2019 INSC 0606 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 5139 OF 2019 (Arising out of SLP (C) No.8432 of 2017) M/S Star Wire (India) Vidyut Pvt. Ltd. & Anr.    ..…Appellant(s)  Versus Haryana Electricity Regulatory Commission   ….Respondent(s) J U D G M E N T A.M. Khanwilkar, J. 1. Leave granted.  2. This  appeal  takes exception  to  the  judgment  and order  of  the High Court of Punjab and Haryana at Chandigarh passed in C.W.P. No.25337   of   2015   (O   &   M)   dated   23 rd   November,   2016.   The appellants   had   challenged   the   fourth   amendment   to   Haryana Electricity   Regulatory   Commission   (Terms   and   Conditions   for determination of Tariff from Renewable Energy Sources, Renewable Purchase Obligation and Renewable Energy Certificate) Regulations, 2 2010   (for   short,   “ principal   Regulations ”)   published   vide notification   dated   12 th   August,   2015   (for   short,   “ impugned Amended   Regulations ”)   which   sought   to   amend   the   principal Regulations.   The   appellants   had   also   challenged   the   order   passed by   the   respondent­Commission   dated   4 th   August,   2015,   in furtherance   whereof,   the   impugned   Amended   Regulations   were framed   by   the   appropriate   authority   for   revision   of   norms   for determination   of   generic   tariff   for   the   second   control   period beginning from 1 st  April, 2013.  3. The   appellants   had   set   up   a   9.90   MW   independent   Biomass Power   Plant,   which   was   declared   commercially   operational   on   3 rd May, 2013. The principal Regulations were notified on 3 rd  February, 2011, providing for the norms and parameters for determination of tariff   for   various   renewal   energy   project   developers.   As   per Regulation 4 of the principal Regulations, the first control period of three   years   was   to   end   on   31 st   March,   2013.   The   third   proviso   of Regulation 4 posits that in case, the regulations for the next control period   were   not   notified   after   the   expiry   of   the   first   control   period, the   tariff   norms   as   per   these   regulations   (principal   Regulations) would continue to apply until notification of the revised regulations, 3 subject   to   adjustments   as   per   the   revised   regulations.   As   the   first control   period   had   already   ended,   the   appropriate   authority initiated   suo motu   proceedings for revision of tariff and issued draft fourth   amendment   to   the   principal   Regulations,   seeking   to   amend Regulation   4   and   including   Regulation   5   of   the   principal Regulations.   This   draft   amendment   was   issued   on   29 th   December, 2014.   Pursuant   thereto,   the   concerned   parties   submitted   their response. After giving opportunity to all concerned, the Commission proceeded to pass an order dated 4 th  August, 2015, which attempts to   analyse   and   adjudicate   all   the   issues   raised   by   the   concerned parties.   On   the   basis   of   the   said   order,   the   impugned   Amended Regulations came to be notified. The effect whereof was to deny the applicability   of   tariff   norms   adjustments   to   the   appellant   No.1, which had commenced its commercial operations on 3 rd  May, 2013. The   said   amendment   has   been   given   prospective   effect   qua   the appellants.   It   has   made   classification   between   the   projects commissioned/to   be   commissioned   in   financial   years   2013­14   on the   one   hand   and   2014­15,   2015­16   and   2016­17   on   the   other, without   any   intelligible   differentia   or   any   rational   basis   therefor. Neither   the   principal   Regulations   nor   the   impugned   Amended Regulations envisage classification on the basis of commissioning of 4 renewable   energy  projects   in   a   particular  financial   year   during  the same   control   period.   Similarly,   the   regulations   do   not   envisage determination of separate tariff on such differentiation. Indeed, the authority has been invested with power to determine project specific tariff   under   Regulation   6.   In   the   present   case,   however,   the   power exercised   by   the   Commission   is   indisputably   with   reference   to Regulation   4   namely,   to   determine   a   generic   tariff   for   the   control period   commencing   from   1 st   April,   2013   and   ending   with   financial year 2016­17 i.e. 31 st  March, 2017, for a period of 4 years.  4. In this back drop, the appellants filed writ petition and prayed for the following reliefs:  “ PRAYER It   is   therefore   most   respectfully   prayed   that   this Hon’ble Court may graciously be pleased to: a. Issue an appropriate writ under Article 226/227 of the Constitution of India for issuance of, order or direction in   the   nature   of   Certiorari   for   setting   aside   the Impugned   Notification   dated   12.08.2015  (Annexure  P­ 1)   and   the   Impugned   Order   dated   04.08.2015 (Annexure P­2) passed by the Respondent to the extent the   same   seeks   to   apply   the   revised   regulations   with effect from the date of the Impugned Notification; and  b. Issue an appropriate writ under Article 226/227 of the Constitution of India for issuance of, order or direction in   the   nature   of   Mandamus   directing   the   Respondent to   apply   the   revised   regulations   on  and  from   the   date of   commencement   of   the   Second   Control   Period   i.e. with effect from 01.04.2013; and  5 c. Issue an appropriate writ under Article 226/227 of the Constitution of India for issuance of, order or direction in   the   nature   of   Mandamus   directing   the   Respondent to publish the revised tariff after adjusting the same as per   the   revised   regulations   from   the   first   day   of   the Second   Control   Period   i.e.   01.04.2013,   and   to   further allow carrying cost on the overdue amounts; and d. Issue   an   appropriate   interim   direction   granting   ad­ interim   ex­parte   stay   of   operation   of   the   Impugned Notification   dated   12.08.2015   (Annexure   P­1)   and   the Impugned   Order   dated   04.08.2015   (Annexure   P­2) passed by the Respondent; and  e. Dispense   with   serving   advance   notice   upon   the Respondent; and  f. Costs   of   the   Writ   Petition   be   awarded   to   the Petitioners; and  g. Dispense   with   filing   of   certified   copies/true   typed copies of Annexures P­1 to P­10, and the photo/typed copies   of   the   Annexures   may   kindly   taken   on   record and   the   requirement   of   filing   typed/certified   copies thereof be dispensed with; and  h. Pass   such   other   order(s)   as   this   Hon’ble   Court   may deem fit and proper in the facts of the case.”  5. The   appellants   raised   almost   thirty   grounds   as   articulated   in the   writ   petition,   in   support   of   the   reliefs   claimed   by   them.   They have attempted to demonstrate as to how the amended regulations were   arbitrary,   unreasonable,   capricious   and   discriminatory.   The respondent   refuted   the   stand   taken   by   the   appellants   by   filing 6 elaborate counter affidavit and mainly relied on the order passed by the Commission dated 4 th   August, 2015, which was the foundation for   the   amendment   of   the   relevant   provisions   of   the   principal Regulations.  The  reply  affidavit  filed  by  the  respondents  before the High Court runs into about 60 typed pages (forming part of volume II of the paper book). Accordingly, the writ petition proceeded before the   Division   Bench   of   the   High   Court.   The   High   Court   in   the impugned  judgment   has  noted  that  the   appellants   had  raised  only two   contentions,   as   can   be   discerned   from   paragraph   6   of   the impugned judgment. The same reads thus:   “6. The   grievance   of   the   petitioners   is   two   fold. Firstly   with   the   issuance   of   notification   of   the Amended   Regulations   on   12.8.2015,   there   would   be different   treatment   for   the   persons   operating   in   the same   control   period;   namely,   who   had   commissioned their   projects   in   the   year   2013­14   and   the   persons, who   had   commissioned   thereafter,   the   control   period being same i.e. for the years from 2013­14 to 2016­17. Further,   it   was   submitted   that   out   of   the   control period prior to the date of notification of the Amended Regulations   only   financial   year   2013­14   has   been isolated   for   different   treatment,   which   is discriminatory.   How   any   of   alleged   Regulation   is affecting   the   petitioner   was   not   specifically   pointed out.” We would proceed on the basis that this was the limited argument canvassed   before   the   High   Court   during   the   hearing   of   the   writ petition. However, what is intriguing to note is that even these two 7 points   have   been   disposed   of   by   the   Division   Bench   of   the   High Court   in   a   most   cursory   manner   without   analysing   the   issues   in proper   perspective,   as   can   be   discerned   from   the   discussion   in paragraph Nos.13 to 15 of the impugned judgment. The same reads thus:  “13. It   is   not   in   dispute   that   exercise   for   revision   of the   2010   Regulations   was   not   started   six   months before   the   expiry   of   the   existing   control   period   on 31.3.2013.   The   exercise   was   started   only   in   the   year 2015.   Public   hearing   was   held   in   which   even   the petitioner­company   was  represented.  Vide  order  dated 4.8.2015,   the   Commission   approved   the   proposed amendments   in   the   2010   Regulations.   The   Amended Regulations   in   terms   of   the   order   passed   by   the Commission   were   notified   on   12.8.2015.   Regulation 1(2)   of   the   Amended   Regulations   provides   that   the Regulations   shall   be   applicable   to   all   the   Renewable Energy   Projects   Commissioned/to   be   commissioned from   Financial   Years   2013­14   to   2016­17,   as   the control   period   of   four   years   was   provided.   Regulation 1(3)  of   the   Amended   Regulations   provides   that   for   the existing   projects   commissioned   from   Financial   year 2013­14   onwards,   the   revised   norms   shall   be applicable prospectively from the date of notification of the Amended Regulations unless otherwise provided in the   Amended   Regulations.   For   the   period   prior   to   the date   of   notification,   existing   norms   as   per   the   2010 Regulations   shall   continue   to   be   applicable.   The Amended Regulations were to come into force from the date of publication in the official gazette. The Amended Regulation  (4)   provides   that   the   second   control   period shall be of four years commencing from Financial year 2013­14.   3 rd   proviso   thereto   provides   that   in   case revised   regulations   for   the   next   control   period   are   not notified on or before the commencement of that period, the tariff norms as per the Amended Regulations shall continue to remain applicable, until notification of the revised regulations and the second control period shall be   deemed   to   have   been   extended   upto   the   date   of notification   of   the   regulations   for   the   next   control period.  8 14. The contention raised by learned counsel for the petitioners   that   there   is   discriminatory   application   of regulations qua the petitioners’ company only because it   started   operation   in   the   Financial   year   2013­14,   as compared   to   the   other   projects,   which   started functioning   after   Financial   year   2013­14   is   merely   to be   noticed   and   rejected.   Though   the   control   period   is from   the   Financial   Years   2013­14   to   2016­17, however, the Amended Regulations clearly provide that for   the   existing   projects   from   Financial   year   2013­14 onwards,   the   revised   norms   shall   be   applicable prospectively,   from   the   date   of   notification   of   the Amended Regulations.  15. As   far   as   the   second   contention   raised   by learned   counsel   for   the   petitioners   regarding application of the Amended Regulations in terms of 3 rd proviso   to   Regulation   4   of   the   2010   Regulations   is concerned, it  clearly provides that  the existing  norms, even for the period subsequent to the expiry of control period,   shall   be   applicable   till   such   time   revised Regulations   are   notified.   However,   the   same   shall   be subject to adjustments as per revised regulations. That would mean, adjustments, if any, are to be specifically provided for in the Amended Regulations for the period prior   to   the   notification   of   Amended   Regulations. Wherever special conditions have been provided for  in the   Amended   Regulations   for   different   years,   learned counsel   for   the   petitioners   did   not   point   out   how   that prejudiced   the   petitioners.   It   is   all   matter   of calculations   for   which   facts   were   examined   by   the Commission   while   passing   the   order   on   4.8.2015,   on the basis of which, the Regulations were amended.” As a matter of fact, paragraph 13 of the impugned judgment merely notices   some   factual   aspects.   The   reason   which   weighed   with   the High Court to negative the issues agitated by the appellants can be noticed   only   from   paragraph   Nos.14   and   15,   which   ex   facie   to   say the least is cryptic.  9 6. Resultantly, the appellants have approached this Court by way of present appeal. The main argument of the appellants is that the principal   Regulations   which   indeed,   applied   to   the   control   period from 3 rd   February, 2011 until 31 st   March, 2013, but envisaged that the   same   would   continue   to   remain   applicable   until   notification   of the   revised   regulations   is   issued,   subject   to   adjustments   as   per revised   regulations.   These   regulations   make   no   distinction   on   the basis of commissioning of project on financial year basis during the same   block   period   or   thereafter   until   its   application   during   the extended period. Rather, the control period referred to in Regulation 4   encompasses   all   the   projects   commissioned   during   that   block period and including extended period and must be treated alike. In other   words,   the   same   generic   tariff   must   apply   to   all   the   projects commissioned   during   the   relevant   block   period   i.e.   from   3 rd February,   2011   to   31 st   March,   2013   and   until   the   issue   of   revised regulations,   subject   to   adjustments   as   per   revised   regulations. Therefore,   the   amended   regulations   must   be   read   in   light   of   the principal   Regulations.   However,   the   amended   regulations   entail   in denying  the   applicability  of the  revised regulations to   R.E.   projects commissioned   in   FY   2013­14,   such   as   the   appellant,   which   was 10 commissioned   on   3 rd   May,   2013.   The   amended   regulations   are   for the   second   control   period   commencing   from   1 st   April,   2013   and ending on 31 st   March, 2017 for a period of four years, of which the first year has been defined as FY 2013­14. Despite this position, the amended regulation 1(3) makes exception to the applicability of the revised   regulations   to   the   projects   commissioned   during   FY   2013­ 14,   by   making   it   applicable   prospectively   from   the   date   of notification   of   the   impugned   Regulations   on   12 th   August,   2015. Whereas, the projects commissioned during 20014­15 and onwards during the selfsame second control period referred to therein would get  the  benefit  of  the  revised  regulations   for  the   entire  period   from the   date   of   commissioning   commercial   production,   without   there being any intelligible differentia. In other words, the appellants have been denied benefit of the revised regulations for the period between 3 rd  May, 2013 to 12 th  August, 2015. The effect of such a provision is to   take   away   the   benefit   which   had   enured   to   the   appellants   in terms of Regulation 4 of the principal Regulations, which predicates that the tariff norms as per the principal Regulations shall continue to   remain   applicable   until   notification   of   the   revised   regulations, subject  to   adjustments   as  per  the  revised  regulations.   Resultantly, the   impugned   Amended   Regulations   suffer   from   the   vice   of   hostile 11 discrimination   between   persons   similarly   placed   namely,   projects commissioned   during   the   block   of   second   control   period   governed by the Amended Regulations, without any intelligible differentia. We need not elaborate on other arguments which are either to buttress the   above­mentioned   points   or   if   we   may   say   so,   in   the   nature   of another   shade   of   the   same   argument   with   reference   to   factual aspects relevant for examining the same. The sum and substance of the   argument   is   that   the   appellants   have   been   denuded   of   their right   to   get   adjustments   in   the   same   manner   as   extended   to projects   commissioned   in   the   same   control   period   and   despite   the stipulation in  the third proviso  of  the Regulation 4 of the principal Regulations.   Inasmuch   as,   the   impugned   Amended   Regulations were notified on 12 th   August, 2015, therefore, the rights accrued to the   appellants   in   terms   of   Regulation   4   would   take   effect   from commissioning   of   their   project   on   3 rd   May,   2013   because   the principal Regulations were still applicable and in force. Taking away that fructified right, is impermissible in law. Further, the impugned Amended   Regulations,   ex   facie,   discriminates   between   the   projects commissioned   during   the   same   control   period   i.e.   second   control period from 1 st  April, 2013 till 31 st  March, 2017, by singling out the projects   commissioned   in FY 2013­14. It is not open to make such 12 classification   in   respect   of   projects   commissioned   during   the   same control period. Further, there can be no two tariffs operating during the   same   control  period.   In  that,   no   express   provision   to   prescribe two sets of tariffs concerning the same control period is found in the principal   Regulations   or   the   impugned   Amended   Regulations. Therefore,   classification   sought   to   be   done   in   the   impugned Amended Regulations, cannot be countenanced.  7. Indeed,   the   respondents   have   vehemently   supported   the impugned   decision   of   the   High   Court   and   would   contend   that   the provisions engrafted in the impugned notification are manifestation of the order passed by the Commission dated 4 th  August, 2015. The Commission   had   elaborately   analysed   all   aspects   of   the   matter before passing the said order. In other words, the respondents have drawn   support   from   the   analysis   done   by   the   Commission   in   the suo  moto   proceedings initiated  by  it for  revision of norms (for  tariff operation for   the second  control  period  commencing   from  1 st   April, 2013). That order runs into over 100 typed pages and has analysed the   necessity   of   revision   vis­à­vis   each   head   to   be   reckoned   for determination   of   tariff.  The   appellants  had   participated  in   the  said proceedings.   However,   the   stand   taken   by   the   appellants   did   not 13 commend   to   the   Commission,   as   can   be   discerned   from   the discussion in the order passed by it on 4 th  August, 2015. Further, it was open to the appellants to approach the Commission by way of a review if they had any reservation with regard to the view taken by Commission in the said order. It was also open to the appellants to file   appeal   against   the   said   order.   However,   without   resorting   to such   remedies,   the   appellants   chose   to   file   writ   petition   and   have raised   grounds   which   are   untenable   in   light   of   the   discussion recorded by the Commission in its order dated 4 th   August, 2015. It is certainly not a case of hostile discrimination considering the fact that   Commission   has   recorded   tangible   reasons   as   to   why   the applicability   of   the   revised   regulations   was   required   to   be   made prospective in respect of projects commissioned during FY 2013­14. It is urged that the exercise of power  in framing regulations ­ be it principal Regulations or impugned Amended Regulations ­ in terms of   Section   61   read   with   Section   181   of   the   Electricity   Act,   2003 permits   classification   on   the   basis   of   the   date   of   commissioning   of the   project   during   the   relevant   period   and   which   may   inevitably result   in   providing   for   two   sets   of   tariffs   during   the   same   control period. It is submitted that even though the impugned judgment of 14 the   High   Court   is   brief,   the   conclusions   reached   therein   are unexceptionable and therefore, this appeal ought to be dismissed.  8. After perusing the impugned judgment, we have no hesitation in   taking   the   view   that   the   High   Court   has   committed   manifest error   or   so   to   speak,   failed   to   exercise   jurisdiction   vested   in   it   for adjudicating the relevant issues raised by the appellants. For, there is   hardly   any   intelligible   discussion   in   the   impugned   judgment   in that regard. If we may say so, it is cryptic and cannot stand the test of   judicial   scrutiny.   We   say   so   because,   up   to   paragraph   9   of   the judgment   the   High   Court   has   only   reproduced   the   rival   stand. Paragraph   11   refers   to   the   relevant   provisions.   Paragraph   12   is mere   narration   of   some   facts   concerning   this   case.   Paragraph   13, broadly   refers   to   the   purport   of   the   provisions   in   the   principal Regulations   and   the   impugned   Amended   Regulations.   The discussion   with   regard   to   the   merits   of   the   challenge,   can   be discerned only from paragraph Nos.14 and 15 reproduced hitherto. Paragraph   14   even   if   fairly   analysed,   merely   adverts   to   the argument   of   discriminatory   application   of   regulations   qua   the appellant company and proceeds to reject the same. No logic can be deduced as to why the Court was persuaded to reject the argument 15 despite the multifaceted issues raised by the appellants. The second sentence   in   the   said   paragraph   then   proceeds   to   record   that   the control   period   may   be   from   FY   2013­14   onwards,   however,   the impugned   Amended   Regulations   envisage   application   of   revised norms   to   projects   commissioned   in   FY   2013­14   prospectively   from the   date   of   notification   of   the   impugned   Amended   Regulations.   In other   words,   the   High   Court   has   not   analysed   the   grounds   of challenge   regarding   the   validity   of   the   impugned   Amended Regulations   and   including   the   competency   to   frame   such   a regulation,   appropriately.   Strikingly,   the   High   Court   then straightaway   proceeds   to   examine   the   second   contention   raised   by the   appellants   in   reference   to   the   third   proviso   in   the   principal Regulations   providing   for   adjustments   as   per   revised   regulations. The  Court  merely   noted  that  the  appellants failed to  point out any prejudice   caused   to   them   because   of   exclusion   from   the   benefit flowing from the principal Regulations. The appellants, on the other hand,   have   invited   our   attention   to   the   specific   grounds   taken   by the appellants in the writ petition and also noted in the order of the Commission dated 4 th   August, 2015 and additionally  articulated in the   ground   No.   B   of   the   special   leave   petition,   giving   comparative chart   indicating   substantial   disparity   regarding   the   norms 16 applicable as per principal Regulations and the impugned Amended Regulations.   In   other   words,   the   argument   of   prejudice   was   raised by the appellants to the detail but the High Court has failed to deal with   the   same,   to   say   the   least   satisfactorily.   Similarly,   the   detail arguments   regarding   the   validity   of   the   impugned   Amended Regulations and the competency to frame such a regulation has not been analysed by the High Court.  9. Suffice   it   to   observe   that   the   discussion   in   two   paragraphs (para   14   and   15),   to   say   the   least,   is   one   of   disposing   of   the   writ petition   in   a   most   casual   and   cavalier   manner.   That   cannot   be countenanced.   Having   said   this,   we   are   of   the   considered   opinion that it would be appropriate to relegate the parties before the High Court for  fresh consideration  of the writ petition  on its own merits in   accordance   with   law.   We   refrain   from   expressing   any   opinion either   way   on   the   merits   of   the   controversy   or   the   grounds   of challenge   regarding   the   impugned   Amended   Regulations.   In   other words,   the   High   Court   must   consider   all   relevant   aspects   of   the matter   agitated   by   the   appellants   and   deal   with   the   same appropriately in accordance with law.  17 10. For completion of the record, we must note the decision of the Constitution   Bench   of   this   Court   in   PTC   India   Ltd.   Vs.   Central Electricity Regulatory Commission, Through Secretary   1 ,   which has held that the challenge to the validity of the regulations can be decided   only   in   judicial   review   proceedings   before   the   courts   and not by way of appeal or review. The appellants having invoked such a   remedy   before   the   High   Court,   all   contentions   available   to   the appellants in that regard ought to have been adjudicated in proper perspective.   We   agree   with   the   appellants   that   the   nature   of elaborate   order   passed   by   the   Commission   on   4 th   August,   2015, which  culminated  with  the   framing   of  Amendment  Regulations   the only   remedy   available   to   challenge   the   same   is   by   way   of   a   writ petition under Article 226/227 of the Constitution of India.             11. Accordingly,   this   appeal   is   allowed.   The   impugned   judgment and   order   is   set   aside.   The   CWP   No.285337   of   2015   (O&M)   is restored   to   the   file   of   the   High   Court   to   its   original   number,   for being   considered   afresh   by   the   High   Court   on   its   own   merits   in accordance   with   law.   All   pending   applications   are   disposed   of.   No order as to costs.  1  (2010) 4 SCC 603 18       ……………………………..J       (A.M. Khanwilkar)       ……………………………..J       (Ajay Rastogi) New Delhi; July 2, 2019.