Mr. Saransh Shaw, Adv.

Ms. Supriya Juneja, AOR Mr. Nikhil Nayyar, AOR Mr. N. Sai Vinod, Adv.

Mr. Dhananjay Baijal, Adv.

Ms. Smriti Shah, Adv.

Mr. Divyanshu Rai, Adv.

4

UPON hearing the counsel the Court made the following O R D E R Civil Appeal No(s). 6083/2017:

Application for intervention is allowed. Application for clarification as well as the appeal stands disposed of in terms of the signed order.
Pending applications, if any, also stands disposed of. C.A. No. 6334/2017:
List this appeal in the usual course.


(R. NATARAJAN)                                    (SAROJ KUMARI GAUR)
 COURT MASTER                                         COURT MASTER
(Signed order is placed on the file) 5 ITEM NO.52 COURT NO.13 SECTION XVII S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Civil Appeal No(s). 6083/2017 INDIAN WIND POWER ASSOCIATION (NRC) Appellant(s) VERSUS CENTRAL ELECTRICITY REGULATORY COMMISSION & ANR. Respondent(s) (FOR INTERVENTION/IMPLEADMENT ON IA 42490/2017 FOR CLARIFICATION/DIRECTION ON IA 42496/2017 FOR STAY APPLICATION ON IA 1/2017) WITH C.A. No. 6334/2017 (XVII) (FOR EX-PARTE STAY ON IA 1/2017 FOR EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT ON IA 2/2017) Date : 14-07-2017 These matters were called on for hearing today. CORAM : HON'BLE MR. JUSTICE ROHINTON FALI NARIMAN HON'BLE MR. JUSTICE SANJAY KISHAN KAUL Counsel for parties: Mr. K.V. Vishwanathan, Sr. Adv.
Mr. Vishal Gupta, AOR Mr. Abhishek Raj, Adv.
Mr. Dhruv Mehta, Sr. Adv.
Mr. Anil Kaushik, Adv.
Mr. Tanmaya Mehta, Adv.
Mr. Rajinder Singh, Adv.
Mr. Abhishek Mishra, Adv.
Ms. Supriya Juneja, AOR Mr. Nikhil Nayyar, AOR Mr. N. Sai Vinod, Adv.
Mr. Dhananjay Baijal, Adv. Ms. Smriti Shah, Adv.
Mr. Divyanshu Rai, Adv.
UPON hearing the counsel the Court made the following O R D E R Civil Appeal No(s). 6083/2017: Application for intervention is allowed. 6 Application for clarification as well as the appeal stands disposed of in terms of the signed order. Pending applications, if any, also stands disposed of. C.A. No. 6334/2017:
List this appeal in the usual course.


(R. NATARAJAN)                                    (SAROJ KUMARI GAUR)
 COURT MASTER                                         COURT MASTER
(Signed order is placed on the file)