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 Andhra Pradesh - Section

Section 5 in Andhra Pradesh Electricity Regulatory Commission (Compliance Audit) Regulation, 2013

5. Expenses.

- (i) All expenses of, and incidental to, any audit made under this regulation shall be paid by the Commission and thereafter such expenses shall be defrayed by the regulated entity in favour of the Commission.
(ii)The regulated entity shall be permitted to claim the said expenses as follows –
(a)Distribution licensees or transmission licensees may claim the said expenses as pass through in annual revenue requirement;
(b)Generation companies may claim the said expenses while filing application for determination of tariff;
(c)Electricity Traders may claim the said expenses as increase in trading margin with the approval of Commission.
(d)State Load Despatch Centre may claim the said expenses as pass through in its fee and charges proposal in accordance with the regulation on fee and charges.
(e)License exemption holders may be charged a special one time charge to recover expenses associated with the audit related to license exemption holder.
(iii)If the Commission appoints one of its officer as auditor under para4(v) above, no expenses shall be charged to regulated entities.