ORDER
1. In these petitions, the petitioner, Power Grid Corporation of India Ltd had sought approval for tariff in respect of its above-named transmission assets in Northern Region for the period from 1.4.2004 to 31.3.2009 based on the Central Electricity Regulatory Commission (Terms and Conditions of Tariff) Regulations, 2004, (hereinafter referred to as “the 2004 regulations”). On completion of pleadings and after hearing the parties, final tariff in respect of the transmission assets for the period 1.4.2004 to 31.3.2009 was awarded by the Commission. The details of the orders, capital cost considered in these orders and final tariff awarded by the Commission are given in Annexures I to VI of this order.
2. Through this order, we are revising the tariff in the process of implementation of the judgment of the Appellate Tribunal for Electricity (hereinafter referred to as “the Appellate Tribunal”) dated 16.5.2007 in Appeal No. 121 of 2005. Briefly, the background of the case is as under:
(a) The petitioner, on its establishment, took-over the transmission network from the central generating companies like NTPC, NHPC, NLC and NEEPCO with effect from 1.4.1992 on book value.
(b) Prior to setting up of the Commission, the tariff for the various transmission systems owned by the petitioner was fixed by the Central Government in Ministry of Power, based on advice from the Central Electricity Authority.
(c) For the purpose of tariff determination, Ministry of Power considered the capital cost on the following basis:
(i) Capital cost as on 31.3.1992 was notionally divided into debt and equity in the ratio of 50:50.
(ii) Cumulative depreciation accrued till 31.3.1992 was deducted from capital cost as at (a) above to arrive at net asset value which was used for tariff purposes.
(iii) Net asset value obtained at (ii) above, was divided notionally
into debt and equity in the ratio of 50:50. In other words, both debt
and equity as in (i) above were reduced equally by one-half of the
cumulative depreciation accruing till 31.3.1992 mentioned in (ii)
above.
(iv) This approach was continued during 1.4.1992 to 31.3.1997, with equity getting depleted further by 50% of depreciation amount charged during this period.
(v) The approach was discontinued after 31.3.1997, and there was no further depletion of equity thereafter.
(d) When the Commission determined tariff for the various assets of the petitioner, following the approach adopted by Ministry of Power, 50% of the Net Fixed Asset as on 1.4.1997 was taken as the equity deployment as on 1.4.1997.
(e) Aggrieved by the above principle followed by the Commission, the petitioner made an application, being Petition No 26/2005 urging that in respect of all its assets, the depleted equity amounting to Rs. 64600 lakh through the application of the above methodology be restored.
(f) The said application was dismissed vide the Commission’s order dated 11.5.2005, whereupon, the petitioner filed Appeal No. 121 of 2005 before the Appellate Tribunal.
(g) The above appeal was disposed of by the Appellate Tribunal vide its judgment dated 16.5.2006 with the following directions:
CONCLUSION
33. Thus, we have no hesitation in holding that the aforesaid grave error committed by the Central Government as a regulator while determining tariff for the block year 1992-1997, requires to be rectified with effect from April 1, 2004.
34. In the light of the aforesaid discussion, the issues raised in Para 19 are determined and answered as follows:
ISSUE No. 1: The regulator committed grave error in fixing equity
while determining tariff for the block year 1992-1997 and 1997-
2002.
ISSUE No. 2: The appellant is entitled to the restoration of equity of Rs. 664 Crore, with effect from April 1, 1992, for the purposes of accounting.
ISSUE No. 3: Consequent to restoration of equity, tariff needs to be determined for the period commencing from April 1, 2004.
ISSUE No. 4: The Order of the CERC is liable to be set aside.
ISSUE No. 5: The CERC shall re-determine the transmission tariff for the period commencing from April 1, 2004.
35. In view of the aforesaid determination, the appeal is allowed. The order of the CERC is set aside and the matter is remitted to it (CERC) for re-determination of the tariff for the period commencing from April 1, 2004 in accordance with law and having regard to the observations made by us.
We make it clear that the appellant shall not be entitled to claim tariff difference from the period anterior to 01.04.2004.
(h) In pursuance of the above judgment of the Appellate Tribunal, the petitioner filed region-wise applications for revision of tariff for the period 2004-09 after restoration of equity. The project-wise details for revision of equity in respect of the transmission assets in the Northern Region were filed in Petition No. 40/2007.
3. As a consequence of the judgment of the Appellate Tribunal, notional equity as on 1.4.2004 stands revised. This has consequently led to the revision of calculation of return on equity and interest on working capital. Restoration of equity does not have any bearing on any other component of tariff. However, in case of Moga-Hissar-Bhiwani Transmission System, interest on loan and depreciation have also been re-calculated, as clarified in the Note under the head “interest on loan” at Annexure IV. Similarly, interest on loan and depreciation in respect of Salal Stage-I Transmission System have also been re-calculated in Annexure VI, since normative loan considered gets repaid prior to 1.4.2004.
4. Details of the revised calculation of the annual transmission charges inrespect of the transmission assets considered in this order are given in Annexures I to VI to this order.
5. The petitioner shall recover the additional amount in six equal monthly installments.