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

17. Operation and Maintenance Expenses.

(1)'Operation and Maintenance or O&M expenses' shall comprise of repairs and maintenance (R&M), establishment including employee expenses and administrative & general expenses.
(2)Operation and maintenance expenses shall be determined based on normative O&M expenses as specified by the Commission subsequently in these Regulations for the first Year of Control Period.
(3)Normative O&M expenses allowed during first year of the Control Period under these Regulations shall be escalated at the rate of 5.72% per annum over the Useful life of the project.