Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Tata Power Renewable Energy ... vs Union Of India
2021 Latest Caselaw 2071 AP

Citation : 2021 Latest Caselaw 2071 AP
Judgement Date : 22 June, 2021

Andhra Pradesh High Court - Amravati
M/S Tata Power Renewable Energy ... vs Union Of India on 22 June, 2021
        THE HON'BLE SRI JUSTICE M.GANGA RAO

               WRIT PETITION No. 674 OF 2021

ORDER:

1. The petitioner, M/s.Tata Power Renewable Energy

Limited, filed this writ petition, under Article 226 of the

Constitution of India, to quash the Requests for Selection

(RfS) dated 30.11.2020 for a capacity of 6400 MW as well as

the draft Power Purchase Agreements (PPA) issued by

respondent No.4 and direct respondent No.4 to issue fresh

Requests for Selection, strictly in accordance with the

Guidelines for Tariff Based Competitive Bidding process for

procurement of power from Grid connected Solar voltaic

power projects dated 03.08.2017 issued under Section 63 of

the Electricity Act, 2003 (for short 'the Act').

2. The 3rd respondent Government had taken a decision to

provide 9 hours day time free power supply to 18.37 lakhs

agricultural consumers in the State and issued G.O.Ms.No.5

for establishing APGECL (4th respondent), which is 100%

subsidiary of AP GENCO to act as Nodal Agency for

procurement/establishing 10,000 MW solar power projects to

provide free power to the agricultural consumes. Accordingly,

the 3rd respondent has issued G.O.Ms.No.18 dated

15.06.2020 formulating the scheme to provide 9 hours day

time power supply to the agriculture sector on sustainable

basis, has decided to implement the solar power projects in

the State and issued operational guidelines for

implementation of the scheme. The 4th respondent shall be

the executing Agency for the project and shall take action to

set up 10,000 MWs solar power capacity in a phased manner

in order to provide 9 hours day time free power supply to

agriculture consumers and connect the scheme to the Grid.

The 4th respondent shall procure the power through

competitive bidding and shall monitor progress of the 10,000

MWs solar initiatives in all aspects by putting an appropriate

mechanism in place. The 4th respondent shall be the nodal

agency for developing solar parks under Ultra Mega Solar

power projects scheme and UMREPP scheme of the

Government of India and APSPCL shall provide required

assistance to the 4th respondent. The 4th respondent shall

prepare the DPR's and submit the same to the MNRE for

obtaining Central Financial Assistance and it shall be

responsible for development of solar parks either through

solar power developer or any agency with the grants received

from MNRE. The solar power developer shall be responsible

for development of solar project and internal evaluation

infrastructure within the solar park as well as their annual

Operation & Maintenance (O&M). For transparent bidding

process, a purchase committee is constituted. The purchase

committee shall conduct the bid process, including issue of

bid documents, conducting pre-bid meetings, initiating bids

from developers and evaluation of bids received from the

bidders. After evaluation of the tenders, the purchase

committee shall submit their recommendations to the Tender

approval Committee. The bids shall be invited under BOT

mode with flat tariff of 15 years and prefixed reduced Tariff

thereafter to meet O&M and other expenses for the balance

period of 15 years. The Solar project will be transferred to the

4th respondent at the end of useful life of the project. The 3rd

respondent-Government through 4th respondent shall pay

monthly energy charges to the Solar Power Developers, energy

charges will be paid to the projects from the date of COD for a

period of 30 years (fixed Tariff for 15 years and prefixed

reduced charges from 16th year). The 4th respondent is

permitted to lease the lands to solar power developers by

collecting annual lease charges (INR 31,000 per acre per

annum). The 4th respondent shall enter into separate

agreements with the licensees to supply and distribute the

power to the end-consumers on payment of cost/charges as

approved by the APERC as per the appropriate guidelines

issued by the State Government under Section 108 of the

Electricity Act, 2003 from time to time. On 30.11.2020, the

4th respondent issued impugned RFS and the impugned draft

PPA pertaining to the project and invited bids from the solar

power developers, duly fixing last date for submission of bids

was 28.12.2020.

3. The case of the petitioner is that the petitioner -

M/s.Tata Power Renewable Energy Limited is a company

incorporated under the Companies Act, 1956 and a

generating company within the meaning of Section 2 sub-

section 28 of the Act. The petitioner claims to be the genuine

prospective bidder and states that it is a wholly owned

subsidiary of the Tata Power Company Limited (TPC) and it is

technically and financially eligible to participate in the

bidding process. But the impugned RfS and draft PPA are

issued contrary to the provisions of the Electricity Act and

competitive bidding guidelines dated 03.08.2017 issued by

the Central Government under Section 63 of the Act and

thereby the competitive bidding process lacks its

transparency. Hence, it could not participate in the bidding

process as it is prejudicial to the petitioner's right to

participate.

4. The further case of the petitioner is that the 4th

respondent issued impugned RfS inviting bids from Solar

Power Developers (SPD) for development of 6,400 MW Grid

connected Solar Photo Voltaic Ultra Mega Power Project

spread over 10 Solar parks in the State of Andhra Pradesh in

violation of provisions of the Act and guidelines for Tariff

based competitive bidding process for procurement of power

from Grid connected Solar photo voltaic power projects dated

03.08.2017 (for short hereinafter called as 'Competitive

Bidding Guidelines) framed by the 1st respondent in exercise

of power under the provisions of Section 63 of the Act. As per

the scheme, the 4th respondent issued impugned RfS and

impugned draft PPA seeking to create a parallel Generation,

Transmission and Distribution system in the State of Andhra

Pradesh in gross violation of the provisions of the Electricity

Act, 2003 promulgated by the Parliament.

5. This Court, on 07.01.2021, upon hearing the parties

while ordering notice before admission, granted interim

direction directing the respondents not to enter into any

agreements in relation to the impugned RfS and draft PPA

with the successful bidders, however, the respondents are at

liberty to proceed with the finalization of bids. Thereafter, the

4th respondent filed I.A.No.2 of 2021 seeking to vacate the

interim order.

6. The 4th respondent filed its counter mainly stating that

the Government of Andhra Pradesh has proposed to establish

10000 MW of solar power projects with a view to provide 9

hours day time free power supply to the agricultural

consumers on a sustainable basis while reducing the

subsidiary expenditure to the State Government.

Accordingly, the Government of Andhra Pradesh issued

orders vide G.O.Ms.No.5 dated 15.02.2020 for establishment

of 4th respondent as a 100% subsidiary of AP GENCO as

nodal agency for procuring and establishment of 10000 MW

of solar power projects in the State to provide the same free of

cost to all 18.37 lakh agricultural consumers in the State.

The Government of Andhra Pradesh has issued G.O.Ms.No.18

dated 15.06.2020 designating the 4th respondent to

implement the scheme. The 4th respondent has prepared bid

documents and issued tender for procurement of solar power

after judicial preview as required under the Andhra Pradesh

Infrastructure (Transparency through Judicial Preview) Act,

2019.

The present scheme of free power to the farmers

envisages that the State through the 4th respondent shall pay

monthly energy charges to the solar power developers. The

4th respondent would provide this power to the agriculturists

at free of cost by using the network of TRANSCO and

DISCOM duly conforming with the statutory requirement of

payment of applicable network charges for such use of

network. Through this scheme, the Government of Andhra

Pradesh proposes to replace the current system of providing

subsidy to the distributing licensee by a system of providing

power as required by the agricultural consumers at free of

cost. As per this scheme, the State has issued "10.Request

for Selection (RfS) dated 30.11.2020". The 4th respondent

placed the tender documents in public domain by the judicial

preview authority which has sought for comments from the

public/stakeholders. In response, the petitioner's company,

M/s.Tata Power Company Limited, has submitted bids'

comments on the conditions of tender document which

includes draft PPA, etc. However, the petitioner company has

not submitted its objections as alleged non-compliance of

provisions of Section 63 of the Act together with competitive

bidding guidelines dated 03.08.2017 issued by the

Government of India. The petitioner being a subsidiary of the

said company has knowledge of the suggestions and

comments made by the principal company. The petitioner

having knowledge of issuance of bidding process all through

did not choose to raise the present objection till the expiry of

bids submission date. Only with an intention to cause hurdle

to the project bidding process, the petitioner has filed the

present writ petition.

The provisions of Section 63 of the Act are not

applicable to the subject biding process. In fact, Section 63 is

another limb of principal section 62 of the Act. As per Section

62 of the Act, the appropriate commission shall determine the

tariff in accordance with the provisions of the Act for supply

of electricity by a generating company to the distribution

licensee. The generating company is not intended to supply

power to the licensee. The 6th respondent commission has no

power to determine tariff. Once Section 62 is not applicable

by natural corollary, the implication of Section 63 is also

ruled out. As such, the bidding process undertaken by the

4th respondent as nodal agency of 3rd respondent, the

Government of Andhra Pradesh, is a general bidding

procedure only to have fair competition and transparency

dehors to the said guidelines issued by the Government of

India. The 4th respondent is a nodal agency of Government of

Andhra Pradesh and is not supplying power to DISCOM, but

providing power free of cost to 18.37 agricultural consumers

in the State. Therefore, the provisions of Section 63 of the Act

are not applicable to the subject bidding process.

The main issue in the instant case is only whether the

subject bidding process would come within the ambit of

Sections 62 and 63 of the Act. As the subject bidding process

does not fall within the definition of 'supply or distribution

licensee' or 'supply to consumers for consideration' as defined

under the Act. The implications of Regulatory commission to

exercise its powers either under Section 62 or under Section

63 does not arise. As the 4th respondent is proposed to

provide power secured from the generators to agriculturists at

free of cost by using the network of AP TRANSCO and AP

DISCOMs by paying network applicable charges as prescribed

by the 6th respondent Commission as per Section 42 of the

Act. The provisions of Section 86 of the Act deals with the

functions of State Commission. The Commission shall

discharge the functions namely, determine the tariff for

generation, supply, transmission and wheeling of electricity

as the case may be within the State and regulate the

electricity purchase and procurement process of distribution

licensees including the price at which electricity shall be

procured from the generating companies or licensees or other

than through agreement for distribution and supply within

the State. Therefore, the provisions of Sections 62, 63 and 86

read together lead to a conclusion that implication of

regulatory commission and to follow the competitive bidding

guidelines issued by the Government of India comes into

operation only when the power is to be procured by the

distribution licensees to supply by sale to consumers.

Therefore, the grounds urged in the writ petition are

unsustainable.

The petitioner claims to be a prospective bidder having

not participated in the judicial preview proceedings at a stage

prior to finally issuing the tender document without raising

the present objection and without submitting its bid, is

precluded from raising the instant plea at this stage. It has

no locus standi to raise the present plea. The writ petition, as

seen from its averments, is in the nature of Public Interest

Litigation saying that there is alleged violation of certain

provisions of law in inviting the bids under the subject tender.

The petitioner or any other person has every liberty to

approach the 6th respondent Commission for appropriate

directions under Section 129 of the Act and the writ petition

is not maintainable and deserves to be dismissed at the

threshold.

7. Heard Sri D. Prakash Reddy, learned senior counsel

appearing for Sri Kilaru Nithin Krishna, learned counsel for

the petitioner on record; Sri N. Harinath, learned Assistant

Solicitor General appearing for the respondents 1 & 2;

Sri P. Sri Raghuram, learned senior counsel appearing for 8th

respondent; Sri S.Sriram, learned Advocate General

appearing for 4th respondent; Sri V.R.N. Prasanth, learned

counsel, appearing for 6th respondent; and Sri Y. Nagi Reddy,

learned standing counsel, appearing for the respondents 5, 7

& 8. None appeared for 3rd respondent and no counter is

filed.

8. To avoid repetition of the case of the parties and

submissions made on their behalf, this Court, felt it

appropriate to deal with their respective cases and

submissions, while answering the issues.

9. Having regard to the pleadings of all the parties and

submissions of learned counsel, the following issues arise for

consideration:

1) Whether the petitioner has locus standi to question the impugned RfS and draft PPA before this Court?

2) Whether the impugned RfS and draft PPA are amenable for judicial review by this Court exercising power under Article 226 of the Constitution of India?

3) Whether the provisions of the Act and the guidelines for tariff based competitive bidding process for procurement of power from grid connected solar photo voltic power project dated 03.08.2017 issued under Section 63 of the Act are applicable to the impugned RfS and draft PPA or not?

10. Issue No.1:

The preliminary objection taken by the respondents is

that the petitioner has no locus standi to file the present writ

petition.

10.1 Learned Advocate General submits that the

petitioner has not participated in the tender process and as

such the said entity is not affected by the manner in which

the bidding process was conducted. Petitioner being a

prospective bidder has no locus standi to file the present

petition seeking the relief sought for in the writ petition. He

submits that the prospective bidder has limited right to

challenge the bidding process initiated by the procurer/any

department of Government. For invoking the extraordinary

jurisdiction of this Court, an infringement of fundamental

right or any legal right must be demonstrated. He submits

that it is well settled that the State has power to fix the terms

of the tender which are sustainable and the prospective

bidders have no say over the terms of the tender. In support

of his contention, he placed reliance on the judgment of the

Hon'ble Supreme Court reported in Air India Ltd. v. Cochin

International Airport Ltd., [2000(2) SCC 617] and B.S.N.

Joshi & Sons v. Nair Coal Services Ltd. [2006(11) SCC

548]. Hence, the contention of the petitioner that 4th

respondent who has initiated this bidding process as nodal

agency on behalf of the Government of A.P.-3rd respondent,

has not followed the competitive bidding guidelines dated

03.08.2017 issued by the Government of India, the 1st

respondent, under Section 63 of the Act, is unsustainable. At

the instance of the 4th respondent, the tender documents

were placed in public domain by the Judicial Preview

authority which has sought for comments from

public/stakeholders. The parent company of the writ

petitioner - M/s.Tata Power has submitted its comments.

However, the company has not submitted its objections as

alleged in the present writ petition, i.e., non-compliance of

Section 63 of the Act together with effective bidding guidelines

dated 03.08.2017 issued by the Government of India. The

petitioner being a subsidiary of the said company has

knowledge of the suggestions/acts made by its principal

company. The petitioner having knowledge of the initiation of

the impugned bidding process, did not choose to raise the

present objections till the expiry of bid submission date and

only with an intention to cause hurdle to the subject bidding

process, filed the present writ petition. He further submits

that even though the petitioner has participated in the

judicial preview proceedings at a stage prior to issuing tender

document without raising the present objection and without

submitting its bid, is precluded from raising instant plea at

this stage. It has no locus standi to raise the present plea.

10.2 Learned senior counsel appearing for the

petitioner submits that the petitioner could have submitted its

bid in the bidding process, if the impugned documents were in

consonance with the provisions of the Act and the

Competitive Bidding Guidelines. As per the technical

eligibility criteria of the impugned RfS, the bidder is required

to have similar experience in the field of solar and electrical

sectors. The bidder should have also executed solar projects

having capacity of minimum of 25 MW within the last 10

years either as EPS contractor or a solar power developer.

The petitioner under the aegis of parental company i.e., Tata

Power Company Limited has executed various solar projects

of more than 25 MW capacity in the last 10 years, particularly

in the State of Andhra Pradesh. The petitioner is having

technical eligibility to participate in the impugned bidding

process. As per the financial eligibility criteria of the

impugned RfS, the bidder should have a net worth equal to or

greater than Rs.10 lakh MW of quoted capacity and minimum

annual turnover of Rs.41.45 lakhs MW of quoted capacity as

on the last date of previous financial year i.e., financial year

2018-19 or financial year 2019-20 whichever is latest

available or as on the day at least 7 days prior to the bid

submission of deadline. The petitioner has net worth of

Rs.1123.25 crores and annual turnover of Rs.917.46 crores.

The petitioner and its parent company has a net worth of

Rs.12861.18 crores and an annual turnover of Rs.7074.99

crores. The petitioner also has financial eligibility to

participate in the impugned bidding process. He would

further submit that the petitioner and its parent company

have the capability to bid for more than tendered capacity of

6400 MW. The petitioner, under the aegis of its parent

company (TPC), has executed various solar power projects of

more than 25 MW capacity in the last 10 years in the State of

Andhra Pradesh. However, the petitioner consciously decided

to not submit its Bid after observing that the impugned RfS

and draft PPA are issued in violation of the provisions of the

Act and the Competitive Bidding Guidelines. Such deviations

are fatal and make the entire bidding process unreliable.

Further, it could not participate in the tender process as it is

prejudicial to its interest, as the tender is floated in violation

of provisions of the Act and competitive bidding guidelines.

10.3. This Court found that the petitioner is technically

and financially qualified to participate in the bidding process

initiated by the 4th respondent by way of impugned RfS and

draft PPA. The petitioner being a prospective bidder and

qualified to participate in the bidding process, restrained from

participating in the bidding process in response to the

impugned RfS and draft PPA which is prejudicial to its rights

complaining non-compliance of the provisions of the Act and

competitive bidding guidelines and was constrained to file the

present writ petition assailing the validity of the impugned

RfS and impugned PPA being ultra vires the Act as well as

competitive bidding guidelines.

10.4 The traditional rule of locus standi is that judicial

redress is available only to a person who has suffered a legal

injury by reason of violation of his legal right or legally

protected interest by the impugned action of the State or a

public authority or any other person or who is likely to suffer

a legal injury by reason of threatened violation of his legal

right or legally protected interest by any such action. The

basis of entitlement to judicial redress is personal injury to

property, body, mind or reputation arising from violation,

actual or threatened, of the legal right or legally protected

interest of the person seeking such redress. This is a rule of

ancient vintage and it arose during an era when private law

dominated the legal scene and public law had not yet been

born (emphasis supplied from the Hon'ble Apex Court

judgment in S.P.Gupta Vs. President of India and others

[AIR 1982 SC 149]). The strict rule of locus standi applicable

to private litigation is relaxed and a broad based rule is

evolved which gives the right of locus standi to any member of

the public acting bona fide and having sufficient interest in

instituting an action for redressal of public wrong or public

injury, but who is not a mere busy body or a meddlesome

interloper (emphasis supplied from the Hon'ble Apex Court

judgment in Janata Dal Vs. H.S.Chowdhary and others

[(1992) 4 SCC 305]). A member of the public, having no

personal gain or oblique motive, is empowered to approach

the Court for enforcement of his constitutional legal rights

(Sheela Barse Vs. Union of India and Others [(1988) 4 SCC

226]).

10.5 Thus, there has been a spectacular expansion of

concept of 'locus standi'. The concept is much wider and it

takes in its sweep anyone who is not a mere busy body. In

the light of the expanded concept of locus standi, the action of

executive in disregard to the provision of law, raise

substantial issues of accountability of those entrusted with

the responsibility of Administration. It furnishes enough

cause for an individual to approach by way of a writ petition.

The authorities can neither be permitted to seek shelter

under the technicalities of locus standi nor can they plead

restraint in the exercise of discretion as grave issues of public

concern outweigh such consideration (emphasis supplied

from the from the Hon'ble Apex Court judgment in Bangalore

Medical Trust Vs. B.S.Muddappa [(1991) 4 SCC 54].

When the impugned RfS and draft PPA are issued in utter

violation of the provisions of the Act and the competitive

bidding guidelines, certainly petitioner's rights to participate

in the bidding process are being affected. To challenge the

impugned RfS and draft PPA, one need not be a participant

bidder. Once the State or an instrumentality of the State has

been enjoined to follow the rule of law and if there is an

infraction, it lies within the domain of any ordinary citizen to

lay challenge against the said infraction.

10.6 A writ of mandamus could be issued at the

instance of the aggrieved party whose legal right is affected for

non-compliance of the provisions of the Act. Likewise, at the

instance of any citizen, writ of certiorari could be issued

quashing the State action or proceedings found to be in

contravention of any statutory provision of law.

10.7 The petitioner, being a genuine prospective bidder,

in response to the impugned RfS and draft PPA, by a narrow

construction of doctrine of locus standi, the writ petition

cannot be thrown out on the ground that the petitioner has

no locus standi, when the issue is whether the impugned RfS

and draft PPA are issued in consonance with the provisions of

the Act. The issue is answered accordingly.

11. Issue No.2:

The learned counsel for the respondents would contend

that the petitioner is not a bidder. The complaint in the writ

petition is that the terms and conditions of Tender (RfS) and

draft PPA are violative of the provisions of the Act and the

competitive bidding guidelines issued by the Central

Government, exercising the power under Section 63 of the

Act. Except violative of law, no mala fides, discrimination and

arbitrariness which violates the rights of a bidder to compete

with other bidders or that the tender conditions are tailor-

made for a particular class or individual bidder are

attributed. Hence, no part of the legal rights of the petitioner,

who is not even bidder, is violated. It is further contended no

legal right is vested in the petitioner to question the terms of

tender conditions. Even if the petitioner is prospective bidder

or bidder, the challenge could be only to tender process but

not to the tender conditions or the decisions of the process.

In support of his contention, he relied on the decision of the

Hon'ble Apex Court rendered in the case of Merut

Development Authority Case [2009 (6) SCC 171]. He would

further contend that the bidders participating in the tender

process have no other right except the right to equality and

fair treatment in the matter of evaluation of competitive bids

offered by the interested persons in response to the notice

inviting tenders in a transparent manner free from hidden

agenda. He would further contend that the tender is an

invitation to treat, which is a step before an offer. Hence, it is

in the realm of contract. Therefore, the tender conditions

cannot be challenged. The challenge, if any, to the tender

conditions could be limited to the illegality, such as mala

fides and that they are tailor-made by benefiting the other

party and that the illegality affects the competitiveness of the

petitioner. The court cannot substitute its judgment in the

tender process. Therefore, the Court would not issue any writ

directing the State or its instrumentalities to re-bid as it

would be contravening the freedom of the State to contract.

11.1 He further submits that the parent company of the

petitioner submitted a letter on 28.12.2020 with a request for

extension of time for submission of bids. When the same has

not been responded, the writ petition is filed on 06.01.2021,

and interim order was obtained on 07.01.2021, which clearly

shows the lack of bona fides in the writ petition. Hence, the

Writ Petition is liable to be dismissed.

11.2 There is no doubt, it is well settled legal

proposition that the terms of the invitations to tender cannot

be open to judicial scrutiny because the invitation to tender is

not in the realm of contract. However, as the specific

impugned activity of the 4th respondent is governed by the

statutory provisions, but the impugned RfS and draft PPA are

issued in violation of the provisions of the Act, the action of

the 4th respondent is amenable to judicial review by this

Court. Mere issuance of impugned RfS and draft PPA after

judicial preview as required under the A.P. Infrastructure

(Transparency through Judicial Preview) Act, 2019 does not

preclude this Court to entertain a writ petition filed

challenging the impugned RfS and draft PPA on the ground of

infraction of law. There is no dispute, the freedom of contract

for the Government in exercise of its executive power. It has

the same freedom as any individual is vested with under the

Constitution in the case of commercial contracts, but not in

the case of statutory contracts. However, in order to prevent

arbitrariness or unfairness in the bidding process initiated

contrary to the statutory provisions, such arbitrariness needs

to be set at naught by this Court by exercising its power of

judicial review. The remedy available under the provisions of

Section 129 of the Act is not an efficacious remedy under

present circumstance of the case. Hence, the petitioner could

not be driven to the APERC, the 6th respondent.

12. Issue No.3:

The case of the petitioner is that the 3rd respondent

Government vide G.O.Ms.No.18 has sought to establish

10000 MW of solar power capacity in the State of Andhra

Pradesh and provide free 9-hour day time power to the

agriculture sector on a sustainable basis. Thereafter,

G.O.Ms.Nos.19 and 25 were issued modifying the directions

issued in G.O.Ms.No.18 and included change in tenure of the

impugned draft PPA, provisions for sale of asset, provision of

State Government Guarantee to successful bidders, revision

of lease rental for private and assigned lands, generation,

compensation for back down, pass through of safe guard duty

and basic custom duty through tariff adjustment etc.

Accordingly, 4th respondent issued the impugned RfS and the

impugned draft PPA pertaining to the project and invited bids

from the SPDs. The impugned RfS and draft PPA are against

the provisions of the CBG as well as the provisions of the Act.

12.1 Sri D.Prakash Reddy, learned senior counsel has

drawn the attention of this Court to the relevant provisions of

the Act, Tariff Policy and clauses of the CBG. He would

contend that as per the provision of Section 63 of the Act, the

6th respondent - APERC is required to adopt the tariff for a

project, if such tariff has been determined through a

transparent bidding process, in accordance with the

guidelines issued by the Central Government. Section 6.4(2)

of the Tariff Policy formulated by the 1st respondent provides

that States shall endeavour to procure power from renewable

energy sources through competitive bidding to keep the tariff

low. In furtherance of the object of Section 63 of the Act,

CBG have been issued by the Central Government for long

term procurement of electricity from grid connected solar

photo voltaic power projects having size of 5 MW and above,

through competitive bidding. Clause 1.2 of CBG provides the

specific objectives of the Competitive Building Guidelines.

CBG provide a standardized and uniform method for

procurement of power through competitive bidding, which is

necessarily required to be followed by all stakeholders even

for Intra-State Projects.

12.2 The deviations pointed by learned senior counsel

in the impugned RfS and the draft PPA vis-à-vis the

provisions of the Act and CBG can be stated as follows:

i) The impugned draft PPA provides a stipulation for

claiming the relief of 'change in law' in the event of such

change in tax, duties, etc., subsequent to signing of the

impugned draft PPA. Since such 'change in law' event

could result in increase in tariff and can have financial

implications for the consumers, the Act provides for

adequate safeguards of allowing any change in tariff only

after adjudication and approval by the appropriate

commission. Whereas, the Clause 12 of impugned draft PPA

says that a party claiming the relief of 'Change in law' is

required to approach the other party for appropriate relief

and any compensation on account of 'change in law' shall

be determined and shall be effective from such date as may

be mutually agreed by both parties.

The same is in violation of clause 5.7 of CBG. Clause

5.7 of CBG states that a party claiming the relief of 'change

in law' shall be entitled to compensation by the other party,

subject to the condition that the quantum and mechanism

for payment of compensation shall be determined and shall

be effective from such date as may be decided by the 6th

respondent commission. Even as per the provision of

Section 62 of the Act, the power and functions for

'determination of tariff' has been statutorily vested with the

6th respondent. Thus, it is evident that clause 12 of the

impugned draft PPA is in stark contrast to clause 5.7 of the

CBG and the same would amount to a deviation from the

provisions of the CBG. In fact, clause 12 of the impugned

draft PPA seeks to oust the statutory power and authority

of 6th respondent. Therefore, clause 12 of the impugned

draft PPA, which violates the specific intent of having a

regulatory commission and making the said regulatory

commission the custodian of the entire power sector within

the State, not only violates the CBG but also the very object

of the Act. Therefore, impugned RfS and the draft PPA

especially clause 12 of the draft PPA are ultra vires the

provisions of CBG and the Act and are liable to be quashed.

ii) Clause 16 of the impugned draft PPA provides the

mechanism for amicable settlement and dispute resolution

to be adopted by the parties. It provides that all disputes

shall be referred to a senior officer designated by the

representatives of 4th respondent and the Solar Power

Developers [SPDs] who shall attempt to resolve the dispute

within a period of 15 days. If any dispute remains

unresolved shall be referred to an Arbitration committee

consisting of - (1) Principal Secretary of Energy

Department, Andhra Pradesh, (2) Chief Engineer,

Transmission Corporation of Andhra Pradesh (TRANSCO),

(3) Superintendent Engineer of 4th respondent, and (4) One

representative of SPD.

The above mechanism for dispute resolution provided in

the impugned draft PPA is contrary to the provisions of

CBG as well as the provisions of the Act inasmuch as the

said clause has taken away the powers of the 6th

respondent to facilitate resolution of dispute and refer the

parties to arbitration. Clause 16 of the impugned draft PPA

also curtails the powers of 6th respondent to adjudicate the

issues of "Change in law" and award necessary

compensation.

The above dispute resolution mechanism is also

violative of Section 86(1)(f) of the Act. As per the provisions

of Section 86(1)(f) of the Act, the State Commission i.e., 6th

respondent is vested with the statutory powers to

adjudicate any dispute arising out of the impugned draft

PPA. However, Clause 16 of the impugned draft PPA has

sought to oust the powers of 6th respondent stating that

disputes if any shall be adjudicated by the arbitration

committee. Even as per Clause 19 of the competitive

bidding guidelines, all disputes shall be adjudicated or

referred to arbitration by the State Electricity Regulatory

Commission. As per the scheme of the Act, the State

Commission i.e., 6th respondent has been statutorily

empowered and obligated to adjudicate the disputes

between the generator and licensee. However, by virtue of

impugned RfS and the impugned draft PPA, the jurisdiction

of 6th respondent is sought to be contractually ousted by

the 4th respondent, which is impermissible in law.

iii) The provisions of the Act permit procurement of

power supply or consumption by licensees viz., a Trading

licensee or a Distribution licensee. The 4th respondent, who

is neither a trading licensee nor a distribution licensee,

initiated bidding process inviting bids from the prospective

bidders by issuing impugned RfS and impugned draft PPA,

contrary to the provisions of competitive bidding guidelines

and the provisions of the Act and are liable to be quashed.

Clause 1.2 of CBG specifically provide for a

framework for an intermediary procurer as an

aggregator/trader for the inter-state/intra-state sale

purchase of long term power. Thus, any entity which

issues a request for procurement of power under the CBG

must necessarily be an intermediary procurer. However,

neither the impugned RfS nor the impugned draft PPA

discloses the status of 4th respondent as intermediary

procurer. Thus, issuance of impugned RfS and draft PPA

by 4th respondent, without being the intermediary procurer

for the project is a deviation from the provisions of the

CBG.

As per Sections 7 & 8 of the Act, generation is a

delicensed activity. 4th respondent has not disclosed its

status as to whether it is a licensed company or not for

which necessary licence is to be obtained under Section 14

of the Act. 4th respondent has not provided any clarity on

the nature of its entity, who is seeking to enter into a

commercial contract i.e., impugned PPA with the SPDs.

Therefore, the same is in gross violation of Section 14 of the

Act. The non disclosure of the status of the 4th respondent

puts a bar on 6th respondent to exercise its regulatory

powers under Section 86(1)(f) of the Act vis-à-vis the

project, as the 4th respondent is designated as nodal agency

for procuring power to the 3rd respondent.

Since 4th respondent is neither a trader nor a

licensee and in the present case the project is to be

implemented as per the impugned RfS, by virtue of the

statutory limitation prescribed under Section 86(1)(f) of the

Act, the SPDs would also be barred from approaching the

6th respondent commission for redressal of grievances.

Therefore, once again, 4th respondent has indirectly sought

to completely oust the statutory jurisdiction of 6th

respondent which is not permissible in terms of the CBG

and the Act.

iv) The specific objective of the CBG is to facilitate

transparency and fairness in procurement processes/ and

to provide for a framework for an intermediary procurer as

an aggregator/trader for the inter state/intra state sale

purchase of long term power. The action of 4th respondent

in deviating from the express provisions of the CBG without

the approval of 6th respondent is ultra vires the scheme of

the Act itself.

12.3 In support of the above contentions, learned

senior counsel relied on the following decisions:

a) Gujarat Urja Vikas Nigam Ltd., v. Essar Power

Limited [(2008) 4 SCC 755.

b) Energy Watchdog v. CERC [(2017) 14 SCC 80]

c) Renew Power Limited v. The State of Andhra

Pradesh [W.P.No.9844 of 2019].

d) PTC India Ltd., v. Central Electricity Regulatory

Commission & Ors [(2010) 4 SCC 603.

12.4 Per contra, Sri P.Sri Raghuram, learned senior

counsel, would contend that the 4th respondent being nodal

agency of 3rd respondent Government along with the

Government had undertaken a scheme to provide 9-hours

day time power to 18.37 lakh agricultural consumers. The

Government proposed to select the bidders who have

wherewithal to establish, operate and provide power to

respondents 3 & 4. At the instance of 4th respondent, the

tender documents were placed in public domain by the

Judicial Preview Authority. The provisions of Section 63 of

the Act are not applicable to the present case. In fact, Section

63 is another limb of Principal Section 62 of the Act, which

clearly says that the appropriate commission shall determine

the tariff in accordance with the provisions of the Act for

supply of electricity by a generating company to distribution

licensee. Therefore, it is clear that when a generating

company is not supplying power to distribution licensees, the

6th respondent Commission has no jurisdiction to determine

tariff. Once Section 62 is not applicable, by natural

concomitant, the application of provisions of Section 63 is

also ruled out. Therefore, the bidding process undertaken by

4th respondent as Nodal agency of 3rd respondent is a general

bidding procedure only to have fair competition and

transparency dehors to the said guidelines issued by

respondents 1 & 2. The 4th respondent, which is nodal

agency of the 3rd respondent is not supplying power to

DISCOMs but proposed to provide power free of cost to 18.37

lakh agricultural consumers of the State. Therefore, Section

63 is not applicable to the subject bidding process. The core

issue in the instant case is as to whether or not the subject

bidding process would come within the ambit of Sections 62

and 63 of the Act. Since the subject bidding process does not

fall within the meaning of 'supply to distribution licensee' or

'supply to consumers' for consideration, as is defined under

the Act, the jurisdiction of regulatory commission to exercise

its power either under Section 62 or under Section 63 does

not arise. The 4th respondent proposed to provide the power

secured from generators to agriculturists free of cost by using

the network of AP TRANSCO and AP DISCOMs by paying the

applicable network charges as prescribed by 6th respondent

as per Section 42 of the Act. Section 86 of the Act deals with

the functions of State Commission. The Commission shall

discharge the functions namely, determine the tariff for

generation, supply, transmission and wheeling of electricity

as the case may be within the State and regulate the

electricity purchase and procurement process of distribution

licensees including the price at which electricity shall be

procured from the generating companies or licensees or other

than through agreement for distribution and supply within

the State. Therefore, the provisions of Sections 62, 63 and 86

read together lead to a conclusion that jurisdiction of

regulatory commission and to follow the competitive bidding

guidelines issued by the Government of India comes into

operation only when the power is to be procured by the

distribution licensees to supply by way of sale to consumers.

Therefore, the grounds urged in the writ petition are

unsustainable.

12.4.1 The Act has not contemplated that the

Government need to get license and since the Government

wants to provide power free of cost to agriculturists or

peasants no license is required. The 4th respondent as a

nodal agency has every right to procure power for the 3rd

respondent-Government to achieve the aforesaid object. The

subject tender process is not in violation of any of the

provisions of the Act or the regulations made thereunder.

Therefore, the writ petition deserves to be dismissed at

threshold as not maintainable.

12.4.2 Under the provisions of the Act, the powers of the

6th respondent are primarily in relation to the functions of the

licensee under the Act, fixation of tariff for the purposes

adumbrated and limited under Section 62 and 63 of the Act

and for adjudication of disputes under Section 86(1)(f) of the

Act apart from the regulatory function of determination of

tariff under open access under Section 42 of the Act besides

formulation of regulations, supervisory functions and

advisory functions. As per the definitions of "consumer",

"distribution licensee", "supply" and "transmission licensee"

defined under Sections 2(15), 2(17), 2(70) and 2(73), the 4th

respondent is neither a distribution licensee nor a

transmission licensee.

12.4.3 The contention of the petitioner that the subject

activity ought to receive prior concurrence and continue to

abide by the regulatory and adjudicatory jurisdiction of the

6th respondent is untenable. The status of the 4th respondent

vis-à-vis the subject matter is clearly elaborated in para 5 of

G.O.Ms.No.18 and also reiterated in Section 6 of RfS.

12.4.4 In the proposed scheme, the tariff is determined

by 4th respondent through general competitive bidding and

does not fall under Sections 62 or 63 of the Act since 4th

respondent is not supplying power to a licensee but providing

power free of cost to the agricultural consumers. As per

MNRE guidelines, for tariff based competitive bidding process

for procurement of power from grid connected solar PV power

projects, the terms 'procurer' applies only to distribution

licensees or the authorized representatives or an intermediary

procurer or end procurer. Neither 4th respondent nor the

generator/SPD has involved in sale of power to distribution

licensees or consumers. Government of AP proposed to

provide power being secured through the subject tender to

agriculturists free of cost. Since 4th respondent is securing

power on behalf of 3rd respondent Government to meet its

subsidy obligations and is not a licensee, the bid documents

were not referred to 6th respondent Commission for approval.

As per G.O.Ms.No.18, AP DISCOMs shall enter into an

agreement with the 4th respondent-APGECL for transmission

of power from these solar projects to agriculture consumers.

Such agreement is similar to open access agreement. The

spirit of the guidelines mandating competitive bidding as force

of power has strictly been followed. Only in cases where

DISCOM procures power through power sale agreement at a

tariff from SECI/NTPC and SECI/NTPC in turn get such

power from SPD then in such case DISCOMs are required to

obtain approval from appropriate commission for tariff

adoption and approval of PPA, which is not the case in the

subject scheme. As per the bid documents, any financial

implication due to change in law on account of duties will be

passed on through tariff adjustment on actual to SPD by 4th

respondent. As per this scheme, the power generated by the

solar projects shall be provided to agriculture consumers at

free of cost. The tariff will be paid by 4th respondent with

budgetary support from the 3rd respondent-Government and

would not be passed onto the DISCOMs or agriculture

consumers or any other consumers in the State. In view of

the aforesaid facts, this scheme doesn't fall within the ambit

of Sections 62 and 63 of the Act. However, the spirit of said

guidelines was followed to the extent relevant. The State

Government intends to secure Solar Power through 4th

respondent as the enabling agency (not a licensee) for

providing power to the agricultural consumers at free of cost,

by using the network of AP TRANSCO and AP DISCOMs. The

network charges, as determined by APERC, shall be paid by

the State Government. In addition, any incidental expenses

towards backing down (additional surcharge) and balancing

cost (if any) incurred by the AP DISCOMs after netting off

revenue from sale of Renewable Energy Certificates as

approved by 6th respondent will be paid by the 3rd

respondent-Government to the AP DISCOMs. Since both

Government of AP and the 4th respondent are not selling the

power to any licensees, the bid process including tariff

adoption is not required to be referred to 6th respondent. As

per the provisions of Electricity Act, generation is not a

licensed activity and any non-licensee can secure power from

a generator without approaching the appropriate commission

during the power procurement process or for dispute

resolution.

12.4.5 It is not correct to state that the status of 4th

respondent is not clear. In fact, 4th respondent is procuring

power for the 3rd respondent-Government to provide 9 hours

day time free power supply to agriculture consumers and is

not trading the power. In the proposed scheme, 4th

respondent which is a State owned Corporation and 100%

subsidiary of APGENCO is procuring power on behalf of the

3rd respondent-Government for free power supply to

agriculture consumers by the State Government. Further,

under the electricity law, generation is not a licensed activity.

Government is free to secure power from a generator to

provide the same on free of cost to agriculture consumers.

Since APGECL is the nodal agency of 3rd respondent, it is not

a licensee and it does not fall within the jurisdiction of

APERC. It is incorrect to state that 4th respondent has ousted

the jurisdiction of 6th respondent Commission.

12.4.6 The guidelines issued by respondents 1 & 2 are

not applicable to the subject scheme. The said guidelines are

issued with an object that the cost of procurement of power to

DISCOMs should not be unjustified, since DISCOMs are to

discharge its functions on commercial principles as

contemplated in Section 61 of the Act invariably it has to pass

on the same to end consumers. Whereas in the subject

scheme, Government would provide power free of cost to

agricultural consumers. The scheme modalities do not

infer/put at risk the consumer interest as provided under

Electricity Act. Under the proposed scheme, the State

Government will continue to provide subsidy to the DISCOMs.

Further, the State Government shall continue to pay the

network charges, as determined by 6th respondent to the

DISCOMs. The key provisions of the RfS ensure competitive

price discovery and transparency, in strict compliance with

the MNRE CBG. Since the procurement is done by 4th

respondent for Government of AP, this procurement would

not fall under the jurisdiction of 6th respondent.

12.4.7 Section 86 of the Act applies only when DISCOMs

procure power for sale to consumers but not otherwise. The

scope of Section 86 does not encompass the Government

supplying free power to agriculturists. Regulatory power

under Section 86 on procurement of power is limited to

procurement by DISCOMs but not procurement by any

person or Government. The appropriate commission shall

determine the tariff only for supply of electricity by a

generating company to a distribution licensee.

12.4.8 It is incorrect to state that dispute resolution

mechanism provided in the impugned tender document is

against provisions of Arbitration Act. It is incorrect to state

that 4th respondent has to procure power only through

competitive bidding guidelines issued by respondents 1 & 2

and the said claim is clear misconception of facts and law. In

the fact situation of the case, the guidelines applicable to the

present tender process, viz., competitive bidding has been

strictly complied with along with norms of transparency.

12.5 Sri S.Sriram, learned Advocate General, while

adopting/reiterating the arguments of Sri P.Sri Raghuram,

would contend that the guidelines issued by the Central

Government are for the purpose of protecting consumer

interest. The Government evolved a scheme by which

consumer i.e, the agriculturist is securing power free of cost.

There is no commercial element in the transactions. The

transaction does not have any effect on the market. It has no

effect, particularly, on the consumer. Therefore, the

guidelines per se may not apply to the subject tender. In the

first instance, the Government and the 4th respondent have

followed the guidelines in essence and in all respects. The

guidelines clearly show that the essence of guidelines is to

maintain the consumer interest and transparent fair

procedure in procuring power through bidding process. Since

the impugned proceedings themselves are in the nature of

transparent bidding process, which is not in any way

commented upon by the petitioner, the guidelines in its

essence are followed and consequently section 63 of the Act is

also followed.

12.5.1 The key difference as regards the guidelines and

the scheme is that while the scheme is for composite

procurement of electricity and the asset (BoT) basis the

guidelines only consider procurement electricity. Hence, the

guidelines are applicable to the distribution licensees issuing

tenders primarily for the procurement of electricity which

shall thereafter be offered on sale to consumers. Similarly,

Sections 62 & 63 of the Act are applicable only to tariff

fixation of licensees and not for a scheme. Therefore, the

contention that the tender process is in violation of the

guidelines is not tenable. The guidelines clarify that they

apply only to procurers i.e. licensees or intermediary

procurer. Therefore, the guidelines are not directly applicable

to the scheme which is not a procurer or intermediary or

licensee. Similarly Sections 62 & 63 of the Act speaks of tariff

determination by bidding process and tariff is determined

according to section 62.

12.5.2 Section 86(1)(f) of the Act is a statutory remedy of

dispute resolution with regard to disputes between licencees

and generating company. In the scheme of things, generating

company is having a privity of contract with the 4th

respondent only. There is no scope for dispute between

generating company and licencee. Finally, he would contend

that if the petitioner has any grievance about the issuance of

impugned RfS and draft PPA, the petitioner has to approach

the 6th respondent-Commission under Section 129 of the Act

and the writ petition is not maintainable and deserves to be

dismissed at the threshold.

12.6 In reply, Sri D.Prakash Reddy, learned senior

counsel appearing for Mr.Kilaru Nithin Krishna, advocate on

record for the petitioner, would contend that the 4th

respondent issued impugned RfS inviting bids from Solar

Power Developers (SPD) for development of 6,400 MW Grid

connected Solar Photo Voltaic Ultra Mega Power Project

spread over 10 Solar parks in the State of Andhra Pradesh in

violation of provisions of the Act and guidelines for Tariff

based competitive bidding process for procurement of power

from Grid connected Solar photo voltaic power projects dated

03.08.2017 framed by the 1st respondent in exercise of power

under the provisions of Section 63 of the Act. Through the

scheme, the 4th respondent issued impugned RfS and draft

PPA seeking to create a parallel Generation, Transmission

and Distribution system in the State of Andhra Pradesh in

gross violation of the provisions of the Electricity Act, 2003

promulgated by the Parliament. The 4th respondent issued

impugned RfS mentioning that the Tender/Bidding process is

called in terms of the Competitive Bidding Guidelines as

envisaged under the provisions of Section 63 of the Electricity

Act. Under the scheme, the power is supplied to the

agriculturists free of cost through AP DISCOMs in the State of

Andhra Pradesh, for which necessary approvals shall be

taken from the 6th respondent-Commission. In support of his

contention, he has drawn the attention of this Court to the

various provisions of the Electricity Act and Competitive

Bidding Guidelines. In fact, respondent No.4 has admitted

that the impugned documents do not conform to the CBG and

the provisions of the Electricity Act, 2003. From the language

used in Section 63 of the Act, it is evident that for any bidding

to be carried out the same has to be done "in accordance"

with the guidelines issued by Central Government. Further,

the Competitive Bidding Guidelines issued by respondent

No.1 also envisages that the same are mandatorily required to

be followed for any procurement of Renewable Power.

12.6.1 The National Tariff policy as issued under Section

3 of the Electricity Act, 2003 mandates that State (including

Respondent No.3) shall procure power from renewable energy

sources through competitive bidding as specified under

Section 63. Therefore, the Electricity Act, 2003 unequivocally

mandates that all competitive bidding for procurement of

Solar Power is to be carried out in terms of the Guidelines as

specified by the Central Government/Respondent No.1.

Hence, under no circumstances can any Solar Power bidding

be done in variation with the guidelines. Hence, ex facie, in

issuing the impugned documents, respondents 3 and 4 have

violated the express mandate of Section 63 of the Electricity

Act, 2003 and for this reason alone the impugned RfS and

draft PPA are liable to be quashed. Further, it is a settled

principle of law that where a statute provides for a thing to be

done in a particular manner, then it has to be done in that

manner and in no other manner. In fact the Act as well as

the guidelines specifically prescribed the method of

procurement to be carried out. Hence, in so far as electricity

is concerned, the Tender Authority/4th respondent has no

discretion to alter or vary the terms of the Tender as per the

Act as well as per the Guidelines. Further, as contended in

the Writ Petition for any deviation the respondent Nos.3 and 4

were obligated to approach respondent No.6 Commission for

its prior approval.

12.6.2 The 4th respondent in its counter has contended

that the impugned documents have been issued in

accordance with the Act of 2019. The said contention is

wholly untenable as Electricity Act, 2003 is promulgated by

the Parliament and hence occupies the field insofar as

generation and supply of electricity is concerned. Whereas,

Act of 2019 is a State enactment and would be subservient to

the field, which is occupied by Electricity Act, 2003. Further,

the Section 13 of the Act of 2019 itself mandates that Central

Act shall prevail. Therefore, the Judicial Preview Committee

as created under the State Act cannot discharge functions as

entrusted upon by Respondent No.6 by the Central Act (i.e.,

Electricity Act, 2003). Hence, compliance of the AP Act, 2019

is of no consequence insofar as Competitive Bidding for

Electricity Generation is concerned as the same must

conform with the mandate of Section 63 read with the

Guidelines issued by the Respondent No.1. Hence, the

contention of Respondent No.4 is wholly without merit and is

liable to be rejected.

12.6.3 Learned senior counsel would further submit,

without prejudice to the above, that assuming that the

impugned RfS was issued after clearance from the Judicial

Preview Committee, the same is itself against the provisions of

the Act of 2019 which mandated that any scheme has to be in

conformity with the procedure, rules and guidelines

prescribed by State and Central Government. Thus, the

Judicial Preview Committee ought to have suggested that the

Scheme has to be in conformity with the Electricity Act and

Competitive Bidding Guidelines, and the failure to do so has

made the entire scheme ultra vires the provisions of the

Electricity Act.

12.6.4 The contention of the 4th respondent that TPC i.e.,

the parent company of the petitioner did not raise any

objections regarding the non-conformities in the impugned

RfS and the Draft PPA during the judicial preview/pre-bid

stage, is wholly without merit and is liable to be rejected. In

this regard, it is submitted that TPC issued several

communications to Respondent No.4 regarding non-

conformity of the impugned RfS and the Draft PPA with the

mandate of the Competitive Bidding Guidelines. It was also

specifically conveyed by TPC that in terms of the Judgment of

the Hon'ble Supreme Court in the case of Gujarat Urja Vikas

Nigam Limited V. Essar Power Limited, (2008) 4 SCC 755, it

has been held that, under the Electricity Act, adjudication of

disputes between Licensees and Generating Companies can

only be done by the Appropriate State Commission or the

arbitrators(s) appointed by it.

12.6.5 The 4th respondent has admitted that it is not a

licensee; the 4th respondent being a Government company

does not need license; the present bidding is not in

accordance with Sections 63 and 86 of the Electricity Act,

2003 as the said provisions are not applicable; the deviations

need not be approved by the 6th respondent Commission. The

substance of 4th respondent's case is that since the power is

being supplied directly from generators to agricultural

consumers without consideration, the scope of Section 63

gets ousted and hence the proposed transaction falls outside

the purview of the 6th respondent.

12.6.6 As could be seen from the contents of the counter,

Respondent No.4 is seeking to procure power from the Solar

Power Generators and provide it to Agricultural consumers,

such a transaction falls foul to the very ethos of Electricity

Act, 2003. The ability to purchase and supply power to

consumers as an activity is solely vested with a Distribution

Licensee as per Section 2(17) read with Section 12 of the Electricity

Act, 2003. In fact as per Section 2(17) the Distribution Licensee

operates the Distribution System for supplying electricity to

consumers in his area of supply. Hence, if the contention of the 4th

respondent that Respondent No.4 will use the Network of

Transco/Discom to supply power to Agricultural consumers is to

be accepted then respondent No.4 would operate the Distribution

System to provide power to Agricultural consumers without

obtaining license under Section 14 of the Electricity Act, 2003.

This is when such Agricultural Consumers fall within the area of

operation of either of the existing Licensees. In fact, the said

method of supply would find foul with the specific mandate of

Section 12 of the Electricity Act, 2003 which unequivocally

mandates that no person can distribute electricity without

obtaining a License. Further, as per the provisions of the

Electricity Act, 2003 the power can be supplied to a consumer only

by a Distribution Licensee who is authorized by issuance of a

License. This is because distribution of power is one key end of the

entire power generation and supply chain. The distribution of

power as an activity requires direct interface with end consumers.

Hence, the technical and financial requirement to become a

Distribution License has been kept at a much higher pedestal.

This is why the Central Government for the purpose of granting

Distribution License has notified The Distribution of Electricity

License (Additional Requirements of Capital Adequacy, Credit

Worthiness and Code of Conduct) Rules, 2005. Moreover, the

APERC/Respondent No.6 has also notified the APERC (Distribution

License) Regulation, 2013 inter alia specifying the minimum

threshold to be met for grant of Distribution License. Hence,

without the grant of License no person can distribute electricity

from a Generator to end consumers even if such consumers are

Agricultural consumers. Therefore, the assertion that respondent

No.4 would use the Distribution Network by paying requisite

Charges to provide power from generators to agricultural

consumers is a misnomer as the said transaction would render the

definition of "Distribution Licensee" under Section 2(17) as only the

said Licensee is authorized to operate the Distribution System.

Hence, the meaning ascribed to whole activity of Distribution

Licensee would be made redundant.

12.6.7 The proposed transaction would then render the entire

object of having higher threshold for granting any person a

Distribution License also redundant as by the said logic any

person can effectively become a distribution Licensee as long as it

is ready to pay network charges of the Existing Discoms. This

interpretation of the Electricity Act, 2003 would make the existing

Licensees redundant. In fact Section 42(1) read with Section 43 of

the Electricity Act, 2003 mandates that power is supplied by the

Distribution Licensee to end consumers on its own Distribution

System. Hence, the natural sequitur to Section 42(1), Section 43

read with Section 2(17) is that the Licensee needs to own and

operate the Distribution System to effect Supply. Whereas, in the

present case respondent No.4 is neither the owner of the

Distribution System nor is a Licensee but is intending to supply

power to lakhs of end consumers who otherwise fall within the

area of supply of existing Licensee.

12.6.8 Respondent No.4 has repeatedly used the phrase

"provide" power to Agricultural consumers. This is nothing but a

device to couch the intent of carrying out "supply" of power to such

consumers. No amount of clever pleading can overcome the intent

of the legislation enacted by the parliament. Further, as seen from

the Impugned RfS the term "Supply" has been used by the

respondent No.4 repeatedly and relevant extracts of the RfS are as

follows:-

"1. Andhra Pradesh Green Energy Corporation Limited (hereinafter called "APGECL") incorporated under the Companies Act, 2013, is a 100% subsidiary of Andhra Pradesh Power Generation Corporation Limited ("APGENCO"). One of the main objectives of the Company is establishment of 10,000 MWp Solar Power Projects in the State of Andhra Pradesh to ensure nine hours daytime free power supply to the Agriculture sector on a sustainable basis. It is envisaged to set up large grid connected solar power plants which would help in significantly reducing the subsidy outgo from Government of Andhra Pradesh. In this regard, the Government of Andhra Pradesh has issued G.O.Ms.No.18 dated 15th June, 2020, G.O.Ms.No.19 dated 17th July, 2020 and G.O.Ms.No.25 dated 7th November, 2020 for establishment of 10,000 MWp of solar power capacity in the State to provide 9-hours of free day time power supply to the Agriculture Sector.

3. The Government of Andhra Pradesh has envisaged development of 10,000 MWp of solar projects as an alternative mechanism to provide nine-hours free day time power supply to farmers with reduced subsidy out- go."

Therefore, from the above, it is evident that the intent of

respondent No.4 is to effect supply of power to end consumer albeit

Agricultural Consumers. Hence, for such distribution/

supply/procurement and onward supply License is required as per

Section 12 read with Section 2(17) which admittedly has not been

procured by respondent No.4. Hence, the entire transaction

envisaged runs foul to the specific intent of the Electricity Act,

2003. The 4th respondent has repeatedly emphasized that the

power is being "provided" free of cost and hence no "Supply" as

envisaged under the Electricity Act, 2003 is being made. This

contention is also patently fallacious as Section 65 of the Act

provides a specific manner in which Subsidy can be granted to any

class of consumers by respondent No.3. It is further submitted

that such subsidy can only be granted in the Distribution tariff

determined under Section 62 of the Electricity Act for respondent

Nos. 7 and 8. Hence, if at all respondent No.3 is desirous of

providing subsidy to agricultural consumers, then it ought to make

such monies available to respondent Nos.7 and 8 i.e., Distribution

companies of the State of Andhra Pradesh as such consumers fall

within the area of supply of respondent Nos.7 and 8. Therefore, as

per the scheme of the Electricity Act all supply to consumers

irrespective of their category is to be done by the Distribution

Licensee and if the State Government so wishes it can provide

advance subsidy to the Licensees in case of Distribution tariff

determined under Section 62 to ensure free power is supplied to a

particular class of consumers. The Electricity Act only envisages

payment of subsidy to the Licensee who is supplying power to end

consumers and such subsidy is to be paid in advance to the

Licensee as the Licensee is the only interface with the end

consumers. Hence, the respondent Nos.3 and 4 in the garb of

providing subsidy to Agricultural Consumers cannot create a

parallel regulatory framework in gross violation of the specific

provisions of the Electricity Act, including Section 65 of the

Electricity Act. In support of the said contention, reliance is

placed on Tata Power Company Limited Vs. REL & Ors [(2009)

16 SCC 659] wherein the Hon'ble Supreme Court held as follows:-

"119. The 2003 Act even permits the generating company to supply electricity to a consumer directly. For the said purpose what is necessary is to comply with the provisions of the Act, the Rules and the Regulations. Section 14 of the Act categorically provides for grant of licence to any person who is transmitting electricity or distributing supply or undertaking trading therein, indisputably, however, the generator of an electrical energy, although is not subject to the grant of license but while supplying electrical energy to

a distributing agency, in turn would be subject to approval and directions of the Commission."

Lastly, the contention of the 4th respondent that since it is a

Government Company it does not need a License is in teeth of

express mandate of Sections 12 and 14 of the Electricity Act, 2003

as no exception for Government Companies is made in such

provisions.

12.6.9 Further, the object of Electricity Act, 2003 is to create

independent Regulatory Commissions and to distance Government

from the functioning of the State Commission. This is enshrined

under the preamble of the Act itself. Therefore, the present

Impugned Transaction seeks to actively bring Government into the

power generation and distribution, which is contrary to the very

object of the Act.

12.6.10 When respondent No.3 had previously tried to meddle

with the Regulatory framework and to bypass respondent No.6,

this Hon'ble High Court set aside such actions of the respondent

No.3 in W.P.No.9844 of 2019 & Batch vide its Judgment dated

22.09.2019. The relevant extracts of the Judgment are reproduced

as follows:-

"Apart from all the above, Article 162 of the Constitution of India and the case law on Article 162, in the opinion of this Court, are squarely applicable to the facts and circumstances of the case. Once there is a law governing the field, particularly, a central law, the State Government in exercise of its executive power cannot pass any orders which would trench upon or occupy and intrude in to the area occupied by the State Commission. The decision of the Full Bench of the A.P. High Court reported in T. Muralidhar Rao (14 supra), in the opinion of this Court very squarely applies to the facts and circumstances of the case. As long

as the 2003 Act is on the statute book, the executive cannot, in the opinion of this Court in exercise of its executory power supplant, supplement, ignore or act contrary to it. (borrowing a phrase from the Hon'ble Full Bench).

The decision of the Supreme Court in P.H. Paul Manoj Pandian's case (15 supra) also applies to this case. Last, but not the least, Section 12 of the A.P. Electricity Reforms Act, also mandates that the power of the State can extend only to give policy directions including over all planning and coordination, but they shall not adversely affect or interfere with the functions and powers of the Commissions including the parties and tariffs.

[Emphasis added]

12.6.11. The 4th respondent has stated that it will procure

power from generators and supply it to farmers and

agriculturalists using the Transmission/Distribution System

and will pay applicable Network charges as prescribed by

respondent No.6 under Section 42 of the Act. The argument

advanced by respondent No.4 that it is entitled to provide

power to consumers by payment of Cross-Subsidy Surcharge

under Section 42 of the Act is erroneous, and hence liable to

be rejected. The transaction proposed to be undertaken by

the respondent No.4 essentially amounts to distribution and

supply of power without obtaining license which is

impermissible in terms of the Electricity Act, 2003 which is

an exhaustive code on all aspects of electricity. Section 42 of

the Act, which falls under Part VI of the Act, deals with

"Distribution of Electricity" and "Provisions with respect to

Distribution Licensee". Thus, Prima facie the provisions

under part VI are applicable to Licensees only and cannot be

resorted to by the respondent No.4 who is not a licensee.

12.6.12. It is also noteworthy that the Andhra Pradesh

Electricity Regulatory Commission (Terms and Conditions of

Open Access to Intra-State Transmission and Distribution

Networks) Regulations, 2005 ("Open Access Regulations") has

no provision which allows respondent No.4 to offtake

electricity from Generators and supply it in the area of the

Distribution Licensee on behalf of Agricultural consumers. A

perusal of the provision under Section 42 of the Act and the

Open Access Regulations clearly show that only a Generator, a

Licensee or a Consumer is allowed to make an application for grant

of Open Access under the Open Access Regulations. As per Section

42(4), it is the Consumer who has to make an appropriate

application before the State Commission, i.e., respondent No.6, to

avail supply of electricity from any person/entity other than the

Distribution Licensee in its area of supply. It is evident that in the

facts of the present case no such application has been preferred by

any consumer/class of consumers for availing the aforesaid

facility. Respondent No.4 cannot possibly use the provisions of

Open Access to circumvent the mandate of Section 12 read with

Section 14 of the Electricity Act, 2003. As per the admission of the

4th respondent, the power from Solar Power Developers would be

supplied to 18 lakh agricultural consumers. Hence, unless such

consumers after meeting the qualification set out in the Open

Access Regulations, 2005 make an application the said power

cannot be supplied through Open Access as being contended by

the respondent No.4. In fact Section 42 cannot be used to bypass

the licensing envisaged under Section 12 read with Section 14 of

the Electricity Act, 2003. Respondent No.4 cannot circumvent

the provisions of law which govern the Distribution and

Supply of Electricity and state that it is empowered to supply

electricity to the consumers as per its own whims and fancies.

Respondent No.4, has expressly stated that it does not fall

within the purview of the Electricity Act and the Competitive

Bidding Guidelines. Respondent No.4 has also stated that

the impugned RfS is not required to be in conformity with the

Competitive Bidding Guidelines issued under Section 63 of

the Electricity Act. However, in stark contrast, the impugned

RfS itself states that it has been prepared in accordance with

the Competitive Bidding Guidelines. Clause 8 under Section

II of the Impugned RfS, which deals with "Guidelines for

implementation of the RfS", clearly states that the

Competitive Bidding Guidelines form the basis for selection of

new Projects under the Impugned RfS. Respondent No.4 also

states that the Appropriate Commission i.e., respondent No.6

does not have jurisdiction vis-a-vis the Impugned Bidding

Process as the same is not governed by the provisions of the

Electricity Act. However, a perusal of the Impugned RfS would

show that respondent No.4 has sought to draw in the

jurisdiction of respondent No.6 in a selective manner. Clause

8.4 (iv) under Section III of the Impugned RfS, which deals

with "Offtake Constraints due to Backdown", inter alia states

that the Solar Power Developers shall follow the forecasting

and scheduling process as per Regulations notified by the Ld.

CERC/Ld. APERC. The 4th respondent has been approbating

and reprobating vis-a-vis jurisdiction of respondent No.6 as

well as the role of DISCOMs in the entire Project. In fact the

RfS clearly indicates that it has been issued in specific

violation of the directions issued by respondent No.3 vide its

G.O.Ms.No.18 dated 15.06.2020. It is trite in law that a party

cannot be permitted to approbate and reprobate on the same

facts and take inconsistent stands. In Joint Action

Committee of Air Line Pilots' Association of India V.

DGCA [(2011) 5 SCC 435], it was held as under:-

"12. The doctrine of election is based on the rule of estoppel--the principle that one cannot approbate and reprobate inheres in it. The doctrine of estoppel by election is one of the species of estoppels in pais (or equitable estoppel), which is a rule in equity. By that law, a person may be precluded by his actions or conduct or silence when it is his duty to speak, from asserting a right which he otherwise would have had. Taking inconsistent pleas by a party makes its conduct far from satisfactory. Further, the parties should not blow hot and cold by taking inconsistent stands and prolong proceedings unnecessarily, [Vide Babu Ram V. Indra Pal Singh [(1998) 6 SCC 358], P.R. Deshpande V. Maruti Balaram Haibatti [(1998) 6 SCC 507] and Mumbai International Airport (P) Ltd. V. Golden Chariot Airport [(2010) 10 SCC 422 : (2010) 4 SCC (Civ) 195]"

The Hon'ble Supreme Court of India in the case of

Suzuki Parasrampuria Suitings (P) Ltd. V. Official

Liquidator [(2018) 10 SCC 707], held as under:-

"12. A litigant can take different stands at different times but cannot take contradictory stands in the same case. A party cannot be permitted to approbate and reprobate on the same facts and take inconsistent shifting stands. The untenability of an inconsistent stand in the same case was considered in Amar Singh v. Union of India [Amar Singh V. Union of India, (2011) 7 SCC 69 ; (2011) 3 SCC (Civ) 560], observing as follows: (SCC p.86, para 50)

'50. This Court wants to make it clear that an action at law is not a game of chess. A litigant who comes to court and invokes its writ jurisdiction must come with clean hands. He cannot prevaricate and take inconsistent positions.'

13. A similar view was taken in Joint Action Committee of Air Line Pilots' Assn. of India V. DGCA [Joint Action Committee of Air Line Pilots' Assn. of India V. DGCA, (2011) 5 SCC 435], observing: (SCC p. 443, para 12)

12. The doctrine of election is based on the rule of estoppel- the principle that one cannot approbate and reprobate inheres in it. The doctrine of estoppel by election is one of the species of estoppels in pais (or equitable estoppel), which is a rule in equity... Taking inconsistent pleas by a party makes its conduct far from satisfactory. Further, the parties should not blow hot and cold by taking inconsistent stands and prolong proceedings unnecessarily."

[Emphasis Supplied]

Thus, in view of the above, the contentions of

respondent No.4 as urged in the Counter Affidavit are

inconsistent with what the respondent No.4 projects in the

Impugned RfS. Further, the Impugned RfS as well as the

proposed transaction even violates the mandate expressed by

respondent No.3 through its GO No.18, dated 15.06.2020.

Hence, such contentions are liable to be rejected and the

Impugned RfS and Impugned Documents are liable to be

quashed as being ultra vires to the provisions of the

Electricity Act, 2003.

13. This Court has given earnest consideration to the

facts and submissions of the learned counsel.

14. This Court felt it appropriate to extract the

relevant provisions of the Act relied upon by the learned

counsel for better understanding of the issue:

"Section 2(15) "Consumer" means any person who is supplied with electricity for his own use by a licensee or the Government or by any other person engaged in the business of supplying electricity to the public under this Act or any other law for the time being in force and includes any person whose premises are for the time being connected for the purpose of receiving electricity with the works of a licensee, the Government or such other person, as the case may be.

Section 2(17) "Distribution licensee" means a licensee authorised to operate and maintain a distribution system for supplying electricity to the consumers in his area of supply;

Section 2(47) "open access" means the non- discriminatory provision for the use of transmission lines or distribution system or associated facilities with such lines or system by any licensee or consumer or a person engaged in generation in accordance with the regulations specified by the Appropriate Commission;

Section 2(70) "supply", in relation to electricity, means the sale of electricity to a licensee or consumer;

Section 2(73) ) "transmission licensee" means a licensee authorised to establish or operate transmission lines;

Section 2(74) "transmit" means conveyance of electricity by means of transmission lines and the

expression "transmission" shall be construed accordingly;

Section 7. Generating company and requirement for setting up of generating station:- Any generating company may establish, operate and maintain a generating station without obtaining a licence under this Act if it complies with the technical standards relating to connectivity with the grid referred to in clause (b) of Section 73.

Section 10. Duties of Generating Companies:- (1) Subject to the provisions of this Act, the duties of a generating company shall be to establish, operate and maintain generating stations, tie-lines, sub-stations and dedicated transmission lines connected therewith in accordance with the provisions of this Act or the rules or regulations made thereunder.

(2) A generating company may supply electricity to any licensee in accordance with this Act and the rules and regulations made thereunder and may, subject to the regulations made under sub-section (2) of Section 42, simply electricity to any consumer.

(3) Every generating company shall -

(a) submit technical details regarding its generating stations to the Appropriate Commission and the Authority;

(b) co-ordinate with the Central Transmission Utility or the State Transmission Utility, as the case may be, for transmission of the electricity generated by it.

Section 12 . (Authorised persons to transmit, supply, etc., electricity): No person shall (a) transmit electricity; or (b) distribute electricity; or (c) undertake trading in electricity, unless he is authorised to do so by a licence issued under section 14, or is exempt under section 13.

Section 14 (Grant of licence): The Appropriate Commission may, on an application made to it under section 15, grant a licence to any person -

(a) to transmit electricity as a transmission licensee; or

(b) to distribute electricity as a distribution licensee; or

(c) to undertake trading in electricity as an electricity trader, in any area as may be specified in the licence:

Provided that any person engaged in the business of transmission or supply of electricity under the provisions of the repealed laws or any Act specified in the Schedule on or before the appointed date shall be deemed to be a licensee under this Act for such period as may be stipulated in the licence, clearance or approval granted to him under the repealed laws or such Act specified in the Schedule, and the provisions of the repealed laws or such Act specified in the Schedule in respect of such licence shall apply for a period of one year from the date of commencement of this Act or such earlier period as may be specified, at the request of the licensee, by the Appropriate Commission and thereafter the provisions of this Act shall apply to such business:

Provided further that the Central Transmission Utility or the State Transmission Utility shall be deemed to be a transmission licensee under this Act:

Provided also that in case an Appropriate Government transmits electricity or distributes electricity or undertakes trading in electricity, whether before or after the commencement of this Act, such Government shall be deemed to be a licensee under this Act, but shall not be required to obtain a licence under this Act:

Provided also that the Damodar Valley Corporation, established under sub-section (1) of section 3 of the Damodar Valley Corporation Act, 1948, shall be deemed to be a licensee under this Act but shall not be required to obtain a licence under this Act and the provisions of the Damodar Valley Corporation Act, 1948, in so far as they are not inconsistent with the provisions of this Act, shall continue to apply to that Corporation:

Provided also that the Government company or the company referred to in sub-section (2) of section 131 of this Act and the company or companies created in pursuance of the Acts specified in the Schedule, shall be deemed to be a licensee under this Act:

Provided also that the Appropriate Commission may grant a licence to two or more persons for

distribution of electricity through their own distribution system within the same area, subject to the conditions that the applicant for grant of licence within the same area shall, without prejudice to the other conditions or requirements under this Act, comply with the additional requirements relating to the capital adequacy, credit- worthiness, or code of conduct as may be prescribed by the Central Government, and no such applicant, who complies with all the requirements for grant of licence, shall be refused grant of licence on the ground that there already exists a licensee in the same area for the same purpose:

Provided also that in a case where a distribution licensee proposes to undertake distribution of electricity for a specified area within his area of supply through another person, that person shall not be required to obtain any separate licence from the concerned State Commission and such distribution licensee shall be responsible for distribution of electricity in his area of supply:

Provided also that where a person intends to generate and distribute electricity in a rural area to be notified by the State Government, such person shall not require any licence for such generation and distribution of electricity, but he shall comply with the measures which may be specified by the Authority under section 53:

Provided also that a distribution licensee shall not require a licence to undertake trading in electricity".

PART VI :: DISTRIBUTION OF ELELCTRICITY

Provisions with respect to distribution licensee

Section 42. (Duties of distribution licensee and open access): (1) It shall be the duty of a distribution licensee to develop and maintain an efficient, co-ordinated and economical distribution system in his area of supply and to supply electricity in accordance with the provisions contained in this Act.

(2) The State Commission shall introduce open access in such phases and subject to such conditions, (including the cross subsidies, and other operational constraints) as may be specified within one year of the appointed date by

it and in specifying the extent of open access in successive phases and in determining the charges for wheeling, it shall have due regard to all relevant factors including such cross subsidies, and other operational constraints:

Provided also that such surcharge and cross subsidies shall be progressively reduced in the manner as may be specified by the State Commission:

4) Where the State Commission permits a consumer or class of consumers to receive supply of electricity from a person other than the distribution licensee of his area of supply, such consumer shall be liable to pay an additional surcharge on the charges of wheeling, as may be specified by the State Commission, to meet the fixed cost of such distribution licensee arising out of his obligation to supply".

[Emphasis Supplied]

Section 43. (Duty to supply on request): --- (1) 1[Save as otherwise provided in this Act, every distribution] licensee, shall, on an application by the owner or occupier of any premises, give supply of electricity to such premises, within one month after receipt of the application requiring such supply:

Provided that where such supply requires extension of distribution mains, or commissioning of new sub-stations, the distribution licensee shall supply the electricity to such premises immediately after such extension or commissioning or within such period as may be specified by the Appropriate Commission:

Provided further that in case of a village or hamlet or area wherein no provision for supply of electricity exists, the Appropriate Commission may extend the said period as it may consider necessary for electrification of such village or hamlet or area.

[Explanation.- For the purposes of this sub-section, "application" means the application complete in all respects in the appropriate form, as required by the distribution licensee, along with documents showing payment of necessary charges and other compliances.]

(2) It shall be the duty of every distribution licensee to provide, if required, electric plant or electric line for giving electric supply to the premises specified in sub-section (1) :

Provided that no person shall be entitled to demand, or to continue to receive, from a licensee a supply of electricity for any premises having a separate supply unless he has agreed with the licensee to pay to him such price as determined by the Appropriate Commission.

(3) If a distribution licensee fails to supply the electricity within the period specified in sub-section (1), he shall be liable to a penalty which may extend to one thousand rupees for each day of default".

Section 62. Determination of Tariff: -

(1) The Appropriate Commission shall determine the tariff in accordance with the provisions of this Act for--

(a) supply of electricity by a generating company to a distribution licensee:

Provided that the Appropriate Commission may, in case of shortage of supply of electricity, fix the minimum and maximum ceiling of tariff for sale or purchase of electricity in pursuance of an agreement, entered into between a generating company and a licensee or between licensees, for a period not exceeding one year to ensure reasonable prices of electricity;

(b) transmission of electricity;

(c) wheeling of electricity;

(d) retail sale of electricity:

Provided that in case of distribution of electricity in the same area by two or more distribution licensees, the Appropriate Commission may, for promoting competition among distribution licensees, fix only maximum ceiling of tariff for retail sale of electricity.

(2) The Appropriate Commission may require a licensee or a generating company to furnish separate details, as

may be specified in respect of generation, transmission and distribution for determination of tariff.

(3) The Appropriate Commission shall not, while determining the tariff under this Act, show undue preference to any consumer of electricity but may differentiate according to the consumer's load factor, power factor, voltage, total consumption of electricity during any specified period or the time at which the supply is required or the geographical position of any area, the nature of supply and the purpose for which the supply is required.

(4) No tariff or part of any tariff may ordinarily be amended, more frequently than once in any financial year, except in respect of any changes expressly permitted under the terms of any fuel surcharge formula as may be specified.

(5) The Commission may require a licensee or a generating company to comply with such procedures as may be specified for calculating the expected revenues from the tariff and charges which he or it is permitted to recover.

(6) If any licensee or a generating company recovers a price or charge exceeding the tariff determined under this section, the excess amount shall be recoverable by the person who has paid such price or charge along with interest equivalent to the bank rate without prejudice to any other liability incurred by the licensee.

Section 63. Determination of tariff by bidding process:

Notwithstanding anything contained in section 62, the Appropriate Commission shall adopt the tariff if such tariff has been determined through transparent process of bidding in accordance with the guidelines issued by the Central Government.

Section 65. Provision of subsidy by State Government - If the State Government requires the grant of any subsidy to any consumer or class of consumers in the tariff determined by the State

Commission under section 62, the State Government shall, notwithstanding any direction which may be given under section 108, pay, in advance and in such manner as may be specified, the amount to compensate the person affected by the grant of subsidy in the manner the State Commission may direct, as a condition for the licence or any other person concerned to implement the subsidy provided for by the State Government:

Provided that no such direction of the State Government shall be operative if the payment is not made in accordance with the provisions contained in this section and the tariff fixed by State Commission shall be applicable from the date of issue of orders by the Commission in this regard".

Section 86: Functions of State Commission:

(1) The State Commission shall discharge the following functions, namely:--

(a) determine the tariff for generation, supply, transmission and wheeling of electricity, wholesale, bulk or retail, as the case may be, within the State: Provided that where open access has been permitted to a category of consumers under section 42, the State Commission shall determine only the wheeling charges and surcharge thereon, if any, for the said category of consumers;

(b) regulate electricity purchase and procurement process of distribution licensees including the price at which electricity shall be procured from the generating companies or licensees or from other sources through agreements for purchase of power for distribution and supply within the State;

(c) facilitate intra-State transmission and wheeling of electricity;

(d) issue licences to persons seeking to act as transmission licensees, distribution licensees and electricity traders with respect to their operations within the State;

(e) promote cogeneration and generation of electricity from renewable sources of energy by providing suitable measures for connectivity with the grid and sale of electricity to any person, and also specify, for purchase of electricity from such sources, a percentage of the total consumption of electricity in the area of a distribution licensee;

(f) adjudicate upon the disputes between the licensees and generating companies and to refer any dispute for arbitration;

(g) levy fee for the purposes of this Act;

(h) specify State Grid Code consistent with the Grid Code specified under clause (h) of sub-section (1) of section 79;

(i) specify or enforce standards with respect to quality, continuity and reliability of service by licensees;

(j) fix the trading margin in the intra-State trading of electricity, if considered, necessary;

(k) discharge such other functions as may be assigned to it under this Act.

(2) The State Commission shall advise the State Government on all or any of the following matters, namely:--

(i) promotion of competition, efficiency and economy in activities of the electricity industry;

(ii) promotion of investment in electricity industry;

(iii) reorganisation and restructuring of electricity industry in the State;

(iv) matters concerning generation, transmission , distribution and trading of electricity or any other matter referred to the State Commission by that Government.

(3) The State Commission shall ensure transparency while exercising its powers and discharging its functions.

(4) In discharge of its functions, the State Commission shall be guided by the National Electricity Policy, National Electricity Plan and tariff policy published under section 3.

Relevant provisions of Open Access Regulations read as under:

2. Definitions:

(i) In this Regulation, unless the context otherwise requires:-

(b) "applicant", means a person who makes an application to the Nodal Agency for open access and includes any person engaged in generation, a licensee or any consumer eligible for open access under this Regulation;

(j) "user" or "open access user" means a person using or intending to use the transmission system and/or the distribution system of the licensees in the state for receiving supply of electricity from a person other than the distribution licensee of his area of supply, and the expression includes a generating company and licensee.

17. Open Access charges

(iv) The open Access user shall also be liable to pay additional surcharge on charges of wheeling as may be specified by the Commission from time to time under section 42(4) of the Act, in case open access is sought for receiving supply from a person other than the distribution licensee of such consumer's area of supply, to meet the fixed cost of the distribution licensee arising out of his obligation to supply".

Relevant Clauses of the Competitive Bidding Guidelines

issued by the respondent No.1 reads as follows:

"2.1.2 Unless explicitly specified in these Guidelines, the

provisions of these Guidelines shall be binding on the

Procurer/Intermediary Procurer/End Procurer and the

Authorised Representative of the Procurer. The process to

be adopted in event of any deviation proposed from these

Guidelines is specified in Clause 18 of these Guidelines."

"18. DEVIATION FROM PROCESS DEFINED IN THE

GUIDELINES: In case there is any deviation from these

Guidelines and/or the SBDs, the same shall be subject to

approval by the Appropriate Commission. The Appropriate

Commission shall approve or require modification to the bid

documents within a reasonable time no exceeding 90

(ninety) days."

The relevant extracts of the policy are reiterated as

follows:-

"States shall endeavour to procure power from renewable energy sources

through competitive bidding to keep the tariff low, except from the waste to

energy plants. Procurement of power by Distribution Licensee from

renewable energy sources, from Solar PV Power Projects above the notified

capacity, shall be done through competitive bidding process from the date

to be notified by the Central Government. However, till such notification,

any such procurement of power from renewable energy sources projects,

may be done under Section 62 of the Electricity Act, 2003."

Section 129. Orders for securing compliance:-

(1) Where the Appropriate Commission, on the basis of material in its possession, is satisfied that a licensee is contravening, or is likely to contravene, any of the conditions mentioned in his licence or conditions for grant of exemption or the licensee or the generating company has contravened or is likely to contravene any of the provisions of this Act, it shall, by an order, give such directions as may be necessary for the purpose of securing compliance with that condition or provision.

(2) While giving direction under sub-section (1), the Appropriate Commission shall have due regard to the extent to which any person is likely to sustain loss or damage due to such contravention.

15. In the facts and circumstances of the case and

considering the submissions of the counsel and on perusal of

the record, this Court found that it is the case of the

respondents that the 4th respondent is procuring the power

from the SPD for tariff fixed in the competitive bidding

process and supplying power free of cost to the agriculturists

in the State through AP TRANSCO and AP DISCOMs on

payment of cost of transmission and distribution as fixed by

the 6th respondent-Commission under Section 42 of the Act

and the cost of the power is reimbursed to the 4th respondent

by the 3rd respondent. The activity of purchase of power by

the 4th respondent from the Solar Power Developers though

Tariff fixed in the competitive bidding process by adopting

essence of the competitive bidding guidelines is contrary to

the provisions of the Act and in total derogation of the

competitive bidding guidelines framed by the Central

Government exercising power under the provisions of Section

63 of the Electricity Act,. The whole transaction of the project

involves generation of power by the solar power developers

and supply power to the 4th respondent, non-licensee, for the

tariff fixed in the competitive bidding. To put it in other way,

the 4th respondent will purchase power from solar developers

and supply the same to the agriculturists/consumers free of

cost. But, the 4th respondent is being paid the cost (cost of

power purchased and costs of transmission and distribution)

of the power supplied to the end-consumer by 3rd respondent.

Hence, the 4th respondent is not supplying power free of cost

to the consumers. The cost of the power is being borne by the

3rd respondent from its exchequer. Hence, the activity of

procurement of power by the 4th respondent and supply the

same to the consumer involves trading. Therefore, the

contention of respondents that no trading activity is involved

in the transaction/activity of the 4th respondent, could not be

accepted. The 4th respondent cannot act as a nodal agency

for the 3rd respondent for implementation of the scheme, as it

is not a department of the 3rd respondent-Government. The

4th respondent is independent company, juristic person

incorporated under the Companies Act. The Government

Order issued by the 3rd respondent is not binding on the 4th

respondent. It shall be made binding only by way of separate

agreements. However, the scheme is floated by the 3rd

respondent and seeks to implement the same through the 4th

respondent. The 3rd respondent is purchasing power through

the 4th respondent from the Solar Power Developer, for the

fixed tariff, and supplying the same to the end-consumer,

agriculturist. Sri V.R.N.Prasanth, learned counsel appearing

for the 6th respondent, would contend that the 3rd respondent,

being a deemed licensee as per the provisions of Section 13, is

purchasing the power, through the 4th respondent-nodal

agency and therefore the 4th respondent does not require a

separate licence is untenable, as the 4th respondent is a

separate entity and the 3rd respondent being a deemed

licensee shall follow the provisions of the Act in procuring

power from the SPD through the 4th respondent. Further, the

4th respondent is procuring the power for the 3rd respondent

and payment is being made by the 3rd respondent. Hence the

activity of the 4th respondent could be termed as procurement

of power from the SPD on behalf of the 3rd respondent and

supplying the same to the end-consumer. Hence, the 4th

respondent could be called as procurer, intermediary

procurer, agent or the representative of the 3rd respondent.

Hence, the activity of the 4th respondent comes within the

ambit of clause 1.2 of competitive bidding guidelines and

within the meaning of 'Trading' as defined under Section 2(71)

of the Act. Hence, the contra contentions of the learned

counsel for the respondents are untenable. In view of the

above discussion, the 4th respondent cannot

purchase/procure power from the SPD by inviting bids

without obtaining any licence. The Generator may establish,

operate and maintain a generating station without obtaining a

licence under the Act, but it could not supply the same to the

4th respondent - non-licensee to supply the same to the end-

consumer contrary to the provisions of the Act. The

Electricity Act, 2003 is a special Act and a comprehensive

enactment/code promulgated by the Parliament to regulate

and govern Electricity Section in India. Hence, any action

(including issuance of the Impugned Documents) must

conform to the requirements set out in the Electricity Act,

2003 and the rules, regulations and guidelines framed

thereunder. The action of 4th respondent could not be said to

be outside the provisions of Electricity Act. The 3rd

respondent formulated the scheme to provide supply of 9

hours day time free power supply to the agriculturists. The

project is schematically prepared to take the activity of

generation, supply, purchase and payments made to the 4th

respondent and SPD outside the purview of provisions of

Electricity Act and thereby ousted the jurisdiction of 6th

respondent under Section 86 of the Electricity Act for

extraneous considerations. The 3rd respondent should not

forget that it is going to supply power to the agriculturists free

of cost by making huge payment to the SPD from the State

exchequer i.e., public money through 4th respondent. The

power could be purchased through transparent bidding

process in strict adherence to the provisions of the Electricity

Act, by adopting competitive bidding guidelines, by entering

legally binding contracts as the power Tariff has to be

approved by the 6th respondent-Commission under Section 63

of the Act. Hence, the 3rd respondent cannot act arbitrarily in

procuring/purchasing power with the avowed objective of

supplying power free of cost to the agriculturists in the State,

resolve any dispute through the dispute resolution

mechanism envisaged under the scheme which gives scope

for nepotism, favouritism by acting arbitrarily. Hence, the

contra contentions of Sri P.Raghuram, learned senior counsel

and Sri S.Sriram, learned Advocate General that the 3rd

respondent is purchasing power through the 4th respondent -

nodal agency and making payments to the SPD, and

supplying the power through the licensees, AP TRANSCO, AP

DISCOMs to the end-consumer; therefore, the transaction of

supply of power does not amount to Trading and no

commercial activity is involved; hence, the provisions of the

Electricity Act and competitive bidding guidelines are not

applicable, could not be accepted, as the said contention is

contrary to the provisions of the Act. As per the provisions of

Section 12 of the Act, no person shall (a) transmit or (b)

distribute electricity or (c) undertake trading in electricity,

unless he is authorized to do so by a licence issued under

Section 14, or is exempt under Section 13. The provisions of

Section 14 of the Act, authorizes the appropriate commission

may grant licence to any person, but one of the proviso says

that in case an appropriate Government transmits electricity

or distributes electricity or undertakes trading in electricity,

whether before or after the commencement of this Act, such

Government shall be deemed to be a licensee under this Act,

but shall not be required to obtain a licence under this Act.

As per Section 7 of the Act, a generating company may

establish, operate and maintain a generating station without

obtaining a licence under this Act, if it complies with the

technical standards relating to connectivity with the grid

referred to in Clause (b) of Section 73. The provisions of the

Electricity Act and competitive bidding guidelines apply to the

whole activity of generation, supply, distribution of electricity

power. As per the provisions of the Act, permission is not

required to generate power, but the generating company has

to establish the generation station as per the provisions of the

Act, with approvals and supply to the licensees only and it

cannot sell to non-licensee, but supply to the consumer who

obtained permission under Section 42 of the Act under open

access system of power supply. The Generator (SPD) is

supplying power for price/tariff to the 4th respondent, non-

licensee. In turn, the 4th respondent is supplying power to

end-consumer by receiving cost of the power from the

3rd respondent. However, the end-consumer received the

power free of cost, but the cost of the power is being paid by

the 3rd respondent to the 4th respondent. Hence, the activity

of the 4th respondent comes within the meaning of 'Trading'

as defined under Section 2(71) of the Act. In that process,

the 3rd respondent is spending huge public money, even

though for the benefit of agriculturist, its action should be fair

and transparent. It is under obligation to follow the statutory

provisions applicable to the scheme of activity. It could not

curve out part of the transaction of the scheme to be outside

the provision of the Act, to act according to its whims and

fancies to favour blue-eyed boys.

16. It is profitable to refer to the following decisions:

In Energy Watchdog Vs. CERC & Ors (2017) 14 SCC

80 the Hon'ble Supreme Court held as follows:

"19. The construction of Section 63, when read with the

other provisions of this Act, is what comes up for decision in

the present appeals. It may be noticed that Section 63

begins with a non obstante clause, but it is a non obstante

clause covering only Section 62. Secondly, unlike Section 62

read with Sections 61 and 64, the appropriate

Commission does not "determine" tariff but only

"adopts" tariff already determined under Section 63.

Thirdly, such "adoption" is only if such tariff has

been determined through a transparent process of

bidding, and, fourthly, this transparent process of

bidding must be in accordance with the guidelines

issued by the Central Government".

In view of the above decisions of the Hon'ble Apex

Court, the contentions of the counsel for respondents that the

provisions of Section 63 of the Act is not applied to subject

bidding process as the provisions of Section 63 is another

limb of provisions of Section 62 of the Act. The provisions of

Section 62 of the Act shall apply in the case where the

generating company supply electricity to the distribution

licensee, when once the provisions of Section 62 of the Act is

not applicable, by natural concomitant, the provisions of

Section 62 are also not applicable, holds no water.

In Dipak Babaria & Ors. V. State of Gujarat & Ors.

(2014) 3 SCC 502 it was held as under:-

"53. It is well settled that where the statute provides for a

thing to be done in a particular manner, then it has to be

done in that manner and in no other manner. This

proposition of law laid down in Taylor V. Taylor (1875) 1

Ch D 426, 431 was first adopted by the Judicial

Committee in Nazir Ahmed V. King Emperor reported in

MANU/PR/0020/1936: AIR 1936 PC 253 and then

followed by a bench of three Judges of this Court in Rao

Shiv Bahadur Singh V. State of Vindhya Pradesh reported

in MANU/SC/0053/1954: AIR 1954 SC 322. This

proposition was further explained in paragraph 8 of State

of U.P. Vs. Singhara Singh by a bench of three Judges

reported in MANU/SC/0082/1963: AIR 1964 SC 358 in

the following words:

8. The rule adopted in Taylor V. Taylor is

well recognized and is founded on sound principle.

Its result is that if a statute has conferred a power

to do an act and has laid down the method in

which that power has to be exercised, it necessarily

prohibits the doing of the act in any other manner

than that which has been prescribed. The principle

behind the rule is that if this were not so, the

statutory provision might as well not have been

enacted ..."

[emphasis supplied]

In State of Kerala & Others V. Mar Appraem Kuri

Company Limited & Another (2012) 7 SCC 106 it was held

as follows:

"56. The background of the enactment of the Central Chit Funds Act, which refers to the Report of the Banking Commission has been exhaustively dealt with in the case of Shriram Chits and Investment (P) Limited V. Union of India [(1993) Supp 4 SCC 226] as also in the Statement of Objects and Reasons of the 1982 Act. The clear intention of enacting the Central 1982 Act, therefore, was to make the Central Act a complete code with regard to the business of conducting chit funds and to occupy the legislative field relating to such chit funds.

57. Moreover, the intention to override the State laws is clearly manifested in the Central Act, especially Section 3 which makes it clear that the provisions of the Central Act shall have effect notwithstanding anything to the contrary contained in any other law for the time being in force. Similarly, Section 90 of the Central Act providing for the repeal of State legislations also manifests the intention on the part of the Parliament to occupy the field hitherto occupied by State Legislation.

In PTC India Limited V. Central Electricity Regulatory

Commission & Others, [(2010) 4 SCC 603], the Hon'ble Supreme

Court has upheld and recognized the existence of the Electricity

Act as a comprehensive legislation and held as follows:

"17. The 2003 Act is enacted as an exhaustive code on all matters concerning electricity. It provides for "unbundling" of SEBs into separate utilities for generation, transmission and distribution. It repeals the Electricity Act, 1910; the Electricity (Supply) Act, 1948 and the Electricity

Regulatory Commissions Act, 1998. The 2003 Act, in furtherance of the policy envisaged under the Electricity Regulatory Commissions Act, 1998 (the 1998 Act), mandated the establishment of an independent and transparent regulatory mechanism, and has entrusted wide-ranging responsibilities with the Regulatory Commissions. While the 1998 Act provided for independent regulation in the area of tariff determination; the 2003 Act has distanced the Government from all forms of regulation, namely, licensing, tariff regulation, specifying Grid Code, facilitating competition through open access, etc.

18. Section 3 of the 2003 Act requires the Central Government in consultation with the State Governments and the Authority, to prepare the National Electricity Policy as well as tariff policy for development of the power system based on optimum utilization of resources. The Central and the State Governments are also vested with rule-making powers under Sections 176 and 180 respectively, while the "Authority" has been defined under Section 2(6) as the regulation-making power under Section 177. On the other hand, the Regulatory Commissions are vested with the power to frame policy, in the form of regulations, under various provisions of the 2003 Act. However, the Regulatory Commissions are empowered to frame policy, in the form of regulations, as guided by the general policy framed by the Central Government. They are to be guided by the National Electricity Policy, the tariff policy as well as the National Electricity Plan in terms of Sections 79(4) and 86(4) of the 2003 Act (see also Section 66)."

[Emphasis Supplied]

17. If the impugned RfS and draft PPA are read

keeping in mind the above provisions and decisions, it is clear

that the RfS and draft PPA are issued in gross violation of the

provisions of the Electricity Act as well as the CBG framed by

respondents 1 & 2. Clause 3 of the CBG deals with

preparation for inviting bid and project preparedness. Clause

18 of the CBG, which deals with 'deviation from process

defined in the guidelines' states that any deviation from the

CBG is subject to approval by the 6th respondent - APERC.

Further it is the submission of the respondents that 4th shall

not be supplying power to AP DISCOMs but has proposed to

provide power to agricultural consumers of the State of

Andhra Pradesh by merely using the network of AP

TRANSCOs and AP DISCOMs. However, the said contention of

the 4th respondent is in violation of the G.O.No.18, dated

15.06.2020 issued by the 3rd respondent which imposes

obligations on DISCOMs of the State to obtain necessary

permissions and approvals from APERC/6th respondent

regarding implementation of the scheme as well as execution

of agreements for supply of power to the agricultural

consumers. The relevant content of G.O.No.18, dated

15.06.2020 reads as under:

"TASKS of APDISCOMs"

...

35. APDISCOMs shall obtain permissions/necessary approvals from APERC to implement this scheme. State Government will issue appropriate directions to APERC under Section 108 of the Electricity Act, 2003 from time to time for implementation of this scheme.

...

37. APDISCOMs shall enter into agreement with APGECL for the supply of power to agricultural consumers and APDISCOMs shall obtain necessary approvals from APERC for this."

Therefore, the 4th respondent, in law, is required to issue the

impugned RfS and draft PPA strictly in accordance with the

provisions of the CBG to conform to the mandate of Section

63 of the Act and in case of any deviations the same must be

approved by the 6th respondent - APERC. The impugned RfS

and draft PPA were substantially deviated from the provisions

of the Act and the CBG and the said deviations were not

approved by the 6th respondent Commission. As the

impugned RfS and draft PPA are not in conformity with CBG

and the provisions of the Act, obviously its continuance by

the successive Governments without any legal impediments is

doubtful and it will reduce the higher participation of the

bidders in the bidding process as it lacks fair bidding process.

Hence, impugned RfS and draft PPA are liable to be set aside.

18. Accordingly, the Writ Petition is allowed, setting

aside the impugned RfS and draft PPA. However, it is left

open to the 4th respondent, if so advised, may issue fresh

requests for Selection in accordance with the guidelines for

Tariff Based Competitive Bidding process for procurement of

Power from Grid Connected Solar Photo Voltaic Power

Projects dated 03.08.2017 issued under Section 63 of the Act.

No order as to costs.

19. Miscellaneous Petitions, if any, pending in this

writ petition shall stand closed.

___________________________ JUSTICE M.GANGA RAO

17-06-2021 Anr/Vjl

THE HON'BLE SRI JUSTICE M.GANGA RAO

Writ Petition No. 674 of 2021

17-06-2021

Anr/Vjl

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter