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]

Union of India - Section

Section 42 in The Central Electricity Regulatory Commission (Terms And Conditions For Tariff Determination From Renewable Energy Sources) Regulations, 2009

42. Monitoring Mechanism for the use of fossil fuel

.-(1) The Project developer shall furnish a monthly fuel usage statement and monthly fuel procurement statement duly certified by Chartered Accountant to the beneficiary (with a copy to appropriate agency appointed by the Commission for the purpose of monitoring the fossil and non-fossil fuel consumption) for each month, along with the monthly energy bill. The statement shall cover details such as-(a)Quantity of fuel (in tonnes) for each fuel type (biomass fuels and fossil fuels) consumed and procured during the month for power generation purposes,(b)Cumulative quantity (in tonnes) of each fuel type consumed and procured till the end of that month during the year,(c)Actual (gross and net) energy generation (denominated in units) during the month,(d)Cumulative actual (gross and net) energy generation (denominated in units) until the end of that month during the year,(e)Opening fuel stock quantity (in tonnes),(f)Receipt of fuel quantity (in tonnes) at the power plant site, and(g)Closing fuel stock quantity (in tonnes) for each fuel type (biomass fuels and fossil fuels) available at the power plant site.
(2)Non-compliance with the condition of fossil fuel usage by the project developer, during any financial year, shall result in withdrawal of applicability of tariff as per these regulations for such biomass based power project.