2019 INSC 0083 1 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.    1261   OF 2019 [@ SPECIAL LEAVE PETITION [C] NO. 21986 OF 2015] ADANI GAS LIMITED & ANR.       …..APPELLANTS VERSUS UNION OF INDIA & ORS.     ……RESPONDENTS J U D G M E N T Leave granted. 2. The   appellant   company   is   registered   under   the   Companies   Act, 1956   and   is   involved   in   the   business   of   setting   up   of   Natural   Gas Distribution Networks within India. The dispute in this petition is with regard to the Gas Distribution Network (for short ‘GDN’) in the cities of Udaipur   and   Jaipur   in   the   State   of   Rajasthan.   Challenging   the   order dated   18.05.2011   of   the   Government   of   Rajasthan   whereby   No Objection Certificate (for  short ‘NOC’) for  laying  down of Gas Network pipelines   granted   in   favour   of   the   appellant   had   been   withdrawn (including   forfeiture   of   the   commitment   fees   of   Rs.   2   Crore   deposited by   the   appellant),   and   also   the   order   dated   19.05.2011   of   the   Board 2 rejecting   the   application   of   the   appellant   for   authorisation   of   its projects   in   Udaipur   and   Jaipur,   as   well   as   challenging   the   validity   of the Regulation 18 of the Petroleum and Natural Gas Regulatory Board (Authorizing   Entities   to   Lay,   Build,   Operate   or   Expand   City   or   Local Natural   Gas   Distribution   Networks)   Regulations,   2008   (for   short ‘Regulations of 2008’), the appellant had filed Writ Petition No. 10028 of   2011   before   the   Rajasthan   High   Court,   which   has   been   dismissed on 29.04.2015.  Aggrieved by the same, this Special Leave Petition has been filed. 3. Brief facts of this case are that on 19.11.2005 the Government of Rajasthan   invited   parties   to   submit   their   bids   for   laying   of   Gas Distribution Network in certain cities of Rajasthan, including the said two   cities   of   Udaipur   and   Jaipur.     In   response   to   the   same,   the appellant submitted its Expression of Interest for the cities of Udaipur and   Jaipur.   On   20.03.2006,   the   Government   of   Rajasthan   informed the   appellant   that   it   intended   to   grant   NOC   to   the   appellant   for undertaking   Gas   Distribution   in   the   cities   of   Udaipur   and   Jaipur, which   was   to   be   subject   to   certain   conditions   as   mentioned   in   the aforesaid   communication   dated   20.03.2006.     Immediately   thereafter on   22.03.2006,   the   appellant   company   informed   that   it   agreed   to   all 3 the   terms   and   conditions   laid   down   by   the   Government   of   Rajasthan in   its   communication   dated   20.03.2006   whereby   it   intended   to   grant NOC   to   the   appellant.     Then,   on   24.03.2006,   the   appellant   deposited the commitment fees of Rs. 2 Crore.  On 27.03.2006, the Government of   Rajasthan   granted   the   NOC   to   the   appellant   company   for   Gas Distribution   in   the   cities   of   Udaipur   and   Jaipur.     The   appellant   then started its work of laying down the City Gas Development Network in the said two cities.  4. The   Petroleum   and   Natural   Gas   Regulatory   Board   Regulations Act,   2006   (for   short   ‘Act   of   2006)   was   notified   on   03.04.2006,   except for   the   provisions   of   Section   16   of   the   said   Act   relating   to authorisation.  On 21.07.2007, the appellant company made a request for authorisation of its City Gas Distribution Project under Act of 2006 to  the Chairman  of Petroleum  and Natural Gas Regulatory  Board (for short ‘the Board’).   In the said communication, the appellant had also provided   the   details   of   its   existing   projects   in   the   country,   namely   at Ahmedabad,   Vadodara,   Faridabad,   Noida,   Khurja,   Lucknow,   Udaipur and   Jaipur.     The   appellant   had   also   submitted   that   in   terms   of Sections   15   and   16   of   Chapter   IV   of   the   Act   of   2006,   there   was   a provision   of   ‘deemed   authorisation’   of   the   existing   City   Gas 4 Distribution Projects and in terms of the Act of 2006, a brief dealing of all the projects under its implementation was also enclosed.  5. Then,   on   24.07.2007,   the   appellant   wrote   to   the   Ministry   of Petroleum and Natural Gas requesting for authorisation of its City Gas Distribution   Projects   under   the   Act   of   2006   for   all   its   gas   projects, including   the   ones   of   Udaipur   and   Jaipur.     The   Act   of   2006   was although notified on 03.04.2006, but came into force with effect from 01.10.2007, which was its appointed date.  However, Section 16 of the said   Act,   relating   to   ‘Authorisation’,   was   brought   into   force   only   with effect from 15.07.2010.   6. On 30.10.2007 the Petroleum and Natural Gas Regulatory Board issued a press note, calling upon all the concerned entities involved in or proposed to the laying, building, operating or expanding of a City or Local   Gas   Distribution   Network   prior   to   the   appointed   date,   i.e. 01.10.2007,   to   furnish   the   particulars   of   such  activities   to  the   Board within   six   months   from   the   appointed   date.     It   was   further   provided that  in cases where no authorisation  was granted to  the  entities that initiated   the   specified   activities   before   the   appointed   date,   then   such entities were to apply for authorisation under Section 17 of the Act of 5 2006.     The   Government   of   Rajasthan,   then   on   05.12.2007,   intimated the   appellant   of   the   press   note   dated   30.10.2007   and   required   the appellant to submit the details, as were prescribed in terms of the said press   note.     Two   days   thereafter,   on   07.12.2007,   the   appellant submitted the requisite details for the City Gas Distribution Projects of Udaipur   and   Jaipur.     Then,   on   11.12.2007,   the   Government   of Rajasthan   called   upon   the   appellant   to   further   submit   the   details   to the Board in terms of the press note dated 30.10.2007.  In response to the   same,   the   appellant   informed   the   Government   of   Rajasthan   that the said details had already been furnished on 07.12.2007.   7. On 19.03.2008, the Petroleum and Natural Gas Regulatory Board Regulations, 2008 were notified. Pursuant thereto, on 31.03.2008 the Board   issued   a   notice   to   the   appellant   stating   that   the   appellant   did not   have   the   requisite   authorisation   by   the   Central   Government   in terms   of   the   proviso   to   Section   17(2)   of   the   Act   of   2006.     The Regulation  18 of  the  Regulations of  2008  has been  challenged  by   the appellant on the ground of being ultra vires the Act of 2006. 8. The appellant, however, on 28.08.2008 filed an application under Regulation 18 of the Regulations of 2008 for grant of authorisation of 6 city Gas Distribution Network at Udaipur and Jaipur.   In response to the same, the Board issued a notice dated 19.11.2008 to the appellant for oral hearing on 05.12.2008 and in the same meeting, the appellant presented   the   status   report   as   well   as   the   investment   made   by   the appellant,  and  expressed its commitment  to the Board to develop  the project   and   requested   the   Board   to   grant   authorisation   for   the   two cities   of   Udaipur   and   Jaipur.     The   appellant,   in   the   meantime, continued   its   development   work   of   laying   down   the   gas   pipelines. Then, on 12.07.2010, by a notification of the Government, Section 16 of  the   Act  of  2006  was  brought  into   force.     After  coming   into   force  of Section   16,   the   Board,   on   29.07.2010,   issued   notice   to   the   appellant to   once   again   appear   before   the   Board   on   04.08.2010   to   show   cause as to why the application under Regulation 18(1) of the Regulations of 2008 should not be rejected.  9. In   the   meantime,   though   no   formal   orders   were   passed   by   the Board, on 28.02.2011, the Government of Rajasthan issued a notice to the   appellant   stating   that   the   appellant   has   failed   to   fulfil   the conditions   laid   down   in   the   communications   dated   20.03.2006   and 27.03.2006   issued   by   the   Government   of   Rajasthan   and   thus   the NOCs   were   liable   to   be   withdrawn   and   the   commitment   amount   also 7 liable   to   be   forfeited.     To   the   said   notice,   the   appellant   submitted   its reply   to   the   Government   of   Rajasthan   on   16.03.2011.   Then,   by   an Order   dated   18.05.2011,   the   Government   of   Rajasthan   withdrew   the NOCs   granted   to   the   appellant   and   forfeited   the   commitment   fees   of Rs.   2   Crore   deposited   by   the   appellant   on   24.03.2006.     On   the   very next   date   i.e.   19.05.2011,   by   two   separate   letters,   the   Board   rejected the   applications   of   the   appellant   for   authorisation   of   projects   at Udaipur   and   Jaipur,   on   the   ground   that   the   physical   and   financial progress   achieved   by   the   appellant   did   not   satisfy   the   proviso   of Regulation   18(2)(d)   of   the   ‘Regulations   of   2008’   and   even   after instructions   had   been   given   by   the   Board   vide   press   note   dated 30.10.2007,   the   appellant   had   allegedly   continued   with   laying   of pipelines, in violation of such directions given by the Board in the said press note.   10. The appellant, then on 01.07.2011, wrote to the Board to bring to its   notice   that   the   appellant   has   deemed   authorisation   in   terms   of proviso   to   Section   16   of   the   Act   of   2006   and   the   letters   of   rejection dated 19.05.2011 of the Board to the appellant should be withdrawn. To   the   said   communication,   there   was   no   response   received   by   the appellant   from   the   Board.   Challenging   the   order   dated   18.05.2011 8 issued   by   the   Government   of   Rajasthan   and   the   orders   dated 19.05.2011 issued by the Board as well as the challenging the vires of Regulation 18 of the ‘Regulations of 2008’, the appellant had filed Writ Petition   before   the   Rajasthan   High   Court,   which   was   dismissed   on 29.04.2015. The same is under challenge in this appeal. 11. For   proper   appreciation   of   the   issues   involved   in   this   case   the relevant provisions of the Act of 2006 and the Regulations of 2008 are reproduced hereunder: The Petroleum and Natural Gas Regulatory Board Act, 2006 2.   Definitions.   –   In   this   Act,   unless   the context otherwise requires, ­ (a)…………; (b)…………; (c)…………; (d)  “authorised entity”  means an entity –  (A)   registered   by   the   Board   under   Section 15— (i)   to   market   any   notified   petroleum, petroleum products or natural gas, or (ii)   to   establish   and   operate   liquefied natural gas terminals, or (B)   authorised   by   the   Board   under   section 16— (i)   to   lay,   build,   operate   or   expand   a common carrier or contract carrier, or (ii) to lay, build, operate or expand a city or local natural gas distribution network; (e)…………; 9 (f)………….; (g)…………; (h)…………; (i)   “city   or   local   natural   gas   distribution network”   means   an   inter­connected   network of gas pipelines and the associated equipment used   for   transporting   natural   gas   from   a   bulk supply high pressure transmission main to the medium   pressure   distribution   grid   and subsequently   to   the   service   pipes   supplying natural   gas   to   domestic,   industrial   or commercial   premises   and   CNG   stations situated in a specified geographical area. 16. Authorisation.  — No, entity shall — (a) lay,   build,   operate   or   expand   any   pipeline as a common carrier or contract carrier, (b) lay,   build,   operate   or   expand   any   city   or local natural gas distribution network, without obtaining authorisation under this Act: Provided that an entity, ­­  (i) laying,   building,   operating   or   expanding any   pipeline   as   common   carrier   or   contract carrier; or (ii) laying,   building,   operating   or   expanding any   city   or   local   natural   gas   distribution network, immediately before the appointed day shall be deemed   to   have   such   authorisation   subject   to the provisions of this Chapter, but any change in the purpose or usage shall require separate authorisation granted by the Board.  17. Application for authorisation.  –  (1)   An   entity   which   is   laying,   building, operating   or   expanding,   or   which   proposes   to lay,   build,   operate   or   expand,   a   pipeline   as   a common   carrier   or   contract   carrier   shall   apply in   writing   to   the   Board   for   obtaining   an 10 authorisation under this Act: Provided   that   an   entity   laying,   building, operating   or   expanding   any   pipeline   as common carrier or contract carrier authorised by the Central Government at any time before the   appointed   day   shall   furnish   the particulars   of   such   activities   to   the   Board within Six months from the appointed day.  (2)   An   entity   which   is   laying,   building, operating   or   expanding,   or   which   proposes   to lay,   build,   operate   or   expand,   a   city   or   local natural gas distribution network shall apply in writing   for   obtaining   an   authorisation   under this Act: Provided   that   an   entity   laying,   building, operating   or   expanding   any   city   or   local natural gas distribution network authorised by the Central Government at any time before the appointed   day   shall   furnish   the   particulars   of such   activities   to   the   Board   within   six   months from the appointed day.  (3)   Every   application   under   sub­section   (1)   or sub­section (2) shall be made in such form and in   such   manner   and   shall   be   accompanied with   such   fee   as   the   Board   may,   by regulations, specify. (4)   subject   to   the   provisions   of   this   Act   and consistent   with   the   norms   and   policy guidelines   laid   down   by   the   Central Government,   the   Board   may   either   reject   or accept   and   application   made   to   it,   subject   to such   amendments   or   conditions,   if   any,   as   it may think fit.  (5)   In   the   case   of   refusal   or   conditional acceptance   of   an   application,   the   Board   shall 11 record in writing the grounds for such rejection or conditional acceptance, as the case may be.   The   Petroleum   and   Natural   Gas   Regulatory   Board   Regulations, 2008 : “ 18.     Entity   not   authorized   by   the   Central Government   for   laying,   building,   operating   or expanding   CGD   network   before   the   appointed day . –  (1)   An   entity   laying,   building,   operating   or expanding   a   CGD   network   at   any   time   before the   appointed   day   but   not   duly   authorized   to do   so   by   the   Central   Government   shall   apply immediately   for   obtaining   an   authorization   in the form as at Schedule I.  (2)   The Board may take into consideration the following   criteria   while   considering   the application for grant of authorization, namely  :­ (a) the   entity   meets   the   minimum   eligibility criteria as 16[***] specified  in clauses  (a) to (e) and   (i)   of   sub­regulation   (6)   of   regulation   5 before   the   appointed   date   and   is   possessing all   necessary   statutory   clearances, permissions,   no   objection   certificates   from   the Central   and   State   Governments   and   other statutory authorities: (b) an  entity  which  is  not  registered  under  the Companies Act, 1956 at the time of submitting the   application   for   grant   of   authorization   shall undertake   to   become   a   company   registered under the Companies Act, 1956: Provided that the Board may exempt an entity to   register   under   the   Companies   Act,   1956   on such conditions as it may deem appropriate; (c) a   satisfactory   assessment   of   the   actual 12 physical   progress   made   and   the   financial commitment  thereof   till  immediately  before  the appointed  day in  comparison with  the  entity’s DFR   appraised   by   the   financial   institution funding the project. In case the project has not been   funded   by   any   financial   institution,   the Board may appraise the DFR.   The DFR of the entity   should   clearly   indicate   the   specified geographical   area   of   the   project   and   also specify   the   coverage   proposed   for   CNG   and PNG.     In   case   upon   scrutiny   area,   customer segments,   infrastructure   requirements,   etc. proposed by the entity, the DFR is found to be sub­optimal and unacceptable, the  Board  may not   consider   the   case   of   the   entity   for   issuing the authorization; (d)   in   respect   of   the   actual   physical   progress made   and   the   financial   commitment   thereof referred to in clause (c), a physical progress of at   least   twenty   five   percent   and   a   financial commitment   of   at   least   twenty   five   percent   of the   capital   expenditure   identified   for   the   CGD project   as  per  the   DFR  immediately  before   the appointed   day   may   be   considered   as adequate ; (e) the entity should have arranged, by way of acquisition   or   lease,   land   for   CGS   and procured  the   necessary equipment   for  erecting the CGS before the appointed day; (f) the   Board   reserves   the   right   to   get   the actual   physical   progress   and   the   financial commitment   certified   and   depending   upon   the progress   achieved,   the   Board   may   consider authorizing the entity for the authorized area— (i) as per the geographical area in its DFR, (ii) as   per   the   geographical   area   actually covered   under   implementation   till   the appointed day; or (iii) the   geographical   area   as   specified   by   the Board; 13 (g) in   relation   to   laying,   building,   operating   or expanding the CGD network, it is for the entity to   satisfy   the   Board   on   the   adequacy   of   its ability   to   meet   the   applicable   technical standards,  specification  and  safety standards as   specified   in   the   relevant   regulations   for technical   standards   and   specifications, including   safety   standards   and   the   quality   of service   standards   as   specified   in   regulation 15: (h)   assessment  of the  financial position of  the entity   in   timely   and   adequately   meeting   the financial   commitments   in   developing   the   CGD network   project   as   appraised   by   a   financial institution   and   an   examination   of   the   audited books of accounts of the entity; (i) firm  arrangement  for  supply  of  natural  gas to   meet   the   demand   in   the   authorized   area   to be covered by the CGD network; (j) any other criteria considered as relevant by the   Board   based   on   the   examination   of   the application. (3) The evaluation of the application in terms of the   clauses   (a)   to   (j)   shall   be   done   in   totality considering the composite nature and the inter­ linkages of the criteria. (4)   The   Board,   after   examining   the   application in terms of the criteria under sub­regulation (2) and   also   taking   into   account   the   requirements in   other   regulations   may   form   a   prima­facie view   as   to   whether   the   case   should   be considered for authorization. (5)   In   case   of   prima­facie   consideration,   the Board   shall   issue   a   public   notice   in   one national   and   one   vernacular   daily   newspaper (including   webhosting)   giving   brief   details   of the project and seek comments and objections, 14 if   any,   within   thirty   days   from   any   person   on the proposal.  (6)   The   Board,   after   examining   the   comments and objections, if any under sub­regulation (5), may either consider or reject the case for grant of authorization for the CGD network.  (7) In case it is decided to grant authorization, the same shall be in the form at Schedule D; (8)   In   case   of   rejection   of   the   application,   the Board shall pass a speaking order after giving a   reasonable   opportunity   to   the   concerned party to explain its case  and  proceed to select an appropriate entity for the project in terms of regulation 6 . (9)   In   case   the   entity   is   selected   for   grant   of authorization for CGD network, ­­  (a) the   network   tariff   and   the   compression charge for CNG shall be determined under the Petroleum   and   Natural   Gas   Regulatory   Board (Determination   of   Network   Tariff   for   city   or Local   Natural   Gas   Distribution   Networks   and Compression   Charge   for   CNG),   Regulations 2008; (b) the Board may consider grant of exclusivity on   such   terms   and   conditions   as   specified   in the   Petroleum   and   Natural   Gas   Regulatory Board   (Exclusivity   for   City   or   Local   Natural Gas Distribution Networks) Regulations, 2008; (c) the   entity   shall   abide   by   the   technical standards,   specifications   including   safety standards   as   specified   under   relevant regulations   for   technical   standards   and specifications, including safety standards; (d) the   provisions   under   regulations   9,   13,   14, 58 [***] and 16 shall apply to the entity.” (emphasis supplied) 15 12.   We   have   heard   the   learned   Counsel   for   the   parties   and   have perused the material on record.  13.   The   main   issue   for   consideration   in   this   appeal   is   whether   the Board   was   justified   in   rejecting   the   application   filed   by   the   appellant under   Section   17   of   the   Act   of   2006   read   with   Regulation   18   of   the Regulations   of   2008,   after   the   provisions   contained   in   Section   16   of the   Act   of   2006   came   into   force   on   12.07.2010   granting   deemed authorisation to those entities which had inter alia started laying and building local Natural Gas Distribution Network prior to the appointed date, i.e. 01.10.2007. 14.   It   is   not   disputed   that   in   pursuance   to   the   Government   of Rajasthan   having,   on   19.11.2005,   invited   bids   for   laying   of   Gas Distribution   Network,   the   appellant   had   applied   for   the   two   cities   of Udaipur   and   Jaipur   and   after   acceptance   of   its   application,   the appellant   was   granted   NOC   by   the   Government   of   Rajasthan   on 27.03.2006.   It   is   also   not   disputed   that   pursuant   thereto,   the appellant has laid approximately 75 kms of pipeline in both the cities 16 of   Udaipur   and   Jaipur,   and   in   the   process,   spent   a   huge   amount   of money relying on the NOC granted in its favour for such purpose. The appellant   asserts   that   is   has   completed   the   following   activities   in   the two projects of Udaipur and Jaipur: “Udaipur: a) Received  permission to cut roads  vide  letter dated   4.6.2007,   made   payment   of Rs.14,28,900   towards   road   cutting   bill   and provided   Bank   Guarantee   to   the   Municipal Council of Udaipur in this respect; b) Purchase   of   material   and   services   for   the project, amounting to Rs.452.99 lacs; c) The Petitioners appointed M/s. International Certification Services (Asia) Pvt. Ltd., for the independent   verification,   inspection, certification   of   the   work   done   of   the   gas distribution   pipeline.   This   agency   was subsequently   also   authorised   by   the   Board vide communication dated 6.4.2010. d) The   Petitioner   had   achieved   mechanical completion   on   various   phases   of   the   project and   accordingly   has   received   Mechanical Completion Certificated in this respect.  e) The   Petitioner   has   successfully   laid   30093 mtrs. of gas distribution pipeline in Udaipur. “Jaipur”: a) The   Petitioner   has   received   provisional permission   vide   letter   dated   7.3.2008   from RIICO   for   laying   41.1   KM   of   the   gas distribution pipeline in Jaipur; b) Towards the provisional permission received from   RIICO   the   Petitioner   has   deposited Rs.54,95,500.00 with RIICO; and c) Purchase   of   material   and   services   for   the 17 project, amounting to Rs.393.22 lacs: d) The   Petitioner   has   successfully   laid   22610 mtrs. of gas distribution pipeline in Jaipur.” 15.   Section   17   of   the   Act   of   2006,   which   Act   was   notified   on 03.04.2006   (except   Section   16)   and   came   into   force   on   01.04.2007, provides   that   an   entity   which   is   laying,   building,   operating   or expanding   City   or   Local   Natural   Gas   Distribution   Network,   or   which proposes to do so, has to apply in writing to the Board for obtaining an authorisation   under   the  Act   of   2006.   However,  the   entity  authorised by   the   Central   Government   for   such   activities   would   be   required   to furnish the particulars of such activities to the Board within 6 months from   the   appointed   date.   Sub   Section   4   of   Section   17   empowers   the Board either to reject or accept such application, which power  has to be   exercised   consistent   with   the   norms   and   policy   guidelines.     Sub Section 5 provides that in case of refusal or conditional acceptance of an   application,   the   Board   shall   record   reasons   in   writing   for   such rejection or conditional acceptance. 16.   Section   16   of   the   Act   of   2006,   which   came   into   force   on 12.07.2010, relates to ‘Authorisation’. It puts an embargo to lay, build, operate   or   expand   in   City   or   Local   Natural   Gas   Distribution   Network 18 without obtaining authorisation under the Act.   The Proviso (ii) of the said   section   16   provides   for   ‘deemed   authorisation’   in   case   an   entity had   been   laying,   building,   operating   or   expanding   any   City   or   Local Gas   Distribution   Network,   immediately   before   the   appointed   date, which   shall   be   deemed   to   have   such   authorisation.     In   the   present case,   the   appointed   date   is   01.10.2007   when   the   Act   of   2006   was brought into force, except the provision contained in the Section 16 of the Act of 2006, which came into force on 12.07.2010.  17.   The Regulations of 2008 were framed before Section 16 of the Act of   2006   came   into   force.   Regulation   18   of   the   Regulations   of   2008 provides that an entity, not authorised by the Central Government for laying,   building,   operating   or   expanding   CGD   network   before   the appointed date, shall apply for obtaining an authorisation in the form as   in   Schedule   I   and   the   Board   may   take   into   consideration   the criteria   for   considering   the   application   for   grant   of   authorisation   in terms specified in clauses (a) to (j) of Regulation 18(2).  18.   Regulation   18(2)(a)   requires   the   entity   to   meet   the   minimum eligibility   criteria   and   other   necessary   clearances,   as   well   as   the requisite   NOCs.   Clause   (b)   provides   that   the   entity,   if   not   registered 19 under   Companies   Act,   1956,   shall   undertake   to   become   a   company registered   under   the   Companies   Act,   1956.     The   other   factors   in clauses   (c)   and   (d)   as   enumerated,   relate   to   actual   physical   progress made and the financial commitment thereon, and requires a physical progress   of   at   least   25   percent   of   capital   expenditure   before   the appointed   date,   which   may   be   considered   as   adequate.     Clauses   (e) and (f) provide that the entity should have arranged and procured the necessary   equipment   for   erecting   the   City   Gas   Distribution   network before the appointed date. Clause (g) provides for  the entity to satisfy the   Board   on   the   adequacy   of   its   ability   to   meet   the   applicable technical   standards,   specifications   and   safety   standards   as   specified in   the   relevant   Regulations.   Clause   (h)   provides   for   assessment   of financial   position   of   the   entity   and   Clause   (i)   provides   for   supply   of natural gas to meet the demand in the authorised area to be covered by   City   Gas   Distribution   network.   The   last   clause   (j)   provides   for   the Board to consider any other relevant criteria based on the examination of   the   application.     All   the   aforesaid   clauses   are   relevant   factors   and the   one   which   is   put   for   consideration   in   the   present   case   is   Clause (d),   on   which   ground,   the   Central   Government   has   primarily   rejected the application of the appellant.  20 19. It   is   noteworthy   that   the   language   used   in   Regulation   18(2)   is that   “the   Board   may   take   into   consideration…………”.   As   such,   the language   in   which   the   Regulation   has   been   couched   does   not   make the   consideration   in   the   said   clauses,   including   Clause   (d),   to   be mandatory, but no doubt the same would be relevant considerations. On a careful perusal of the order passed by the Board, we find that the application   of   the   appellant   has   been   rejected   for   reasons   mentioned in   para   5   of   the   impugned   order   dated   19.05.2011,   which   are extracted hereunder:  “5.     The   committee   found   that   you   do   not satisfy   the   conditions   laid   down   under   the Regulation   18(1)   of   the   Petroleum   and   Natural Gas   Regulatory   Board   (Authorizing   Entities   to Lay,   Build,   Operate   or   Expand   City   or   Local Natural   Gas   Distribution   Networks) Regulations 2008 on account of the following: a) Physical   and   financial   progress   achieved by   M/s.   Adani   Gas   Limited   before   the appointed   day   in   the   GA   of   Jaipur   does not   satisfy   the   proviso   18(2)(d)   of   the Regulation 18(1) of Petroleum and Natural Gas   Regulatory   Board   (Authorizing Entities   to   Lay,   Build,   Operate   or   Expand City   or   Local   Natural   Gas   Distribution Networks) Regulations 2008; b) Even   After   clear   instructions   of   PNGRB vide   Press   Note   Dated   30 th   October,   2007 to stop all incremental activity M/s. Adani energy  Limited  had  continued  with laying 21 of   MDPE   Pipeline   and   thus   violating   the directions of the Board.” 20.   From   the   above,   it   is   clear   that   the   application   of   the   appellant has been rejected primarily on the ground of non­compliance of clause (d)  of  Regulation  18(2)  of  the  Regulations  of  2008.   It  was  incumbent on the Board to take into consideration various factors as specified in clauses (a) to (j) of Regulation 18(2) of the Regulations of 2008, and the same has to be considered in the back drop of the fact that the press note   was   issued   on   30.10.2007   to   stop   all   incremental   activities   and as such it was necessary to consider whether the appellant could have been faulted for non­compliance of clause (d) of Regulation 18(2), and whether it was a mandatory  requirement or  merely  one of the factors to   be   considered   along   with   all   the   other   factors.     Other   relevant aspects as contained in the other clauses have not been adverted to by the Board while deciding the application of the appellant, which were also   equally   significant.   It   was   necessary   to   consider   whether   the appellant  is compliant  of  various  other  factors as provided in  clauses (a)   to   (j)   of   Regulation   18(2)   of   the   Regulations   of   2008.     The   non­ compliance, if any, of clause (d) ought to have been considered in the light of the press note dated 30.10.2007 which required stopping of all incremental activities.   22 21. The   peculiar   factual   position   is   that   the   Act   of   2006   had   been notified   on   03.04.2006   but   came   into   force   on   01.10.2007   and   the NOC   was   issued   on   27.03.2006,   after   the   Government   of   Rajasthan had   invited   open   bids   on   19.11.2005   for   laying   of   City   Gas Distribution network in the cities of Udaipur and Jaipur, in which the appellant   had   been   selected.     Besides   depositing   the   sum   of   Rs.   2 Crores   immediately   towards   commitment   fee,   the   appellant   had thereafter   incurred   mammoth   expenditure   after   it   was   successful   in the   bids,   which   aspect   has   not   been   considered   by   the   Board   while deciding   the   application   of   the   appellant.   In   our   considered   view,   the same should not have normally been over looked. Besides the same, in the factual circumstances of the present case, the provision of ‘deemed authorisation’   contained   in   Proviso   (ii)   to   Section   16   had   also   been enforced   on   12.07.2010   and   it   was   necessary   for   the   Board   to   have considered whether   it was  a case where only  certain  safeguards  were required to be observed in view of the ‘deemed authorisation’. 22.   We are of the firm view that it was also necessary for the Board to have   considered   all   these   aspects   and   thereafter   to   have   decided   the application   relating   to   authorisation/conditions   to   be   imposed   under 23 the   Act,   if   any,   required.     Besides   this,   detailed   replies   had   been submitted by the appellant before the Board, which also ought to have been considered. Further, the requirement under the Act/Regulations is   for   grant   of   personal   hearing   to   the   appellant   before   deciding   its application   and   if   personal   hearing   was   given,   to   have   discussed   the same in the order, which aspect has also been ignored by the Board.   23.  In   view   of   the   aforesaid   discussion,   we   are   of   the   opinion   that there was illegality committed by the Board in deciding the application of   the   appellant   while   passing   the   order   dated   19.05.2011,   and   as such   the   same   deserves   to   be   quashed.   We   also   hold   that   in   the aforesaid factual background, the decision of the State Government to revoke   the   NOC   vide   order   dated   18.05.2011   was   also   highly   unfair and unjust in as much as the reply of the petitioner dated 16.03.2011 in response to the notice dated 26.02.2011 has not been dealt with by the   Government   of   Rajasthan   while   passing   the   said   impugned   order dated 18.05.2011. As such, the same does not stand to reason, which also deserves to be quashed. 24.   Accordingly,   we   allow   this   appeal   to   the   extent   that   the   order dated   18.05.2011   passed   by   the   Government   of   Rajasthan   and   the 24 order dated 19.05.2011 passed by the Board are quashed.  The Board is directed to take a fresh decision in the matter within 4 weeks from today, in the light of the provision of ‘deemed authorisation’ and other observations made hereinabove, after  giving  opportunity of hearing to the   appellant.     The   appellant   is   given   liberty   to   file   fresh   written submissions before the Board within 10 days from today.  No orders as to cost.  ………………………..J. [ARUN MISHRA] ………………….…….J. [VINEET SARAN] New Delhi 29 th  January, 2019 25 ITEM NO.1501 COURT NO.5 SECTION XV S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Petition for Special Leave to Appeal (C) No. 21986 of 2015 ADANI GAS LIMITED & ANR. Appellant(s) VERSUS UNION OF INDIA & ORS. Respondent(s) Date : 29-01-2019 This matter was called on for Judgment today. Counsel for the parties Mr. Gaurav Juneja, Adv. Mr. Divyansu, Adv. Mr. Aayush Jain, Adv. for Khaitan & Co. Mr. Munawwar Naseem, Adv. Mr. Palak Mishra, Adv. Mr. Utsav Trivedi, Adv. for M/S. Karanjawala & Co. Mr. Amit Sharma, Adv. Mr. Ankit Raj, Adv. Ms. Ruchi Kohli, Adv. Ms. Iti Agarwal, Adv. Ms. Nikita Choukse, Adv. Ms. Rinali Batra, Adv. for DSK Legal Ms. Ruchi Kohli, AOR Mr. Senthil Jagadeesan, AOR Mrs. Anil Katiyar, AOR Hon’ble Mr. Justice Vineet Saran pronounced the non-reportable Judgment of the Bench comprising Hon’ble Mr. Justice Arun Mishra and His Lordship. Leave granted. The application(s) for intervention is/are dismissed. 26 The appeal is allowed to the extent indicated in the signed non-reportable Judgment. Pending interlocutory application(s), if any, is/are disposed of. (JAYANT KUMAR ARORA) (JAGDISH CHANDER) COURT MASTER BRANCH OFFICER (Signed non-reportable Judgment is placed on the file)