Supreme Court of India

M/S. Sagar Sugars & Allied … vs Tranmission Corpn.,A.P. Ltd. & … on 13 October, 2011

Supreme Court of India
M/S. Sagar Sugars & Allied … vs Tranmission Corpn.,A.P. Ltd. & … on 13 October, 2011
Author: A K Patnaik
Bench: R.V. Raveendran, A.K. Patnaik
                                                                   Reportable


             IN THE SUPREME COURT OF INDIA



              CIVIL APPELLATE JURISDICTION


             CIVIL APPEAL NO. 5159 OF 2005


M/s Sagar Sugars & Allied Products Ltd.           ...     Appellant



                               Versus



The Transmission Corporation of A.P. Ltd.

& Ors.                                                       ... Respondents




                               WITH




              CIVIL APPEAL NO.5157 OF 2005


M/s Sagar Sugars & Allied Products Ltd.           ...     Appellant



                               Versus



The Transmission Corporation of A.P. Ltd          ... Respondent





                        J U D G M E N T

A. K. PATNAIK, J.

These are the appeals against the common order dated

30.07.2004 passed by the Division Bench of the Andhra

Pradesh High Court in Writ Appeal No. 191 of 2004 and C.M.A

No. 3613 of 2003.

2

2. The facts relevant for deciding these appeals very briefly

are that on 29.04.2000 the appellant entered into a

Memorandum of Understanding with Non-Conventional

Energy Development Corporation of Andhra Pradesh Limited

(for short `the NEDCAP’), a nodal agency for non-conventional

projects up to 20 MW, for setting up of a power plant in which

power was to be generated from bagasse, a by-product of

sugar factory. On 25.01.2002, the Andhra Pradesh Electricity

Regulatory Commission (for short `the APERC’) set up under

the Andhra Pradesh Electricity Reforms Act, 1998, permitted

the appellant-company to supply the power generated in its

plant to the respondent no.1, which had taken over the

functions of the erstwhile Andhra Pradesh Electricity Board.

On 10.07.2002, a Power Purchase Agreement (for short `the

PPA’) was entered into between the appellant and the

respondent no.1 which inter alia provided that the power to

the extent of 9.99 MW will be supplied during the season and

power to the extent of 16.94 MW will be supplied during the off

season. On 11.01.2003, respondent no.1 permitted the

appellant to synchronize its plant with the power grid and on

13.01.2003, the appellant started supplying electricity energy

3

to the power grid. On 01.03.2003, the appellant wrote to the

APERC to direct the respondent no.1 to purchase unutilized

power of the appellant as sugar plant of the appellant could

not be commissioned due to some difficulties and power

generated in its power plant remained unutilized and on

17.03.2003, APERC directed the respondent no.1 to amend

the PPA to provide for surplus/ additional quantity of power

from the appellant. On 17.03.2003, the Chief Engineer of

respondent No.1 wrote to Superintending Engineer directing

him to stop evacuation of power from the power plant of the

appellant and to cut off the supply on the ground that the

plant of the appellant cannot be classified as co-generation till

the sugar plant of the appellant was commissioned.

3. The appellant then filed Writ Petition No. 7395 of 2003 in

the Andhra Pradesh High Court challenging the letter dated

17.03.2003 of the Chief Engineer of the respondent No.1 and

the learned Single Judge passed the orders on 02.05.2003

directing issue of notice to the respondents and directing the

respondents, as an interim measure, to purchase power from

the appellant and to pay to the appellant Rs.2.00 per unit.

The respondent No.1 then filed a review petition before the

4

APERC for reconsideration of its earlier directions to amend

the PPA issued on 17.03.2003 and on 01.10.2003 the APERC

allowed the review petition and cancelled its directions issued

on 17.03.2003. The appellant then challenged the order dated

01.10.2003 of the APERC before the Division Bench of the

High Court in C.M.A. No. 3613 of 2003 and the Division Bench

of the High Court granted interim stay of the order dated

01.10.2003 of the APERC.

4. On 15.12.2003, the learned Single Judge of the High

Court allowed Writ Petition No. 7395 of 2003 of the appellant

and quashed the letter dated 17.03.2003 of the Chief Engineer

of the respondent No.1 and directed the respondent No.1 to

evacuate the power as agreed under the PPA and as directed

by the APERC by order dated 17.03.2002. Against the said

order dated 15.12.2003 of the learned Single Judge, the

respondent filed Writ Appeal No. 371 of 2004 and on

12.02.2004 the Division Bench passed an interim order that

no further payment need to be made by respondent no.1 to the

appellant. Thereafter, on 22.04.2004 the Division Bench

modified its earlier interim order dated 12.02.2004 and

directed the respondent to pay the appellant at the rate of

5

Rs.2.69 per unit instead of Rs.2.00 per unit and the said order

was to continue till further orders in the Writ Petition.

5. Finally on 30.07.2004, the Division Bench of the High

Court passed the impugned order in Writ Appeal No. 191 of

2004 as well as in C.M.A. No. 3613 of 2003 setting aside the

order dated 15.12.2003 of the learned Single Judge in Writ

Appeal No. 7395 of 2003 and directed the parties to approach

the appropriate forum chosen by the parties under the PPA for

resolving the dispute. By the impugned order the Division

Bench also held that the appellant will be entitled to tariff as

fixed by the Division Bench of the High Court in Writ Appeal

No. 371 of 2004.

6. Dr. Rajeev Dhavan, learned senior counsel for the

appellant, submitted that the sugar plant has, in the

meanwhile, commenced the production on 21.01.2004 and the

only dispute which has to be decided by this Court is with

regard to the price of the power supplied by the appellant to

the respondent during the period from 13.01.2003 to

21.01.2004.

6

7. Mr. Dhavan submitted that by the order dated

22.04.2004 of the Division Bench in Writ Appeal No. 371 of

2004, the respondent No.1 was to be paid at the revised rate of

Rs.2.69 per unit and on 08.02.2006, this Court has by an

interim order, directed that the appellant would be entitled to

receive payment at the rate of Rs.3.11 per unit as an interim

measure for the period from 13.01.2003 to 20.01.2004 and

also at the same rate of Rs.3.11 per unit for the period

21.01.2004 onwards, as has been paid to other co-generating

plants, excluding the money already paid. He submitted that

in Transmission Corporation of Andhra Pradesh Limited and

Another etc. etc. v. Sai Renewable Power Private Limited and

Others etc.etc. [(2010) 6 SCALE 541= (2010) 8 SCR 636 = JT

2010 (7) SC 1] this Court has issued some directions relating

to price payable for power supplied by non-conventional power

projects. He referred to Para 4 of the judgment of this Court in

the aforesaid case to show that the APERC had approved the

rate of Rs.2.25 per unit with 5% escalation per annum from

1994-1995, being the base year, for supply of power generated

by the non-conventional power projects and this was also the

price fixed in clause 2.2 of the P.P.A for supply of electricity by

7

the appellant to the respondent no.1. He submitted that the

benefit of the aforesaid judgment of this Court delivered on

08.07.2010 should therefore be granted to the appellant and

directions be issued to respondent no.1 accordingly.

8. Learned counsel for respondent no.1, on the other hand,

submitted that the judgment of this Court delivered on

08.07.2010 in Transmission Corporation of Andhra Pradesh

Limited and Another etc. etc. v. Sai Renewable Power Private

Limited and Others etc.etc. (supra) was on tariff and purchase

price of power produced by co-generation non-conventional

energy plants and the plant of the appellant was not a co-

generation plant during the period from January, 2003 to

January, 2004, as there was no production of sugar in the

plant during the aforesaid period and therefore the judgment

of this Court in Transmission Corporation of Andhra Pradesh

Limited and Another etc. etc. v. Sai Renewable Power Private

Limited and Others etc.etc. (supra) has no relevance to the

price of power supplied by the appellant to the respondent

No.1 during January, 2003 to January, 2004.

8

9. We have considered the submissions of the learned

counsel for the parties and we find that clause 2.2 of P.P.A.

between the appellant and respondent no.1 reads as follows:

“2.2. The company shall be paid the tariff for the

energy delivered at the interconnection point for

sale to APTRANSCO at Rs.2.25 paise per unit

with escalation at 5% per annum with 1994-95

as base year and to be revised on 1st April of

every year up to the year 2003-2004. Beyond the

year 2003-2004, the purchase price by

APTRANSCO will be decided by Andhra Pradesh

Electricity Regulatory Commission. There will be

further review of purchase price on completion of

ten years from the date of commissioning of the

project, when the purchase price will be reworked

on the basis of Return on Equity, O& M expenses

and the Variable Cost.

The dispute between the appellant and respondent No.1 before

us is whether or not during the period 13.01.2003 to

21.01.2004, when the sugar plant of the appellant had not

commenced production of sugar, the unutilized power

supplied by the appellant to the respondent No.1 will have the

same price as the price of power supplied by non-conventional

energy projects in the State of Andhra Pradesh determined by

the APERC. It will be more appropriate for the APERC, which

is a regulatory commission with expertise in determination of

price and tariff of power, to decide what would be the price for

9

supply of power by the appellant to the respondent no.1

during the disputed period 13.01.2003 to 21.01.2004 and

thereafter. By the judgment dated 08.07.2010 of this Court in

Transmission Corporation of Andhra Pradesh Limited and

Another etc. etc. v. Sai Renewable Power Private Limited and

Others etc.etc. (supra), this Court has also remanded the

matters to APERC to decide the `purchase price’ for

procurement of the electricity generated by non-conventional

energy developers in the facts of the circumstances of the case.

10. We, therefore, dispose of these appeals by directing that

the APERC will consider all relevant materials and factors and

finally determine the price of power supplied during the period

13.01.2003 to 21.01.2004 and thereafter and in accordance

with the determination made by the APERC, balance

payments, if any, will be made by the respondent no.1 to the

appellant. The appeals are disposed of accordingly. There

shall be no order as to costs.

………………………..J.

(R.V. Raveendran)

………………………..J.

(A. K. Patnaik)

New Delhi,

October 13, 2011.