/2022 INSC 0108/ 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO.1844 OF 2020 SOUTHERN POWER DISTRIBUTION POWER  COMPANY LIMITED OF ANDHRA PRADESH  (APSPDCL) & ANR.   ...APPELLANT(S) VERSUS M/S HINDUJA NATIONAL POWER  CORPORATION LIMITED & ANR.       .... RESPONDENT(S) J U D G M E N T  B.R. GAVAI, J. 1. The   present   appeal   filed   by   the   appellants   – Distribution   Companies   (hereinafter   referred   to   as   “the appellants   ­   DISCOMS”)   challenges   the   judgment   and   order dated 7 th  January, 2020, passed by the Appellate Tribunal for Electricity, New Delhi (hereinafter referred to as “the APTEL”) in Appeal No. 41 of 2018, thereby allowing the appeal filed by the   respondent   No.1   –   M/s   Hinduja   National   Power 2 Corporation Limited (hereinafter referred to as “HNPCL”).   By the   impugned   judgment   and   order,   the   APTEL   has   directed the   Andhra   Pradesh   Electricity   Regulatory   Commission (hereinafter referred to as “the State Commission”) to dispose of   O.P.   No.21   of   2015   filed   by   HNPCL   for   determination   of capital cost and O.P. No.19 of 2016 filed by the appellants – DISCOMS   for   approval   of   amended   and   restated   Power Purchase   Agreement   (hereinafter   referred   to   as   “PPA”) (Continuation Agreement) on merits.  2. The   facts,   in   brief,   giving   rise   to   the   present   appeal are as under: 3. The erstwhile Andhra Pradesh State Electricity Board (hereinafter   referred   to   as   “APSEB”)   entered   into   a Memorandum   of   Understanding   (hereinafter   referred   to   as “MoU”) with HNPCL on 17 th  July, 1992.  As per the said MoU, APSEB   transferred  all  the  licenses,  approvals,   clearance   and permits, fuel linkage, water required for establishment of the power   project   at   Visakhapatnam   in   the   erstwhile   State   of 3 Andhra   Pradesh,   to   HNPCL   to   generate   and   supply   the electricity to APSEB.   4. An   initial   PPA   was   entered   into   between   APSEB   and HNPCL   on   9 th   December,   1994.     On   25 th   July,   1996,   the Central   Electricity   Regulatory   Commission   (CERC)   granted   a Techno   Economic   Clearance   for   the   power   project   for   an estimated cost of Rs.4628.11 crores (Rs. 4.45 crores per MW). 5. Owing   to   certain   change   in   conditions,   the   parties agreed   to   amend   the   initial   PPA.     Accordingly,   an   Amended and   Restated   PPA   dated   15 th   April,   1998,   was   entered   into between   APSEB   and   HNPCL.       Between   the   years   1998   and 2007,   the   Amended   and   Restated   PPA,   for   sale   of   power   by HNPCL   to   APSEB,   was   not   implemented.     Subsequently,   in the year 2007, HNPCL approached the Government of Andhra Pradesh to revive the power project mainly structuring it as a merchant   plant,   offering   25%   of   the   power   generated   to   the State   and   balance   75%   power   to   third   parties.     However,   it appears that there were negotiations between the parties, and the   State   Government   had   offered   to   purchase   100%   power 4 generated   from   the   plant   of   HNPCL   and   that   HNPCL   had agreed   to   it.     The   same   would   be   clearly   evident   from   the material   placed   on   record,   to   which   we   will   be   referring hereinafter.  6. The   material   placed   on   record   would   reveal   that   in the year 2011­2012, the Central Power Distribution Company of   Andhra   Pradesh   Limited   (hereinafter   referred   to   as “APCPDCL”) for and on behalf of four Distribution Companies of   Andhra   Pradesh   (hereinafter   referred   to   as   “APDISCOMS”) had   initiated   the   process   for   procurement   of   power   under Case­1   long   term   bidding   route,   to   meet   the   base   load requirements   of   APDISCOMS   from   the   years   2014­2015 onwards.     In   the   said   bidding   process,   HNPCL   participated and had successfully emerged as the second lowest bidder (L­ 2   bidder).       After   the   completion   of   the   bidding   process, APCPDCL   had   filed   O.P.   No.55   of   2013   before   the   State Commission   for   approval   of   the   tariffs   emerged   in   the   said bidding process.   However, the State Level Expert Committee for   evaluation   of   Case­1   bidding   (hereinafter   to   as   “Bid 5 Evaluation   Committee”)  in  its  meeting  dated  28 th   September, 2012,   had   noted   that,   the   State   Government   had   informed that   the   entire   capacity   of   HNPCL   was   encumbered   to   the State   of   A.P./APDISCOMS   and   was   not   available   for consideration   under   the   tender.     Accordingly,   the   Bid Evaluation   Committee   had   discarded   HNPCL   from   the bidding process.   7. In   the   meanwhile,   there   was   a   correspondence between HNPCL and the State Government in the year 2012, with   regard   to   the   steps   to   be   taken   for   the   development   of the   project   and   requesting   State   support   for   scheduled commissioning   of   the   project.     In   this   regard,   HNPCL addressed a letter dated 6 th  August, 2012 to the then Hon’ble Chief   Minister   of   the   erstwhile   State   of   Andhra   Pradesh, thereby   conveying   its   intention   to   develop   the   project   and seeking   State’s   support.     Vide   communication   dated   26 th December, 2012, the State Government addressed a letter to HNPCL accepting its proposal and agreeing to purchase 100% power   from   the   project   of   HNPCL   as   per   the   Amended   and 6 Restated   PPA.     Vide   communication   dated   14 th   January, 2013,   HNPCL   agreed   to   supply   100%   power   to   the   State­ Distribution  Companies  at the  tariff to  be determined by  the State Commission.  8. The   HNPCL   vide   communication   dated   16 th   May, 2013,   addressed   to   the   appellants   –   DISCOMS,   inter   alia , provided   therein   the   details   with   regard   to   the   estimated capital cost of the power project to the tune of Rs.6098 crores as against Rs.5545 crores that was given in June, 2010.  The appellants   –   DISCOMS   vide   communication   dated   17 th   May, 2013,   expressed   their   reservations   about   the   capital   cost furnished  by   HNPCL  and  reserved  their   rights  to   contest  the same before the State Commission.   9. On   the   same   day,   i.e.,   17 th   May,   2013,   a Memorandum of Agreement (hereinafter referred to as “MoA”) was   entered   into   between   the   APDISCOMS   and   HNPCL, thereby deciding to continue the Amended and Restated PPA dated   15 th   April,   1998,   on   the   terms   and   conditions   set   out therein.     In   pursuance   of   the   aforesaid   MoA,   a   Fuel   Supply 7 Agreement (“FSA” for short) dated 26 th  August, 2013, came to be   entered   between   HNPCL   and   Mahanadi   Coalfield   Limited for coal supply for the said project.  10. On   12 th   March,   2014,   a   petition   being   O.P.   No.21   of 2015,   came   to   be   filed   by   HNPCL   before   the   State Commission   for   determination   of   capital   cost   for   the   project and   for   determination   of   the   tariff   for   such   generation   and sale of electricity by HNPCL to APDISCOMS. 11. Thereafter,   on   2 nd   June,   2014,   the   Andhra   Pradesh State   Reorganisation   Act,   2014,   (hereinafter   referred   to   as “Reorganisation   Act”)   came   into   effect   vide   which   the erstwhile   State   of   Andhra   Pradesh   was   bifurcated   into   two States,   i.e.,   the   State   of   Andhra   Pradesh   and   the   State   of Telangana. 12. On   28 th   July,   2015,   HNPCL   filed   an   Addendum Application   in   O.P.   No.21   of   2015,   thereby   enhancing   the capital cost of the project to Rs.8,087 crore.   This capital cost was disputed by the APDISCOMS. 8 13. On   11 th   January,   2016,   the   first   unit   of   the   Power project   (520   MW)   was   declared   Commercial   Operation   Date (COD) by HNPCL.   Vide interim order dated 1 st   March, 2016, the State Commission fixed the provisional tariff at the rate of Rs.3.61   per   unit   for   supply   of   electricity   by   HNPCL   to   the APDISCOMS.   14. On   30 th   March,   2016,   HNPCL   filed   I.A.   No.5   of   2016 in   O.P.   No.21   of   2015,   for   payment   of   variable   charges   and fixed   charges   at   Rs.1.80   per   unit   and   Rs.2.16   per   unit aggregating to Rs.3.96 per unit at 80% availability.   15. On   28 th   April,   2016,   distinct   Power   Distribution Corporations   were   created   including   the   appellants   – DISCOMS   i.e.   Southern   Power   Distribution   Power   Company Limited   of   Andhra   Pradesh   (“APSPDCL”)   and   Eastern   Power Distribution Company of Andhra Pradesh (“APEPDCL”). These corporations   succeeded   the   APSEB,   which   had   entered   into the   Amended   and   Restated   PPA   dated   15 th   April,   1998   with HNPCL.       As   such,   the   Continuation   Agreement   to   the 9 Amended   and   Restated   PPA   was   entered   into   between   the appellants – DISCOMS and HNPCL on 28 th  April, 2016.   16. On 11 th  May, 2016, the appellants – DISCOMS filed a petition   being   O.P.   No.19   of   2016   before   the   State Commission   for   approval   of   the   Continuation   Agreement dated 28 th   April,  2016,  read  with   the  Amended  and   Restated PPA dated 15 th  April, 1998.    17. The   State   Government   vide   order   dated   1 st   June, 2016,   accorded   approval   for   purchase   of   100%   power   from HNPCL.    18. On 3 rd  July, 2016, the second unit of the HNPCL (520 MW) came to be declared COD by HNPCL.    19. Vide   order   dated   6 th   August,   2016,   the   State Commission re­determined the provisional tariff at the rate of Rs.3.82   per   unit,   payable   by   the   appellants   –   DISCOMS   for the power supplied by HNPCL.   20. On   15 th   May,   2017,   the   State   Commission   after hearing the parties on merits, reserved the judgment in both 10 the   petitions,   i.e.,   in   O.P.   No.19   of   2016   and   O.P.   No.21   of 2015.   21. It is further to be noted that in the appeal arising out of   interlocutory   proceedings,   the   APTEL   vide   order   dated   1 st June, 2017, directed the State Commission to dispose of O.P. No.19   of   2016   and   O.P.   No.21   of   2015   on   or   before   14 th August,   2017.       The   said   period   came   to   be   extended   from time   to   time,   the   last   of   such   extension   was   granted   till   31 st January, 2018, vide order dated 10 th  January, 2018.   22. Thereafter,   on   4 th   January,   2018,   the   appellants   – DISCOMS   filed   two   Interlocutory   Applications,   viz.,   (i)   I.A. No.1   of   2018   in   O.P.   No.19   of   2016   for   withdrawal   of   O.P. No.19   of   2016   together   with   initial   PPA;   and   (ii)   I.A.   No.2   of 2018   in   O.P.   No.21   of   2015   for   disposal   of   O.P.   No.21   of 2015.   23. Vide   order   dated   31 st   January,   2018,   the   State Commission   allowed   withdrawal   of   O.P.   No.19   of   2016   filed by   the   appellants   –   DISCOMS   seeking   approval   of   PPA   and 11 consequentially dismissed O.P. No.21 of 2015 filed by HNPCL seeking determination of tariff.   24. Aggrieved by the same, an appeal being Appeal No.41 of   2018,   came   to   be   filed   by   HNPCL   before   the   APTEL.     The said   appeal   came   to   be   admitted   by   the   APTEL   vide   order dated 26 th   February, 2018.   The APTEL vide order dated 16 th March,   2018,   passed   in   I.A.   No.211   of   2018   in   the   said appeal,   as   an   ad   hoc   arrangement,   directed   the   parties   to maintain status quo as prevalent prior to 31 st  January, 2018. This   was   without   prejudice   to   the   rights   and   contentions   of the parties in the main appeal, i.e., Appeal No.41 of 2018. 25. It is also to be noted that the order dated 16 th  March, 2018, passed by the APTEL in I.A. No.211 of 2018 in Appeal No.41   of   2018,   came   to   be   challenged   by   the   appellants   – DISCOMS before the High Court of Andhra Pradesh by filing Writ Petition being  Writ  Petition  No.10814 of  2018.   Another writ petition being Writ Petition No.13689 of 2018 came to be filed   by   the   appellants   –   DISCOMS   challenging   the   order   of the   APTEL   dated   26 th   February,   2018,   admitting   the   appeal 12 filed by HNPCL.  The said writ petitions came to be dismissed by   the   High   Court   of   Andhra   Pradesh   vide   order   dated   2 nd May, 2018.   26. In   the   meantime,   on   16 th   April,   2018,   HNPCL   had filed   an   Execution   Petition   being   Execution   Petition   No.3   of 2018   before   the   APTEL   seeking   execution   of   the   order   dated 16 th   March,   2018,   passed   by   the   APTEL   in   I.A.   No.211   of 2018   in   Appeal   No.41   of   2018.     Certain   directions   were passed by the APTEL in the said Execution Petition vide order dated 31 st  May, 2018. 27. The   appellants   –   DISCOMS   had   also   challenged   the order  dated  16 th   March,  2018, passed  by   the APTEL, by  way of Civil Appeal No.5772 of 2018 before this Court. This Court vide order dated 4 th   June, 2018, refused to interfere with the said order, since it was an interim order.  However, this Court directed the appeal to be decided expeditiously without taking into   consideration   the   observations,   in   the   order   impugned before it, as conclusive.   13 28. Vide   impugned   judgment   and   order   dated   7 th January, 2020, the APTEL allowed the appeal filed by HNPCL and   directed   the   State   Commission   to   dispose   of   O.P.   No.21 of 2015 and O.P. No.19 of 2016.  Being aggrieved thereby, the appellants – DISCOMS have approached this Court by way of the present appeal.   29. On   14 th   July,   2020,   this   Court   passed   the   following order in the present appeal:   “The appeal is admitted.   Until   further   orders,   the   impugned order   passed   by   the   Appellate   Tribunal   for Electricity New Delhi in Appeal No. 41/2019 shall remain stayed.  List for hearing after four weeks.” 30. An   application   being   I.A.   No.67061   of   2020   for modification of the said order dated 14 th   July, 2020, came to be filed by HNPCL.   This Court vide order dated 21 st   August, 2020, modified the order as under: “Heard.  14 By   order   dated   14.07.2020,   we   directed the   stay   of   impugned   order   passed   by   the Appellate   Tribunal   for   Electricity,   New Delhi, in Appeal No.41/2019.  We   clarify   that   there   shall   be   no   stay   of the   order   dated   16.03.2018   passed   by   the Appellate   Tribunal   for   Electricity,   New Delhi, providing for interim measure. Order accordingly.  The   instant   interlocutory   application stands disposed of accordingly” 31. It   appears   from   the   record   that   during   the intervening   period,   certain   Interlocutory   Applications   have been   filed   from   both   the   sides,   wherein,   the   appellants   – DISCOMS are seeking vacation of the interim order dated 21 st August,   2020,   whereas   HNPCL   is   seeking   implementation   of the   order   dated   21 st   August,   2020.     The   record   would   show that   the   matter   has   been   adjourned   from   time   to   time   and was finally heard by this Court on 20 th  January, 2022.   32. We   have   heard   Shri   C.S.   Vaidyanathan,   learned Senior   Counsel   appearing   on   behalf   of   the   appellants   – DISCOMS   and   Dr.   Abhishek   Manu   Singhvi   and   Shri   M.G. 15 Ramachandran,   learned   Senior   Counsel   appearing   on   behalf of HNPCL. 33. Shri   C.S.   Vaidyanathan,   learned   Senior   Counsel appearing on behalf of the appellants – DISCOMS, submitted that   the   APTEL   has   grossly   erred   in   holding   that   the appellants   –   DISCOMS   were   not   entitled   to   apply   for withdrawal   of   O.P.   No.19   of   2016,   filed   for   grant   of   approval of the PPA.   It is submitted that unless there was prohibition in   law,   the   appellants   were   very   much   within   their   right   to apply for withdrawal of the O.P. filed by them.  In this regard, Shri Vaidyanathan relied on the following authorities: (i) Boal   Quay   Wharfingers   Ltd.   v.   King’s   Lynn Conservancy Board 1   and  (ii) Hulas   Rai   Baij   Nath   v.   Firm   K.B.   Bass   and Co. 2 34. Shri   Vaidyanathan   further   submitted   that   the   PPA was not a valid document until it was approved by the State Commission   under   Section   86(1)(b)   of   The   Electricity   Act, 1 (1971) 1 WLR 1558 [Court of Appeal, England) 2 (1967) 3 SCR 886 16 2003 (hereinafter referred to as “the Act of 2003”).  He further submitted   that   under   Section   21   of   The   Andhra   Pradesh Electricity   Reform   Act,   1998   (hereinafter   referred   to   as   “the Reform   Act”),   any   agreement   relating   to   generating, transmitting,   distribution   or   supply   of   energy   without   the previous   consent   in   writing   of   the   Commission   was   void   ab initio.     He   submitted   that   by   the   impugned   judgment,   the APTEL   has,   in   effect,   granted   HNPCL   a   decree   of   specific performance of a contract, which is void ab initio.   He further submitted   that   MoA   dated   17 th   May,   2013   and   the Continuation   Agreement   dated   28 th   April,   2016   were themselves contrary to the National Tariff Policy issued under Section   3   of   the   Act   of   2003   and   Regulation   5.2(b)   of   the Andhra   Pradesh   Electricity   Regulatory   Commission   (Terms and   conditions   for   determination   of   tariff   for   supply   of electricity by a generating company to a distribution licensee and   purchase   of   electricity   by   distribution   licensees) Regulation,   2008   (Regulation   No.1   of   2008)   (hereinafter referred   to   as   ‘the   Tariff   Regulations’)   issued   by   the   State 17 Commission.     As   such,   the   direction   by   the   APTEL,   to continue   to   get   the   electricity   supply   from   HNPCL,   being contrary   to   the   statutory   provision,   would   not   be   tenable   in law.  35. Shri   Vaidyanathan   submitted   that   the   present project does not fall under any of the categories mentioned in Regulation 5.2 of the Tariff Regulations, which aspect has not been taken into consideration by the APTEL.   36. Shri Vaidyanathan further submitted that the finding of the APTEL, that HNPCL had made huge investments on the basis   of   the   assurance   given   by   the   appellants   –   DISCOMS that   they   will   purchase   100%   power   from   it,   is   itself erroneous.     He   submitted   that   the   initial   project   of   HNPCL was   lying   in   cold   storage   from   1996   to   2007.     He   submitted that   in   the   year   2007,   HNPCL   had   attempted   to   revive   the project   as   a   Merchant­power   plant.       He   submitted   that   the project   of   HNPCL   had   also   attained   financial   closure   in   the year 2010. He further submitted that before the acceptance of the proposal of HNPCL by the State Government, HNPCL had 18 already   completed   upto   93%   of   the   project.     It   is   therefore, submitted   that   the   finding   that   huge   investments   made   by HNPCL   were   on   the   basis   of   the   representation   by   the   State Government   is   totally   erroneous.     In   any   case,   he   submits, that   the   appellants   –   DISCOMS   are   independent   authorities and   not   bound   by   the   decision   of   the   State.     He   submitted that   under   the   scheme   of   the   Act   of   2003,   the   appellants   – DISCOMS   cannot   purchase   the   power   without   the   prior approval of the State Commission.  He submits that the State has no role to play in the said matter.  It is submitted that, in any   case,   the  appellants  –   DISCOMS   could   not   be  bound   by the representation made by the State Government.    37. Shri Vaidyanathan further submits that since the re­ initiation   of   the   project   in   the   year   2007   by   HNPCL   is   as   a Merchant­power   plant,   it   can   very   well   sell   the   power   to   the third parties in the market.   He submitted that however, the appellants  –  DISCOMS  cannot   be  compelled  to   purchase  the power   from   HNPCL,   which   will   be   at   a   very   high   price.     He submitted   that   the   capital   cost   of   the   project,   which   was 19 initially   estimated   at   Rs.4628.11   crores   has   now   gone   up   to Rs.8087   crores,   which   will   have   a   direct   effect   on   the purchase   price   of   the   electricity   by   the   appellants   – DISCOMS.     He   therefore   submits   that   if   the   appellants   – DISCOMS   are   directed   to   purchase   the   electricity   at   such   a high price, the loss would be ultimately to the consumers and as such, the direction given by the APTEL is also against the public interest.   38. Per   contra,   Dr.   Abhishek   Manu   Singhvi   and   Shri M.G.   Ramachandran,   learned   Senior   Counsel   appearing   on behalf   of   HNPCL   submitted   that   the   order   passed   by   the APTEL   is   such,   which   does   not   at   all   harm   the   appellants   – DISCOMS.       Dr.   Singhvi   submitted   that   by   the   impugned order,  the  APTEL has  only  directed  the  State   Commission  to dispose   of   O.P.   No.21   of   2015   filed   by   HNPCL   for determination of capital cost and O.P. No.19 of 2016 filed by the   appellants   –   DISCOMS   for   approval   of   Amended   and Restated PPA on merits.   20 39. Dr. Singhvi submits that the APTEL has given sound and   elaborate   reasons   and   as   such,   no   interference   is warranted in the present appeal.   40. Shri   M.G.   Ramachandran,   learned   Senior   Counsel, submitted that when withdrawal of an application is sought, which has the effect of frustrating the contract and defeating the   defendant’s   right,   the   appellants   cannot   be   said   to   have the   right   to   withdraw   the   proceedings.     He   relied   on   the following authorities in support of this proposition.   (i) Madhu Jajoo v. State of Rajasthan 3   (ii) Kiran Girhotra & Ors. v. Raj Kumar & Ors. 4 (iii) M.   Radhakrisna   Murthy   v.   Government   of A.P. & Ors. 5 (iv) Smt. Ajita Debi v. Musst. Hossenara Begum 6 (v) Mathuralal v. Chiranji Lal 7 (vi) The   Registrar,   Manonmaniam   Sundaranar University v. Suhura Beevi 8 41. Shri   Ramachandran   has   further   submitted   that   a right of withdrawal is not an absolute right and that once the 3 AIR 1999 Raj 1 4 (2009) 164 DLT 483 5 (2001) 3 ALD 330 (DB) 6 AIR 1977 Cal 59 7 AIR 1962 Raj 109 8 AIR 1995 Mad 42 21 judgment is reserved there cannot be any further application seeking withdrawal.   In support of this proposition, he relied on the following authorities:  (i) Arjun Singh v. Mohindra Kumar 9 (ii) Bharati Behera v. Jhili Prava Behera 10   (iii) Rabia   Bi   Qasim   v.   Countrywide   Consumer Financial Services Limited 11 (iv) Pujya   Sindhi   Panchayat   v.   Prof.   C.L. Mishra 12 (v) Yash Mehra v. Arundhati Mehra 13 (vi) Dharani   Sugars   and   Chemicals   Limited   v. TMN Engineering Industry 14 42. Dr.   Singhvi,   learned   Senior   Counsel,   further submitted   that,   as   a   matter   of   fact,   HNPCL   desired   to   start the project as a Merchant­power plant.   It is however, on the insistence   of   the   State   of   Andhra   Pradesh   that   HNPCL   was compelled to supply 100% of power generated to the State. He further   submitted   that   it   is   evident   from   the   record   that HNPCL   had   participated   in   the   competitive   bidding   process 9 AIR 1964 SC 993 10 W.P. No.26254 of 2013 decided by Orissa High Court on 18.04.2014 11 ILR 2004 KAR 2215 12 AIR 2002 Rajasthan 274 (DB) 13 (2006) 132 DLT 166 14 CRP PD No.3309 to 3312 of 2011 and MP No.1 of 2011 decided by the Madras High Court on 30.08.2017 22 conducted   by   the   APCPDCL.     It   was   the   decision   of   the   Bid Evaluation   Committee,   to   not   consider   the   bid   submitted   by HNPCL on the premise that the entire generation capacity  of HNPCL’s   project   was   already   encumbered   to   the   State   of Andhra   Pradesh   under   the   Amended   and   Restated   PPA   of 1998.   He further submitted that not only this but the entire communication placed on record would show that it was the State   Government,   which   had   expressed   its   interest   to purchase   100%   power   from   HNPCL’s   project   as   per   the Amended and Restated PPA dated 15 th  April, 1998.   43. He   further   submitted   that   on   the   reorganisation   of the erstwhile State of Andhra Pradesh and its bifurcation into two States, i.e., the State of Andhra Pradesh and the State of Telangana;   though   the   State   of   Telangana   had   demanded 54%   of   the   power   from   HNPCL’s   project,   the   Government   of Andhra Pradesh insisted HNPCL to supply 100% of the power to the State of Andhra Pradesh. He therefore submits that the APTEL has rightly, on appreciation of the material placed on record,   held   that   it   was   on   the   representation   of   the   State 23 Government that the HNPCL had made huge investments for the   project.     He   submitted   that   the   contention   of   the appellants   –   DISCOMS,   that   if   the   power   generated   by   the HNPCL is purchased by them, it will be at a very heavy cost, is  totally   erroneous.   He   submitted  that,  as   a  matter   of   fact, when as per the interim orders passed by the APTEL and this Court,   the   appellants   –   DISCOMS   could   have   purchased   the power   from   HNPCL   at   the   rate   of   Rs.3.82   per   unit,   the appellants   –   DISCOMS   are   purchasing   the   power   at   a   much higher   rate   from   the   generators,   which   were   ranked   much below HNPCL in the merit order. He further submits that the conduct   of   the   appellants   –   DISCOMS   is   totally   mala   fide. When   under the interim orders of this Court as well as of the APTEL,   they   were   bound   to   purchase   the   power   at   much lesser   price   than   compared   to   the   rate   at   which   they   are purchasing,   they   continued   to   purchase   power   at   much higher   price.     He   therefore   submits   that   such   an   act,   apart from  being   violative  of  the  order  of  this  Court,  is  contrary  to the public interest.   24 44. Dr. Singhvi further submits that on account of   mala fide   attitude   of   the   appellants   –   DISCOMS,   it   is   not   only HNPCL,   but   also   the   public   at   large,   who   are   the   sufferers. He   submits   that   huge   investment   of   thousands   of   crores   of rupees   is   lying   idle.     He   further   submits   that   apart   from generating   employment   for   more   than   1000   people,   the generation   project,   which   is   fully   operational,   would   also provide   electricity   in   the   State   of   Andhra   Pradesh.   He submitted   that   the   contention   of   the   appellants   –   DISCOMS that they had decided to withdraw the application on account of huge capital cost and the power being available in excess is also   factually   incorrect.     He   submits   that   recently   the appellants   have   entered   into   an   MoU   with   SEMBCORP Energy India in December, 2021 for generation of 625 MW of electricity.   He submits that insofar as the price at which the electricity would be purchased by the appellants – DISCOMS from   the   generation   unit   of   HNPCL   would   be   determined   by the   State   Commission,   which   will   have   to   take   into consideration various aspects while approving the capital cost 25 of   the   project   as   well   as   while   doing   the   exercise   of determination   of   tariff.  The   learned   Senior   Counsel  therefore submits   that   no   interference   is   warranted   in   the   present appeal.  45. The   facts   in   the   present   case   are   not   much   in dispute. It is not in dispute that on 17 th   July, 1992, an MoU came   to   be   entered   between   APSEB   and   HNPCL,   vide   which APSEB   had   transferred   all  the   licences,   approvals,   clearance and   permits,   fuel   linkage,   water   required   for   the   project   to HNPCL.  It is also not in dispute that on 9 th  December, 1994, an   initial   PPA   came   to   be   entered   between   HNPCL   and APSEB.     On   25 th   July,   1996,   the   CERC   granted   a   Techno Economic   Clearance   for   the   power   project   for   an   estimated cost of Rs.4628.11 crores (Rs.4.45 crores per MW).   It is also not   in   dispute   that   APSEB   and   HNPCL   mutually   agreed   to amend 1994 PPA and accordingly, an Amended and Restated PPA came to be executed on 15 th  April, 1998.  It is also not in dispute that from 1996 till 2007, the project remained in cold storage.     In   the   year   2007,   the   promoters   of   HNPCL 26 approached   the   then   Hon’ble   Chief   Minister   of   the   erstwhile State of Andhra Pradesh. It appears that certain discussions took   place   between   the   then   Hon’ble   Chief   Minister   of erstwhile   State   of   Andhra   Pradesh   and   the   promoters   of HNPCL.  On 5 th  January, 2007, Mr. G.P. Hinduja addressed a communication   to   the   then   Hon’ble   Chief   Minister   of   the erstwhile State of Andhra Pradesh.  It will be relevant to refer to the following  excerpt from the said communication, which reads thus:   “As per our discussion I am summarizing herein   below   our   proposal   for   your   ready reference:  1. Vizag   Power   project   will   be   mainly structured   as   a   Merchant   plant   and implemented   in   a   period   manner   with an   initial   capacity   of   1040   MW   and increasing   upto   400   MW   in   a   phased manner.  2. GoAP   will   sign   a   MoU   with   the   Project Sponsors to provide:  - Title   deeds   for   1122.38   acres   of   land against   balance   payment   of   Rs.16.48 cr. - Transfer of remaining land of 1921.34 acres   against   payment   of   an   amount of Rs. 67.63 cr.  27 - Infrastructure   support   including   for construction, power and water.  - Recommend   to   GoI   mega   status   for the project.  - Revive   the   Coal   supply   and Transportation Agreements.  - Facilitate environment clearance from MOEF.  - Sanction   of   all   other   applicable   State Approvals.  3. GoAP will have the first right of refusal, in   the   MoU,   to   purchase   25%   of   the power at regulated tariff.” 46. It could  thus be seen that when  HNPCL proposed to revive the project in the year  2007, it was mainly  structured as   a   Merchant   plant,   wherein   the   Government   of   Andhra Pradesh   was   to   have   the   first   right   of   refusal,   to   purchase 25% of the power at regulated tariff.   47. It is also not in dispute that APCPDCL on behalf of all the   four   APDISCOMS   (viz.,   Central   Power   Distribution Company   of   Andhra   Pradesh   Limited,   Southern   Power Distribution   Company   of   Andhra   Pradesh   Limited,   Northern Power Distribution Company of Andhra Pradesh Limited and Eastern   Power   Distribution   Company   of   Andhra   Pradesh Limited)   had   conducted   bidding   process   for   procurement   of 28 power   of   2000   MW   +/­   20%   under   Case­1   to   meet   the   base load   requirements   of   APDISCOMS   from   the   year   2014­2015 onwards.     It   is   also   not   in   dispute   that   in   the   said   bidding process,   HNPCL   had   also   submitted   its   bid   and   successfully emerged   as   L­2   bidder.     After   completion   of   the   bidding process,   APCPDCL   had   applied   for   approval   of   the   tariff   at which   the   power   was   to   be   purchased   from   the   successful bidders   in   the   said   process.     It   will   be   relevant   to   refer   to paragraph  4(u)  of  the  order  dated  13 th   August,  2013,  passed by   the   State   Commission   in   O.P.   No.   55   of   2013,   filed   by APCPDCL on behalf of all the four APDISCOMS, which reads thus:   “u)  In   the   minutes   of   meeting   held   on 28 th   September   2012,   the   Bid Evaluation   Committee   noted   that "The   Principal   Secretary,   Energy informed   the   Evaluation   Committee that   the   entire   capacity   of   Hinduja National   Power   Corporation   Limited (HNPCL)   is   encumbered   to   the   state of   A.P.   /DISCOMs   of   A.P.   and   hence not   available   for   consideration   under this   tender.   Hence,   HNPCL   must   be taken   out   of   the   bid   process   and APERC   must   be   informed 29 accordingly.     Hence   the   Committee took   the   note   of   it   and   decided   to separate   HNPCL   from   the   bid process” 48. It   could   thus   be   seen   that   though   HNPCL   had successfully   emerged   as   the   L­2   bidder   in   the   open   bidding process, it was at the instance of the State of Andhra Pradesh that   the   Bid   Evaluation   Committee   had   discarded   the   bid   of HNPCL, on the ground that the entire capacity of HNPCL was encumbered to the State of Andhra Pradesh/APDISCOMS.  49. It will also be relevant to refer to the following excerpt from  the letter dated 26 th   December, 2012, addressed by the Principal   Secretary   to   Government,   Energy   Department,   to HNPCL: “This   Is   to   Invite   your   attention   to   the above   cited   letter   intimating   the implementation   of   the   coal   fired   power project   (1040   MW)   by   you   at Visakhapatnam   and   supply   of   power therefrom.   In   this   regard,   HNPCL   has sought   certain   support   so   as   to   achieve scheduled   commissioning   of   the   Project commencing   in   July   2013.   On   this matter I am to clarify that Government of   Andhra   Pradesh   reiterates   its 30 Interest   in   purchasing   100%   power (through   APDISCOMs)   from   the   said project, as already contemplated in the restated   PPA   entered   into   between APSEB   and   HNPCL   in   1998   based   on the   MOU   in   1992   on   the   broad conditions mentioned in the PPA signed in 1998, except to the extent they may stand   modified   due   to   Impact   of change   in   laws/rules   and   regulatory standards   guiding  such  power   projects post 1998.   2.  In   this   background,   the   Government of   Andhra   Pradesh   hereby   agrees   to facilitate   the   implementation   of   the   power project to achieve the timeline for schedule commissioning.   The   Government   has also   decided   to   direct   the   APDlSCOMs as   the   successor   entities   of   APSEB   to enter into a continuation Agreement to the   PPA   of   1998   With   HNPCL   to   this effect. ” [emphasis supplied] 50. A   perusal   of   the   said   letter   dated   26 th   December, 2012,   would   reveal   that   the   Government   of   Andhra   Pradesh has   reiterated   its   interest   in   purchasing   100%   of   power (through   APDISCOMS)   from   the   said   project,   as   already contemplated   in   the   restated   PPA   entered   into   between 31 APSEB   and   HNPCL   in   1998   based   on   the   MoU   of   1992.     No doubt   that   it   mentions   that   the   same   shall   be   except   to   the extent   they   may   stand   modified   due   to   impact   of   change   in laws/rules   and   regulatory   standards   guiding   such   power projects post 1998. The said letter would also reveal that the Government   had   decided   to   direct   the   APDISCOMS   as   the successor   entities   of   APSEB   to   enter   into   a   continuation agreement to the PPA of 1998 with HNPCL to the said effect. It   will   also   be   relevant   to   note   that   in   the   said   letter   it   is observed that the State Government will take necessary steps within   three   months   for   execution   of   PPA   and   provision   of Transmission   System   for   Start­up   Power   and   Power Evacuation.    In  the said  letter, the  State  had  also  agreed  for providing   assistance   in   obtaining   statutory clearances/approvals   from   State/local   authorities   within   the timeline for scheduled commissioning of Project.  51. In response to the aforesaid letter, HNPCL addressed a   communication   dated   14 th   January,   2013,   to   the   State Government,   thereby   expressing   its   concurrence   to   the 32 proposal   given   by   the   Government   of   Andhra   Pradesh   of procuring  entire power from the Project.   Vide the said letter dated   14 th   January,   2013,   HNPCL   requested   the   State Government to provide all the necessary support required for taking the requisite approvals from the State Commission for tariff determination based on the actual project cost.   52. A  further  communication  dated  16 th   May, 2013, was addressed   by   HNPCL   to   the   appellants   ­   DISCOMS.     By   the said letter, HNPCL had estimated the project cost to the tune of  Rs.6098  crores.    The  said  project  cost  was  worked  out  on the   basis   of   the   order   passed   by   the   CERC   dated   4 th   June, 2012, providing a Benchmark Capital Cost (Hard cost) model for   Thermal   Power   Stations   with   Coal   as   Fuel   for   tariff determined by the Commission under Section 62 of the Act of 2003. 53. The   appellants   –   DISCOMS   vide   communication dated 17 th  May, 2013, recorded that the documents of capital cost   of   the   Project   were   received   without   prejudice   to   the rights   of   APDISCOMS   to   contest   the   cost   of   the   project   on 33 every component before the State Commission at appropriate stage and that the receiving of the capital cost document did not constitute that the APDISCOMS had agreed/accepted the same without demur.   54. On   the   same   day,   i.e.,   17 th   May,   2013,   an   MoA   for continuation   of   the   Amended   and   Restated   PPA   dated   15 th April,   1998,   came   to   be   executed   between   APDISCOMS   and HNPCL.  It   will   be   relevant   to   refer   to   clauses   E   and   F  of  the said MoA dated 17 th  May, 2013, which read thus: “E.   HNPCL   shall   agree   that   the   entire capacity  of the project and all the units of the power station shall at all times be for the exclusive benefit of the DISCOMs and   the   DISCOMs   shall   have   the exclusive   right   as   well   as   obligation   to purchase   the   entire   capacity   from   the project.   HNPCL   shall   not   grant   to   any third   party   or   allow   any   third   party   to obtain   any   entitlement   to   the   Available Capacity   and/or   scheduled   energy.   In case DISCOMs do not avail power up to the   Available   Capacity   provided   by HNPCL,   DISCOMs   shall   pay   to   HNPCL the capacity charges for such unavailed Available Capacity.  Notwithstanding   the   above,   in   case DISCOMS   do   not   avail   power   up   to   the Available   Capacity   provided   by   HNPCL, 34 HNPCL   shall   have   the   option   to   sell such   Available   Capacity   not   availed   by DISCOMS   to   any   third   party   or   require the   payment   of   capacity   charges   from DISCOMS   towards   such   unavailed Available   Capacity   not   sold   to   third parties.   DISCOMs   shall   not   be   required to   pay   capacity   charges   for   such capacity sold to third parties. F.   Transmission   line/system   for   start­up power   and   power   evacuation   from   the Project   will   be   provided   by   DISCOMs through   APTRANSCO   in   time   so   as   to ensure   availability   of   power   evacuation facility   at   the   time   of   COD   of   Unit   1. DISCOMs assure that power evacuation shall   be   done   through   APTRANSCO without any delay.” 55. It could thus be seen that in the MoA dated 17 th  May, 2013, it was agreed that the entire capacity of the project and all the units of the power station shall at all times be for the exclusive benefit of the DISCOMS and the DISCOMS were to have the exclusive right as well as the obligation to purchase the   entire   capacity   from   the   project.   Vide   the   said   MoA, HNPCL   was   restrained   from   granting   to   any   third   party   or allowing   any   third   party   to   obtain   any   entitlement   to   the available   capacity   and/or   scheduled   energy.     It   was   further 35 agreed   that   in   case   DISCOMS   do   not   avail   power   up   to   the Available Capacity provided by HNPCL, the DISCOMS were to pay   HNPCL,   the   capacity   charges   for   such   un­availed Available   Capacity.     No   doubt,   that   in   case   the   DISCOMS failed to avail power up­to the Available Capacity provided by HNPCL,   an   option   was   available   to   HNPCL   to   sell   such Available   Capacity,   not   availed   by   DISCOMS,   to   any   third party. It was also agreed that the DISCOMS were not required to   pay   capacity   charges   for   such   capacity   sold   to   third parties.   As   per   the   said   MoA,   the   Transmission   line/system for start­up power and power evacuation from the project was to   be   provided   by   DISCOMS   through   Transmission Corporation of Andhra Pradesh (APTRANSCO) in time so as to ensure  availability  of  power   evacuation   facility  at  the  time  of COD of Unit­1.   It is also not in dispute that in pursuance of the   execution   of   the   said   MoA,   HNPCL   entered   into   an   FSA with   Mahanadi   Coalfield   Limited   for   supply   of   coal   for   the project.  36 56. Pursuant   to   the   execution   of   the   said   MoA,   an application   being   O.P.   No.21   of   2015   came   to   be   filed   by HNPCL before the State Commission on 12 th  March, 2014, for determination   of   Capital   Cost   of   the   coal   fired   power   station of   1040   MW   (2   x   520   MW)   capacity   in   the   district   of Visakhapatnam. 57. Pursuant   to   these   events,   the   Reorganisation   Act came   into   effect   on   2 nd   June,   2014,   thereby   bifurcating   the erstwhile   State   of   Andhra   Pradesh   into   the   State   of   Andhra Pradesh   and   the   State   of   Telangana.     It   is   the   contention   of HNPCL   that   after   the   bifurcation   of   the   erstwhile   State   of Andhra   Pradesh,   though   the   State   of   Telangana   demanded 54% of the power from the project, the Government of Andhra Pradesh  insisted HNPCL to  supply   100%  of the  power  to  the State of Andhra Pradesh. 58. It   is   not   in   dispute   that   HNPCL   filed   an   Addendum Application in O.P. No.21 of 2015 on 28 th  July, 2015, thereby showing   the   capital   cost   of   the   project   to   have   increased   to Rs.8087 crores.   37 59. When O.P. No.21 of 2015, was listed before the State Commission on 26 th   September, 2015, the State Commission passed the following order: “ Sri   P.   Shiva   Rao,   learned   Standing Counsel   for   the   respondents   filed   counter on   behalf   for   the   respondents   and   sought for   further   time   to   respond   to   the   further material   filed   by   the   petitioner   by   way   of addendum   before   the   Commission.   Sri   P. Shiva   Rao,   learned   Standing   Counsel   for the respondents also represented that they are   filing   an   application   to   dispense   with the   earlier   Consultant   as   the   respondents appointed   their   own   Consultant.   Hence, for   further   response   of   the   respondents and   rejoinder   of   the   petitioner   to   the counter   filed   by   tile   respondents   and   for further   hearing   on   the   question   of Consultant including on the application for dispensing   with   the   earlier   Consultant. Posted   to   03­10­2015   at   11   AM.   Both   the learned   counsel   also   represented   that there is no issue of jurisdiction involved in the matter.” 60. It   is   also   not   in   dispute   that   the   first   unit   of   the power project of HNPCL (520 MW) was declared COD on 11 th January, 2016. 38 61. Further,   it   is   not   in   dispute   that   the   State Commission by  an order dated 1 st   March, 2016, directed the appellants  –   DISCOMS   to   pay   an   interim   tariff  at   the   rate  of Rs.3.61   per   unit   to   HNPCL.     By   the   said   order,   the   State Commission also clarified that such interim tariff was without prejudice to the rights and contentions of both parties in the main petition, i.e., O.P. No.21 of 2015. 62. After the bifurcation of the erstwhile State of Andhra Pradesh   into   the   State   of   Andhra   Pradesh   and   the   State   of Telangana,   on   28 th   April,   2016,   a   Continuation   Agreement came   to   be   signed   between   the   appellants   –   DISCOMS   and HNPCL.   A   perusal   of   the   recital   in   the   said   Continuation Agreement   dated   28 th   April,   2016   would   reveal   that   the Government   of  Andhra  Pradesh   represented  by  the  erstwhile APSEB   had   expressed   the   desire   to   establish   a   coal­based Thermal   Power   Project   at   Visakhapatnam   and   had   selected the   consortium   of   Ashok   Leyland   Limited,   a   company incorporated   in   India   and   Mission   Energy   Company,   a California,   USA   corporation,   to   set   up   a   joint   venture   for 39 establishing   a   thermal   power   station.   The   said   Continuation Agreement   dated   28 th   April,   2016,   also   refers   to   the   MoU   of 1992   (dated   17 th   July,   1992),   PPA   of   1994   (dated   9 th December,   1994),   the   Amended   and   Restated   PPA   of   1998 (dated   15 th   April,   1998),   the   correspondence   between   the State   of   Andhra   Pradesh   and   HNPCL,   and   MoA   between   the erstwhile   State   of   Andhra   Pradesh   and   HNPCL   dated   17 th May, 2013.  It will be relevant to refer to the following part of the Continuation Agreement dated 28 th  April, 2016: “3)  The   Parties   acknowledge   and   agree that   the   Procurers   have   replaced   the APSEB   in   all   respects   with   regard   to the 1998 PPA and shall execute such other   or   further   documents   and/or take   such   steps,   as   are   necessary and/or incidental, in order to give full and   complete   effect   to   such   transfer of   contracts,   deeds,   agreements   and other instruments of whatever nature to the Procurers. 4) The Procurers hereby  agree that they are jointly and separately liable for all obligations under the Agreement. 5) Subject   to   Clause   3   hereof   and pending   the   execution   of   such   other or   further   documents   as   envisaged under   Clause   3   hereof,   the   Parties 40 hereto   are   entering   into   this Continuation   Agreement   to   the   1998 PPA   and   confirm,   agree   to   the following:  (a) The   1998   PPA   shall   stand amended   as   mentioned   hereunder and   as   indicated   in   the   Annexure attached   hereto,   which   Annexure shall   constitute   an   integral   part   of this Continuation Agreement.  (b) The   1998   PPA   and   the   MoA shall   stand   modified   or   amended   to the   extent   provided   herein.   All   other terms and conditions of the 1998 PPA including   the   obligations   of   the Parties   as   stated   thereunder   shall continue to be binding on the Parties. This Continuation Agreement and the 1998   PPA   shall   together   constitute one and the same agreement and the provisions   of   this   Continuation Agreement shall form an Integral part of   the   1998   PPA.   However, notwithstanding the foregoing, should any   provisions   of   this   Continuation Agreement   be   at   variance   or   in conflict   with   any   of   the   provisions   of the   1998   PPA   or   the   MoA,   the provisions   of   this   Continuation Agreement shall prevail.” 63. It   could   thus   clearly   be   seen   that   the   appellants   – DISCOMS have clearly represented that they had replaced the 41 APSEB   in   all   respects   with   regard   to   the   1998   PPA   and   had agreed to execute all further documents and take such steps as   are   necessary   in   order   to   give   full   and   complete   effect   to such   transfer   of   contracts,   deeds,   agreements,   etc.     The appellants – DISCOMS have also clearly agreed that the 1998 PPA   (i.e.   the   Amended   and   Restated   PPA   dated   15 th   April, 1998 )   shall   stand   amended   as   mentioned   in   the   said Continuation  Agreement   dated  28 th   April,  2016.    It  has   been specifically averred that the Continuation Agreement and the 1998   PPA   shall   together   constitute   one   and   the   same agreement.   64. Immediately   after   the   said   Continuation   Agreement was   entered   into   between   the   appellants   –   DISCOMS   and HNPCL, the appellants – DISCOMS filed an application being O.P. No.19 of 2016 under Section 86(1)(b) of the Act of 2003 for grant of approval of PPA.   The said application contained the   entire   history   narrated   herein   above   leading   up   to   the execution   of   the   Continuation   Agreement   dated   28 th   April, 2016.  The prayer clause in the said application reads thus: 42 “ PRAYER 32. Therefore,   it   is   prayed   that   the Hon’ble   Commission   may   be   pleased   to grant   approval/consent   for   the   initialed Continuation   Agreement   to   the   PPA   dated 15.04.1998   together   with   Amended   & Restated   PPA   dated   15.04.1998   of HNPCL.” 65. The   State   Government   vide   order   dated   1 st   June, 2016,   accorded   approval   for   purchase   of   100%   power   from HNPCL.   On   3 rd   July,   2016,   the   second   unit   of   HNPCL   (520 MW) was  declared COD.   Vide order   dated 6 th   August, 2016, the   State   Commission,   after   hearing   the   counsel   for   the parties, directed the appellants – DISCOMS to pay an interim tariff   at   the   rate   of   Rs.3.82   per   unit   to   HNPCL   from   1 st August,   2016   for   the   power   received   by   them.   This   was   to operate until further orders passed by the State Commission. 66. It is also not in dispute that after elaborate hearing in both   the   petitions   i.e.   O.P.   No.21   of   2015   and   O.P.   No.19   of 2016,   the   State   Commission   reserved   the   matters   for   orders on 15 th  May, 2017.  It is also not in dispute that in an appeal between   the   parties   arising   out   of   interlocutory   proceedings, 43 the APTEL had directed the State Commission to decide O.P. No.19   of   2016   and   O.P.   No.21   of   2015   expeditiously   and   on or   before   14 th   August,   2017.     The   said   period   came   to   be extended   from   time   to   time,   the   last   of   such   extension   was granted till 31 st  January, 2018, vide order dated 10 th  January, 2018.  67. At this juncture, the appellants – DISCOMS filed two Interlocutory   Applications   on   4 th   January,   2018,   viz.,   (i)   I.A. No.1   of   2018   in   O.P.   No.19   of   2016   for   withdrawal   of   O.P. No.19   of   2016   together   with   initial   PPA;   and   (ii)   I.A.   No.2   of 2018   in   O.P.   No.21   of   2015   for   disposal   of   O.P.   No.21   of 2015. 68. Vide   order   dated   31 st   January,   2018,   passed   by   the State   Commission,   which   was   impugned   before   the   APTEL, the   State   Commission   allowed   withdrawal   of   O.P.   No.19   of 2016   filed   by   the   appellants   ­   DISCOMS   and   consequently dismissed O.P. No.21 of 2015 filed by HNPCL.   69. As   discussed   herein   above,   being   aggrieved,   HNPCL filed  Appeal  No.41  of 2018 before  the APTEL, which  came to 44 be admitted by the APTEL on 26 th   February, 2018.   It is also not in dispute that the APTEL passed an interim order dated 16 th   March,   2018   in   I.A.   No.211   of   2018   in   Appeal   No.41   of 2018, on an ad hoc arrangement basis, thereby directing the parties   to   maintain   status   quo   as   prevalent   prior   to   31 st January, 2018.   It is also not in dispute that both the orders passed   by   the   APTEL,   i.e.,   order   dated   16 th   March,   2018 directing maintenance of status quo as prevalent prior to 31 st January,   2018   and   order   dated   26 th   February,   2018, admitting   Appeal   No.41   of   2018,   were   assailed   before   the High Court of Andhra Pradesh by way of Writ Petitions being Writ Petition No. 10814 of 2018 and Writ Petition No.13689 of 2018 respectively.   However, the same were dismissed by the High Court of Andhra Pradesh by order dated 2 nd  May, 2018.    70. It   is   also   not   in   dispute   that   in   the   meantime, Execution   Petition   No.   3   of   2018   was   filed   by   HNPCL   before the APTEL seeking execution of order dated 16 th  March, 2018, passed by the APTEL in I.A. No.211 of 2018 in Appeal No.41 of 2018.  45 71. The appellants – DISCOMS had also approached this Court by way of Civil Appeal No.5772 of 2018, challenging the interim   order   passed   by   the   APTEL   dated   16 th   March,   2018. However,   this   Court   refused   to   interfere   with   the   said   order and directed the APTEL to decide the appeal pending before it expeditiously   without   taking   into   consideration   the observation in the impugned order as conclusive.    72. Vide   the   impugned   judgment   and   order   dated   7 th January, 2020, the Appeal No.41 of 2018, filed by HNPCL has been allowed by the APTEL, the correctness of which is under challenge in the present proceedings. 73. It could thus clearly be seen that though HNPCL had initially   proposed   to   revive   its   project   in   the   year   2007   as   a Merchant­power   plant   and   had   proposed   to   give   the Government   of   Andhra   Pradesh   first   right   of   refusal,   in   the MoU, to purchase 25% of the power at regulated tariff, it was at   the   instance   of   the   State   of   Andhra   Pradesh   that   it   had agreed   to   supply   100%   power   to   the   State   through APDISCOMS.     It   could   clearly   be   seen   from   the   record   that 46 though   HNPCL   had   participated   in   the   bidding   process conducted   by   the   APCPDCL   in   the   year   2011­2012   and though HNPCL had successfully emerged as L­2 bidder in the said bidding process, it was on account of the decision of the Bid   Evaluation   Committee,   that   HNPCL   was   discarded   from the   bidding   process   since   the   entire   generation   capacity   of HNPCL   was   encumbered   to   the   State   of   Andhra Pradesh/APDISCOMS.  The minutes of the meeting dated 28 th September,   2012   of   the   Bid   Evaluation   Committee,   as   has been noticed in the order of the State Commission dated 13 th August, 2013, clarify this position.   74. It   is   the   State   of   Andhra   Pradesh,   which   had expressed   its   interest   in   purchasing   100%   power   from HNPCL, as could be seen from the various documents placed on   record.     The   communication   addressed   by   the   Principal Secretary   to   the   Government   of   Andhra   Pradesh,   Energy Department,   to   HNPCL   dated   26 th   December,   2012,   clearly reiterates the intention of the Government of Andhra Pradesh in   purchasing   100%   power   (through   DISCOMS)   from   the 47 project of HNPCL.   The said communication would also show that   the   State   has   assured   to   take   all   necessary   steps   for commissioning the project at the earliest including execution of   PPA   and   for   making   provision   of   Transmission   system   for start­up   power   and   power   evacuation.     The   said communication   would   clearly   show   that   the   parties   had agreed to abide by the conditions mentioned in the Amended and Restated PPA dated 15 th  April, 1998, except to the extent they   may   stand   modified   due   to   impact   of   change   in laws/rules   and   regulated   standards   guiding   such   power projects post 1998.   75. No   doubt,   that   the   documents   placed   on   record would   show   that   though   HNPCL   had   given   its   estimation   of project   cost   on   the   basis   of   the   guidelines   issued   by   the CERC,   the   same   was   received   by   the   appellants   –   DISCOMS without prejudice to their rights to contest the same on every component   before   the   State   Commission.     The   documents placed on record would clearly show that the State of Andhra Pradesh   has,   on   more   than   one   occasion,   expressed   that   it 48 was   interested   in   buying   100%   power   from   the   project   of HNPCL.  The MoA signed between the appellants – DISCOMS and HNPCL dated 17 th   May, 2013, would clearly show that it was   agreed   between   the   parties   that   the   entire   capacity   of HNPCL   project   and   all   the   units   of   the   power   stations   shall, at all times, be for the exclusive benefit of the DISCOMS and the   DISCOMS   were   to   have   the   exclusive   right   as   well   as obligation   to   purchase   the   entire   capacity   from   the   project. Not   only   this,   but   after   the   Reorganisation   Act   came   into effect   and   the   erstwhile   State   of   Andhra   Pradesh   was bifurcated into the State of Andhra Pradesh and the State of Telangana,   the   State   of   Andhra   Pradesh,   on   more   than   one occasion,   reiterated   its   stand   of   procuring   100%   power   from the   project   of   HNPCL.     Perusal   of   the   orders   of   the   State Commission   dated   26 th   September,   2015   and   6 th   August, 2016,   would   clearly   reveal   that   the   appellants   –   DISCOMS also stood by the position that the 100% power  generated in the power plant of HNPCL was to be purchased by them. Not only   this,   but   after   the   bifurcation   of   the   erstwhile   State   of 49 Andhra   Pradesh,   the   appellants   –   DISCOMS   entered   into   a Continuation   Agreement   dated   28 th   April,   2016,   reiterating their stand.   76. After   the   Continuation   Agreement   was   entered   into on   28 th   April,   2016,   the   appellants   –   DISCOMS   filed   O.P. No.19   of   2016   for   approval   of   the   Continuation   Agreement with   the   Amended   and   Restated   PPA   of   1998   on   11 th   May, 2016.     The   State   Government   again   on   1 st   June,   2016, accorded its approval  for  purchase of 100% power  generated by   HNPCL.     It   could   thus   be   seen   that   right   from   the   year 2012   till   January,   2018,   it   was   the   consistent   stand   of   the State of Andhra Pradesh as well as the appellants – DISCOMS and  its predecessors that  the appellants  ­ DISCOMS were to purchase 100% power generated by HNPCL.   77. It   is   also   not   in   dispute   that   in   pursuance   of   the MoA,   executed   on   17 th   May,   2013,   HNPCL   had   also   entered into   FSA   dated   26 th   August,   2013   with   Mahanadi   Coalfield Limited for supply of coal for the project.   50 78. It   is   thus   clear   that   the   consistent   stand   of   the appellants ­ DISCOMS from the year 2012, for the first time, changed   on   4 th   January,   2018,   when   they   filed   Interlocutory Applications   before   the   State   Commission   for   withdrawal   of O.P. No.19 of 2016 and disposal of O.P. No.21 of 2015. 79. As already observed hereinabove, in the open bidding process,   conducted   in   the   year   2011­2012,   HNPCL   emerged as the successful L­2 bidder. It is however on account of the stand   taken   by   the   Bid   Evaluation   Committee,   that   it   was discarded   from   the   bidding   process.       As   such,   the   stand   of the   appellants   –   DISCOMS,   that   the   revival   of   the   project   of HNPCL   was   as   a   Merchant­power   plant   and   therefore,   the appellants   –   DISCOMS   cannot   be   compelled   to   purchase power   from   it,   is   self­contradictory.     On   one   hand,   HNPCL was  discarded from   the  open  bidding   process, though  it  was the   successful   L­2   bidder,   on   the   ground   that   100%   power generated   by   HNPCL   is   encumbered   to   the   State   of   Andhra Pradesh/APDISCOMS   whereas,   on   the   other   hand,   it   is   now sought to be urged that the appellants – DISCOMS cannot be 51 compelled to purchase the power from HNPCL, since it was a merchant­power   plant.     We   have   no   hesitation   to   hold   that the APTEL has rightly held that, on account of the assurance given   by   the   State   of   Andhra   Pradesh/APDISCOMS,   HNPCL had   altered   its   position   and   as   such,   it   was   not   permissible for   the   appellants   –   DISCOMS   to   withdraw   O.P.   No.19   of 2016.  The grounds, which are sought to be urged in I.A. No.1 of  2018  in   O.P.   No.19  of   2016   and  I.A.  No.2  of   2018  in   O.P. No.21 of 2015, were very much available when the appellants – DISCOMS had entered into MoA on 17 th  May, 2013 and the Continuation Agreement dated 28 th   April, 2016.   It is difficult to   appreciate   how   it   is   permissible   for   the   appellants   – DISCOMS to withdraw the application for grant of approval of PPA   on   the   ground   that   it   could   procure   the   power   only through the competitive bidding process, when in the facts of the   present  case,  it   was  the   State   of   Andhra   Pradesh,  which had discarded HNPCL from the open bidding process of 2011­ 2012,   though   it   had   successfully   emerged   as   L­2   bidder   in the said bidding process.   52 80. Various   authorities   have   been   cited   at   the   Bar   in support   of   the   proposition   that   withdrawal   of   an   application could not be permissible when such a withdrawal amounts to frustration of a contract and thereby defeats the rights of the defendant and that the right of withdrawal is not absolute.  In this   respect,   we   will   refer   to   the   observations   made   by   this Court   in   the   case   of   Arjun   Singh   v.   Mohindra   Kumar   & Ors. 15 .  Though the issue involved in the said case is distinct than   the   issue   involved   in   the   present   case,   we   find   that   it will be apposite to seek guidance from the observations made by this Court, while construing the provisions of Order IX and Order   XX   of   the   Code   of   Civil   Procedure,   1908   (CPC).     The relevant extract reads thus: “   ….In   the   present   context   when   once the   hearing   starts,   the   Code   contem ­ plates  only   two   stages   in  the   trial  of   the suit:   (1)   where   the   hearing   is   adjourned or   (2)   where   the   hearing   is   completed. Where,   the   hearing   is   completed   the parties have no further rights or priv ­ ileges in the matter and it is only for the   convenience  of  the  Court   that   Or ­ 15 (1964) 5 SCR 946 53 der   XX.   Rule   1   permits   judgment   to be   delivered   after   interval   after   the hearing is completed. It would, there ­ fore,   follow   that   after   the   stage   con ­ templated   by   Order   IX.   Rule   7   is passed   the   next   stage   is   only   the passing   of   a   decree   which   on   the terms of Order IX. Rule 6 the Court is competent   to   pass.   And   then   follows the remedy of the party to have that de ­ cree   set   aside   by   application   under   Or ­ der   IX.   Rule   13.   There   is   thus   no   hia ­ tus   between   the   two   stages   of   reser ­ vation   of   judgment   and   pronouncing the   judgment   so   as   to   make   it   neces ­ sary   for   the   Court   to   afford   to   the party   the   remedy   of   getting   orders passed on the lines  of  Order IX.  Rule 7.   We  are,  therefore,  of  the  opinion  that the Civil Judge was not competent to en ­ tertain   the   application   dated   May   31, 1958   purporting   to   be   under   Order   IX. Rule   7   and   that   consequently   the   rea ­ sons given in the order passed would not be res judicata to bar the hearing of the petition  undo   Order   IX.   Rule   13   filed  by the appellant.” [emphasis supplied] 81. It   can   be   seen   that   this   Court   has   held   that   CPC contemplates two stages of the trial in the suit: (1) where the hearing is adjourned; and (2) where the hearing is completed. 54 It   has   been   held   that   where   the   hearing   is   completed,   the parties have no further rights or privileges in the matter and it is only for the convenience of the Court that Order XX rule 1 permits judgment to be delivered after an interval after the hearing is completed. It has been held that there is no hiatus between   the   two   stages   of   reservation   of   judgment   and pronouncing the judgment so as to make it necessary for the Court   to   afford   to   the   party   the   remedy   of   getting   orders passed on the lines of Order IX rule 7.  82. The   other   judgments   of   various   High   Courts   relied upon   by   Shri   Ramachandran,   follow   the   line   laid   down   by this Court in  Arjun Singh  (supra).   83. Insofar as the reliance placed by Shri Vaidyanathan, learned   Senior   Counsel,   on   the   judgment   of   Court   of   Appeal in   the   case   of   Boal   Quay   Wharfingers   Ltd.   (supra)   is concerned, the said case arose out of an application made by the appellant therein to the Licensing Authority for grant of a license.     It   was   not   an   application   in   a   quasi­judicial proceeding   where   the   withdrawal   of   an   application   would 55 adversely affect the rights of the other party.  In the said case, it   has   been   observed   that   if   a   person   applies   for   a   license, there   is   no   prohibition   as   to   why   he   is   not   entitled   to withdraw   his   application,   unless,   of   course,   there   is   some provision   in   law,   which   would   prevent   him   from   doing   so. The proceedings in the aforesaid case did not arise from a lis between the two parties, but arose out of an application made by   a   party   to   a   licensing   authority   under   the   Docks   and Harbours Act, 1966. 84. Insofar as the reliance placed on the judgment of this Court   in   the   case   of   Hulas   Rai   Baij   Nath   (supra)   is concerned,   the   respondent   therein   had   instituted   a   suit   for rendition of accounts against the appellant­firm, alleging that the   appellant­firm   was   the   commission   agent   of   the respondent and that the accounts between respondent as the principal   and   appellant   as   the   agent   were   not   settled.   The claim of the respondent was resisted by the appellant therein, stating that the claim of the respondent was fully settled and that   the   suit   was   not   fit   to   proceed   in   accordance   with   law. 56 In the said suit, after a considerable amount of evidence had been recorded, an application was presented on behalf of the respondent­plaintiff for withdrawal of the suit.  The same was objected   to.   The   trial   court   overruled   the   objection   of   the appellant­defendant,   holding   that   the   plaintiff   had   a   right   to withdraw   the   suit   and   that   right   could   be   exercised   at   any time   before   judgment.     The   defendant   could   only   claim   an order   for   costs   in   his   favour.     The   suit   was   therefore dismissed   awarding   costs   of   the   suit   to   the   appellant­ defendant.  The appellant­defendant filed revision in the High Court.   The   High   Court   dismissed   the   revision.     Being aggrieved, the  appellant­defendant  had  approached the  Apex Court.  In this factual background, this Court observed thus: “ 2.   The   short   question   that,   in   these   cir ­ cumstances,   falls   for   decision   is   whether the   respondent   was   entitled   to   withdraw from the suit and have it dismissed by the application   dated   5th   May,   1953   at   the stage   when   issues   had   been   framed   and some   evidence   had   been   recorded,   but   no preliminary   decree   for   rendition   of   ac ­ counts had yet been passed. The language of  order  23 Rule  1  sub­rule  (1)  CPC, gives an   unqualified   right   to   a   plaintiff   to   with ­ 57 draw   from   a   suit   and,   if   no   permission   to file   a   fresh   suit   is   sought   under   sub­rule (2) of that Rule, the plaintiff becomes liable for such costs as the Court may award and becomes   precluded   from   instituting   any fresh suit in respect of that subject­matter under sub­rule (3) of that Rule. There is no provision   in   the   Code   of   Civil   Procedure which requires the Court to refuse permis ­ sion   to   withdraw   the   suit   in   such   circum ­ stances and to compel the plaintiff to pro ­ ceed   with   it.   It   is,   of   course,   possible   that different considerations may arise where a set­off may have been claimed under order 8   CPC,   or   a   counter   claim   may   have   been filed,   if   permissible   by   the   procedural   law applicable   to   the   proceedings   governing the suit. In the present case, the pleadings in paras 8 and 11 of the written statement mentioned   above,   clearly   did   not   amount to   a   claim   for   set­off.   Further,   there   could be no counter­claim, because no provision is   shown   under   which   a   counter­claim could   have   been   filed   in   the   trial   court   in such a suit. There is also the circumstance that   the   application   for   withdrawal   was moved at a stage when no preliminary de ­ cree   had   been   passed   for   rendition   of   ac ­ count   and,   in   fact,   the   appellant   was   still contending   that   there   could   be   no   rendi ­ tion   of   accounts   in   the   suit,   because   ac ­ counts   had   already   been   settled.   Even   in para   11,   the   only   claim   put   forward   was that,  in   case   the  Court   found   it   necessary to   direct   rendition   of   accounts   and   any amount   is   found   due   to   the   appellant,   a decree may  be passed in  favour  of  the  ap ­ pellant for that amount. In this paragraph 58 also,   the   right   claimed   by   the   appellant was a contingent right which did not exist at   the   time   when   the   written   statement was filed.”  85. It   could   thus   be   seen   that   the   facts   in   the   aforesaid case   are   totally   different   from   the   facts   in   the   present   case. This   Court   in   the   aforesaid   case   held   that   there   is   no provision   in   the   CPC,   which   requires   the   Court   to   refuse permission   to   withdraw   the   suit   and   compel   the   plaintiff   to proceed  with  it.     However,  this   Court   itself  has   clarified  that different considerations could arise where a set­off may have been claimed under order VIII of CPC, or a counter claim may have   been   filed,   if   permissible   by   the   procedural   law applicable   to   the   proceedings   governing   the   suit.       It   was found   that   from   the   pleadings   in   the   written   statement,   it could be clearly seen that there is no claim for set­off.  It was further found that there could be no counter­claim, since no provision was shown under which a counter­claim could have been   filed   in   the   trial   court   in   such   a   suit.   It   was   further found   that   the   right   claimed   by   the   appellant   was   a 59 contingent   one   and   did   not   exist   at   the   time   at   which   the written statement was filed.   86. The   facts   in   the   present   case   are   totally   different, wherein,   after   execution   of   various   agreements,   an application   being   O.P.   No.19   of   2016   came   to   be   filed   for grant   of   approval   of   PPA.     Not   only   this,   but   the   said   O.P. No.19   of   2016   was   clubbed   along   with   O.P.   No.21   of   2015 , which was filed for determination of capital cost of the project as   well   as   for   determination   of   tariff.     It   can   further   be   seen that   in   the   aforesaid   case,   an   application   for   withdrawal   of the suit was filed at the stage of leading of evidence.  It is not as   if   the   application   was   filed   after   the   suit   was   closed   for judgment.   87. In   any   case,   we   are   of   the   considered   view   that   the conduct   of   the   appellants   –   DISCOMS ,   in   the   present   case, would disentitle them to withdraw the application.  88. Another argument, that on account of increase of the capital   cost   of   the   project,   the   appellants   –   DISCOMS   would be required to purchase power at much higher rate, also does 60 not hold water.  The State Commission while determining the tariff would be guided by various factors as are required to be taken   into   consideration   in   view   of   the   provisions   of   Section 61   of   the   Act   of   2003.       In   any   event,   the   appellants   – DISCOMS have themselves reserved their right to contest the correctness of the cost on every component at an appropriate stage   before   the   State   Commission.     As   already   stated hereinabove, the State Commission, while approving the cost of   the   project   and   determining   the   tariff   at   which   the electricity   would   be   purchased   by   the   APDISCOMS   from HNPCL, would be required to look into various factors as are stated   in   Section   61   of   the   Act   of   2003,   so   also   under   the Regulations   notified   for   that   purpose.     While   doing   so,   the State   Commission   would   be   required   to   take   into consideration   the   various   aspects   as   well   as   submissions   to be   made   by   the   appellants   –   DISCOMS   and   HNPCL.     Merely because,   the   cost   of   the   project   is   estimated   by   HNPCL   at   a particular   amount,   the   State   Commission   is   not   bound   to accept the same.   The State Commission would only approve 61 the   cost   as   it   would   feel   appropriate,   as   guided   by   the provisions   under   Section   61   of   the   Act   of   2003   and   the Regulations.  In that view of the matter, the argument in this regard also, is without substance.   89. The appellants – DISCOMS have heavily relied on the judgment of this Court in the case of   Tata Power Company Limited   v.   Reliance   Energy   Limited   and   others 16 ,   and particularly, on paragraph 106 thereof, which reads thus: “ 106.   The   scheme   of   the   Act,   namely, the   generation   of   electricity   is   outside the licensing purview and subject to ful ­ filment   of   the   conditions   laid   down   un ­ der   Section   42   of   the   Act   a   generating company   may   also   supply   directly   to consumer   wherefor   no   licence   would   be required,   must   be   given   due   considera ­ tion.   The   said   provision   has   to   be   read with   Regulation   24.   In   regard   to   the grant   of   approval   of   PPA   the   procedures laid   down   in   Regulation   24   are   required to be followed.” 90. No doubt, that this Court has held that   a generating company   may   also   supply   directly   to   consumer   wherefor   no licence would be required, however, this Court itself observed 16 (2009) 16 SCC 659 62 that the said provision has to be read with Regulation 24 and with   regard   to   the   grant   of   approval   of   PPA,   the   procedures laid down in Regulation 24 are required to be followed.   91. It   will   also   be   relevant   to   refer   to   paragraph   119   of the said judgment.  “ 119.   The   2003   Act   even   permits   the generating  company  to supply  electricity to a consumer directly. For the said pur ­ pose what is necessary is to comply with the   provisions   of   the   Act,   the   Rules   and the   Regulations.   Section   14   of   the   Act categorically provides for grant of licence to   any   person   who   is   transmitting   elec ­ tricity   or   distributing   supply   or   under ­ taking   trading   therein,   indisputably, however,   the   generator   of   an   electrical energy,   although   is   not   subject   to   the grant of licence but while supplying elec ­ trical  energy  to  a  distributing  agency, in turn   would   be   subject   to   approval   and directions of the Commission.” 92. It   can   thus   clearly   be   seen   that   this   Court   has   held that though the   Act of 2003   permits the generating company to   supply   electricity   to   a   consumer   directly,   and   that   the generator of an electrical energy is not subject to the grant of license, but while supplying electrical energy to a distributing 63 agency,   in   turn,   it   would   be   subject   to   approval   and directions of the Commission.   93. We are, therefore, of the view that the said judgment is of no assistance to the case sought to be advanced by the appellants   –   DISCOMS .     On   the   contrary,   we   find   that   the view   that   is   being   taken   by   us   is   fortified   by   the   following observations   of   this   Court   in   the   case   of   Tata   Power Company Limited  (supra): “ 87.   ….   The   agreement   of   distribution (PPA)   being   subject   to   approval,   indis ­ putably the Commission would have the public   interest   in   mind.   It   has   power   to approve   an   MoU   which   subserves   the public   interest.   It,   while   granting   such approval   may   also   take   into   considera ­ tion   the   question   as   to   whether   the terms to be agreed are fair and just. *** *** *** 111.   Section 86(1)( b ) provides for regula ­ tion of electricity purchase and procure ­ ment process of distribution licensees. In respect   of   generation   its   function   is   to determine   the   tariff   for   generation   as also   in   relation   to   supply,   transmission and   wheeling   of   electricity.   Clause   ( b )   of 64 sub­section (1) of Section 86 provides to regulate   electricity   purchase   and   pro ­ curement   process   of   distribution   li ­ censees including the price at which the electricity   shall   be   procured   from   the generating   companies   or   licensees   or from   other   sources  through   agreements. As a part of the regulation it can also ad ­ judicate   upon   disputes   between   the   li ­ censees and generating companies in re ­ gard   to   the   implementation,   application or  interpretation  of  the provisions  of the said agreement.” 94. It   is   thus   trite   that,   while   considering   grant   of approval to the PPA, the State Commission will have to keep in   mind   the   public   interest.     It   will   have   to   consider,   as   to whether the PPA, which is subject to approval, sub­serves the public   interest.     It   will   also   be   required   to   take   into consideration,   as   to   whether   the   terms   agreed   are   fair   and just   while   granting   approval.     While   exercising   power   under Section 86(1)(b) of the Act of 2003, the Commission will have to   regulate   the   price   at   which   the   electricity   would   be procured from the generating companies.  Undoubtedly, while doing   so,   the   Commission   will   be   guided   by   the   factors 65 mentioned   in   Section   61   of   the   Act   of   2003   and   the Regulations   concerning   the   same.     Under   Section   86(1)(f)   of the   Act   of   2003,   the   Commission   is   also   empowered   to adjudicate   upon   the   disputes   between   the   licensees   and generating   companies,   and   to   refer   any   such   dispute   for arbitration. 95. Another argument made on the basis of Section 21 of the Reform Act is also not tenable.     Much reliance is placed on sub­section (5) of Section 21 of the said Act, which reads thus: “(5) Any   agreement   relating   to   any transaction   of   the   nature   described   in   sub sections   (1),   (2),   (3)   or   (4)   unless   made   with or subject to such consent as aforesaid, shall be void.” 96. It   could   thus   be   seen   that   any   of   the   agreements mentioned   in   sub­sections   (1),   (2),   (3)   or   (4)   of   Section   21 would   be   void   unless   they   are   made   with   the   consent   of   the Commission   or   subject   to   such   consent.     Undisputedly, understanding this legal position, O.P. No.19 of 2016 came to be   filed   by   the   appellants   –   DISCOMS,   so   as   to   obtain 66 approval of the State Commission for the PPA entered into by them with HNPCL. 97. Insofar   as   the   reliance   placed   on   the   provision   of Regulation   5.2   of   the   Tariff   Regulations   is   concerned,   the same deals with approach to determination of tariff.   It could be seen that, whereas Regulation 5.1 of the Tariff Regulations provides   that   where   tariff   has   been   determined   through transparent   process   of   bidding   in   accordance   with   the guidelines   issued   by   the   Central   Government,   the Commission   shall   adopt   such   tariff   in   accordance   with   the provisions of the Act; Regulation 5.2 of the Tariff Regulations provides   that   the   provisions   specified   in   Part­II   of   the   said Regulation   shall   apply   in   determining   tariff   based   on   capital cost for supply to a Distribution Licensee. Part­II of the Tariff Regulations   deals   with   ‘Filing   Details’   and   ‘Tariff Determination’.   Regulation   9   requires   that   each   application where   tariff   is   to   be   determined   based   on   capital   cost   shall include various details duly accompanied by supporting data and   documentary   and   other   evidence   regarding   Fixed   Costs, 67 Variable Costs and Norms of operation, etc.  Regulation 10 of the   Tariff   Regulations   requires   the   tariff   to   be   determined   in accordance   with   the   norms   specified   under   the   said Regulations,   guided   by   the   principles   and   methodologies specified   in   CERC   (Terms   and   Conditions   of   Tariff) Regulations,   2004,   as   amended   from   time   to   time.     The Regulations   contain   detailed   guidelines,   as   to   what   shall   be the   component   of   tariff   and   as   to   how   the   capital   cost   and tariff is to be determined.   98. We   find   that   such   an   argument   at   the   behest   of   a party, which has discarded HNPCL from the bidding process, though it had emerged as the successful L­2 bidder, does not hold   water   and   we   have   no   hesitation   to   say   that   the appellants   –   DISCOMS’   approach   is   of   approbate   and reprobate.   99. In any event, we find that the State Commission has totally erred in dismissing O.P. No.21 of 2015 filed by HNPCL. Perusal   of   Section   64   of   the   Act   of   2003   would   reveal   that even   a   Generating   Company   is   entitled   to   make   an 68 application for determination of tariff under Section 62 of the Act   of   2003.   As   such,   irrespective   of   the   question,   as   to whether  an  application  for   withdrawal  of  O.P.  No.19  of  2016 filed   by   the   appellants   ­   DISCOMS   could   have   been entertained,   the   State   Commission   was   wholly   unjustified   in dismissing   O.P.   No.21   of   2015   filed   by   HNPCL.   In   any   case, we   have   held   that   in   the   facts   of   the   present   case   and, particularly,   taking   into   consideration   the   conduct   of   the appellants   –   DISCOMS,   the   APTEL   has   rightly   held   that   the appellants   –   DISCOMS   could   not   have   been   permitted   to withdraw O.P. No.19 of 2016.   100. Undisputedly,   the   appellants   –   DISCOMS   are instrumentalities of the State and as such, a State within the meaning   of   Article   12   of   the   Constitution   of   India.     Every action of a State is required to be guided by  the touch­stone of   non­arbitrariness,   reasonableness   and   rationality.     Every action   of   a   State   is   equally   required   to   be   guided   by   public interest.   Every   holder   of   a   public   office   is   a   trustee,   whose highest   duty   is   to   the   people   of   the   country.     The   Public 69 Authority is therefore required to exercise the powers only for the public good.   101. We   may   gainfully   refer   to   the   following   observations of   this   Court   in   the   case   of   Kumari   Shrilekha   Vidyarthi and others v. State of U.P. and others 17 : “ 27.   Unlike  a  private   party   whose   acts   un ­ informed  by  reason  and  influenced by  per ­ sonal   predilections   in   contractual   matters may   result   in   adverse   consequences   to   it alone   without   affecting   the   public   interest, any   such   act  of   the   State   or   a   public   body even in this field would adversely affect the public interest. Every holder of a public of ­ fice by virtue of which he acts on behalf of the   State   or   public   body   is   ultimately   ac ­ countable   to   the   people   in   whom   the sovereignty   vests.   As   such,   all   powers   so vested in him are meant to be exercised for public good and promoting the public inter ­ est.   This   is   equally   true   of   all   actions   even in   the   field   of   contract.   Thus,   every   holder of a public office is a trustee whose highest duty   is   to   the   people   of   the   country   and, therefore, every act of the holder of a public office,   irrespective   of   the   label   classifying that   act,   is   in   discharge   of   public   duty meant   ultimately   for   public   good.   With   the diversification of State activity  in a Welfare State   requiring   the   State   to   discharge   its 17 (1991) 1 SCC 212 70 wide   ranging   functions   even   through   its several   instrumentalities,   which   requires entering   into   contracts   also,   it   would   be unreal and not pragmatic, apart from being unjustified   to   exclude   contractual   matters from the sphere of State actions required to be non­arbitrary and justified on the touch ­ stone of Article 14. 28.   Even   assuming   that   it   is   necessary   to import   the   concept   of   presence   of   some public   element   in   a   State   action   to   attract Article   14   and   permit   judicial   review,   we have   no   hesitation   in   saying   that   the   ulti ­ mate impact of all actions of the State or a public   body   being   undoubtedly   on   public interest,   the   requisite   public   element   for this   purpose   is   present   also   in   contractual matters.   We,   therefore,   find   it   difficult   and unrealistic   to   exclude   the   State   actions   in contractual   matters,   after   the   contract   has been made, from the purview of judicial re ­ view to test its validity on the anvil of Arti ­ cle 14.” 102. It   will   also   be   apposite   to   refer   to   the   following observations   of   this   Court   in   the   case   of   Food   Corporation of India v. M/s Kamdhenu Cattle Feed Industries 18 : “ 7.   In   contractual   sphere   as   in   all   other State actions, the State and all its instru ­ 18 (1993) 1 SCC 71 71 mentalities   have   to   conform   to   Article   14 of   the   Constitution   of   which   non­arbi ­ trariness is a significant facet. There is no unfettered   discretion   in   public   law:   A public authority possesses powers only to use   them   for   public   good.   This   imposes the duty to act fairly  and to adopt a pro ­ cedure   which   is   ‘fairplay   in   action’.   Due observance  of  this   obligation  as  a  part  of good   administration   raises   a   reasonable or   legitimate   expectation   in   every   citizen to be treated fairly in his interaction with the   State   and   its   instrumentalities,   with this element  forming  a necessary  compo ­ nent of the decision­making process in all State actions. To satisfy this requirement of   non­arbitrariness   in   a   State   action,   it is,   therefore,   necessary   to   consider   and give due weight to the reasonable or legit ­ imate expectations of the persons likely to be   affected   by   the   decision   or   else   that unfairness   in   the   exercise   of   the   power may   amount   to   an   abuse   or   excess   of power apart from affecting the bona fides of  the  decision  in  a  given  case.  The  deci ­ sion   so   made   would   be   exposed   to   chal ­ lenge on the ground of arbitrariness. Rule of   law   does   not   completely   eliminate   dis ­ cretion   in   the   exercise   of   power,   as   it   is unrealistic, but provides for control of its exercise by judicial review. 8.   The   mere   reasonable   or   legitimate   ex ­ pectation of a citizen, in such a situation, may not by itself be a distinct enforceable 72 right, but failure to consider and give due weight to it may render the decision arbi ­ trary, and this is how the requirement of due consideration of a legitimate expecta ­ tion forms part of the principle of non­ar ­ bitrariness,   a   necessary   concomitant   of the   rule  of   law.   Every   legitimate   expecta ­ tion   is   a   relevant   factor   requiring   due consideration   in   a   fair   decision­making process.   Whether   the   expectation   of   the claimant   is   reasonable   or   legitimate   in the   context   is   a   question   of   fact   in   each case.   Whenever   the   question   arises,   it   is to   be   determined   not   according   to   the claimant's perception but in larger public interest   wherein   other   more   important considerations may outweigh what would otherwise have been the legitimate expec ­ tation   of   the   claimant.   A   bona   fide   deci ­ sion   of   the   public   authority   reached   in this   manner   would   satisfy   the   require ­ ment   of   non­arbitrariness   and   withstand judicial   scrutiny.   The   doctrine   of   legiti ­ mate   expectation   gets   assimilated   in   the rule of law and operates in our legal sys ­ tem in this manner and to this extent.” 103. Recently,   this   Court   in   the   case   of   Indian   Oil Corporation   Limited   and   others   v.   Shashi   Prabha Shukla and another 19 ,   after referring to earlier judgments of this Court on the present issue has observed thus: 19 (2018) 12 SCC 85 73   “ 33.   Jurisprudentially   thus,   as   could   be gleaned   from   the   above   legal   enuncia ­ tions,   a   public   authority   in   its   dealings has   to   be   fair,   objective,   non­arbitrary, transparent   and   non­discriminatory.   The discretion   vested   in   such   an   authority, which   is   a   concomitant   of   its   power   is coupled   with   duty   and   can   never   be   un ­ regulated   or   unbridled.   Any   decision   or action   contrary   to   these   functional   pre ­ cepts would be at the pain of invalidation thereof.   The   State   and   its   instrumentali ­ ties, be it a public authority, either as an individual   or   a   collective   has   to   essen ­ tially   abide   by   this   inalienable   and   non­ negotiable   prescriptions   and   cannot   act in   breach   of   the   trust   reposed   by   the polity   and   on   extraneous   considerations. In exercise of uncontrolled discretion and power,   it  cannot   resort   to   any   act   to   frit ­ ter, squander and emasculate any public property, be it by way of State largesse or contracts,   etc.   Such   outrages   would clearly be unconstitutional and extinctive of   the   rule   of   law   which   forms   the bedrock of the constitutional order.” 104. In   the   present   case,   though   initially,   HNPCL   had revived   its   project   in   the   year   2007   as   a   Merchant­power plant   and   offered   25%   of   electricity   to   the   State,   it   was   the State,   which   offered   to   purchase   100%   power   from   HNPCL. HNPCL agreed for  the said offer of the   State Government .   It 74 is clear from the record and, particularly, the letter dated 26 th December,   2012,   that   the   State   had   given   various facilities/concessions   to   HNPCL   for   execution   of   its   power project.  The documents on record would reveal that the State has also allotted thousands of acres of land for the project to HNPCL.   It is not in dispute that in pursuance of the MoA of 2013 (dated 17 th  May, 2013) and the Continuation Agreement of   2016   (dated   28 th   April,   2016),   the   entire   project   has   been erected   and   is   operational.     Not   only   this,   but   from   the   year 2016   till   14 th   July,   2020,   the   power   has   been   purchased   by the   appellants   –   DISCOMS   from   HNPCL.     It   could   thus   be seen   that   after   investment   of   huge   resources   including   the land   belonging   to   the   State,   the   project   is   complete   and   has become   operational.     The   question,   at   this   juncture,   would be, whether to discard such a project is in the public interest or against it.     At the cost of repetition, it may be reiterated, that   the   determination   of   the   capital   cost   of   the   project   and the   rate   of   tariff   at   which   the   power   has   to   be   purchased would   always   be   subject   to   regulatory   control   of   the   State 75 Commission.     What   has   been   done   by   the   APTEL   is   only directing the State Commission to determine the same.     105. The   record   would   clearly   reveal   that   from   the   year 2012   onwards   till   4 th   January,   2018,   it   was   the   consistent stand   of   the   State   of   Andhra   Pradesh   as   well   as   the APDISCOMS   that   it   would   be   purchasing   100%   power generated from the project of HNPCL.  Not only an application being   O.P.   No.21   of   2015   was   filed   by   HNPCL   for determination of capital cost, but also O.P. No.19 of 2016 was filed by the appellants – DISCOMS for grant of approval to the Continuation   Agreement   dated   28 th   April,   2016   with   the Amended and Restated PPA of 1998.  The matters were heard finally   on   15 th   May,   2017   and   closed   for   orders.     For   some unknown   reasons,   exclusively   within   the   knowledge   of   the appellants   –   DISCOMS,   things   turned   topsy­turvy   between 15 th   May,   2017   and   4 th   January,   2018,   on   which   date,   the appellants   –   DISCOMS   did   a   somersault   and   filed applications   for   withdrawal   of   O.P.   No.19   of   2016   and disposal   of   O.P.   No.21   of   2015.     As   already   discussed 76 hereinabove,   every   decision   of   the   State   is   required   to   be guided by public interest and the power is to be exercised for public   good.     For   reasons   unknown,   the   appellants   – DISCOMS   took   a   decision   to   resile   from   their   earlier   stand, due to which, not only the huge investment made by HNPCL would   go  in   waste,  but   also  valuable   resources  of   the  public including   thousands   of   acres   of   land  would   go   in   waste.     As already   discussed   hereinabove,   the   reasons/grounds,   which are sought  to be given in I.A. No. 1 of 2018 in  O.P. No.19 of 2016 and I.A. No.2 of 2018 in O.P. No.21 of 2015, filed on 4 th January,   2018,   were   very   much   available   between   2011   till 15 th   May,   2017.     It   is   not   as   if   something   new   has   emerged between 15 th   May, 2017 and 4 th   January, 2018, which would have   entitled   the   appellants   –   DISCOMS   to   resile   from   their earlier   stand.     We   have   no   hesitation   to   hold   that   the appellants – DISCOMS could not be permitted to change the decision at their whims and fancies and, particularly, when it is   adversarial   to   the   public   interest   and   public   good.   The 77 record   would   clearly   show   that   the   change   in   decision   is arbitrary, irrational and unreasonable.   106. We   may   also   gainfully   refer   to   the   following observations   of   this   Court   in   the   case   of   Kalabharati Advertising   v.   Hemant   Vimalnath   Narichania   and others 20 :   “25.   The State is under obligation to act fairly without ill will or malice— in fact or in   law.   “Legal   malice”   or   “malice   in   law” means something done without lawful ex ­ cuse. It is an act done wrongfully and wil ­ fully   without   reasonable   or   probable cause,   and   not   necessarily   an   act   done from ill feeling and spite. It is a deliberate act   in   disregard   to   the   rights   of   others. Where malice is attributed to the State, it can never be a case of personal ill will or spite on the part of the State. It is an act which is taken with an oblique or indirect object.   It   means   exercise   of   statutory power   for   “purposes   foreign   to   those   for which   it   is   in   law   intended”.   It   means conscious violation of the law to the prej ­ udice   of   another,   a   depraved   inclination on   the   part   of   the   authority   to   disregard the rights of others, which intent is mani ­ fested   by   its   injurious   acts.   (Vide   ADM, Jabalpur   v.   Shivakant   Shukla   [(1976)   2 20 (2010) 9 SCC 437 78 SCC   521   :   AIR   1976   SC   1207]   ,   S.R. Venkataraman   v.   Union   of   India   [(1979)   2 SCC   491   :   1979   SCC   (L&S)   216   :   AIR 1979   SC   49]   ,   State   of   A.P.   v.   Goverdhan ­ lal Pitti   [(2003) 4 SCC 739 : AIR 2003 SC 1941] ,   BPL Ltd.   v.   S.P. Gururaja   [(2003) 8 SCC   567]   and   W.B.   SEB   v.   Dilip   Kumar Ray   [(2007)   14   SCC   568   :   (2009)   1   SCC (L&S) 860] .) 26.   Passing an order for an unauthorised purpose   constitutes   malice   in   law. (Vide   Punjab   SEB   Ltd.   v.   Zora Singh   [(2005) 6 SCC 776] and   Union of In ­ dia   v.   V.   Ramakrishnan   [(2005)   8   SCC 394 : 2005 SCC (L&S) 1150] .)” 107. We have no hesitation to hold that I.A. No.1 of 2018 in O.P. No.19 of 2016 and I.A. No.2 of 2018 in O.P. No.21 of 2015 filed by the appellants – DISCOMS, are acts, which have been   done   wrongfully   and   wilfully   without   reasonable   and probable cause.  It may not necessarily be an act done out of ill feeling and spite.   However, the act is one, affecting public interest and public good, without there being any rational or reasonable basis for the same.   108. Though   serious   allegations   of   mala   fide   have   been made   by   HNPCL,   we   do   not   find   it   necessary   to   go   in   those 79 allegations.     However,   in   our   view,   the   present   case   would squarely fit in the realm of ‘legal malice’ or ‘malice in law’. 109. In   any   case,   we   find   that   the   judgment   impugned before us cannot be said to be of such a nature, which can be said   to   be   prejudicial   to   the   interests   of   any   of   the   parties. What has been done by the APTEL is only to direct the State Commission   to   dispose   of   O.P.   No.21   of   2015   filed   for determination of capital cost and O.P. No.19 of 2016 filed for approval   of   Amended   and   Restated   PPA   (Continuation Agreement)   on   merits.     On   remand,   the   State   Commission would   be   bound   to   take   into   consideration   all   the   relevant factors   and   the   contentions   to   be   raised   by   both   the   parties before deciding the said O.Ps.  110. We   therefore   find   no   reason   to   interfere   with   the impugned   judgment.   However,   before   parting   with   the judgment,   it   is   necessary   to   place   on   record   the   conduct   of the   appellants   –   DISCOMS.     Though   vide   order   dated   14 th July,   2020,   this   Court   had   stayed   the   impugned   judgment passed by the APTEL, vide order dated 21 st  August, 2020, this 80 Court   had   clarified   that   there   shall   be   no   stay   of   the   order dated   16 th   March,   2018   passed   by   the   APTEL.     It   is   not   in dispute   that   in   pursuance   of   the   interim   order   dated   16 th March,   2018,   passed   by   the   APTEL,   the   appellants   – DISCOMS   were   purchasing   the   power   at   the   rate   of   Rs.3.82 per unit from HNPCL till  14 th  July, 2020.   It is thus clear that in   view   of   the   order   passed   by   this   Court   on   21 st   August, 2020, the appellants – DISCOMS were required to continue to purchase   the   power   from   HNPCL   at   the   rate   of   Rs.3.82   per unit.     Undisputedly,   this   has   not   been   done.     The   reason given   for   the   same   is   that   the   appellants   ­   DISCOMS   had already   filed   an   application   for   vacation   of   the   order   dated 21 st   August,   2020.     By   merely   filing   an   application,   the appellants   –   DISCOMS   could   not   have   avoided   abiding   with the   order   of   the   APTEL   dated   16 th   March,   2018,   as maintained by this Court vide order dated 21 st   August, 2020. It   is   brought   to   our   notice   that   though   the   appellants   – DISCOMS   could   have   purchased   the   power   from   HNPCL   at the   rate   of   Rs.3.82   per   unit   in   view   of   the   orders   passed   by 81 the  APTEL  and  by  this  Court,  they   have  chosen  to   purchase the   power   at   higher   rate   from   various   generators   including KSK   Mahanadi   from   whom   the   power   is   being   purchased   at the rate of Rs.4.33 per unit.   111. We ask a question to ourselves, as to whether public interest,   which   is   so   vociferously   pressed   into   service   in   the present   matter   by   the   appellants   –   DISCOMS,   lies   in purchasing   the   power   at   the   rate   of   Rs.3.82   per   unit   from HNPCL   or   by   purchasing   it   at   the   rate   of   Rs.4.33   per   unit from   KSK   Mahanadi.   We   strongly   deprecate   such   a   conduct of the  appellants  – DISCOMS,  which  are instrumentalities  of the State.   The appellants – DISCOMS, rather than acting in public   interest,   have   acted   contrary   to   public   interest.     For defying   the   orders   passed   by   this   Court,   we   could   very   well have initiated the action against the officials of the appellants – DISCOMS for having committed contempt of this Court, but we refrain ourselves from doing so.   82 112. In   the   result,   the   present   appeal   is   dismissed   with costs,   quantified   at   Rs.5,00,000/­   (Rupees   Five   lakh   only). Pending I.As., if any, shall stand disposed of.    113. Taking   into   consideration   that   the   issue   before   the State   Commission   is   pending   since   long,   we   direct   the   State Commission   to   decide   O.P.   No.21  of  2015   and   O.P.   No.19   of 2016, as expeditiously as possible, and in any case, within a period of six months from the date of this judgment.  114. Needless to say that till O.P. No.21 of 2015 and O.P. No.19   of   2016   are   decided   by   the   State   Commission,   the appellants   –   DISCOMS   shall   forthwith   start   purchasing   the power from HNPCL at the rate of Rs.3.82 per unit as per the orders   passed   by   the   APTEL   dated   16 th   March,   2018   and   by this Court dated 21 st  August, 2020.   …............................J.                              [L. NAGESWARA RAO]          ...............................J.                                                   [B.R. GAVAI] NEW DELHI; FEBRUARY 02, 2022