Title: Consideration and passing of the Energy Conservation Bill, 2000 moved by Shri Suresh P. Prabhu on the 16th Aug, 2001. (Continued- Concluded)
MR. CHAIRMAN: The House will now take up Item No.10.
SHRI BASU DEB ACHARIA (BANKURA): Mr. Chairman, Sir, this is an important Bill. The main purpose of this Bill is to conserve the scarce energy. This Bill was referred to the Standing Committee on Energy. It scrutinised this Bill and gave a number of suggestions. I am glad that the Minister has accepted almost all the suggestions made by the Standing Committee on Energy. He may move amendments to incorporate all those suggestions in the Bill.
Now, we are facing energy crisis. The Bill is overdue. A number of countries have enacted similar type of legislation to conserve energy. Energy does not mean only electric power, energy includes fuel, fossil, petroleum, and non-conventional energy. The need of the hour is to conserve whatever energy we have. Almost 60 per cent of the energy is consumed by industrial and commercial sectors.
In the industrial sector, we have age-old industries and machinery and appliances, which are being used in these industries, are energy consuming. So, there is a need to replace them and there is a need for modernisation. Take the example of textile industry. The machinery used in most of the textile mills, particularly in the National Textile Corporation, are very old. They consume more energy and there is a need to replace all these machinery by energy-efficient ones.
* Publilshed in the Gazette of India,Extraordinary, Part-II,Section-2,dt.17.8.2001
Sir, in the original Bill, the Railways were not included, but the Standing Committee made a suggestion to include the Railways because the Railways consume both electric power as well as diesel. The Railways have their own research and development organisation. Though they have developed a fuel-efficient diesel engine, the Railways use 60 per cent of diesel that is imported by us, because only 20 per cent of our tracks have been electrified so far. But the Railways have to conserve diesel.
Sir, when this Bill is passed, a Bureau of Energy Efficiency will be created to supervise energy conservation in the country. The problem in our country is that we spend very less on research and development. The norm is to spend five per cent of the turnover on research and development, but we spend much less. As a result of this, we are not energy efficient in many areas.
We are producing about 1,00,000 MW of electric power. But a large number of power plants, which have been started in the 1960s and 1970s, need renovation and modernisation. If we strictly go by the standards, we will see that majority of these power plants are not fuel-efficient. We need large investment for renovating and modernising these power plants. By renovating and modernising them, we will not only be able to make the power plants fuel-efficient, but we will also be able to increase our power generation. We need more power. There is a gap both in peaking and non-peaking period.
In order to bridge the gap, as new power plants are required as well as the old power plants are required to be renovated and modernised, investment is required. Investment is required for replacement of machinery.
Now, we will create a bureau to supervise all that and for those who will violate the guidelines, the provision of penalty also is there and the Standing Committee made suggestions to reduce the penalty. That has been accepted by the hon. Minister. But the problem is to make the people aware of energy conservation.
Our energy loss, what is called T&D (Transmission and Distribution) loss, is about 27 per cent. In some States, it is more than 40 per cent. If we can reduce this T&D loss, say, by 10 per cent, we will be able to save the energy to a great extent and for that also there is a need for renovation and modernisaton of our transmission system. There is a mismatch in the investment for power generation and for transmission and distribution.
Sir, the ideal norm is if you spend one rupee for thermal generation, you are required to spend one rupee for transmission and distribution. That is not being done. As a result of that the transmission and distribution loss is 27 per cent in our country. So, the question is how we can save this, how we will be able to make people aware of conservation of energy.
We have abundant reserves for fossil fuel, but we are not using it properly. We had coal based fertilizer plants. Coal was used for manufacture of urea. But all the coal based fertilizer plants, which we had, have now been closed down. Now, again there is a move to start coal based fertilizer plants to manufacture fertilizer and coal as feedstock.
Then education of the people is also required. I do not find anything in the Bill with regard to any provision relating to educating the people. There is only a provision of penalty and that there will be a bureau. There will be an inspector and we will have to see that the Inspector Raj, which was there in the earlier times, again should not come.
Then comes energy audit. If that is made mandatory, then we will be able to achieve our target to a great extent.
Now, there is a plan to have a cent per cent metering system. There also, defect is there. How much have we been able to achieve it?
Agriculture has not been included here. Agriculture also consumes a substantial percentage of energy. Agriculture should also be included here as the fertiliser factory has been included, and the Railways, which was not there in the original Bill, has been included. Then, textiles is there. We have to motivate the people to use fuel-efficient machinery. How can that problem be tackled? That also has to be taken into consideration.
There is a need to conserve energy and if we can conserve, we will be able to increase our thermal generation. We have enough potentiality of hydel that is not being harnessed. We have the potentiality of more than 70,000 MW. Our target is to produce additional one lakh MW by 2012. We will be able to achieve this target if proper steps are taken. Not only by creating a Bureau we will be able to achieve this target but we will also have to make the people aware to spend for Research and Development. There are old industries like textiles, jute, engineering, and mini steel plants. Previously, there was arc steel. Arc steel plant used to consume much power. So, we will have to develop the new technology, and for that, investment is required. We are not spending much for Research and Development. For Research and Development, sufficient funds should be made available. We will also have to switch over or to replace old machinery, which consume more power. How will they be able to replace it? That also should be thought of.
It is a well-intentioned Bill. I support this Bill but certain other measures have to be taken so that we can conserve our scarce energy and the energy, which is required, is properly utilised.
With these words, I conclude.
(SALEM): Hon. Chairman, Sir, at the outset I thank you very much for permitting me to speak on this subject which is very vital at the present juncture.
Though the Bill is laudable to some extent as far as conservation of energy is concerned, the Department needs a holistic approach with regard to many other problems. Sir, in a country where there is a great deal of demand for energy, growing demand for energy keeps on increasing, ever increasing demand, we need a policy for conserving energy as well. That alone is not the only way to meet the shortfall.
In the Ninth Plan, the target of capacity addition was 40,000 MW. But has that been achieved? It was estimated that a capacity of 6500 MW should be added every year to meet the shortfall. So, generation is also important in the same way we conserve energy. So, the Ministry rather has a holistic approach with regard to generation of energy and loss accruing due to transmission and distribution. What policy do you have when, especially, the loss due to transmission and distribution in some States is almost 30 per cent? In some States, it is over and above 30 per cent. It is nearly 40 per cent. Unless there is a comprehensive approach to this effect, I do not think we will be able to match the growing demand. With regard to theft, what policy has the Government got? It is another area of concern in the Ministry of Power and that is also missing.
There are certain clauses which need a thorough scrutiny. As far as clause 15(d) is concerned, it designates any agency or a designated agency to co-ordinate, regulate and enforce the provisions of this Act. Why not this be delegated to the State Government? Power being in the Concurrent List of the Constitution of India, were those particular provisions really given to the State Governments and their opinions sought with regard to this Bill? I doubt there is any such consultation made except the Joint Parliamentary Committee which went into the details. All the recommendations of the Committee have been accepted. Therefore, our demand is with regard to the enforcement. The subject may be left to the State Government.
With regard to penalty, the provision is that the authority can levy from one rupee to Rs.1 lakh. People can get away by paying Rs.1 lakh as penalty. So, regarding recovery policy, the Minister may have a re-look into it. As far as revenue recovery is concerned, we all know how it is done. If there is a misuse of crores of rupees and if you will levy a penalty of Rs.1 lakh, people can easily get away with that. Unless you have a separate forum for revenue recovery, I do not think it is possible. It is going to delay and protract for ever.
There is another area, that is, with regard to generation of energy where the Ministry can concentrate more. I would like to take up two issues of the State of Tamil Nadu, which would go to show how we are callous in generating power. One very important issue is that the Government of Tamil Nadu has proposed to set up an LNG based power project at Ennore near Chennai.
The total project cost is estimated to be Rs.6,500 crore. In this project, basically, LNG is imported. … (Interruptions)
MR. CHAIRMAN : Please conclude now.
SHRI T.M. SELVAGANAPATHI : I think, I have taken only two minutes.
MR. CHAIRMAN: Today, we have got Private Members’ Business also.