Kerala State Electricity Board, Vs. S.N. Govinda Prabhu & Brothers & Ors [1986] INSC 177 (26 August 1986)
REDDY, O. CHINNAPPA (J) REDDY, O. CHINNAPPA (J) DUTT, M.M. (J)
CITATION: 1986 AIR 1999 1986 SCR (3) 628 1986 SCC (4) 198 JT 1986 261 1986 SCALE (2)313
CITATOR INFO:
E 1990 SC1851 (36) R 1991 SC1473 (7,8A,22,27)
ACT:
Electricity Supply Act, 1948-Section 59-Electricity Board-Formulation of price structure intended to yield sufficient revenue-Examination of by Court-Electricity Tariff-Upward revision-Whether valid.
HEADNOTE:
The upward revision of Electricity Tariff made by the appellant Board in 1980, 1982 and 1984 was challenged in the High Court by the respondents on the ground that the Electricity Board acted outside its statutory authority by formulating a price structure intended to yield sufficient revenue to offset not merely the expenditure properly chargeable to the revenue account for the year as contemplated by s. 59 of the Electricity Supply Act, 1948, but also expenditure not so properly chargeable and that had s. 59 been strictly followed and had items of expenditure not chargeable to the revenue account for the year been excluded, the revised tariff would have resulted in the generation of a surplus far beyond the contemplation of s. 59 of the Act.
The Full Bench of the High Court struck down the tariff revisions holding that in the absence of specification by the Government, a Board was not entitled to generate a surplus at all and it had acted entirely outside its authority in generating a surplus to be adjusted against items of expenditure not authorised to be met from revenue receipts. The notifications prescribing, revised tariffs were, therefore, struck down.
In appeal to this Court on behalf of the appellant it was contended, that the 1978 Amendment of the Electricity Supply Act 1948 did not effectively improve matters as many State Governments did not specify the quantum of surplus.
Parliament had, therefore, to intervene once again and that was in 1983 to fix the statutory minimum surplus, which was made clear by the 1983 Amendment which stipulated a minimum of 3 per cent surplus in the absence of specification by the 629 State Government which had the liberty to specify a higher percentage than three. It was further contended, by submitting statements, that in the years 1978-79 to 1981-82, which were extraordinary years, but for the boom in the sale of energy to neighbouring States, there would have been a serious deficit in every one of these years and that it is clear that the Electricity Board has not been earning huge profits and generating large surpluses as suggested by the consumers, and consequently the upward revision of the electricity tariff was justified.
On behalf of respondent-consumers it was contended: (1) that the Electricity Board was barred from conducting its operations on commercial lines so as to earn a profit; (2) that in the absence of specifications by the State Government the position would be as it was before the 1978 Amendment, i.e. the Board was to carry on its affairs and adjust the tariffs in such a manner as not to incur a loss;
(3) that while interest which accrued to be revenue expenditure, arrears of interest which accrued during the previous years and had not been paid could not be so considered; (4) that the 1980 Committee took into consideration the anticipated augmentation of the generating capacity from the proposed new power stations whereas these projects were not commissioned till 1984 and thus the cost structure arrived at by the Committee was vitiated: (5) that the Committee did not take into account the financial position of the Board as brought out by the year 1978-79 which showed that the Board had no need for enhancing the rates; (6) that the 1980 Committee having taken as the basis the 1982 projected cost, so as to maintain price stability for a period of five years, it was not proper to revise the tariff again in 1982; and (7) that it was not open to the Board to give favoured treatment to Low Tension Domestic and Agricultural Consumers at the cost of the rest of the consumers.
Allowing the appeals of the Electricity Board, ^
HELD: 1. The judgments of the High Court are set aside and the validity of the notifications revising the tariffs upheld. The Board will reconsider the revised tariff introduced in 1980 in regard to Low Tension Industrial and Low Tension Commercial Consumers only, with liberty to fix separate rates, if necessary for the years 1980 and 1981.
[659D-E]
2. A State Electricity Board created under the Electricity Supply Act is an instrumentality of the State subject to the same constitutional and public law limitations as are applicable to the Government including the principle of law which inhibits arbitrary action by the Government. It is a public utility monopoly undertaking.
Service and not profit 630 should inform its actions and it must manage its affairs on sound economic principles. No public service undertaking can afford to ignore business principles which are as essential to public service undertakings as to Commercial ventures. If the Board borrows sums either from the Government or from other sources or by the issue of debentures and bonds, the Board must of necessity make provision year after year for the payment of interest on the loans taken by it and for the repayment of the capital amounts of the loans. If the Board is unable to pay interest in any year for want of sufficient revenue receipts, the Board must make provision for payment of such arrear of interest in succeeding years. The Board is not expected to run on a bare year-to-year survival basis.
[644B-G] Rohtas Industries v. Bihar State Electricity Board, [1984] 3 SCR 59 and Bromely v. Greater London Council, [1982] 1 ALL ER 129, followed.
3. Section 18(a) prescribes that it is the duty of the Board to arrange for the supply of electricity that may be required within the State and for the transmission and distribution of the same, in the most efficient and economical manner and s. 49(2) (b) requires the Board to have regard, in fixing uniform tariffs, the coordinated development of the supply and distribution of electricity within the State in the most efficient and economical manner, both with particular reference to those areas which are not for the time being served or adequately supplied with electricity. The principles of efficiency and economy are, therefore, not foresaken but resolutely emphasised. [645B-D]
4. Pure profit motive, unjustifiable even in the case of a private trading concern, can never be the sole guiding factor in the case of public enterprise. If profit is made not for profit's sake but for the purpose of fulfilling, better and more extensively, the obligation of the services expected of it, it cannot be said that the public enterprise acted beyond its authority. [648G-H: 649A]
5. The total operational cost would include the interest on the capital outlay out of the national exchequer and that there was no justification to run a public utility monopoly service undertaking merely as a commercial venture with a view to make profits. [649D-E]
6. A reading of s. 59 (as amended in 1978) plainly indicates that it is the mandate of Parliament that the Board should adjust its tariffs so that after meeting the various expenses properly required to be met a 631 surplus is left. The original negative approach of functioning so as not to suffer a loss is replaced by the positive approach of requiring a surplus to be created. The quantum of minimum surplus is to be specified by the State Government. Since many State Governments did not specify the quantum of surplus, s. 59 was again amended in 1983, which stipulates a minimum of 3 per cent surplus in the absence of specification by the State Government which has the liberty to specify a higher percentage than three. [646E-G] Rohtas Industries v. Bihar State Electricity Board, [1984] 3 SCR 59 followed, Kerala State Electricity Board v.
Indian Aluminium Co., [1976] I SCR 552, Bihar State Electricity Board v. Workmen, [1976] 2 SCR 42 and Dr.P. Nalla Thamby Thera v. Union of India & Ors., [1984] I SCR 709, referred to.
7. The failure of the Government to specify the surplus which may be generated by the Board cannot prevent the Board from generating a surplus after meeting the expenses required to be met. The Board may not allow its character as a public utility undertaking to be changed into that of a profit motivated private trading or manufacturing house.
Neither the tariffs nor the resulting surplus may reach such heights as to lead to the inevitable conclusion that the Board has shed its public utility character. When that happens the Court may strike down the revision of tariffs as plainly arbitrary. But not until then. Not, merely because a surplus has been generated, a surplus which can by no means be said to be extravagant. The Court will then refrain from touching the tariffs. [650G-H;651A] Madras and Southern Maharatta Railway Company Ltd. v. Bezwada Municipality AIR 1944 PC 71 and Madras and Southern Maharatta Railway Company Limited v. The Municipal Council Bezwada, ILR 1941 Madras 897, followed.
8. 'Price fixation' is neither the forte nor the function of the Court. The occasional excursions into this field were made at the request and by the agreement of the parties. [651B] Rohtas Industries v. Bihar State Electricity Board, [1984] 3 SCR 59 and Prag Ice and Oil Mills v. Union of India, [1978] 3 SCR 293. followed.
9. Reading s. 59 alongwith ss. 49, 67, 67A etc. it is noticed that 632 the Electricity Supply Act, 1948, requires the Electricity Board to follow a particular method of accounting and it is on the basis of that method of accounting that the Board is required to generate a surplus. Broadly, s. 59 requires that a surplus should be left from the total revenues, in any year of account, after meeting all expenses properly chargeable to revenues. Apart from subventions which may be received from the State Government, which depend entirely on the bounty of the Government, the only revenue available to the Board are the charges leviable by it from consumers.
[653B-D]
10. Section 59 (1) specifies 'operating maintenance and management expenses', 'taxes (if any) on income and profits', 'depreciation and interest payable on all debenture, bonds and loans', as in cluded in 'expenses properly chargeable to revenues'. Section 59 (2) stipulates that in specifying the surplus, the Government shall have due regard to the availability of amounts accrued by way of depreciation and the liability for loan amortization. It also stipulates that a reasonable sum to contribute towards the cost of capital works and a reasonable sum by way of return on the capital provided by the State Government should be left in the surplus. This sub-section, therefore, makes it clear that the Board is to provide for (1) loan amortization; (2) contribution towards the cost of capital works; and (3) return on the capital. Section 67 prescribes the priority to be observed by the Board in the matter of discharging the liabilities enumerated therein out of its revenues. First the operating maintenance and management expenses have to be met, next provision has to be made for payment of taxes on Income and Profits and thereafter various items of expenditure are mentioned in order of priority. If any amount is left after the discharge of the liabilities enumerated in s. 67, the balance shall be utilised for the other purposes specified in s. 59 in such manner as the Board may decide. [653E-H; 654A-B]
11. Payment of interest is expressly mentioned among the liabilities to be discharged, as also repayment of principal of loans becoming due for payment in the year.
Clause (vi) of sub-s. (1) of s. 67 makes it clear that repayment of principal of any loan guaranteed by the State Government will include loans which became due for payment in the year as well as loans which became due for payment in any previous year and had remained unpaid. [654B-C]
12. Under the scheme of the Act principal amount falling due in any year has to be met from the revenue receipts of the year. No payment towards principal could be made or accepted, if interest of previous years continued to be outstanding. The very provision for repayment of capital necessarily implies payment of all interest accrued upto the date of repayment of the capital.
If arrears of interest cannot be paid from revenue receipts, such arrears cannot be paid from the capital receipts. What may be paid out of capital receipts and the circumstances under which the payment may be made are expressly provided in s. 67 (2) which says that if for any reasons beyond the control of the Board the revenue receipts in any year are not adequate to meet the operating, maintenance and management expenses, taxes on income and profits, and the liabilities referred to in clauses (i) and (ii) of s. 67 (1), then the shortfall shall be paid out of its capital receipts with the sanction of the State Government. There is no doubt that arrears of interest are, under the scheme of accounting contemplated by the Act, required to be paid out of revenue receipts of the Board and are expenses properly chargeable to revenues within the meaning of that expression in s. 59 of the Act. [654D-G]
13. The Legislature has clarified the aforesaid position by the Amending Act 16 of 1983 which came into force from April 1, 1985. A separate section, s. 67A has been introduced alongwith a consequential amendment of s. 67 providing that interest of loans advanced under s. 64 or deemed to have been advanced under s. 60, which is charged to revenues in any year may be paid out of revenue receipts of a year only after all other expenses referred to in s. 59 (1) are met and further providing that so much of interest as is not paid in any year by reason of the priority mentioned in s. 67 A shall be deemed to be a deferred liability to be discharged in accordance with provision of s. 67A in the subsequent year or years. These provisions show beyond doubt that payment of arrears of interest is an expense properly chargeable to the revenues under the scheme of the Act. [654G-H; 655A-B]
14. Statements containing details of interest payable in each year of accounting, the arrears of interest due and payable, the total revenue receipts and some other relevant particulars, in the present case show that the Electricity Board has not been earning huge profits and generating large surpluses as suggested by the consumers. Once it is established there is hardly any revenue surplus left after meeting the expenses required to be met by s. 59, the complaint of the consumers that there was no justification for the tariff increase because of large surpluses earned by the Board, loses all force. [655G; 656H; 657A]
15. As regards the rates of tariff for the relevant years, in the case of Extra High Tension and High Tension Industrial Consumers, the 634 change effected by the 1980 revision was minimal but on the higher side in 1982. In the case of Low Tension Industrial and Commercial Consumers, the change effected in 1980 was very steep but tended to come down in 1982. [657D-E]
16. On the whole, it cannot possibly be said that the rates have been so fixed by the Electricity Board as to throw a heavy burden on any section of the consumers without regard to their ability to pay without regard to the nature of the supply and purpose for which the supply is required.
1980-81 and 1981-82 were the years when accounts of the Electricity Board recorded a net surplus after meeting all expenses including interest charges. It is, therefore, desirable that the Board may reconsider the 1980 tariff for Low Tension Commercial and Low Tension Industrial Consumers. [658A-B]
17. A large part of expenditure involved in the setting up of the new projects had to be met in the several years preceding the actual commissioning of the projects.
Therefore, it is not correct to say that the cost structure arrived at by the Tariff Committee was in any way affected by the non-commissioning of the new projects between 1980 and 1982. [658C-D]
18. The rise in revenue receipts in the year 1978-79 due to the unprecedented sale of energy to neighbouring States, a special situation which was the result of peculiar circumstances, which prevailed that year and continued to prevail for a few years thereafter, cannot be taken as a permanent phenomenon to every year. [658E-F]
19. The actual cost of producing energy in 1981-82 and 1982-83 had risen much above the projected 1982 costs and therefore the 1982 Committee had no option but to again consider further revision of the tariff. It is not within the province of this Court to examine the price structure in minute detail if it is established that the revision of tariff is not arbitrary and is not the result of the application of any wrong principle. [658G-H]
20. Section 49 (3) expressly reserves the power of the Board, if it considers it necessary or expedient, to fix different tariff for the supply of electricity to any person having regard to the geographical position of any area, the nature of the supply and purpose for which supply is required and other relevant factors. [659B-C] 635 D.C.M. v. Rajasthan State Electricity Board, [1986] 2 SCC 431, referred to.
21. Different tariffs for High and Low Tension Consumers and for different classes of consumers, such as, Industrial, Commercial, Agricultural and Domestic have been prescribed and the differention appears to be reasonable and far from arbitrary and based on intelligent and intelligible criteria. [659C]
CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1639 of 1985 etc.
From the Judgment and Order 15.1.1985 of the Kerala High Court in O.P. 760 of 1981 M. M. Abdul Khader, G. Viswa Natha Iyer, M.A. Firoz, C.S. Vaidyanathan, P. Chowdhary, S.R. Setia and K.D.
Namboodiry for the Appellant
P. Subramanium Poti, F.S. Nariman, S.B. Saharya, V.B. Saharya, Vijay Bahuguna, M.L. Lahoty, S.P. Singh, Rakesh Dwivedi, Raj Kumar Singh, Miss Helen Marc, V.B. Joshi, K.R. Nambiar, Vinoo Bhagat, B.R. Kurup, K. Dileep Kumar, Ramesh C. Kohli, G.N. Rao, A.S. Nambiar, P Kesava Pillai, T. Sridharan, N Sudhakaran, E.M.S Anam and T.G.N. Nair for the Respondents.
The Judgment of the Court was delivered by CHINNAPPA REDDY, J. These appeals preferred by the Kerala State Electricity Board raise the question of the extent of the authority of the Board to increase the Electricity Tariff under the Electricity Supply Act. The upward revision of tariff made by the Board in 1980, 1982 and 1984 was successfully challenged in the Kerala High Court. The first two revisions were struck down by a Full Bench of three judges by a majority of two to one and, later, all three revisions were struck down by a Full Bench of Five judges by majority of four to one. The principal ground of challenge and that which was accepted by the High Court was that the Kerala State Electricity Board acted outside its statutory authority by formulating a price structure intended to yield sufficient revenue to off set not merely the expenditure properly chargeable to the revenue account for the year as contemplated by s. 59 of the Act but also expenditure not so properly chargeable. Had s.636 59 been strictly followed and had items of expenditure not chargeable to the revenue account for the year been excluded, the revised tariff would have resulted in the generation of a surplus far beyond the contemplation of s.
59 of the Act. According to the High Court, in the absence of a specification by the Government the Board was not entitled to generate a surplus at all and it acted entirely outside its authority in generating a surplus to be adjusted against items of expenditure not authorised to be met from the revenue receipts. The notifications prescribing revised tariffs were therefore, struck down. The view of the High Court, as might be seen, was based primarily on their construction of s.59 of the Electricity Supply Act.
In order to understand the questions at issue, it is necessary to set out s. 59 as it stood prior to 1978, as amended by Act No. 23 of 1978, and finally as amended by Act No. 16 of 1983:
____________________________________________________________ Section 59 prior Section 59 as Section 59 as further to 1978 amended by Act amended by Act No. 23 of 1978 No. 16 of 1983 (1) (2) (3) ____________________________________________________________ General principles General principles General Principles for Board's for Board's for Board's finance- finance- finance- The Board shall not, (1) The Board shall (1) The Board as far as practicable after taking credit shall after taking and after taking for any subvention credit for any credit for any from the State subvention from subventions from the government under s. the State Govern- State Government 63, carry on its ment under s.63 under s.63, carry on operations under carry on its oper- its operations under this Act and adjust ations under this this Act at a loss, its tariffs so as Act and adjust its and shall adjust its to ensure that the its tarrifs so as charges accordingly total revenues in to ensure that the from time to time. any year of account total revenues provided that shall after meeting in any year of where necessary any all expenses prope- account shall, amounts due for mee- rly chargeable to after meeting all ting the operating, revenues, including expences properly maintenance and operating maintena- chargeable to nance and manageme- revenues,including nt expences, taxes operating, mainte- (if any on in- nance and 637 management expenses come and profits, management ex- of the Board or for depreciation and penses. taxes (if the purposes of interest payable on any) on income and clauses (i) and (ii) debentures, bonds profits, deprecia- of s.67 may, to such and loans, leave tion and interest extent as may be san- such surplus as the payable on all ctioned by the State State Government debentures, bonds Government, be paid may, from time to and loans leave out of capital. time, specify. such surplus as is (2) In specifying not less than the surplus under three per cent or sub-section (1), such higher perce- the State Governmentntage, as the shall have due reg- State Government ard to the may be notifica- availibility of tion in the offi- amounts accrued by cial Gazette, way of depreciation specify in this and the liability behalf, of the for loan amortiza- value of the fixed tion and leave- assets of the (a) a reasonable Board in service sum to contribute at the beginning towards the cost of of such years.
capital works; and Explanation:-For (b) where in res- the purposes of pect of the Board this sub-section a notification has "Value of the fix- been issued under ed assets of the sub-section(1) of Board,in service s. 12A,a reasonable at the begining sum by way return of the year" mean on the capital pro- the original cost vided by the state of such fixed as- Goverment under sub sets as reduced section(3) of that by the aggregate section and the am- of the cumulative ount of the loans depreciation in (if any) converted respect of such by the state Govern assets calculated ment into capital in accordance with under sub-section(1)the provisions of of section 66A. this Act and consumers contributions for service lines.
(2) In specifying any higher percentage 638 under sub- section(1), the State Government shall have due regard to the availability of mounts accrued by way of depreciation and the liability for loan amortiza ation and leave- (a) a reasonable sum to contribute towards the cost of capital works; and (b) where in respect of the Board, a notification has been issued under sub-sec.(1) of s. 12A, a reasonable sum by way of return on the capital pro- vided by the State Government under sub-sec.(3) of that section and the amount of the loans (if any) converted by the State Government into capital under sub- section(1) of section 66A.
We may mention here that we are not really concerned with s.
59 as amended by Act No. 16 of 1983 since that came into effect from April 1, 1985 only. We have, however, extracted that provision also for a better understanding of s. 59 as it stood before the 1983 amendment. We consider that for the purpose of understanding and construing s. 59, as it stood before the 1983 amendment, we are entitled to take into consideration the Parliamentary exposition contained in the 1983 amendment. (See we will come back to the question of proper construction of s.59 later).
639 We think that it is necessary at this stage itself to refer to some of the other important provisions of the Electricity Supply Act. Section 18 prescribes the general duties of the Board and, it is as follows:
"18. General Duties of the Board-Subject to the provisions of this Act, the Board shall be charged with the following general duties, namely:
(a) to arrange, in co-ordination with the Generating Company or Generating Companies, if any, operating in the State, for the supply of electricity that may be required within the State and for the transmission and distribution of the same, in the most efficient and economical manner with particular reference to those areas which are not for the time being supplied or adequately supplied with electricity;
(b) to supply electricity as soon as practicable to a lincensee or other person requiring such supply if the Board is competent under this Act so to do;
(c) to exercise such control in relation to the generation, distribution and utilisation of electricity within the State as is provided for by or under this Act;
(d) to collect data on the demand for, and the use of, electricity and to formulate perspective plans in co-ordination with the Generating Company or Generating Companies, if any, operating in the State, for the generation, transmission and supply of electricity within the State;
(e) to prepare and carry out schemes for transmission, distribution and generally for promoting the use of electricity within the State;
and (f) to operate the generating stations under its control in co-ordination with the Generating Company or Generating Companies, if any, operating in the State and with the Government or any other Board or agency having control over a power system." Section 49 was not amended either in 1978 or in 1983 and it is as follows:
640 "49. Provision for the sale of electricity by the Board to persons other than licensees-(1) Subject to the provisions of this Act and of regulation, if any, made in this behalf, the Board may supply electricity to any person not being a licensee upon such terms and conditions as the Board thinks fit and may for the purposes of such supply frame uniform tariffs.
(2) In fixing the uniform tariffs, the Board shall have regard to all or any of the following factors, namely- (a) the nature of the supply and the purposes for which it is required;
(b) the co-ordinated development of the supply and distribution of electricity within the State in the most efficient and economical manner, with particular reference to such development in areas not for the time being served or adequately served by the licensee;
(c) the simplification and standardization of methods and rates of charges for such supplies;
(d) the extension and cheapening of supplies of electricity to sparsely developed areas.
(3) Nothing in the foregoing provisions of this section shall derogate from the power of the Board, if it considers it necessary or expedient to fix different tariffs for the supply of electricity to any person not being a licensee, having regard to the geographical position of any area, the nature of the supply and purpose for which supply is required and any other relevant factors.
(4) In fixing the tariff and terms and conditions for the supply of electricity, the Board shall not show undue preference to any person." Section 63 enables the State Government, with the approval of the State legislature, to make subventions to the Board for the purposes of the act. Section 64 empowers the State Government to advance loans to the Board and Section 65 empowers the Board, with the 641 previous sanction of the State Government. to borrow any sum required for the purposes of the Act by the issue of debentures or bonds or otherwise. Section 66 empowers the government to guarantee the loans proposed to be raised by the Board Section 66A authorises the State Government to convert any loan obtained from the Government by the Board capital provided by the Board.
Section 67 was amended in 1978 and again 1983. It is useful to set out the section as it stood originally and as amended by the two amendments of 1978 and 1983:
----------------------------------------------------------- Section 67 prior Section 67 as amen- Section 67 as to 1978 ded by Act No. 23 further amended of 1978 by Act No. 16 of 1983 (1) (2) (3) ----------------------------------------------------------- Priority of Priority of liabi- Priority of liab- liabilities of the lities of Board- ilities of the Board-The revenues (1)If in any year, Board-The Board of the Board shall, the revenue receipt shall distribute the after meeting its are not adequate to surplus, reffered to operating, mainte- to enable complianc in sub-section(1) of nance and manage- with the requirment s.59 to the extent ment expenses and of s. 59, the Board extent available in after provision shall,after meeting a particular year in has been made for its operating, mai- in the following or- the payment of tenance and manage- der namely:
taxes on its income ment expences and (i) repayment of and profits be dis- after provision has principal of any as far as they are been made for the loan raised available in the payment of taxes(if (including following order any) on income and redemption of deb- namely: profits, distribute entures or bonds (i) interest on the revenue receipt issued) under s.65 bonds not guranteed as far as they are whichs becomes due under s.66; available, in the for payment in the (ii) interest on following order, year or which became stock not so guara- namely: due for payment in nteed; (i) payment of int- any previous year (iii) credits to erest on loans not and has remaind un- guaranteed under paid;
(ii) repayment of principal of any loan advanced to the 642 depreciation s.66; Board by the State reserve under s. 68 (ii) repayment of Government under (iv) interest on principal of any s. 64 which becomes bond guaranteed un- loan raised (incl- due for payment in der s.66; uding redemption of the year or which (v) interest on st- debentures or bonds became due for pay- ock so guaranteed; issued) under s. 65 ment in any previous (vi)interest on sum which become due for year and remained paid by the State payment in the year (iii) payment for Government under (iii) payment of purposes specified guarantees under interest on loans in sub-section (2) section 66; guaranteed under of s. 59 in such (vii)the write-down s.66; manner as the Board amounts paid from (iv)payment of in- may decide." capital under the terest on sums paid proviso to section by the State Govern- 59; ment in pursuance of (viia) the write- guarantees under down of amounts in s.66;
respect of intangi- ble assets to the (v) payment of in- to which they are terest on loans actually appropria- advanced to the ted in any year for the Board by the State for the purpose in Government under the books of the s. 64 or deemed to be Board; advanced under sub- (viii) contribution section (2) of to general reserve section 60;
of an amount not (vi) repayment of exceeding one half principal of any loan of one percentum guaranteed by the per annum of the State Government original cost of under s. 66 which be fixed assets empl- come due for payment oyed by the Board in the year or which be- so however that the come due for payment total standing to in any previous year the credit such and has remained reserve shall not unpaid;
exceed fifteen per- centum of the orig- inal cost of such (vii) repayment of fixed assets; principal of any loan (ix) interest on advanced to the Board loans 643 advanced or deemed under s. 64 which be- to be advanced to comes due for payment the Board under s. in the year or which be- 64 including arrear came due for payment of such interest; in any previous year (x) the balance to and has remained be appropriated to unpaid; and if any fund be called the balance amount is left Development Fund thereafter, the same to be utilised for- shall be utilised for (a) purposes bene- the other purposes ficial, in the opi- specified in s. 59 nion of the Board, in such manner as the to electrical deve- Board may decide.
lopment in the (2) If for any reason State; beyond the control of (b) repayment of the Board, the revenue loans advanced to receipts in any year the Board under s. are not adequate to 64 and required to meet its operating, be repaid; maintenance and Provided that where management expenses, no such loan is out taxes (if any) on in- standing, one-half comes and profits and of the balance the liabilities referred aforesaid shall be to in clauses (i) and credited to the (ii)of sub-section(1), Consolidated Fund the shortfall shall, of the State. with the previous sanction of the State Government, be paid out of its capital receipts.
Section 67B which was introduced by Act 16 of 1983 defers payment of interest on loans advanced by the State Government until after all other expenses are met. It is in the following terms:
"67A Interest on loans advanced by State Govt. to be paid only after other Expenses. Any interest which is payable on loans advanced under section 64 or deemed to have been advanced under section 60 to the Board by the State Government and which is charged to revenues in any year may 644 be paid only out of the balance of the revenues, if any, of that year which is left after meeting all the other expenses referred to in sub-section (1) of section 59 and so much of such interest as is not paid in any year by reason of the provisions of this section shall be deemed to be deferred liability and shall be discharged in accordance with the provisions of this section in the subsequent year or years, as the case may be." Now, a State Electricity Board created under the provisions of the Electricity Supply Act is an instrumentality of the State subject to the same constitutional and public law limitations as are applicable to the government including the Principle of law which inhibits arbitrary action by the Government. (see Rohtas Industries v. Bihar State Electricity Board, [1984] 3 SCR 59). It is a public utility monopoly undertaking which may not be driven by pure profit motive not that profit is to be shunned but that service and not profit should inform its actions. It is not the function of the Board to so manage its affairs as to earn the maximum profit even as a private corporate body may be inspired to earn huge profits with a view to paying large dividends to its shareholders. But it does not follow that the Board may not and need not earn profits for the purpose of performing its duties and discharging its obligations under the statute. It stands to common sense that the Board must manage its affairs on sound economic principles. Having ventured into the field of Commerce, no public service undertaking can afford to say it will ignore business principles which are as essential to public service undertakings as to Commercial ventures. (see Lord Scarman in Bromely v. Greater London Council, [1982] 1 ALL ER 129). If the Board borrows sums either from the Government or from other sources or by the issue of debentures and bonds, surely the Board must of necessity make provision year after year for the payment of interest on the loans taken by it and for the repayment of the capital amounts of the loans. If the Board is unable to pay interest in any year for want of sufficient revenue receipts, the Board must make provision for payment of such arrear of interest in succeeding years. The Board is not expected to run on a bare year-to-year survival basis. It must have its feet firmly planted on the earth. It must be able to pay the interest on the loans taken by it; it must be able to discharge its debts; it must be able to give efficient and economic service; it must be able to continue the due performance of its services by providing for depreciation etc; it must provide for the expansion of its services, for no one can pretend the country is already well supplied with electricity. Sufficient surplus has to be generated for this purpose. That we 645 take it is what the Board would necessarily do it was an ordinary commercial undertaking properly and prudently managed on sound commercial lines. Is the position any different because the Board is the public utility undertaking or because of the provisions of the Electricity Supply Act? We do not think that either the character of Electricity Board as a Public Utility Undertaking or the provisions of the Electricity Supply Act preclude the Board from managing its affairs on sound commercial lines though not with a profit-thirst. It may be noticed here that s.
18(a) prescribes it as one of the duties of the Board to arrange for the supply of electricity that may be required within the State and for the transmission and distribution of the same, in the most efficient and economical manner and s. 49(2) (b) requires the Board to have regard, in fixing uniform tariffs, the coordinated development of the supply and distribution of electricity within the State in the most efficient and economical manner, both with particular reference to those areas which are not for the time being served or adequately supplied with electricity. The principles of efficiency and economy are, therefore, not forsaken but resolutely emphasised. Now if we turn to s. 59, what do we find? Though at one time it appears to have been thought that it was enough if the Board did not carry on its operations at a loss it was realised that the statutory admonition to the Board should be positive and not negative and that the Board should be given an affirmative and self- assuring direction. So s. 59 was amended in 1978. The Statement of Objects and Reasons says.
"3. Section 59 of the Electricity (Supply) Act is proposed to be amended by clause 8 of the Bill to give a positive direction to the Electricity Boards that after meeting all their expenses, there should be provision for a surplus for contribution towards immediate investment needs. A similar amendment is also proposed to be made in regard to the Generating Companies by inserting a new sub-section (3A) in section 75A by clause 18 of the Bill." It was found that the 1978 amendment did not effectively improve matters as many State Government did not specify the quantum of surplus. Parliament had, therefore, to intervene once again to fix a statutory minimum surplus.
The Statement of Objects and Reasons relating to the 1983 amendment may also be extracted and it is as follows:
"Though section 59 of the Act, as amended in 1978, casts an obligation on the State Government has so far specied the quantum of any surplus. At present there is no uni- 646 formity in the manner of classification and presentation of accounts of the Boards and this renders inter-Board comparison of financial performance difficult. It is also considered necessary to re-arrange the priorities with regard to distribution revenues of the Boards. It is, therefore, proposed to amend the Act- (a) to provide that each Board shall have a surplus which shall not be less than three per cent, or such higher percentage as the State Government may specify, of the value of the fixed assets of the Board in service at the beginning of the year;
(b) to re-arrange the priorities for distribution of revenues of the Boards;
(c) to bring the financial reporting system of the Boards in line with commercial accounting practice; and (d) to empower with a view to securing uniformity in the manner of classification and presentation of accounts, the Central Government to prescribe the forms in which the accounts of the Board and other records in relation thereto may be maintained." A plain reading of sec. 59 (as amended in 1978) plainly indicates that it is the mandate of Parliament that the Board should adjust its tariffs so that after meeting the various expenses properly required to be met a surplus is left. The original negative approach of functioning so as not to suffer a loss is replaced by the positive approach of requiring a surplus to be created. The quantum of surplus is to be specified by the State Government. What the State Government is to specify is the minimum surplus. This is made clear by the 1983 amendment which stipulates a minimum of 3 per cent surplus in the absence of specification by the State Government which has the liberty to specify a higher percentage than three. That s. 59, as it stood before 1983 contemplated a minimum surplus was also the view expressed by this court in Rohtas Industries v. Bihar State Electricity Board (supra) where it was said, "Under the above provisions, the Board is under a statutory obligation to carry on its operations and adjust its 647 tariffs in such a way to ensure that the total revenues earned in any year of account shall after meeting all expenses chargeable to revenue, leave such surplus as the State Government may, from time to time, specify. The tariff fixation has, therefore, to be so made as to raise sufficient revenue which will not merely avoid any net loss being incurred during the financial year but will ensure a profit being earned, the rate of minimum profit to be earned being such as may be specified by the State Government." Shri Potti, learned Counsel for the consumers placed great reliance on the observations of this Court in Kerala State Electricity Board v. Indian Aluminium Co., [1976] 1 SCR 552; Bihar State Electricity Board v. Workmen, [1976] 2 SCR 42 and Dr. P. Nalla Thamby Thera v. Union of India & Ors., [1984] 1 SCR 709 to contend that the Electricity Board was barred from conducting its operations on commercial lines so as to earn a profit. In the first case, the observations relied upon were.
"Furthermore, Electricity Boards are not trading corporations. They are public service corporations. They have to function without any profit motive. Their duty is to promote co- ordinated development of the generation, supply and distribution of electricity in the most efficient and economical manner with particular reference to such development in areas not for the time being served or adequately served by any licensee (section 18). The only injunction is that as far as practicable they shall not carry on their operations at a loss (section 59). They get subventions from the State Governments (Section 63). In the discharge of their functions they are guided by directions on questions of policy given by the State Governments (Section 78A). There are no shareholders and there is no distribution of profits." In the second case the court observed, "The Electricity Board is not an ordinary commercial concern. It is a public service institution. It is not expected to make any profit. It is expected to extend the supply of electricity to unserved areas without reference to considerations of loss that might be incurred as a result of such extension." 648 In the third case where the court was considering the position of the Indian Railways it was observed, "The Indian Railways are a socialised public utility under taking. There is at present a general agreement among writers of repute that the price policy of such a Public Corporation should neither make a loss nor a profit after meeting all capital charges and this is expressed by covering all costs or breaking even; and secondly, the price it charges for the services should correspond to relative costs. Keeping the history of the growth of the Railways and their functioning in view, the commendable view to accept may be that the rates and fares should cover the total cost of service which would be equal to operational expenses, interest on investment, depreciation and payment of public obligations, if any. We need not, however, express any opinion about it." ..................................................
.................................................
"We have said earlier that the Railways are a public utility service run on monopoly basis.
Since it is a public utility, there is no justification to run it merely as a commercial venture with a view to making profits. We do not know-at any rate it does not fall for consideration here-if a monopoly based public utility should ever be a commercial venture geared to support the general revenue of the State but there is not an iota of hestitation in us to say that the common man's mode of transport closely connected with the free play of this fundamental right should not be. We agree that the Union Government should be free to collect the entire operational cost which would include the interest on the capital outlay out of the national exchequer. Small marginal profits cannot be ruled out. The massive operation will require a margin of adjustment and, therefore, marginal profits should be admissible." We do not think that any of these observations is in conflict with what we have said. Pure profit motive, unjustifiable according to us even in the case of a private trading concern, can never be the sole guiding factor in the case of a public enterprise. If profit is made not for 649 profit's sake but for the purpose of fulfilling, better and more extensively, the obligation of the services expected of it, it cannot be said that the public enterprise acted beyond its authority. The observations in the first case which were referred to us merely emphasised the fact that the Electricity Board is not an ordinary trading Corporation and that as a public utility undertaking its emphasis should be on service and not profit. In the second case, for example, the court said that it is not expected to make any profit and proceeded to explain why it is not expected to make a profit by saying that it is expected to extend the supply of Electricity to unserved areas without reference to considerations of loss. It is of interest that in the second case, dealing with the question whether interest cannot be taken into account in working out profits, the court observed, "The facile assumption by the Tribunal that the interest should not be taken into account in working out the profits is not borne out by the provisions of the statute." In the third case, the court appeared to take the view that the railway rates and fares should cover operational expenses, interest on investment, depreciation and payment of public obligations. It was stated more than once that the total operational cost would include the interest on the capital outlay out of the national exchequer. While the court expressed the view that there was no justification to run a public utility monopoly service undertaking merely as a commercial venture with a view to make profits, the court did not rule out but refrained from expressing any opinion on the question whether a public utility monopoly service undertaking should ever be geared to earn profits to support the general revenue of the State.
One of the submissions which found favour with the High Court and which was seriously pressed before us was that in the absence of specification by the State Government the position would be as it was before the 1978 amendment, that is, the Board was carry on its affairs and adjust the tariffs in such a manner as not to incur a loss and no more.
We do not agree with the submission for the reasons already mentioned.
We may also refer here to the decision of the Privy Council in Madras and Southern Mahratta Railway Company Ltd.
v. Bezwada Municipality, AIR 1944 PC 71 which affirmed the Judgment of the Madras High Court in Madras and Southern Maharatta Railway Com- 650 pany Limited v. The Municipal Council Bezwada, ILR 1941 Madras 897. One of the questions there raised was whether in the absence of rules made by the State Government, the Municipal Council was entitled to determine the capital value of property in the face of a provision which stated, "Provided that such percentage or rates shall not exceed the maxima, if any, fixed by the Local Government and that the capital value of such lands shall be determined in such manner as may be prescribed." The High Court, in that case had observed, and we agree with what had been said, "We cannot accept the contention of the appellant that, merely because the Local Government has not prescribed the manner in which the capital value should be determined, the municipal council is deprived of the power of levying the tax under section 81(3) .... the omission of the rule-making authority to frame rules cannot take away the right of the municipal council to levy tax at the rate mentioned in the notification issued under clause 3. If, for instance, the Local Government refrained from prescribing the manner in which the value of such lands should be determined, it cannot, we think, be said that the municipal council has no power at all to levy the tax at a percentage of the capital value merely because the method of determining the capital value has not been prescribed by the Local Government. If the Local Government does not prescribe it, then the municipal authority is free in our opinion to fix it in any manner it chooses." We are of the view that the failure of the Government to specify the surplus which may be generated by the Board cannot prevent the Board from generating a surplus after meeting the expenses required to be met. Perhaps, the quantum of surplus may not exceed what a prudent public service undertaking may be expected to generate with out sacrificing the interests it is expected to serve and without being obsessed by the pure profit motive of the private enterpreneur. The Board may not allow its character as a public utility undertaking to be changed into that of a profit motivated private trading or manufacturing house.
Neither the tariffs nor the resulting surplus may reach such 651 heights as to lead to the inevitable conclusion that the Board has shed A its public utility character. When that happens the Court may strike down the revision of tariffs as plainly arbitrary. But not until then. Not, merely because a surplus has been generated, a surplus which can by no means be said to be extravagant. The court will then refrain from touching the tariffs. After all, as has been said by this court often enough 'price fixation' is neither the forte nor the function of the court.
The occasional excursions that have been made into that field were at the request and by the agreement of the parties. This was made clear by a Constitution Bench of seven judges of this Court in Prag Ice and oil Mills v.
Union of India, [1978] 3 SCR 293 where it was said, "It is customary in price fixation cases to cite the oft quoted decision in Premier Automobiles Ltd. & Anr. etc. vs. Union of India which concerned the fixation of price of motor cars. It is time that it was realized that the decision constitutes no precedent in matters of price fixation and was rendered for reasons peculiar to the particular case. At page 535 of the Report Grover, J., who spoke for the , Court, stated at the outset of the judgment. "Counsel for all the parties and the learned Attorney General are agreed that irrespective of the technical or legal points that may be involved, we should base our judgment on examination of correct and rational principles and should direct deviation from the report of the Commission which was an expert t body presided over by a former judge of a High Court only when it is shown that there has been a departure from established principles or the conclusions of the Commission are shown to be demonstrably wrong or erroneous." By an agreement of parties the court was thus converted into a Tribunal for considering every minute detail relating to price fixation of motor cars.
Secondly, as regards the escalation clause the Court recorded at page 543 that it was not ,,, disputed on behalf of the Government and the Attorney General accepted the position, that a proper method should be devised for escalation or de-escalation. Thirdly, it is clear from page 544 of the Report that the Learned Attorney-General also agreed that a reasonable return must be allowed to the manufacturers on their investment.
The decision thus proceeded partly on an agreement bet- 652 ween the parties and partly on concessions made at the Bar. That is the person why the judgment in Premier Auto mobiles (supra) cannot be treated as a precedent and can not afford any appreciable assistance in the decision of price fixation cases." The position was again clarified in Rohtas Industries v.
Bihar State Electricity Board (supra):
"As pointed out by this Court in Prag Ice & oil Mills and another vs. Union of India, in the ultimate analysis, the mechanics of price fixation is necessarily to be left to the judgment of the executive and unless it is patent that there is hostile discrimination against a class of person, the processual basis of price fixation is to be accepted in the generality of cases as valid." On the question of appropriate pricing policy we may conveniently refer, at this juncture to what the Planning Commission had to say in the Seventh Five Year Plan. At page 128 of Vol. II in para 6.31 it was said, "6.31 The Sixth Plan had emphasised the need to give high priority to the evolution of a structure of energy prices which reflect true costs, curb excessive energy use and pro mote conservation of scarce fuels. Except in the case of oil, timely adjustments have not been made in the prices of coal and electricity to reflect the real costs.
Energy pricing has not promoted, to the desired extent, inter-fuel substitution. Energy users have generally not adopted conservation measures already identified. While action is being taken to L promote technologically energy-efficient equipment and processes on the one hand, appropriate energy pricing policy would have to be followed, on the other hand, in order to induce economics in the use of energy in all sectors and encourage desired forms of inter-fuel substitution, including renewable energy wherever viable. The pricing of energy should not only reflect the true costs to the economy but also help to ensure the financial viability of the energy industries. This is particularly relevant in respect of coal and power industry. As we have said in the past, it is wrong to think that an adjustment in the prices of 653 a basic input like energy would aggrevate the inflationary A situation; the costs to the economy are not reduced by not reflecting them in proper pricing. Indeed the continuance of wrong pricing policy has a far more deleterious effect on the health of the economy than is often realised. The formulation of an integrated energy pricing structure on the above lines should receive the highest priority in the beginning of the Plan period." Turning back to sec. 59 and reading it along with sections 49, 67, 67A etc. we notice that the Electricity Supply Act requires the Electricity Board to follow a particular method of accounting and it is on the basis of that method of accounting that the Board is required to gene- rate a surplus. Broadly, sec. 59 requires that a surplus should be left from the total revenues, in any year of account, after meeting all expenses properly chargeable to revenues. It has to be remembered that apart from subventions which may be received from the State Government, which depend entirely on the bounty of the Government, the only revenues available to the Board are the charges leviable by it from consumers. Bearing this in mind, we may now consider what expenses are properly chargeable to revenues under the Electricity Supply Act. For this purpose, we may not be justified in having recourse to the principles of corporate accounting or the rules which determine what is revenue expenditure under the Indian Income-tax Act. It appears to us that the Electricity Supply Act prescribes its own special principles of accounting to be followed by the Board. To begin with s. 59(1) specifies 'operating maintenance and management expenses' 'taxes (if any) on income and profits', 'depreciation and interest payable on all debentures, bonds and loans', as included in 'expenses properly chargeable to revenues'. Section 59(2) further stipulates that in specifying the surplus, the Government shall have due regard to the availability of amounts accrued by way of depreciation and the liability for loan amortization. It also stipulates that a reasonable sum to contribute towards the cost of capital works and a reasonable sum by way of return on the capital provided by the State Government should be left in the surplus. This sub-section, therefore makes it clear that the Board is to provide for (1) loan amortization (2) contribution towards the cost of capital works; (3) return on the capital. We may now turn to s. 67 which prescribes the priority to be observed by the Board in the matter of discharging the liabilities enumerated therein out of its revenues. First the operating maintenance and management expenses have to be met, next provision has to be 654 made for payment of taxes on Income and Profits and thereafter various items of expenditure are mentioned in order of priority. If any amount is left after the discharge of the liabilities enumerated in s. 67 it is further provided that the balance shall be utilised for the other purposes specified in s. 59 in such manner as the Board may decide. Payment of interest is expressely mentioned among the liabilities to be discharged, as also repayment of principal of loans becoming due for payment in the year.
Clause (vi) of sub-section (1) of sec. 67 makes it clear that repayment of principal of any loan guaranteed by the State Government will include loans which became due for payment in the year as well as loans which became due for payment in any previous year and had remained unpaid. The submission strenuously urged on behalf of the consumers before the High Court and before us was that while interest which accrued during the year might be properly considered to be revenue expenditure, arrears of interest which accrued during the previous years and had not been paid could not be so considered. We fail to see why that should be so. Under the scheme of the Act principal amount falling due in any year has to be met from the revenue receipts of the year. It is difficult to understand how any payment towards principal could be made or accepted. If interest of previous years continued to be outstanding. The very provision for repayment of capital necessarily implies payment of all interest accrued upto the date of repayment of the capital.
If as argued on behalf of the consumers arrears of interest cannot be paid from revenue receipts, how then may such arrears be paid? Not from the capital receipts. What may be paid out of capital receipts and the circumstances under which the payment may be made are expressly provided in s.67(2) which says that if for any reason beyond the control of the Board the revenue receipts in any year are not adequate to meet the operating, maintenance and management expenses, taxes on income and profits, and the liabilities referred to in clauses (i) and (ii) of s. 67(1), then the shortfall shall be paid out of its capital receipts with the sanction of the State Government. We do not therefore, have any doubt that arrears of interest are, under the scheme of accounting contemplated by the Act, required to be paid out of revenue receipts of the Board and are expense properly chargeable to revenues within the meaning of that expression in s. 59 of the Act. The Legislature has presently clarified the position by the amending Act 16 of 1983 which came into force from April 1, 1985. By this Act a separate section, s.
67A has been introduced along with a consequential amendment of s. 67 providing that interest on loans advanced under s.
64 or deemed to have been advanced under s. 60, which is charged to revenues in any 655 year may be paid out of revenue receipts of a year only after all other A expenses referred to in s. 59(1) are met and further providing that so much of interest as is not paid in any year by reason of the priority mentioned in s.
67A shall be deemed to be a deferred liability to be discharged in accordance with provision of s. 67A in the subsequent year or years. In our view these provisions show beyond doubt that payment of arrears of interest is an expense properly chargeable to the revenues under the scheme of the Act.
We may now assess the factual situation, Shri Abdul Khader, learned counsel for the Kerala State Electricity Board has placed before us statements containing details of interest payable in each year of accounting, the arrears of interest due and payable, the total revenue receipts and some other relevant particulars. The statements have been prepared, taking the figures from the published annual accounts of the Kerala State Electricity Board. In the year of account 1978-79, the total revenue receipts were Rs.8421.75 lakhs out of which the revenue earned by sale of energy to neighbouring States was Rs.2926.73 lakhs. After meeting operation and maintenance expenses and depreciation the balance of revenue receipts was Rs.4161..60 lakhs. The amount of interest payable in the year of account was Rs.1946.37 lakhs. The revenue surplus left after payment of interest in the year of account was therefore, Rs.2215.23 lakhs. The arrears of interest accrued in previous years and not paid was Rs.4270.58 lakhs, since the revenue surplus available after meeting the current interest was Rs.2215.23 lakhs only there was a deficit of Rs.2055.35 lakhs. In the year of account 1979-80 the total revenue receipts were Rs.9124.90 lakhs which included revenue of Rs.3856.15 lakhs from sale of energy to neighbouring States. After meeting operation and maintenance expenses and depreciation the revenue surplus left was Rs.3253.94 lakhs. The interest which became payable in the year of account was Rs.2107.85 lakhs and after meeting it, the revenue surplus left was Rs.l146.09 lakhs. The old arrears of interest which could not be met fully in the previous year was Rs.2055.35 lakhs.
Thus in the year of account year 1979-80, there was a deficit of Rs.909.27 lakhs. In the year of account 1980-81 the total revenue receipts were Rs.10,686.54 lakhs and this included a sum of Rs.4326.92 lakhs earned by sale of energy to neighbouring States. After meeting the operation and maintenance expenses and depreciation the revenue surplus left was Rs.3615.90 lakhs and after meeting int

