Judgements

Need To Supply Gas At Concessional Rate To Gujarat State Petroleum … on 15 May, 2007

Lok Sabha Debates
Need To Supply Gas At Concessional Rate To Gujarat State Petroleum … on 15 May, 2007


>

Title: Need to supply gas at concessional rate to Gujarat State Petroleum Corporation Limited and Gujarat Petronet Company by GAIL.

SHRI P.S. GADHAVI (KUTCH): Mr. Chairman, Sir, I would like to invite the attention of the Government of India towards one of the very important issues concerning the Gas users in the State of Gujarat.

            There is great injustice being done to the Gujarat State Petroleum Corporation Limited (GSPCL), Gujarat Petronet Company and other Gas users by the Gas Authority of India Limited (GAIL) by charging the price of gas from Contracted Concessional Rate to Supply Pooled Price.

In the year 2000 — when natural gas was found in Gujarat and when there were very few purchasers to purchase this Gas from GAIL – GSPCL, Gujarat Petronet Company and some other private entrepreneurs came forward to purchase this Gas. They entered into a contract with GAIL for purchase of Gas at contracted rate, which was to remain in force up to 2008 and 2010.

But very recently, all of a sudden, GAIL arbitrarily revised the rate for supply of Gas at Supply Pooled Price from Contracted Concessional Rate, which will cause an additional burden of Rs. 300 crore on electricity generating units and Rs. 400 crore on other units of the Gujarat State. Ultimately, this will result in acute shortage of electricity in the State, which will adversely affect the poor farmers and the ‘aam aadmi’ of the State.

I, therefore, urge upon the Government to kindly intervene in the matter and direct GAIL or the concerned authority to honour the contract to supply Gas to the Gas using units of Gujarat at Contracted Concessional Rate, and refrain them from recovering the rate of Gas at Supply Pooled Price as immediately as possible. Thank you.