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 4, Cited by 1]

Delhi High Court

Court On Its Own Motion vs Bses Yamuna & Ors. on 10 December, 2019

Author: C.Hari Shankar

Bench: Chief Justice, C.Hari Shankar

$~8 & 9
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                        Date of Decision: 10th December, 2019
+      W.P.(C) 8653/2017
       SUDHANSHU M. KUMAR                                     ..... Petitioner
                    Through:                 Mr. A. Mishra, Adv.

                               versus

       UNION OF INDIA & ORS                         ..... Respondents
                     Through: Mr. Anurag Ahluwalia, CGSC with
                     Mr. Abhigyan Siddhant, Adv. for R-1 along with
                     Mr. Ashish Kumar, Dy. Secretary, LG Secretariat.
                      Mr. Prashant Bhardwaj & Mr. Anurag Tirthankar,
                     Advs. for R-4
                     Mrs. Avnish Ahlawat, SC with Mr. Nitesh Kumar
                     Singh, Adv. for R-5
                     Mr. Buddy A. Ranganadhan & Mr. Hasan
                     Murtaza, Advs. for R-6 & R-7
                     Mr. Sudhir Nandrajog, Sr. Adv. with Mr. Anupam
                     Varma, Mr. Nikhil Sharma, Mr. Rahul Kinra &
                     Mr. Aditya Gupta, Advs. for R-8
                     Mr. Sumeet Pushkarna, Standing Counsel with
                     Mr.Devanshu Lahiry, Adv. along with Mr. P.
                     Narayan & Mr. V.M. Cyriac, Consultants for
                     DVB-ETBF-2002 (Pension Trust)
                     Mr. Ramesh Singh, SC with Mr. Chirayu Jain &
                     Mr. Ishaan Agrawal, Advs. for GNCTD

+      W.P.(C) 747/2019
       COURT ON ITS OWN MOTION                  ..... Petitioner
                     Through: Court on its own motion

                               versus

       BSES YAMUNA & ORS.                                      ..... Respondents
                   Through:                  Mr. Prashant Bhardwaj & Mr. Anurag
W.P.(C) 8653/2017 & W.P.(C)747/2019                                      Page 1 of 10
                                Tirthankar, Advs. for R-2
                               Mr. Ramesh Singh, SC with Mr. Chirayu Jain &
                               Mr. Ishaan Agrawal, Advs. for GNCTD
                               Mr. Anupam Varma, Mr. Nikhil Sharma,
                               Mr.Rahul Kinra & Mr. Aditya Gupta, Advs. for
                               BYPL
                               Mr. R.R. Verma, General Secretary, Federation of
                               RWAs, Yamuna Vihar, Delhi

       CORAM:
       HON'BLE THE CHIEF JUSTICE
       HON'BLE MR. JUSTICE C.HARI SHANKAR
                                       JUDGMENT

D.N. PATEL, Chief Justice (Oral) W.P.(C) 8653/2017

1. This writ petition has been preferred with the following prayers:

"a) Issue a Writ of Certiorari or any other appropriate writ/order/ directions and quash the Tariff Orders passed by the Delhi Electricity Regulatory Commission in so far as it burdens the electricity consumers, in the Financial Year 2011-

12 (Annexure P-8 &P-9), 2012-13 (Annexure P-10 & P-11), 2013-14 (Annexure P-13 & P-14), 2014-15 (Annexure P-16), 2015-16 (Annexure P-17 &P-18), 2017-18 (Annexure P-22 & P-23) whereby DERC has exacted a sum of 150 Crores, 160 Crores, 400 Crores, 470 Crores, 573.23 Crores, 573.23 Crores and Rs.694.00 Crores respectively, from the electricity consumer of Delhi, towards Pension Fund Contributions; and

b) Issue, appropriate Writ/Order/directions forbidding the Delhi Electricity Regulatory Commission from passing, implementing and giving effect to the Tariff order for the current Financial Year 2017-18 whereby DERC has again proposed to incorporate deficit in Pension Fund in the Aggregate Revenue Requirement of BSES Rajdhani Power Limited , BSES- Yamuna Power Limited and Tata Power Delhi Distribution Limited amounting to Rs.270.33 Crores and seeks to recover the same from electricity consumers of Delhi; and W.P.(C) 8653/2017 & W.P.(C)747/2019 Page 2 of 10

c) Issue appropriate Writ/Order/directions prohibiting/restraining DERC from imposing 3.70% additional surcharge amounting to Rs.423.67 Crores on consumers of electricity in Delhi and further prohibiting/restraining BSES Rajdhani Power Limited, BSES Yamuna Power Limited and Tata Power Delhi Distribution Limited from collecting 3.70% additional surcharge for the period September 2017 to March 2018 from the electricity Consumers of Delhi through their monthly power bills; and

d) Issue appropriate Writ/Order/directions prohibiting the Delhi Electricity Regulatory Commission from passing any Tariff order in future Financial Years whereby deficit in Pension Fund of the DVB Pension Trust is recovered from the electricity consumers of Delhi; and

e) Issue appropriate Writ/Order/directions to BSES Rajdhani Power Limited, BSES- Yamuna Power Limited and Tata Power Delhi Distribution Limited to refund the sum of Rs.3020 Crores or any other amount, which they have recovered from the electricity consumers of Delhi till date; and/or in the alternative;

f) Issue appropriate Writ/Order/directions to BSES Rajdhani Power Limited, BSES- Yamuna Power Limited and Tata Power Delhi Distribution Limited to adjust Rs 3020 crores or any other amount recovered from electricity consumers in their future bills raised to the consumers; and

g) Issue a writ of mandamus or any other appropriate Writ/Order/ directions to the Respondent No. 2 herein to implement the order dated 21.9.2016 passed by Lieutenant Governor of Delhi by immediately initiating the process for selection of Chairperson, Delhi Electricity Regulatory Commission (DERC) by constituting Selection Committee contemplated under Section 85 of the 2003 Act with intimation to and concurrence of Lieutenant Governor of Delhi and to take further consequential actions to complete the selection process in accordance with the provisions of 2003 Act; and

h) Issue a writ of mandamus or any other appropriate Writ/Order/ directions to the Respondent No. 2 herein to initiate the process for selection of member, Delhi Electricity Regulatory Commission (DERC) by constituting Selection Committee contemplated under Section 85 of the 2003 Act W.P.(C) 8653/2017 & W.P.(C)747/2019 Page 3 of 10 with intimation to and concurrence of Lieutenant Governor of Delhi and to take further consequential actions to complete the selection process in accordance with the provisions of 2003 Act; and

i) Pass any other suitable and equitable reliefs which may be passed in public interest, in the facts and circumstances of the present case."

2. Counsel appearing for the petitioner submitted that in view of the actions already taken by the respondents, prayers (g) and (h) do not survive and therefore the same are not pressed by the petitioner.

3. We have heard the counsel for both sides and looking to the facts and circumstances of the case, it appears that this petitioner is challenging various Tariff Orders passed by the Delhi Electricity Regulatory Commission for different financial years:

       (a)     2011-12 (Annexures P-8 & P-9);

       (b)     2012-13 (Annexures P-10 & P-11);

       (c)     2013-14 (Annexures P-13 & P-14);

       (d)     2014-15 (Annexure P-16);

       (e)     2015-16 (Annexures P-17 & P-18);

       (f)     2016-17;

       (g)     2017-18 (Annexures P-22 & P-23);

4. Looking to the provisions of The Electricity Act, 2003 (hereinafter referred to as 'the Act, 2003'), especially Section 111 thereof, it appears that these orders are appealable orders.

W.P.(C) 8653/2017 & W.P.(C)747/2019 Page 4 of 10

5. For ready reference Section 111 of the Act, 2003 reads as under:

"111. Appeal to Appellate Tribunal. -(1) Any person aggrieved by an order made by an adjudicating officer under this Act (except under section 127) or an order made by the Appropriate Commission under this Act may prefer an appeal to the Appellate Tribunal for Electricity:
Provided that any person appealing against the order of the adjudicating officer levying any penalty shall, while filing the appeal, deposit the amount of such penalty:
Provided further that wherein any particular case, the Appellate Tribunal is of the opinion that the deposit of such penalty would cause undue hardship to such person, it may dispense with such deposit subject to such conditions as it may deem fit to impose so as to safeguard the realisation of penalty.
(2) Every appeal under sub-section (1) shall be filed within a period of forty five days from the date on which a copy of the order made by the adjudicating officer or the Appropriate Commission is received by the aggrieved person and it shall be in such form, verified in such manner and be accompanied by such fee as may be prescribed:
Provided that the Appellate Tribunal may entertain an appeal after the expiry of the said period of forty-five days if it is satisfied that there was sufficient cause for not filing it within that period.
(3) On receipt of an appeal under sub-section (1), the Appellate Tribunal may, after giving the parties to the appeal an opportunity of being heard, pass such orders thereon as it thinks fit, confirming, modifying or setting aside the order appealed against.
(4) The Appellate Tribunal shall send a copy of every order made by it to the parties to the appeal and to the concerned adjudicating officer or the Appropriate Commission, as the case may be.
W.P.(C) 8653/2017 & W.P.(C)747/2019 Page 5 of 10
(5) The appeal filed before the Appellate Tribunal under sub-

section (1) shall be dealt with by it as expeditiously as possible and endeavour shall be made by it to dispose of the appeal finally within one hundred and eighty days from the date of receipt of the appeal:

Provided that where any appeal could not be disposed of within the said period of one hundred and eighty days, the Appellate Tribunal shall record its reasons in writing for not disposing of the appeal within the said period. (6) The Appellate Tribunal may, for the purpose of examining the legality, propriety or correctness of any order made by the adjudicating officer or the Appropriate Commission under this Act, as the case may be, in relation to any proceeding, on its own motion or otherwise, call for the records of such proceedings and make such order in the case as it thinks fit."

6. Moreover, counsel appearing for the respondent Nos.6, 7 and 8 who are:

(a) Mr. Buddy A. Ranganadhan & Mr. Hasan Murtaza, Advocates appearing for respondent Nos.6 and 7 i.e. for BSES Rajdhani Power Ltd. and BSES Yamuna Power Ltd. respectively.
(b) Mr. Sudhir Nandrajog, Senior Advocate with Mr. Anupam Varma, Mr. Nikhil Sharma, Mr. Rahul Kinra and Mr. Aditya Gupta, Advocates appearing for respondent No.8 i.e. Tata Power Delhi Distribution Ltd.

The aforesaid respondents have already preferred appeals under Section 111 of the Electricity Act, 2003 before the Appellate Tribunal for the Electricity, New Delhi.

7. Much has been argued out by the counsel for the petitioner that this W.P.(C) 8653/2017 & W.P.(C)747/2019 Page 6 of 10 writ petition is tenable in law and the tariff as fixed by the Delhi Electricity Regulatory Commission (hereinafter referred to as 'the Regulatory Commission') is beyond their power/jurisdiction. We are not in agreement with this contention for the following reasons:-

(a) Pensionery surcharge which has been inter-woven in the tariff has led to believe this petitioner that there is no power with the Regulatory Commission. Looking to the provisions of the Act, 2003, it cannot be said that there is want of jurisdiction with the Regulatory Commission for fixing tariff for the Financial Years 2011-12 to Financial Years 2017-18.
(b) It cannot be said that the Tariff Orders were passed by the Regulatory Commission without any power, jurisdiction and authority.
(c) Tariff order, as passed by the Regulatory Commission, can always be challenged before the Appellate Authority. It is not the case that the Regulatory Commission has decided any labour or criminal matter. Regulatory Commission has exercised power within its jurisdiction. Wrong order passed, while exercising, power under the law, such order is appealable under Section 111 of the Act, 2003.
(d) There is no violation of principles of natural justice.
(e) There is no unconstitutionality involved in this writ petition nor the same is contended.

8. Thus, there is no want of jurisdiction, nor is there violation of principles of natural justice for the fixation of the Tariff Orders by the Regulatory Commission. Moreover, fixation of Tariff Orders by the W.P.(C) 8653/2017 & W.P.(C)747/2019 Page 7 of 10 Regulatory Commission under Section 62 of the Electricity Act, 2003 cannot be said to be unconstitutional and thus, the present writ petition does not fall within the exception, where without approaching the Appellate Authority a writ is tenable.

9. Looking at the facts of the present case as stated hereinabove, respondent Nos.6, 7 and 8 have already availed efficacious alternative remedy by way of statutory appeal under Section 111 of the Electricity Act, 2003 challenging the very same impugned Tariff Orders passed by the Regulatory Commission filed for different Financial Years from 2011-12 to Financial Years 2017-18.

10. In a matter pertaining to an identical issue, Division Bench of this Court has passed an order dated 28 th August, 2017 in W.P.(C) 296/2016 which reads as under:

"1. Mr. Raman Kapoor, ld. Senior Counsel for the petitioner submits that in view of the objection of respondent no. 1 - Government of NCT of Delhi that the petitioner has an alternate remedy by way of an appeal under Section 111 of the Electricity Act, 2003, he has instruction to withdraw the present writ petition.
The petitioner is also present in person before us.
2. In view of the above, this writ petition and pending applications are dismissed as withdrawn."

11. In view of the aforesaid order passed in W.P.(C) 296/2016 and looking to the fact that this petitioner has an efficacious alternative remedy available under Section 111 of the Electricity Act, 2003, we see no reason to entertain this writ petition.

12. As an appeal is tenable in law against the impugned orders and W.P.(C) 8653/2017 & W.P.(C)747/2019 Page 8 of 10 moreover the other appeals preferred by respondent Nos.6, 7 and 8 are already pending, we are not going into the fine niceties of the facts and varieties of arguments canvassed by the counsel for petitioner about the power, jurisdiction and authority of the Regulatory Authority which has passed the impugned orders and of the Appellate Authority etc. It is pertinent to mention that the cost incurred by the Distribution Company can also be taken into consideration while fixing the electricity tariff. Cost of the Distribution Company includes salary and other allowances to be paid to their employee and with that logic even pension can be included.

13. Furthermore, as and when appeal/appeals are preferred by the petitioner or the appeals as preferred by the respondent Nos.6, 7 and 8 are to be decided, the Appellate Authority shall decide the same in accordance with law, rules, regulations and Government policy applicable to the facts depending on each case and essentially on the basis of evidences available on record without being influenced by the order passed by this Court in this writ petition.

14. With the aforesaid observations, this writ petition is hereby dismissed.

C.M. No. 35565/2017 (Stay)

15. In view of the final order passed in W.P.(C) 8653/2017, this application has become infructuous and therefore disposed of.

W.P.(C) 747/2019

16. This writ petition has been initiated by the Court on its own motion involving the identical issue as raised in the above W.P.(C) 8653/2017. In view of the order passed by us today in W.P.(C) 8653/2017, we see no W.P.(C) 8653/2017 & W.P.(C)747/2019 Page 9 of 10 reason to further monitor this writ petition and accordingly the same stands disposed of.

CHIEF JUSTICE C.HARI SHANKAR, J DECEMBER 10, 2019 ns W.P.(C) 8653/2017 & W.P.(C)747/2019 Page 10 of 10