Judgements

National Hydroelectric Power … vs West Bengal State Electricity … on 29 September, 2006

Central Electricity Regulatory Commission
National Hydroelectric Power … vs West Bengal State Electricity … on 29 September, 2006
Bench: A Basu, B Bhushan, A Jung

ORDER

1. This review petition has been filed by the petitioner, National
Hydroelectric Power Corporation Ltd, (NHPC), a generating company, for review of order dated 9.5.2006, passed by the Commission in Petition No. 175/2004,
determining the tariff in respect of Rangit Hydroelectric Project, for the period 1.4.2004 to 31.3.2009.

2. The petitioner has contended that there are certain fundamental errors in the said order dated 9.5.2006 and accordingly has sought review thereof. According to the petitioner, the order needs to be reviewed on account of the following errors present therein:

(a) Treatment of depreciation when it exceeds the repayment of loan,

(b) Computation of the balance useful life of the assets for the purpose of determining depreciation,

(c) Computation of Advance Against Depreciation based on repayment of
loan,

(d) Computation of O&M Expenses, incurred during 1998-99 to 2002-03,

(e) Computation of interest on Working Capital, and

(f) Reimbursement of filing fee and expenditure incurred on publication of
notices.

3. Heard the representative of the petitioner, on admission. Admit application for review on grounds (a), (c), (d), (e) and (f) above

4. As regards para 2(b) above, the petitioner has contended that the average useful life of a hydroelectric generating station should be taken as 35 years as per the prevailing practice and the balance useful life be considered accordingly for tariff purpose. It has been submitted that based on the methodology adopted by the Commission, the life of the generating station is susceptible to change whenever there is addition/deletion of some other capital asset. According to the petitioner, the methodology adopted by the Commission is erroneous as the useful life of the assets can never be ‘variable’. The petitioner has also submitted that CEA always considers the useful life of a hydroelectric generating station as 35 years while considering the commercial viability of a hydro scheme.

5. The weighted average useful life of a generating station is calculated based on the rates of depreciation of individual components, which vary from 5 years to 50 years. The petitioner’s contention that the life of the assets can never be ‘variable’ is clearly contrary to the provisions of the Accounting Standards – 6, which provides that the historical cost and life of the assets can undergo changes for various reasons. Thus, contention of the petitioner is not tenable. As the petitioner has not brought out any new evidence nor any error apparent on the face of record, we hold that no case has been made for reviewing the aspect of balance useful life of the generating station. If the petitioner is aggrieved by the methodology adopted by the Commission for determination of the balance useful life of the plant, it is at liberty to approach the Commission, in a separate proceeding, if so advised.

6. The petitioner is directed to serve a copy of the petition on the respondents by 10.10.2006, for which a confirmation shall be filed latest by 15.10.2006. The respondents may file their reply by 30.10.2006 with copy to the petitioner, who may file its rejoinder, if any, latest by 10.11.2006.

7. The petitioner is further directed to submit the details of depreciation recovered so far, in respect of all its generating stations.

8. List this petition on 14.11.2006.