/2022 INSC 0847/ REPORTABLE IN THE SUPREME COURT OF INDIA  CIVIL APPELLATE JURISDICTION      CIVIL APPEAL NO(S).1699­1723 OF 2015 BHARAT SANCHAR NIGAM  LTD. AND OTHERS ETC.        ….APPELLANT(S) VERSUS M/S TATA COMMUNICATIONS  LTD. ETC.            ….RESPONDENT(S) J U D G M E N T Ajay Rastogi, J. 1. The   instant   batch   of   appeals   has   been   preferred   by   the appellant, Bharat Sanchar Nigam Ltd. assailing the judgment dated 20 th   August, 2014 passed by the Telecom  Disputes Settlement and Appellate   Tribunal,   New   Delhi,   followed   with   the   order   dated   14 th October,   2014   rejecting   the   application   filed   by   the   appellant seeking   clarification   of   judgment   dated   20 th   August,   2014   to   the extent   that   the   rate   of   infrastructure   charges   for   Active   Links   of Licensed   Telecom   Service   Providers   to   be   charged   in   terms   of   the 1 circular   dated   12 th   June,   2012   has   been   made   effective   from   1 st April, 2013 instead of 1 st  April, 2009 taking note of increase of 10% per annum  between 1 st   April, 2009 to 31 st   March, 2013 as payable on   1 st   April,   2013.       As   consequence   thereto,   the   revised   rates introduced  by  the appellant  as per  circular  dated  12 th   June, 2012, which   although   were   proposed   from   1 st   April,   2009,   shall   be applicable with effect from 1 st   April, 2013 but that was declined by the Tribunal under the order impugned.  2. It   will   be   apposite   to   take   a   narration   of   facts   for   better appreciation of the controversy raised in the instant appeals.  3. The respondents herein who have been granted licenses under Section   4   of   the   Indian   Telegraph   Act,   1885,   for   providing   telecom services   such   as   Universal   Access   Service/Cellular   Mobile Telephone   Service/National   Long   Distance   Service,   etc.   and   the service providers entered into Interconnection Agreements with the appellant   which   is   a   public   sector   undertaking   for   interconnection of their telecom networks with that of the appellant.    4. Whenever   a   new   operator   wishes   to   start   operations,   it   is necessary   for   such   an   operator   to   interconnect   with   various   other 2 networks of the incumbent operators that are already in existence. It   is   for   this   reason   that   interconnection   as   well   as   the   terms   on which   the   same   is   to   be   provided,   is   regulated   by   the   telecom regulations.       The   various   operators   designate   some   of   their switches/exchanges as points of interconnect (POI) from  which the interconnection facility is provided by a physical connection on the ports   available   in   such   points   of   interconnect.   Sometimes,   the newcomer   called   the   interconnection   seeker   in   common   parlance, may   ask   for   certain   other   facilities/resources   from   the   incumbent operators,   which   may   not   be   mandated   by   the   regulations,   on mutually agreeable terms.  5. The   dispute   in   the   present   batch   of   appeals   pertains   to charges for infrastructure facilities which are being provided by the appellant   to   the   batch   of   respondents,   which   were   increased   by   a circular dated 12 th  June, 2012, w.e.f. 1 st  April, 2009.   The question that  arose  was as  to whether  the  appellant  was justified in  raising charges   for   infrastructure   facilities   with   retrospective   operation from 1 st   April, 2009, more so, when the yearly  charges are paid by the service providers (respondents) upfront in advance every year.  3 6. Interconnect Agreements are executed between the parties and as per clause 2.1.9, infrastructure facilities will be provided, subject to   availability   and   feasibility.       Rental   for   use   of   such   space   and mounting   shall   be   determined   by   the   provider   of   such   facility.     As per clause 6.3.3 of the Interconnect Agreement, it is not mandatory for   the   appellant   to   provide   any   infrastructure   to   the   respondents, which   they   are   themselves   supposed   to   arrange.       The   extract   of clauses   2.1.9   and   6.3.3,   which   are   relevant   for   the   purpose   is reproduced hereinbelow: “Clause 2.1.9 Irrespective   of   who   owns   a   transmission   system   of   the   link interconnecting   one   party’s   exchange   to   the   exchange   of   the   other party,   each   party   subject   to   availability   and   feasibility   may   provide accommodation   for   the   terminals   of   such   equipment   of   the   other party   located   in   its   premises.   Each   party   may   permit   mounting   of antennae   for   interconnect   link   owned   by   the   other   party   on   its transmission   towers   subject   to   feasibility.   Rental   for   use   of   such space   and   mounting   shall   be   determined   by   the   provider   of   such facility. Arrangements for installation, operation and maintenance of such equipment will be arrived at by mutual agreement.”  “6.3.3   Other charges It shall not be mandatory for BSNL to provide any infrastructure to BSO which BSO himself is supposed to arrange. In case the BSO is not   able   to   bring   his   interconnecting   transmission   link   upto   the BSNL’s   designated   exchange   for   the   POI,   BSNL   may   subject   to availability  and payment  of  the  prescribed charges  by  BSO, provide inter   exchange   junctions   on   PCMs   from   the   exchange   upto   which the   BSO   has   brought   its   transmission   link   to   the   location   of   POI. These  charges  shall be same  as  prescribed  by  TRAI   for   leased  lines from time to time or on R&G & conditions as the case may be. 4 For any other infrastructure like space BSNL’s building, provision of power   supply,   air   conditioning,   mounting   of   antenna   on   towers   or building   tops   if   feasible,   the   charges   and   other   terms   &   conditions for   the   same   shall   be   as   prescribed   by   BSNL   from   time   to   time separately.” 7. The   appellant,   in   the   first   instance,   by   circular   dated   19 th February,   2001   fixed   the   rental   charges   for   providing   facilities   i.e. accommodation, power supply, tower space, cable ducts, etc. to the private licensed service providers and it was specifically  mentioned that the appellant reserve the right to renew the charges as well as the   electricity   charges   as   and   when   being   revised   by   the   State Electricity   Boards.       In   furtherance   thereof,   Interconnect Agreements   were   executed   between   the   appellant   and   the respondents/service   providers   herein   earlier   on   31 st   March,   2004 and   it   was   made   explicit   that   the   appellant   has   no   obligation   to provide infrastructure facilities and it is for the respondents/service providers   to   arrange   the   same   at   their   own   and   in   case infrastructure facilities are taken from  the appellant, it shall be on the rates prescribed by the appellant from time to time.    8. In furtherance thereof, the appellant revised the infrastructure charges for Active Links leased to the operators by its circular dated 30 th   May, 2006 w.e.f. 1 st   April, 2006 and all such charges are to be 5 leviable   upfront   every   year   and   the   circular   indicates   the justification   of   revising   the   infrastructure   charges   based   on classification of cities introduced by the Central Government for the purposes of determining the House Rent Allowance.   The extract of the   Circular   dated   30 th   May,   2006,   although   not   under   challenge, but may be relevant for proper appreciation of the grievance raised by the appellant is reproduced as under: “Bharat Sanchar Nigam Ltd. (A Government of India Enterprise) 613­B, Statesman House, B­148, Barakhamba Road, New Delhi – 110001 (Commercial Branch) No. 103­1/2006­Comml.             Dated:   30 th   May, 2006 Subject:   Infrastructure   charges   for   Active   Links   of   Licensed Telecom Service Providers In   view   of   various   reference   received   in   this   office   on   the subject,   the   competent   authority   has   reviewed   the   infrastructure sharing   charges   prescribed   vide   Circular   No.116­14/96­PHC   (pt) dated 19 th  February, 2001 and decided to revise the charges as given below:­ 2.  Definition of links connected to BSNL network: a.   Active   Links :   These   are   the   links   of   Licensed   Telecom   Service Providers   for   which   transmission   equipment   of   service   provider   is installed   in   BSNL’s   exchange   premises   and   their   network   is connected   through   it.   The   rental   charges   of   infrastructure   in   this case have been streamlined and are given below in Para 3. b.   Passive   Links :   These   are   the   links   of   Licensed   Telecom   Service Providers   for   which   their   transmission   equipment   is   installed   close to   BSNL   exchange   premises   and   only   transmission   cable 6 (with/without modem) is brought in the BSNL’s telephone exchange premises.   Charges   for   this   have   already   been   prescribed   vide Circular No.103­4/2004­Comml dated 29 th  April, 2005. 3. Rental   changes   for   infrastructure   sharing   have   been   divided into following components: a. Charges for sharing of building space. b. Electricity and miscellaneous charges. c. Charges for Tower sharing. d. Charges for duct sharing. a. Charges for sharing of building space: (i) To simplify rent assessment, it has been decided to classify the areas/cities   based   on   the   classification   followed   by   Government   of India for House Rent Allowance i.e. A1, A, B1, B2 and C class cities. For the sake of simplicity, it has further been decided to have only in four categories i.e. A (for A1 and A), B (for B), C (C) and Unclassified cities. (ii)   Accordingly,   the   rates   for   one   transmission   bay   (including   space for   one   box   of   OF   termination   and   DDF   as   required)   in   these categories   of  cities  may   be  charged   as  under.   The  space  is   normally given   in   technical   area   of   exchange   building,   which   is   having   high specifications   for   installation   of   telecom   equipments.     The   Licensed Telecom   Service   Providers   are   given   space   for   installation   of   their various   equipments   by   officer­in­charge   of   building   on   approval   of equipment installation plan by Head of SSA: Categories of City Charges A Rs.36000 per bay per annum B Rs.28000 per bay per annum C Rs.20000 per bay per annum Unclassified Rs.13000 per bay per annum b).   Miscellaneous   Infrastructure   service   charges:   These   charges include the sharing of following services: 1). DCT power at – 48V up to 10A/ transmission bay; 2). AC power for lights, fans, testing instruments etc; 3).   Air   Conditioning   charges   (sharing   of   existing   air conditioning system); 4). Generator Backup; 5).   Earthing   charges   (Tapping   from   exchange   earth   bar   is allowed) 7 6) Fire equipment (Sharing in case of requirement). As   the   rates   of   electricity   and   capital   expenditure   of   BSNL   in developing these facilities is varying as per the size of city, the rates for   one   transmission   bay   in   these   categories   of   cities   will   be   as under: Categories of City Charges A Rs.2,00,000 per bay per annum B Rs.1,80,000 per bay per annum C Rs.1,50,000 per bay per annum Unclassifie d Rs.1,20,000 per bay per annum C.  Tower Charges:  Charges per antenna will be as under: Sl . Tower Height All Cities 1. Up to 30 meters Rs.1,20,000   per annum 2. 31­60 meters RS.   2,50,000   per annum 3. More   than   60 meters Rs.4,00,000   per annum The   above   charges   will   be   multiplied   by   no.   of   antennas   in case   multiple   antennas   are   installed   by   Licensed   Telecom   Service Providers. d.   Duct   Charges:   Permission   may   be   granted   to   Licensed   Telecom Service   Providers   to  lay   one  50  mm   pipe   inside  the  BSNL  exchange premises   to   lay   their   OF   cable.   It   will   be   the   responsibility   of Licensed   Telecom   Service   Providers   to   restore   telecom   exchange building   and   its   premises   in   original   shape   after   their   construction work is over which should be done within one month. A refundable security   of   Rs.50,000   may   be   obtained   from   Licensed   Telecom Service Providers before the permission is given. BSNL   will   not   lease   its   own   DUCTs   as   far   as   possible.   Duct rental   for   already   leased   ducts   of   BSNL   may   be   continued   to   be charged as at present, i.e.: =[Cost of Duct x No. of Cable x 36%] /[Total no. of pipes in duct] 8 4. Applicability of above charges­ a) These revised rates will be applicable w.e.f. 1 st   April, 2006 with a provision   of   10%   annual   increase   every   year   i.e.,   01.04.2007 onwards.   Billing   cycle   shall   be   from   01.04   to   31.03   of   every   year. Hence,   billing   cycle   for   all   existing   links   may   be   shifted   to   the   new arrangement; b) All these charges will be leviable in advance every year; c) In case of change of classification of cities, high classification will be applicable at the time of yearly renewal only. The charges will be applicable financial year wise; d) No cash refunds shall be made and any excess payments received by   BSNL,   due   to   difference   in   charges   based   on   old   and   new formula, shall be adjusted in future bills of party concerned. (R P Bhalla) Assistant Director General (Commercial)” 9. It   may   further   be   noticed   that   the   revised   rates   applicable w.e.f. 1 st   April, 2006 with a provision of 10% annual increase every year i.e. 1 st   April, 2007 onwards and the billing cycle shall be from 1 st   April   to   31 st   March   and   the   charges   will   be   leviable   upfront   in advance every year with a further stipulation that in case of change of classification/categorization of cities, higher classification will be applicable   at   the   time   of   yearly   renewal   only   and   charges   will   be applicable on each financial year.    10. The   Government   of   India,   Ministry   of   Finance,   by   its   circular dated 29 th   August, 2008, revised the classification of cities effective 9 from   1 st   September,   2008   and   the   cities   have   been   revised   as follows: “2. Based   on   the   recommendations   of   the   Sixth   Central   Pay Commission,   the   earlier   classification   of   cities   has   been   revised viz., A­1 to “X”; A, B­1 & B­2 to “Y” and C & Unclassified to “Z”. In determining   the   revised   classification,   the   population   of   Urban Agglomerate   area   of   the   city   has   been   taken   into   consideration. Accordingly, the rates of House Rent Allowance shall be as under: Classification of  Rates   of   House   Rent Allowance Cities/Towns as   a   percentage   of   (Basic   Pay + NPA where applicable) X 30% Y 20% Z 10% 11. The   Government   of   India   re­classified   the   cities   w.e.f.   1 st September,   2008   but   so   far   as   the   appellant   is   concerned,   the circular   revising   the   infrastructure   charges   for   telecom   service providers in terms of circular of the Government of India dated 29 th August, 2008 came to be introduced by a circular dated 12 th   June, 2012, but charges stood revised retrospectively w.e.f. 1 st  April, 2009 with  a  provision  of  10%  annual   increase  every   year   w.e.f.  1 st   April, 2010 onwards  and  rest  of  the   conditions  remained  the  same.    The 10 impugned   extract   of   part   of   the   circular   dated   12 th   June,   2012   is reproduced hereinbelow:­ “Rates & Costing Cell, Bharat Sanchar Nigam Limited Bharat Sanchar Nigam Limited,        A Govt. of India Enterprises Corporate Office, Janpath, New Delhi – 110001 No.2­2/2009­R&C[CFA]  Dated: 12.06.2012 Circular R&C – CFA No.11/11­12 Subject :  Infrastructure   Charges   for   Active   Links   of   Licensed Telecom Service Providers In   view   of   re­classification   of   cities   and   revision   of   rates   of   house rent   vide   Govt.   of   India   Department   of   Expenditure   letter No.2(8)/2008­E­II(B)   dated   29.08.2008,   the   existing   rental   charges for   Infrastructure   Sharing   by   the   other   licensed   service   providers fixed   vide   BSNL   HQ   No.103­1/2006­Comml.   Dated   30.05.2006   has been   reviewed   by   Competent   Authority   and   it   has   been   decided   to revise the charges w.e.f. 01.04.2009, as details given below: 1. Charges for building space. (Rates   for     one     transmission     bay       including         space       for one   box   OF transmission and DDF as required)   S.No . Classification of  Cities/Towns Charges w.e.f. 01.04.2009 1. X Rs.61,606 per annum per bay 2. Y Rs.47,916 per annum per bay 3. Z Rs.26,620 per annum per bay 2. Misc.   Infrastructure   Service   Charges   :       These         charges include the sharing of following services. 1. DC power at – 48V up to 10A/transmission bay; 2. AC power for lights, fans, testing instruments etc.; 3. Air   conditioning   charges   (sharing   of   existing   air conditioning system); 4. Generator Backup; 5.    Earthling charges (Tapping from exchange earth bar is         allowed); 11 6. Fire equipment (sharing in case of requirement).   S.No . Classification of  Cities/Towns Charges w.e.f. 01.04.2009 1. X Rs.2,95,778 per annum per bay 2. Y Rs.2,66,200 per annum per bay 3. Z Rs.1,99,650 per annum per bay 3. The   other   two   infrastructure   Sharing   rentals   viz   Tower Sharing   Charges   and   Duct   Charges ,   which   are   not   dependent   on re­classification   of   classification   of   city   and   house   rent   rates,   shall remain   unchanged   and   be   charged   as   per   this   office   letter   No.103­ 1/2006­Comml. Dated 30.05.2006.   4. Other terms and conditions applicable to above charges are: i) These       revised       rates       will   be   applicable   w.e.f.   01.04.2009 with   provision   of   10%   annual   increase   every   year   i.e. 01.04.2010   onwards.     Billing   cycle   shall   be   from   01.04.2004 to   31.03.2013   of   every   year.     Hence,   billing   cycle   for   all existing links may be shifted to the new arrangement; ii) All these charges will be leviable in advance every year; iii) In   case   of   change   of   classification   of   cities,   higher classification                                        will  be  applicable   at   the   time   of   yearly  renewal   only.   The charges                     will be applicable financial year wise; iv) TAXs,   duties   as   per   Govt.   orders   from   time   to   time   will   be levied            extra. v) This   Circular   is   issued   based   on   the   approval   of   Competent Authority   in   NOW­CFA   file   No.6­9/2010­POI   (Infra)(Pt.).     For any   Clarification/correspondence,   in   this   regard,   matter   may be   taken   up   with   NOW­CFA   Section,   BSNL   Corporate   Office, Janpath,   New   Delhi   –   110001   [Tel   No.011­23711795   Fax No.011­23734135]. Sd/­ (AGM(T&C­CFA)” 12. It may be relevant to note at this stage that the circular dated 12 th   June,   2012   revised   the   infrastructure   facilities   retrospectively w.e.f. 1 st  April, 2009, however, the fact is that all the telecom service 12 providers have made their payments for the previous years in terms of   the   circular   dated   30 th   May,   2006   according   to   the   terms   of Interconnect   Agreements   where   the   charges   are   leviable   upfront every year and after introducing the circular dated 12 th   June, 2012 w.e.f.   1 st   April,   2009,   additional   bills   were   raised   by   the   appellant for the previous years for which the upfront payment was made by each   of   the   telecom   service   provider   and   that   became   the   subject matter of challenge at the instance of the telecom service providers (respondents herein) by approaching the Tribunal. 13. The learned Tribunal, after taking note of the submissions and the  pleadings on  record, arrived to  a  conclusion  that the  appellant is well within its rights to revise the rates according to classification of   cities   and   it   was   for   the   respondents   to   continue   to   use   the resources   of   the   appellant   at   the   revised   rates   or   take   the   same from   other   resources   if   available   and   it   was   open   to   the   service provider to avail the infrastructure facilities such as building space, etc. either  from the appellant or from  any other service provider, if any.    13 14. The   limited   question   which   the   Tribunal   considered   was regarding   the   rates   prescribed   by   the   appellant   under   the   circular dated   12 th   June,   2012   could   have   been   made   applicable retrospectively   w.e.f.   1 st   April,   2009   and   taking   into   consideration the   backdrop   of   the   matter,   while   upholding   the   right   of   the appellant (BSNL) to revise the rates of the infrastructure facilities in question   held   that   the   circular   dated   12 th   June,   2012   of   the appellant   shall   be   applicable   prospectively   w.e.f.   1 st   April,   2013, which is the next financial year instead of 1 st   April, 2009 and upto 31 st   March,   2013,   the   infrastructure   facilities   provided   by   the appellant   to   the   telecom   service   providers   shall   be   charged   at   the rates   and   as   per   classification   of   cities   prescribed   in   the   circular dated   30 th   May,   2006   and   the   consequential   effect   is   either   for refund   or   for   realization   of   charges,   if   any,   the   same   may   be accounted for by the appellant in terms of the judgment impugned dated   20 th   August,   2014.     Relevant   extract   of   the   judgment   dated 20 th  August, 2014 is reproduced hereinbelow: “In   view   of   the   aforesaid   circumstances,   while   upholding   the right of the respondent­BSNL to revise the rates of the infrastructure facilities   in   question,   we   direct   that   the   revised   rates   as   per   the circular   dated   12.06.2012   of   the   Respondent   shall   be   applicable 14 with   effect   from   01.04.2013   which   is   the   next   financial   year.   Up   to 31.03.2013,  the  infrastructure  facilities  provided  by  the  respondent to   the   petitioners   shall   be   charged   at   the   rates   and   as   per classification   of   cities   as   prescribed   in   the   circular   dated 30.05.2006. The excess rates, wherever realised from the petitioners, shall   be   refunded   back   to   the   petitioners   along   with   interest   at   the rate   as   is   prescribed   in   the   interconnect   agreements   for   delayed payments from   the  date  of realization of these amounts  and  till the time   of   filing   of   the   petitions   along   with   pendente   lite   and   future interest   @9%   till   the   payment   is   made.   The   refunds   shall   be   made within a period of four weeks. If any amount is found payable by the petitioners in terms of this order, the same shall also be paid along with interest, as payable in case of refunds, and shall be paid within four weeks.” 15. The   appellant,   at   this   stage,   filed   an   application   before   the Tribunal seeking clarification of the judgment and order dated 20 th August, 2014 on the premise that the rate of infrastructure charge for active links of licensed telecom service providers indicated in the circular   dated   12 th   June,   2012   has   become   effective   from   1 st   April, 2013   instead   of   1 st   April,   2009.       In   the   given   circumstances,   the 10%   notional   increase   per   annum   between   1 st   April,   2009   to   31 st March, 2013 is leviable and can be charged from 1 st  April, 2013 but that   application   was   dismissed   by   the   Tribunal   by   its   later   order dated  14 th   October,  2014   with   a  clarification   that   the   revised  rates as per  the circular dated 12 th   June, 2012 shall be applicable w.e.f. 1 st   April,   2013   and   the   rates   which   were   applied   w.e.f.   1 st   April, 15 2009   are   to   be   applied   w.e.f.   1 st   April,   2013   without   any   notional increase   and   consequently   disposed   of   the   application   filed   by   the appellant. Relevant extract of the order dated 14 th   October, 2014 is reproduced hereinbelow: “We, however, do not find any such direction in the judgment. On   the   contrary,   if   the   rates   mentioned   in   this   circular   are   to   be taken   w.e.f.   01.04.2009   and   then   notionally   increased   by   certain percentage   every   year   to   arrive   at   a   rate   to   be   applicable   from 01.04.2013,   it   will   be   contrary   to   the   letter   and   spirit   of   the judgment.   The   direction   in   the   judgment   is   clear   that   revised   rates as   per   the   circular   dated   12.06.2012   shall   be   applicable   w.e.f. 01.04.2013   and,   therefore,   the   rate   which   was   applied   as   per   the circular w.e.f. 01­04­2009 is to be applied w.e.f. 01.04.2013 without any   notional   increase.   We,   however,   make   it   clear   that   this   will   be without   prejudice  to  the  right   of   the  respondent­BSNL  to  revise   the rates   prospectively,   and   in   accordance   with   the   agreement   between the parties.” 16. That   both   the   orders   passed   by   the   Tribunal   dated   20 th August, 2014 and 14 th   October, 2014 became the subject matter of challenge in the instant batch of appeals before us. 17. It   may   be   further   noticed   that   in   furtherance   of   the   circular dated   12 th   June,   2012,   circular   dated   13 th   May,   2015   has   been notified   revising   the   infrastructure   charges   for   active   links   of licensed   telecom   service   providers   w.e.f.   1 st   April,   2015   leviable   in advance   for   the   year   2015­16   onwards   and   the   justification tendered   by   the   appellant   was   that   it   is   based   on   commercial 16 viability   and   enhanced   maintenance   cost   and   the   appeals   filed   by the   service   providers   assailing   the   circular   dated   13 th   May,   2015 came   to   be   dismissed   by   the   Tribunal   by   judgment   dated   18 th October, 2019 and the appeal preferred against the judgment of the Tribunal came to be dismissed by  this Court by  an order date 17 th February, 2020 in Civil Appeal No.1438 of 2020. 18. Counsel   for   the   appellant   in   the   first   instance   has   tried   to persuade   this   Court   that   the   rate   of   infrastructure   charges   stood revised   on   the   basis   of   the   circular   issued   by   the   Government   of India,   Ministry   of   Finance,   revising   the   classification   of   cities   vide its circular dated 29 th   August, 2008 and that became effective from 1 st   September,   2008   and   it   was   the   reason   for   which   the   circular dated   12 th   June,   2012   became   effective   in   revising   the infrastructure  charges   for   telecom   service   providers  w.e.f.   1 st   April, 2009.  The appellant revised the rates based on the classification of cities   and   such   revision   was   permissible   in   relation   to   commercial agreements duly supported with the evidence on record.   19. Counsel   for   the   appellant   further   contended   that   once   the competence   of   the   appellant   in   laying   down   the   charges   has   been 17 upheld   by   the   Tribunal,   retrospective   application   to   the   circular dated 12 th   June, 2012 should not have been interfered with by the Tribunal,   but   in   the   next   breath,   has   submitted   that   if   the retrospective   applicability   of   the   circular   dated   12 th   June,   2012 effective   from   1 st   April,   2009   is   not   sustainable,   at   least   the appellant   is   within   its   rights   to   make   the   charges   leviable   after notional fixation by increase of 10% every year w.e.f. 1 st  April, 2009 and,   to   this   extent,   the   finding   of   the   Tribunal   is   not   legally sustainable and deserves to be interfered with by this Court.  20. Counsel further submits that so far as the notional fixation of charges to be effective from 1 st  April, 2013 is concerned, in terms of circular  dated 12 th   June, 2012, there is a provision  of 10% annual increase every year w.e.f. 1 st   April, 2010 onwards and, in the given circumstances,   even   if   the   infrastructure   charges   as   levied   by   the appellant   to   be  charged   from   service  providers   at   the  revised   rates applicable   w.e.f.   1 st   April,   2009   are   not   chargeable   because   of   the impugned   judgment   of   the   Tribunal   still   the   service   providers   are under   an   obligation   to   pay   w.e.f.   1 st   April,   2013   the   notional increase   of   charges   based   on   10%   annual  increase   and   this   was   a 18 manifest   error   which   the   Tribunal   has   committed   in   passing   the judgment   impugned   and   the   same   needs   to   be   interfered   with   by this Court. 21. Counsel for the respondents, on the other hand, submits that the right of the appellant to revise the rate of infrastructure facilities indeed after the finding has been recorded by the Tribunal has not been questioned by the respondents in the later proceedings, but if the circular dated 12 th   June, 2012 could not be given retrospective effect   w.e.f.   1 st   April,   2009,   at   least   no   notional   increase   of   10% every   year   could   have   been   permissible   to   be   charged   from   the service   providers   w.e.f.   1 st   April,   2013   and   if   that   is   being   made permissible, what could not have been directly chargeable from the service   providers   can   be   indirectly   charged   at   the   rates   which   the appellant is entitled to claim as the infrastructure charges w.e.f. 1 st April, 2013 and that was the reason the Tribunal intervened in the matter and clarified in its latter order that there shall be no notional increase of 10% every year as being indicated in the circular dated 12 th   June, 2012 and the appellant is under an obligation to charge the   rates   as   applicable   on   1 st   April,   2009   to   be   applied   w.e.f.   1 st 19 April, 2013  without  any  notional increase.   The  circular  dated 12 th June, 2012 applicable prospectively w.e.f. 1 st   April, 2013 was to be purposively   interpreted   and   the   plea   of   notional   increase   by   10% every year in revising the rates, to be charged from 1 st  April, 2013 is not legally sustainable. 22.       Counsel   for   the   respondents,   while   supporting   the   finding recorded   by   the   Tribunal   under   the   impugned   judgment,   further submits that if what is being prayed for by the appellant is accepted by this Court, each service provider will have to bear the additional financial burden for the period for which they have not charged any additional   charge   from   their   customers   and   since   the   respondents have not charged from their customers for  the previous years from 1 st   April,   2009   onwards,   it   will   carry   a   financial   burden   on   the service providers for which they are not at fault.  23. As   a   matter   of   fact,   the   present   dispute   survives   regarding payment   of   infrastructure   charges   for   the   limited   period   of   two years i.e. from 1 st  April, 2013 to 31 st  March, 2015. 24. We  have  heard   learned   counsel   for   the   parties   and  with   their assistance perused the material available on record.  20 25. That   the   authority   of   the   appellant   in   revising   the infrastructure charges for active links leased to telecom operators is not a subject matter of challenge and none of the respondents have questioned   the   authority   of   the   appellant   in   revising   the infrastructure charges for active links leased to telecom operators.   26. The   limited   question   which   has   been   raised   for   our consideration is as to whether the rates prescribed by the appellant under   the   circular   dated   12 th   June,   2012   could   be   applied retrospectively   w.e.f.   1 st   April,   2009   or   be   effective   from   1 st   April, 2013,   as   observed   by   the   Tribunal   and   whether   the   appellant   is entitled   to   claim   10%   notional   increase   every   year   from   1 st   April, 2009 to be applicable from 1 st  April, 2013.    27. So   far   as   the   impugned   circular   dated   12 th   June,   2012   is concerned, it stipulates that it shall be made effective from 1 st  April, 2009   and   the   rates   would   revise   from   1 st   April,   2009   with   10% annual   increase   w.e.f.   1 st   April,   2010,   particularly,   in   the circumstances   when   all   the   infrastructure   and   other   charges   are being paid upfront every year.    21 28. It   is   not   disputed   that   each   of   the   service   provider   has   paid upfront   for   the   previous   years   from   1 st   April,   2009   in   terms   of   the earlier   circular   dated   30 th   May,   2006   until   the   circular   dated   12 th June, 2012 was introduced.   29. It   is   a   settled   principle   of   law   that   it   is   the   Union   Parliament and   State   Legislatures   that   have   plenary   powers   of   legislation within   the   fields   assigned   to   them,   and   subject   to   certain constitutional   and   judicially   recognized   restrictions,   they   can legislate   prospectively   as   well   as   retrospectively.     Competence   to make   a   law   for   a   past   period   on   a   subject   depends   upon   present competence   to   legislate   on   that   subject.     By   a   retrospective legislation, the Legislature may make a law which is operative for a limited   period   prior   to   the   date   of   its   coming   into   force   and   is   not operative either on that date or in future. 30. The   power   to   make   retrospective   legislations   enables   the Legislature   to   obliterate   an   amending   Act   completely   and   restore the law as it existed before the amending Act, but at the same time, administrative/executive orders or circulars, as the case may be, in the   absence   of   any   legislative   competence   cannot   be   made 22 applicable   with   retrospective   effect.       Only   law   could   be   made retrospectively if it was expressly provided by the Legislature in the Statute.   Keeping   in mind the afore­stated principles of law  on  the subject,   we   are   of   the   view   that   applicability   of   the   circular   dated 12 th  June, 2012 to be effective retrospectively from 1 st  April 2009, in revising the infrastructure charges, is not legally sustainable and to this   extent,   we   are   in   agreement   with   the   view   expressed   by   the Tribunal under the impugned judgment.   31. So far as the submission made by the appellant with regard to the notional increase of charges by a certain percentage every year as   being   referred   to   in   the   circular   dated   12 th   June,   2012   is concerned,   we   have   not   been   able   to   persuade   ourselves   with   the finding recorded by the Tribunal.     The reason is that the appellant might not be justified in making the circular dated 12 th   June, 2012 effective   from   1 st   April,   2009,   but   once   the   competence   of   the appellant   in   fixing   the   rates   of   infrastructure   charges   in   question stands   affirmed   and   is   not   a   subject   matter   of   challenge,   the appellant is well within its rights to make their charges leviable on notional   fixation   by   increase   of   charges   by   a   certain   percentage 23 every   year   in  terms  of  circular  dated  12 th   June,  2012  from  each  of the   service   provider   as   being   notionally   applicable   from   1 st   April, 2013. In other words, the service provider is not under an obligation to   pay   any   additional   infrastructure   charges   which   was   prescribed by   the   appellant   under   its   circular   dated   12 th   June,   2012   for   the previous years, effective from 1 st   April, 2009, but at the same point of time, it was open for the appellant to notionally fix the charges to be   computed   and   became   payable   from   1 st   April,   2013,   based   on 10% annual increase every year or by any other mechanism which may have a reasonable justification.  That such notionally increased charges can indeed be leviable on the service providers and to this extent, the order passed by the Tribunal, in our considered view, is not sustainable in law and deserves to be set aside.  32. Consequently, the appeals stand partly allowed.   The order of the   Tribunal   dated   20 th   August,   2014   followed   by   the   order   dated 14 th   October,   2014   are   hereby   modified   and   the   appellant   is   at liberty to revise the notional rates based on 10% increase every year in terms of circular dated 12 th  June, 2012 as applicable on 1 st  April, 2013   and   to   raise   its   additional   demand/bills   based   on   notional 24 increase   of   infrastructure   charges   effective   as   on   1 st   April,   2013   to the   service   providers/respondents   herein   and   if   the   service providers/   respondents   fail   to   pay,   consequences   in   terms   of   the agreements executed between the parties shall follow.  33. Pending application(s), if any, shall stand disposed of. …………………………….J. (AJAY RASTOGI) …………………………….J. (B.V. NAGARATHNA) NEW DELHI SEPTEMBER 22, 2022. 25