State of West Bengal - Act
The Bengal Electricity Duty Act, 1935
WEST BENGAL
India
India
The Bengal Electricity Duty Act, 1935
Act 10 of 1935
- Published on 30 May 1935
- Commenced on 30 May 1935
- [This is the version of this document from 30 May 1935.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title, extent and commencement. -
2. Definitions. -
In this Act, unless there is anything repugnant in the subject or context,-3A. [ Assessment of electricity duty payable by a licensee or a person required to furnish return under section 6. - (1) If no return in respect of any period is submitted by a licensee or a person required to submit return under section 6 or if the return submitted by such licensee or person appears to the authority prescribed by rules under this Act to be incorrect or incomplete, such authority shall, after giving such licensee or person, as the case may be. a reasonable opportunity of being heard, proceed in such manner as may be prescribed to assess to the best of his judgment the amount of electricity duty payable under this Act by such licensee or person.
4. Exemption of newly-formed undertakings. -
5. Payment of electricity duty. -
5A. [ Interest payable by licensee. - (1) Where a licensee fails to make payment to the State Government by the prescribed date electricity duty collected by him under section 5, he shall pay a simple interest at the rate of two per centum for each English calendar month of default from the first day of such month immediately following the prescribed date upto the month preceding the month of full payment of such duty, or upto the month prior to the month of assessment of electricity duty under section 3A and the rules made thereunder, whichever is earlier, upon so much amount of the duty payable by him as remains unpaid at the end of each such month of default.
5B. [ Interest payable by the State Government. - The State Government shall, in the prescribed manner, pay a simple interest at the rate of two per centum for each English calendar month of delay in making refund to a licensee the amount of electricity duty paid in excess which arises from an order under section 7C passed on appeal by the prescribed authority on or after the coming into force of section 3 of the West Bengal Finance Act, 1995, from the first day of the English calendar month next following the expiry of three months from the date of such order upto the month preceding the month in which refund is made, upon the amount of duty refundable to him according to such order.] [Sections 5A and 5B inserted by W.B. Act 3 of 1995.]
6. Obligation to keep books of account and submit returns. -
Every licensee, and every person liable to pay such duty under sub-section (4) of section 5 shall, unless he is exempt from payment of electricity duty [under sub-section (3) of section 3] [Words, figures and brackets substituted for the words, figures and brackets 'under proviso to section 3' by W.B. Act 16 of 1963.] keep books of account in the prescribed form and submit to the [State Government] [Words 'Provincial Government' first substituted for the words 'Local Government' by the Government of India (Adaptation of Indian Laws) Order, 1937, and thereafter the word 'State' substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] or to the prescribed officer returns in the prescribed form at the prescribed times, showing the units of energy [, and the gross charge, fuel surcharge and net charge for energy,] [Words inserted by W.B. Act 4 of 1993.] supplied, generated or consumed by him, as the case may be, and the amount of the duty payable thereon and recovered or paid by him under section 5.7. Inspecting officers. -
7A. [ Provision of meters] [Section 7A inserted by W.B. Act 40 of 1975.]. - [(1) Every person who does not maintain separate meters for recording different kinds of consumption of electrical energy for the purposes of calculating the different rates of duty which are payable by him in terms of the provisions of the First Schedule shall be liable to pay electricity duty at the highest of the applicable rates.] [section 7A renumbered as sub-section (1) of that section and sub-section (2) inserted by W.B. Act 5 of 1977.]
7B. [ Registration. - (1) Every person, other than a licensee or the State Government, who has installed or will install a generating plant for generation of energy for his own consumption, shall, for the purpose of registration of such plant, make an application to such officer as the State Government may appoint in this behalf. The application shall be made in such manner and in such form and on payment of such fee as may be prescribed. The officer appointed in this behalf may, on receipt of an application for grant of a certificate of registration and after such enquiry as he considers necessary, grant to the applicant a certificate of registration for such plant for such period and on such condition or conditions as may be prescribed. Such registration number shall be quoted in all books of account and returns required to be kept or submitted under section 6.
7C. [ Appeal. - (1) Any person may in the prescribed manner appeal to the prescribed authority against any order of assessment of electricity duty or any other order passed under this Act or the rules made thereunder within sixty days or such further period as may be allowed by the prescribed authority for reasons shown to his satisfaction from the date of receipt of a notice of demand issued after such order of assessment or the date of communication of such other order, as the case may be :
Provided that no appeal against an assessment of electricity duty shall be entertained by the prescribed authority unless he is satisfied that such amount of the electricity duty as the appellant may admit to be due from him has been paid.7D. [ Revision by Appellate and Revisional Board. - (1) Any licensee or person objecting to an order passed under section 7C may apply for revision of such order to the West Bengal Commercial Taxes Appellate and Revisional Board constituted under section 6 of the West Bengal Sales Tax Act, 1994 (hereinafter referred to as the Appellate and Revisional Board) within sixty days of the date on which such order is communicated to him or within such further period as may be allowed by the Appellate and Revisional Board for reasons shown to its satisfaction.
8. Recoveries. -
Any sum due on account of electricity duty [or interest] [Words inserted by W.B. Act 10 of 1996.], if not paid at the prescribed time and in the prescribed manner shall be recoverable, as a public demand-8A. [ Special mode of recovery. - (1) Notwithstanding any proceeding being initiated under section 8 for recovery of any amount of electricity duty, the authority prescribed under section 3A (hereinafter referred to as the said authority) may, at any time or from time to time, by notice in the prescribed form, require any person from whom money is due or may become due to a defaulter or any person who holds or may subsequently hold money for, or on account of, such defaulter, to deposit into a Government Treasury or the Reserve Bank of India under the appropriate head of account, either forthwith upon the money becoming due or being held or at or within the time specified in the notice (not being before the money becomes due or is held), so much of the money as is sufficient to pay the amount due from such defaulter in respect of the arrears of such electricity duty and interest, if any, or the whole of the money when such money is equal or less than that amount.
9. Penalties. -
If any person required by section 6 to keep books of account or to submit returns fails to keep such books in the prescribed form, or to submit such returns in the prescribed form at the prescribed times or if any person intentionally obstructs an inspector appointed under section 7 in the exercise of his powers and duties under this Act and the rules made thereunder he shall be liable on conviction before a Magistrate, to a fine not exceeding [one thousand] [Words substituted for the word 'fifty' by W.B. Act 21 of 1957.] rupees.10. Exemption of small generating plants. -
This Act shall not apply to energy generated by a plant having a capacity not exceeding two and a half kilowatts.11. Power to make rules. -
[(1)The State Government may make rules, with prospective or retrospective effect, to carry out the purposes of this Act.| In the case of energy, other than energysupplied by a licensee or the State Government, generated by aperson liable to pay electricity duty under sub-section (4) ofsection 5 | 5 paise for each unit of energy consumed. |
| (i) does not exceed five hundred units | | 2.5per centumof net charge for energyconsumed; | |
| (ii) exceeds five hundred units but does notexceed one thousand units | 5.0per centumof net charge for energyconsumed; | |
| (iii) exceeds one thousand units | 7.5per centumof net charge for energyconsumed; |
| (a) Except in cases falling under clause (b), where highvoltage energy supplied by a licensee is consumed by a consumerin any premises in connection with industrial or manufacturingprocess including cold storage | 7.5per centumof net charge for energy consumed; | |||
| (b) where energy is consumed for the purposes of— | 5.0per centumof net charge for energy consumed; | |||
| (i) a cottage industry or asmall-scale industry, by any undertaking not being a factory asdefined in the Factories Act, 1948, or | |- | (ii) electrolysis or heating inelectric furnaces, by any industrial undertaking,and separatemeters or sub-meters are installed for indicating the quantity ofenergy so consumed. |
| (i) does not exceed twenty-five units | nil; |
| (ii) exceeds twenty-five units but does notexceed sixty units | 2.5per centumof net charge for energyconsumed; |
| (iii) exceeds sixty units but does not exceedone hundred units | 5.0per centumof net charge for energyconsumed; |
| (iv) exceeds one hundred units but does notexceed one hundred and fifty units | 7.5per centumof net charge for energyconsumed; |
| (v) exceeds one hundred and fifty units but doesnot exceed five hundred units | 10.0per centumof net charge for energyconsumed; |
| (vi) exceeds five hundred units | 12.5per centumof net charge for energyconsumed; |
| (i) does not exceed twenty-five units | nil; | |
| (ii) exceeds twenty-five units but does notexceed sixty units | 2.5per centumof net charge for energyconsumed; | |
| (iii) exceeds sixty units but does not exceedone hundred units | 5.0per centumof net charge for energyconsumed; | |
| (iv) exceeds one hundred units. | 7.5per centumof net charge for energyconsumed; |
| (a) where such common rate is charged for highvoltage energy for commercial purposes to a consumer | 12.5per centumof net charge for energyconsumed; | |
| (b) where such common rate is charged for highvoltage energy for purposes, other than the commercial purposesreferred to in clause (a), to a consumer | 10.0per centumof net charge for energyconsumed; |
| Paise per month | |
| every lamp of less than 30 watts | 20; |
| every lamp of 30 watts or more but less than 40watts | 29; |
| every lamp of 40 watts or more but less than 60watts | 37; |
| every lamp of 60 watts or more but not exceeding100 watts | 50; and |
| for every additional 15 watts or fractionthereof in excess of 100 watts in any lamp | 10. |
| First Schedule substituted by W.B. Act 4 of 1993. It was earlier as under:-The First Schedule[See section 3.]Rates Of Electricity DutyA. For lights and fans.(1) In respect of all premises in the urban area not falling under article (2)-(a) when the net charge of the licensee for the supply of energy for the purposes of lights or fans or both does not exceed 25 paise for each unit of energy consumed as follows, namely :-in the case of a consumer whose consumption of energy during the month to which the calculation of duty relates. -(i) does not exceed 25 units ... - Nil;(ii) exceeds 25 units but does not exceed 60 units ... - 5 paise for each unit of energy consumed;(iii) exceeds 60 units ... - 11 paise for each unit of energy consumed;(b) in other cases including persons referred to in sub-section (4) of section 5 ... - 5 paise for each unit of energy consumed.(1A) In respect of all premises in the rural area not falling under article (2)-(a) when the net charge of the licensee for the supply of energy for the purposes of lights or fans or both does not exceed 25 paise for each unit of energy consumed as follows, namely:-in the case of a consumer whose consumption of energy during three consecutive months to which the calculation of duty relates. -(i) does not exceed 60 units ... - Nil;(ii) exceeds 60 units but does not exceed 180 units ... - 5 paise for each unit of energy consumed;(iii) exceeds 180 units ... - 11 paise for each unit of energy consumed;(b) in other cases including persons referred to in sub section (4) of section 5 ... - 5 paise for each unit of energy consumed.(2) In respect of all premises where the supply of energy by a licensee is unmetered for-Paise per mensem.every lamp of less than 30 watts - ... - 20every lamp of 30 watts or more but less than 40 - ... - 29every lamp of 40 watts or more but less than 60 - ... - 37every lamp of 60 watts or more but not exceeding 100 - ... - 59and for every additional 15 watts or fraction thereof in excess of 100 in any lamp - ... - 10Explanation. - In this Part, the expression-(a) 'net charge' means the amount of charge that remains after deduction from the charge of the licensee for the supply of energy any rebate allowed by the licensee for prompt payment and fuel surcharge;(b) 'urban area' means an area to which the Cantonments Act, 1924, or the Cooch Behar Town Committee Act, 1903, or the Bengal Municipal Act, 1932, or the Calcutta Municipal Act, 1951, or the Chandernagore Municipal Act, 1955, or the Howrah Municipal Act, 1965, applies or an area declared as a notified area under section 93A of the Bengal Municipal Act, 1932;(c) 'rural area' means an area other than an urban area.B. For any other purpose.(a) Except in cases falling under article (b) or article (c), where energy is consumed in any premises-(i) otherwise than in connection with any industrial or manufacturing process, for every unit of energy or fraction thereof so consumed......... - 8 paise(ii) in connection with any industrial or manufacturing process including cold storage, for every two units of energy or fraction thereof so consumed ......... - 7 paise(b) For every three units of energy or fraction thereof consumed for purposes of-(1) a cottage industry or a small-scale industry, by any undertaking not being a factory as defined in the Factories Act, 1948, or(2) electrolysis or heating in electric furnaces, by any industrial undertaking,where separate meters or sub-meters are installed for indicating the quantity of energy so consumed .. .. - 7 paise.(c) For energy consumed in any premises for lights and fans and for any other purpose in connection with industrial or manufacturing process including cold storage carried on therein, in cases where the quantity of energy consumed for lights and fans is not separately indicated by meters or submeters, the rate specified under clause (ii) of article (a) and a surcharge of twenty per cent, of the duty payable for the total quantity of energy consumed in accordance with such rate.C. Where a common rate is charged by a licensee for supply of energy for lights, fans and all other non-industrial and non-manufacturing processes.Notwithstanding anything contained in Parts A and B, where a common rate is charged by a licensee for supply of energy for lights, fans and all other nonindustrial and non-manufacturing processes-(1) in respect of all premises in the urban area-(a) where such common rate charged is for supply of energy for commercial purposes and is 85 paise or more as gross charge, or for supply of energy for other than commercial purposes and is 60 paise or more as gross charge, for each unit of energy consumed by a consumer for supply of energy for lights, fans and all other non-industrial and non-manufacturing processes, whose consumption of energy during the month to which the calculation of duty relates. -(i) does not exceed twenty-five units ... - Nil,(ii) exceeds twenty-five units but does not exceed sixty units ... - 5 paise for each unit of energy consumed.(iii) exceeds sixty units ... - 10 paise for each unit of energy consumed;(b) where such common rate charged is for supply of energy for commercial purposes and is less than 85 paise as gross charge, or for supply of energy for other than commercial purposes and is less than 60 paise as gross charge, for each unit of energy consumed by a consumer for supply of energy for lights, fans and all other non-industrial and non-manufacturing processes, whose consumption of energy during the month to which the calculation of duty relates. -(i) does not exceed twenty-five units ... - Nil.(ii) exceeds twenty-five units ... - 5 paise for each unit of energy consumed.(2) in respect of all premises in the rural area-(a) where such common rate charged is for supply of energy for commercial purposes and is 85 paise or more as gross charge, or for supply of energy for other than commercial purposes and is 60 paise or more as gross charge, for each unit of energy consumed by a consumer for supply of energy for lights, fans and all other non-industrial and non-manufacturing processes, whose consumption of energy during three consecutive months to which the calculation of duty relates. -(i) does not exceed seventy-five units ... - Nil.(ii) exceeds seventy-five units but does not exceed one hundred and eighty units - 5 paise for each unit of energy consumed.(iii) exceeds one hundred and eighty units - 10 paise for each unit of energy consumed;(b) where such common rate charged is for supply of energy for commercial purposes and is less than 85 paise as gross charge, or for supply of energy for other than commercial purposes and is less than 60 paise as gross charge, for each unit of energy consumed by a consumer for supply of energy for lights, fans and all other non-industrial and non-manufacturing processes, whose consumption of energy during three consecutive months to which the calculation of duty relates. -(i) does not exceed sixty units ... - Nil,(ii) exceeds sixty units ... - 5 paise for each unit of energy consumed.Explanation I. - In this Part, the expressions-(a) 'gross charge' means the amount of charge at gross rate including fuel surcharge, if any. before deduction from the charge of the licensee for the supply of energy of any rebate allowed by the licensee for prompt payment;(b) 'urban area' and 'rural area' shall have the meaning respectively assigned to them in Part A.Explanation II. - Where electricity duty is charged, levied or paid in accordance with the provisions contained in the third proviso to sub-section (1) of section 3. the expressions 'consumption of energy' and 'energy consumed', appearing in this Part, shall respectively mean consumption of energy and energy consumed as arrived at on the basis of average monthly consumption in accordance with the said proviso.'. |