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] [Entire Act]

State of Madhya Pradesh - Section

Section 7 in Madhya Pradesh Electricity Regulatory Commission (Terms and Conditions for Tariff determination of energy from Renewable Energy Sources) Regulations, 2017

7. Petition and proceedings for determination of Tariff.

(1)The Commission shall determine the generic tariff on the basis of suo motu petition for renewable energy technologies for which norms have been specified under the Regulations.
(2)Notwithstanding anything contained in these Regulations,
(a)the generic tariff determined for Solar PV projects based on the capital cost and other norms applicable for any year of the control period shall also apply for such projects during the next year; and
(b)the generic tariff determined for Solar thermal projects based on the capital cost and other norms for the any year of the control period shall also apply for such projects during the next two years,
Provided that
(i)the Power Purchase Agreements in respect of the Solar PV projects and Solar thermal projects as mentioned in this clause are signed on or before last day of the year for which generic tariff is determined; and
(ii)the entire capacity covered by the Power Purchase Agreements is commissioned on or before 31st March of the next year in respect of Solar PV projects and on or before 31st March of subsequent two years in respect of Solar thermal projects.
(3)A petition for determination of project specific tariff shall be accompanied by such fee as may be determined by Regulations and shall be accompanied by:
(a)detailed project report outlining technical and operational details, site specific aspects, premise for capital cost and financing plan etc.
(b)a Statement of all applicable terms and conditions and expected expenditure for the period for which tariff is to be determined.
(c)a statement containing full details of calculation of any subsidy and incentive received, due or assumed to be due from the Central/State Government. This statement shall also include the proposed tariff calculated without consideration of the subsidy and incentive.
(d)any other information that the Commission requires the petitioner to submit.
(4)The proceedings for determination of tariff shall be in accordance with the MPERC(Conduct of Business) (Revision-I) Regulations, 2016.