State of Madhya Pradesh - Act
The M.P. Electricity Duty Rules, 1949
MADHYA PRADESH
India
India
The M.P. Electricity Duty Rules, 1949
Rule 8092-916-7-E of 1949
- Published on 1 October 1949
- Not commenced
- [This is the version of this document from 1 October 1949.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title.-
These rules may be called the [Madhya Pradesh]Electricity Duty Rules, 1949.2. Definitions.-
In these rules, unless there is anything repugnant in the subject or context -3. Time and manner of the payment.-
Every distributor of electrical energy and every producer shall pay the electricity duty in respect of each month before the expiry of the following month into a government treasury to the credit or Government under the head "XIII-Other Taxes and Duties-Receipts from Electricity Duties-Other Receipts-Receipts from Electricity Duty, 1949" and send the treasury receipt to the Electric Inspector within fifteen days from the date of such credit.4. Recovery of Duty from consumer by distributor of electric energy.-
A distributor may recover from those consumers whose consumption is dutiable, as a surcharge the whole or the part of the duty payable by him under Section 3 of the Act. The distributor shall show separately the amount of surcharge levied by him in the bills that are sent by him to the consumers. [In case of dispute regarding the amount of surcharge to be levied, the matter shall be referred to the Electrical Inspector for decision].4A. Refund of duty paid in excess, etc. -
The distributor of electrical energy oi the producer shall, with the prior approval of the Inspector, refund or make adjustments for electricity duty collected wrongly from a consumer or paid in excess by him. [The application for refund/adjustment shall be made in Form A.]5. Recovery of duty and interest.-
6. Books of account.-
Every distributor of electrical energy and every producer shall maintain monthly accounts of electrical energy sold or supplied to a consumer or consumed by himself in Forms [AA]to F :Provided that where distributor of electrical energy or a producer incorporates the substance of Forms [AA]to F in his ledgers to- the satisfaction of Electrical Inspector, it shall not be necessary for him to maintain a monthly account in Forms [AA] to F.7. Submission of Returns.-
Every distributor of electrical energy and every producer shall submit to the Electrical Inspector-[(i) along with the treasury receipt sent under Rule 3, a return for each month in Form 'G'; and8. Inspection of books and accounts.-
An Inspector may at any time require a distributor of electrical energy or producer to produce for inspection at the registered or other office of the distributor or producer[or at the office of Electrical Inspector]such books and records in his possession or control as may be necessary for ascertaining or verifying the amount of electricity duty payable under the Act.9. Power of entry of Inspecting Officers.-
Any Inspector, together with his assistants, may enter any premises where energy is or is believed to be supplied or consumed by a distributor of electrical energy or producer and shall have access to and may examine any mater installed in the premises at all reasonable times for the purpose of-10.
11. Where (i) consumption of electrical energy for which separate rates of duty are prescribed; or
13. Settlement of disputes.-
If any question arises between the distributor of electrical energy or the producer and an Electric Inspector as to the quantity of energy which is liable to electricity duty, the Provincial Government may on application of such distributor or producer or of the Electric Inspector refer the question to such authority as the Provincial Government may appoint and the decision of such authority shall be final.14. Adjustments.-
In calculating the electricity duty payable by a distributor, the distributor shall make the same allowance for incorrect meters, incorrect readings and leakages as those made in respect of his own charges from consumers.15.
15A. Within seven days of the bringing into use of an installation for the generation of electrical energy at a voltage exceeding 100 volts the distributor of electrical energy or producer shall give notice thereof in Form I, to the Electrical Inspector.
15B. If any distributor of electrical energy or any producer-
16. Penalty.-
Any person who commits a breach of any of these rules shall be punishable with fine not exceeding fifty rupees.[Form A](Vide Rule 4-A)Application for Refund/Adjustment| Name, address and account No. of consumer, distributor or producer whose accounts are proposed to be revised. | Period affected | Number of | Effect of electricity duty payable | Brief reasons for the proposed revision | |||
| Units as it stands before proposed revision | Units of energy after proposed revision | Dutiable units of energy affected | Plus | Minus | |||
| (1) | (2) | (3) | (4) | (5) | (6) | (7) | (8) |
| Total---------------------- | |||||||
| Name of consumer | Address of consumer or Account No. | Meter reading of previous month | Meter reading of present month | Units consumed in the month | Amount of duty payable | ||
| Metered | Computed | Total | |||||
| (1) | (2) | (3) | (4) | (5) | (6) | (7) | (8) |
| Rs. | |||||||
| Name of consumer or ditributor or producer as applicable | Address of consumer of distributor or his producer or his Account No. | Meter reading of previous month | Meter reading of present month | Units consumed in a month | Amount of duty payable | ||
| Metered | Computed | Total | |||||
| (1) | (2) | (3) | (4) | (5) | (6) | (7) | (8) |
| Rs. | |||||||
| Name of consumer | Address of consumer or his Account No. | Meter reading of previous month | Meter reading of present month | Units consumed in the month | Amount of duty payable | ||
| Metered | Computed | Total | |||||
| (1) | (2) | (3) | (4) | (5) | (6) | (7) | (8) |
| Rs. | |||||||
| Name of consumer or distributor or producer | Address or Account No. | Meter reading of previous month | Meter reading of present month | Units consumed in the month | Amount of duty payable | ||
| Metered | Computed | Total | |||||
| (1) | (2) | (3) | (4) | (5) | (6) | (7) | (8) |
| Rs. | |||||||
| Name of consumer | Address and Account No. | Meter reading of previous month | Meter reading of present month | Units consumed | Section 3-A under which exemption is claimed. |
| (1) | (2) | (3) | (4) | (5) | (6) |
| Name of consumer or distributor or producer | Address and Account No. | Meter reading of previous month | Meter reading of present month | Units consumed | Section 3-A under which exemption is claimed. |
| (1) | (2) | (3) | (4) | (5) | (6) |
| Particulars | Number of units on which duty is leviable under Section 3 of the Act | Total of columns | Number of units exempted under Section | |||
| Units sold | Units consumed/ supplied free of concessional rate | (2) & (3) | 3-A(i) | 3-A(ii) | 3-A(iii) | |
| (1) | (2) | (3) | (4) | (5) | (6) | (7) |
| Number of units exempted under Section | Total of columns (5) to (11) | Total of columns (4) & (12) | Amount of duty payable | |||
| 3-A(iv) | 3-A(v) | 3-A(vi) | 3-B | |||
| (8) | (9) | (10) | (11) | (12) | (13) | (14) |
| 1. | For light and fan and other appliances normally connected to the lighting circuit other than factory lighting. |
| (i) Metered....................... | |
| (ii) Unmetered.................... | |
| TOTAL......................... | |
| 2. | Factory lighting |
| (i) Metered....................... | |
| (ii) Unmetered.................... | |
| TOTAL......................... | |
| 3. | For purpose other than above |
| (i) Metered....................... | |
| (ii) Unmetered.................... | |
| TOTAL......................... | |
| GRAND.......................... | |
| TOTAL.......................... |
| Name of the registered consumer and address | S.C. No. | Factory Licence No. | Nature of Industry | Factory lighting units on which Electricityduty is payable @ paise per unit as per the provisions of Section 3 ofM.P. Electricity Duty Act, 1949 | Total of columns (5) to (6) | |
| Manufacturing/ Process | Metered | Unmetered | ||||
| (1) | (2) | (3) | (4) | (5) | (6) | (7) |
| Total | ||||||
| Section | Name of consumer | Purpose for which energy is used | Metered | Unmetered | Total of columns | ||
| Light and fan | Power | Light and fan | Power | (4) to (7) | |||
| (1) | (2) | (3) | (4) | (5) | (6) | (7) | (8) |
| 3-A (i)3-A (ii)3-A (iii)3-A (iv)3-A (v)3-A (vi)3-B | |||||||
| Total | |||||||
| Particulars (Total number of units) of energy sold, supplied or consumed by the Distributor or Producer | Number of units of energy for which duty is not leviable under Sections 3-A and 3-B | Number of units of electric energy on which duty is leviable | Total of columns (2) to(6) | |||
| Light and Fan | Power | At the rate of 6 paise per unit | @1 paisa per unit | |||
| Factory lighting | Other purposes | |||||
| (1) | (2) | (3) | (4) | (5) | (6) | (7) |
| (i) Metered....(ii) Unmetered.......... | ||||||
| Total......... | ||||||
| (1) | Amount of electricity duty payable under Section 3 of the Act for the year- | |
| (i) at the rate of six paise per unit....... | ||
| (ii) at the rate of 1 paisa per unit........ | ||
| (2) | Amount on account of adjustment of previous year (plus or minus). | |
| (3) | Total duty payable for the year [difference of items (1) and (2)] | |
| (4) | Total duty paid during the year................ | |
| (5) | Amount of duty to be paid/paid in excess [difference of items (3) and (4)]. | |
| (6) | Amount of interest paid during the year, if any.................. | |
| Total............... |
| (1) | Full name of the producer | ..................... |
| (2) | Address of the producer | ..................... |
| (3) | Address of office or any other place where notices and communications should ordinarily be despatched | ..................... |
| (4) | Style of business and location | ..................... |
| (5) | Installed capacity of generating plant AC or DC with generation voltage | ..................... |
| (6) | Whether electrical energy is metered separately for- | |
| (i) Light and fan..................... | ..................... | |
| (ii) Power......................... | ..................... | |
| (7) | (i) Number of light and fan points with wattages and burning hours per day | ..................... |
| (ii) Name and number of power apparatus with capacity in KW and other details with daily working hours |
| (i) | on payment made within three months. | @12% P. A. |
| (ii) | on payment made after three months but within six months | @15% P.A. |
| (iii) | on payment made after six months but within 12 months | @20% P. A. |
| (iv) | payment made after 12 months. | @24% P.A. |