/2022 INSC 0872/ REPORTABLE  IN   THE   SUPREME   COURT   OF   INDIA  CIVIL APPELLATE   JURISDICTION   CIVIL        APPEAL        NOS.3607­3610 OF        2008 M/s. Jindal Steel and Power Limited   …   APPELLANT(S) Vs. The Chhattisgarh State Electricity  Regulatory Commission and Ors.                           ...   RESPONDENT(S) WITH CIVIL APPEAL NOS.4104­4107 OF 2008 Tirumala Balaji Alloys Pvt. Ltd.                      …   APPELLANT(S)  Vs. M/s. Jindal Steel and Power Ltd. and Ors.  Etc. ...   RESPONDENT(S)   J       U        D        G        M        E       N        T NAGARATHNA,        J. 1. These   Civil   Appeals   filed   under   Section   125   of   the   Electricity Act,   2003   arise   out   of   common   impugned   Judgment   dated 07.05.2008   passed   by   the   Appellate   Tribunal   for   Electricity,   New 1 Delhi   (‘Appellate   Tribunal’,   for   short).     By   the   said   judgment,   the Appellate   Tribunal   has   set   aside   the   order   of   respondent   No.1   dated 29.11.2005   and   cancelled   the   distribution   licence   granted   to   the appellant in C.A. Nos.3607­3610 of 2008. Hence, these appeals. 2. Since   the   questions   of   law   and   facts   which   arise   in   both   the above   captioned   Civil   Appeals   are   similar,   these   appeals   are   being disposed of by this common judgment.   Re: Civil Appeal Nos. 3607­3610 of 2008: 3. The   appellant­Jindal   Steel   and   Power   Ltd.   (‘JSPL’,   for   short)   in this   civil   appeal   established   a   sponge   iron   /   steel   plant   at   Raigarh, Chhattisgarh in the year 1990. A captive power plant was also set up by JSPL at a distance of 40 km from the aforesaid steel plant.  4. Respondent   No.1   is   Chhattisgarh   State   Electricity   Regulatory Commission   (‘Commission’,   for   short),   respondent   No.2   is Chhattisgarh   State   Electricity   Board   (‘CSEB’,   for   short)   later   became ‘Chhattisgarh   State   Power   Distribution   Company’   and   respondent No.3   is   Chhattisgarh   Vidyut   Mandal   Abhiyanta   Sangh   (‘CVMAS’,   for short). 5. The   newly   created   State   of   Chhattisgarh   formulated   its industrial   policy   for   2001­2006  which   encouraged   the   establishment 2 of   industrial   estates   in   private­public   partnership   as   well   as   the installation of captive power plant. 6. A proposal  for  permission to set up an industrial  estate in 500 acres of land, adjacent to the existing land at Raigarh, was submitted by   JSPL   vide   letter   dated   28.12.2001.   The   land   was   to   comprise   of villages of Kosampali, Dhanagar, Barmuda or at a site in the Tehsil of Gharghoda   comprising   villages   Tarai   Mal   and   Ujjalpur.   JSPL, addressed   a   letter   dated   09.04.2002   to   the   Department   of   Mineral Resources,   Commerce   and   Industries,   Government   of   Chhattisgarh seeking   permission   for   establishing   such   an   industrial   estate   at Raigarh.   A   map   showing   the   proposed   industrial   area   was   annexed with   the   letter.   The   Government   of   Chhattisgarh,   vide   letter   dated 26.04.2002   informed   JSPL   that   the   Energy   Department   was   taking action   to   grant   permission   for   sale   of   power   and   to   lay   transmission lines to various units in the private industrial estate being established by   JSPL   and   requested   JSPL   to   prepare   and   submit   a   draft   of Memorandum of Understanding (‘MoU’, for short) for the said purpose for   approval.   The   facilities   were   to   be   provided   as   per   the   new industrial policy dated 01.11.2001. 7.   JSPL,   on   16.07.2002,   requested   the   Chief   Minister   of Chhattisgarh   to   issue   appropriate   directions   for   grant   of   permission to   supply   power   to   the   units   in   the   proposed   industrial   estate.   The 3 Government   of   Chhattisgarh,   on   14.08.2002,   sent   a   reply   to   the aforesaid   request   made   by   JSPL   and   informed   that   it   shall   have   to take certain actions / steps with regard to the supply of power to the proposed   industrial   units.   In   compliance   of   the   aforesaid   letter   on 04.09.2002,   JSPL   addressed   a   letter   requesting   for   grant   of permission under Section 28 of the Indian Electricity Act, 1910 (‘1910 Act’, for short) for sale of power to the proposed units in the industrial state   from   its   captive   power   plant   and   for   grant   of   permission   to   set up transmission and distribution lines/system for supply of power to the   industrial   units   in   the   proposed   industrial   estate.   JSPL   further stated   that   they   will   obtain   necessary   permission   under   the Electricity   Supply   Act,   1948   (‘1948   Act’,   for   short)   for   setting   up transmission and distribution lines from CSEB. 8. A   MoU   was   signed   on   23.10.2002   between   Chhattisgarh   State Industrial   Development   Corporation   (‘CSIDC’,   for   short)   acting   on behalf   of   Government   of   Chhattisgarh   and   JSPL   for   setting   up   the industrial   estate.   The   Government   of   Chhattisgarh,   on   29.01.2003 granted permission for supply of power by JSPL to the new industrial units   being   set   up   in   the   private   industrial   estate   proposed   in   four villages   of   Raigarh   District   i.e.,   Punjipathra,   Tumdih,   Jorapalli   and Dhanagarh from its captive power plant and laid down certain terms and   conditions.   CSEB,   on   31.05.2003   granted   permission   for   laying 4 transmission and distribution  lines of 220 KV for supply of power to the   prospective   units   at   the   Industrial   Estate   in   Raigarh, Chhattisgarh   by   tapping   220   KV   from   the   captive   power   plant   of JSPL. 9. On   06.10.2003,   JSPL   made   a   formal   application   for   sanction under   Section   28   of   the   1910   Act   wherein   it   provided   details   of   the project   enclosing   relevant   documents.   The   Government   of Chhattisgarh   passed   two   orders   on   28.02.2004.   Vide   its   first   order exercising power under Sections 68(1) and 68(3) of the Electricity Act, 2003   (‘2003   Act’,   for   short),   the   State   Government   accorded permission for construction of transmission and distribution lines as recommended by the CSEB on certain terms and conditions.   Vide   its second   order,   relating   to   the   No­Objection   of   the   State   Government regarding direct power  supply by JSPL from their power plant to  the industrial units proposed to be set up in the private industrial estate in   Raigarh,   Chhattisgarh,   the   State   Government   of   Chhattisgarh opined   that   since   the   2003   Act   was   in   force   in   the   State   from 09.12.2003 and the 1910 Act stood repealed, no permission could be granted under the latter Act.  10. JSPL   commenced   supply   of   electricity   to   the   industrial   units which were already setup with effect from 01.03.2004. 5 11. Thereafter, on 15.09.2004, JSPL filed an application for grant of distribution   licence   before   the   Commission   under   Section   14   of   the 2003 Act. The same was returned by the Commission on 15.09.2004 for   filing   in   the   prescribed   format.   On   25.01.2005,   JSPL   applied   for the   licence   to   the   Commission   in   Form   1­A   with   all   necessary enclosures   as   per   Regulation   3   (1)   of   the   Chhattisgarh   State Electricity Regulatory Commission (License Regulations), 2004 (‘State License   Regulations’,   for   short)   along   with   Demand   Draft   of   Rs.5 Lakhs.   In   the   said   application,   JSPL   stated   that   the   area   to   which supply  was to  be made was the Jindal  Industrial  Park in the private sector   in   Punjipathra   and   Tumdih   villages   of   Garghoda   Tehsil, Raigarh District having an area of 750 acres and shall accommodate seventy   units.   Pursuant   to   the   filing   of   the   said   application,   notices were published in the newspapers and objections were invited under Section 15 of the 2003 Act. Three objections were received, one each from   respondent   Nos.2   and   3   and   the   third   objection   was   from   Mr. R.K.  Aggarwal.   The  objection  of  Mr.  R.K.  Aggarwal   was  subsequently rejected  by   the  Commission   on  27.08.2005   being  bereft  of   any   locus standi .  12. Various   correspondences   and   pleadings   were   exchanged between JSPL, CSEB, CVMAS and the Commission and thereafter the 6 Commission   framed   a   total   of   five   issues   and   vide   its   Order   dated 29.09.2005, decided to grant distribution licence under Section 14 of the   2003   Act.   The   pertinent   findings   of   the   Commission   can   be encapsulated as under: i. A harmonious reading of Sections 10(2), 42(2), 2(47) & 12 of the 2003   Act,   clearly   brings   out   that   a   generating   company   may supply   electricity   to   a  consumer  under   the   provisions   of   Section 10(2)   of   the   2003   Act   only   subject   to   the   provisions   of   open access.   The   scheme   of   the   Act,   particularly   Part   IV   (Licensing) thereof,   is   such   that   it   cannot   authorize   a   generator   to   supply electricity   to   a   consumer   without   a   licence.   That   the   present application   is  not  for   supply   through  open   access   and   the  same is   for   distribution   of   electricity   to   a   significant   number   of industries in an industrial area set up under specific permission of the State Government.  ii. Section 28 of the 1910 Act is quite clear that supply of electricity to   the   public   mandates   the   previous   sanction   of   the   State Government. That, by no stretch of the argument, can the letter of the State Government dated 29.01.2003 be treated as sanction of the State government. Therefore, the said letter does not confer any   right   on   JSPL   under   Section   28   of   the   1910   Act   to   supply electricity. 7 iii. No­objection   letter   dated   28.02.2004   also   does   not   confer   any such right on the applicant. If the said letter conveyed any right, either the application for licence would not have been made or a claim of existing right should have been made. The application of JSPL   clearly   stated   that   it   had   no   licence.   Further,   the   second letter   of   the   said   date,   conveying   No­objection   of   the   State Government cannot be said to be valid since there is no provision for   such   no   objection   from   the   State   Government.   Therefore,   as on that date, distribution of electricity  by JSPL was without any legal authority.  iv. On the aspect of area for which the licence had been applied for, it   was   observed   that   the   present   case   ought   to   be   treated   as   an exception to Rule 3 of the Distribution License Rules and to Para 5.4.7   of   the   National   Electricity   Policy   since   effective   steps   for setting   up   of   the   industrial   estate   herein   and   an   understanding with the State Government to the effect that JSPL would provide electricity   from   its   captive   power   plant   were   taken   much   before the National Electrical Policy was notified. As per the application, supply   of   electricity   commenced   with   effect   from   01.03.2004   to some  industries on  the  basis  of  the letter  dated  28.02.2004 and therefore,   the   National   Electrical   Policy   notified   subsequently cannot be invoked to deny distribution licence in this case.  8 v. That   if   a   distribution   licence   is   refused   at   this   stage,   which   is approximately   one   and   half   years   after   supply   of   electricity   has commenced,   whether   with   or   without   legal   authority,   the   same shall  impact the consumers of JSPL. CSEB also conveyed its no objection   to   lay   transmission   and   distribution   network   as   early as   on   30.05.2003.   That   JSPL   had   gone   way   ahead   with   the industrial estate project in full, including distribution of power on the   basis   of   the   understanding   with   the   State   Government.   A large   investment   of   Rs.17.79   Crores   was   made,   and   there   were twenty­four   industries,   most   of   which   were   power   intensive.   If   a distribution licence was denied, they will have to close down their industries. Apart from that, the consumers will be forced to buy power   from   CSEB   at   a   much   higher   rate   than   at   present. Therefore, the grant of distribution licence in this case may be in the   interest   of   the   competition   and   in   the   interest   of   consumers who   have   already   entered   into   a   long­term   supply   contract   with JSPL. vi. Further, in view of the overall position of the case, the balance of convenience   would   lie   in   grant   of   a   distribution   licence   to   JSPL and  there  was  an  adequate   justification  for  the   same.   Moreover, the   CSEB   could   not   clarify   as   to   why   it   was   in   opposition   to   a distribution licence in a limited area when CSEB was itself not in 9 a   position   to   supply   quality   power   to   their   existing   industrial consumers.  vii. In   respect   of   JSPL’s   eligibility   for   grant   of   such   distribution licence,   it   was   observed   that   JSPL   met   all   the   requirements   of capital   adequacy,   creditworthiness   and   code   of   conduct   as   laid down   by   the   Central   Government   in   the   Distribution   License Rules.  viii. In   respect   of   levy   of   cross­subsidy   charges   on   the   consumer   of JSPL,   the   Commission   held   that   there   was   no   justification   in such   levy   since   the   same   was   not   a   case   of   open   access.   The scheme   of   the   2003   Act   is   such   that   a   distribution   licensee cannot   recover   cross­subsidy   surcharge   from   another distribution   licensee   and   that   JSPL   had   undertaken   to   supply electricity  to   all  its  consumers  in  the  area  for  which  licence  was proposed to be granted. ix. Lastly,   it   was   held   that   JSPL   was   liable   to   pay   a   penalty   of   Rs. One Lakh for contravention of Section 12 of the 2003 Act which mandates   licence   to   be   obtained   for   supply   of   electricity   and violation   of   the   same   was   punishable   under   Section   142   of   the 2003 Act. 10 13. The   following   conditions,   apart   from   the   general   and   special conditions   applicable   to   such   licenses   under   the   Regulations,   were imposed on JSPL by the Commission for grant of distribution license: “(i) The   license   will   be   for   the   area   of   the   two villages,   Tumdih   and   Punjipathra   of   Gharghoda Tehsil  of  Raigarh  District. However,  the number of   industrial   consumers  in   the   Jindal  Industrial Park   shall   be   limited   to   70   and   their   total demand   for   electricity   not   increasing   299   MW, as agreed with the State Government. (ii) The   applicant   shall   lay   necessary   distribution lines   and   put­up   sub­station   at  his   own   cost  in the   two   villages   for   supply   of   electricity   to   any person   who   may   apply   for   it   and   supply electricity   at   a   rate   not   more   than   Rs.2.50   per unit   or   at   the   supply   rate   of   the   Board   for   that category   of   consumer,   which   is   lower.   This   will include   domestic,   agriculture,   industrial   and other   consumers.   The   option   to   choose   between the   licensee   and   the   Board   shall   be   with   the consumer. (iii) All   other   general   and   special   conditions applicable     to a distribution licensee as per the provisions of the License Regulations.”  14. Respondent   Nos.2   and   3   on   07.10.2005,   filed   objections   to   the order   dated   29.09.2005   before   the   Commission.   Thereafter, respondent No.2 filed Appeal No.179/2005 and respondent No.3 filed Appeal   No.188/2005   before   the   Appellate   Tribunal.   The   appellant herein   challenged   the   imposition   of   penalty   of   Rs.   One   Lakh   before the Appellate Tribunal in Appeal No.27/2006. 11 15. On   hearing   the   respective   parties,   the   Commission,   vide   its Order   dated   29.11.2005,   granted   licence   to   JSPL   on   the   following terms and conditions: “(i)  The   distribution   license   shall   be   valid   for   a period   of   twenty­five   years   from   the   date   of issue, as per the provision of Section 15(8) of the Act, unless revoked earlier. (ii)  The area of the license shall be the geographical area   of   the   villages   Tumdih   and   Punjipathra, including   the   Jindal   Industrial   Park aforementioned,   of   Gharghoda   tahsil   of   Raigarh District   of   the   State   as   indicated   in   the   map enclosed herewith. (iii)   The   distribution   licensee   shall   abide   by   all   the relevant   provisions   of   the   Electricity   Act,   2003, the   National   Electricity   Policy,   i.e.   Rules   1956 and   Electricity   Rules   2005,   as   amended   from time to time. (iv)  The   licensee   shall   abide   by   the   general conditions   of   license   as   given   in   chapter   III   and the  other   conditions  applicable  to  a  distribution licensee   as   given   in   chapter   V   of   the   CSERC (Licence)   Regulations   2005,   as   amended   from time   to   time.   He   shall   also   comply   with   the relevant   provisions   of   all   the   regulations   issued or   as   may   be   issued   by   the   Commission,   as amended from time to time. (v)   The   licensee   shall   abide   by   all   the   relevant provisions   of   the   Chhattisgarh   State   Electricity Supply Code, 2005. (vi) The licensee shall lay necessary distribution lines and   put­up   sub­stations   at   his   own   cost   in   the two   villages   for   supply   of   electricity   to   any person   who   may   apply   for   it   and   supply electricity at a provisional rate of not more than 12 Rs.2.50   per   unit   or   at   the   supply   rate   of   the Board   for   that   category   of   consumer,   whichever is lower, till the tariff for supply is determined by the   Commission.   This   will   include   domestic, agriculture, industrial and other consumers.    (vii)   The   consumers   of   the   area   other   than   area   of Jindal Industrial Park (JIP) shall have the option to   choose   between   the   licensee   and   the Chhattisgarh   State   Electricity   Board   (CSEB)   or its successor entity/entities. (viii)The   existing   tariff   being   charged   from   the industrial   consumers   in   the   designated   area   of JIP shall continue to be charged by the licensee till the tariff is determined by the Commission.   (ix)   For  determination   of   tariff   in   the  area  of   supply, the   distribution   licensee   shall   file   the   necessary application   under   Section   64   of   the   Act   and clause 10 of the CSERC (Details to be ' furnished by   licensee   or   generating   company   for determination   of   tariff   and   manner   of   making application)   Regulations,   2004   before   the Commission on or before 31st March 2006, and thereafter in terms of the provisions of the same Regulations. (x)   The   licensee   shall   abide   by   the   safety   rules   and safety   standards   issued   by   the   Central Electricity Authority, Ministry of Power, Govt. of India   and   other   Government agency/department. (xi)  The licensee shall not transfer or assign, by sale, lease exchange or otherwise, this license or part thereof   to   any   other   person   without   prior approval of the Commission. (xii)   The   licensee   shall   undertake   electrification   of villages   Tumdih   and   Punjipathra   as   per   the norms laid down for rural electrification within a period   of   six   months,   i.e.,   before   29.05.2006.   It shall   also   provide   public   lamps   in   adequate 13 number   in   these   two   villages   on   the   request   of the   concerned   Gram   Panchayat   and   maintain the same. (xiii)   All   issues   relating   to   interpretation   of   this licence   and   its   terms   and   conditions,   shall   be  a matter for determination by the Commission and the   decision   of   the   Commission   on   such   issues shall be final, subject only to the right of appeal. (xiii)   The   conditions   of   the   license   may   be   altered   or amended   by   the   Commission   at   any   time,   if   it deems   fit   in   the   public   interest,   in   terms   of Section 18 of the Act.”  16. Respondent   No.2   filed   Appeal   No.16/2006   before   the   Appellate Tribunal   challenging   the   order   dated   29.11.2005   passed   by   the Commission. The Appellate Tribunal,   vide   it Order dated 11.05.2006, upheld   the   order   granting   distribution   licence   dated   29.11.2005 passed by the Commission. Aggrieved by the order dated 11.05.2006 passed   by   the   Appellate   Tribunal,   respondent   Nos.2   and   3   filed appeals   before   this   Court   being   Civil   Appeal   Nos.   3996   of   2006   and 4268 of 2006. JSPL also preferred an appeal  before this Court being Civil   Appeal   No.4529   of   2006.   This   Court,   vide   its   order   dated 19.09.2007,   allowed   the   aforesaid   appeals,   set­aside   the   order   dated 11.05.2006   passed   by   the   Appellate   Tribunal   and   remanded   the matter to the Appellate Tribunal for fresh determination. 17. On remand, the Appellate Tribunal reconsidered the matter and all the aforesaid appeals (Appeal No.179/2005, Appeal No.188/2005, 14 Appeal   No.27/2006   and   Appeal   No.16/2006)   were   allowed   vide common   impugned   order   dated   07.05.2008   which   is   challenged before   this   Court   by   way   of   the   present   appeals.   The   pertinent observations and decision of the Appellate Tribunal are encapsulated as under: i. With   respect   to   JSPL’s   argument   that   the   MoU   had   a   specific clause   that   allowed   JSPL   to   directly   sell   power   to   the   industrial units set up in the proposed industrial estate, it was held that it was not the correct way to read the MoU.   The MoU was entered into   when   the   estate   had   not   even   come   into   existence   and   the terms therein only  envisioned  what would happen  in  the future. Therefore,   it   was   too   early   to   grant   licence   for   supply   or distribution  of electricity  by  JSPL. It was further  held  that JSPL itself did not treat this clause in the MoU as grant of license. Had the MoU itself meant grant of license, there would have been no occasion   for   the   subsequent   correspondence   between   the   JSPL and the Government of Chhattisgarh. Therefore, neither the State Government   nor   JSPL   was   acting   under   an   understanding   that JSPL had already been granted a license. ii. That   the   letter   dated   29.01.2003   which   is   a   ‘No­Objection’   from the   Government   of   Chhattisgarh   had   a   clear   stipulation   that JSPL   was   required   to   take   permission   under   Section   28   of   the 15 1910 Act for direct power supply from its captive power plant to the   industrial   estate   and   the   said   letter   cannot   be   read   as Government’s promise to give license.  iii. On examining the two letters dated 28.02.2004, it was found by the   Appellate   Tribunal   that   the   first   order   accorded   permission for   construction   of   power,   transmission   and   distribution   lines under   Sections   68(1)   and   (3)   of   the   2003   Act   and   the   second order dealt with prayer for approval under Section 28 of the 1910 Act.   Vide   the   second   order,   it   was   made   sufficiently   clear   that JSPL   will   have   to   get   the   permission/licence   from   the Commission since Section 28 of the 1910 Act stood repealed and no permission thereof could be given. iv. That   there   cannot   be   an   estoppel   against   the   statute.   The relevant   authority   at   that   time   was   the   Commission   and   the licence was to be obtained under Section 14 of the 2003 Act from the   Commission,   after   fulfilling   the   requisite   terms   and conditions. JSPL could not have taken advantage of the doctrine of   promissory   estoppel   since,   even   if   the   aforesaid   letters   were construed   to   be   a   promise,   the   same   would   only   be   binding   on the   Government   of   the   State   of   Chhattisgarh   and   not   the Commission   which   is   not   subordinate   to   the   Government   or   its successor or assignee.  16 v. The   Appellate   Authority,   on   considering   the   issue   as   to   whether JSPL was entitled to the license/minimum  area of supply under Section   14   of   the   2003   Act   observed   that   on   the   date   when   the application   for   licence   filed   by   JSPL   under   the   2003   Act   was under   consideration,   the   Commission   was   required   to   apply   the regulation in force at that point of time which included the rule of minimum   area   of   supply.   It   was   observed   that   the   Commission was incorrect in ignoring the said rule and granting the licence in violation   thereof.   No   exception   to   the   aforesaid   rule   could   have been made out by the Commission. vi. While   interpreting   Section   10(2)   of   the   2003   Act   that   allowed   a generating company to supply electricity to any licensee or to any consumer, it was held that the JSPL is a captive power plant and is governed by Section 9 of the 2003 Act and not by Section 10 of the said Act.  vii. That   JSPL   had   applied   for   a   distribution   licence   because   it intended   to   purchase   power   from   another   generating   company called Jindal Power. JSPL, being a captive power plant and not a generating   company   at   the   relevant   time   could   not   have   made any supply to any third person without a license. viii. On considering CSEB’s argument that the supply from a captive power   plant   or   even   under   Section   10(2)   of   the   2003   Act   is 17 permissible only when the same is made by use of the grid or the transmission   lines   of   distribution   licensee   or   transmission licensee   by   use   of   open   access   and   that   unless   open   access   is availed, the supply cannot be made, it was held that open access is   an   enabling   provision   that   helps   expansion   of   the   electricity sector and not to limit its development. If it was the intention of the   2003   Act   that   no   sale   was   possible   except   by   availing   open access,   it   would   have   said   so.   It   was   further   observed   that Section   10(2)   of   the   2003   Act   prescribes   that   the   supply   to   a consumer will be subject to Regulations made under sub­section (2) of Section 42 of the 2003 Act. While interpreting the use of the words   ‘ subject   to   the   rules   made   under   sub­section   (2)   of   Section 42’ ,   it   was   held   that   the   provision   under   Section   42(2)   of   the 2003   Act   would   only   be   attracted   when   the   access   through   the existing   distribution   was   sought;   when   such   access   was   not sought, the aforesaid provision shall not apply. ix. With   respect   to   the   Commission’s   order   imposing   penalty   of   Rs. One   Lakh   on   JSPL,   the   same   was   set­aside.   This   was   because, although   JSPL   did   not   have   a   licence   when   it   started   supplying electricity   to   Jindal   Industrial   Park,   a   penalty   was   not automatically   attracted.   As   per   Section   142   of   the   2003   Act,   a person sought to be punished has to be given an opportunity to 18 be heard. Admittedly, the said opportunity was not given to JSPL. It   was   found   that   the   Commission   was   merely   hearing   the application   for   grant   of   distribution   license.   The   issue   as   to whether JSPL had rendered itself liable to punishment at all was never an issue before the Commission.  Re: Civil Appeal Nos. 4104­4107 of 2008: 18. The   facts   and   circumstances   in   both   these   appeals   are   similar and therefore have not been reproduced to avoid repetition except to the extent it is necessary to do so.  19. The   appellant   in   these   civil   appeals   is   the   consumer   of electricity   in   Jindal   Industrial   Park   in   Raigarh,   Chhattisgarh   who   is aggrieved by the cancellation of distribution licence granted in favour of   JSPL   and   due   to   unavailability   of   an   alternative   distribution licensee.   It  is   the   grievance   of   the   appellant  herein   that  it  was   not   a party before the Appellate Tribunal. 20. JSPL,   on   08.05.2008,   by   way   of   its   notice,   informed   the appellant   in   this   appeal   that   since   its   distribution   licence   had   been cancelled,  it  had   to  stop  supplying  power  to   all  the  industries  in  the Jindal   Industrial   Park   whereafter   on   09.05.2008,   at   1:00   p.m.,   the electricity   supply   to   all   the   units   of   the   appellant   was   disconnected. The appellant contends that all the units were brought to a standstill 19 and the appellant has been facing losses running to crores of rupees. The   appellant   avers   that   it   is   a   third   party   and   an   end   consumer   of JSPL   who   is   deprived   of   electricity   in   the   absence   of   any   alternative distributor in place. Hence these appeals. 21. We   have   heard   Sri   Sanjay   Sen,   learned   senior   counsel   for   the appellant in C.A. Nos. 3607­3610 of 2008 and Sri C.S. Vaidyanathan, learned   senior   counsel   for   the   appellant   in   C.A.   Nos.   4104­4107   of 2008   duly   assisted   by   their   instructing   counsel;   Ms.   Swapna Seshadri,   learned   counsel   for   the   respondent   No.1,   Sri   Raj   Kumar Mehta,   learned   counsel   for   the   respondent   No.2   and   perused   the material on record. 22. The submissions of the learned senior counsel for the appellant­ JSPL in Civil Appeal Nos.3607­3610 of 2008 are epitomised as under: 22.1  That the Commission in its order dated 29.11.2005, after taking note of the Distribution of Electricity (Additional Requirement of Capital   and   Adequate   Creditworthiness   and   Code   of   Conduct) Rules,   2005   (‘2005   Rules’,   for   short)   had   proceeded   to   grant licence   keeping   in   view   the   historical   background,   investment made   by   the   appellant­JSPL   and   the   benefits   that   accrued   in favour  of  industrial  consumers who  had set up  their  industrial plants and had no other source of power supply at the relevant time.   By   its   Order   dated   29.09.2005,   the   Commission   had 20 specifically   noticed   the   inability   of   CSEB   to   provide   electricity for want of physical infrastructure and unavailability of surplus power.   In   fact,   the   State   of   Chhattisgarh   was   suffering   from power shortages and  was buying power from the captive power plant   of   this   appellant­JSPL.   On   the   basis   of   the   permission granted by the State Government/CSEB, in terms of MoU dated 23.10.2002,   the   construction   of   transmission   and   distribution network was undertaken and completed and supply of power on the   basis   of   the   long­term   agreement   had   commenced   on   or about   01.03.2004   which   was   much   prior   to   the   coming   in   to existence   of   the   Commission   and   the   2005   Rules.   Further,   the State   Government   with   the   concurrence   of   CSEB   had   acted substantially  in terms  of  powers vested under the  repealed  law i.e.,   Section   28   of   the   1910   Act   and   the   State’s   Industrial   and Energy Policies. The original application for grant of licence filed on  15.09.2004  and  revised  application  for  grant  of  licence  filed on  25.01.2005  were both  before notification  of  the 2005 Rules. However,   the   Appellate   Tribunal   has   taken   a   narrow   and pedantic view solely on the basis of Explanation to Rule 3 of the 2005 Rules.  22.2  It   was   contended   that   an   ‘explanation’   to   a   provision   is   merely meant   to   explain   or   clarify   certain   ambiguities   and   cannot   be 21 treated   as   a   substantive   provision.   In   this   regard,   the   learned senior   counsel   appearing   on   behalf   of   the   appellant­JSPL   has placed  reliance  on   S.   Sundaram   Pillai  v.  V.R.  Pattabiraman (1985)   1   SCC   591   and   Global   Energy   Ltd.   v.   Central Electricity   Regulatory   Commission   (2009)   15   SCC   570 .   He further states that the Explanation to Rule 3 is not a part of the statute’s   provisions   or   primary   legislation   but   is   in   the   context of   subordinate   legislation.   From   a   conjoint   reading   of   Section 2(3),   Section   14   and   sixth   proviso   thereof,   Section   86   and Section   176(2)(b)   of   the   2003   Act,   it   is   clear   that   the   Central Government has not been vested with the jurisdiction to define the   area   of   supply.   It   is   clear   that   the   statute   required   the Central Government to specify conditions only on three subjects namely   capital   adequacy,   credit   worthiness   and   code   of conduct.   If   the   Central   Government   indeed   had   delegated   the power   to   define   the   area   of   supply   of   a  distribution   licensee,   it would have made a substantive rule and not inserted it through an   Explanation.   According   to   learned   senior   counsel, Explanation to Rule 3, at the highest, can act as a guideline for discharge   of   regulatory   functions   which   should   be   generally followed.  22 22.3  The position that the Explanation to Rule 3 is in the nature of a guideline   is   strengthened   by   the   fact   that   Clause   5.4.7   of   the National   Electricity   Policy   has   a   similar   provision   relating   to minimum   area   of   supply   that   acts   only   as   a   guidance   in discharge of statutory functions. Sections 61(i) and 86(4) of the 2003 Act clearly  states that both  the  National  Electricity  Policy and the Tariff Policy will act as a guidance.  22.4  The   learned   senior   counsel   for   the   appellant­JSPL   reiterated that the Central Government’s power to introduce a substantive rule   defining   the   area   of   licence   cannot   be   traced   to   any provision under the statute. On the contrary, the area of supply has   to   be   prescribed   in   the   licence   issued   by   the   State Government   under   Sections   2(3),   14,   15   and   86(1)(d)   of   the 2003 Act to  each  and every  supplier. Therefore, Explanation  to Rule   3   is   without   authority   of   law.   In   this   behalf,   the   learned senior   counsel   for   the   appellant   placed   reliance   on   Bhaskar Shrachi   Alloys   Ltd.   v.   Damodar   Valley   Corporation   (2018) 8 SCC  281 ,   Kerala Samsthana  Chethu  Thozhilali  Union  v. State   of   Kerala   &   Ors.   (2006)   4   SCC   327   and Bharathidasan   University   &   Anr.   v.   All   India   Council   for Technical Education & Ors. (2001) 8 SCC 676 .   23 22.5  It   was   further   contended   that   in   the   instant   case,   the distribution   licence   was   granted   on   29.09.2005   and   the   same was   confirmed   by   the   Appellate   Authority   vide   order   dated 11.05.2006   in   Appeal   No.27   of   2006.   Therefore,   there   was   no occasion to challenge the   vires   of 2005 Rules. Even if the Rules have   not   been   specifically   challenged,   the   same   cannot   be applied if found to violate any provision.  22.6  It was submitted that if the Explanation to Rule 3 is applied to the   present   case   as   a   substantive   rule,   it   would   result   in impairment of vested/accrued rights of the appellant­JSPL and the consumers of Jindal Industrial Park. At the time of making a formal application on 15.09.2004, the 2005 Rules were not in existence.   The   appellant­JSPL   had   acted   bonafide,   in   terms   of concurrence/permission   of   the   State   Government   under   the repealed   1910   Act   and   also   under   the   present   2003   Act,   the same cannot be now made to suffer on account of delay in grant of   licence   and   introduction   of   the   2005   Rules.   The   learned senior counsel for the appellant stated that the same cannot be done in terms of various judgments passed by this Court  viz.  P. Mahendran   v.   State   of   Karnataka   (1990)   1   SCC   411 ,   A.A. Calton v. Director of Education (1983) 3 SCC 33   and   Gopal 24 Krushna   Rath   v.   M.A.A.   Baig   (dead)   by   LRs   (1999)   1   SCC 544 .   Placing   reliance   on   Federation   of   Indian   Mineral Industries   &   Ors.   v.   Union   of   India   &   Anr.   (2017)   16   SCC 186 ,   the   learned   senior   counsel   urged   that   a   subordinate legislation cannot be made to have a retrospective effect unless the   parent   statute,   expressly   or   by   necessary   implication authorizes it to do so. 22.7  The next limb of argument was that the exercise of power by the State   Government   in   allowing   the   appellant­JSPL   in   these appeals   to   proceed   with   supply   of   electricity   manifests   in   the form of the terms of the MoU dated 23.10.2002 as well as letters dated   29.01.2003   and   28.02.2004.   These   permissions   were   no less than a sanction contemplated under Section 28 of the 1910 Act and thus saved in terms of Section 6 of the General Clauses Act,   1897   and   Section   185   of   the   2003  Act.   In   this   regard,   the learned   senior   counsel   for   the   appellant­JSPL   banked   upon Hindustan Unilever Ltd. v. State of Madhya Pradesh (2020) 10   SCC   751   and   Gujarat   Electricity   Board   v.   Shantilal   R. Desai (1969) 1 SCR 580 .  22.8  It   was   further   submitted   that   on   the   basis   of   amendment   that came   into   effect   on   27.01.2004,   the   legislature   replaced   the 25 word  ‘including’  with   ‘relating   to’  in  sixth   proviso  to   Section  14 of   the   2003   Act.   The   word   ‘including’   makes   the   provision expansive   as   has   been   held   by   this   Court   in   the   cases   of   DAV College   Trust   and   Management   Society   &   Ors.   v.   Director of   Public   Instructions   &   Ors.   2019   (9)   SCC   185   and   C.I.T Andhra   Pradesh   v.   M/s.   Taj   Mahal   Hotel,   Secunderabad 1971 (3) SCC 550 . Further, the Parliament curtailed the power of the Central Government and by an  amendment removed the word   ‘including’   and   instead   used   the   term   ‘relating   to’.   For something   to   be   treated   as   ‘relating   to’   a   provision,   it   has   to established   that   ‘the   dominant   purpose   and   theme   of   the provision   is   one   and   one   only’   as   was   observed   in   the   case   of Madhav   Rao   Jivaji   Rao   Scindia   v.   Union   of   India   (1971)   1 SCC 85 .   Therefore, a restrictive meaning must be given to the sixth proviso.  22.9  Placing   reliance   on   Ramana   Dayaram   Shetty   v. International Airport Authority  of India  (1979)  3  SCC 489 , it was further urged that the appellant­JSPL has been supplying electricity   to   its   consumers   since   01.03.2004   and   has   taken regulatory/contractual/legal   steps   thereof   and   the   decision   to 26 deny   distribution   licence   is   detrimental   to   the   interest   of   the appellant­JSPL as well as the consumers.  23. The submissions of the learned senior counsel Sri Vaidyanathan for   the   appellant   in   Civil   Appeal   Nos.4104­4107   of   2008   are encapsulated as under: 23.1  The   appellant   herein   is   a   consumer   of   electricity   supplied   by JSPL   in   Jindal   Industrial   Park.   The   judgment   of   the   Appellate Tribunal   in   so   far   as   the   same   sets   aside   the   grant   of distribution  licence  by  the  Commission  without  appointing   any alternative   distribution   licence   is   ultra   vires   the   2003   Act   read with the 2005 Rules.  23.2  The   Appellate   Tribunal   failed   to   appreciate   the   scheme   of   the 2003 Act that does not permit the Commission or the Tribunal to cancel a distribution licence without hearing the consumers. The entire purpose and object of the 2003 Act was to liberalise the   generation,   transmission,   distribution   and   supply   of electricity   to   prevent   monopolies   from   demanding   heavy electrical   charges   from   consumers   and   open   access   was permitted   so   that   any   trader   or   distributor   could,   as   of   right, distribute and supply electricity to industries or consumers who demanded   electricity   through   the   particular   trader   or 27 distributor.   The   sixth   proviso   to   Section   14   of   the   2003   Act makes the aforesaid position even clearer by providing for more than one licensee distributing and supplying power in the same area. 23.3  The area of supply is defined under Section 2(3) of the 2003 Act and   nowhere,   the   Act   has   defined   the   area   of   supply   as restricted   to   mean   an   entire   district   or   an   entire   area   of   the municipality under Article 243Q of the Constitution of India.  23.4 The   Appellate   Tribunal   failed   to   note   that   CSEB   was   not operating in the Jindal Industrial Park and therefore cancelling the   distribution   licence   on   this   ground   was   incorrect.   CSEB itself   expressed   its   inability   to   supply   power   in   the   Jindal Industrial   Park   during   the   hearing   before   the   Appellate Tribunal. 23.5 Further,   Explanation   to   Rule   3   does   not   indicate   that   the second   licensee   must   have   a   minimum   area   of   supply   as construed   by   the   Appellate   Tribunal.   The   term   ‘same   area’ appearing in the Explanation states what should be the area for which the two licensees may be said to be operating ‘within the same   area’.   The   term  same   area  has  not  been  explained  in   the 2003   Act   or   in   the   2005   Rules   and   the   Explanation,   gives   the 28 meaning   that   the   overlapping   must   be   at   least   of   an   area comprised within a Municipal Corporation or a revenue district, etc.  23.6 The   Central   Government   in   making   rules   under   Section   14   of the 2003 Act has added an Explanation to Rule 3(2) of the 2005 Rules   by   which   it   has   restricted   the   concept   of   same   area   in terms of the sixth proviso to Section  14 of the 2003 Act to ‘the area comprising a municipal council or a municipal corporation as   defined   in   Article   243Q   of   the   Constitution   of   India   or   a revenue   district,   which   shall   be   the   minimum   area   of   supply. The   said   construction   is   fully   inconsistent   and   violative   of   the express provision of sixth proviso to Section 14 of the said 2003 Act and goes counter to the entire spirit, purpose and object of the 2003 Act. 23.7 The grant of distribution licence is an administrative function of the Commission and the Appellate Tribunal had no jurisdiction to   interfere   as   was   rightly   held   in   the   earlier   judgment   of   the Appellate Tribunal dated 11.05.2006. That under the 2003 Act, the Appellate Tribunal is neither empowered to grant licence nor to cancel the same.  23.8 By virtue of Section 19 of the 2003 Act, only the Commission is empowered   to   revoke   a   license,   that   too,   after   complying   with 29 the procedural safeguards therein and no such power has been conferred   upon   the   Appellate   Tribunal.   Further,   no   appeal   can lie from an executive order passed by the Commission.  23.9 There  are more  than  thirty  industries that have  been  set up  in Jindal   Industrial   Park   by   investing   more   than   Rs.600   crores. More   than   4000   direct   employees   are   provided   employment. Therefore, cancelling the said distribution licence is opposed to public policy.  23.10 Learned senior counsel, Sri C.S. Vaidyanathan appearing for the appellant   in   C.A.   Nos.   4104­4107   of   2008   contended   that   the said   appellant   was   one   of   the   consumers   of   electricity   being supplied   by   JSPL   and   on   account   of   the   cancellation   of   the licence, the appellant had been adversely affected and therefore the impugned judgment of  Appellate  Tribunal  may  be  set aside and the Order of the respondent No.1 may be given effect to. 24. The  submissions  of  the  learned  counsel for respondent No.1  in Civil Appeal Nos.3607­3610 of 2008 are summarised as under: 24.1  The term ‘within the same area’ appearing in the Explanation to Rule   3   of   the   2005   Rules   has   to   be   read   as   being   an   area comprising   of   a   Municipal   Council   or   a   Municipal   Corporation as   defined   in   Article   243(Q)   of   the   Constitution   of   India   or   a revenue   district.   The  said  Explanation   provides  for  a  minimum 30 area   of   supply   for   grant   of   a   parallel/   second   distribution license.   For   a   minimum   area   to   be   provided   as   a   qualifying condition for grant of distribution license, an interpretation that the   area   should   merely   fall   within   a   revenue   district   or   the municipal   council,   would   negate   the   very   provision   of   a minimum area as a qualifying criterion. Thus, the concept of a minimum   area   would   be   inherently   inconsistent   or contradictory   to   the   interpretation   that   the   area   needs   to   fall within and not equivalent to the area comprised of a municipal corporation or a revenue district.  24.2  A  distribution   licensee   has  a  universal   supply   obligation  under Section   43   of   the   2003   Act,   i.e.,   to   supply   electricity   to   any person   requiring   the   same   within   the   area   of   its   operation.   It was submitted that Para 5.4.7 of the National Electricity  Policy makes   clear   the   intention   of   Government   of   India   on   the minimum   area   to   be   provided   for   grant   of   a   second/parallel distribution   license.   The   purpose   of   prescription   of   minimum area   as   comprising   of   a   municipal   corporation/council   or   a revenue district is that there would be a mix of all categories of consumers   within   the   said   area.   Thus,   the   second   distribution licensee  would also  be  under  an  obligation to  supply  electricity to all consumers within such area, and not only to high paying 31 consumers.   Hence,   cherry   picking   of   the   consumers   has   to   be avoided and  therefore the  Government of India thought it fit to prescribe   a   minimum   area   for   which   a   second   distribution licence can be granted. 24.3  Thus,   the   minimum   area   condition   specified   in   Explanation   to Rule 3  needs to  be fulfilled for grant of the second  distribution license. The said distribution licence is neither co­terminus with the  existence  of  the  revenue   district nor  would   the   distribution licence   be   amended,   revoked   or   in   any   manner   affected   by delimitation   or   consolidation   of   revenue   districts.   Any subsequent   change   to   the   area   on   account   of   consolidation   of revenue   district   etc.   would   not   affect   the   area   for   which   the distribution   licence   has   been   granted   which   is   the   area   of minimum supply.  24.4  That   the   cancellation   of   licence   granted   by   the   State Commission   was   not   proper   in   the   instant   case   as   the   State Commission,   after   considering   the   entire   factual   situation   and while   making   an   exception,   has   already   directed   that   JSPL would   be   required   to   supply   electricity   to   two   villages,   namely, Tumdih and Punjipathra. 32 24.5  It was therefore  contended that the Appellate Tribunal  was  not right in setting aside the order of the Commission.    25. The  submissions  of  the  learned  counsel for respondent No.2  in Civil Appeal Nos.3607­3610 of 2008 are encapsulated as follows:  25.1  That the National Electricity Policy framed by the Government of India,   Ministry   of   Power,   under   Section   3   of   the   2003   Act stipulates   that   the   area   of   supply   under   a   distribution   licence has   necessarily   to   be   a   minimum   area   comprising   a   revenue district,   a   municipal   council   for   a   smaller   urban   area   or   a municipal   corporation   for   a   larger   urban   area.   By   virtue   of Section   86(4)   of   the   2003   Act,   the   State   Commission   is statutorily   bound   to   be   guided   by   the   said   National   Electricity Policy. Placing reliance on the judgment of this Court in  Energy Watchdog   v.   Central   Electricity   Regulatory   Commission and   Others   (2017)   14   SCC   80 ,   the   learned   counsel   for respondent No.2 submitted that in the context of Tariff Policy, a tariff policy issued under Section 3 of the 2003 Act has the force of   law.   Similarly,   the   aforesaid   provision   in   National   Electricity Policy was statutorily embodied in the 2005 Rules.  33 25.2  Further,   a   combined   reading   of   the   above   provisions   of   the Electricity   Act,   2003,   the   National   Electricity   Policy   and   2005 Rules, the legal position that emerges is that the ‘minimum area of supply’ for grant of a distribution licence has to comprise the entire area of a municipal council or a municipal corporation or a   revenue   district.   No   distribution   licence   can   be   granted   for   a lesser   area   even   though   such   lesser   area   forms   a   part   of   the municipal   council   or   a   municipal   corporation   or   a   revenue district.  25.3  The interpretation that it can be ‘any area’ which falls within a municipal   council   or   a   municipal   corporation   or   a   revenue district   would   defeat   the   very   object   sought   to   be   achieved   by the   legislature   by   providing   for   universal   supply   obligation   of the distribution licence to supply electricity in its area of supply read   with   Explanation   3   of   2005   Rules.   Such   interpretation would render the Explanation nugatory and redundant and it is a   settled   principle   of   interpretation   that   redundancy   cannot   be attributed to the legislature. Reliance in this regard was placed on   the   judgment   in   the   case   of   Thampanoor   Ravi   v. Charupara Ravi (1999) 8 SCC 74 . 34 25.4  The condition of minimum area of supply as mandated by sixth proviso to  Section  14  of  the 2003 Act read with  Explanation  to Rule  3(2)  of  the   2005   Rules  is  integral   to  ‘fair   competition’  and ‘level playing field’. The same is necessary to fulfill the statutory obligations   of   universal   supply   stipulated   under   Section   43   of the   2003   Act.   Further,   in   the   regime   of   multiple   licenses introduced under the 2003 Act, insistence upon minimum area of   supply   prevents   any   form   of   cherry   picking   of   high   end­ consumers only in a self­chosen area of supply as in the present case. 25.5  While   relying   on   the   judgment   of   this   Court   in   Peerless General Finance   &  Investment   Co.  Ltd.   v.   Reserve  Bank  of India   (1992)   2   SCC   343   and   Chief   Forest   Conservator (Wildlife)   &   Ors.   v.   Nisar   Khan   (2003)   4   SCC   595 ,   it   was urged   that   the   Explanation   to   Rule   3   of   the   2005   Rules   was enacted   so   as   to   effectuate   the   working   of   the   2003   Act   and   is therefore   a   part   of   the   said   Act.   Thus,   the   requirement   of minimum   area   of   supply   for   grant   of   distribution   licence   is   an integral part of the scheme of grant of distribution licence under the 2003 Act read with 2005 Rules. 35 25.6  Therefore,   in   light   of   the   aforesaid   submission,   JSPL   was   not entitled to a licence under Section 14 of the 2003 Act as it does not satisfy the condition of ‘minimum area of supply’.  25.7  The   Commission,   while   granting   license,   vide   order   dated 29.09.2005   was   well­aware   that   the   appellant   JSPL   did   not satisfy   the   requirement   of   the   ‘minimum   area   of   supply’   as specified in the Explanation to Rule 3 and was not in a position to fulfill its statutory duty/universal obligation under Section 43 of   the   2003   Act.   Therefore,   the   Commission   imposed   a   special condition   on   the   appellant   by   granting   distribution   licence   to JSPL for two villages namely Tumdih and Punjipathra of Tehsil Gharghoda,   District   Raigarh   and   remaining   area   of   these   two villages.   Even   the   said   special   condition   imposed   does   not amount to compliance of the condition regarding ‘minimum area of   supply’   for   grant   of   a   second   licence   as   mandated   in   the Explanation to Rule 3(2). 25.8  The   appellant   was   duty   bound   by   the   special   condition   in   the order granting distribution licence to provide supply of power to consumers of the aforesaid two villages. However, the appellant­ JSPL has been making huge profits by supplying electricity only to   twenty­five   industries   in   the   Jindal   Industrial   Park   and   has 36 completely   failed   to   fulfill   its   obligation   to   supply   power   to   two villages   namely   Tumdih   and   Punjigraha   of   Tehsil   Gharghoda, District Raigarh. 25.9  Due to this gross and flagrant violation by the appellant­JSPL of the   special   condition   imposed   by   the   Commission,   the Distribution   Company   i.e.,   the   Chhattisgarh   State   Power Distribution  Company   Limited  has   been   deprived   of  revenue  to the extent of Crores of rupees per month. Thus, keeping in view the   above,   the   licence   granted   needs   to   be   quashed   on   this ground too. 25.10   The   appellant’s   contention   that   the   2005   Rules   were   not   in existence at the time of filing  of the application for distribution licence by the appellant­JSPL and that the grant of such licence cannot   be   faulted   with   on   the   ground   of   violation   of   Rule,   is highly misconceived, since, it is a settled position of law that the Authority is required to apply the Rules and legal provisions in force   on   the   date   when   the   application   is   considered.   Further, the argument of the appellant­JSPL that the Explanation is only in   the  nature   of   a  guideline  is  also   devoid   of   any   merit.  In   this regard,   the   counsel   for   respondent   No.2   placed   reliance   on   the following judgment passed by this Court in  Howrah Municipal 37 Corporation   and   Ors.   v.   Ganges   Rope   Co.   Ltd.   and   Ors. (2004) 1 SCC 663 ,  Union of India and Ors. v.   Indian Charge Chrome and Anr. (1999) 7 SCC 314 ,   M/s. Hiralal Rattanlal etc. etc. v. State of U.P. and Anr. etc. etc. (1973) 1 SCC 216 and   Dattatraya   Govind   Mahajan   v.   State   of   Maharashtra (1977) 2 SCC 548 .  25.11 Explanation to Rule 3 of the 2005 Rules cannot be said to have no   authority   of   law.   The   2005   Rules   have   been   enacted   in exercise of power under Section 176(1) and Section 176(2)(b) of the   2003   Act.   Further   since   the   appellant­JSPL   has   not   even challenged   the   vires   of   the   2005   Rules,   the   appellant­JSPL   is estopped from raising the contention that Explanation to Rule 3 of the 2005 Rules has no authority of law. 25.12 The contention that the appellant­JSPL acted  bonafide  in terms of   the   concurrence/permission   of   the   State   Government   as   the same   are   saved   under   Section   6   of   the   General   Clauses   Act, 1897   as   also   Section   185   of   the   2003   Act  is   also   misconceived and untenable. The counsel for respondent No.2 urged that the Appellate   Tribunal   in   the   impugned   judgment   rightly   pointed out that all the permissions given by the State Government and other   authorities   were   specifically   made   subject   to   and 38 conditional   upon   the   licence   being   granted   by   the   Commission under   the   2003   Act.   It   is,   therefore,   incorrect   for   the   appellant to   rely   on   the   permissions/concurrences   given   by   the   State Government   since   the   appellant   does   not   satisfy   the requirement   of   minimum   area   of   supply   as   mandated   under Explanation to Rule 3 of 2005 Rules.  25.13 The submission of the appellant­JSPL that the sixth proviso to Section   14   has   been   amended   to   narrow   down   the   scope   of Rule­making power is also misconceived. The substitution of the word   ‘relating   to’   in   place   of   the   word   ‘including’   does   not amount   to   restricting   the   scope   of   the   rule­making   power.   The term  ‘relating to’ is of wide amplitude and cannot be restrictive in any manner. 25.14   Further,   the   submission   of   appellant   that   the   grant   of distribution licence was in public interest is devoid of any merit since the appellant has only been furthering its own interest. 25.15   To   sum   up,   the   counsel   for   respondent   No.2   strenuously contended that the ‘minimum area of supply’ as provided in the Explanation   to   Rule   3   of   2005   Rules   is   a   mandatory requirement   for   grant   of   second   or   subsequent   distribution licence in the area of supply of an existing distribution  license. 39 It   was   thus   contended   by   respondent   No.2   that   the   Tribunal was   correct   in   setting   aside   the   order   granting   licence   to   the appellant. 26. Having   heard   learned   senior   counsel   and   counsel   for   the respective parties, it is noted that the appellants in both the appeals are   challenging   the   order   dated   07.05.2008   whereby   the   Appellate Tribunal allowed the appeals filed by the respondents herein and set­ aside the order passed by the Commission dated 29.05.2005, thereby, canceling   the   distribution   licence   granted   in   favour   of   the   appellant for   supply   of   power   by   the   appellant   from   its   captive   power   plant   to the industrial units in Jindal Industrial Park. 27. Before   delving   further   upon   the   various   issues   in   the   present matter,   we   shall   analyse   relevant   provisions   of   the   2003   Act. The 2003 Act, came into force on 10.06.2003 insofar as Sections 1 to 120 and Sections 122 to 185 are concerned. The Preamble of the 2003 Act states   that   it   has   been   enacted   to   consolidate   the   laws   relating   to generation,   transmission,   distribution,   trading   and   use   of   electricity and   generally   for   taking   measures   conducive   to   development   of electricity industry, promoting competition therein, protecting interest of   consumers   and   supply   of   electricity   to   all   areas,   rationalization   of electricity   tariff,   ensuring   transparent   policies   regarding   subsidies, promotion   of   efficient   and   environmentally   benign   policies, 40 constitution of Central Electricity Authority, Regulatory Commissions and   establishment   of   Appellate   Tribunal   and   for   matters   connected therewith or incidental thereto. 28.   Section   2   of   the   2003   Act   is   the   definition   clause   and   the relevant   definitions   for   the   purposes   of   the   present   cases   read   as under: “ Section   2.   (Definitions):   ­­­   In   this Act,   unless   the   context   otherwise requires, ­­                      x x x x x x x x x  (3)   "area   of   supply”   means   the   area within   which   a   distribution   licensee   is authorised   by   his   licence   to   supply electricity;  4) "Appropriate Commission” means the Central Regulatory Commission referred to in sub­Section (1) of Section 76 or the State   Regulatory   Commission   referred to   in   Section   82   or   the   Joint Commission   referred   to   in   Section   83, as the case may be; xxxxxx  (38)   “licence”   means   a   licence   granted under Section 14;  (39) “licensee” means a person who has been   granted   a   licence   under   Section 14;    xxxxxxxx (41)   “local   authority”   means   any   Nagar Panchayat,   Municipal   Council, Municipal   Corporation,   Panchayat constituted   at   the   village,   intermediate 41 and   district   levels,   Body   of   Port Commissioners   or   other   authority legally   entitled   to,   or   entrusted   by   the Union   or   any   State   Government   with, the   control   or   management   of   any   area or local fund;                    xxxxxxxx (64)   "State   Commission"   means   the State Electricity Regulatory Commission constituted   under   sub­Section   (1)   of Section   82   and   includes   a   Joint Commission   constituted   under   sub­ Section (1) of Section 83;” 29. Part  II of the 2003 Act deals with National Electricity Policy and Plan.   In   compliance   with   section   3   of   the   2003   Act,   the   Central Government   has   notified   the   National   Electricity   Policy   dated   12 th February,   2005,   the   relevant   portions   of   which   are   extracted   as under:   “1.0 INTRODUCTION X.X.X. 1.5   Electricity   industry   is   capital­intensive having   long   gestation   period.   Resources   of power   generation   are   unevenly   dispersed across  the  country.  Electricity   is  a  commodity that   can   not   be   stored   in   the   grid   where demand   and   supply   have   to   be   continuously balanced.   The   widely   distributed   and   rapidly increasing   demand   requirements   of   the country   need   to   be   met   in   an   optimum manner. 42 1.6   Electricity   Act,   2003   provides   an   enabling framework   for   accelerated   and   more   efficient development   of   the   power   sector.   The   Act seeks   to   encourage   competition   with appropriate   regulatory   intervention. Competition   is   expected   to   yield   efficiency gains   and   in   turn   result   in   availability   of quality   supply   of   electricity   to   consumers   at competitive rates. 1.7   Section   3   (1)   of   the   Electricity   Act   2003 requires the Central Government to formulate, inter   alia ,   the   National   Electricity   Policy   in consultation with Central Electricity Authority (CEA) and State Governments. The provision is quoted below: "The Central Government shall, from time   to   time,   prepare   the   National Electricity Policy and tariff policy, in consultation   with   the   State Governments   and   the   Authority   for development   of   the   power   system based   on   optimal   utilization   of resources such as coal, natural gas, nuclear   substances   or   materials, hydro   and   renewable   sources   of energy". Section   3   (3)   of   the   Act   enables   the   Central Government   to   review   or   revise   the   National Electricity Policy from time to time. 1.8   The   National   Electricity   Policy   aims   at laying   guidelines   for   accelerated   development of   the   power   sector,   providing   supply   of electricity  to  all  areas and  protecting  interests 43 of   consumers   and   other   stakeholders   keeping in   view   availability   of   energy   resources, technology available to exploit these resources, economics   of   generation   using   different resources, and energy security issues. X.X.X. 5.4 DISTRIBUTION X.X.X. 5.4.7   One   of   the   key   provisions   of   the   Act   on competition   in   distribution   is   the   concept   of multiple   licensees   in   the   same   area   of   supply through   their   independent   distribution systems.   State   Governments   have   full flexibility   in   carving   out   distribution   zones while   restructuring   the   Government   utilities. For   grant   of   second   and   subsequent distribution   licence   within   the   area   of   an incumbent   distribution   licensee,   a   revenue district,   a   Municipal   Council   for   a   smaller urban   area   or   a   Municipal   Corporation   for   a larger   urban   area   as   defined   in   the   Article 243(Q)   of   Constitution   of   India   (74 th Amendment)   may   be   considered   as   the minimum   area.   The   Government   of   India would   notify   within   three   months,   the requirements   for   compliance   by   applicant   for second and subsequent distribution licence as envisaged in Section 14 of the Act. With a view to provide benefits of competition to all section of   consumers,   the   second   and   subsequent licensee for distribution in the same area shall have   obligation   to   supply   to   all   consumers   in accordance with provisions of section 43 of the Electricity   Act,   2003.   The   SERCs   are   required 44 to   regulate   the   tariff   including   connection charges   to   be   recovered   by   a   distribution licensee   under   the   provisions   of   the   Act.   This will   ensure   that   second   distribution   licensee does   not   resort   to   cherry   picking   by demanding   unreasonable   connection   charges from consumers.” 30. Part   III   deals   with   generation   of   electricity.   Part   IV   of   the   2003 Act is of relevance to these cases as it concerns licensing. Section 12 states   that   no   person   shall   (a)   transmit   electricity;   or   (b)   distribute electricity;   or   (c)   undertake   trading   in   electricity,   unless   he   is authorised to do so by a licence issued under Section 14, or is exempt under   Section   13.   The   power   to   exempt   is   prescribed   in   Section   13. The grant of licence is as per Section 14 and the procedure for grant of   licence   is   dealt   with   in   Section   15   while   the   conditions   of   licence are   in   terms   of   Section   16.   Section   18   of   the   said   Act   speaks   of Amendment   of   licence   while   Section   19   concerns   revocation   of licence. 31. Section   14   of   the   2003   Act   which   deals   with   grant   of   licence reads as under: 14.   Grant   of   licence­   The   Appropriate Commission may, on an application made to it   under   Section   15,   grant   a   licence   to   any person –  (a)   to   transmit   electricity   as   a   transmission licensee; or  45 (b)   to   distribute   electricity   as   a   distribution licensee; or  (c)   to   undertake   trading   in   electricity   as   an electricity trader,  in   any   area   as   may   be   specified   in   the licence:  Provided   that   any   person   engaged   in   the business   of   transmission   or   supply   of electricity   under   the   provisions   of   the repealed   laws   or   any   Act   specified   in   the Schedule   on   or   before   the   appointed   date shall   be  deemed  to   be   a  licensee   under  this Act   for   such   period   as   may   be   stipulated   in the licence, clearance or approval granted to him   under   the   repealed   laws   or   such   Act specified in the Schedule, and the provisions of the repealed laws or such Act specified in the Schedule in respect of such licence shall apply for a period of one year from the date of commencement of this Act or such earlier period as may be specified, at the request of the licensee, by the Appropriate Commission and   thereafter   the   provisions   of   this   Act shall apply to such business:   Provided   further   that   the   Central Transmission   Utility   or   the   State Transmission Utility shall be deemed to be a transmission licensee under this Act: Provided   also   that   in   case   an   Appropriate Government   transmits   electricity   or distributes   electricity   or   undertakes   trading in   electricity,   whether   before   or   after   the commencement   of   this   Act,   such Government   shall   be   deemed   to   be   a licensee   under   this   Act,   but   shall   not   be required to obtain a licence under this Act: Provided   also   that   the   Damodar   Valley Corporation,   established   under   sub­Section (1)   of   Section   3   of   the   Damodar   Valley 46 Corporation Act, 1948, (14 of 1948), shall be deemed   to   be   a   licensee   under   this   Act   but shall   not   be   required   to   obtain   a   licence under   this   Act   and   the   provisions   of   the Damodar Valley Corporation Act, 1948, in so far   as   they   are   not   inconsistent   with   the provisions   of   this   Act,   shall   continue   to apply to that Corporation: Provided also that the Government company or the company referred to in sub­Section (2) of   Section   131   of   this   Act   and   the   company or   companies   created   in   pursuance   of   the Acts   specified   in   the   Schedule,   shall   be deemed to be a licensee under this Act:  Provided   also   that   the   Appropriate Commission   may   grant   a   licence   to   two   or more   persons   for   distribution   of   electricity through   their   own   distribution   system within   the   same   area,   subject   to   the conditions   that   the   applicant   for   grant   of licence   within   the   same   area   shall,   without prejudice   to   the   other   conditions   or requirements   under   this   Act,   comply   with the   additional   requirements   relating   to   the capital  adequacy,   credit­worthiness,   or  code of   conduct   as   may   be   prescribed   by   the Central Government, and no such applicant, who   complies   with   all   the   requirements   for grant   of   licence,   shall   be   refused   grant   of licence   on   the   ground   that   there   already exists   a   licensee   in   the   same   area   for   the same purpose:  Provided   also   that   in   a   case   where   a distribution   licensee   proposes   to   undertake distribution of electricity for a specified area within   his   area   of   supply   through   another person, that person shall  not be required to obtain   any   separate   licence   from   the concerned   State   Commission   and   such distribution licensee shall be responsible for 47 distribution   of   electricity   in   his   area   of supply:  Provided also that where a person intends to generate and distribute electricity in a rural area to be notified by the State Government, such person shall not require any licence for such   generation   and   distribution   of electricity,   but   he   shall   comply   with   the measures   which   may   be   specified   by   the Authority under Section 53:  Provided   also   that   a   distribution   licensee shall   not   require   a   licence   to   undertake trading in electricity. 32. On  a   reading   of  Section  14 of the  2003  Act, it is clear  that the appropriate   Commission   may,   on   an   application   made   to   it   under Section 15 grant a licence to any person (a) to transmit electricity as a transmission licensee; or (b) to distribute  electricity  as a distribution licensee;   or   (c)   to   undertake   trading   in   electricity   as   an   electricity trader, in any area as may be specified in the licence. 33. The first   three   provisos to Section 14 of the 2003 Act are in the nature   of   saving   clauses.   The   fourth   and   fifth   provisions   are   not relevant   to   these   cases.   The   sixth   proviso   which   is   under consideration   states   that   the   appropriate   Commission   may   grant   a licence   to   two   or   more   persons   for   distribution   of   electricity   through their   own   distribution   system   within   the   same   area,   subject   to   the conditions   that   the   applicant   for   grant   of   licence   within   the   same area,   shall,   without  prejudice   to   the  other   conditions   or  requirement 48 under the Act comply with the additional requirements relating to the capital   adequacy,   creditworthiness,   or   code   of   conduct   as   may   be prescribed   by   the   Central   Government,   and   no   such   applicant,   who complies   with   all   the   requirements   for   grant   of   licence,   shall   be refused   grant   of   licence   on   the   ground   that   there   already   exists   a licensee in the same area for the same purpose. 34.   The   Central   Government had enunciated the 2005 Rules w.e.f. 23.03.2005 as per Section 176 of the 2003 Act. Rule 3 is relevant for the purpose of these cases is extracted as under: 3. Requirements of capital adequacy and creditworthiness.—   (1)   The   Appropriate Commission   shall,   upon   receipt   of   an application   for   grant   of   licence   for distribution of electricity under sub­Section (1)   of   Section   15   of   the   Electricity   Act, 2003,   decide   the   requirement   of   capital investment   for   distribution   network   after hearing   the   applicant   and   keeping   in   view the   size   of   the   area   of   supply   and   the service obligation within that area in terms of Section 43. (2)   The   applicant   for   grant   of   licence   shall be   required   to   satisfy   the   Appropriate Commission  that on  a norm   of  30%  equity on cost of investment as determined under sub­rule (1), he including the promoters, in case  the  applicant  is   a  company,  would   be in   a   position   to   make   available   resources for   such   equity   of   the   project   on   the   basis of   the   networth   and   generation   of   internal resources   of   his   business   including   of promoters   in   the   preceding   three   years 49 after   excluding   his   other   committed investments.  Explanation—For   the   grant   of   a   licence   for distribution   of   electricity   within   the   same area in terms of sixth proviso to Section 14 of   the   Act,   the   area   falling   within   a Municipal   Council   or   a   Municipal Corporation as defined in the article 243(Q) of   the   Constitution   of   India   or   a   revenue district   shall   be   the   minimum   area   of supply.   35. The   controversy   in   these   cases   surrounds   the   interpretation   to be   given   to   the   Explanation   to   Rule   3.   As   already   noted,   the   2005 Rules, under consideration have been prescribed having regard to the sixth   proviso   to   Section   14   of   the   Act.   The   said   proviso   would   apply only   when   the   appropriate   Commission   considers   it   necessary   to grant   a   licence   to   two   or   more   persons   for   distribution   of   electricity through their own distribution system within the same area, in which case,   there   are   certain   additional   requirements   which   the   applicant must   fulfil   relating   to   capital   adequacy,   creditworthiness   or   code   of conduct. It is only with regard to the aforesaid three aspects that the 2005 Rules have been prescribed.  36. In   response  to   the  arguments   of   learned   senior  counsel   for   the appellants,   the   contention   of   respondent   No.2   herein   is   that   the appellant­JSPL   does   not   fulfil   the   condition   mentioned   in   the Explanation to Rule 3 inasmuch as the said appellant does not fulfil 50 the   condition   of   minimum   area   of   supply   as   the   area   that   the   said appellant   is   supplying,   is   not   for   an   entire   Municipal   Council   or   a Municipal   Corporation   or   a   Revenue   District.   The   area   of   supply   as per the licence of the appellant­JSPL is for the area comprised in the industrial park set up by the appellant and for two other villages only. Hence, the licence issued to the said appellant is vitiated as the area of   supply   prescribed   in   the   licence   does   not   conform   to   the Explanation to Rule 3 of the 2005 Rules. 37. In   order   to   answer   the   aforesaid   contention,   it   would   be necessary   to   consider   the   sixth   proviso   to   Rule   14   in   light   of   the definition   of   ‘area   of   supply’   and   the   Explanation   to   Rule   3   of   the 2005   Rules.   On   a   conjoint   reading   of   the   same,   it   is   noted   that   the sixth   proviso   to   Section   14   applies   to   a   situation   where   the appropriate Commission may grant a licence to   two or more persons for   distribution   of   electricity   through   their   own   distribution   system within   the   same   area   subject   to   the   applicant­JSPL   complying   with the   additional   requirements.   Therefore,   it   is   clear   that   within   the same   area ,   there   could   be   two   or   more   persons   for   distribution   of electricity. As to what is the area within which there could be grant of licence to two or more persons is concerned under the sixth proviso to Section   14,   the   Explanation   to   Rule   3   prescribes   the   area   falling within   a   Municipal   Council   or   a   Municipal   Corporation   as   defined 51 under Article 243 (Q) of the Constitution of India or Revenue District. The   area   of   supply   authorised   by   the   Appropriate   Commission   shall be  the minimum area of supply .   38. The ‘ area   of supply’ is defined under sub­section 3 of Section 2 to mean that  area within which  the distribution licensee  is authorised by   his   licence   to   supply   electricity.   This   ‘area   of   supply’   must   fall ‘within’   a   Municipal   Council   or   a   Municipal   Corporation   as   defined under   Article   243   (Q)   of   the   Constitution   of   India   or   a   Revenue District.   That   means   that   the   ‘area   of   supply’   must   fall   ‘within’   the local authority of a Municipal Council or a Municipal Corporation as defined   in   sub­section   41   of   Section   2   of   the   Act   or   a   Revenue District, as the case may be, and  within which area of supply , licence is granted for distribution of electricity. Therefore, the expression area in   the   sixth   proviso   of   Section   14   is   explained   as   the   ‘area   falling within’   a   Municipal   Council   or   a   Municipal   Corporation   as   defined under   Article   243   (Q)   of   the   Constitution   of   India   or   a   Revenue District  which   shall   be  the   ‘area   of   supply’.   As   already   noted,   within such   area,   there   could   be   two   or   more   persons   who   are   granted   a licence   to   distribute   electricity   which   is   in   terms   of   the   provision granting license. The ‘area within which they are authorised to supply electricity’ is the ‘area of supply’ and such ‘area of supply’ in respect 52 of which authorisation is granted under the licence is the “minimum area of supply”.  39. Therefore ,  when  two or more persons are granted licence within an area forming a Municipal Council or a Municipal Corporation or a Revenue   District,   the   authorisation   to   supply   electricity   granted   to   a distribution   licensee   within   the   aforesaid   area   is   the   actual   area   of supply   and   the   actual   area   of   supply   in   respect   of   which   the authorisation is granted under the licence is called the  minimum area of supply . 40. Thus,   on   a   conjoint   reading   of   the   aforesaid   provisions,   it   is clear   that   the   ‘minimum   area   of   supply”   would   fall   ‘within   the   area’ which   is   comprising   of   a   Municipal   Council   or   a   Municipal Corporation   or   a   Revenue   District   but   it   does   not   imply   that   the licence to supply electricity for an area or an ‘area of supply which is the   ‘minimum   area   of   supply’   must   extend   to   the   ‘ entire   area   falling within ’ a Municipal Council or a Municipal Corporation or a Revenue District. 41. But  if  the interpretation as suggested by the respondent No.2 is to   be   accepted,   then   the   expression   ‘area   falling   within’   in   the Explanation   would   become   otiose   or   redundant.   The   object   of providing   a   Municipal   Council   or   a   Municipal   Corporation   or   a Revenue   District   as   an   area   is   to   provide   a   standard   area,   within 53 which   area,   two   or   more   persons   could   distribute   electricity.   It   does not   mean   that   the   licensee   must   distribute   electricity   in   the   entire standard   area.   The   words   used   are   ‘the   area   falling   within’   a Municipal  Council or a Municipal  Corporation  or a Revenue District. The   same   does   not   mean   that   the   area   comprising   of   or   an   area equivalent   to   a   Municipal   Council   or   a   Municipal   Corporation   or   a Revenue   District.   It   is   only   in   an   ‘area   falling   within’   a   Municipal Council or a Municipal Corporation or a Revenue District that two or more   persons   could   be   granted   licence   for   distribution   of   electricity which   interpretation   is   supported   by   the   use   of   the   expressions ‘within the same area’ used twice in the sixth proviso to Section 14 of the 2003 Act. Also, the use of the expression ‘within the same area’ in the sixth proviso as well as in the Explanation to Rule 3 have to carry the same meaning.   42. Moreover ,   the   expression   ‘within   the   same   area’   in   the   sixth proviso   to   Section   14   of   the   2003   Act   and   the   Explanation   is analogous   to   the   expression   ‘the   area   falling   within’   a   Municipal Council   or   a   Municipal   Corporation   or   a   Revenue   District   in   the Explanation. Thus, the expression ‘within the same area’ cannot refer to   the   entire   Municipal   Council   or   a   Municipal   Corporation   or   a Revenue District but ‘the area falling within’ a Municipal Council or a Municipal   Corporation   or   a   Revenue   District   in   respect   of   which   a 54 distribution licensee is authorised by its licence to supply electricity. Therefore,   by   the   aforesaid   interpretation   it   is   held   that   the authorised ‘area of supply’ shall be ‘the minimum area of supply’. 43. Hence,   the   contention   of   respondent   No.2   that   the   ‘minimum area   of   supply’   must   comprise   of   the   ‘entire’   Municipal   Council   or   a Municipal   Corporation   or   a   Revenue   District   is   not   correct.   The argument   in   the   instant   case   is   that   the   appellant­JSPL,   not complying with the prescription in Explanation to Rule 3 of the 2005 Rules   as   per   the   terms   of   the   licence   cannot   be   permitted   to   supply electricity   and   therefore,   the   licence   was   rightly   cancelled   by   the Appellate Tribunal also cannot be accepted. 44. On   the   other   hand,   on   a   reading   of   the   licence   granted   to   the appellant,   it   is   clear   that   the   respondent   No.1   was   conscious   of   the fact that  it  was  granting  licence  to  the appellant­JSPL  having regard to the fact that the said appellant had established an industrial park for which it had the responsibility for distribution of electricity and in addition,   two   more   villages   were   added   to   the   area   comprised   in   the industrial park for the purpose of distribution of electricity. The area in respect of which the licence was granted and thereby authorisation provided   to   supply   electricity   is   the   minimum   area   of   supply.   The ‘area   of   supply’   is   ‘an   area   falling   within ’   a   Municipal   Council   or   a Municipal Corporation or a Revenue District and in the instant case, 55 it  is  a  Revenue  District.   Since,   the   ‘area  of   supply’  authorised   in   the licence   granted   to   the   appellant­JSPL   in   the   instant   case   is   the ‘minimum   area   of   supply’,   the   said   appellant   is   bound   to   supply electricity  in the said area of  supply.  The licensee cannot resile from the   condition   of   supplying   electricity   as   per   the   authorisation   of   the area of supply indicated in the license. This would also mean that the licensee   cannot   supply   electricity   in   an   area   beyond   the   area   of supply authorised under the license. This is because in respect of an area   falling   within   a   Municipal   Council   or   a   Municipal   Corporation or a Revenue District, there could be two or more persons who could be granted licence and authorisation to distribute electricity in terms of the respective area of supply specified. 45. In view of the aforesaid interpretation, we find no substance in the   contentions   advanced   on   behalf   of   the   respondent   No.2.   On   the other hand, on a reading of the order passed by the respondent No.1­ Commission  in C.A.  Nos.  3607­3610  of  2008, we  find that there has been   an   application   of   mind   to   the   licence   that   was   granted   to   the appellant for distribution of the electricity. 46. In   view   of   the   aforesaid   discussion,   we   find   that   the   Appellate Tribunal was not right in cancelling/setting aside the licence granted to the appellant­JSPL and hence, the impugned judgment is liable to be set aside. 56 47. In   the   result,   the   appeals   are   allowed   and   the   impugned common judgment of the Appellate Tribunal is hereby set aside. 48. Consequently, pending applications stand disposed by reserving liberty   to   the   applicants   seeking   impleadment   to   seek   remedies   in accordance with law, if so advised. 49. Parties to bear their respective costs. ..………….……………J.  (AJAY RASTOGI)     ..………….……………J.  (B.V. NAGARATHNA)   NEW DELHI; 29 th  September, 2022. 57