/2022 INSC 0933/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO(S). 4324 OF 2015 BSES RAJDHANI POWER LTD.  …APPELLANT(S)  VERSUS DELHI ELECTRICITY  REGULATORY COMMISSION …RESPONDENT(S) WITH CIVIL APPEAL NO(S). 4323 OF 2015 BSES YAMUNA POWER LTD.  …APPELLANT(S)  VERSUS DELHI ELECTRICITY  REGULATORY COMMISSION …RESPONDENT(S) J U D G M E N T S. ABDUL NAZEER, J. 1. These   two   appeals   have   been   filed   by   BSES   Rajdhani   Power Ltd.   (C.A.   No.4324   of   2015)   and   BSES   Yamuna   Power   Ltd.   (C.A. 1 No.4323 of 2015) (hereinafter referred to as ‘Appellants’) challenging certain findings of the Appellate Tribunal for  Electricity, New Delhi (‘APTEL’)   in   the   common   judgment   and   order   dated   28.11.2014 (‘Impugned Order’) passed in Appeal Nos.61 and 62 of 2012 (‘Tariff Appeals’).  The Tariff Appeals were filed by the appellants before the APTEL   challenging   certain   findings   of   the   Delhi   Electricity Regulatory   Commission   (‘DERC’)   in   the   Tariff   Order   dated 26.08.2012   for   Truing   Up   of   financials   for   FY   2008­09   and   FY 2009­10   and   Aggregate   Revenue   Requirement   (‘ARR’)   for   FY   2011­ 12.     DERC   has   also   filed   appeals   (C.A.   Nos.8660­61   of   2015) challenging certain findings in the common impugned order and the said appeals will be heard and decided separately. 2. The Appellants are Distribution Licensees (“Discoms”) in terms of Section 2(17) of the Electricity Act, 2003 (‘2003 Act’). The primary function   of   a   Discom   is   to   give   supply   to   any   premises   upon   an application   being   made   by   a   consumer   in   compliance   with   the applicable   laws,   including   paying   requisite   charges,   except   where prevented by force majeure conditions like cyclones or floods. 2 3. The   Appellants   purchase   90%   to   95%   of   the   power   from Central   and   State   Generating   Companies.   Tariff   of   Central Generating   Stations   is   determined   by   the   Central   Electricity Regulatory Commission (‘CERC’) and, therefore, the Appellants have no   control   over   the   tariff   to   be   paid   to   the   Central   Generating Stations.   Simultaneously,   the   tariff   for   the   State   Generating Companies is determined by the State Regulator i.e. DERC. 4. It   is   the   case   of   the   Appellants   that   since   privatization,   the ARR   determined   by   the   DERC   was   not   even   sufficient   to   meet   the actual   power   purchase   cost   which   has   led   to   creation   of   a   huge revenue   gap.   It   is   also   contended   that   the   DERC   in   repeated disregard   to   its   statutory   regulations   and   its   own   statutory   advice has refused to make periodic increase in the tariff rate. The actions of the DERC  have resulted in  a situation  where the Appellants are deeply indebted and have been forced to borrow/take loans to fund their   day­to­day   operations   which,   in   turn,   have   also   dried   up leaving   the   Appellants   without   adequate   monies   to   pay   their suppliers. 3 5. The Appellants have challenged the finding of the APTEL in the Impugned Order on the following issues: A.  Change in methodology in computation of Aggregate Technical   and   Commercial   (AT&C)   losses   [Issue   14 in Impugned Order] B.  Change   in   methodology   for   computation   of Depreciation [Issue 15 in Impugned Order] C.  Disallowance   of   salary   for   Fundamental   Rules   and Supplementary Rules (FR/SR) structure [Issue 23 in Impugned order] D.  Disallowance   of   interest   accrued   on   Consumer Security   Deposit   retained   by   Delhi   Power Corporation   Limited   (DPCL)   [Issue   29   in   Impugned Order] E.  Disallowance   of   Fringe   Benefit   Tax   [Issue   34   in Impugned Order] F.  Reduction   in   Million   Units   (MUs)   in   relation   to Enforcement   sale   for   the   purpose   of   calculation   of AT&C Loss [Issue 14 in Impugned Order]  6. It is to be noticed that the above­mentioned Issue ‘C’ has been challenged   only   by   BSES   Rajdhani   Power   Ltd.   in   C.A.   No.4324   of 2015   while   the   remaining   issues   have   been   challenged   by   both 4 BSES   Rajdhani   Power   Ltd.   and   BSES   Yamuna   Power   Ltd.   and   are subject­matter of C.A. No.4324 of 2015 and C.A.No.4323 of 2015.   7. The Tariff Appeals were filed by the Appellants challenging the disallowances   in   their   respective   Tariff   Orders   dated   26.08.2012 passed by the DERC for:  (a) Determination   of   ARR   and   Tariff   for   FY   2011­12; and (b) Truing   up   of   financials   for   FY   2008­09   and   FY   2009­ 10. 8. According to the appellants, the present Civil Appeals give rise to   substantial   questions   of   law   under   Section   125   of   the   2003   Act on six issues. It is contended that the said substantial questions of law   have   arisen   primarily   because   the   DERC   has,   inter   alia, deliberately refused to follow statutory regulations while truing up. Further, it is contended that APTEL’s Impugned Order has failed to note   the   illegal   manner   of   truing   up   followed   by   DERC   and,   more importantly, APTEL has  failed  to  follow  its own rulings in  previous cases.  5 9. However, the respondents have contended that the appellants have   entirely   failed   to   establish   the   existence   of   any   substantial question of law as required under Section 125 of the 2003 Act, read with Section 100 of the Code of Civil Procedure, 1908 (‘CPC’) on any of the above issues.   10. Before   considering   the   detailed   submissions   on   each   of   the above   issues,   it   is   necessary   to   provide   an   overview   of   the   current and historical legal framework of electricity laws in India, including the   tariff   determination   process,   and   the   role   and   powers   of   the DERC in the tariff determination process. 11. Prior   to  independence,   the   Indian   Electricity   Act,   1910   (‘1910 Act’) governed the supply and use of electrical energy in India. Part­ II of the 1910 Act was related to supply of electricity and contained provisions concerning: (a) Grant of license for supply of electricity by the State Government   in   consultation   with   the   State   Electricity Boards (“SEB”) and (b) Obligation   and   rights   of   licensees,   consumers,   etc. along with other modalities. 6 Part­III of the 1910 Act dealt with Supply, Transmission and Use of Energy   by   Non­licensees.   Part­IV   of   the   1910   Act   provided   for constitution,   duties   of   advisory   boards   at   the   State   and   Central levels along with other authorities such as electrical inspectors and Central   Electricity   Board   (“CEB”).     CEB,   under   Section   37   of   the 1910 Act, was empowered to make rules to regulate the generation, transmission, supply, and use of energy.   12. On 10.09.1948, the Electricity (Supply) Act, 1948 (“Supply Act, 1948”)   was   notified   to   provide   for:   (a)   the   rationalization   of   the production   and   supply   of   electricity,   (b)   taking   of   measures conducive to electrical development; and (c) all matters incidental to the   above.   The   Supply   Act,   1948   was   a   more   detailed   and comprehensive   code   and   provided   for   establishment   of   SEBs   to control  generation,   distribution,   and  utilization  of  electricity  within their   respective   states   and   the   Central   Electricity   Authority   (‘CEA’) for planning and development of the national power system.   13. On   02.07.1998,   the   Electricity   Regulatory   Commissions   Act, 1998   (‘Commissions   Act,   1998’)   was   notified   with   effect   from 25.04.1998 as an Act to provide for the establishment of a Central 7 Electricity   Regulatory   Commission   (“CERC”)   and   State   Electricity Regulatory   Commission   (“SERC”),   for   rationalization   of   electricity tariff,   transparent   policies   regarding   subsidies,   promotion   of efficient   and   environmentally   benign   policies   and   other   matters connected   therewith   or   incidental   thereto.     Chapter­VI   of   the Commissions Act, 1998 was related to energy tariff and provided for the determination of tariff by Central and State Commissions. 14. Insofar   as   the   National   Capital   Territory   (“NCT”)   of   Delhi   is concerned,  on   08.03.2001,   the  Delhi  Electricity   Reforms   Act,   2000 (“Reforms Act, 2000”) was notified to: (a) provide   re­structuring   of   the   electricity   industry (unbundling   of   generation,   transmission,   and distribution), (b) increasing avenues for participation of private sector in the electricity industry; and  (c) generally,   for   taking   measures   conducive   to   the development   and   management   of   the   electricity industry  in an efficient, commercial, economic, and competitive   manner   in   the   NCT   of   Delhi   and   for matters connected therewith or incidental thereto. 8 15. With   effect   from   01.07.2002,   pursuant   to   the   unbundling, restructuring   and   reform   of   the   erstwhile   Delhi   Vidyut   Board (“DVB”) and privatization of distribution of electricity, the appellants succeeded   to   the   respective   Distribution   Undertakings   and Business in their area of supply. The appellants have been granted Distribution   and   Retail   Supply   License   by   DERC   to   undertake distribution   (wheeling)   and   retail   supply   of   electricity   in   their respective areas of supply in the NCT of Delhi. From 01.07.2002 till 31.03.2007,  the  Delhi  Transco  Ltd.  (“DTL”) was  entrusted  with   the responsibility of bulk procurement and bulk supply of power in the NCT of Delhi. 16. In   the   year   2003,   the   Parliament   repealed   the   previous   three laws viz., the 1910 Act, the Supply Act, 1948 and the Commissions Act, 1998, and enacted a comprehensive consolidated law called the Electricity Act, 2003.  The objectives of the Act are:­ (a) to consolidate the laws relating to generation, transmission, distribution, trading and use of electricity, (b) taking   measures   conducive   to   development   of electricity   industry,   promoting   competition   therein, 9 protecting interest of consumers and supply of electricity to all areas, (c) rationalization   of   electricity   tariff,   ensuring transparent   policies   regarding   subsidies,   promotion   of efficient and environmentally benign policies,  (d) constitution   of   the   CEA,   Electricity   Regulatory Commissions,   and   establishment   of   an   Appellate Tribunal   and   for   matters   connected   therewith   or incidental thereto. 17. The scheme of the 2003 Act is predicated on consolidating all laws   governing   electricity   and   repealing   the   existing   laws.     The legislative   policy   of   distancing   the   Government   from   the   tariff determination was carried forward in the 2003 Act.  The intent and purpose of the 2003 Act is to liberalize the electricity sector and to ensure   that   the   distribution   and   supply   of   electricity   is   conducted on   commercial   principles.     The   legislature   intended   to   promote factors   that   encourage   and   reward   efficiency,   competition, economical   use   of   resources   and   optimum   investments   and safeguard the interest of the consumers vis­à­vis recovery of cost of electricity in a reasonable manner as envisaged under Section 61 of the 2003 Act.   10 18. Being   regulated   licensees   responsible   for   distribution   and retail supply of electricity  in their  designated areas within the NCT of   Delhi   in   terms   of   Section   12   of   2003   Act,   the   annual   revenue requirement of the Appellants to conduct the licensed business and consequently   the   tariff   to   be   recovered   from   the   consumers,   is regulated   by   the   DERC,   being   the   State   Electricity   Regulatory Commission.   DERC   is   vested   with   a   substantial   set   of   divergent powers   –   legislative,   executive,   adjudicatory   and   advisory   –   each being   distinctly   defined   and   governed   by   law.     One   of   the   critical issues arising in these Civil Appeals relates to sanctity of each such function   and   their   interplay.     In   this   regard,   it   is   noteworthy   that Section 3 of the 2003 Act provides as under: “Section 3. National Electricity Policy and Plan. ­ (1)     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   utilisation   of   resources   such   as   coal, natural   gas,   nuclear   substances   or   materials,   hydro and renewable sources of energy. (2)   The   Central   Government   shall   publish   National electricity Policy and tariff policy from time to time. (3)   The   Central   Government   may,   from   time   to   time   in consultation   with   the   State   Governments,   and   the 11 Authority   review   or   revise   the   National   Electricity Policy and tariff policy referred to in sub­section (1). (4) The Authority shall prepare a National Electricity Plan in   accordance   with   the   National   Electricity   Policy   and notify such plan once in five years. Provided xxx xxx xxx (5) The   Authority   may   review   or   revise   the   National Electricity   Plan   in   accordance   with   the   National Electricity Policy.” 19. Section   14   of   the   2003   Act   provides   for   grant   of   licences   on application   made   under   Section   15   of   the   Act   ­   (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   which   may   be   specified   in   the licence. 20. Section   43   of   the   2003   Act   provides   for   the   universal   supply obligation of the Discoms, which is as under: “43. Duty to supply on request –  (1)   Save   as   otherwise   provided   in   this   Act,   every distribution   licensee,   shall,   on   an   application   by   the owner   or   occupier   of   any   premises,   give   supply   of electricity   to   such   premises,   within   one   month   after receipt of the application requiring such supply. Provided xxx xxx xxx 12 (2) & (3) xxx xxx xxx” 21. Section 61 of the 2003 Act lays down the guiding principles for tariff which are as under: “61.   Tariff   regulations.­   The   Appropriate   Commission shall,   subject   to   the   provisions   of   this   Act,   specify   the terms and  conditions  for   the determination  of  tariff,  and in doing so, shall be guided by the following, namely:­  (a) the   principles   and   methodologies   specified   by   the Central   Commission   for   determination   of   the   tariff applicable to generating companies and transmission licensees;  (b) the generation, transmission, distribution and supply of electricity are conducted on commercial principles; (c) the   factors   which   would   encourage   competition, efficiency,   economical   use   of   the   resources,   good performance and optimum investments; (d) safeguarding  of  consumers' interest  and  at  the  same time, recovery of the cost of electricity in a reasonable manner; (e) the principles rewarding efficiency in performance; (f) multi­year tariff principles; (g) that the tariff progressively reflects the cost of supply of electricity and also, reduces cross­subsidies in the manner specified by the Appropriate Commission; (h) the   promotion   of   co­generation   and   generation   of electricity from renewable sources of energy; (i) the National Electricity Policy and tariff policy: Provided that the terms and conditions for determination of   tariff   under   the   Electricity   (Supply)   Act,   1948,   the Electricity   Regulatory   Commission   Act,   1998   and   the enactments   specified   in   the   Schedule   as   they   stood 13 immediately  before the  appointed date, shall continue to apply   for   a   period   of   one   year   or   until   the   terms   and conditions   for   tariff   are   specified   under   this   section, whichever is earlier.” 22. Sections 62 and 64 of the 2003 Act lay down the procedure for determination   of   tariff   for,   inter   alia,   wheeling   and   retail   sale   of electricity as under: “ 62. Determination of tariff. ­ (1)   The   Appropriate   Commission   shall   determine   the   tariff   in accordance with the provisions of this Act for –  (a) supply   of   electricity   by   a   generating   company   to   a distribution licensee:  Provided that the Appropriate Commission may, in case of shortage   of   supply   of   electricity,   fix   the   minimum   and maximum   ceiling   of   tariff   for   sale   or   purchase   of electricity   in   pursuance   of   an   agreement,   entered   into between a generating company and a licensee or between licensees,   for   a   period   not   exceeding   one   year   to   ensure reasonable prices of electricity;  (b) transmission of electricity; (c) wheeling of electricity; (d) retail sale of electricity:  Provided that in case of distribution of electricity in the same area   by   two   or   more   distribution   licensees,   the   Appropriate Commission   may,   for   promoting   competition   among distribution   licensees,   fix   only   maximum   ceiling   of   tariff   for retail sale of electricity.  (2)   The   Appropriate   Commission   may   require   a   licensee   or   a generating   company   to   furnish   separate   details,   as   may   be 14 specified   in   respect   of   generation,   transmission   and distribution for determination of tariff.  (3) The  Appropriate  Commission  shall  not,  while  determining the   tariff   under   this   Act,   show   undue   preference   to   any consumer of electricity but may differentiate according to the consumer's   load   factor,   power   factor,   voltage,   total consumption   of   electricity   during   any   specified   period   or   the time   at   which   the   supply   is   required   or   the   geographical position of any area, the nature of supply and the purpose for which the supply is required.  (4)   No   tariff   or   part   of   any   tariff   may   ordinarily   be   amended, more   frequently   than   once   in   any   financial   year,   except   in respect of any changes expressly permitted under the terms of any   fuel   surcharge   formula   as   may   be   specified.   The Electricity Act, 2003.  (5)   The   Commission   may   require   a   licensee   or   a   generating company to comply with such procedures as may be specified for   calculating   the   expected   revenues   from   the   tariff   and charges which he or it is permitted to recover.  (6) If any licensee or a generating company recovers a price or charge exceeding the tariff determined under this section, the excess   amount   shall   be   recoverable   by   the   person   who   has paid such price or charge along with interest equivalent to the bank rate without prejudice to any other liability incurred by the licensee.” “64. Procedure for tariff order.­  (1) An application for determination of tariff under section 62 shall   be   made   by   a   generating   company   or   licensee   in   such manner and accompanied by such fee, as may be determined by regulations.  15 (2)   Every   applicant   shall   publish   the   application,   in   such abridged   form   and   manner,   as   may   be   specified   by   the Appropriate Commission.  (3)   The   Appropriate   Commission   shall,   within   one   hundred and   twenty   days   from   receipt   of   an   application   under   sub­ section   (1)   and   after   considering   all   suggestions   and objections received from the public,­  (a) issue a tariff order accepting the application with such modifications   or   such   conditions   as   may   be   specified   in that order;  (b)   reject   the   application   for   reasons   to   be   recorded   in writing   if  such   application   is  not  in   accordance  with   the provisions of this Act and the rules and regulations made thereunder or the provisions of any other law for the time being in force:  Provided   that   an   applicant   shall   be   given   a   reasonable opportunity   of   being   heard   before   rejecting   his application.  (4)   The   Appropriate   Commission   shall,   within   seven   days   of making the order, send a copy of the order to the Appropriate Government,   the   Authority,   and   the   concerned   licensees   and to the person concerned. (5) Notwithstanding anything contained in Part X, the tariff for any inter­State supply, transmission or wheeling of electricity, as   the   case   may   be,   involving   the   territories   of   two   States may,  upon  application  made to   it  by  the  parties  intending  to undertake   such   supply,   transmission   or   wheeling,   be determined   under   this   section   by   the   State   Commission having   jurisdiction   in   respect   of   the   licensee   who   intends   to distribute electricity and make payment therefor.  16 (6)   A   tariff   order   shall,   unless   amended   or   revoked,   continue to be in force for such period as may be specified in the tariff order.” 23. ARR   of   the   Appellants,   and   consequently   the   tariff   to   be recovered   from   the   consumers,   is   regulated   by   the   DERC,   and determined under Section 62 read with Section 61 of the 2003 Act.  24. Section   86   of   the   2003   Act   lays   down   the   functions   of   the State   Commissions   i.e.   DERC   in   this   case,   and   the   rule­making power of the Central Government is set out in Section 176 thereof. 25. Before   considering   the   other   questions,   let   us   consider   the preliminary objection raised by learned counsel for the respondent­ DERC as to whether the appeals involve any substantial question of law   as   required   under   Section   125   of   the   2003   Act   read   with   Sec ­ tion 100 of the CPC?  26. Section   125   of   the   2003   Act   provides   for   an   appeal   to   this Court   against   the   decision   or   order   of   the   APTEL   which   reads   as under: “ 125. Appeal to Supreme Court. ­ Any   person   aggrieved   by   any   decision   or   order   of   the Appellate   Tribunal,   may,   file   an   appeal   to   the   Supreme Court  within   sixty   days   from  the   date  of   communication 17 of the decision or order of the Appellate Tribunal, to him, on   any   one   or   more   of   the   grounds   specified   in   section 100 of the Code of Civil Procedure,1908 (5 of 1908):  Provided   that   the   Supreme   Court   may,   if   it   is   satisfied that the appellant was prevented by sufficient cause from filing the appeal within the said period, allow it to be filed within a further period not exceeding sixty days.” 27. Thus, a n appeal to this Court under Section 125 could be filed on the grounds specified in Section 100 of the CPC.  Under Section 100   of   the   CPC,   an   appeal   could   be   filed   only   when   the   case involves   ‘a   substantial   question   of   law’,   as   may   be   framed   by   the appellate   court.   Thus,   the   existence   of   a   ‘substantial   question   of law’   arising   from   the   judgment   of   the   APTEL   is   sine   qua   non   for exercise of jurisdiction by this Court under Section 125 of the 2003 Act.  28. The   expression   ‘appeal’   has   not   been   defined   in   the   CPC. Black’s   Law   Dictionary   (10 th   Edn.)   defines   an   ‘appeal’   as   “a proceeding undertaken to have a decision reconsidered by bringing it   to   a   higher   authority.”     An   appeal   is   judicial   examination   of   a decision   of   a   subordinate   court   by   a   higher   court   to   rectify   any possible   error(s)   in   the   order   under   appeal.     The   law   provides   the 18 remedy   of   an   appeal   in   recognition   of   the   fact   that   those   manning the judicial tiers too may commit errors.   29. The   test   to   determine   whether   a   question   is   a   substantial question   of   law   or   not   was   laid   down   by   a   Constitution   Bench   of this Court in   Sir Chunilal  V.  Mehta & Sons  Ltd.  v.  The Century Spg. & Mfg. Co. Ltd. 1  as under : (AIR p. 1318, para 6) “ 6.  … The proper test for determining whether a question of   law   raised   in   the   case   is   substantial   would,   in   our opinion, be whether it is of general public importance or whether  it directly  and substantially  affects the rights of the parties and if so whether it is either an open question in the sense that it is not finally settled by this Court or by the Privy Council or by the Federal Court or is not free from difficulty or calls for discussion of alternative views. If   the   question   is   settled   by   the   highest   court   or   the general   principles   to   be   applied   in   determining   the question are well settled and there is a mere question of applying   those   principles   or   that   the   plea   raised   is palpably absurd the question would not be a substantial question of law.” 30. Thus,   the   word   ‘substantial’   as   qualifying   ‘question   of   law’ means,   of   having   substance,   essential,   real,   of   sound   worth, important   or   considerable.   It   is   to   be   understood   as   something   in contradistinction   with   technical,   of   no   substance   or   consequence, 1   1962 Supp (3) SCR 549 : AIR 1962 SC 1314 19 or   academic.    For   determining   whether   a   case   involves   substantial question   of   law,   the   test   is   not   merely   the   importance   of   the question,   but   its   importance   to   the   case   itself   necessitating   the decision   of   the   question.     The   appropriate   test   for   determining whether the question of law raised in the case is substantial would be   to   see   whether   it   directly   and   substantially   affects   the   rights   of the parties. If it is established that the decision is contrary to law or the decision has failed to determine some material issue of law or if there   is   substantial   error   or   defect   in   the   decision   of   the   case   on merits,   the   court   can   interfere   with   the   conclusion   of   the   lower court or tribunal.  The stakes involved in the case are immaterial as long as the impact or effect of the question of law has a bearing on the  lis  between the parties. 31. Thus, in a second appeal, the appellant is entitled to point out that   the   order   impugned   is   bad   in   law   because   it   is   de   hors   the pleadings,   or   it   was   based   on   no   evidence   or   it   was   based   on misreading   of   material   documentary   evidence   or   it   was   recorded against the provision  of  law  or  the decision  is one which  no Judge acting judicially could reasonably have reached.  Once the appellate 20 court is satisfied, after hearing the appeal, that the appeal involves a substantial question of law, it has to formulate the question and direct issuance of notice to the respondent/s. 32. Now, let us consider as to whether the present appeals involve any substantial question(s) of law.   33. The   APTEL   has   recorded   findings   on   35   issues   raised   by   the appellants.     According   to   the   appellants,   six   issues   decided   by   the APTEL give rise to substantial question of law which are as follows: 1. Change   in   methodology   in   computation   of   AT&C Losses. 2. Change   in   methodology   for   computation   of Depreciation. 3. Disallowance of salary for FR/SR Structure. 4. Disallowance   of   interest   incurred   on   Consumer Security Deposit retained by DPCL. 5. Disallowance of Fringe Benefit Tax. 6. Reduction   in   MUs   in   relation   to   Enforcement   sale for  the   purpose   of   calculation   of   AT&C   Losses   (this issue   deals   with   theft/unauthorized   use   of electricity). 21 34. Mr.   Arvind   P.   Dattar   and   Mr.   Dhruv   Mehta,   learned   senior counsel   appearing   for   the   appellants,   would   submit   that   the findings of the APTEL on Issue Nos.1, 2, 3 and 5 are contrary to the binding   DERC   Tariff   Regulations.     It   is   argued   that   the   Regulator cannot   ‘change   the   rules   of   the   game   after   it   has   begun’   in   the ‘truing up exercise’.  In this regard, they have taken us through the findings of the DERC in the Tariff Order and also the findings of the DERC after the truing up stage.   It is further argued that the tariff order is in the nature of a quasi­judicial determination and that in the guise of truing up, the DERC cannot amend a tariff order.   35. On the other hand, Mr. Nikhil Nayyar, learned senior counsel appearing for the respondent­DERC, submits that one of the facets of   the   tariff   determination   exercise   is   the   process   of   ‘truing   up’. Since the initial tariff order is prepared by the DERC, based on the projections   submitted   by   the   Discoms   as   its   ARR   petition,   the subsequent tariff order is issued after the financial year pursuant to the ‘truing  up’ exercise.   It is also pointed out that the findings on the aforesaid six  issues are neither  contrary  to  law  nor  opposed to any regulations. 22 36. Having considered the submissions of the learned counsels for the   parties   and   after   perusing   the   Impugned   Order,   we   are   of   the view   that   these   appeals   involve  the   following   substantial   questions of law: “ On Issue No.1 (a) Whether   the   impugned   findings   on   Issue   No.1   are contrary to the mandate of Sections 3, 61(b), (c), (d) and (e),   62,   64   (read   with   the   Tariff   Policy)   and   86(3)   of   the 2003 Act in terms of which: (i) Tariff   must   ensure   recovery   of   all   costs   of undertaking   distribution   of   electricity   with reasonable   return,   rewarding   efficiency   in performance? (ii) Regulator   cannot   “change   the   rules   of   the   game after it has begun” in the ‘truing up exercise’? (b) Whether the impugned findings violate the principles and methodology   for   tariff   determination   specified   in   the binding DERC’s Tariff Regulations? On Issue No.2 (a)           Whether   the   impugned   Findings   on   Issue   No.2   are contrary   to   the   mandate   of   Sections   3,   61(b),   (c),   (d)   and   (e), 62, 64 (read with the Tariff Policy) and 86(3) of the 2003 Act in terms of which: (i) Tariff   must   ensure   recovery   of   all   costs   of undertaking   distribution   of   electricity   with reasonable   return,   rewarding   efficiency   in performance? 23 (ii) Regulator   cannot   “change   the   rules   of   the   game after it has begun” in the ‘truing up exercise’? (b) Whether the impugned findings violate the principles and methodology   for   tariff   determination   specified   in   the binding DERC’s Tariff Regulations? On Issue No.3 (a)           Whether   the   impugned   Findings   on   Issue   No.3   are contrary   to   the   mandate   of   Sections   3,   61(b),   (c),   (d)   and   (e), 62, 64 (read with the Tariff Policy) and 86(3) of the 2003 Act in terms of which: (i) Tariff   must   ensure   recovery   of   all   costs   of undertaking   distribution   of   electricity   with reasonable   return,   rewarding   efficiency   in performance? (ii) Regulator   cannot   “change   the   rules   of   the   game after it has begun” in the ‘truing up exercise’? (b) Whether   the   impugned   findings   violate   the   binding statutory   Transfer   Scheme   and   the   Tri­Partite   Agreements between   the   GONCTD,   the   DVB   and   the   Employees’   Unions, which form the basis of the privatization of Discoms? On Issue No.4   (a) Whether   the   impugned   findings   on   Issue   No.4   are contrary   to   the   mandate   of   Sections   3,   61(b),   (c),   (d)   and   (e), 62, 64 (read with the Tariff Policy) and 86(3) of the 2003 Act in terms   of   which   tariff   must   ensure   recovery   of   all   costs   of undertaking   distribution   of   electricity   with   reasonable   return, rewarding efficiency in performance? On Issue No.5 (a)           Whether   the   impugned   Findings   on   Issue   No.5   are contrary   to   the   mandate   of   Sections   3,   61(b),   (c),   (d)   and   (e), 24 62, 64 (read with the Tariff Policy) and 86(3) of the 2003 Act in terms of which: (i) Tariff   must   ensure   recovery   of   all   costs   of undertaking   distribution   of   electricity   with reasonable   return,   rewarding   efficiency   in performance? (ii) Regulator   cannot   “change   the   rules   of   the   game after it has begun” in the ‘truing up exercise’? (b) Whether the impugned findings violate the principles and methodology   for   tariff   determination   specified   in   the binding DERC’s Tariff Regulations? On Issue No.6 (a) Whether   the   impugned   Findings   on   Issue   No.6   are contrary  to  the   mandate   of  Sections  3,  61(b),  (c),  (d)  and (e),   62,   64   (read   with   the   Tariff   Policy)   and   86(3)   of   the 2003 Act in terms of which Tariff must ensure recovery of all   costs   of   undertaking   distribution   of   electricity   with reasonable return, rewarding efficiency in performance? (b) Whether   the   impugned   findings   are   against   settled   law that   when   a   statute   creates   a   legal   fiction   i.e.   energy assessed is “deemed” to be consumed, the same has to be given   effect   to   with   all   its   consequences   i.e.   same quantum of energy is to be accounted for as supplied? 37. One   of   the   substantial   questions   of   law   raised   on   four   issues (Issue Nos.1, 2, 3 and 5) is whether it is permissible to amend the tariff   order   made   under   Section   64   of   the   2003   Act   during   the ‘truing   up’   exercise   which   needs   to   be   answered   before   answering each of the aforesaid issues. 25 38. Section   82   of   the   2003   Act   envisages   the   constitution   of   a State Electricity Regulatory Commission. By virtue of Section 84 of the   Act,   such   State   Commission   comprises   of   a   Chairperson   and Members,   being   persons   possessing   “ ability,   integrity   and   standing who   have   adequate   knowledge   of,   and   have   shown   capacity   in, dealing   with   problems   relating   to   engineering,   finance,   commerce, economics,   law   or   management”,   with   the   Chairperson   being   a person who is, or has been, a Judge of a High Court. 39. DERC,   constituted   under   Section   82   of   the   2003   Act,   is   an expert   body   vested   with   wide   powers   and   functions   under   the   Act. This   includes   the   power   to   frame   regulations   and   the   power   to determine tariff.  40.  Under   Section   86   of   the   2003   Act,   the   State   Commission carries   out   various   functions   including   determination   of   “ the   tariff for   generation,   supply,   transmission   and   wheeling   of   electricity, wholesale, bulk or retail, as the case may be, within the State”.   The process of determination of tariff in the present case, as part of the broader   regulatory   power   of   the   Commission,   is   to   be   done   in accordance with Section 62 and 64 of the 2003 Act. As per Section 26 62,   the   Appropriate   Commission   (the   State   Commission   in   the present   case)   shall   determine   the   tariff   in   accordance   with   the provisions of the Act for  inter alia  retail supply of electricity. 41. In   addition   to   the   above   functions,   the   State   Commission   is also vested with the power to make regulations, under Section 181 of  the   2003   Act,  ­  dealing   with   inter  alia   “the   terms   and   conditions for determination of tariff under Section 61”  and “ issue of tariff order with modifications or conditions under sub­section (3) of Section 64”. 42. It is pertinent  to  note  that  while  framing  the  Regulations,  the State   Commission   is   required   to   be   guided   by   the   principles specified in Section 61 of the 2003 Act. 43. In   framing   such   regulations,   the   Commission,   as   an   expert policy making body, is entrusted with the duty of striking a balance between   the   various   competing   concerns   and   interests.   This balance   is   expressed   in   the   DERC   (Terms   and   Conditions   for Determination   of   Wheeling   Tariff   and   Retail   Supply   Tariff) Regulations, 2007 (“2007 MYT Regulations”) which are the relevant regulations governing the issues in the present case.   27 44. DERC,   for   a   given   Multi­Year   period   (also   called   the   Control Period),   frames   regulations   for   determination   of   tariff.   DERC   then determines   the   ARR   for   the   said   Control   Period   in   a   Tariff   Order known as the Multi­Year Tariff Order based on the data available.  45. It is also necessary to note that sub­section (6) of Section 62 of the 2003 Act mandates that the Tariff Order shall continue to be in force for such period as may be specified in the Tariff Order unless amended   or   revoked.   Therefore,   if   any   of   the   parties   are   aggrieved by any of the clauses in the Tariff Order, they are at liberty to seek its   amendment   or   revocation   under   this   provision.   Secondly,   the said   order   is   also   appealable   under   Section   111   of   the   2003   Act before the Appellate Tribunal and thereafter before this Court under Section   125.     The   Tariff   Order   made   under   Section   64   is   quasi­ judicial in nature and it is binding  as­it­is  on the parties unless it is amended or modified in a process known to law.  46. Mr. Arvind Datar and Mr. Dhruv Mehta, learned senior coun ­ sel   appearing   for   the   appellants   have   submitted   that   ‘truing   up’ cannot be used to upset the methodology used for determination of ARR.     According   to   them,   such   a   conduct   essentially   amounts   to 28 ‘changing   the   rules   of   the   game   after   the   game   has   started’   or ‘changing the goal post’ with the sole intention to deny legitimate al ­ lowances to the appellants.   It is also argued that ‘truing up’ stage is not an opportunity for the DERC to re­think  de novo  on the basic principles, premises and issues involved in the initial projections of revenue requirement of the licensee.  It was also argued that DERC has no unfettered power to control the tariff determination process as well as ‘truing up’ exercise.   47. On the other hand, Mr. Nikhil Nayyar, learned senior counsel appearing for the respondent­DERC, has submitted that one of the facets   of   tariff   determination   exercise   is   the   process   of   ‘truing   up’. Since the initial tariff order is prepared by the DERC based on pro ­ jections submitted by the Discoms with its ARR petition, the subse ­ quent tariff order  is issued after  the financial year  pursuant to the ‘truing up’ exercise.     The process of ‘truing up’ requires the DERC to carry out a prudence check.  A prudence check is not a mere ac ­ counting   or   mathematical   exercise.     A   prudence   check   requires   a scrutiny of reasonableness of the expenditure incurred or proposed to be incurred by the Discoms and also such other factors that the 29 DERC considers appropriate for determination of tariff. DERC being an   expert   body,   due   deference   ought   to   be   given   to   their   under ­ standing   as   recorded   in   various   regulations.     It   is   argued   that   the controlling   factor   throughout   the   entire   ‘truing   up’   exercise   is   the MYT Regulations itself. It is further argued that the tariff determina ­ tion exercise carried out by the DERC is a continuous process.  The tariff determination exercise includes the initial tariff order ­ in the instant  case it  is 23.02.2008   ­ a  ‘truing   up’   inter alia   the  ARR  and Multi­Year  Tariff Order for the years, F.Y. 2007­08 to F.Y.2010­11, as well as the subsequent Tariff Order dated 26.08.2011,  inter alia, ‘true up’ for F.Y. 2008­09 and F.Y. 2009­10. Mr. Nayyar has placed reliance on the judgment of this Court in  Gujarat Urja Vikas Nigam Limited v. Tarini Infrastructure Limited & Others 2   in support of his submissions.  48. We   have   carefully   considered   the   submissions   of   the   learned senior   counsel   for   the   parties.     We   have   already   noticed   that   the State Electricity Regulatory Commissions constituted under Section 82 of the 2003 Act are a multi­member body comprising a Chairper ­ 2 (2016) 8 SCC 743 30 son   and   members   being   persons   having   adequate   knowledge,   of ability,   integrity   and   standing   who   have   adequate   knowledge,   and have shown capacity, in dealing with problems relating to engineer ­ ing,   finance,   commerce,   economics,   law   or   management,   with   the Chairperson   being   a   person   who   is   or   has   been   Judge   of   a   High Court.     Under   Section   86   of   the   2003   Act,   the   State   Commission carries   out   various   functions   including   determination   of   tariff   for generation,   supply,   transmission   and   wheeling   of   electricity   in wholesale, bulk or retail as the case may be within the State.   The process of determination of tariff has to be done in accordance with Sections 62 and 64 of the 2003 Act.  It is well settled that the Com ­ mission (in this case, the DERC) performs a quasi­judicial function while determining tariff.  This has been expressly recognized by the Constitution Bench of this Court in   PTC India Limited v. Central Electricity   Regulatory   Commission,   Through   Secretary 3   as   un ­ der: “50.  Applying the above test, price fixation exercise is re ­ ally legislative in character, unless by the terms of a par ­ ticular statute it is made quasi­judicial as in the case of 3 (2010) 4 SCC 603 31 tariff   fixation   under   Section   62   made   appealable   under Section 111 of the 2003 Act, though Section 61 is an en ­ abling  provision  for  the framing  of regulations by  CERC. If   one   takes   “tariff”   as   a   subject­matter,   one   finds   that under Part VII of the 2003 Act actual determination/fixa ­ tion  of  tariff  is  done  by  the  appropriate  Commission  un ­ der Section 62 whereas Section 61 is the enabling provi ­ sion for framing  of regulations containing generic propo ­ sitions   in   accordance   with   which   the   appropriate   Com ­ mission   has   to   fix   the   tariff.   This   basic   scheme   equally applies to the subject­matter “trading margin” in a differ ­ ent statutory  context as will be demonstrated by discus ­ sion hereinbelow.” 49. The   DERC   determines   the   tariff   of   the   licensee   under   Section 62 in such a manner as determined by the 2007 MYT Regulations. This function is governed,  inter alia,  by safeguarding all consumers’ interest and at the same time recovering the cost of electricity in a reasonable manner, such that ‘distribution and supply of electricity are   conducted   on   commercial   principles’   which   encourage   and   re ­ ward   competition,   efficiency,   economic   use   of   resources,   good   per ­ formance and optimum investments. 50. DERC determines ARR of the licensee i.e. costs of undertaking the   licensed   business   which   are   permitted   in   accordance   with   the requirement   specified   by   DERC   which   is   to   be   recovered   from   the tariff in the year end.  ARR determined by DERC is based on projec ­ 32 tions.  Since the tariff and the ARR are regulated, the Discoms can ­ not recover anything more than from its consumers than what is al ­ lowed by the DERC.   51. As   noticed   above,   a   tariff   order   is   quasi­judicial   in   nature which   becomes   final   and   binding   on   the   parties   unless   it   is amended or revoked under Section 64(6) or set aside by the Appel ­ late   Authority.   Apart   from   this,   we   are  also   of   the   view   that  at   the stage   of   ‘truing   up’,   the   DERC   cannot   change   the   rules/methodol ­ ogy   used   in   the   initial   tariff   determination   by   changing   the   basic principles,   premises   and   issues  involved  in   the   initial  projection   of ARR. 52. ‘Truing   up’   has   been   held   by   APTEL   in   SLDC   v.   GERC 4   to mean   the   adjustment   of   actual   amounts   incurred   by   the   Licensee against   the   estimated/projected   amounts   determined   under   the ARR.  Concept  of  ‘truing  up’  has  been   dealt  with  in  much  detail  by the  APTEL  in  its  judgment  in   NDPL   v.   DERC 5   wherein  it  was  held as under:­ 4 2015 SCC Online APTEL 50 [Para. 17] 5 2007 ELR (APTEL) 193 33 “60. Before parting with the judgment we are constrained to   remark   that   the   Commission   has   not   properly understood   the   concept   of   truing   up.   While   considering the   Tariff   Petition   of   the   utility   the   Commission   has   to reasonably   anticipate   the   Revenue   required   by   a particular   utility   and   such   assessment   should   be   based on   practical   considerations.   …   The   truing   up   exercise   is meant (sic) to fill the gap between the actual expenses at the   end   of   the   year   and   anticipated   expenses   in   the beginning   of   the   year.   When   the   utility   gives   its   own statement   of   anticipated   expenditure,   the   Commission has to accept the same except where the Commission has reasons   to   differ   with   the   statement   of   the   utility   and records reasons thereof or where the Commission is able to   suggest   some   method   of   reducing   the   anticipated expenditure.   This   process   of   restricting   the   claim   of   the utility   by   not   allowing   the   reasonably   anticipated expenditure   and   offering   to   do   the   needful   in   the   truing up exercise is not prudence.” 53.     This   view   has   been   consistently   followed   by   the   APTEL   in   its subsequent judgments and  we are in complete agreement with  the above view of the APTEL.   In our opinion, ‘truing up’ stage is not an opportunity   for   the   DERC   to   rethink   de   novo   on   the   basic   princi ­ ples,   premises   and   issues   involved   in   the   initial   projections   of   the revenue requirement of the licensee.  ‘Truing up’ exercise cannot be done   to   retrospectively   change   the   methodology/principles   of   tariff 34 determination and re­opening the original tariff determination order thereby setting the tariff determination process to a naught at ‘true­ up’ stage.   54. In   Gujarat   Urja   Vikas   Nigam   Ltd.   (supra) ,   this   Court   was considering   a   case   where   tariff   was   incorporated   in   the   power purchase   agreement   between   a   generating   company   and   a distribution licensee. This Court held that it is not possible to hold that the tariff agreed by  and between the parties, though finding a mention in a contractual context, is the result of an act of volition of the   parties   which   can,   in   no   case,   be   altered   except   by   mutual consent. We are of the view that this judgment is not applicable to the facts of the present case. 55. Revision   or   re­determination   of   the   tariff   already   determined by   DERC   on   the   pretext   of   prudence   check   and   truing   up   would amount to amendment of the tariff order, which can be done only as per  the  provisions  of  sub­Section  (6)  of  Section   64  of  the  2003  Act within the period for which the Tariff Order was applicable.   In our view, DERC cannot amend the tariff order for the period 01.04.2008 to   31.03.2010   in   the   guise   of   ‘true­up’   after   the   relevant   financial 35 year is over and the same is replaced by a subsequent tariff Order. This   would   amount   to   a   retrospective   revision   of   tariff   when   the relevant   period   for   such   tariff   order   is   already   over.   Therefore,   we hold that it is not permissible to amend the tariff order made under Section 64 of the 2003 Act during the ‘truing up’ exercise. 56. Issue Nos.  1,  2, 3,  and 5 :   We have already  noticed that one of the substantial questions of law involved in Issue Nos.1, 2, 3 and 5 is whether the Regulator can ‘change the rules of the game after it has begun’ in the ‘truing up exercise’.   57. Issue No. 1 :   In the original MYT determination (Tariff Order dated   28.05.2009),   the   DERC   took   into   account   the   full   late   pay ­ ment   surcharge   (‘LPSC’)   revenue   as   also   the   DVB   arrears   while computing the targets of Collection Efficiency as under:­ “3.10.  An   analysis   of  the   components   of   AT&C  loss   level indicates that the revenue collection on account of sale of energy  was  Rs.2810.3 Crs.   However, this amount  could not   be   verified   from   the   audited   accounts   of   the   peti ­ tioner.  The petitioner has, instead, submitted a daily col ­ lection   sheet   to   substantiate   its   collection   of   Rs.2810.3 Crs. 36 3.11 The Commission is not receptive to the methodology of verifying the collection from the Daily Collection Sheet as proposed by the petitioner.  Accordingly, the petitioner was   directed   during   the   validation   session   to   reconcile the amount of cash collected bases on the opening levels of debtors, sales made during the year, DVB arrears col ­ lected and the closing level of debtors, with the total col ­ lections shown for FY 07­08.  However, the petitioner ex ­ pressed   inability   to   reconcile   the   figures   using   this methodology. 3.12. The petitioner  was, thereafter, directed to provide a copy   of   the   daily   collection   sheet   duly   audited   by   its Statutory Auditors.  The petitioner was also directed that the Statutory Auditors should establish that the amount mentioned   in   the   Daily   Collection   Sheet   does   not   in ­ cluded any collections on account of other sources of rev ­ enue like sale of power through bilateral, intra­state, UI, etc. and revenue from operations (non­energy). 3.13.   In response to the above, the petitioner submitted a   copy   of   its   Statutory   Auditor’s   certificate   certifying   the Day­wise Collection Statement for FY 07­08 vide its letter no.RCM/08­09/245 dated 16 th  February, 2009.  The Cer ­ tificate   clarified   the   exclusion   of   collections   made   on   ac ­ count   of   trading   of   energy,   non­energy   charges,   subsidy 37 received from GoNCTD, etc. and inclusion of LPSC, elec ­ tricity duty, amount collected by BYPL on behalf of BRPL, etc. 3.14.  Accordingly, based on the clarifications provided in the   statutory   auditor’s   certificate   and   the   audited   finan ­ cial statements, the amount mentioned in the Daily Col ­ lection Sheet submitted by the petitioner has been taken into account. … 3.24.     In   the   light   of   the   above   background,   the   revised AT&C loss levels of the petitioner for the first year of the Control   Period   i.e.   FY   07­08   is   as   summarized   in   the Table 6 below: Table 6: Trued­up AT&C loss for FY 07­08 (Rs.crs.) Particulars Amount Add: Theft Collection  60.4 Subsidy 48.4 Rebate 47.8 DVB   Arrears  collected  from Government   Bodies   by DPCL 64.5 Total   Other   Collections during FY 07­08 221.0 (A)   Total   Collections   in   FY 07­08 3031.27 (B)   Billed   Revenue   consid ­ ered for AT&C 2889.99 38 (C) Collection Efficiency (A/B) 104.89% Distribution Loss Level FY 07­08 30.89% AT&C Loss for FY 07­08 27.51%” 58. However,   while   truing   up   for   the   year   in   question,   the   DERC has retrospectively sought to take away part of the LPSC revenue by deducting the Financing Cost on LPSC in comparing the actual Col ­ lection   Efficiency   with   the   projected   Collection   Efficiency.     Hence, allowing the Financing Costs on LPSC revenue and then deducting it from the LPSC revenue would tantamount to giving by one hand and taking it away by the other.  This order of the DERC is contrary to the original MYT determination. 59. Issue   No.2 :   In   the   Original   Determination   Order   dated 28.05.2009   (F.Y.   2008­09),   DERC   has   allowed   depreciation   on   the assets funded by consumer contributions. However, DERC changed the methodology of computation of ARR at the stage of true up. Ac ­ cording to the learned counsel for the respondent, DERC had inad ­ vertently   made   an   error   and   adopted   an   approach   contrary   to   the mandate   of   2007   MYT   Regulations   while   computing   the   deprecia ­ tion   when   originally   issuing   the   tariff   order,   which   was   rectified   in 39 the   true   up   exercise.   However,   learned   counsel   for   the   appellants submit that no error has been committed by the DERC in the tariff order dated 28.05.2009 and it is only after considering the relevant MYT   Regulations   that   depreciation   to   the   appellants   on   the   assets that were funded by consumer contributions was allowed. 60. Perusal of the Tariff Order dated 28.05.2009 would clearly in ­ dicate   that   after   considering   the   contentions   of   the   parties   the aforesaid depreciation has been allowed. We have already held that it is not permissible to amend the tariff order  during true up exer ­ cise. On the pretext of prudence check and truing up, DERC could not have amended the tariff order.  61. Issue No.3   : During projection of expenses for the entire con ­ trol   period,   the   Tariff   Order   dated   23.02.2008   had   projected   em ­ ployee expenses considering   inter alia   the impact of the anticipated Sixth Central Pay  Commission  Report.   The relevant portion of the said Tariff Order is as under: “ 4.99 The Petitioner has submitted the employee expenses for FY07 as Rs 137.60 Cr and has considered the same as the   base   for   the   Control   Period.   The   Petitioner   has considered   the   following   factors   while   projecting   the 40 escalation factor for the employee expenses for the Control Period: (a) Anticipated 6th Pay Commission report (c) Research of lead HR consultants on salary trends in the country (c) Initiatives   undertaken   to   retain   quality   manpower and demand for employees in the power industry. (d) Inflation   during   last   12   months  €   increase   in employees to cater to growth of consumers. 4.100   The   Petitioner   has   projected   its   total   employee expenses   for   the   Control   Period   considering   different escalation   rates   for   different   components   of   the   employee expenses.   The   annual   growth   rates   for   various components   of   employee   expenses   as   proposed   by   the Petitioner are given below: (a) Basic   Salary:   The   year   on   year   increase   in   basic salary for all the employees during the Control Period has been   estimated   at   23.2%,   11.1%,   11.3%,   and   11.5%   for FY08, FY09, FY10 and FY11 respectively. (b) Dearness Allowance (DA): Annual estimated increase in   DA   is   considered   as   9%,   6%,   6%,   and   6%   for   FY08, FY09, FY10 and FY11 respectively. (c) Terminal   Benefits:   Contribution   to   terminal benefits/liability fund is considered at 26% of basic salary and   dearness   allowance   for   each   year   of   the   Control Period. 41 (d) Other   Allowances   and   expenses   including   HRA: Considered in proportion to the basic salary.” 62. The   DERC,   while   projecting   employee   expenses   for   the   entire control   period   in   its   MYT   Tariff   Order   dated   23.02.2008,   had categorically   acknowledged   the   uncontrollable   nature   of   the   Sixth Central  Pay   Commission   Report   as   well  as   the   impact   of   the   same on the salaries of FR&SR employees and held that since the salary of FR&SR employees was an uncontrollable item  and that it would be trued up on actuals as under: “4.108   During   the   privatization   process,   part   of   the employees of the erstwhile DVB were transferred to BRPL. As   per   the   Transfer   Scheme,   the   terms   and   conditions   of service applicable to the erstwhile Board employees in the Transferee   Company   shall   in   no   way   be   less   favourable than   or   inferior   to   that   applicable   to   them   immediately before   the   Transfer.   Further,   their   services   shall   continue to   be   governed   by   various   rules   and   laws   applicable   to them prior to privatization. Thus the salary/compensation and   promotion   of   the   erstwhile   DVB   employees   in   BRPL are still governed by the rules and pay scales as specified by the GoNCTD. 4.109   In consideration of the above, the Commission has recognized   the   uncontrollable   nature   of   the   6 th   Pay Commission   recommendations   in   determination   of employee   expenses   during   the   Control   Period.   The Commission has assumed that the revision in pay, if any, shall   be   applicable   from   January   1,   2006.     The 42 Commission   has   considered   an   increase   of   10%   in   total employee expenses for the values in FY06 (3 months) and FY07 due to the same. … 4.112   Similarly,   the   increase   in   salaries   has   been considered  for each year, but the impact of such increase has   only   been   taken   from   FY09   onwards.     The Commission shall true­up the impact on account of 6 th  Pay Commission recommendations based on the actual impact of the same. 4.113     The summary of the revised employees expenses considering   the   effect   of   6 th   Pay   Commission recommendations is given below: Table 72: Revised Employee Expenses for FY06 and FY07 (Rs Cr) Particulars FY06 FY07 Employee   Cost   Approved   in True up 167.5 4 184.0 5 Less:   SVRS   Amortization approved (46.41 ) (46.45 ) Net Employee Expenses 121.1 3 137.6 0 Employee   expenses   pertaining to DVB employees 75.64 85.92 Employee   expenses   pertaining to Non­DVB employees 45.50 51.68 10%   escalation   due   to   Pay Commission recommendations 1.89 8.60 Revised Employee Expenses 123.0 2 146.1 9     43 4.114  For the calculation of the employee expenses for the Control     Period,   the   Commission   has   considered   the following: (a) Revised   employee   expenses   for   the   base   year   have been escalated as per the escalation factors mentioned in Table   67   to   arrive   at   the   employee   expenses   for   the Control Period. (b) All   arrears   due   to   the   impact   of   the   6 th   Pay Commission recommendations would be payable in FY09. For   the   purpose   of   projecting   the   arrears   arising   due   to recommendation   of   the   6 th   Pay   Commission   for   FY08,   the Commission   has   considered   the   difference   between   the employee   expenses   for   FY08   arrived   by   escalating   the revised   employees   expenses   for   FY07   (i.e.   Rs   146.19   Cr) and   the   employees   expenses   for   FY08   arrived   by escalating   the   trued   up   employee   expenses   (net   of   SVRS amortization) for FY07 (i.e. Rs 137.60 Cr).”      63. However, contrary to its own undertaking, the DERC in Tariff Order   dated   26.08.2011   has   erroneously   changed   its   own methodology   at   the   stage   of   truing   up,   by   not   allowing   employee expenses   of   FR/SR   employees   as   per   actuals.     The   DERC,   at   the stage of truing up, has changed the methodology and disallowed the actual   salary   of   FR&SR   employees,   which   is   impermissible.     The DERC in the Tariff Order dated 26.08.2011 has acted contrary to its own   undertaking  of   truing  up  the  impact  of  employee  expenses  on account of the Sixth Central Pay Commission Report. 44 64. Issue No.5   : This issue is in relation to disallowance of fringe benefit   tax.     The   DERC   has   allowed   fringe   benefit   tax   in   the   MYT Order  dated 23.02.2008.   Relevant extract of the MYT Order  dated 23.02.2008 is as under: “Commission’s Analysis 4.242 The Commission is of the opinion that projecting the actual   tax   liability   for   the   Control   Period   is   difficult   and complex. Thus for simplicity, the Commission provisionally approves   Rs   5.00   Cr   each   year   towards   income   tax   and fringe benefit expenses.   The Commission would, however, true­up  the  tax  expenses   based  on  the   actual  tax  liability at   the   end   of   each   year   of   the   Control   Period.   The Commission has allocated the tax expenses into Wheeling and Retail Supply in the ratio of 20:80, respectively.” 65. The DERC, at the stage of truing up for the F.Y. 2008­09, has changed   the   methodology   and   disallowed   the   fringe   benefit   tax incurred by the appellants. 66.     We   have   already   taken   a   view   that   DERC   cannot   re­open   the basis of determination of tariff at the stage of ‘truing up’.   Revision or redetermination of the tariff already determined by the DERC on the   pretext   of   prudence   check   and   truing   up   would   amount   to amendment of tariff order, which is not permissible in law.   Truing 45 up   stage   is   not   an   opportunity   for   DERC   to   re­think   de   novo   the basic   principles,   premises   and   issues   involved   in   the   initial projection of the revenue requirements of the licensee.  67. Therefore,   the   findings   of   the   DERC,   as   confirmed   by   the APTEL   in   the   impugned   order,   on   issue   nos.   1,   2,   3   and   5   are contrary   to   the   order   of   the   original   MYT   determination   (Tariff Order(s)   dated   23.02.2008   and   28.05.2009)   which   are   accordingly set aside.  In view of the above, it is unnecessary for us to consider the other substantial questions of law on the aforesaid four issues. 68.  Issue No.4 :   This   issue   relates   to   disallowance   of   interest incurred   on   Consumers   Security   Deposit   retained   by   Delhi   Power Company   Limited   (‘DPCL’).   The   DERC   in   the   tariff   order   dated 26.08.2011   has   disallowed   the   interest   on   Consumers   Security Deposit paid for  pre­privatization period received by  DVB, which is yet   to   be   transferred   to   the   appellants.     The   APTEL   has   confirmed this order  of the DERC.   It is to be stated here that, at the time of unbundling   of   the  erstwhile  DVB  (w.e.f.  01.07.2022),   the  quantum of   Consumers   Security   Deposit   reflected   in   the   opening   balance­ 46 sheet   notified   in   terms   of   statutory   transfer   scheme,   was   not transferred by the DPCL (the Holding Company wholly owned by the Government of NCT of Delhi) to the appellants and other successor private  Discoms.  The  appellants  being   distribution  licensees  under the   2003 Act   are required to and are continuing to pay interest on the   said   Consumers   Security   Deposit   in   terms   of   Section   47(4)   of the   2003 Act   even though the principal sum was never transferred to them in its entirety by DPCL. 69. The DERC by its order dated 23.04.2007 has held that it does not have power to issue any directions to DPCL. 70. Learned   counsel   for   the   respondent­DERC   submits   that   the appellants have sought transfer of deposits along with interest from DPCL   and   the   issue   of   DPCL   to   make   this   payment   is   pending before   the   Delhi   High   Court   in   W.P.   (Civil)   No.2396/2008.     It   is further submitted that, should the appellants succeed in their claim against   DPCL   and   receive   the   deposit   amount   along   with   interest, the   amount   would   be   made   over   to   the   appellants   along   with interest. As such, if the expenses were to be presently allowed in the 47 ARR,   and   interest   burden   was   passed   on   to   the   consumers presently, the Discoms would, in effect, receive double benefit at the time of disposal of the writ petition since the consumers would have already borne the costs of interest which would also be then made over by DPCL to the appellants.  It is argued that, as a Regulator, it is incumbent upon the DERC to protect the consumers’ interest. 71. We   are   of   the   view   that   disallowing   interest   paid   by   the appellants   towards   Consumers   Security   Deposit   held   by   DPCL   in the   ARR   of   the   appellants   is   wholly   misconstrued.   Interest   on consumers’   deposit   which   is   being   paid   by   the   appellants   is   a legitimate   expense.     It   is   not   in   dispute   that   the   security   deposit was   not   transferred   by   the   DPCL   to   the   appellants.     However,   the appellants were required to bear the costs of the same.  In case, the principal   sum   on   Consumers   Security   Deposit   held   by   DPCL   is transferred   to   the   appellants   with   interest,   the   appellants   would, subject   to   their   legitimate   expenditures,   retain   such   interest   and benefit of any balance of excess interest received by the appellants would be passed on to the consumers in tariff.   Therefore, there is no merit in the contention of the learned counsel for the respondent 48 that if the interest burden is passed on to the consumers presently, the appellants would, in effect, receive a double benefit in case they succeed in the writ petition pending before the High Court. 72. Therefore,   we   hold   that   the   appellants   are   entitled   to   recover interest   on   Consumers   Security   Deposit   as   held   by   the   DPCL.   We direct   the   DERC   to   allow   the   interest   on   Consumers   Security Deposit held by the DPCL and impact thereof to the appellants. The findings of the DERC and the APTEL in this regard are set aside. 73.  Issue No.6 : This   issue   pertains   to   enforcement   sales   i.e. sales which are deemed to have been occurred in cases of electricity theft.   The   question   for   consideration   is   whether   the   impugned findings   in   the   order   of   the   APTEL   are   against   the   legal   principle that  when the  statute creates a legal fiction  i.e. energy  assessed is ‘deemed’ to be consumed, the same has to be given effect to with all its consequences i.e. same quantum of energy is to be accounted for as supplied? 74. Electricity   transmitted  may   be   stolen   or   used  unauthorizedly. While   theft/unauthorized   use   was   approximately   60%   before 49 privatization,   it   has   now   been   brought   down   to   7   to   8%. Unauthorized   use   and   theft   are   dealt   with   in   Section   126   of   the 2003 Act , relevant clauses whereof are as under: “Section   126:   (Assessment):   ­­­   (1)   If   on   an inspection   of   any   place   or   premises   or   after inspection   of   the   equipments,   gadgets,   machines, devices   found   connected   or   used,   or   after inspection   of   records   maintained   by   any   person, the   assessing   officer   comes   to   the   conclusion   that such   person   is   indulging   in   unauthorized   use   of electricity,   he   shall   provisionally   assess   to   the best   of   his   judgement   the   electricity   charges payable   by   such   person   or   by   any   other   person benefited by such use. […] [(5)   If   the   assessing   officer   reaches   to   the conclusion that unauthorised use of electricity has taken   place,  the   assessment   shall   be   made   for  the entire   period   during   which   such   unauthorized   use of   electricity   has   taken   place   and   if,   however,   the period   during   which   such   unauthorised   use   of electricity   has   taken   place   cannot   be   ascertained, such   period   shall   be   limited   to   a   period   of   twelve 50 months   immediately   preceding   the   date   of inspection.] (6)   The   assessment   under   this   section   shall   be made   at   a   rate   equal   to   twice   the   tariff   rates applicable   for   the   relevant   category   of   services specified in sub­section (5).”         (Emphasis supplied) 75. The   Vigilance/Enforcement   Department   detects theft/unauthorized   use   of   electricity.   After   giving   due   opportunity, the   bills   are   generated   for   electricity   stolen/unauthorized   use. These   are   called   enforcement   sales/assessed   sales.   The   statutory charge for such theft/unauthorized use is twice the normal rate. 76. While   settling   enforcement   cases   of   small   consumers,   Lok Adalats   often   provide   discounts   to   errant   consumers   on   the assessed   equivalent   of   the   rupee   amount   and   not   on   the   assessed units of energy. The assessment of units of energy as deemed to be sales   to   the   consumers   is   in   accordance   with   Section   126   of   the 2003 Act  read with provisions for such assessment specified by the DERC itself. 51 77. In   a   particular   case   of   unauthorized   use   of   electricity   under Section 126, suppose using the ‘LDHF formula’ (specified by DERC itself), the appellants assess the consumer as having consumed 100 units of electricity. (a) By virtue of the Supply Code Regulations framed by   the   DERC   itself,   these   100   units   are   to   be treated as “sales”. (b) Upon the assessment of 100 Units, the Appellant raises a bill on the said consumer. Under Section 126 of the Electricity Act, the bill has to be raised at   twice   the   normal   billing   rate.   If   the   normal ABR were Rs. 5 per Unit, the Section 126 Bill will be raised for Rs 1,000 (i.e. 100×[Rs 5 ×2]); (c) By   virtue   of   a   Settlement   which   is   entered   into between   the   Appellant   and   the   consumer   before the Lok Adalat etc., suppose the Appellant agrees to give up Rs 200, the Appellant then recovers Rs 800/­ rather than Rs 1,000/­. (d) Now, though the settlement is only for the Rupee equivalent of the Assessed Bill and not the ‘Units sold’,   the   DERC   now   takes   Rs   800,   divides   it   by Rs   10   (i.e.   twice   the   ABR)   and   arrives   at   an imaginary   ‘sales’   figure   of   electrical   energy   of   80 Units. (e) This is in complete contrast to the Assessment of Energy   sold   of   100   Units   in   terms   of   the   LDHF Formula specified by the DERC itself according to which the sales are “deemed to be” 100 units. (f) Therefore,   by   entering   into   a   settlement   before the   Lok   Adalat   (which   is   in   harmony   with   the entire Lok  Adalat philosophy), the  Appellant  first loses   Rs   200   in   monetary   terms   and   then   loses 20   Units   of   electricity   which   the   Appellant   is 52 deemed   to   have   sold   such   consumer   in   the   first place. 78. Learned   counsel   for   the   appellants   submit   that   when   the statute   creates   a   legal   fiction,   i.e.   energy   assessed   is   deem   to   be consumed,   the   same   has   to   be   given   effect   to   with   all   its consequences i.e. same quantum of energy is to be accounted for as supplied.   However,   learned   counsel   appearing   for   the   respondent DERC submitted that that concurrent findings of the DERC and the APTEL   cannot   be   reversed   and   the   methodology   adopted   by   the Commission has to be maintained. 79. Having   considered   this   question   in   detail,   we   are   not   in agreement   with   the   stand   taken   by   the   respondent.   We   are   of   the view that the methodology adopted by the DERC is contrary to the settled principle of law that when the law deems a certain imaginary state of affairs as real, DERC would not let its imagination boggle at treating   the   100   units   as   sales.   We   are   of   the   view   that   such imaginary   state   of   affairs   must   be   taken   to   its   logical   end   and commend the treatment of 100 units as ‘sales’.  53 80. We   are   of   the   view   that   the   assessed   energy   has   to   be considered   as   supply   by   the   appellants   in   enforcement   cases. Therefore,   we   direct   the   DERC   to   consider   assessed   energy   for calculation   of   enforcement   sales   and   allow   the   impact   of   the   same along with carrying costs.  In view of our conclusion as above, we do not   deem   it   necessary   to   answer   the   other   contentions   on   this issue. 81. The   substantial   questions   of   law   are   answered   accordingly. Resultantly,   the   appeals   are   allowed   and   the   order(s)   of   the   DERC and   the   judgment   of   the   APTEL   impugned   herein,   to   the   extent mentioned   above.   are   hereby   set   aside.   Parties   to   bear   their respective costs.              ………………………………J. (S. ABDUL NAZEER) ………………………………J. (KRISHNA MURARI) New Delhi; October 18, 2022. 54