Bombay High Court High Court

Multi Commodity Exchange Of India … vs Central Electricity Regulatory … on 7 February, 2011

Bombay High Court
Multi Commodity Exchange Of India … vs Central Electricity Regulatory … on 7 February, 2011
Bench: P. B. Majmudar, Anoop V.Mohta
    KPP                          -1-         W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010




                                                                                                      
                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                        ORDINARY ORIGINAL CIVIL JURISDICTION 




                                                                        
                            WRIT PETITION  NO. 1197 OF 2010
                                        WITH
                           NOTICE OF MOTION NO. 100 OF 2010




                                                                       
    Multi Commodity Exchange  of India Limited                                     )
    a Company incorporated under the Companies Act, 1956                           )
    having its registered office at Exchange Square, CTS No.                       )
    255, Suren Road, Andheri (East), Mumbai-400 093                                )...Petitioner




                                                    
                     versus     
    1. Central Electricity Regulatory Commission                                   )
         having its office at 3rd and 4th floors,                                  )
                               
         Chanderlok Building 36, Janpath, New Delhi-110 001                        )

    2.  Forward Markets Commission, having its office at                           )
         "Everest", 3rd Floor, 100 Marine Drive,                                   )
         Mumbai-400 002                                                            )
       


    3.  Power Exchange of India Limited                                            )
    



         having its offices at Exchange Plaza, Bandra-Kurla                        )
         Complex, Bandra (East), Mumbai-400 051                                    )

    4.  Indian Energy Exchange Limited,                                            )





         having its offices at 10th floor, B-Wing,                                 )
         Statement House, Barakhamba Road,                                         )
         Connaught Place, New Delhi-110 001                                        )

    5.  Union of India, through Cabinet Secretary,                                 )
         Rashtrapati Bhavan, New Delhi-110 004                                     )





    6.  Ministry of Law and Justice,through its Secretary,                         )
         4th Floor, A Wing, Shastri Bhavan,                                        )
         New Delhi-110 001                                                         )..Respondents

    Mr.   N.H.   Seervai,   Senior   Advocate,   with   Mr.   Chirag   S.   Balsara,   Ms.   Gulnar 
    Mistry, Mr. Amit Vyas, Mr. Melvyn Fernandes and Mr. Varun Mamnia, instructed 
    by M/s. Rajani Associates, for the petitioner.




                                                                        ::: Downloaded on - 09/06/2013 16:49:45 :::
     KPP                           -2-         W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010




                                                                                                       
    Mr. Aspi Chinoy, Senior Advocate, with Mr. J.J. Bhatt, Senior Advocate and Mr. 
    Arijit Maitra, instructed by Mr. Ratnakar Singh, for respondent No.1.




                                                                         
    Mr.   Janak   Dwarkadas,   Senior   Advocate,   with   Dr.   Poornima   Advani,   Mr. 
    Himanshu Kode and Mr. Omprakash Jha, instructed by M/s. The Law Point, for 
    respondent No.2. 

    Mr.   Vikas   Singh,   Senior   Advocate,   with   Mr.   V.K.   Ramabhadran,   Ms.   Amnita 




                                                                        
    Narayan   and   Ms.   Jyoti   Maheshwari,   instructed   by   M/s.   Hemant   Sahai 
    Associates, for respondent No.3. 

    Ms. Cynthia Fernandes, instructed by M/s. RMG Law Associates, for respondent 




                                                     
    No.4.
                                 
    Dr.   G.R.   Sharma   with   Mr.   G.   Hariharan,   instructed   by   Dr.   T.C.   Kaushik,   for 
    respondent Nos. 5 and 6. 

                                          WITH
                                
                              WRIT PETITION NO. 1604 OF 2009
                                          WITH
                             NOTICE OF MOTION NO. 71 OF 2010
                                              
       


    Forward Markets Commission, having its office at                                )
    "Everest", 3rd Floor, 100 Marine Drive,                                         )
    



    Mumbai-400 002                                                                  ).. Petitioner

                 versus





    1. Central Electricity Regulatory Commission                                    )
         having its office at 3rd and 4th floors,                                   )
         Chanderlok Building 36, Janpath, New Delhi-110 001                         )





    2.  Multi Commodity Exchange  of India Limited               )
         a Company incorporated under the Companies Act,1956)
         having its registered office at Exchange Square, CTS No.)
         255, Suren Road, Andheri (East), Mumbai-400 093         )

    3.  Power Exchange of India Limited                                             )
         having its offices at Exchange Plaza, Bandra-Kurla                         )
         Complex, Bandra (East), Mumbai-400 051                                     )




                                                                         ::: Downloaded on - 09/06/2013 16:49:45 :::
     KPP                              -3-           W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010



    4.  Indian Energy Exchange Limited,                                                  )




                                                                                                            
         having its offices at Barakhamba Road,                                          )
         Connaught Place, New Delhi-110 001                                              )




                                                                              
    5.  Union of India, through Cabinet Secretary,                                       )
         Rashtrapati Bhavan, New Delhi-110 004                                           )

    6.  Ministry of Law and Justice,through its Secretary,                               )
         4th Floor, A Wing, Shastri Bhavan,                                              )




                                                                             
         New Delhi-110 001                                                               )..Respondents




                                                          
    Mr.   Janak   Dwarkadas,   Senior   Advocate,   with   Dr.   Poornima   Advani,   Mr. 
    Himanshu Kode and Mr. Omprakash Jha, instructed by M/s. The Law Point, for 
    the petitioner. 
                                    
    Mr. Aspi Chinoy, Senior Advocate, with Mr. J.J. Bhatt, Senior Advocate and Mr. 
    Arijit Maitra, instructed by Mr. Ratnakar Singh, for respondent No.1.
                                   
    Mr.   N.H.   Seervai,   Senior   Advocate,   with   Mr.   Chirag   S.   Balsara,   Ms.   Gulnar 
    Mistry, Mr. Amit Vyas, Mr. Melvyn Fernandes and Mr. Varun Mamnia, instructed 
    by M/s. Rajani Associates, for  respondent No.2.
       


    Mr.Vikas   Singh,   Senior   Advocate,   with   Mr.   V.K.   Ramabhadran,   Ms.Amnita 
    Narayan   and   Ms.   Jyoti   Maheshwari,   instructed   by   M/s.   Hemant   Sahai 
    



    Associates, for respondent No.3. 

    Ms. Cynthia Fernandes, instructed by M/s. RMG Law Associates, for respondent 
    No.4.





    Dr.   G.R.   Sharma   with   Mr.   G.   Hariharan,   instructed   by   Dr.   T.C.   Kaushik,   for 
    respondent Nos. 5 and 6. 





                                                                CORAM:  P.B. MAJMUDAR  &
                                                                                ANOOP V. MOHTA, JJ.

Judgment reserved on : 7th January, 2011
Judgment pronounced on : 7th February, 2011

::: Downloaded on – 09/06/2013 16:49:45 :::
KPP -4- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

JUDGMENT: (Per P.B. Majmudar, J.)

Two regulatory authorities functioning under two different

enactments are locked horns and fighting tooth and nail against each other. The

regulatory authority functioning under the Consumer Protection Act i.e.

Forward Market Commission (FMC) claims sole right in the matter of forward

contract whereas the authority functioning under the Electricity Act, 2003 i.e.

Central Electricity Regulatory Commission (CERC) claims exclusive right in the

matter of dealing with the trading activities in connection with the electricity

including dealing in forward contract. In order to comprehend the controversy

raised in these two writ petitions, a brief synoptical view of the facts in Writ

Petition No.1197 of 2010 may be noticed:

2. Multi Commodity Exchange of India (MCX), petitioner herein and

Respondent No.2 in Writ Petition No. 1604 of 2009, is a company incorporated

under the provisions of the Companies Act, 1956 and a Commodity Exchange

duly recognised by the Central Government/Forward Market Commission under

the provisions of the Forward Contracts (Regulation) Act, 1952 (hereinafter

referred to as “FCRA”). The MCX has been formed and/or constituted for

facilitating the on-line trading, clearing and settlement operations for

commodity futures contracts across the country. The MCX started operations in

November, 2003 with the object of establishing, operating, regulating,

maintaining and managing facilities to enable the members of the exchange,

::: Downloaded on – 09/06/2013 16:49:45 :::
KPP -5- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

their authorized agents and constituents and other participants to transact, clear

and settle the trade of future contracts in more than 103 commodities/goods

including Electricity and Natural gas as notified by the Ministry of Consumer

Affairs, Food and Public Distribution vide Gazette of India Notification dated 9th

January, 2006 and as permitted by Forward Markets Commission.

3. The first respondent in both these petitions, Central Electricity

Regulatory Commission (“CERC”), is established by the Central Government

under sub-section (1) of Section 3 of the Electricity Regulatory Commissions

Act, 1998 and functioning as such before the date of coming into force of the

Electricity Act, 2003. Section 79 of the said 2003 Act specifies some of the

specific functions to be discharged by the Central Commission.

4. The second respondent, Forward Market Commission (FMC) herein

and the petitioner in Writ Petition No. 1604 of 2009, was established in 1953 for

the purpose of exercising such functions and discharging such duties as may be

assigned to the Commission by or under the provisions of the FCRA. It is a

regulatory authority which is overseen by the Ministry of Consumer Affairs,

Food and Public Distribution, Govt. of India.

5. Then third and fourth respondents are Power Exchanges recognised

by the CERC.

::: Downloaded on – 09/06/2013 16:49:45 :::

KPP -6- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

6. The challenge in both these writ petitions is to the two orders dated

28th April, 2009 and 11th January, 2010 passed by the CERC as well as the

Central Electricity Regulatory Commission (Power Market) Regulations, 2010

(hereinafter referred to as “the Regulations”) notified by the CERC on 20th

January, 2010 under Section 66 read with Section 178 (2) (y) of the Electricity

Act, 2003 purporting to exercise jurisdiction over forward contracts and futures

in electricity.

7. On 19th March, 2005, MCX applied to the FMC seeking approval for

launching electricity futures contracts. The FMC granted its approval on January

07, 2009 to the petitioner to commence trading in electricity futures at its

exchange. MCX accordingly launched forward trading in electricity with effect

from 8th January, 2009. The third respondent, Power Exchange of India Limited

(PXIL) challenged the electricity futures contracts formulated by the petitioner

by its application dated 18th December, 2008, before the CERC on the ground

that (i) the CERC has the exclusive jurisdiction over regularising electricity

including all forward contracts, futures, etc. (ii) after the enactment of the

Electricity Act, 2003, the MCX and the FMC have been denuded of jurisdiction

over electricity and (iii) the MCX had commenced launch of trading in

electricity futures contracts without any approval of CERC and mere approval

FMC had no efficacy in the eyes of law. MCX has raised an objection about the

::: Downloaded on – 09/06/2013 16:49:45 :::
KPP -7- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

maintainability of such an application on the ground that CERC has no

jurisdiction to entertain such application as the FMC is a statutory regulatory

authority functioning under the Forward Market Act and the same is not

subjected to the jurisdiction of CERC. The Commission vide order dated 28 th

April, 2009, disposed of the said application by giving certain directions which

read thus:

(a) FMC exercises jurisdiction over the forward contracts in

accordance with the p0rovisions of the 1952 Act as they cannot
be said to be inconsistent with those of the 2003 Act and the two

statutes operate in independent fields.

(b) Regulatory oversight to promote development of market
in power is vested in this Commission as mandated under

Section 66 of the 2003 Act and, therefore, the orders, guidelines
issued by this Commission and the regulations framed shall be
binding on all concerned.

(c) Power Exchanges approved by this Commission need not
approach FMC for any approval for the reasons that the
contracts traded or to be traded outside the scope of Section 15

of the 1952 Act.

(d) MCX and other commodity exchanges permitted trading
of forward contracts by FMC at their platform shall be governed

by the orders, guidelines, regulations and other prescriptions of
this Commission since they are not inconsistent with the
provisions of the 1952 Act.”

8. Being aggrieved by the aforesaid order, MCX preferred a Review

Petition being Review Petition No. 115 of 2009 seeking re-consideration and/or

review and/or modification of certain observations and findings of the said order

dated 28th April, 2009. The review petition has been decided by the Commission

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -8- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

on 11th January, 2010 by which the CERC suo motu reversed the original order

and deleted crucial observations which expressly stated that there was no

conflict between the provisions of the FCRA and the Electricity Act. The CERC

held that the ground of review as stated in para 5 (c) stood rejected as not

maintainable. By the said order, CERC also held that there was a conflict

between the FCRA and the Electricity Act and in view of Sections 174 and 175 of

the Electricity Act, the Electricity Act would have an overriding effect. Further,

the Electricity Act was also a later central statute hence the provisions thereof

would prevail. It also held that as there was a conflict between the provisions of

the FCRA and the Electricity Act, the provisions of the Electricity Act would

prevail. In the said order, CERC modified the last sentence of paragraph 54 and

held thus : “However, we make it clear that MCX cannot launch such products

without the prior approval of this Commission in accordance with this

Commission’s guidelines or the statutory regulations”.

9. Pursuant to the above order, FMC filed the above petition being Writ

Petition No. 1604 of 2009 challenging the validity of the order dated 28th April,

2009 as also the review order dated 11th January, 2010 passed by CERC . During

the pendency of the petition, CERC issued a public notice dated 22 nd September,

2009, enclosing draft power market regulations seeking

comments/suggestions/objections on the said draft regulations. The petitioner

recorded its comments/objections to the said draft regulations. The CERC

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -9- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

thereafter framed regulations viz. Central Electricity Regulatory Commission

(Power Market) Regulations, 2010. The said Regulations are also subject matter

of challenge in these writ petitions. The said Regulations were also tendered in

the Court. Thereafter the matter has not been listed on the Board. Again, CERC

came up with a press release dated 20 th January, 2010 notifying the said

regulations. The petitioners herein challenge the Regulations on the ground that

the action of the first respondent being wrongful exercise of jurisdiction,

arbitrary, capricious, mala fide as well as being discriminatory in nature and

violative of the principles of Article 14 of the Constitution. The said Regulations

also seek to deprive the petitioner from entering into forward contracts inspite of

being authorised by the second respondent and notified by the Govt. of India as

a recognized association.

10. According to MCX, so far as forward market in electricity is

concerned, it is the regulatory authority under the Forward Market Act which

alone is competent to deal with the same and CERC has no right to frame any

regulation in this behalf. The Regulations as notified by CERC provides for

forward and futures contracts relating to electricity to come under the purview

of CERC, whereas prior to the notification of the Regulations, the forward and

future contracts relating to electricity were under the purview of FMC pursuant

to the notification dated 9th January, 2006 by the Union of India. The

Regulations framed by CERC are also challenged on the said ground.

::: Downloaded on – 09/06/2013 16:49:46 :::

KPP -10- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

11. Initially after hearing the learned counsel appearing for the parties

this Court reserved the matter for judgment. However, by an order dated 26th

November, 2010, this Court subsequently issued notice to the added respondents

by passing the following order.

” The matters were heard and judgment was reserved.

Subsequently, this Court while going through the papers came
across the minutes of the meeting of Committee of Secretaries of

various departments wherein the Cabinet Secretariat has
ultimately given the following directions.

(i) There will be no trading in electricity futures for the time

being. The decision to introduce electricity futures will be taken
by the Central Government at an appropriate time with
concurrence of FMC/DoCA and CERC/MoP.

(ii) In view of the decision at (i) above, CERC would omit the
provisions relating to electricity derivatives from its Power Market
Regulations.

(iii) In view of the devision at (i) above, DoCA will de-notify the
electricity under Section 15 of the FCRA.

(iv) DoLA will obtain the opinion of Attorney General on the
question of regulatory jurisdiction on electricity derivatives in
view of the provisions of the Electricity Act and FCRA. CERC/MoP
and DoCA/FMC have already sent the relevant material
representing their viewpoints to DoLA in this regard with

reference to the meeting held on 25.5.10 in the Cabinet
Secretariat.

2. Learned Senior Counsel Mr. Dwarkadas and Mr.
Seervai state that the minutes dated 16th July, 2010 were not
properly recorded to some extent. Mr. Chinoy, learned senior
counsel appearing for CERC states that CERC is willing to abide
by the decision taken in the meeting before the Cabinet
Secretariat. Since the dispute is in connection with two

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -11- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

departments of the Union of India, we are of the opinion that the

Union of India is required to be added as party respondents in
these matters and their say is also required to be taken into
consideration while deciding the issue involved in these matters.

For the aforesaid purpose, we deem it proper to join (i) Union of
India through Cabinet Secretariat, having its office at Rashtrapati
Bhavan, New Delhi and (ii) Secretary, Ministry of Law and
Justice, Govt. of India, Shastri Bhavan, New Delhi-110 001, as
party respondent Nos. 5 and 6 respectively. Leave to amend the

petition is granted. Amendment to be carried out forthwith.

3. Issue notice to the added respondents returnable on
10 December, 2010 at 3.00 p.m. before this Bench. We make it
th

clear that since the petitioners and respondents have already
addressed this Court and concluded their arguments, the Court is

now required to hear only the added respondents in respect of
the issue involved in the matter and regarding minutes dated 16th
July, 2010 and decision taken during such meeting before the
Cabinet Secretariat. As the matter is pending since long, the

added respondents may point out their views on the next date of
hearing.

4. Mr. Janak Dwarkadas, learned senior counsel

appearing for FMC, states that a subsequent letter dated 13th
September, 2010 has been issued to the Cabinet Secretary
pointing out that the aforesaid minutes are not properly

recorded.

5. The petitioner to take steps to serve the added
respondents so that matters may not be required to be adjourned

on the ground that they are not served”.

12. Mr. M.K. Sharma, Joint Secretary and Legal Adviser in the

Department of Legal Affairs, Ministry of Law and Justice, New Delhi, for and on

behalf of Law Secretary, Ministry of Law and Justice and also on behalf of

Cabinet Secretary, Cabinet Secretariat, Rashtrapati Bhawan, New Delhi, initially

filed an affidavit on 13th December, 2010 raising preliminary objections about

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -12- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

the maintainability of the petitions. The preliminary objections raised in paras

(i) to (v) of the said affidavit read thus:

“(i) The Respondent Nos. 5 and 6 strongly object to the
maintainability of the present petition because the petitioners in
Petition No. 1640 of 2009 have already pursued remedy (ies)
with the Competent Body consisting of Secretaries to the
Government of India from different Ministries.

(ii) I say that in the said constituted Committee, the
petitioners hailing from the Ministry of Consumer Affairs and
the other side from the Ministry of Power through their

Secretaries not only participated in the proceedings on
16.07.2010 conducted by the said Committee but also

deliberated in the said proceedings on the subject matter (s), in
question, which proceedings ultimately culminated into certain
decision(s) taken by the said High Power Committee. I say that
the said Committee constituted and consisting of Secretaries of

different Departments/Ministries have given their say and for
their Department’s views, which were duly considered with
consensus opinion and accordingly, the said decisions. In such
an event, I strongly object to the maintainability of the present

petition on the ground that the petitioner cannot simply choose
two different forums for the same cause of action or the cause of
action touching the present subject matter(s). Accordingly the

present petition deserves to be dismissed in limine.

(iii) I strongly object to the present petition on the ground (s)
that the Forward Market Commission is born out of statute

known as Forward Contracting (Regulation) Act, 1952 (FCRA)
and likewise, CERC is born out of Electricity Act 2002. In other
words, I say that both the statutory bodies have their
birth/establishment out of the said statutes enacted by the
Parliament and therefore, they are the Government of India

statutory bodies. Being so, any of their issues in dispute need to
be adjudicated upon by the said Committee meant for the
purpose.

(iv) I say that the Hon’ble Supreme Court of India in case of
ONGC vs. Collector of Central Excise reported as (2004) Vol. 6
SCC 437 and earlier reported as (1992) 104 CTR (SC) 31 has
categorically laid down the law to the extent that dispute (s)
between Department to Department of the Government or

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -13- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

Government of India Undertakings or Enterprises etc. need to be

referred or such other matters which are the bone of contention,
need to be resolved by said such Committee. I say that most of
the Government of India Undertakings or Government of India

Enterprises are born out of various statutes enacted by the Act of
Parliament. As the present aforesaid two statutes are enacted by
the Parliament and the dispute(s) are between two statutory
bodies established under the said two Statutes, the same
disputes between the such two statutory bodies are the disputes

which need to be referred to for the purpose of adjudication
or/conciliation to the said Committee consisting of the
Secretaries of the various Departments/Ministries and headed
by the Cabinet Secretary, Union of India.

(v) I say that the said two statutory bodies are within the

scope of Government of India Undertaking or Government of
India Enterprises as they are equally born/established out of the
said two Statutes, as referred to hereinabove. In such an event
and in view of the said ruling of the Supreme Court of India, the

petition(s), in question, need to be dismissed with costs.”

13. On the next date of hearing i.e. 20th December, 2010, learned

counsel appearing for respondent Nos. 5 and 6 pointed out that the Cabinet

Secretary could not go through the affidavit filed by Mr. M.K. Sharma, Joint

Secretary and Legal Advisor in the Department of Legal Affairs, Ministry of Law

and Justice and that the Cabinet Secretary would like to file a detailed affidavit

in this regard. This Court passed the following order on December 20, 2010.

“A bitter dispute is going on between two Regulatory
Authorities functioning under the Union of India, in so far as
one of the writ petition is concerned. Since we have issued
notices to the respondent Nos. 5 and 6, today learned counsel
appearing for respondent Nos. 5 and 6 states that because of
the pre-occupation, the Cabinet Secretary could not go
through the affidavit filed by Mr. M.K. Sharma, Joint

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -14- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

Secretary and Legal Advisor in the Department of Legal

Affairs, Ministry of Law and Justice and therefore, he would
like to file detailed affidavit in this regard. It is very
unfortunate that between the two Departments of Union of

India, there is a lack of communication and in our view, such
happening is really disturbing. Learned counsel for
respondent Nos. 5 and 6 states that Cabinet Secretary has
called meeting of all the Secretaries to sort out the problem.
However, since the arguments are already heard and with a

view to see that the matter is not further delayed and since in
view of the submission that the Cabinet Secretary has not
gone through the reply filed by Mr. M.K. Sharma, we give last
chance to respondent No. 5 to file appropriate reply if any

before 04-01-2011, with an advance copy to the learned
counsel for the petitioners and the respective respondents. No

further adjournment will be given in this behalf. The
petitioners or the other contesting respondents may file their
respective rejoinder, if any, before the next date. Pleadings
should be completed by both the sides before the next date.

2. Stand over to 07-01-2011. On the aforesaid date, the
Court may consider to proceed with the judgment.”

14. A subsequent affidavit has been filed on behalf of respondent No.5

on 4th January, 2011. Before we proceed further, it is necessary to incorporate

the averments made in the said affidavit and the same read as under:

” I, V.P. Arora, working as Under Secretary in the Cabinet
Secretariat, Rashtrapati Bhavan, New Delhi, aged about 57
years, do hereby state and submit on solemn affirmation as

under:-

1. I say that I have perused relevant records. I say that I crave
leave of this Hon’ble Court to further add, amend, alter or delete
any of the contents of this affidavit. I say that I have been
authorised to file this affidavit.

2. That this Hon’ble High Court had impleaded the Cabinet
Secretary as Respondent No.5 in both the petitions.

::: Downloaded on – 09/06/2013 16:49:46 :::

KPP -15- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

3. That on the last date of hearing, Special Counsel for
Union of India – Dr. G.R. Sharma had informed this Hon’ble
High Court that the Cabinet Secretary will be calling a meeting

of Secretaries of respective Departments/Ministries to amicably
settle the issue at large in the present writ petitions and
accordingly an attempt was made on 29.12.2010 by the Cabinet
Secretary through the Secretary (Co-ordination) of the Cabinet
Secretariat, New Delhi and had deliberations relating to the

present issues.

4. That in the said meeting held on 29.12.2010, an attempt
was made to settle and reconcile the issues which was not

successful.

5. That apart from the two statutory bodies i.e. The Central
Electricity Regulatory Commission and the Forward Markets
Commission, other private bodies are also parties in the writ
petition.

6. That I submit that as the attempt at the level of the
Cabinet Secretariat has not been successful, it is respectfully
prayed that this Hon’ble High Court may be pleased to decide

the matter as may be deemed fit and proper in the facts and
circumstances of the case.

7. I say that the contents contained in para 2 to 6 are true to
my knowledge and belief”

15. On 7th January, 2011, this Court passed further order which reads

thus:

” Initially these matters were heard at length and adjourned
for pronouncing the judgment. However, subsequently, this
Court felt that considering the important issue involved in the
matter, it would be desirable to hear Union of India through
Cabinet Secretary as well as Ministry of Law and Justice. On
the last date, Counsel for Union of India appeared and
tendered an affidavit filed by respondent Nos. 5 and 6. At his

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -16- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

instance the matter was adjourned till today. In the

meanwhile, a further affidavit is filed by respondent No.5. To
the affidavit filed by respondent No.5, replies have also been
filed by the petitioners and respondent No.3.

2. It is submitted on behalf of the Union of India by
the learned counsel Dr. Sharma that the Cabinet Secretary
tried to settle the dispute but in spite of his best efforts he
could not convince the concerned Secretaries for settling the

same. It is requested that in view of the same, the matters
may now be decided by this Court on merits. He also
submitted that this matter cannot be sent to the High Power
Committee as the issue involved in the matter can only be

decided by the Court especially when there is a private party
who has also filed the petition. It is the submission of all the

learned counsel appearing in the matter that the issue referred
to in the petitions cannot be sent to High Power Committee as
per the judgment of the Supreme Court in the case of ONGC
and the matter may be decided by this Court one way or the

other on merits. The submissions of the learned counsel are
accordingly recorded. Dr. Sharma further submits that he does
not want to say anything further and it is for the Court to
decide the rival claims in the matter between the petitioners

and the concerned respondents. Now the arguments stand
concluded. Judgment reserved”.

16. In the case of Oil and Natural Gas Commission vs. CCE1 the Supreme

Court held that in every case where a dispute is between government

departments and/or between a Government department and a public sector

undertaking, the matter should be referred to the High Power Committee

established by the Government pursuant to an order of the Supreme Court dated

11th September, 1991 and that it is the duty of every court or tribunal to demand

clearance from the Committee and that in the absence of clearance, the

proceedings must not be proceeded with. In the case of Chief Conservator of

1 1995 Supp (4) SCC 541

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -17- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

Forest vs. Collector1 it has been held by the Supreme Court as under:

“Various departments of the Government are its limbs and,
therefore, they must act in coordination and not in

confrontation. Filing of a writ petition by one department
against the other by invoking the extraordinary jurisdiction of
the High Court is not only against the propriety and polity as it
smacks of indiscipline but is also contrary to the basic concept
of law which requires that for suing or being sued, there must

be either a natural or a juristic person. The States/Union of
India must evolve a mechanism to set at rest all inter-
departmental controversies at the level of the Government and
such matters should not be carried to a court of law for

resolution of the controversy. In the case of disputes between
public sector undertakings and Union of India, this Court in Oil

and Natural Gas Commission vs. Collector of Central Excise
(1992 Suppl. (2) SCC 432) called upon the Cabinet Secretary
to handle such matters.

17. It is pointed out by the learned counsel appearing for the Union of India

that the attempts made by the Cabinet Secretary to solve the dispute have been

failed and in view of the argument of the learned counsel for the Union of India

as well as learned counsel appearing for the parties in the matter, the issue in

question is required to be decided only by this Court as the Regulations framed

by CERC is under challenge at the instance of private party, this dispute cannot

be sent to High Power Committee. In view of the said submission, this Court is

now required to decide the controversy raised in these petitions on its own

merits.

1 2003 (3) SCC 742

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -18- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

18. We have heard the learned counsel appearing for the parties, examined

the matter on merits and also considered the written submissions of the

petitioners, CERC and PXIL.

19. Mr. Seervai, the learned counsel for the petitioner in Writ Petition

No. 1197 of 2010, submits that the provisions of the FCRA and the Electricity

Act deal with two separate and distinct subjects. The FCRA deals with futures

markets and forward contracts in electricity being, in essence, financial contracts

which provide for delivery but which may be and, in fact, are often settled by

inter alia the payment of differences. The Electricity Act deals with the physical

trading and delivery of electricity as a commodity for actual physical use and

according to the learned counsel, the spheres of the two enactments are separate

and distinct and there is no scope for overlap or conflict. The Electricity Act and

the authorities established thereunder have been empowered to govern the

various aspects of electricity, including generation, transmission, distribution

and trading. Mr. Seervai submits that FCRA conceives of a specialized financial

market, rather than a conventional physical one, which operates in the realm of

price discovery and price risk management. The option of delivery is available

only in respect of residual contracts which remain outstanding on the date of

expiry of contract period, but most participants offset their contracts before the

date of expiry by entering into opposite contract, thus obviating the need for any

delivery. On the other hand, the Electricity Act deals with the actual physical

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -19- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

delivery and utilization of electricity. Mr. Seervai further submits that “trading”

under the Electricity Act is limited to the physical market which is clear from the

definition under sub-section 71 of Section 2 viz. Purchase of electricity for resale

thereof. The Electricity Act provides for and facilitates physical trading in

electricity between States i.e. Inter-State as well as within a given State i.e.

intra-State. The FCRA deals with all future and forward contracts including

electricity futures contracts. Mr. Seervai submits that FCRA has been enacted

under Entry 48, List I of the Constitution whereas the Electricity Act is a statute

enacted under Entry 38, List III. The FCRA creates a single statutory authority

which regulates and controls all forward contracts, including futures, in all

commodities notified by the Central Government across the territory of India.

Under Section 15 of the FCRA, the Central Government is empowered to notify

goods in respect of which forward contracts may be entered into only through

associations recognised by the Central Government. Central Electricity

Regulatory Commission (CERC) is concerned with inter State and not intra

State electricity. He submits that there is no provision in the Electricity Act

which can even remotely be said to refer to and/or deal with forward contracts

and futures. The forward contract is different from ready delivery contract. In

view thereof, therefore, there is no question of conflict between FCRA and

Electricity Act. He submits that CERC and Forward Market Commission (FMC)

are both regulatory authorities, governed by their respective special statutes,

operating within their defined spheres, with distinct statutory functions, powers

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -20- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

and duties. The impugned Regulations make it clear that the CERC has misused

its power as a regulatory authority in order to bring forward contracts in

electricity within its jurisdiction. Section 178 (2) (y) read with Section 66 gives

CERC the power to issue regulations. He submits that the Regulations notified

by the CERC seek to deprive the petitioner, Multi Commodity Exchange of India

Ltd. (MCX) from entering into forward contracts inspite of being authorised by

FMC and notified by the Government of India as a recognized association. Mr.

Seervai further submits that the CERC under the guise of the impugned

regulations, usurped legislative power not conferred upon it. According to Mr.

Seervai, the Electricity Act does not even remotely contemplate a situation

pertaining to financial contracts and the CERC cannot, by the simple expedient

of notifying subordinate legislation, traverse beyond the provisions of its parent

statute. Mr. Seervai submits that the impugned Regulations are ex facie ultra

vires and void ab initio. Indisputably, a subordinate legislation must be read in

the context of the principal Act. It is well settled that the power exercised by a

delegate must conform to the power granted by its parent statute, there cannot

be any presumption in favour of exercise of power or assumption of such a

power in the absence of specific enabling provision in the Electricity Act itself.

Mr. Seervai further submits that there is not a single provision in the Electricity

Act that allowed CERC to issue the impugned Regulations to regulate and

control a market that it now purporting to do so. CERC is attempting to do so in

the face of a special statute that exclusively bestows that authority on another

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -21- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

regulatory body. It is submitted that the FCRA is a statute enacted prior in time

as that of the Electricity Act. The petitioner is a recognized Association under

the FCRA and is governed by FMC. Mr. Seervai submits that in the original

order, CERC has acknowledged that FCRA governs forward contracts in which

rights and liabilities are transferable, unless exempted by the Central

Government and that the provisions of the FCRA cover certain specific areas

which are not covered under any of the provisions of the Electricity Act. It is

submitted that in the subsequent review order, CERC suo motu rewrote and

reversed the original order dated 28th April, 2009 and deleted crucial

observations which expressly stated that there was no conflict between the

provisions of the FCRA and the Electricity Act on the ground that these

observations were not relevant or germane to the inquiry. Mr. Seervai submits

that the impugned orders are without jurisdiction inasmuch as the provisions of

Section 79 of the Electricity Act do not give CERC any authority to trespass into

the jurisdiction of another unrelated statutory regulator and interpret the

provisions of the FCRA. In view of the above, the Regulations, in so far as it

pertain to futures contract in electricity, issued by the CERC pending disposal of

the writ petition filed by FMC are liable to be quashed and set aside. Mr.

Seervai submits that while the original order enunciated a harmonious

construction of the two statutes, the review order placed them in a position of

irreconcilable conflict, robbing the FMC entirely of its jurisdiction over forward

contracts vis-a-vis-electricity. He submits that on a comparison of the two orders

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -22- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

it is abundantly clear that the review order is illegal, improper and bad in law,

being no more than a motivated attempt to re-write the original order and allow

the CERC to usurp power and authority not vested in it or conferred upon it

under the Electricity Act. Mr. Seervai further submits that on perusal of the

Regulations, it is clear that CERC has once again misused its power as a

regulatory authority in order to bring forward contracts in electricity within its

jurisdiction. Mr. Seervai finally submits that the futures contracts cannot be

dealt with under the Electricity Act as it is in the domain of FCRA and that CERC

has no jurisdiction to frame any Regulations in this behalf.

20. Mr. Aspi Chinoy, learned senior counsel appearing for CERC,

submits that the Electricity Act, 2003 was 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, rationalisation of electricity tariff, ensuring

transparent policies regarding subsidies, promotion of efficient and

environmentally benign policies, constitution of Central Electricity Authority,

Regulatory Commissions and establishment of Appellate Tribunal and for

matters connected therewith or incidental thereto. The Act makes provisions for

every aspect of the matter concerning electricity including, inter alia, referring

for arbitration disputes involving generating companies or transmission licensees

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -23- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

or disputes between licensees and generating companies. The learned counsel

further submits that the 2003 Act is a Special Act and is a complete Code with

respect to all matters concerning electricity, including the development of a

market in power. He submits that Section 66 read with Section 178 (2) (y) of

the Act enables CERC to make regulations for the development of the market in

power, including trading. This necessarily covers all aspects of the market and

business/trading in power and would include both spot and forward contracts

for the sale or purchase of electricity. Mr. Chinoy submits that the concept of

trading necessarily covers all forms of business in electricity and includes both

spot and forward contracts for sale and purchase of electricity. He submits that

CERC is the Central Commission established by the Central Government under

sub-section (1) of Section 3 of the Electricity Regulatory Commissions Act, 1998

and functioning as such before the date of coming into force of the Act of 2003

and as such is the Central Commission for the purpose of the Act in terms of

Section 76 thereof. CERC exercises functions and powers as a regulator in the

whole of India in regard to Electricity. Section 79 of the 2003 Act specifies some

of the specific functions to be discharged by the CERC. Sub-section (j) of

Section 79 of the Electricity Act deals with fixing the trading margin in the inter-

State trading of electricity, if considered necessary. In the instant case,

electricity is not a good which can be delivered. It is submitted that the CERC is

empowered to take appropriate measures to regulate to regulate transactions in

power as it thinks fit. Mr. Chinoy submits that the forward contracts in

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -24- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

electricity/for the delivery of electricity are necessarily matters concerning

electricity and are within the ambit of Section 55 read with Section 178 (2) (y)

of the Electricity Act. Mr. Chinoy further submits that if there is a conflict

between Union and State Lists, the Union list will prevail but when Parliament

has framed two enactments, then the object of the Act is to be seen. Mr. Chinoy

submits that the contention that forward contracts for electricity are not within

the purview of Electricity Act, is based on a misreading of the nature of forward

contracts under the FCRA. The learned counsel submits that the forward

contracts in electricity are necessarily contracts for the delivery of electricity.

He submits that FMC cannot file any proceedings as the writ can only be filed

by Union of India through the Ministry of Consumer Affairs. FMC is a

department of the Ministry of Consumer Affairs and is not a body corporate. He

submits that the Electricity Act, 2003 is an exhaustive code on all matters

concerning electricity. He submits that Sections 173 and 174 of the Act of 2003

stipulate that the provisions of the Act shall have effect notwithstanding

anything inconsistent therewith contained in any other law for the time being in

force. He submits that the Electricity Act is a consolidating statute on all matters

concerning electricity. Section 66 read with Section 178 (2) (y) gives CERC the

power to legislate and frame the regulation. He submits that Article 246 of the

Constitution can never apply to the instant case as that Article deals only with a

conflict between entries pertaining to the Union and the States. He submits that

the forward contracts in electricity/for the delivery of electricity are necessarily

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -25- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

matters concerning electricity and within the ambit of Section 66 read with

Section 178 (2) (y) of the Act of 2003. He submits that all forward contracts are

delivery contracts. It is not a financial contract. He submits that the impugned

Regulations have been made by CERC under Section 66 read with Section 178

(2) (y) of the Act of 2003 which have been published under a public notice

dated 22nd September, 2009. There is nothing unconstitutional in the

regulations so as to consider the prayer of the petitioner for staying the

operation of the regulations. He submits that the Regulations deal with the

creation of a comprehensive market structure and enabling the transaction,

execution and contracting of all types of possible products in the electricity

markets. Section 66 of the Act of 2003 mandates the CERC to promote the

development of a market in power. He submits that in the event of repugnancy

between the regulations/prescriptions made by the FMC and CERC, the CERC’s

guidelines/prescriptions/regulations will prevail. He submits that the principle

of contemporaneo expositio is inapplicable to the instant case as is clear from the

judgments to which we shall refer later on. He submits that the Regulations

have been made by the CERC in exercise of the powers vested in and functions

laid down under the provisions of Section 66 read with Section 178 (2) (y) of

the Act of 2003 and in compliance with the mandate of National Electricity

Policy notified by the Central Government under Section 3 of the Electricity Act

of 2003.

::: Downloaded on – 09/06/2013 16:49:46 :::

KPP -26- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

21. Mr. Dwarkadas, learned senior counsel appearing for the FMC,

submits that the FMC is a Regulatory authority under the Ministry of Consumer

Affairs, Food and Public Distribution, Govt. of India and has been set up in 1953

under the provisions of the FCRA. He submits that FMC has filed the above

petition being Writ Petition No. 1604 of 2009 challenging the order dated 28 th

April, 2009 passed by CERC, modified order dated 11th January, 2010 passed by

CERC and the Regulations notified by CERC on 20th January, 2010.

Mr. Dwarkadas submits that by passing the impugned orders and the

regulations, CERC has tried to usurp jurisdiction over forward and futures

market which fall within the exclusive domain of FMC by virtue of the provisions

contained in FCRA enacted by Parliament in exercise of the power vested in it by

Entry 48 of List-1 in the Seventh Schedule of the Constitution of India which

gives power to the Parliament to legislate on the subject of Stock Exchanges and

Futures markets. Mr. Dwarkadas further submits that FMC vide its letter dated

7th January, 2009 explained to the CERC that under the FCRA and the

notification issued by the Central Government, through the Ministry of

Consumer Affairs, Food and Public Distribution on 9th January, 2006 under

Section 15 of FCRA, the FMC alone has jurisdiction to regulate forward contracts

in electricity. Spot market and Forward markets in goods can be regulated by

two different regulators. Forward trading in electricity comes under the purview

of FCRA and this does not take away the jurisdiction of CERC in respect of

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -27- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

regulating spot trading in electricity. He submits that the provisions of FCRA

were analysed in great detail by the Supreme Court in the case of Raghubir

Dayal Jai Prakash and others vs. Union of India and another1 wherein the

Supreme Court quoted the Expert Committee’s report regarding functioning of

forward trading. He submits that the impugned orders of the CERC and the

regulations in so far as they relate to forward trading in electricity, therefore,

deserve to be quashed. He submits that FMC had granted approval in January,

2009 to MCX, a national level Multi Commodity Exchange, for providing a

platform to trade in electricity forward contracts, following the notification

issued by the Central Government applying provisions of Section 15 of the FCRA

whereby forward contracts in electricity could be traded only through the

members of Associations/Exchange which have been granted recognition by the

Central Government under Section 6 of the FCRA. MCX had been recognised by

the Central Government vide notification dated 26-09-2003. He submits that in

view of the provisions of FCRA and the notification issued by the Central

Government, FMC alone has jurisdiction to regulate forward contracts in

electricity. He submits that spot market and forward markets are two separate

and distinct economic realms, the former is concerned with transactions

involving payment and delivery within the period specified for ready delivery

contracts whereas the latter is concerned with financial contracts mostly settled

by payment of differences between the contract rate and the settlement rate. He

submits that the futures market is included in List I of Schedule VII of the

1 (1962) 3 SCR 547

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -28- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

Constitution at Entry No. 48 whereas the electricity is included in List III at entry

38. Spot markets in various commodities, agricultural or mineral are governed

by the relevant statutes of the Central or State Lists. He submits that as per the

allocation of Business Rules, the Ministry of Power has been allocated the

administration of the Electricity Act as well as matters relating to CERC,

whereas the Ministry of Consumer Affairs, Food and Public Distribution has the

control of future trading and FMC. Forward Trading in Electricity comes under

the purview of FCRA and this does not take away the jurisdiction of the CERC in

respect of regulating spot trading in electricity. He submits that during the

pendency of the petition, the CERC gave permission on 31st August, 2009 to

PXIL and IEXL which are power exchanges set up under the Electricity Act, 2003

to facilitate spot trading in electricity, to organise month ahead contracts in

electricity which are essentially forward contracts in the nature of Non

Transferable Specific Delivery Contracts. Neither PXIL nor IEXL have been

granted certificate of registration by the FMC under Section 14A nor recognition

has been granted by the Central Government under Section 6 of the FCRA. Mr.

Dwarkadas further submits that the Regulations notified by the CERC also suffer

from other fatal flaws. It speak of derivatives which include options which are

specifically prohibited by the FCRA. Mr. Dwarkadas further submits that the

inclusion of associations and exchanges recognized or registered by FMC in the

list of market participants covered by the Regulations is misconceived because

their operations cannot be classified into interstate or intrastate. Mr. Dwarkadas

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -29- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

submits that the Regulations cannot be allowed to undo the notification under

Section 15 of FCRA issued in January, 2006 introducing forward trading in

electricity through recognized exchanges since the law vests no authority in

CERC to countermand orders issued by the Government under a statutory

provision of FCRA. Mr. Dwarkadas further submits that CERC cannot be said to

be an expert body in the field of regulation of forward trading and risk

management. He submits that the regulations have sought to define terms like

“derivative contracts”, “exchange” which means a power exchange and other

exchanges, “option position”, “other exchange” for the first time. According to

Mr. Dwarkadas, these definitions do not find their place in the parent Act which

is basically structured to cater to the physical aspect of the market like

generation of electricity, licensing, transmission, distribution of electricity, tariff,

etc. Mr. Dwarkadas submits that since there is no concept of exchange trading

in the Electricity Act, the regulations cannot provide such a structure along with

fees. Mr. Dwarkadas submits that the Regulation in so far as they relate to

forward contracts deserve to be struck down because (i) they seek to restrict the

forward market only to inter-state which is neither feasible nor permissible

because there has to be one national market in which all traders need to have

access to the trading platform; (ii) they extend the scope of the CERC

jurisdiction beyond the power exchanges to embrace “other exchanges” already

recognised by the Govt. under the statutory provisions of FCRA; (iii) they

encroach on the Central Government’s role in deciding when forward trading is

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -30- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

to be introduced in a particular commodity. The regulations provide for

deferment of introduction of power trading to a future date to be decided by the

CERC; (iv) they bring options within the ambit of CERC when they have been

specifically prohibited under Section 19 of FCRA and (v) the regulations lack

the necessary vires because they seem to derive their authority from an

unsustainable broad interpretation of Section 66 of the Electricity Act which

provides for the “development of a market (including trading) in power’ by the

appropriate Commissions. Mr. Dwarkadas submits that the interpretation of the

Section and the word “trading” is not supported by either the text or the context

contained in the Electricity Act. Sub-section 71 of Section 2 defines trading

which means purchase of electricity for resale. This definition has no relevance

for forward trading in which “short” and “long” positions are taken by traders

based on their perceptions of future trends of prices and these are not connected

with a prior purchase or a necessary resale. In view of the aforesaid, Mr.

Dwarkadas submits that the two orders of the CERC and the Regulations in so

far as they relate to forward trading in electricity deserve to be quashed.

22. Mr. Vikas Singh, the learned counsel appearing for respondent No. 3

in Writ Petition No. 1197 of 2010, has submitted that the petitions are not

maintainable. The learned counsel has raised preliminary objection to the

maintainability of the writ petitions. He submits that under Section 179 of the

Electricity Act, a regulation framed by the CERC is supposed to be laid before the

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -31- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

Parliament and after the passage of 30 days of such laying, the regulation is

deemed to be approved by the Parliament and as per the Constitution Bench

judgment of the Supreme Court in the case of PTC India Ltd. vs. Central

Electricity Regulatory Commission, through Secretary1 the Regulations framed by

the CERC are subordinate legislation and are thus law under Article 13 of the

Constitution of India wherein law has been defined to include any ordinance,

order, bye-law, rules and regulation etc. He submits that the FCRA in its

preamble states that the same only deals with certain types of forward contracts

whereas the Electricity Act which is also by the same legislature i.e. The Union

Parliament in the preamble states that it is an “act 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 permitting competition therein protecting interest of consumers and

supply of electricity to all areas, rationalization of electricity, tariff” etc. He,

therefore, submits that the Electricity Act deals with the entire subject of

electricity and hence after the passing of the said Act any other Central Act

which could have been dealing with the subject of electricity is denuded of its

power to deal with the same. He submits that Section 3 of the Electricity Act

which finds mention in Section 66 of the Electricity Act provides that the Central

Government shall from time to time prepare the national electricity policy. The

learned counsel further submits that the notification issued by the Ministry of

Consumer Affairs in January, 2006 was contrary to the express provisions of the

1 AIR 2010 SC 1338

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -32- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

Electricity Act which Act was an Act to consolidate the laws relating to

electricity. The learned Counsel further submits that on a plain reading of

Article 246 of the Constitution of India, it is clear that the Constitution does not

create any primacy of Acts of the Union Parliament under List-1 vis-a-vis other

Acts of the Union Parliament under List-III. The said Article is only dealing with

a conflict between the legislation by the Union Parliament as against the

legislation by the State Legislature. The learned counsel further submits that

after the enactment of the Electricity Act, the Central Government was denuded

of its power to issue a notification under Section 15 of the FCRA as the entire

subject of electricity was taken over in the Electricity Act including trading in

electricity and development of the market of power in electricity including

trading. It is the further submission of the learned counsel that the sale and

purchase of electricity in power exchanges is a relatively new development all

over the world and hence the Union Parliament in its wisdom thought it

appropriate to confer the power on the various appropriate commissions to

decide as to when the market of electricity becomes right for being traded on

power exchanges. Lastly he submits that futures in electricity, whether to be

permitted or not and if to be permitted under what conditions is to be

determined by the appropriate commission as a part of its mandate to develop

the market of power including trading of electricity as specified that is by

regulations as per the National Electricity Policy formulated by the Central

Government under Section 3 of the Electricity Act. He submits that the writ

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -33- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

petitions, being devoid of any merits, be rejected with costs.

23. It may be noted that against the interim order dated 15th February,

2010, passed in Writ Petition No. 1197 of 2010 and order dated 23 rd March,

2010 in Notice of Motion No. 100 of 2010, by which a Division Bench of this

Court refused to grant reliefs, the MCX preferred a Special Leave Petitions in the

Supreme Court of India wherein MCX raised the following principal questions

viz. (i) whether forward contract in electricity would be governed by the FCRA

in view of the notification dated 9th January, 2006 expressly notifying electricity

as a commodity under the FCRA?, (ii) whether the CERC would have jurisdiction

for framing regulations in respect of forward contracts in electricity despite no

specific power having been given to the CERC under the Electricity Act, 2003?

(iii) whether the CERC, which is a statutory commission, can interfere with or

regulate the working of another statutory commission i.e. FMC ? and (iv)

whether in view of the fact that the provisions of the FCRA can he harmonized

with the provisions of the Central Electricity Regulation Act, CERC is justified in

giving direction in respect of members of the FMC. The said Special Leave

Petitions came to be dismissed on 5th April, 2010. The order of the Supreme

Court of India reads thus:

“Heard learned counsel for the parties. Since the High Court
is seized of the main case as well as interim matter, we do not
find any justification to entertain the petitioner’s prayer. The
Special Leave petition is dismissed.

We have no doubt that the High Court will take note of

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -34- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

the urgency involved in the matter and pass appropriate

order at an early date in accordance with law.”

24. This Court is, therefore, now required to consider as to whether the

forward contract is exclusively within the jurisdiction of FMC in view of the

notification dated 9th January, 2006 and whether CERC can deal with futures

contract in the matter of electricity in view of the Regulations framed by it. At

this stage, the decision of the Supreme Court in the case of Sarwan Singh v.

Kasturi Lal1 is required to be taken into consideration. The Supreme Court in

para of the said judgment held as under.

“When two or more laws operate in the same field and each
contains a non-obstante clause stating that its provisions will
override those of any other law, stimulating and incisive
problems of interpretation arise. Since statutory

interpretation has no conventional protocol, cases of such
conflict have to be decided in reference to the object and

purpose of the laws under consideration”

25. It is required to be noted that both the regulatory authorities are

functioning under different statutes and, therefore, neither of them can be said

to be subject to the jurisdiction of other. In our view, CERC has no jurisdiction

to give any direction in connection with the decision taken by FMC under the

FCRA. As long as the statutory enactment prevails today, the subject matter of

forward contract is regulated under the provisions of FCRA in connection with

the delivery of goods and the payment of a price therefor.

1 (1977) 1 SCC 750

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -35- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

26. Before we delve into the matter, it is necessary to have the factual

matrix in connection with the enactment of the FCRA and Electricity Act, 2003.

The FCRA was enacted on 26th December, 1952, providing for regulation of

certain matters relating to forward contracts, the prohibition of options in goods

and for matters connected therewith. Sub-section (b) of Section 2 defines

“Commission” means the Forward Markets Commission established under

Section 3. The forward contract means a contract for the delivery of goods and

which is not a ready delivery contract. Section 2 (i) deals with “ready delivery

contract” and the same reads as under:

” (i) “ready delivery contract” means a contract which
provides for the delivery of goods and the payment of a price
therefor, either immediately or within such period not

exceeding eleven days after the date of the contract and
subject to such conditions as the Central Government may, by
notification in the official Gazette, specify in respect of any

goods, the period under such contract not being capable of
extension by the mutual consent of the parties thereto or
otherwise.”

Chapter II of FCRA deals with Forward Market Commission. Insofar as

spot/physical market is concerned, the seller delivers the good immediately and

the buyer pays for it on the spot. No conditions are attached to the delivery. The

main characteristic of spot market is that there is immediate delivery of the

electricity. In the case of forward markets, considering the volatility of the

prices of the spot market, buyers and sellers often agree to the price, quality and

quantity of goods in advance of actual delivery and the goods are delivered on a

::: Downloaded on – 09/06/2013 16:49:46 :::
KPP -36- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

future date. These contracts will have a mode and timing of payments as also

penalties, if any, for failure to deliver goods or failure to make payment. Instead

of having one to one relationship, many buyers and sellers may develop a

market for trading in advance of the delivery. In the electricity sector, long term

power purchase agreements are examples of forward contracts between

generators and distribution companies. The forward contracts can be traded in

a secondary market. The traders, including those neither producing nor

consuming the good, can participate in this market. Parties not willing to take

physical delivery can also participate in this market by selling their forward

contracts. Such markets where contracts are not backed by physical delivery are

futures markets. On the face of it, this market consists of speculators. However,

the market benefits from the presence of these speculators as they increase

depth and liquidity. It is required to be stated that the future prices for

electricity traded on the exchanges make the demand and supply to adjust

themselves to the signals they provide and converge onto the spot market

prices. In addition thereto, futures markets consist of stakeholders who are

beyond the physical market stakeholders and also participate in the price

discovery process making it a highly participative process for providing a better

future indication on electricity prices allowing all users of electricity to hedge the

risks in electricity prices through the financial instrument called ‘electricity

futures’ without fear of providing or taking delivery.

::: Downloaded on – 09/06/2013 16:49:46 :::

KPP -37- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

27. By virtue of Section 15 of the FCRA, forward contracts can be entered

into only in respect of goods notified by the Central Government in the Official

Gazette and the said contracts in respect of the goods so notified are

mandatorily required to be entered into only by and between the members of a

recognised association or with any such member, failing which a forward

contract even in respect of notified goods would be illegal. On a notification

being issued in respect of any of the goods by the Central Government, the

forward contracts in respect thereof would be regulated under the provisions of

FCRA by the regulatory authority being the FCA constituted under Section 3 of

the FCRA. Under Section 15 of the FCRA, the Central Government issued a

notification dated 9th January, 2006, whereby electricity was specified as goods

in respect of which forward contracts could be entered into. Pursuant thereto,

forward contracts relating to electricity came to be traded on the platform of

MCX. Under Section 4 of the FCRA, FMC is required, inter alia, to keep forward

markets under observation and to take such action as necessary in relation to

forward markets, collect and publish information regarding trading conditions

and to undertake inspection of the accounts and other documents of a

recognized association viz. Associations recognized by the Central Government

under Section 6, which associations may enter into contracts with respect to

specified goods or classes of goods. The FCRA is a complete code which provides

for setting up the FMC which advises the Central Government in the matter of

forward trading in commodities, registers every association which organizes

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -38- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

forward trading and approves Rules and Bye laws of Associations organizing

forward trading. FCRA provides for recognition of associations by the Central

Government (Ministry of Consumer Affairs, Food and Public Distribution) which

may provide for trading in futures in notified commodities. FMC is also

responsible for keeping forward market under observation, inspection of

associations or their members and working for improving the organization of

markets. FCRA provides emergency powers to the FMC and the Central

Government to suspend trading, suspend members of Association and even to

supersede the governing body of the Exchange. FCRA also provides for

penalties for contravention of provisions contained in the Act.

28. The Electricity Act, 2003 came to be enacted on 26 th May, 2003 and the

same provided for the establishment of CERC to regulate, inter alia, the price of

electricity. The Electricity Act also provides for intra-state transactions in

contracts relating to electricity by State Electricity Regulatory Commissions.

Under the ambit of the Electricity Act, the regulatory authorities are the CERC

and the State Electricity Regulatory Commissions. Pursuant to Section 14 (c),

each of these authorities has the power to grant a license to any person to

undertake trading in electricity as an electricity trader. Part V of the Electricity

Act provides for both inter-state and intra-state transmission of electricity; the

CERC governs inter-state transmission, while a State Regulatory Commission

would govern intra-state transmission within a given time. Section 66

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -39- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

conceives of a developmental role for the appropriate commission and provides

that it shall endeavour to promote the development of a market (including

trading) in power in such manner as may be specified. The mandate of the

Central Commission under Section 79 is to, inter alia, regulate inter state

transmission of electricity, determine tariff and issue licenses to electricity

traders with respect to inter-State transmission and to fix trading margins in

inter-State trading. Under Section 86, the State Commissions are required to,

inter alia, facilitate intra-State transmission of electricity, issue licenses to

electricity traders with respect to their operations in the State and fix the trading

margin in the intra-State trading of electricity.

29. On a conjoint reading of the provisions of FCRA and the Electricity

Act, it is axiomatic that the Electricity Act and the authorities established

thereunder have been empowered to govern the various aspects of electricity

including generation, transmission, distribution and trading. It is also clear that

the FMC established under the provisions of FCRA is empowered to govern all

futures and forward contracts including electricity futures contracts (being a

notified good under FCRA). To put it pithily, FMC and the CERC have been

established under separate special statutes.

30. The following definitions in the Regulations may also be noticed.

“(f) “Contract” means a contract for or relating to the
purchase or sale of electricity or its related products”

::: Downloaded on – 09/06/2013 16:49:47 :::

KPP -40- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

(k) “Day ahead contract” means contracts where transaction
occurs on day (T) and delivery of power is on the next day (T
+ 1) and which are scheduled by Regional Load Despatch

Centre or National Load Despatch Centre.

(o) “Intraday contract”/contingency contract” means
contracts where transaction occurs on day (T) after the closure
of day ahead transaction window and the delivery of power is

on the same day (T) or next day (T + 1) and which are
scheduled by Regional Load Despatch Centre or National Load
Despatch Centre.

(jj) “Term ahead market” means a market where physical

delivery of electricity occurs on a date more than one day ( T
+ 2) or more) ahead from the date of transaction (T) and the

contracts in such market can be transacted
weekly/monthly/yearly or more in advance and have a defined
delivery period on expiry of contract and is scheduled by
Regional Load Despatch Centre or National Load Despatch

Centre.”

31. At this stage, the authorities cited at the Bar by the learned counsel

appearing for the parties may be noticed succinctly.

32. FCRA is enacted under Entry 48 of List I to the Seventh Schedule of

the Constitution of India i.e. The Union List. Mr. Seervai has relied upon the

judgment of the Supreme Court in the case of Waverly Jute Mills vs. Raymon

and Co. (India) Private Ltd.1 to submit that FCRA has been enacted under Entry

48 is unquestionable. In this case, the Supreme Court was required to resolve a

conflict between Entry 48 of List 1 and Entry 26 of List II. Entry 48 deals with

stock exchanges and futures markets whereas Entry 26 deals with trade and

commerce. The Supreme Court held that trade and commerce would in their

1 1963 (3) SCR 209

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -41- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

ordinary and accepted sense include forward contracts, but in a case where

there are two entries, one general in its character and the other specific, the

former must be construed as excluding the latter. It is settled that while reading

entries in legislative lists, the widest possible construction according to the

ordinary meaning of the words in the entry must be put upon them. The words

employed in the entry are to be interpreted so as to include all ancillary and

subsidiary matters. Mr. Seervai has also relied upon the judgment of the

Supreme Court in the case of Calcutta Gas Company (Proprietary )Ltd. vs. The

State of West Bengal and others1. In this case the Supreme Court was faced with

interpreting the scope of Entries 24 (Industry) and 25 (Gas and Gas Works) in

List II of Schedule VII. The appellants in the said case contended that Entry 24

was to be given the widest meaning, so as to include the industry aspect of gas

and gas works, leaving other aspects to be covered by Entry 25. The Supreme

Court held that if industry in Entry 24 is interpreted to include gas and gas

works, entry 25 may become redundant thereby depriving of all its contents. He

submits that every attempt should be made to harmonize the apparently

conflicting entries not only of different lists but also of the same lists and to

reject that construction which will rob one of the entries of its entire content and

make it nugatory. Mr. Seervai further submitted that the Entry in the Union List-

I cannot be said to be useless lumber. In the said case the Supreme Court has

held thus:

1 1962 Supp (3) SCR 1

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -42- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

“..The rule of construction adopted by that decision for the

purpose of harmonizing the two apparently conflicting
entries in the two Lists would equally apply to an apparent
conflict between two entries in the same List. Patanjali

Sastri, J. as he then was, held in State of Bombay v.

Narothamdas Jethabai (1951 S.C.R 51) that the words
“administration of justice” and “Constitution and
organization of all Courts” in item One of List II of the
Seventh Schedule to the Government of India Act, 1935

must be understood in a restricted sense excluding from
their scope “jurisdiction and powers of courts” specifically
dealt with in item 2 of List II. In the words of the learned
Judge, if such a construction was not given “the wider

construction of entry 1 would deprive entry 2 of all its
content and reduce it to useless lumber.” This rule of

construction has not been dissented from in any of the
subsequent decisions of this Court. It may, therefore, be
taken as a well settled rule of construction that every
attempt should be made to harmonize the apparently

conflicting entries not only of different lists but also of the
same list and to reject that construction which will rob one
of the entries of its entire content and make it nugatory.”

33. The legislative entries are useful guides, valuable in ascertaining the

scope and ambit of a given statute and may be used to resolve conflicts, real or

perceived, between the statutes so as to give effect to both. In order to buttress

the submission to the effect that the legislative entries are important guides to

interpretation, Mr. Seervai has relied upon the observation of the Supreme

Court in the case ITC Ltd. vs. Agricultural Produce Market Committee and others1

wherein the Supreme Court has held as under:

“107. The starting point in any controversy dealing with
apparently conflicting legislative jurisdictions is to see whether
the conflict can be fairly reconciled by reading the entries to
which the legislations are referable, together and ‘ by interpreting

1 (2002) 9 SCC 232

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -43- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

and, where necessary, modifying the language of the one by that

of the other’. It is only when such resolution is not possible that
the courts should be called upon to decide the question of
legislative competence. This principle has been stressed in a

number of cases by the Privy Council, the Federal Court and
more recently by this Court.”

In view of the above, the learned counsel for the petitioner submits that

considering the scheme of the two statutes and the entries under which they

have been enacted, the contention of the learned counsel for the first

respondent ought not to be countenanced.

34. Mr. Seervai submitted that the well-settled principle of

interpretation of the legislative entries in the three lists of the Seventh Schedule

has been enunciated in the judgment of the Supreme Court in the case of ITC

Ltd. (supra). The relevant observation of the Supreme Court is as under.

” 93. That the legislative power of Parliament in certain
areas is paramount under the Constitution is not in

dispute. …The supremacy of Parliament has been provided for
by the non obstante clause in Article 246 (1) and the words
“subject to” in Articles 246 (2) and (3). Therefore, under
Article 246 (1) if any of the entries in the three lists overlap,
the entry in List 1 will prevail. Additionally some of the

entries in the State List have been made expressly subject to
the power of Parliament to legislate either under List I or
under List III. Entries in the lists of the Seventh Schedule
either under List I or under List III. Entries in the lists of the
Seventh Schedule have been liberally interpreted,
nevertheless courts have been wary of upsetting this balance
by a process of interpretation so as to deprive any entry of its
content and reduce it to useless lumber..”

::: Downloaded on – 09/06/2013 16:49:47 :::

KPP -44- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

35. The Supreme Court in the case of Greater Bombay Co-op. Bank Ltd.

vs. United Yarn Tex (P) Ltd. and others1 has reiterated the aforesaid observations

in the case of ITC Ltd. (supra)

36. Mr. Seervai submitted that the principle of repugnancy applied only

in the case of conflict between legislation enacted by the Union and a State

under entries in List III of the Constitution and cannot be applied to conflicts

between List I and List III at all, simply because Article 254 refers only to the

matters enumerated in the concurrent list. Mr. Seervai has relied upon the

judgment of the Supreme Court in the case of Ashoka Marketing Ltd. And

another vs. Punjab National Bank and others2. In the said case the Supreme Court

was required to decide whether the provisions of the Delhi Rent Control Act,

1958 prevailed over those of the Public Premises (Eviction) Act, 1971. In the

said case the Supreme Court resorted to the general principles of statutory

interpretation for the purpose of resolving the conflict between the statutes only

due to the fact that both enactments fell under the said legislative list. In the

said case the Supreme Court observed as under.

“49. This means that both the statutes, viz. The Public
Premises Act and the Rent Control Act, have been enacted by
the same legislature, Parliament, in exercise of the legislative
powers in respect of the matters enumerated in the

1 (2007) 6 SCC 236
2 (1990) 4 SCC 406

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -45- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

Concurrent List. We are, therefore, unable to accept the

contention of the learned Additional Solicitor General that
the Public Premises Act, having been enacted by Parliament
in exercise of legislative powers in respect of matters

enumerated in the Union List would ipso facto override the
provisions of the Rent Control Act enacted in exercise of the
legislative powers in respect of matters enumerated in the
concurrent list”.

Mr. Seervai submits that on the strength of the provisions of Article 246, the

FCRA ought to prevail over the provisions of the Electricity Act.

37.

Mr. Seervai then submitted that contemporaneous documents

throwing light on the construction of a statute are admissible external aids to the

interpretation of such a statute. In support of his submission, the learned

counsel has relied upon the decision of the Supreme Court in the case of Desh

Bandhu Gupta and Co. and others vs. Delhi Stock Exchange Association Ltd.1 In

the said case, certain documents issued by the Government simultaneously with

a notification under the Securities Contracts (Regulation) Act, 1956 were used

as a contemporanea exposition of the notification. In both cases, using executive

documents as a contemporaneous exposition of the Government’s intention, the

Supreme Court referred to Crawford on Statutory Construction and stated that

contemporaneous construction placed by administrative or executive officers

charged with executing a statute should be shown to be clearly wrong before it

is overturned and that while it is not controlling, it is, nevertheless, entitled to

considerable weight and is highly persuasive. The Supreme Court in the case of

1 (1979) 4 SCC 565

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -46- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

K.P. Varghese vs. Income-tax Officer, Ernakulam and another1 followed the above

dictum and held that this rule of construction by reference to contemporanea

expositio is a well established rule for interpreting a statute by reference to the

exposition it has received from contemporary authority, though it must give

way where the language of the statute is plain and unambiguous.

38. Mr. Seervai submits that there is a clear distinction between physical

markets and forward markets. The forward markets are markets which are, in a

sense, conceptual as they deal with financial aspects of trading in a commodity.

The physical markets are engaged in the actual transmission and distribution of

electricity. The forward markets and futures provide an opportunity for hedging

and stabilising the commodity market against sharp price rises that may occur.

While forward contracts provide for delivery of the commodity at a future date,

less than 1 per cent of trades of futures contracts actually culminate in delivery.

In short, a future contract is not a merchandising contract but a financial

contract entered into for the purpose of hedging price risk, and the sheer volume

transacted in the futures markets makes it evident that the physical commodity

is not, in fact, changing hands. There exists no urgent necessity for the CERC to

exercise jurisdiction over the markets in electricity forward trading. What is

required is, nay, a regulatory body such as the FMC with expertise in forward

contracts to oversee the futures markets in electricity. Mr. Seervai submits that

the two Acts operate in different fields and there is no conflict between the

1 (1981) 4 SCC 173

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -47- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

provisions thereof. Even if there is any conflict between the provisions of the

two Acts, the FCRA having enacted under Entry 48 of List I of Schedule VII will

prevail over the Electricity Act which has been enacted under Entry 38 of List IIII

i.e. Concurrent List. Mr. Seervai submits that in fact even where the CERC

attempted to impose disqualifications in the context of grant of trading licence,

the Supreme Court found against the legality, propriety and constitutionality of

the delegated legislation. In support of his contention, the learned counsel has

placed reliance on the judgment of the Supreme Court in the case of Global

Energy Ltd. and another vs. Central Electricity Regulatory Commission1

39. Controverting the submissions of Mr. Seervai, Mr. Aspi Chinoy

submits that the Electricity Act is a consolidating Act and repeals the Indian

Electricity Act, 1910, the Electricity (Supply) Act, 1948 and the Electricity

Regulatory Commissions Act, 1998. Mr. Chinoy submitted that the Electricity

Act, 2003 is an exhaustive Code on all matters concerning electricity. The

learned counsel has placed reliance of the Supreme Court in the case of PTC

India Ltd. (supra). The Supreme Court held thus:

” 9. The 2003 Act is enacted as an exhaustive Code on all

matters concerning electricity. It provides for “unbundling” of
SEBs into separate utilities for generation, transmission and
distribution. It repeals the Indian Electricity Act, 1910, the
Electricity (Supply) Act, 1948 and the Electricity Regulatory
Commissions Act, 1998. The 2003 Act, in furtherance of the
policy envisaged under the Electricity Regulatory Commissions
Act, 1998 (“1998 Act”) mandated the establishment of an
independent and transparent regulatory mechanism, and has

1 AIR 2009 SC 3194

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -48- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

entrusted wide ranging responsibilities with the Regulatory

Commissions. While the 1998 Act provided for independent
regulation in the area of tariff determination; the 2003 Act has
distanced the Government from all forms of regulation,

namely, licensing, tariff regulation, specifying Grid Code,
facilitating competition through open access, etc .

The learned Counsel submits that the Act, therefore, makes provisions for every

aspect of the matter concerning electricity including, inter alia, referring for

arbitration disputes involving generating companies or transmission licenses.

Sections 173 and 174 of the Act of 2003 stipulate that the provisions of the Act

shall have effect notwithstanding anything inconsistent therewith contained in

any other law for the time being in force. Mr. Chinoy has relied upon the

judgment of the Supreme Court in the case of Gujarat Urja Vikas Nigam Limited

vs. Essar Power Ltd.1 wherein the Supreme Court has held thus:

“57. In our opinion, the principle laid down in Section 174 of
the Electricity Act, 2003 is the principal or primary whereas the
principle laid down in Section 175 is the accessory or
subordinate to the principal. Hence, Section 174 will prevail
over Section 175 in matters where there is any conflict (but no

further).

58. In our opinion, Section 174 and Section 175 of the
Electricity Act, 2003 can be read harmoniously by utilising the
samanjasya, badha and gunapradhana principles of Mimansa.

This can be done by holding that when there is any express or
implied conflict between the provisions of the Electricity Act,
2003 and any other Act, then the provisions of the Electricity
Act, 2003 will prevail, but when there is no conflict, express or
implied, both the Acts are to be read together.”

1 (2008) 4 SCC 755

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -49- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

40. Mr. Chinoy further submits that Section 66 read with Section 178(2)

(y) of the Act of 2003, clearly enables the CERC to make Regulations for the

development of the market in power (including trading). This necessarily covers

all aspects of the market and business/trading in power and would include both

spot and forward contracts for the sale or purchase of electricity. The concept of

trading necessarily covers all forms of business in electricity and includes both

spot and forward contracts for sale and purchase of electricity. Section 2 (71)

of the Act refers to purchase of electricity for resale thereof. This is wide

enough to cover both spot and forward contracts for electricity. Mr. Chinoy has

referred to the decision of the Supreme Court in the case of Waverly (supra) and

submits that the trade and commerce would in their ordinary and accepted

sense includes forward contracts. He submits that the market is a place where

business in the sale and purchase of goods is carried on/transacted. While

relying on the judgment of the Supreme Court in the case of Chimanlal

Premchand vs. The State of Bombay1, Mr. Chinoy submits that the power under

Section 26 of the Bombay Agricultural Produce Markets Act to make rules for a

market would include the power to make rules for the regulation of business

and conditions of trading in the market area and that included making rules

stipulating that no person could do business in agricultural produce except

under a license granted by the Market Committee.

1 AIR 1960 SC 96

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -50- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

41. Mr. Chinoy further submits that Article 246 of the Constitution of India

provides for the supremacy of Parliamentary legislation over State legislation

and has no application when considering which of two Parliamentary

Legislations will prevail/override the other. Since both the legislations are

Parliamentary legislations, there is no issue of constitutional competence to

enact the Act of 2003 or any of its provisions can arise. It is well settled that an

enactment can be attributed to more than one entry in the lists. He submits that

a piece of legislation need not necessarily fall within the scope of one entry

alone, more than one entry may overlap to cover the subject matter of a single

piece of legislation. Mr. Chinoy submits that if both Acts were special laws

containing non obstante clauses, the latter Act must prevail. The learned

counsel has placed reliance on the judgment of the Supreme Court in the case of

Solidaire India Limited vs. Fairgrowth Financial Services Limited and others 1

wherein the Supreme Court has held as under:

“Where there are two special statutes, which contain non
obstante clauses the later statute must prevail. This is because

at the time of enactment of the later statute, the Legislature was
aware of the earlier legislation and its non obstante clause. If
the Legislature still confers the later enactment with a non
obstante clause it means that the Legislature wanted that
enactment to prevail. If the Legislature does not want the later

enactment to prevail then it could and would provide in the
later enactment that the provisions of the earlier enactment
continue to apply”

1 (2001) 3 SC C 71

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -51- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

Relying on the aforesaid, Mr. Chinoy submits that since both the enactments are

Parliamentary legislations, no question of lack of competence arises nor is there

any need to read down or interpret entry 38 of List III vis a vis Entry 48 of List 1

as has been submitted by the learned counsel for the petitioners. The learned

counsel reiterates that it is well settled that an enactment can be attributed to

more than one entry in the Lists. In view thereof, the provisions of the Act of

2003 in so far as they relate to forward contracts in electricity, could, in

addition to Entry 38 of List III, also be rested on Entry 48 of List I, in so far as

provisions of the Act of 2003 relate to forward contracts. Mr. Chinoy has

submitted that time has not reached where electricity can be effectively dealt

with in futures contract at present though in future the position may change.

42. Mr. Dwarkadas, Senior Counsel, appearing for FMC, submits that the

Supreme Court in the case of Raghubar Dayal Jai Parkash and others vs. Union of

India1 scrutinised in great detail the provisions of FCRA wherein the Supreme

Court quoted the Expert Committee report to which the bill on Forward Contract

Regulation had been referred. The said quotation reads thus:

“Forward trading involves speculation about the future, but not

all forms of forward trading could be considered as either
unnecessary or undesirable for the efficient functioning of
anything but the most primitive economy… To the extent to
which forward trading enables producers, manufacturers and
traders to protect themselves against the uncertainties of the
future, and enables all the relevant factors whether actual or
anticipated, local or international, to exercise their due influence
on prices, it confers a definite boon on the community, because

1 AIR 1962 SC 263

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -52- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

to that extent, it minimises the risks of production and

distribution and makes for greater stability of prices and
supplies….It is therefore necessary to eliminate certain forms of
forward trading, and permit others under carefully regulated

conditions, in order to ensure that, while producers,
manufacturers and traders will have the facility they need for the
satisfactory conduct of their business, the wider interest of the
community, and particularly, the interest of consumers, will be
adequately safeguarded against any abuse of such facilities by

others.”

43. The status of the FMC as an expert body to ensure the proper regulation

of forward contracts in the best interest of the society has been reiterated by the

Supreme Court in the cases of (i) Waverly Jute Mills (supra), (ii) Union of India

and another vs. Rajdhani Grains and Jaggery Exchange Ltd. and others 1, and

(iii)The Mahabir Beopar Mandal Ltd. vs. The Forward Markets Commission2.

44. The term “market” has been elaborately defined by the Supreme Court in

the case of Waverly Jute Mills (supra). The relevant observations of the

Supreme Court read thus:

“9. Market no doubt ordinarily means a place where business
is being transacted. That was probably all that it meant at a
time when trade was not developed and when transactions
took place at specified places. But with the development of

commerce, bargains came to be concluded more often that not
through correspondence and the connotation of the word
‘market’ underwent a corresponding expansion. In modern
parlance the word ‘market’ has come to mean business as well
as the place where business is carried on. Labour Market for
example, is not a place where labourers are recruited but the
conditions of the business of labour. The word ‘market’ being

1 AIR 1975 SC 1218,
2 AIR 1977 SC 1562

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -53- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

thus capable of signifying both business and the place where

the business is carried on, the question in what sense it is used
in a particular statute must be decided on a consideration of
the context of that statute. Thus in Public Prosecutor vs.

Cheru Kutti (AIR 1925 Mad. 1095) and Commissioner,
Coimbatore Municipality vs. Chettimar Vinayagar Temple
Committee ( 1956 (2) MLJ 563), the question arose with
reference to provisions as to licensing by local authorities, and
for that purpose market was interpreted as meaning a place.

We we must examine that the word market means in Entry 48
“Futures Markets” in List 1. The word ‘futures’ is thus defined
in Encyclopaedia Britannica “contracts which consist of a
promise to deliver specified qualities of some commodity at a

specified future time. The obligation is for a single quantity in
a given month… Futures are thus a form of security, analogous

to a bond or promissory note”. In this sense a market can
have reference only to business and not to any location. In our
opinion, a legislation on Forward Contracts would be a
legislation on futures markets.”

45. Referring to the judgment of the Supreme Court in the case of Gujarat

Urja Vikas Nigam Ltd. vs. Essar Power Ltd.1, Mr. Dwarkadas submitted that CERC

has sought to contend only the third test of Mimansa System (Badha). However,

before applying this test, there are two tests to be applied, as observed in the

said case. The principles are as under:

” 1. Where two texts which are apparently conflicting are
capable of being reconciled, then by the principle of harmonious
construction (which is called the Samanjasya Principle in

Mimansa) they should be reconciled.

2. The second situation is a conflict where it is impossible to
reconcile the two conflicting texts despite all efforts. In this
situation, the vikalpa principle applies, which says that whichever
law is more in consonance with reason and justice should be
preferred. However, conflict should not be readily assumed and
every effort should be made to reconcile conflicting texts. It is

1 (2008) 4 SCC 755

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -54- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

only when all efforts of reconciliation fail that the vikalpa

principle is to be resorted to.

3. There is a third situation of a conflict and this is where there

are two conflicting irreconcilable texts but one overrides the other
because of its greater force. This is called a badha in the Mimansa
system (similar to doctrine of ultra vires)

46. Mr. Vikas Singh, learned counsel appearing for respondent No.3 submits

that in view of the special enactment under the Electricity Act, it is only the

authority under the Electricity Act can deal with futures contract and FMC

cannot deal with electricity in any manner including the futures contract. The

learned counsel submits that whenever a central regulation is to be challenged,

notice has to go to the Attorney General of India. In order to buttress the

submission of the learned counsel, he has placed reliance of the Supreme Court

of India in the cases of (i) A.C. Sharma vs. Delhi Administration1 and (ii) Basant

Lal vs. State of U.P. And another2. The learned counsel further submits that the

preamble in the FCRA is similarly worded to the preamble in the Specific Relief

Act in which Act also it is stated to be concerning certain kinds of specific relief.

The Supreme Court has held that the Specific Relief Act is not a comprehensive

legislation dealing with all aspects of specific relief. In this connection, the

learned counsel has relied upon the decision of the Supreme Court in the case of

Hungerford Investment Trust Limited (In voluntary Liquidation) vs. Haridas

Mundhra and others3. The learned counsel has also relied upon the decision of

1 (1973) 1 SCC 726
2 (1998) 8 SCC 589
3 (1972) 3 SCC 684

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -55- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

the Supreme Court in the case of PTC India Ltd. (supra) and submitted that the

Electricity Act was a comprehensive Act dealing with all aspects of electricity

and that development of market of power was an exclusive jurisdiction vested in

the regulatory commissions.

47. In the case of Firm of Patapchand Nopaji vs. Firm of Kotrike Venkata Setty

and sons and others1 , the Supreme Court while dealing with the Bombay

Forward Contract Act, 1947, whose provisions were similar to the FCRA, except

that under Section 9 of the said Act option in goods were banned only if a

notification was issued by the provisional government in the official gazette

whereas under the FCRA all option in goods are banned, held that if a contract

was not for actual delivery and supply to bona fide purchaser, then such

contracts are tainted with unlawfulness of their object and are forbidden by the

law. The learned counsel has also placed reliance on the judgment of the

Supreme Court in the case of Shivnarayan Kabra vs. The State of Madras2

wherein the Supreme Court had noticed the expert committee’s report prior to

the enactment of the FCRA and then had the occasion to consider the arguments

wherein a defence had been taken that the contract being not for delivery of

goods and being speculative in nature was not a forward contract, was pleased

to reject the said argument as according to the Supreme Court the FCRA was

meant to curb the mischief of speculation and hence any person indulging in

1 (1975) 2 SCC 208
2 (1967) 1 SCR 138

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -56- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

such practice which were not resulting in delivery was held to be violating the

prohibition under the Act. The learned counsel submits, while relying upon the

decision of the Supreme Court in the case of Ashoka Marketing Ltd. vs. Punjab

National Bank1, that since Electricity Act also is dealing with a large number of

subjects which are exclusively in List-I like railways, telegraph under Section 67,

159, 160 and 164, the said Act insofar as they relate to such subjects can easily

be traced to List-I. The learned counsel lastly submits that in case of an express

or implied conflict, the Electricity Act will prevail. To fortify his argument, the

learned counsel has relied upon the decision of Gujarat Urja Vikas Nigam Ltd. vs.

Essar Power Ltd.2.

48. To recapitulate, FCRA was enacted in the year 1952. The object of the

Act as per the preamble is to provide for the regulation of certain matters

relating to forward contracts, the prohibition of options in goods and for matters

connected therewith. It is a complete code providing for setting up of FMC which

advises the Central Government in the matter of forward trading in

commodities, registers every Association which organises forward trading and

approves Rules and Byelaws of Associations organizing forward trading. As per

the provisions of FCRA, contracts/agreements are classified into two categories

i.e. Ready delivery contract and forward contract. Ready delivery contract is one

which deals with delivery of goods and full payment of price thereof is made,

1 1990 (4) SCC 406
2 (2008) 4 SCC 755

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -57- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

either immediately or within a period of eleven days after the date of the

contract. Forward contract as per the definition under Section 2 (c) is a contract

of delivery of goods and which is not a ready delivery contract. Considering the

provisions of the FCRA, in our view, it can be said that a forward contract is one

in which it is a contract for delivery of goods which can be realised either wholly

or partly by payment of any offsetting contract.

49. The CERC while deciding the matter has observed as under in paragraph

48 of its original order.

” ..When seen in the light of the various provisions of the two
enactments, there does not appear to be any overlapping or
inconsistency between them. The two statutes can operate

independently in the fields assigned to them without any
possibility of collision and without any invasion into the specific
areas covered by the other. For this reason, both the statutes

have to be given effect by harmoniously reading together the
provisions of the 1952 Act and the 2003 Act. Such a conclusion
will be in consonance with the law laid down by the Hon’ble
Supreme Court at para 58 of its judgment in Gujarat Urja Vikas

Nigam Ltd. (supra). In view of this conclusion, approval
accorded by FMC to MCZ for trading of daily electricity
contracts, weekly electricity contracts and monthly electricity
contracts cannot be faulted and we do not propose to interfere
in the matter.”

Thereafter in the review order, substantial changes were made in the original

order passed by CERC.

::: Downloaded on – 09/06/2013 16:49:47 :::

KPP -58- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

50. It is no doubt true, as argued by Mr. Chinoy and Mr. Vikas Singh,

that Section 174 of the Act provides for overriding effect notwithstanding

anything inconsistent therewith contained in any other law for the time being in

force or in any instrument having effect by virtue of any law other than this Act.

In our view, in view of the specific provisions in FCRA, which is a central

legislation enacted earlier in point of time, by which in a notified commodity

forward contract can be undertaken only through the machinery under the said

Act, the futures contract in electricity cannot be exclusively dealt with by the

authority under the FCRA. Similarly, in view of the specific provisions under the

FCRA, CERC also cannot deal with the futures contract on its own and have no

power to deal with the same in the futures contract, unless appropriate

enactment has been made by way of statutory provision regulating the futures

contract giving powers only to one authority out of the aforesaid two

authorities.

51. It is no doubt true that electricity is a special legislation provided for a

specific purpose wherein the interest of consumer is also required to be taken

into consideration. In our view, both the enactments operate in the respective

fields. If any futures contract in case of a notified commodity under the FMC is

concerned, it can be done only through the machinery provided under the FMC.

Looking to the special nature of the electricity commodity and even considering

the controlling of prices, etc. in our view, the futures contract in electricity

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -59- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

cannot be exclusively dealt with by FMC. Similarly, the CERC has no jurisdiction

to frame any Regulation in connection with the futures contract in electricity.

With a view to harmonise the provisions of both the Acts, in our view, the

futures contract no doubt is within the domain of FMC. Even if futures contract

is to be taken into consideration in the matter of electricity, the same can be

done only in consultation with the CERC. Each domain is exclusive under the

respective statutes. One cannot transgress into another domain. In our view,

CERC cannot be totally taken out of consideration as the physical delivery of the

electricity and electricity derivative products also form part of various aspects of

the electricity market structure under the Electricity Act.

52. It is also required to be noted that the CERC under the Electricity Act is

required to promote development of market including trading in power, in a

specified manner. The CERC is assigned a duty to promote development of

market in power through the Regulations. The CERC has, therefore, jurisdiction

to regulate development of market in electricity in all forms but in view of the

specific provisions under the FCRA regarding futures contract, at present it is not

possible to hold that the CERC is entitled to even act in the futures contract in

view of the clear provisions in this behalf in the FCRA. In our view, neither of

the regulatory authorities will have exclusive jurisdiction to deal with in the

futures contract so far as electricity is concerned. Since statutory duty is cast

upon the CERC under the Electricity Act regarding market development, the

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -60- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

Commission, in our view, is entitled to issue appropriate guidelines in

connection with regulating the development of market in electricity. It is also

the duty of the CERC under the Electricity Act to see that the transactions on the

exchanges are conducted in a free and fair manner, while keeping the interest of

the consumer in mind. As on today, the Regulations framed by the CERC also

cannot be given any effect to as the power to deal with futures contract is

specifically dealt with by other statute and in view of the same, it is not

necessary to examine as to whether the CERC was justified in exercising

jurisdiction on the basis of the application filed by Respondent No.3 before the

CERC or not. As stated above, neither the FMC nor the CERC can exclusively

deal with electricity in the matter of futures contract. The CERC cannot act in the

futures contract in the matter of electricity unless appropriate enactment has

been made by the Parliament in this behalf. The Regulations under challenge

cannot be given effect to and it will have no effect so far as futures contract in

electricity is concerned. In so far as the power of CERC to deal with electricity in

the futures contract is concerned, as pointed our earlier, even the Cabinet

Secretary also asked both the Regulatory authorities not to act further and CERC

has been specifically asked not to give effect to the Regulations till the dispute

can be sorted out.

53. So far as Electricity Act is concerned, it is a special Act which deals with

various aspects of electricity including fixation of rates, etc. However, so far as

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -61- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

futures contract is concerned, the CERC cannot frame any Regulations in

connection with futures contract. Considering the same, the Regulations framed

by CERC cannot be given any effect to unless proper enactment is made in this

behalf. After considering the provisions of the FCRA and Electricity Act and the

Regulations framed thereunder and considering the nature of controversy as well

as considering the case laws cited by the learned counsel appearing for the

parties, in our view, neither of the regulatory authorities will have exclusive

jurisdiction to deal with in the futures contract in electricity independently. In

view of the above, the provision regarding “term ahead market” in the

Regulations providing for futures contract or term ahead contract beyond eleven

days cannot be made applicable, unless proper enactment in this behalf is made

by the Parliament. Till appropriate legislation is enacted by the Parliament, the

Regulations framed by the CERC is held to be not applicable so far as futures

contract in electricity is concerned.

54. In view of the above, the following order:

(a) The Central Electricity Regulatory Commission (Power Market)

Regulations, 2010 are declared inoperative hereinafter, so far as the

futures/forward contracts in electricity is concerned;

(b) The orders dated 28th April, 2009 passed in Petition No. 159 of 2008 and

11th January, 2010 passed in Review Petition No.115 of 2009 are

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -62- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

quashed and set aside so far as reasoning and directions with regard to

futures/forward contract in electricity;

(c) It is further declared that the Petitioner-FMC and authority/commission

under it have no sole and exclusive jurisdiction to regulate and control

forward trading/futures contract in electricity and also CERC and

authorities/commission under it.

(c) In view of the above, both these Petitions are partly allowed and disposed

of accordingly, with no order as to costs. Rule in each of the petitions is

accordingly partly made absolute to the extent indicated above.

(d) The Notices of Motion are also disposed of in view of disposal of the

petitions. No costs.

P. B. MAJMUDAR, J.

ANOOP V. MOHTA, J.

::: Downloaded on – 09/06/2013 16:49:47 :::

KPP -63- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

IN THE HIGH COURT OF JUDICATURE AT BOMBAY

ORDINARY ORIGINAL CIVIL JURISDICTION

WRIT PETITION NO. 1197 OF 2010
WITH
NOTICE OF MOTION NO. 100 OF 2010

Multi Commodity Exchange of India Ltd. …Petitioner

Vs.

Central Electricity Regulatory Commission & Ors. …Respondents.


                                             WITH




                                                 
                           WRIT PETITION NO. 1604 OF 2009
                               ig      WITH
                          NOTICE OF MOTION NO. 71 OF 2010
                             
    Forward Markets Commission                                                  ...Petitioner
                            Vs.
    Central Electricity Regulatory Commission & Ors.                            ...Respondents.
       
    



                                        J U D G M E N T





    Per- Anoop V. Mohta, J.



I have the advantage of reading the judgment of my esteemed

brother Justice P. B. Majmudar. I am in agreement with the conclusions. As

important issues, having large ramification, are involved, I would like to address

it by additional reasons:-

::: Downloaded on – 09/06/2013 16:49:47 :::

KPP -64- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

2 The Constitution of India, Union List I of Schedule VII provides entry

48, which deals with “stock exchanges and futures markets”. Concurrent List III

Schedule VII provides entry 38 “Electricity”. Both the entries are operating in

their respective fields without any conflicts.

3 “Under the Constitution, the subject of “stock exchanges and future

markets” is included in the Union List. Consequently, the State Legislatures are

no longer competent to enact any fresh legislation with regard to forward

markets, and unless Central legislation on this subject is enacted, the resulting

lacuna may prevent desirable action being taken, when needed”.

“The FCR Act basically take into consideration “forward trading,

which normally plays a useful part in tempering price fluctuations, tends in

certain situations to exaggerate such fluctuations to the detriment of the

interests of producers as well as consumers”.

“The main principle underlying these provisions is that forward

contracts should be allowed to be entered into only in accordance with the rules

and bye-laws of a recognized association. The rules and bye-laws will be subject

to the approval of the Central Government who will also have the power to

make such rules and bye-laws.”

“The regulatory provisions of this Act will be extended by

notification to different classes of goods and to different areas as and when

necessary”. (Statements of objects and reasons- The Forward Contract

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -65- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

(Regulation) Act, 1952. (The FCR Act).

4 The FCR Act deals with the establishment, operating, regulating,

maintaining and managing facilities to enable the member of exchange, their

authorized agents and constituents and other participants, to transact, clear and

settle the trade of Futures contracts of a commodity exchange, duly recognized

by the Central Government-Forward Markets Commission (FMC). Under the

FCR Act about 103 commodities/goods are covered. FMC is a regulatory

authority, under the FCR Act and MCX (Multi Commodity Exchange of India

Limited) under FMC. The expressions “Forward contract” and “Ready delivery

contract” have been amended to check the misuse of ready delivery contracts.

These authorities/ commissions have exclusive jurisdiction and control over the

trading of futures and forward contracts in all respects, even reconfirmed by the

Supreme Court in the Judgments. ((i) Waverly Jule Mills Co. Ltd. Vs. Raymon

& Co. (India) Pvt. Ltd., (ii) Union of India & Anr. Vs. Rajdhani Grain and

Jaggery Exchange Ltd. & Ors. (iii) The Mahabir Beopar Mandal Ltd. Vs. The

Forward Markets Commission (Supra).

5 The Electricity Act, 2003 (the Electricity Act) is an exhaustive code

in all matters concerning electricity. The objects and reasons speak for itself.

“An Act to consolidate the laws relating to generation, transmission,
distribution, trading and use of electricity and generally for taking
measures conductive to development of electricity industry,
promoting competition therein, protecting interest of consumers

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -66- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

and supply of electricity to all areas, rationalisation of electricity

tariff, ensuring transparent policies regarding subsidies, promotion
of efficient and environmentally benign policies, constitution of
Central Electricity Authority, Regulatory Commissions and

establishment of Appellate Tribunal and for matters connected
therewith or incidental thereto.”

6 It provides for; a National electricity and tariff policy and plan,

generation of electricity, licensee, transmission of electricity (inter-State

transmission, Regional Transmission, Distribution of electricity consumer

protection, tariff regulations and its determination and development of power

market. It also provides for Central Electricity Authority, Regulatory

Commissions, its powers and functions and an Appellate Tribunal. There are

other protective clauses and miscellaneous provisions which empowers

authorities/ commissions to make rules and regulations.

7 The Apex Court in (PTC India Ltd. Vs. Secy. CERC, AIR 2010 SC

1338=(2010) 4 SCC 603) elaborated the same in following words:-

“17. The 2003 Act is enacted as an exhaustive code on all matters
concerning electricity. It provides for “unbundling” of SEBs
into separate utilities for generation, transmission and
distribution. It repeals the Electricity Act, 1910; the

Electricity (Supply) Act, 1948 and the Electricity Regulatory
Commissions Act, 1998. The 2003 Act, in furtherence of the
policy envisaged under the Electricity Regulatory Commissions
Act, 1998 (the 1998 Act), mandated the establishment of an
independent and transparent regulatory mechanism, and has
entrusted wide-ranging responsibilities with the Regulatory
Commissions. While the 1998 Act provided for independent
regulation in the area of tariff determination; the 2003 Act
has distanced the Government from all forms of regulation,

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -67- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

namely, licensing, tariff regulation, specifying Grid Code,

facilitating competition through open access, etc.

18. Section 3 of the 2003 Act requires the Central Government, in

consultation with the State Governments and the Authority,
to prepare the National Electricity Policy as well as tariff
policy for development of the power system based on optimum
utilization of resources. The Central and the State

Governments are also vested with rule-making powers under
Sections 176 and 180 respectively, while the “Authority” has
been defined under Section 2(6) as regulation-making power
under Section 177. On the other hand, the Regulatory
Commissions are vested with the power to frame policy, in the

form of regulations, under various provisions of the 2003 Act.
However, the Regulatory Commissions are empowered to

frame policy, in the form of regulations, as guided by the
general policy framed by the Central Government. They are to
be guided by the National Electricity Policy, the tariff policy

as well as the National Electricity Plan in terms of Sections
79(4) and 86(4) after the 2003 Act (see also Section 66).

26. The term “tariff” is not defined in the 2003 Act. The term
“tariff” includes within its ambit not only the fixation of rates

but also the rules and regulations relating to it. If one reads
Section 61 with Section 62 of the 2003 Act, it becomes clear

that the appropriate Commission shall determine the actual
tariff in accordance with the provisions of the Act, including
the terms and conditions which may be specified by the
appropriate Commission under Section 61 of the said Act.

Under the 2003 Act, if one reads Section 62 with Section 64,
it becomes clear that although tariff fixation like price
fixation is legislative in character, the same under the Act is
made appealable vide Section 111. These provisions, namely,
Sections 61, 62 and 64 indicate the dual nature of functions
performed by the Regulatory Commissions, viz, decision-

making and specifying terms and conditions for tariff
determination.

28. The 2003 Act contemplates three kinds of delegated
legislation. Firstly, under Section 176, the Central
Government is empowered to make rules to carry out the
provisions of the Act. Correspondingly, the State Governments
are also given powers under Section 180 to make rules.

Secondly, under Section 177, the Central Authority is also

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -68- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

empowered to make regulations consistent with the Act and

the rules to carry out the provisions of the Act. Thirdly, under
Section 178, the Central Commission can make regulations
consistent with the Act and the rules to carry out the

provisions of the Act. SERCs have a corresponding power
under Section 181. The rules and regulations have to be
placed before Parliament and the State Legislatures, as the
case may be, under Section 179 and 182. The Parliament has

the power to modify the rules/ regulations. This power is not
conferred upon the State Legislatures. A holistic reading of the
2003 Act leads to the conclusion that regulations can be made
as long as two conditions are satisfied, namely, that they are
consistent with the Act and that they are made for carrying

out the provisions of the Act.”

8 The Central Electricity Regulatory Commission (CERC) is a creation

of Electricity Act. The Power Exchange of India Limited (PXI), recognized by

CERC, has set up under the Electricity Act. Same is the position of Indian

Energy Exchange (IEX).

9 The concept “trading” is defined under Section 2(71) of the

Electricity Act as under:-

“2(70) “trading” means purchase of electricity for resale thereof
and the expression “trade” shall be construed accordingly.”

The meaning of “trading” as per-

BLACK’S LAW DICTIONARY, EIGTH EDITION-

“The business of buying and selling, esp. of commodities and
securities. [Cases: Commodity Futures Trading Regulation; Securities
Regulation, C.J.S. Securities Regulation].

::: Downloaded on – 09/06/2013 16:49:47 :::

KPP -69- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

THE OXFORD ENGLISH DICTIONARY, VOL. XI- T-U

“The action of the verb TRADE in various senses; esp. the carrying
on of trade; buying and selling; commerce, trade, traffic.”

Section 66 provides for development of power market as under:

“66. Development of market.- The Appropriate Commission
shall endeavour to promote the development of a market

(including trading) in power in such manner as may be
specified and shall be guided by the National Electricity

Policy referred to in section 3 in this regard.”

Section 178 empowers the CERC to make regulations consists with

and for carrying out the purpose of the Electricity Act. Relevant clause is

178(y)-

“178(y) the manner by which development of market in power
including trading specified under Section 66;

The regulation 2010 in question is the offshoot of this Section.

10 In my view, the development of power market nowhere

contemplates speculative business/ market in electricity. The concept

“development of power market” may cover all related and relevant steps

including trading and all types of contracts for the electricity development.

Therefore, CERC through its regulations is not specifically empowered to do

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -70- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

speculative trading and/or forward trading or future contract, independently, by

overlooking the mandate of FCR Act. The FMC and MCX are also not in a

position to do the same business exclusively, by overlooking the Electricity Act

and its authorities.

11 The Ministry of Consumer Affairs, Food and Public Distribution, vide

Gazette by Notification dated 9th January, 2006 by invoking Sections 15 and 16

of the FCR Act has covered “Electricity” and “Natural Gas”. FMC has by order of

January, 2009 permitted MCX to have trading of electricity in future/forward

market. This was probably in view of national and international developing

market of electricity. Therefore, the conflict so far as the trade of Futures

contract in electricity.

12 The respective entries of the Constitution of India and the Acts based

upon it need to keep in mind, while considering development of power/

electricity market in India and/or for facilitating permission of investment in

electricity sector and for protecting the interest of the consumers. The mandate

of Electricity Act needs to be noted while dealing with the marketing and/or

trading in electricity. When it comes to futures contracts or forward market, the

provisions of Sections 14, 15 and 81 of FCR Act which govern the field by its

rules and regulations and authorities also just cannot be overlooked. The power

market in electricity developing and is at evolving stage which needs clear and

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -71- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

unqualified rules, regulations and controlling authorities in view of specific

provisions of the Electricity Act, that itself is not sufficient to permit FMC and

MCX to do business of futures contract in electricity exclusively. All

commodities/goods are storable. The electricity is not storable goods, except

produced by Hydro-Projects. There cannot be any comparison of electricity as

goods with the other goods/commodities. This typical characteristic of

electricity as goods, goes to the root of the matter. The Electricity Act deals with

and covers all aspect of electricity rights from an establishment of projects of

electricity, manufacturing, process, production, supply, distribution, tariff, rate

of electricity and its regulations. The CERC controls and deals with such issues in

the respective States. The Electricity Act basically permits/provides the trading

and supply of electricity as goods for actual physical use.

13 The FCR Act deals with futures market and forward contracts in all

goods which in essence are financial contracts for delivery of goods, which may

or may not be physical and/or may settle by the payment of differewnces. Any

market/ trading basically means physical delivery of the goods but the FCR Act

also provides specialized financial market to permit the traders to do business in

the realm of price discovery and price risk management.

14 The futures market is a centralized place for buyers and sellers, who

could be speculators, from around the nation and/or around the World, who

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -72- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

enters into futures contracts. Such contracts provides for the quality, the

quantity, the fixed price and the date of delivery. The spot/ cash market is

different than future market. The profits and losses of future contracts based on

the daily movements in the market of the commodity. The concepts and

importance of “margin”, “leverage”, “hedging”, “price discovery” and “risk

reduction” are well known in the field. Various factors have a major effect on

supply and demand and price of a commodity. The future markets always quite

risky, complex and volatile. All above elements are essential of any future

contract and need to be governed and controlled by regulatory

authority/commission, which in India at present constituted under FCR Act only.

No such power or authority is available under the Electricity Act and/or

provided in any other such statute to the CERC or other authority at present.

15 Such future trading or future markets of electricity which non-

storable goods, cannot be permitted without expertized body or statute or

regulator under the guise of nation power policy or global market for

development of electricity. The electricity falls within the ambit of “commodity

features”. The maintaining of update index like other commodity is also

important factor. It is only the exchange decides whether the future contract is

cash settled or settlement is delivery based.

16 The Electricity Act nowhere permits the CERC to use and/or suspend

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -73- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

the control and/or delegate and/or handover the charges/control of electricity

to FMC or to other associations under the FCR Act, considering the speciality of

electricity as a non-storable goods. No other authorities even under the FCR Act

can have exclusive and independent control and authority to trade in the

electricity in futures market/ forward market. No other authority/ commission

is entitled to challenge and control the trading power of CERC by any modes in

any markets, but this can be subject to appropriate rules/regulations as

contemplated under Section 178 (2) of the Electricity Act based upon the

desirable and workable electricity power policy. Mere notification and/or

approval under Sections 15/16 of the FCR Act itself is not sufficient to empower

the authorities/ commission to do the future markets of electricity under its

existing rules and regulations.

17 Any electricity market/ trading covers and means availability of

electricity, electricity producers, Central, State, private projects/sectors,

suppliers, distributors, transmitters and transporters from one place to another,

from one State to other State and/or within a State considering the demand and

supply for the consumers. The demand and supply of electricity, the price

and/or tariff of electricity at all levels/ stages need to be under the strict control

of the CERC and its authorities.

::: Downloaded on – 09/06/2013 16:49:47 :::

KPP -74- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

18 The business of future market in any exchange is always based upon

the national level. The speculations in electricity trading as contemplated and

understood in futures market or forward market may create complications and

problems, because of various market factors. The fixed forward price and fixed

forward quantity and the date of delivery are the basic elements of any such

contract/ trading. The price uncertainty always impact on the certainty of

supply/ price. The interest of the supplier, the manufacturer and the consumers

and traders need to be considered in all respect, at all the stages. Therefore, it is

necessary to have an efficient and a harmonized system in the country for

futures trading in electricity. There is central system in futures market for other

goods under the FCR Act. In contrast to that, there is only State based controlled

systems in electricity under the Electricity Act. The domestic and international

trade business and taxes at various stages also play an important role in futures

market.

19 MCX has been permitted by order of January, 2009 by the FMC to

trade daily electricity contracts, weekly electricity contracts and monthly

electricity contracts also raises doubts. The notification dated 9th January, 2006

is also of no assistance. The transactions/contracts where physical delivery of

goods “spot market” takes place, the same will not fall within the ambit of

forward contract. Such contract falls within the exclusive jurisdiction of CERC.

However, in view of the specialized goods and its requirement of infrastructure,

::: Downloaded on – 09/06/2013 16:49:47 :::
KPP -75- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

technical expertise/tariff/price, fixation in the interest of consumers at large, the

CERC, cannot be permitted to transgress its jurisdiction by venturing into futures

market, forward contracts and/or derivative as contemplated and covered under

the FCR Act, in the guise of trading and developing the market of electricity.

The orders and guidelines therefore, issued by the CERC in questions are in

conflicts with the provisions of FCR Act in so far as the business in futures

contract and forward market. Any such future contract or forward market of

electricity falls within the scope and Sections of 15 and 16 of the FCR Act, the

Power Exchange of India Limited (PXI) and Indian Energy Exchange Limited

(IEX) therefore, also cannot be permitted to the future trading, even though it is

approved by the CERC. Merely because Electricity Act also deals with subjects

like railway, telegraph, telephone that itself is not sufficient to do futures trading

in electricity. Any trading of power on PXI/IEX where delivery and payment is

made beyond 11 days, falls within the ambit of forward contracts. But any

contract having fixed delivery period, fixed parties and certain price stands on

different footing.

20 Furthermore, apart from knowledge of law, engineering, finance,

commerce, economics and management and various factual and technical

details are required even for commission and also to the appropriate appellate

body to deal with the various aspects of tariff and electricity. The availability

and/or non-availability of transmission facility, generation facility at sale point

::: Downloaded on – 09/06/2013 16:49:48 :::
KPP -76- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

and/or availability of demand or electricity at the point of purchase, the

wheeling facilities, all these are important aspects which are necessary while

dealing with the trading in electricity. The notification issued under Section 15

of the FCR Act, itself is not under challenge, but in view of above, it is difficult

and not practicable and feasible for FMC and MCX to deal with the physical

delivery of the electricity. To say that there would not be necessary to have

physical delivery in every matter is not contemplated under FCR Act and

regulations made thereunder. The speculative trading in electricity, in the

circumstances, is impracticable and impermissible.

21 The concept of “trading and development of power or electricity”

nowhere contemplates the speculative trading, but still the provisions of FCR Act

and its regulations with regard to the futures contract or forward contract

cannot be taken away, under the existing provisions of law. CERC also

therefore, cannot be permitted to do the same nature of trading, exclusively by

running parallel exchanges. I am not inclined to accept that for futures contract/

forward contract of electricity is taken out and placed under the jurisdiction of

regulatory commission under the Electricity Act, though inter State trade,

licensee is also permitted to do intra-State trading without permission/ licence

from the State Commission to do intra-State trading. The requirement and

necessity as contemplated under FCR Act and rules and regulations made

thereunder, are again just cannot be overlooked for permitting the CERC for

::: Downloaded on – 09/06/2013 16:49:48 :::
KPP -77- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

trading in futures/ forward contracts. There is no question of which entry

and/or schedule should prevail and/or conflict of two entries, but the point is a

practical and a feasible deal of the electricity in future/forward markets

exclusively under one authority/commission. We need to read and consider

both these Acts together and find out a solution by appropriate rules, regulations

and/or amendment, if market available to permit futures trading in electricity,

though in wider sense, trading covers trade and commerce including spot and

forward contract for sale and purchase of electricity. The point is, who should

control and regulate such contracts/ trading protecting the interest of consumer,

specially when at present in India power markets is not yet fully developed.

22 The CERC cannot be permitted to have regulations under Section 66

and 178(2)(y) by virtue of Section 174 of the Electricity Act, to prevail over the

provisions of Section 14-A and 15 of the forward contracts in such fashion with

regard to the futures contracts/ forward contracts. The Supreme Court

Judgment in Gujarat Urja Vikas Nigam Limited (supra) no way assist the

CERC to prevail over different and distinct provisions of FCR Act. In the present

circumstances, though the Electricity falls within ambit of commodities /goods

in FCR Act, by notification in the year 2006, which was definitely after

Electricity Act of 2003, the conflict therefore, definitely needs to be resolved by

appropriate laws and regulations. In view of the above, the grant of approval in

January, 2002 by the FMC to MCX permitting to trade in Electricity forward

::: Downloaded on – 09/06/2013 16:49:48 :::
KPP -78- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

contracts based upon notification of January, 2006 is by itself not sufficient.

23 The domain and jurisdiction of respective authorities/ commission is

totally different and distinct in every aspect. CERC is a statutory authority being

constituted under the Electricity Act, cannot be provided that the power beyond

the statutes permitting to do futures, forward, derivative contracts which is

admittedly a domain jurisdiction of authorities/commission under the FCR Act.

It is difficult to go beyond for both these authorities to cross and/or interfere

with the powers, functions and duties as provided under their parents statute,

unless relevant provisions including Section 18 and 27 of the FCR Act and also

of Electricity Act are invoked.

24 There is no question of giving any overriding effect in case of

statutory conflicts, as it is impracticable, uncontrollable and it will not be in the

interest of consumers to permit any of the authorities to do forward future and

derivative market in electricity in the present scenario without proper and

effective revised national power policy and/or guidelines and laws under the

supervision of expert bodies. Apart from the conflict, it is difficult to control and

regulate forward market of electricity excluding respective authorities under

both Acts.

::: Downloaded on – 09/06/2013 16:49:48 :::

KPP -79- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

25 In the present case, as it is a question of interpretation of

constitutional entries and the provisions of the central Acts, the authorities or

departments could not have resolved the issues/conflicts.

26 The power and the jurisdiction of these statutory tribunals are quite

limited and normally governed by their own rules and regulations. These

tribunals are not the Court having jurisdiction to decide complicated question of

law and/or the conflict of laws, based upon the constitutional entries and the

related enactments. Therefore, the CERC and/or even the Appellate authority

under the Electricity Act have no jurisdiction to decide the validity of regulations

framed by CERC under Section 178 of the Act. It is subject to challenge by

invoking judicial power under Article 226 of the Constitution of India. (PTC

India Ltd. Vs. Secy. CERC, (Supra).

To conclude:-

(a) The Electricity Act deals with in every respect including trading

in electricity. The electricity is a non-storable goods, except

produced by hydro-projects. The trading of electricity falls

within the concept of commodity trading. Therefore, it may or

may not physically available all the time, unless generated on

the day and/or the date of delivery. This distinguishes

::: Downloaded on – 09/06/2013 16:49:48 :::
KPP -80- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

electricity as a goods from other commodities as contemplated

under the FCR Act, which at present deals exclusively with all

aspect of futures/ forward contracts.

(b) In view of the reasonings earlier recorded, it will not be

possible either for FMC or MCX to control and regulate the

mandatory requirements of electricity, at various stages, which

are well within the exclusive domain and control of the CERC

and/or authorities/commissions. It will create more

complications than solving it, unless an experts body

constituted and specialized rules and regulations are framed.

Both authorities/commissions cannot deal in futures/forward

contract in electricity excluding other and/or independently.

(c) It is not only question of resolving the conflict between two

entries and/or mandates of the respective specialized Act, but

actual and physical workable solution to permit and/or to

allow either authorities/ commissions/ exchanges to deal with

the electricity in the futures/ forward market. Both

authorities/ commissions under the respective Acts may not be

in a position to control and regulate the futures contract in

electricity exclusively, unless those Acts and regulations are

::: Downloaded on – 09/06/2013 16:49:48 :::
KPP -81- W.P. NOS. 1197/2010 & 1604/2009 ALONG WITH N.M. NOS. 100 & 71/2010

amended /revised and re-framed. Both cannot have exclusive

jurisdiction as claimed in the present scenario in India.

(d) It is clarified that the Union of India and/or the concerned

commission and/or the regulatory authorities are free to revise

and/or to reframe the rules and the regulations and/or to

amend the concerned statutes to permit the futures/ forward

and derivatives contract in electricity, if so advised.

(e) The regulations of CERC as notified on 20 January, 2010,

which deals with the aspects of futures contracts or forward

contracts, therefore, are inoperative to that extent only. The

impugned order dated 28th April, 2009 and order dated 11th

January, 2010 upholding the regulations are also unsustainable

to the extent of reasoning and direction relates to forward

contracts in electricity.

(Anoop V. Mohta, J.)

::: Downloaded on – 09/06/2013 16:49:48 :::