Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nand Kishore Garg vs Govt. Of Nct Of Delhi And Others
2011 Latest Caselaw 2734 Del

Citation : 2011 Latest Caselaw 2734 Del
Judgement Date : 23 May, 2011

Delhi High Court
Nand Kishore Garg vs Govt. Of Nct Of Delhi And Others on 23 May, 2011
Author: Dipak Misra,Chief Justice
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                    Judgment Reserved on: 8th March, 2011
%                                   Judgment Pronounced on: 23rd May, 2011

+      W.P.(C) No. 4821/2010

       NAND KISHORE GARG                                   ..... Petitioner
                                    Through:   Mr. Laliet Kumar and
                                               Mr.Deepak Vohra, Advs.
                               Versus

       GOVT. OF NCT OF DELHI AND ORS.                ..... Respondents
                          Through: Mr.Najmi Waziri, Standing Counsel
                                   along with Mr.Shoaib Haider, Adv.
                                   for Resp. 1/GNCTD.
                                   Mr.Parag P. Tripathi, ASG with Mr.
                                   A.S. Chandhoke, Ms.Purnima and
                                   Ms.Pratima Gupta, Advs. for Resp. 2.
                                   Mr.V.P. Singh and Mr.Aashish
                                   Gupta, Advs. for Resp. 3
                                   Mr. Harish Salve, Sr.Advocate with
                                   Mr.Amit Kapur, Mr.Anupam Varma
                                   & Ms.Deepika Kalia, Advs. for
                                   Resp.4
                                   Mr.Mukul Rohtagi and Dr.A.M.
                                   Singhvi, Sr.Advocates with Mr.Anuj
                                   Berry, Mr.Aashish Gupta and
                                   Mr.Dushyant Manocha, Advs. for
                                   Resp.5
                                   Mr.Jayant Bhushan, Sr.Advocate
                                   with Ms.Pyoli, Adv. for Intervener.


       CORAM:
       HON'BLE THE CHIEF JUSTICE
       HON'BLE MR. JUSTICE SANJIV KHANNA



WP (C) No. 4821/2010                                               page 1 of 68
      1. Whether reporters of the local papers be allowed to see the judgment?          Yes
     2. To be referred to the Reporter or not?                                         Yes
     3. Whether the judgment should be reported in the Digest?                         Yes



DIPAK MISRA, CJ


        The petitioners, as pro-bono publico, have preferred this writ petition

under Article 226 of the Constitution of India for issue of a writ of mandamus

commanding the Delhi Electricity Regulatory Commission (for short „the

Commission‟), the respondent No.2 herein, to issue the tariff order approved by

it on 28th/29th April, 2010 and pass such other order/orders as may be deemed fit

in the facts and circumstances of the case.


2.      It is profitable to note here that various assertions have been made with

regard to the issues relating to the finalization of the tariff by the Commission

under the provisions of the Electricity Act, 2003 (for brevity „2003 Act‟), the

illegality committed by the Government of National Capital Territory of Delhi

(GNCTD) in asking the Commission not to issue the tariff and further how the

consumers have been affected by the non-issuance of the tariff order. In the

course of the pendency of the writ petition, there was impleadment of certain

respondents, namely, BSES Yamuna Power Ltd., BSES Rajdhani Power Ltd. and

North Delhi Power Ltd. At the commencement of the hearing, the question that


WP (C) No. 4821/2010                                                            page 2 of 68
 crept up was whether the State Government could have interdicted in the affairs

of the Commission in the manner it had done in exercise of the power under

Section 108 of the 2003 Act. When the said debate was on, this Court sought the

assistance of the learned Attorney General for India and the learned counsel for

the parties acceded that the said issue should be decided first.


3.     This Court, on 18th February, 2011, after referring to the various citations in

the field, came to hold as follows: -


              "20. Regard being had to the aforesaid pronouncement of
              law in the field, the justifiability and the legal substantiality of
              the communication made by the State has to be tested. As is
              demonstrable the State is entitled to change or alter economic
              policies and the said decision has to be in public interest. In
              the case at hand, the nature of directions issued by the State
              Government has a different contour. To appreciate the
              controversy in proper perspective it is necessitous to
              reproduce the communication sent by the State Government
              to the Commission:

                           "The Secretary,
                           Delhi Electricity Regulatory Commission,
                           Viniyamak Bhawan,
                           Shivalik, Malviya Nagar,
                           New Delhi - 10 017

                           Sir,

                                Through separate representations to the
                           Government, the three distribution companies,
                           BRPL, NDPL and BYPL have raised the issue of


WP (C) No. 4821/2010                                                       page 3 of 68
                        severe cash flow constraints affecting their ability
                       to purchase power in 2010-11. A copy of this
                       representation is enclosed. They have broadly
                       drawn the attention of the Government on the
                       following issues:

                       1.    Ability to supply power contingent on Cost
                             Reflective Tariff.
                       2.    Precarious Financial Position on Discoms.
                       3.    Accumulation of revenue gaps beyond
                             sustainable levels.
                       4.    Continuation of the practice of assuming
                             higher surplus for tariff fixation.
                       5.    Power purchase cost/quantum.
                       6.    Continuous recourse to addition debt to
                             finance operations, and
                       7.    Critical need to additional financing.

                       The issues raised by the Discoms are very serious
                       and needs to be examined thoroughly so that the
                       sustainable model of tariff setting as prescribed
                       under section 61 and 62 of the Electricity Act is
                       not jeopardized. Further, the National Tariff
                       Policy at clause No. 5.3(h)-4 has prescribed that
                       uncontrollable costs should be recovered speedily
                       to ensure that the future consumers are
                       not burdened with the past costs. It is felt that
                       non-true-up of the account of the year 2009-2010
                       where quantum of uncontrollable costs were very
                       high, would mean that future consumers would
                       be burdened with the interest cost of the year
                       2009- 2010 which goes against the above quoted
                       clause of National Tariff Policy.

                       As the issues raised by the Distribution
                       Companies as well as the issue of burdening
                       future consumers with past liabilities are issues


WP (C) No. 4821/2010                                                page 4 of 68
                            which are very serious in nature, the Government
                           in exercise of its power under section 86(2)(iv)
                           directs the DERC to give statutory advise and
                           clarification to the Government on the issue
                           raised by the Distribution companies in the
                           enclosed representations as well as on the issues
                           covered under clause 5.3(h)-4 of the National
                           Tariff Policy. The Government further directs
                           under section 108 of the Electricity Act, 2003 that
                           the Delhi Electricity Regulatory Commission will
                           not issue the tariff order till the statutory advice
                           given by the Commission as asked for, is
                           thoroughly examined by the Government and the
                           Government gives a go ahead for passing of tariff
                           orders."
                                                           [emphasis supplied]


              21.    On a close scrutiny of the aforesaid directions, it is clear
              as noon day that there has been an order of prohibition to the
              Commission not to pass the tariff order. Mr. Dave, learned
              senior counsel for the respondent would contend that it was
              issued keeping in view the public interest. The same is not
              discernible. It is neither evident nor demonstrable. It was an
              unwarranted interdiction. It is understandable that the State
              Government could have suggested some kind of a matter
              relating to policy having nexus with public interest, but
              unfortunately that is not so. By the impugned communication
              contained in Annexure P-7, the State Government could not
              have prevented the Commission from exercising its statutory
              powers.      In any event, under Section 108, the State
              Government could have only issued policy direction, not pre-
              emptory directions, like it did. As submitted by the learned
              Attorney General for the Union of India, the interpretations
              placed by the Apex Court on Section 78-A in the decisions
              which we have quoted in extenso would clearly convey that
              the State Government as well as the Board functions in
              different fields within the statutory limits. Any encroachment


WP (C) No. 4821/2010                                                      page 5 of 68
               is not permissible. The case at hand projects that no iota of
              policy, any way, is discernible and the concept of public
              interest appears to be a subterfuge, in fact, totally divorced
              from the arena of public interest. Quite apart from that the
              communication is in the form of injunction, which we are
              absolutely indubitable, the State Government cannot issue.
              This interdiction is decidedly beyond the scope of language
              employed in Section 108 of the 2003 Act and, in fact, contrary
              to the legislative intent. Thus, we are disposed to think that
              the submissions canvassed by learned Attorney General
              deserve acceptation and, accordingly, we hold that the
              communication of the present nature made by the State
              Government is absolutely unjustified, unwarranted and
              untenable and, accordingly, the same stands quashed.

              22.   We will be failing in our duty if we do not mention that
              Mr. Salve, learned senior counsel though had initially
              supported the order passed by the State, yet later on conceded
              to the proponement canvassed by the learned Attorney
              General for the Union of India.

              23.   In view of our aforesaid analysis, the instruction given
              by the State vide Annexure-P7 is quashed."

4.     In view of the aforesaid, two issues that remain alive for consideration are,

namely, whether the Commission had taken a final decision with regard to the

determination of tariff order and what remained was the ministerial act of

communication, and further whether this Court can issue a writ of mandamus to

the Commission to pronounce the order/determination (if it has been

determined) vide perusal of the order sheets and notes on the file.




WP (C) No. 4821/2010                                                   page 6 of 68
 5.     Be it noted, initially the file of the Commission was called for to peruse

whether the Commission has actually determined the tariff, the manner in which

the Commission has proceeded and at what stage the interdiction of the State

Government came. At a later stage, the file from the GNCTD was called to

understand the circumstances under which the State Government restrained the

Commission to issue the tariff order and the said file was produced before this

Court.


6.     The aforesaid issues being really dependent on the notings, consultation

and ordersheets of the files that has been produced before us, the pleadings and

asseverations need not be referred to inasmuch as the pleadings basically pertain

to the intervention of the State Government which has already been dwelled

upon and decided by this Court on earlier occasion.


7.     Before we proceed to deal with the factual matrix as is discernible from the

file, it is apposite to refer to the provisions of the 2003 Act, how a determination

of tariff is done and how a decision in that regard is arrived at. Part VI of the Act

deals with distribution of electricity.      Section 42 stipulates the duties of

distribution licensees and open access. Section 43 deals with duty to supply on




WP (C) No. 4821/2010                                                   page 7 of 68
 request. Section 45 provides the power to recover charges. The said provision

refers to fixation of tariff. It reads as follows:


              "45. Power to recover charges. - (1) Subject to the provisions
              of this section, the prices to be charged by a distribution
              licensee for the supply of electricity by him in pursuance of
              section 43 shall be in accordance with such tariffs fixed from
              time-to-time and conditions of his licence.

              (2) The charges for electricity supplied by a distribution
              licensee shall be--

              (a) fixed in accordance with the methods and the principles as
              may be specified by the concerned State Commission;

              (b) published in such manner so as to give adequate publicity
              for such charges and prices.

              (3) The charges for electricity supplied by a distribution
              licensee may include--

              (a) a fixed charge in addition to the charge for the actual
              electricity supplied;

              (b) a rent or other charges in respect of any electric meter or
              electrical plant provided by the distribution licensee.

              (4) Subject to the provisions of section 62, in fixing charges
              under this section a distribution licensee shall not show undue
              preference to any person or class of persons or discrimination
              against any person or class of persons.

              (5) The charges fixed by the distribution licensee shall be in
              accordance with the provisions of this Act and the regulations
              made in this behalf by the concerned State Commission."


       Section 48 deals with additional terms of supply. It is as follows:

WP (C) No. 4821/2010                                                   page 8 of 68
               "48. Additional terms of supply. - A distribution licensee may
              require any person who requires a supply of electricity in
              pursuance of section 43 to accept--

              (a)   any restrictions which may be imposed for the purpose
              of enabling the distribution licensee to comply with the
              regulations made under section 53;

              (b)    any terms restricting any liability of the distribution
              licensee for economic loss resulting from negligence of the
              person to whom the electricity is supplied."


8.     Part VII of the Act deals with tariff. Section 61 lays the postulates by

which the Appropriate Commission is to be guided.            It is appropriate to

reproduce the said provision:


              "61. Tariff regulations. - The Appropriate Commission shall,
              subject to the provisions of this Act, specify the terms and
              conditions for the determination of tariff, and in doing so,
              shall be guided by the following, namely:--

              (a) the principles and methodologies specified by the Central
              Commission for determination of the tariff applicable to
              generating companies and transmission licensees;

              (b) the generation, transmission, distribution and supply of
              electricity are conducted on commercial principles;

              (c) the factors which would encourage competition, efficiency,
              economical use of the resources, good performance and
              optimum investments;

              (d) safeguarding of consumers' interest and at the same time,
              recovery of the cost of electricity in a reasonable manner;



WP (C) No. 4821/2010                                                 page 9 of 68
               (e) the principles rewarding efficiency in performance;

              (f) multi-year tariff principles;

              (g) that the tariff progressively reflects the cost of supply of
              electricity and also reduces cross-subsidies in the manner
              specified by the Appropriate Commission;

              (h) the promotion of co-generation and generation of
              electricity from renewable sources of energy;

              (i) the National Electricity Policy and tariff policy:

              PROVIDED that the terms and conditions for determination of
              tariff under the Electricity (Supply) Act, 1948, (54 of 1948), the
              Electricity Regulatory Commissions Act, 1998 (14 of 1998) and
              the enactments specified in the Schedule as they stood
              immediately before the appointed date, shall continue to
              apply for a period of one year or until the terms and
              conditions for tariff are specified under this section,
              whichever is earlier."



9.     Section 62 deals with determination of tariff. It is as under:


              "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;


WP (C) No. 4821/2010                                                     page 10 of 68
               (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 the 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 procedure 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



WP (C) No. 4821/2010                                                  page 11 of 68
               paid such price or charge along with interest equivalent to the
              bank rate without prejudice to any other liability incurred by
              the licensee."



10.    Section 64 stipulates the procedure for tariff order. It is as under:


              "64. Procedure for tariff order. - (1)      An application for
              determination of tariff under section 62    shall be made by a
              generating company or licensee in           such manner and
              accompanied by such fee, as may             be determined by
              regulations.

              (2) Every applicant shall publish the application, in such
              abridged form and manner, as may be specified by the
              Appropriate Commission.

              (3) The Appropriate Commission shall, within one hundred
              and twenty days from receipt of an application under sub-
              section (1) and after considering all suggestions and objections
              received from the public,--

              (a) issue a tariff order accepting the application with such
              modifications or such conditions as may be specified in that
              order;

              (b) reject the application for reasons to be recorded in writing
              if such application is not in accordance with the provisions of
              this Act and the rules and regulations made thereunder or the
              provisions of any other law for the time being in force:

              PROVIDED that an applicant shall be given a reasonable
              opportunity of being heard before rejecting his application.

              (4) The Appropriate Commission shall, within seven days of
              making the order, send a copy of the order to the Appropriate
              Government, the Authority, and the concerned licensees and
              to the person concerned.


WP (C) No. 4821/2010                                                     page 12 of 68
               (5) Notwithstanding anything contained in Part X, the tariff
              for any inter-State supply, transmission or wheeling of
              electricity, as the case may be, involving the territories of two
              States may, upon application made to it by the parties
              intending to undertake such supply, transmission or
              wheeling, be determined under this section by the State
              Commission having jurisdiction in respect of the licensee who
              intends to distribute electricity and make payment therefor.

              (6) A tariff order shall, unless amended or revoked, continue
              to be in force for such period as may be specified in the tariff
              order."
                                                          [Emphasis added]

11.    The two questions, as has been indicated earlier, that arise for

consideration are whether in accordance with the said provisions, the

Commission had issued/made the tariff order and what remained is a

ministerial act of communication/publication and further whether this Court can

issue a writ of mandamus to the Commission to notify the decision already

arrived by it. We have already reproduced the statutory provisions which deal

with the functioning of the Commission and the manner in which a tariff order is

determined. On a scrutiny of Section 64(3)(a), it is luculent that the Commission

has the authority to accept the application for tariff fixation with or without

modification or certain conditions.       Section 64(4) lays a postulate that the

Commission shall within seven days of the making of the order send a copy to

the appropriate Government, authority, concerned licencee and to the person



WP (C) No. 4821/2010                                                    page 13 of 68
 concerned. On a keen scrutiny of the anatomy of Section 64(4), it is vivid that it

stipulates a two stage process; the first stage where the order is made and the

second one when the order is communicated to the persons mentioned in the

said provision. On an holistic and purposive reading of sub-sections (3) and (4)

to Section 64, it is clear as crystal that the order has to be first made by the

Commission and then within a specific period, i.e., seven days of making of the

order, the same is to be communicated.


12.    In this context, we may refer with profit to Sections 92 of the 2003 Act

which occurs in Part X of the Act that deals with regulatory commissions. The

said provision is reproduced herein below:


              "92. Proceedings of Appropriate Commission. - (1) The
              Appropriate Commission shall meet at the head office or any
              other place at such time as the Chairperson may direct, and
              shall observe such rules of procedure in regard to the
              transaction of business at its meetings (including the quorum
              at its meetings) as it may specify.

              (2) The Chairperson, or if he is unable to attend a meeting of
              the Appropriate Commission, any other Member nominated
              by the Chairperson in this behalf and, in the absence of such
              nomination or where there is no Chairperson, any Member
              chosen by the Members present from amongst themselves,
              shall preside at the meeting.

              (3) All questions which come up before any meeting of the
              Appropriate Commission shall be decided by a majority of
              votes of the Members present and voting, and in the event of

WP (C) No. 4821/2010                                                 page 14 of 68
               an equality of votes, the Chairperson or in his absence, the
              person presiding shall have a second or casting vote.

              (4) Save as otherwise provided in sub-section (3), every
              Member shall have one vote.

              (5) All orders and decisions of the Appropriate Commission
              shall be authenticated by its Secretary or any other officer of
              the Commission duly authorised by the Chairperson in this
              behalf."



13.    On a perusal of sub-section (3) of Section 92, it is graphically clear that all

issues coming up before any meeting of the Commission shall be decided by

majority of votes and in case the votes are equally divided on any question, the

Chairperson or in his absence the presiding person shall have the second or

casting vote. In this context, we may usefully refer to the Rule/Regulation 22

reads as under:


              "22. Orders of the Commission - (i) The Commission shall
              pass orders on the petition and the Chairman shall sign the
              orders.

              (ii)  The reasons given by the Commission in support of the
              orders, if any, shall form a part of the order and shall be
              available for inspection and supply of copies in accordance
              with these regulations.

              (iii) All orders and decisions issued or communicated by the
              Commission shall be certified by the signature of the Secretary
              or an officer empowered in this behalf by the Chairman and
              bear the official seal of the Commission.



WP (C) No. 4821/2010                                                    page 15 of 68
               (iv) All final orders of the Commission shall be
              communicated to the parties to the proceedings under the
              signature of the Secretary or an officer empowered in this
              behalf by the Chairman or the Secretary."

                                                      [Emphasis supplied]

14.    The aforesaid Regulation clearly states that any order passed by the

Commission is required to be signed by the Chairman and reasons in support of

the order shall form a part of the order and it has to be communicated to the

party after being signed by the Secretary of the Commission or an officer

empowered in this behalf by the Chairman. All orders which are to be issued

and communicated shall bear the seal of the Commission. On a deeper scrutiny

of the Regulation/Rule 22, it is perceptible that there is a clear distinction

between "making of an order" and "communication of an order".                 The

communication of an order requires the signature of the Secretary of the

Commission or an officer empowered in this behalf by the Commission but the

order should bear the seal of the Commission and the order is required to be

signed by the Chairman.        The communication need not be signed by the

Commission. Be it noted, there are many statutes which make a distinction

between making of an order and communication of an order. We need not deal

with the facet where statute or the enactment is silent in this regard.      This

distinction has been clearly spelt out in CCE v. M.M. Rubber & Co., (1992) Suppl.


WP (C) No. 4821/2010                                                page 16 of 68
 1 SCC 471 and Municipal Corporation of Delhi v. Qimat Rai Gupta & Ors.,

(2007) 7 SCC 309. In M.M. Rubber & Co., (supra), it has been held in paragraphs

12 and 18 as under:


              "12. It may be seen therefore, that, if an authority is
              authorised to exercise a power or do an act affecting the rights
              of parties, he shall exercise that power within the period of
              limitation prescribed therefor. The order or decision of such
              authority comes into force or becomes operative or becomes
              an effective order or decision on and from the date when it is
              signed by him. The date of such order or decision is the date
              on which the order or decision was passed or made : that is to
              say when he ceases to have any authority to tear it off and
              draft a different order and when he ceases to have any locus
              paetentiae. Normally that happens when the order or
              decision is made public or notified in some form or when it
              can be said to have left his hand. The date of communication
              of the order to the party whose rights are affected is not the
              relevant date for purposes of determining whether the power
              has been exercised within the prescribed time.

                                           XXXX

              18.    Thus if the intention or design of the statutory provision
              was to protect the interest of the person adversely affected, by
              providing a remedy against the order or decision any period
              of limitation prescribed with reference to invoking such
              remedy shall be read as commencing from the date of
              communication of the order. But if it is a limitation for a
              competent authority to make an order the date of exercise of
              that power and in the case of exercise of suo moto power over
              the subordinate authorities‟ orders, the date on which such
              power was exercised by making an order are the relevant
              dates for determining the limitation. The ratio of this
              distinction may also be founded on the principle that the



WP (C) No. 4821/2010                                                    page 17 of 68
               government is bound by the proceedings of its officers but
              persons affected are not concluded by the decision."



15.    In Qimat Rai Gupta (supra) the question arose with regard to

interpretation of Section 126(4) of the Delhi Municipal Act, 1957 which uses the

word „made‟ with reference to amendment of an assessment list. The question

that emerged for consideration whether the amendment was made, when the

order was signed or when it was communicated to the assessee. A distinction

was drawn between the words „made‟ and „communication‟. True it is, the same

pertained to the issue of limitation, yet, the principles laid down therein in the

context of "made" and "communication" are pertinent for our purpose. We may

reproduce certain paragraphs with profit from the said decision:


              "19. The word "made" is past and past participle of the word
              'make' which means "cause to exist or come about; bring about
              or perform" [See Concise Oxford English Dictionary, 10th
              Edition].

              20. In P. Ramanatha Aiyar's Advanced Law Lexicon, 3rd
              edition, page 2822, it is stated:

                       "Made. - A receiving order or other order of Court is
                       "made" on the day it is pronounced, not when it is
                       drawn up. (Manning, In re. See also Pancham v.
                       Jhinguri.)

                                  ***          ***         ***




WP (C) No. 4821/2010                                                  page 18 of 68
                        The word 'made' in this rule might refer to the
                       proclamation of sale as well as the announcement of the
                       sale, as it says that it shall be made and published in the
                       manner provided by the Rule 54(1). The word 'made'
                       cannot be taken to include the preparation of
                       proclamation of sale. Seshatiri Aiyar v. Valambal
                       Ammal, AIR at p.381. [Order 21 Rule 54(1) CPC (5 of
                       1908)]

                                    ***           ***           ***

                       An order by a Chancery judge in Chambers is "made"
                       not when it is pronounced, but when it is signed and
                       entered, or otherwise perfected (Heatley v. Newton)."

              21. The meaning of a word, it is trite, would depend upon its
              text and context. It will also depend upon the purport and
              object it seeks to achieve. With a view to understand the
              proper meaning of the said word, we may notice the decisions
              cited at the Bar.

                                    X     X      X      X

              26. A distinction, thus, exists in the construction of the word
              'made' depending upon the question as to whether the power
              was required to be exercised within the period of limitation
              prescribed therefore or in order to provide the person
              aggrieved to avail remedies if he is aggrieved thereby or
              dissatisfied therewith. Ordinarily, the words 'given' and
              'made' carries the same meaning.

              27. An order passed by a competent authority dismissing a
              Government servant from services requires communication
              thereof as has been held in State of Punjab v. Amar Singh Harika
              but an order placing a Government servant on suspension
              does not require communication of that order. (See State of
              Punjab v. Khemi Ram). What is, therefore, necessary to be borne
              in mind is the knowledge leading to the making of the order.
              An order ordinarily would be presumed to have been made
              when it is signed. Once it is signed and an entry in that regard


WP (C) No. 4821/2010                                                       page 19 of 68
               is made in the requisite register kept and maintained in terms
              of the provisions of a statute, the same cannot be changed or
              altered. It, subject to the other provisions contained in the Act,
              attains finality. Where, however, communication of an order
              is a necessary ingredient for bringing an end-result to a status
              or to provide a person an opportunity to take recourse of law
              if he is aggrieved thereby; the order is required to be
              communicated."



16.    It may be stated here that a Himalayan complaint has been made by

Mr.Laliet Kumar, learned counsel appearing for the petitioner that the order was

made and the tariff was determined and what only remained to be done is the

ministerial act of communication but because of the interdiction of the State

Government at an unfortunate stage, the same could not be given effect to.

Mr.Jayant Bhushan, learned senior counsel appearing for the intervener has also

structured the edifice of his argument on the same foundation and seriously

criticized the way the order of restraint was passed by the State Government

scuttling the rights of the consumers which is likely to put a heavy burden on

them to pay tariff at a capricious rate. Be it noted, learned senior counsel has so

canvassed on the bedrock that at the instance of the distribution companies, the

State Government had proceeded to pass the order of restraint. We shall advert

to the same at a later stage but first we shall address ourselves to the issue

whether there was an order made by the Commission as a regulatory body


WP (C) No. 4821/2010                                                     page 20 of 68
 under the statutory provisions as we have reproduced hereinbefore and that

apart in common understanding of the law when an order is made and gets

fructified.


17.    In this context, we may note with profit it is appropriate to note here that

photocopies of the file of the Commission which were called for pertaining to

this proceeding have been circulated amongst all counsel by the learned

Additional Solicitor General and, accordingly, the learned counsel for the parties

have put forth their submissions.


18.    At this stage, it is imperative on our part to note that there was a debate

whether the tariff order had been made, this Court wanted to desire the view of

the Commission to be put forth by way of an affidavit and accordingly on

9.9.2010, the following order was passed:


              "Thus, from the aforesaid, principally the following issues
              emerge for consideration:-

              i) Whether the State Government has the uthority/jurisdiction
              to issue a direction of the present nature to the Commission
              and if so, to what extent and at what stage;

              ii) Whether the State Government is debarred in law to issue
              any kind of direction despite the postulate under Section
              86(4) of the Act to adhere to a particular policy and whether
              the communication made by the State Government




WP (C) No. 4821/2010                                                  page 21 of 68
                would come within the ambit and sweep of the aforesaid
              provision; and

              iii) Whether in the obtaining factual matrix, the Commission
              has, in actuality, passed a tariff order under the provisions of
              the Act.

                     Be it noted, we have stated the aforesaid issues, but it
              would not mean that the parties are restricted to address on
              the said issues only.

                    Pending adjudication of these issues and regard being
              had to the colossal complaint made by the petitioner and the
              gravity of the situation which has been galvanised by Mr.
              Salve and Mr. Kaul, we think it appropriate to issue the
              following directions as presently advised:-

              a) The Commission shall convene a meeting within a week
              from today.

              b) The Commission shall clearly state whether they had
              already taken a decision in respect of the tariff order under
              the Act.

              c) The Commission shall apprise this Court about its response
              with regard to the communication made by the State
              Government. In case there is no consensus, the recording has
              to be at one go, regard being had to the basic concept of
              propriety."



19.    In pursuance of the aforesaid order, an affidavit has been filed by the

Commission. Before we dwell upon how the said affidavit proceeds and how

the notings, the consultations and the manner in which the delineation was done

by the Chairman and the members with regard to the fixation of tariff on the file,




WP (C) No. 4821/2010                                                   page 22 of 68
 we may usefully reproduce a passage from PTC India Limited v. Central

Electricity Regulatory, (2010) 4 SCC 603 wherein the Apex Court has held thus:


              "26.    The term "tariff" is not defined in the 2003 Act. The term
              "tariff" includes within its ambit not only the fixation of rates
              but also the rules and regulations relating to it. If one reads
              Section 61 with Section 62 of the 2003 Act, it becomes clear
              that the appropriate Commission shall determine the actual
              tariff in accordance with the provisions of the Act, including
              the terms and conditions which may be specified by the
              appropriate Commission under Section 61 of the said Act.
              Under the 2003 Act, if one reads Section 62 with Section 64, it
              becomes clear that although tariff fixation like price fixation is
              legislative in character, the same under the Act is made
              appealable vide Section 111. These provisions, namely,
              Sections 61, 62 and 64 indicate the dual nature of functions
              performed by the Regulatory Commissions, viz decision-
              making and specifying terms and conditions for tariff
              determination."



       We have referred to the aforesaid paragraph only to highlight the role of

the regulatory commission which pertains to decision making and specifying the

terms and conditions for tariff determination.


20.    Presently, we shall proceed to deal with the aspect relating to what

actually constitutes an „order‟ in law. In Surendra Singh and others v. The State

of Uttar Pradesh, AIR 1954 SC 194, a three-judge Bench of the Apex Court was

dealing with the facet of delivery date of the judgment. In the said case, a



WP (C) No. 4821/2010                                                     page 23 of 68
 Division Bench of the High Court of Allahabad, Lucknow Bench, had reserved

the judgment and before the same was pronounced, one of the judges expired.

After his death, the other judge delivered the judgment. The author of the

judgment died on 24th December, 1952 before the date of delivery of the

judgment. The author of the judgment had already signed the judgment and the

learned Judge, who delivered the judgment, signed it at the time of delivery of

the judgment. The question that arose before the Apex Court was whether the

judgment was validly delivered after the death of one of the two judges who

heard the appeal. Their Lordships, in that context, expressed the view as follows:


              "11. An important point therefore arises. It is evident that
              the decision which is so pronounced or intimated must be a
              declaration of the mind of the court as it is at the time of
              pronouncement. We lay no stress on the mode or manner of
              delivery, as that is not of the essence, except to say that it must
              be done in a judicial way in open court. But however it is done
              it must be an expression of the mind of the court at the time of
              delivery. We say this because that is the first judicial act
              touching the judgment which the court performs after the
              hearing. Everything else up till then is done out of court and is
              not intended to be the operative act which sets all the
              consequences which follow on the judgment in motion.
              Judges may, and often do, discuss the matter among
              themselves and reach a tentative conclusion. That is not their
              judgment. They may write and exchange drafts. Those are not
              the judgments either, however heavily and often they may
              have been signed. The final operative act is that which is
              formally declared in open court with the intention of making



WP (C) No. 4821/2010                                                      page 24 of 68
               it the operative decision of the court. That is what constitutes
              the "judgment".

              12.    Now up to the moment the judgment is delivered
              Judges have the right to change their mind. There is a sort of
              „locus paenitentiae‟ and indeed last minute alterations often
              do occur. Therefore, however much a draft judgment may
              have been signed beforehand, it is nothing but a draft till
              formally delivered as the judgment of the court. Only then
              does it crystallise into a full fledged judgment and become
              operative. It follows that the Judge who "delivers" the
              judgment, or causes it to be delivered by a brother Judge,
              must be in existence as a member of the court at the moment
              of delivery so that he can, if necessary, stop delivery and say
              that he has changed his mind. There is no need for him to be
              physically present in court but he must be in existence as a
              member of the court and be in a position to stop delivery and
              effect an alternation should there be any last minute change of
              mind on his part. If he hands in a draft and signs it and
              indicates that he intends that to be the final expository of his
              views it can be assumed that those are still his views at the
              moment of delivery if he is alive and in a position to change
              his mind but takes no steps to arrest delivery.

                    But one cannot assume that he would not have changed
              his mind if he is no longer in a position to do so. A Judge's
              responsibility is heavy and when a man's life and liberty hang
              upon his decision nothing can be left to chance or doubt or
              conjecture; also, a question of public policy is involved. As we
              have indicated, it is frequently the practice to send a draft,
              sometimes a signed draft, to a brother Judge who also heard
              the case. This may be merely for his information, or for
              consideration and criticism. The mere signing of the draft does
              not necessarily indicate a closed mind. We feel it would be
              against public policy to leave the door open for an
              investigation whether a draft sent by a Judge was intended to
              embody his final and unalterable opinion or was only
              intended to be a tentative draft sent with an unwritten


WP (C) No. 4821/2010                                                   page 25 of 68
               understanding that he is free to change his mind should fresh
              light drawn upon him before the delivery of judgment."



       Eventually, their Lordships expressed that the judgment was not a valid

one.


21.    In Bachhittar Singh v. State of Punjab and another, AIR 1963 SC 395, the

Constitution Bench has ruled thus:


              "9.    ...Merely writing something on the file does not
              amount to an order. Before something amounts to an order of
              the State Government two things are necessary. The order has
              to be expressed in the name of the Governor as required by
              clause (1) of Article 166 and then it has to be
              communicated...."


22.    In State of Punjab v. Amar Singh Harika, AIR 1966 SC 1313, a contention

was raised before the Apex Court that when an order of dismissal is first passed

on the file, it comes into effect from that day. The Constitution Bench, repelling

the said submission, ruled thus:


              "11. ...It is plain that the mere passing of an order of
              dismissal would not be effective unless it is published and
              communicated to the officer concerned. If the appointing
              authority passed an order of dismissal, but does not
              communicate it to the officer concerned, theoretically it is
              possible that unlike in the case of a judicial order pronounced
              in Court, the authority may change its mind and decide to


WP (C) No. 4821/2010                                                  page 26 of 68
               modify its order. It may be that in some cases, the authority
              may feel that the ends of justice would be met by demoting
              the officer concerned rather than dismissing him. An order of
              dismissal passed by the appropriate authority and kept with
              itself, cannot be said to take effect unless the officer concerned
              knows about the said order and it is otherwise communicated
              to all the parties concerned. If it is held that the mere passing
              of the order of dismissal has the effect of terminating the
              services of the officer concerned, various complications may
              arise. If before receiving the order of dismissal, the officer has
              exercised his power and jurisdiction to take decisions or do
              acts within his authority and power, would those acts and
              decisions be rendered invalid after it is known that an order of
              dismissal had already been passed against him? Would the
              officer concerned be entitled to his salary for the period
              between the date when the order was passed and the date
              when it was communicated to him? These and other
              complications would inevitably arise if it is held that the order
              of dismissal takes effect as soon as it is passed, though it may
              be communicated to the officer concerned several days
              thereafter. It is true that in the present case, the respondent
              had been suspended during the material period; but that does
              not change the position that if the officer concerned is not
              suspended during the period of enquiry, complications of the
              kind already indicated would definitely arise. We are,
              therefore, reluctant to hold that an order of dismissal passed
              by an appropriate authority and kept on its file without
              communicating it to the officer concerned or otherwise
              publishing it will take effect as from the date on which the
              order is actually written out by the said authority; such an
              order can only be effective after it is communicated to the
              officer concerned or is otherwise published...."


23.    In M/s. Narinder Chand Hem Raj v. Lt. Governor, Administrator, Union

Territory, Himachal Pradesh, 1971 (2) SCC 747, it has been opined that no court



WP (C) No. 4821/2010                                                     page 27 of 68
 can give a direction to a Government to refrain from enforcing a provision of

law.


24.    In State of Bihar v. Kripalu Shankar, (1987) 3 SCC 34, it has been held that

notings in the office files do not constitute an order but are mere expressions of

views preceding the order.


25.    In Laxminarayan R. Bhattad and others v. State of Maharashtra and

another, (2003) 5 SCC 413, it has been held thus:


              "52. The correspondences exchanged between the parties
              also do not show that the minutes drawn fructified in an order
              conferring any legal right upon the appellant. By reason of the
              endorsement in the note-sheet no policy decision had been
              taken. It is now well-known that a right created under an
              order of a statutory authority must be communicated so as to
              confer an enforceable right. (See Bachhittar Singh v. State of
              Punjab AIR 1963 SC 395 )


26.    In State Bank of India and others v. S.N. Goyal, (2008) 8 SCC 92, the

question that arose was when does an appointing authority become functus

officio. The Apex Court referred to various provisions of the Code of Civil

Procedure and thereafter proceeded to deal with the role ascribed to quasi-

judicial authorities. It is profitable to reproduce a passage from the said decision:




WP (C) No. 4821/2010                                                    page 28 of 68
               "28. ...The position is different with reference to quasi-
              judicial authorities. While some quasi-judicial tribunals fix a
              day for pronouncement and pronounce their orders on the
              day fixed, many quasi-judicial authorities do not pronounce
              their orders. Some publish or notify their orders. Some
              prepare and sign the orders and communicate the same to the
              party concerned. A quasi-judicial authority will become
              functus officio only when its order is pronounced, or
              published/notified or communicated (put in the course of
              transmission) to the party concerned. When an order is made
              in an office noting in a file but is not pronounced, published
              or communicated, nothing prevents the Authority from
              correcting it or altering it for valid reasons. But once the order
              is pronounced or published or notified or communicated, the
              Authority will become functus officio...."



27.    In Sethi Auto Service Station v. Delhi Development Authority, (2009) 1

SCC 180, it has been held as follows:


              "14. It is trite to state that notings in a departmental file do
              not have the sanction of law to be an effective order. A noting
              by an officer is an expression of his viewpoint on the subject.
              It is no more than an opinion by an officer for internal use and
              consideration of the other officials of the department and for
              the benefit of the final decision-making authority. Needless to
              add that internal notings are not meant for outside exposure.
              Notings in the file culminate into an executable order,
              affecting the rights of the parties, only when it reaches the
              final decision-making authority in the department, gets his
              approval and the final order is communicated to the person
              concerned."




WP (C) No. 4821/2010                                                     page 29 of 68
        After so stating, their Lordships referred to the decisions in Bachhittar

Singh (supra) and Laxminarayan R. Bhattad (supra) and opined thus:


              "16. To the like effect are the observations of this Court in
              Laxminarayan R. Bhattad v. State of Maharashtra, (2003) 5 SCC
              413, wherein it was said that a right created under an order of
              a statutory authority must be communicated to the person
              concerned so as to confer an enforceable right.

              17.    In view of the above legal position and in the light of
              the factual scenario as highlighted in the order of the learned
              Single Judge, we find it difficult to hold that the
              recommendation of the Technical Committee of DDA
              fructified into an order conferring legal right upon the
              appellants."



28.    In Union of India v. Kartick Chandra Mondal, (2010) 2 SCC 422, the Apex

Court, while dealing with the justifiability of an order passed by the High Court

to absorb the respondents in any suitable post commensurate with their

qualifications, has observed as follows:


              "17. The next issue that we are required to consider pertains
              to internal communications which are relied upon by the
              respondents and which were also referred to by the Tribunal
              as well as by the High Court. Ex facie, the aforesaid
              communications were exchanged between the officers at the
              level of board hierarchy only.

              18. An order would be deemed to be a government order as
              and when it is issued and publicized.             Internal
              communications while processing a matter cannot be said to


WP (C) No. 4821/2010                                                  page 30 of 68
               be orders issued by the competent authority unless they are
              issued in accordance with law. In this regard, reliance may be
              placed on the decision of this Court in State of Bihar v.
              Kripalu Shankar, (1987) 3 SCC 34."


29.    In Greater Mohali Area Development Authority and others v. Manju Jain

and others, (2010) 9 SCC 157, a two-Judge Bench of the Apex Court, after

referring to the decisions in DDA v. Pushpendra Kumar Jain, AIR 1995 SC 1,

Bachhittar Singh (supra), Amar Singh Harika (supra), Union of India v.

Dinanath Shantaram Karekar, AIR 1998 SC 2722 and State of West Bengal v.

M.R. Mondal, (2001) 8 SCC 443, expressed the view as follows:


              "23. In Laxminarayan R. Bhattad. v. State of Maharashtra.(2003)
              5 SCC 413, this Court held that the order of the authority must
              be communicated for conferring an enforceable right and in case
              the order has been passed and not communicated, it does not
              create any legal right in favour of the party.

              24.   Thus, in view of the above, it can be held that if an
              order is passed but not communicated to the party concerned,
              it does not create any legal right which can be enforced
              through the court of law, as it does not become effective till it
              is communicated."


30.    From the aforesaid authorities, it is absolutely clear that the notings in the

office note or a tentative draft order cannot constitute an order and a quasi-

judicial body or a tribunal does not become functus officio because of the notings




WP (C) No. 4821/2010                                                    page 31 of 68
 or even a view expressed on the file.        In Black‟s Law Dictionary, the term

„functus officio‟ has been given the following meaning:


              "Having fulfilled the function, discharged the office, or
              accomplished the purpose, and therefore of no further force or
              authority. Applied to an officer whose term has expired and
              who has consequently no further official authority; and also to
              an instrument, power, agency, etc., which has fulfilled the
              purpose of its creation, and is therefore of no further virtue or
              effect."


31.    In Law Lexicon, the term „functus officio‟ has been given the following

meaning:


              "A term applied to something which once has had a life and
              power, but which has become of no virtue whatsoever. Thus,
              when an agent has completed the business with which he was
              entrusted his agency is functus officio. If a bill of exchange be
              sent to the drawee, and he passes it to the credit of the holder,
              it is functus officio and cannot be further negotiated; when
              arbitrators cannot agree and choose an umpire they are said to
              be functus officio. Cye law Dic. 2 Bouv. Ins. Note 1382.
              Having discharged his official duty. This is said of any one
              holding a certain appointment, when the duties of his office
              have been discharged. Thus a judge, when he has decided a
              question brought before him, is functus officio, and cannot
              review his own decision. So is an arbiter, when he has issued
              his decree-arbitral.

              ...

One who has fulfilled his office or is out of office; and authority who has performed that act authorized so that the authority is exhausted."

WP (C) No. 4821/2010 page 32 of 68

32. In Deputy Director, Land Acquisition v. Malla Atchinaidu, AIR 2007 SC

740, the Apex Court, while dealing with the concept of functus officio, has stated

thus:

"47. The general rule is clear that once an order is passed and entered or otherwise perfected in accordance with the practice of the Court, the Court which passed the order is functus officio and cannot set aside or alter the order however wrong it may appear to be...."

33. Regard being had what has been stated in the aforesaid enunciation of law

in M.M. Rubber & Co., (supra) and Qimat Rai Gupta (supra) and the decisions

which we have referred to hereinabove which deal with the statutory

requirement and the general principles in law, we shall proceed to deal with the

affidavit filed by the Commission and the notings and consultations on the file to

discern whether there has been in actuality an order. The affidavit filed by the

Commission does not really deal with the questions raised by this Court.

Annexure „A‟ has been enclosed to the affidavit which shows certain office

notings of the three members of the Commission. Mr. Subhash R. Sethi and Mr.

Sham Wadera, members of the Commission have in their separate notes stated

that the tariff order was not approved by them. Mr. Bajender Singh, Chairman

has stated that the tariff order was approved by him and Mr. S.R. Sethi. Thus,

WP (C) No. 4821/2010 page 33 of 68 the version of the Chairman is to the contrary. At this stage, we may state that

on 27.4.2010, a note was prepared by Mr.A.K. Singh, Director (Tariff) who has

stated that six issues were raised and there were discussions and the decisions

were arrived at in respect of the said issues. The notings of the said officer in

paragraphs 2 and 3 at page 155 of the file reads as follows:

"2. Meanwhile meetings have taken place with the Commission and several issues relating to Tariff Orders have been raised by the Members and discussed which include following among others:-

a) Giving effect to the Appellate Tribunal Orders on the issues where we have gone to Supreme Court.

b) Taking the variable cost up to January 2010.

             c)        Voltage wise tariff.

             d)     Giving detailed write-up in respect of technical
             validation for AT&C loss calculation.

             e)        Giving appropriate write up in respect of FPA.

f) Accounting procedure in respect of IT refunds / payments of the Discoms.

3. The Tariff order dated 9.4.2010 has under gone changes in the light of the above stated discussions and the decisions arrived at in respect of the above issues. After incorporating all the changes directed by the Commission, a final Order has been prepared in the case of M/s BRPL, BYPL and NDPL. This is being put up for approval so that based on this, final Order can be issued before the dead line of 5th May 2010."

After so stating, the concerned officer proceeds to state as follows:

WP (C) No. 4821/2010 page 34 of 68 "4. It may be noted that this final Tariff Order has been prepared after incorporating unanimous decisions of the Commission on key issues, as recorded in files. This order also reflects verbal orders/directions of the Commission which became available to the Consultants/ Staff during tariff related discussions in Commission‟s meetings. It may not be out of place to mention that this tariff order as well as earlier draft orders have been prepared by the Consultants after taking inputs from the Commission staff. The Commission staff has applied its mind at each stage of putting up draft orders before the Commission. The Consultants have prepared the order after due diligence and Tariff Division adopt and endorses the final order being put up now. Nothing further remains to be done at the level of consultants / staff.

The final order have been prepared after submission of three draft orders to the Commission. Now it is recommended that the Commission should sign this Order so that these are passed and issued before 5.5.2010, the Commission may like to avoid creating a public impression that it is dithering on the issue passing the tariff order only because this order is going to reduce / rationalize the tariff. After all the DERC comes within the purview of RTI Act, 2005. The Commission may like to seize this historic opportunity and pass the tariff order reducing / rationalizing the tariff which is going to be sustained in future also on account of more than comformable power availability scenario in future.

5. Time-line to pass the Tariff Orders:

In one of my earlier notings I had mentioned as under:

"It has been mentioned earlier that in terms of the provisions of the Electricity Act, 2003 the tariff orders are required to be issued within 120 days of the filing of the tariff petitions. Even if the period of 120 days is counted from the date of admission of the tariff petitions, the time barring date is 5th of May 2010.

It is relevant to point out that this is the first time that the ARR has presented a situation where the Consultant has proposed

WP (C) No. 4821/2010 page 35 of 68 reduction in Tariff across all categories, which is beneficial to consumers. If the order is, for any reasons, not passed within 120 days and thereafter the order with reduction in tariff issued, there is a possibility that Discoms may challenge the order on the basis of treating the same as time-barred. In such a situation the Commission may be seen as doing something which is not in the interest of consumers because the possibility of getting the time-barred order declared as null and void by the Appellate Tribunal cannot be ruled out. We must avoid such a situation. Once again it is stressed even at the cost of being repetitive that an order reducing the electricity tariff issued after 5.5.2010 is likely to be declared null and void, on being challenged by the Discom."

34. Thereafter, he proceeds to state that it will be ideal to issue the order on

30.4.2010 so that the order becomes effective from 1.5.2010. The aforesaid is a

note prepared by the Director but not by the Commission. The notings show and

reflect that the Director has recorded certain pieces of advice in the form of

recommendation to the Commission to adhere to the time limit.

35. It is noticeable that the aforesaid note is sent to one of the members, Sh.

S.R. Sethi, Member (SRS), who then writes thus:

"i) Power purchase model vetting is yet to be received.

ii) Comments in ABR model were sent on 27.4.2010.

iii) Validation of 2.1A form of discoms was to be put by Staff.

Pl expedite inf"

WP (C) No. 4821/2010 page 36 of 68

36. Thereafter, the Director Mr.A.K. Singh proceeded to write the following

note which is as follows:

"Member (SRS) may kindly refer to the notings in para 4 of my notes on page-1. The write up in para 4 takes care of all the concerns issues raised by Member (SRS). After having mentioned everything categorically in para 4 that staff is satisfied with the working done by the Consultants in the tariff order, nothing more requires to be done. The results of prudence check done by the Commission staff is reflected in the Tariff Order. Member may please refer to the discussion about form 2.1(a) at appropriate place in the Tariff Order.

Meanwhile, the Tariff Division is in receipt of Chairman‟s noting wherein he has conveyed his approval to the tariff orders which are under submission to the Commission through Member (SRS) vide my notings dt.27.04.2010. It may be recalled that in the original file submitted to Member (SRS) it was mentioned that photocopies of the note-sheet are being provided to Member (S) and the Chairman. The Chairman has conveyed his approval on the tariff order‟s copy provided to him.

The Members may also like to convey their approval so that the Tariff Order are passed in time i.e. before 5th May, 2010.

The Chairman‟s notes are addressed to the Member (S) and Member (SRS). A copy marked to Director (T) is being placed in this file."

37. The note of the Chairman on 28.4.2010 at page 152 of the file is as follows:

"Since, the draft orders has been prepared in accordance with the consensus in the Commission till the forenoon of 27.04.2010, it has my approval. Members may also please approve and give it to Tariff Division. The order needs to be passed by 05.05.10. Order passed beyond that date moved not

WP (C) No. 4821/2010 page 37 of 68 be legal and may be struck down by appellate authorities, depriving the consumers of the benefit of tariff reduction. The draft orders approved be me are returned to Tariff Division for necessary action."

38. To the aforesaid, a note has been given by Mr.S.R. Sethi, which is as under:

"i) If Tariff goes up carrying cost is be given,

ii) If Tariff is reduced, Discom has no grouse.

iii) Every penny would be accounted in True up."

The said note is dated 3.5.2010.

39. On 29.4.2010, the departmental note refers to the earlier response of

Member (SRS) on 28.4.2010 which states that the power purchase model vetting

had not been received. The departmental note concludes at page 158 which

reads as follows:

"It is clear from the above notings that the note dated 23.04.2010 was clarified to Member (SRS) on the same date and he is aware of that. After the note dated 27.04.2010 was received, the issue was rechecked and Consultant‟s approach was found to be in order. While putting up the final order, it has been specifically certified that the Tariff Division has analyzed the orders prepared by the Consultant and has endorsed fully. Member (SRS) is also aware that Chairman has approved the order and we are awaiting the approval of Member (SRS) and Member (S) after which the order will be issued. The same may please be expedited so that the tariff order is issued well before 5th May, 2010."

WP (C) No. 4821/2010 page 38 of 68

40. As is evident, there is a noting by the Chairman on 28.4.2010 that he has

approved the tariff. He has further stated that the tariff order was approved by

Mr.S.R. Sethi on 29.4.2010 and his approval was unambiguous and

unconditional. A perusal of the original file Volume-I, File No.

F.3(266)/tariff/DERC/2009-10, Tariff Division, shows it has notings dated 30 th

April, 2010. At page 144, Mr.Berjinder Singh, Chairman has recorded "meeting

held today and all issues resolved". Mr. S.R. Sethi has signed the said file after it

was circulated to him. Similarly, at page 148 of the file it is recorded as under:

"I have already approved the tariff order. The issues were discussed today as under:

Para-1: As regards - „A‟ on page-1, I have already expressed my views in para-1 on page-3. However, it is seen that both Members are of the view that „A‟ on page-1 needs to be incorporated in the tariff order. Secretary may get this done.

Para-2: It was decided not to make any change.

Para-3: The statement at „B‟ on page-3 in correct, though it includes power purchase and other items of expenditures also. It has no implication on tariff order.

Para-4: The issue regarding revenue model and ABR has been explained by the Consultant today to Member(S).

Para-5: As regards para-3.95 to 3.99 of BRPL draft order in respect of finding on Form-2.1(a) - as per decision taken in other file.

WP (C) No. 4821/2010                                                      page 39 of 68
                                                                       Sd/-
                                                                   30.04.10
                                                                CHAIRMAN
              Sd/- 1/5
              MEMBER(S)

              Sd/- 3/5
              MEMBER (SRS)

              Sd/- 3/5
              Secretary

              Sd/- 3/5
              J.D(TF)/Dir (T)"


41. We also have a detailed note of the Chairman Brijender Singh, dated 30th

April, 2010 at page 153, which is as under:

"I have already approved the tariff order. The issues were discussed today as under:

Para-1: As regards - „A‟ on page-1, I have already expressed my views in para-1 on page-3. However, it is seen that both Members are of the view that „A‟ on page-1 needs to be incorporated in the tariff order. Secretary may get this done.

Para-2: It was decided not to make any change.

Para-3: The statement at „B‟ on page-3 in correct, though it includes power purchase and other items of expenditures also. It has no implication on tariff order.

WP (C) No. 4821/2010 page 40 of 68 Para-4: The issue regarding revenue model and ABR has been explained by the Consultant today to Member(S).

Para-5: As regards para-3.95 to 3.99 of BRPL draft order in respect of finding on Form-2.1(a) - as per decision taken in other file.

Sd/-

30.04.10 CHAIRMAN Sd/- 1/5 MEMBER(S)

Sd/- 3/5 MEMBER (SRS) Separate copy sent

Sd/- 3/5 Secretary

Sd/- 3/5 J.D(TF)/Dir (T)"

42. At page 158-159, there is another note sheet, which reads as under:

"The notings on N.P.182 may please be referred to. The main file for approval of tariff orders was submitted to M(SRS) and separate copies were sent to M(S) and Chairman.

2. The Chairman has approved the tariff orders and returned the same.

3. This is the main file and M(SRS) has now approved. This file may be forwarded to M(S) for his approval also, after which the order will be issued.

WP (C) No. 4821/2010                                                  page 41 of 68
                                                                   A K Singh
                                                                   29/4/10
              Sd/-
              29/4/10
              Secretary

              Sd/-
              30/4/2010
              M(SRS)

I have flagged a number of issues for discussion.

Sd/-

M(S)

Sd/-

M(SRS)

All issues have been discussed.

Sd/-

3.05 Chairman

Sd/-

3/05/10 Sec

Sd/-

3/5/10 Dir(T)"

WP (C) No. 4821/2010 page 42 of 68

43. On a perusal of the notes, it transpires that the Director (Tariff) has written

report notes with regard to all the discussions by the Commission and the aspect

of unanimity but the movement of file and the notings by Member (SRS) go

contrary to the notings of the Director. The notes of the Director have not been

signed by the Chairman or the members. It is also not clear whether the notings

of Member(SRS) were sent to the Chairman and to the Member(S). On 5.5.2010,

there is a noting that "this file may please be sent to Member(S) for recording his

views". Thereafter, the Chairman has written the following note on 5.5.2010:

"Since both members are of the view that we have to comply with the direction u/s 108, it constitutes a majority view and will prevail. Statutory advise may please be put up early."

44. On 11.5.2010, the Chairman has made a note to the following effect:

"A&B may be relevant only when the tariff order is to be passed."

45. On 20.5.2010, Sh.S.R. Sethi writes thus:

"(b) It is factually incorrect that one Member and the Chairman had signed the Tariff Order. At least the undersigned has not signed the Tariff order at any stage."

"(e) Number of notes on the subject of tariff have been issued which are yet to be responded. Copies of the notes are

WP (C) No. 4821/2010 page 43 of 68 placed on the "C" side. It would be appropriate to deal all the issues on the main Tariff Order file instead of creating number of part files."

46. On 24.5.2010, Sh. S.R. Sethi writes the following note:

"6. Approval of the Tariff Order is to be considered when the draft Order is initialed. So far it has not been done by Member (SRS)."

47. On 25.5.2010, the Chairman made a note to the following effect:

"Members are not allowing the passing of the order for true up for 2008-09 and tariff for 2010-11 in spite of opinion of the Solicitor General that the order should be passed and have now started raising the issue of true up for 2009-10. The draft tariff order for the true up of 2008-09 and tariff for 2010-11 shows a surplus of about Rs.3500 crore and if passed would result in a substantial reduction in tariff. The true up for 2009- 10, if done without passing the order for true up of 2008-09 and tariff order for 2010-11, may result in some increase in the existing tariff which would be most unfair to consumers when in fact there should be a substantial reduction. The Commission is not existing to only benefit the private DISCOMS."

48. On 28.5.2010, the Chairman has recorded his views as follows:

"We must pass the tariff order immediately. I do not see a problem as the tariff order stands approved on file by me and M(SRS)." ...

WP (C) No. 4821/2010 page 44 of 68 "On another file (C-2446) where members had not agreed to the passing of the tariff order and M(SRS) had written that we should file a writ in the High Court to get the direction under Section 108 quashed, I have agreed with M(SRS). This is the least we must do. However, the best would be to go ahead and pass the tariff order as advised by the Solicitor General."

49. On 10.8.2010, the Chairman has recorded as follows:

"As regards „C‟ on page - 4, it is obvious that the Tariff Orders have not been issued so far despite several reminders to Members and even the files on the Statutory Advice with all relevant notings are not being sent so that the meeting can be arranged and Advice can be finalized."

50. From the aforesaid notings, it is clearly noticeable that the Chairman and

the members have made their individual notings on many an issue and there is

no determination or passing of the tariff order. It is submitted by Mr. Laliet

Kumar, learned counsel for the petitioner, and Mr. Jayant Bhushan, learned

senior counsel for the intervener, that the majority view is clear to the effect that

the tariff order was ready and what only remained was the communication.

Mr.Parag Tripathi, learned Additional Solicitor General appearing for the

Commission, would contend that there has been no determination and signing of

the order. What is perceptible is that there is movement of file from one to the

other with notes of disagreement and lengthy noting by the Director(Staff) and

WP (C) No. 4821/2010 page 45 of 68 hence, it is quite clear that the tariff was not determined. Mr. Harish Salve and

Dr. Singhvi have also echoed similar proponements. The learned senior counsel

would also contend that the Commission which is a regulatory body conferred

with the power of determination of tariff and framing up of regulations has not

acted as a body and, in fact, the notings do clearly reveal that there is a

pendulum - like movement of the file. It is also urged that this Court should

refrain from issuing a writ of mandamus to the Commission to issue the tariff

order on the basis of notings as such a direction is impermissible.

51. On a perusal of the aforesaid notings and the consultation process and the

manner in which the file has moved, we have no ounce of doubt the tariff order

was not signed and, hence, no order was made and further the Commission had

not become functus officio. Approval by one Member or the other on the file

does not result in making of the tariff order. What was required was a meeting

under Section 92(3) and deliberations with voting and signing of the order in

terms of Regulation 22.

52. The petitioner may be correct that had there been no interjection by the

Government of Delhi, which has been already adversely commented upon, the

tariff order may have been made or issued. This is different from stating that the

WP (C) No. 4821/2010 page 46 of 68 tariff order was made or issued. Probably, the tariff order may have been signed

and thereafter issued but in fact it did not happen. The interdiction is wrong at

the behest of the discoms but this by itself does not compel us to treat and hold

that the tariff order had been made or issued, as the statutory requirements were

not satisfied.

53. Presently, we shall proceed to deal with the issue whether the court can

issue a writ of mandamus to the Commission to pronounce an order on the basis

of the notings on the file of the Commission. We may hasten to clarify that

though we have already opined that there is no tariff order as regards the

determination of tariff, yet, as there was erroneous interdiction, the question

arises whether a writ of mandamus can be issued to pronounce the "tariff order".

In this context, we may refer with profit to certain authorities in the field.

54. In State of U.P. and others v. Harish Chandra and others, (1996) 9 SCC

309, the Apex Court has expressed thus:

"10. ...Under the Constitution a mandamus can be issued by the Court when the applicant establishes that he has a legal right to the performance of legal duty by the party against whom the mandamus is sought and the said right was subsisting on the date of the petition. The duty that may be enjoined by mandamus may be one imposed by the Constitution or a Statute or by Rules or orders having the force of law. But no mandamus can be issued to direct the

WP (C) No. 4821/2010 page 47 of 68 Government to refrain from enforcing the provisions of law or to do something which is contrary to law...."

55. In Union of India and others v. S.K. Saigal and others, (2007) 14 SCC 556,

it has been ruled that no mandamus can be issued which would be contrary to

the Act and the Rules.

56. In Himachal Pradesh Public Service Commission v. Mukesh Thakur and

another, (2010) 6 SCC 759, the Court ruled thus:

"16. It is a settled legal proposition that the court cannot take upon itself the task of the statutory authorities."

57. In Director of Settlements, A.P. v. M.R. Apparao, (2002) 4 SCC 638, in the

context of the power of the High Court under Article 226 of the Constitution of

India for the purpose of mandamus, it has been held thus:

"17. ...The expression "for any other purpose" in Article 226, makes the jurisdiction of the High Courts more extensive but yet the Court must exercise the same with certain restraints and within some parameters. One of the conditions for exercising power under Article 226 for issuance of a mandamus is that the Court must come to the conclusion that the aggrieved person has a legal right, which entitles him to any of the rights and that such right has been infringed. In other words, existence of a legal right of a citizen and performance of any corresponding legal duty by the State or any public authority, could be enforced by issuance of a writ

WP (C) No. 4821/2010 page 48 of 68 of mandamus. "Mandamus" means a command. It differs from the writs of prohibition or certiorari in its demand for some activity on the part of the body or person to whom it is addressed. Mandamus is a command issued to direct any person, corporation, inferior Courts or Government, requiring him or them to do some particular thing therein specified which appertains to his or their office and is in the nature of a public duty. A mandamus is available against any public authority including administrative and local bodies, and it would lie to any person who is under a duty imposed by a statute or by the common law to do a particular act. In order to obtain a writ or order in the nature of mandamus, the applicant has to satisfy that he has a legal right to the performance of a legal duty by the party against whom the mandamus is sought and such right must be subsisting on the date of the petition (Kalyan Singh v. State of U.P, AIR1962 SC 1183). The duty that may be enjoined by mandamus may be one imposed by the Constitution, a statute, common law or by rules or orders having the force of law...."

58. In Oriental Bank of Commerce v. Sunder Lal Jain, (2008) 2 SCC 280, their

Lordships referred to certain passages on writ of mandamus from The Law of

Extraordinary Legal Remedies by F.G. Ferris and F.G. Ferris, Jr. and to the other

decisions in the field and opined thus:

"...in order that a writ of mandamus may be issued, there must be a legal right with the party asking for the writ to compel the performance of some statutory duty cast upon the authorities...."

WP (C) No. 4821/2010 page 49 of 68

59. In Bihar Eastern Gangetic Fishermen Coop. Society Ltd. v. Sipahi Singh,

AIR 1977 SC 2149, the Apex Court has ruled thus:

"[A] writ of mandamus can be granted only in a case where there is a statutory duty imposed upon the officer concerned and there is a failure on the part of that officer to discharge the statutory obligation. The chief function of a writ is to compel performance of public duties prescribed by statute and to keep subordinate tribunals and officers exercising public functions within the limit of their jurisdiction. It follows, therefore, that in order that mandamus may issue to compel the authorities to do something, it must be shown that there is a statute which imposes a legal duty and the aggrieved party has a legal right under the statute to enforce its performance."

60. In Secretary to Government, T.N. & Anr. v. K. VInayagamurth, (2002) 7

SCC 104, the Apex Court opined that once the Court comes to the conclusion

that certain provisions of the Act or the Government order are arbitrary, then the

Court would strike down the same leaving it for the appropriate authority under

the statute to deal with the cases of the applicant.

61. In State of Bihar & Ors. v. Amrendra Kumar Mishra, (2006) 12 SCC 561,

the Apex Court has stated that it is well settled that in the absence of any legal

right, the Court should not issue a writ or direction in the nature of mandamus.

WP (C) No. 4821/2010 page 50 of 68

62. From the aforesaid enunciation of law, it is clear that the existence of a

legal right of a citizen and the performance of any corresponding legal duty by

the State or any public authority could be enforced by issuance of a writ of

mandamus as it basically means a command. In order to obtain a writ or order

in the nature of mandamus, a person is required to satisfy the court that he has a

legal right to the performance of a legal duty by the party against whom the

mandamus is sought. That apart, such a right has to subsist on the date the relief

is sought in the court. In the absence of establishing a legal right, a writ of

mandamus is not to be issued to a public authority. The court ordinarily does

not exercise the power of the statutory authorities and direct the statutory

authority to perform their function. In this context, we may refer with profit to

the decision rendered in Union of India and another v. S.B. Vohra and others, JT

2004 (1) SC 38, whereinit has been held thus:

"12. A writ of mandamus is issued in favour of a person who establishes a legal right in himself. A writ of mandamus is issued against a person who has a legal duty to perform but has failed and/or neglected to do so. Such a legal duty emanates from either in discharge of a public duty or by operation of law. The writ of mandamus is a most extensive remedial nature. The object of mandamus is to prevent disorder from a failure of justice and is required to be granted in all cases where law has established no specific remedy and whether justice despite demanded has not been granted."

WP (C) No. 4821/2010 page 51 of 68

63. Applying the aforesaid principle of law to the obtaining factual matrix, we

are of the considered opinion that a writ of mandamus which is basically a

command cannot be issued to the Commission to pronounce/make its order on

the basis of the notings or the consultation made on the file. We may repeat at

the cost of repetition that we have already held that there has been no

determination of tariff by the Commission and it is also difficult to infer the same

from the file as we do not perceive any order/decision in accordance with the

statutory provisions was made. The procedure adopted by the Commission

while baffles one also clearly conveys that no effort has been made to follow a

specified procedure from which it could be discernible that there have been

sittings, deliberations and consultations. That apart, till there has been

determination or passing of an order in accordance with the provisions of the Act

and making/issue of the order, the Commission has the authority to change its

opinion.

64. Mr. Jayant Bhushan, learned counsel for the intervener, would contend

that the Commission can change the opinion but only for „valid reasons‟ as has

been held by the Apex Court in the case of S.N. Goyal (supra) but in the present

case, there is no such valid reason. The said submission leaves us unimpressed

WP (C) No. 4821/2010 page 52 of 68 as we do not find any determination. As the notings would reveal, the file has

only moved, sometimes with the speed of a tortoise and sometimes in a reptile

manner and, hence, the question of change for a valid reason does not arise.

Once the said submission is repelled, the question of issuing a mandamus under

Article 226 of the Constitution of India to the statutory regulatory body to pass

an order in a particular manner also does not arise. A regulatory body is

required to function according to the parameters of the statute and the

regulations in the field. Once there is no order relating to determination, no right

has accrued in favour of any consumer and, therefore, a mandamus cannot be

issued to give effect to the same. If a direction is passed to pronounce the order

of determination on the basis of the notings on the file, even if it is assumed to be

correct, it will be a direction contrary to the Act which is not permissible in law.

The only direction, as advised at present, this Court can issue is that the

Commission shall determine the tariff after taking recourse to the due process of

law under the 2003 Act as that has become the warrant since in the meantime the

term of the Chairman and one of the members is over. That is the limited

mandamus this Court can issue.

65. At this juncture, we must deal with one of the submissions of Mr. Jayant

Bhushan, learned senior counsel appearing for the intervener. In view of our

WP (C) No. 4821/2010 page 53 of 68 aforesaid analysis, though it is unnecessary to deal with such a submission, yet

for the sake of completeness, we proceed to advert to the same. It is submitted

by him that had the State Government not interdicted, the tariff order could have

been issued. It is urged by him that because of the order of restraint erroneously

passed by the State Government, the tariff order could not be issued as a

consequence of which the consumers have suffered. Once this Court has

declared that such an interdiction or injunction was invalid in law, the

consequential benefit should flow in favour of the consumers. To bolster the said

submission, he has referred to the decision in Badrinath v. Government of Tamil

Nadu & Ors., AIR 2010 SC 3242 wherein the Apex Court had observed that once

the basis of a proceeding is gone, all consequential acts, actions and orders would

fall to the ground automatically and the principle of consequential order which is

applicable to judicial and quasi judicial proceedings is equally applicable to

administrative orders. It is urged by Mr. Jayant Bhushan and Mr. Laliet Kumar

that when the Commission was ready to pronounce its tariff order, the same

having been crystallized and determined, it should be pronounced as it is a

consequential act. In this connection, the learned counsel have placed reliance on

Kalabharti Advertising v. Hemant Vimalnath Narichania & Ors., AIR 2010 SC

3745. The learned counsel have also placed reliance on South Eastern Coalfields

WP (C) No. 4821/2010 page 54 of 68 Ltd. v. State of MP & Ors., AIR 2003 SC 4482 wherein it has been held as

follows:

"In Badrinath v. State of Tamil Nadu & Ors., AIR 2000 SC 3243, this Court observed that once the basis of a proceeding is gone, all consequential acts, action, orders would fall to the ground automatically and this principle of consequential order which is applicable to judicial and quasi judicial proceedings is equally applicable to administrative orders."

This being the legal position, in all possibility, there could have been a

direction for grant of some kind of relief but because of our findings recorded

above on the issue when and how a tariff order is made or communicated, the

submission, though may be valid under certain circumstances, cannot be applied

to the factual matrix of the present case.

66. Presently, we shall proceed to state the role of the court as regards the

tariff determination and the remedy provided under the 2003 Act. In Shri

Sitaram Sugar Company Ltd. v. Union of India, (1990) 3 SCC 223, the Apex

Court has held thus:

"56. The Court has neither the means nor the knowledge to re-evaluate the factual basis of the impugned orders. The Court, in exercise of judicial review, is not concerned with the correctness of the findings of fact on the basis of which the orders are made so long as those findings are reasonably supported by evidence. In the words of Justice Frankfurter of

WP (C) No. 4821/2010 page 55 of 68 the U.S. Supreme Court in Railroad Commission of Texas v. Rowan & Nichols Oil Company, 311 US 570, 575:

"Nothing in the Constitution warrants a rejection of these expert conclusions. Nor, on the basis of intrinsic skills and equipment, are the federal courts qualified to set their independent judgment on such matters against that of the chosen State authorities.... When we consider the limiting conditions of litigation - the adaptability of the judicial process only to issues definitely circumscribed and susceptible of being judged by the techniques and criteria within the special competence of lawyers - it is clear that the Due Process Clause does not require the feel of the expert to the supplanted by an independent view of judges on the conflicting testimony and prophecies and impressions of expert witnesses".

This observation is of even greater significance in the absence of a Due Process Clause.

57. Judicial review is not concerned with matters of economic policy. The Court does not substitute its judgment for that of the legislature or its agents as to matters within the province of either. The Court does not supplant the "feel of the expert" by its own views. When the legislature acts within the sphere of its authority and delegates power to an agent, it may empower the agent to make findings of fact which are conclusive provided such findings satisfy the test of reasonableness. In all such cases, judicial inquiry is confined to the question whether the findings of fact are reasonably based on evidence and whether such findings are consistent with the laws of the land. As stated by Jagannatha Shetty, J. in Gupta Sugar Works, 1987 Supp SCC 476, 481 (SCC p.479, para

4)

"...the court does not act like a chartered accountant nor acts like an income tax officer. The court is not

WP (C) No. 4821/2010 page 56 of 68 concerned with any individual case or any particular problem. The court only examines whether the price determined was with due regard to considerations provided by the statute. And whether extraneous matters have been excluded from determination."

58. Price fixation is not within the province of the courts. Judicial function in respect of such matters is exhausted when there is found to be a rational basis for the conclusions reached by the concerned authority. As stated by Justice Cardozo in Mississippi Valley Barge Line Company v. United States of America, 292 US 282, 286-87: 78 L ed 1260, 1265:

"The structure of a rate schedule calls in peculiar measure for the use of that enlightened judgment which the Commission by training and experience is qualified to form.... It is not the province of a court to absorb this function to itself.... The judicial function is exhausted when there is found to be a rational basis for the conclusions approved by the administrative body."

67. We have referred to the aforesaid decision only to point out the limited

role of the court.

68. It is apposite to note here that under Section 111 of the 2003 Act, an appeal

is provided to the appellate tribunal. The said provision reads as follows:

"Section 111 - Appeal to Appellate Tribunal

(1) Any person aggrieved by an order made by an adjudicating officer under this Act (except under section 127) or an order made by the Appropriate Commission under this Act may prefer an appeal to the Appellate Tribunal for Electricity:

WP (C) No. 4821/2010 page 57 of 68 Provided that any person appealing against the order of the adjudicating officer levying any penalty shall, while filing the appeal, deposit the amount of such penalty:

Provided further that where in any particular case, the Appellate Tribunal is of the opinion that the deposit of such penalty would cause undue hardship to such person, it may dispense with such deposit subject to such conditions as it may deem fit to impose so as to safeguard the realisation of penalty.

(2) Every appeal under sub-section (1) shall be filed within a period of forty-five days from the date on which a copy of the order made by the adjudicating officer or the Appropriate Commission is received by the aggrieved person and it shall be in such form, verified in such manner and be accompanied by such fee as may be prescribed:

Provided that the Appellate Tribunal may entertain an appeal after the expiry of the said period of forty-five days if it is satisfied that there was sufficient cause for not filing it within that period.

(3) On receipt of an appeal under sub-section (1), the Appellate Tribunal may, after giving the parties to the appeal an opportunity of being heard, pass such orders thereon as it thinks fit, confirming, modifying or setting aside the order appealed against.

(4) The Appellate Tribunal shall send a copy of every order made by it to the parties to the appeal and to the concerned adjudicating officer or the Appropriate Commission, as the case may be.

(5) The appeal filed before the Appellate Tribunal under sub-

section (1) shall be dealt with by it as expeditiously as possible and endeavour shall be made by it to dispose of the appeal

WP (C) No. 4821/2010 page 58 of 68 finally within one hundred and eighty days from the date of receipt of the appeal:

Provided that where any appeal could not be disposed of within the said period of one hundred and eighty days, the Appellate Tribunal shall record its reasons in writing for not disposing of the appeal within the said period.

(6) The Appellate Tribunal may, for the purpose of examining the legality, propriety or correctness of any order made by the adjudicating officer or the Appropriate Commission under this Act, as the case may be, in relation to any proceeding, on its own motion or otherwise, call for the records of such proceedings and make such order in the case as it thinks fit."

69. The appellate tribunal has been constituted to scrutinize the tariff order

and tariff fixation under Section 62 which is appealable as has been held in PTC

India Limited (supra). Thus, the parties have a forum to agitate their grievances.

70. We will be failing in our duty if we do not refer to the manner in which the

Commission has proceeded. It is not only baffling but also perplexing. It is

shocking to the basic concept of prudence. The legislature has conferred

regulatory power on a regulatory body. It has a sacrosanct purpose. The

Chairman and the members are required to act within the parameters of the

statute following the paradigm of a regulatory body. A regulatory body is not

expected to create confusion. We have said so as we are reminded of saying "in

this entire scenario one thing is singularly clear that there is enormous chaos and

WP (C) No. 4821/2010 page 59 of 68 confusion". A Commission of this nature is expected to avoid confusion as it has

the effect potentiality to lead to economic anarchy. When there is anarchy in the

field of economy, there is a dent in the spine of the nation. A regulatory body

has no right to do so by its own functioning. The members of the Commission

should bear in mind that they have been conferred with immense responsibility.

The 2003 Act requires that Commission should act in a particular manner. That

is the intention of the legislature and the intention is of an imperative character.

The Commission cannot give an indecent burial to the imperative mandate of the

statute, corrode the integral scheme engrafted under it and defeat the legislative

intendment. There may be a perceptual error by any adjudicating or regulating

authority but there cannot be a functioning which would lead to a volcanic

eruption by violation of the statute.

71. In this regard, we may fruitfully refer to what has been stated in PTC India

Limited (supra):

"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 Indian 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

WP (C) No. 4821/2010 page 60 of 68 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).

19. In this connection, it may also be noted that the Central Government has also, in exercise of its powers under Section 3 of the 2003 Act, notified the Tariff Policy with effect from 6.1.2006. One of the primary objectives of the Tariff Policy is to ensure availability of electricity to consumers at reasonable and competitive rates. The Tariff Policy tries to balance the interests of consumers and the need for investments while prescribing the rate of return. It also tries to promote trading in electricity for making the markets competitive. Under the Tariff Policy, there is a mandate given to the Regulatory

WP (C) No. 4821/2010 page 61 of 68 Commissions, namely, to monitor the trading transactions continuously and ensure that the electricity traders do not indulge in profiteering in cases of market failure. The Tariff Policy directs the Regulatory Commissions to fix the trading margin in a manner which would reduce the costs of electricity to the consumers and, at the same time, they should endeavour to meet the requirement for investments.

X X X X

29. On the scheme of the 2003 Act it was submitted by Shri Harish N. Salve, learned senior counsel, that, under the said Act the Central Commission and SERCs have to frame regulations as well as pass statutory orders. The Act uses the expression "fixed" in Sections 8, 19, 45 & 79; it uses the expression "determined" in the proviso to Section 9(2), Sections 20, 42, 47, 57, 61 and 67(2) and the word "specified" (i.e. by way of regulations) in Sections 13, 14, 15, 16, 17, 18(2), 28(4), 34, 36, 38, 41, 42, 45, 51, 52, 53, 57, 61 and 67(2) of the 2003 Act. Under the 2003 Act, according to the learned counsel, there are a series of provisions which expressly require the Commission to frame regulations on specific aspects. According to learned counsel, each of the said three expressions have to be interpreted by the terms and in the context of the scheme of the 2003 Act and not by a priori notions of administrative law. For example, Section 61 posits the framing of regulations by the Commission, which will subject to the provisions of the 2003 Act, specify the terms and conditions for the determination of tariff. It is possible that such regulations may be licensee - specific or generic. At the same time, under Section 62 read with Section 64 refers to determination of tariff in accordance with the provisions of the Act for supply of electricity by Gencoms, transmission of electricity, wheeling and trading of electricity. Applying the Cynamide (1987) 2 SCC 720 principle of administrative law, such tariff order would be characterized as delegated legislation yet under Section 111 of the 2003 Act it is made appealable to the Appellate Tribunal.

WP (C) No. 4821/2010                                                      page 62 of 68
                        X          X            X                X

50. Applying the above test, price fixation exercise is really legislative in character, unless by the terms of a particular statute it is made quasi-judicial as in the case of Tariff fixation under Section 62 made appealable under Section 111 of the 2003 Act, though Section 61 is an enabling provision for the framing of regulations by CERC. If one takes "Tariff" as a subject-matter, one finds that under Part VII of the 2003 Act actual determination/ fixation of tariff is done by the appropriate Commission under Section 62 whereas Section 61 is the enabling provision for framing of regulations containing generic propositions in accordance with which the appropriate Commission has to fix the tariff. This basic scheme equally applies to subject-matter "trading margin" in a different statutory context as will be demonstrated by discussion hereinbelow.

51. In Narinder Chand Hem Raj v. Lt. Governor, H.P. (1971) 2 SCC 747 this Court has held that power to tax is a legislative power which can be exercised by the legislature directly or subject to certain conditions. The legislature can delegate that power to some other authority. But the exercise of that power, whether by the legislature or by the delegate will be an exercise of legislative power. The fact that the power can be delegated will not make it an administrative power or adjudicatory power. In the said judgment, it has been further held that no court can direct a subordinate legislative body or the legislature to enact a law or to modify the existing law and if courts cannot so direct, much less the tribunal, unless power to annul or modify is expressly given to it.

X X X X

78. One more aspect needs to be mentioned. The judgment of this Court in Shri Sitaram Sugar Co. Ltd. v. Union of India (1990) 3 SCC 223 has laid down various tests to distinguish legislative from administrative functions. It further held that

WP (C) No. 4821/2010 page 63 of 68 price fixation is a legislative function unless the statute provides otherwise. It also laid down the scope of judicial review in such cases."

72. We have reproduced paragraphs from the aforesaid decision in extenso

only to highlight the role ascribed to the Commission under the Act and the

interpretation placed by their Lordships of the Apex Court on various

provisions. Keeping the statutory role ascribed to it and the jurisdiction

determined by the Apex Court, the Commission has to function with

responsibility, intellectual integrity, consistent objectivity and transparent

functionalism appreciating the essential nature of the regulatory body. We

emphasize on intellectual integrity and transparent functionalism as we are

totally dissatisfied with the way the Commission has proceeded with the manner

of determination. We may also note here that if a state of chaos and anarchy has

ushered-in in the Commission the State Government is also responsible by

unjustifiably intruding and encroaching on the functions of the Commission by

interdicting. We have already held that the State Government has no power to

restrain the Commission in the manner it has done. This is not in the fitness of

things. This Court hopes and trusts that the Commission and the State shall

remain within their boundaries and function within the statutory parameters.

WP (C) No. 4821/2010 page 64 of 68

73. We will be failing in our duty if we do not express our views on the

conduct of the distribution companies. A distribution company is not an

illiterate litigant who seeks redressal of his grievances at any stage and before

whichever forum. They are guided by their law officers and are expected to

know how to conduct themselves. The manner in which they submitted the

representation to the State Government requiring its interference at a stage when

the regulatory body was proceeding with the determination was totally

unwarranted. They should have been well advised not to curb the

determination process by the regulatory Commission. They should have

understood the status of the regulatory commission in proper perspective. The

State Government, as we have already held, and repeat at the cost of repetition,

had traveled beyond its power by issuing a direction purported to have been so

done in exercise of power under Section 108 of the 2003 Act. The State

Government totally misdirected itself at the instance of the distribution

companies. The distribution companies can very well contend that they can

afford to make an erroneous representation or bring something which is not

within the parameters of the statute to the State Government, yet, it is obligatory

on the part of the State Government to look into the parameters of law and pass

appropriate directions. But, a pregnant one, we can well appreciate if a layman

WP (C) No. 4821/2010 page 65 of 68 takes such a path but the companies which are run by people who are qualified

and educated and assisted by their own legal officers should not have taken

recourse to such a path. It is nothing but subterfuge. It is against the national

interest. The prudence does not countenance it. The law does not give sanction

to it. It is, in a way, an innovative game play with the law. We are inclined to

think that the companies harboured the notion they are children who can

approach the Government like going to a laboratory to play a game of minor

experimental science. It is absolutely impermissible and we, without any

reservation, express our displeasure. We hope and trust that the distribution

companies shall behave with responsibility, maturity and intellectual honesty

keeping in mind the interest of the citizens and not to be obsessed with their own

interest in singularity ostracizing statutory paradigms of law. This is a caution

for the future. We expect more sensibility from them, as they cannot afford to

suffer from intellectual paraplegia.

74. In view of our aforesaid analysis, we proceed to record our conclusions

and directions in seriatum:

WP (C) No. 4821/2010                                                 page 66 of 68
 (a)    As held by us vide order dated 18.2.2011 the State Government could not

have interdicted in the manner it has done in exercise of power under

Section 108 of the 2003 Act.

(b) The notings on the files by the Commission do not constitute an "Order"

under the 2003 Act.

(c) A writ court cannot issue a writ of mandamus or command or direction in

the nature of mandamus directing the Commission to pronounce the

verdict as regards the tariff on the basis of the notings on the file.

(d) A writ of mandamus can only be issued to the Commission to proceed

afresh and determine the tariff as per the provisions under the 2003 Act.

(e) The Commission shall be alive to the role conferred on it by the 2003 Act

and also bear in mind the principles laid down by the Apex Court in PTC

India Limited (supra).

(f) The Commission under the 2003 Act is required to deal with the aspect of

tariff determination with intellectual integrity, transparent functionalism

and normative objectivity and not act in a manner by which its functioning

invite doubt with regard to its credibility.

WP (C) No. 4821/2010                                                      page 67 of 68
 (g)    The question of restitution as a consequential act does not arise in the case

at hand since there is no order which can be given effect to.

(h) The Commission shall proceed afresh by following the due procedure and

do the needful and not afford any kind of opportunity for criticism and

determine the tariff.

(i) The tariff order is appealable under Section 111 of the 2003 Act.

(j) The distribution companies are expected to behave with more

responsibility, sensibility and in consonance with the statutory provisions

and only not think of their own Everestian interest of profit burying larger

collective interest.

75. The writ petition is accordingly disposed of without any order as to costs.




                                                          CHIEF JUSTICE



MAY 23, 2011                                              SANJIV KHANNA, J
Kapil/dk




WP (C) No. 4821/2010                                                   page 68 of 68
 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter