JUDGMENT
Sudhir Agrawal, J.
1. This writ petition arises out of the order and award dated 13^th December, 1978 of Special Officer (Electricity) appointed under Section 7A(6) of The Indian Electricity Act, 1910 (hereinafter referred to as the Act of 1910), as amended vide U.P. Amendment and Validation Act, 1975 (hereinafter referred to as the U.P. Act No. 16 of 1975), determining the net amount payable to the petitioner under Section 7A of the Act of 1910 as a result of purchase of the electrical undertaking of the petitioner by the U.P. State Electricity Board (in short 'UPSEB'). The petitioner has also challenged the validity of Section 7A of the Act of 1910 as substituted by U.P. Act No. 16 of 1975 as well as Section 7 of U.P. Act No. 16 of 1975 and has sought a direction to respondents No. 1 and 2 to determine the amount payable to the petitioner afresh in accordance with law.
2. The Indian Electricity Act, 1910 was enacted as a result of the experience gained by Government of India after enactment of Indian Electricity Act, 1903 and the recommendations made by the Committee constituted in this regard to consider the technical and financial aspect of the matter. Section of the Act of 1910 empowers the State Government to grant licence to any person to supply energy in any specified area on an application made in the prescribed form and on the payment of prescribed fee and for laying down electric supply lines for the conveyance and transmission of energy. One Sri Lal Bahadur Prasad applied for and granted licence for supply of electricity on 15.12.1922 by the U.P. Government for carrying on the business under the Name and Style of " M/s General Electric Trading Company" for supply of energy in the area within the Municipal Limits of Saharanpur. The aforesaid licence was transferred to petitioner M/s Electric Supply Company Limited Saharanpur vide Government Order dated 10.7.1928 and the terms and conditions of licenses, it appears, were amended from time to time vide Notifications dated 12.3.1931, 21.11.1942, 2.8.1948 16.9.1948, 22.3.1949 and 3.8.1967.
3. Clause-7 of the licence conferred an option of purchase of the electrical undertaking by the UPSEB after a period of 50 years initially from the date of Notification of the licence, failing which on the expiration of every subsequent period of twenty years. Clause 7 of the Licence reproduced as under:
7(1) The option of purchase given by Section 7, Sub-section (1) of the Act shall first be exercisable on the expiration of 50 years from the date of the notification of this licence and on the expiration of every subsequent period of 20 years (and the terms of such a purchase shall be as laid down to the Act). The percentages of the value is to be determined in accordance with and for the purpose of Section 7(1) of the Acts of the lands, buildings, works materials and plant of the licensees therein mentioned to be added under the second proviso of that sub-section to each value on account of compulsory purchase shall be 20%.
(2) In accordance with Section 3, Sub-section (2) Clause (d) iii) of the Act, it is hereby declared that the generating station to be set in connection with understanding shall form part of the undertaking for the purpose of purchase under Sub-section 5 of Section 7.
4. The UPSEB exercised an option of purchase of undertaking owned by the petitioner Company on the expiry of 50 years period counted from 15^th December, 1922 and served a notice dated 12^th October, 1971 upon the petitioner to sell and deliver the undertaking to UPSEB on the date of the expiry of the current period of the licence and thereafter the possession of the undertaking was taken over on 14/15.12.1972. To determine purchase price payable to the petitioner under the Act enforced at the relevant time, the UPSEB appointed an Executive Engineer creating a full-fledged division for the said purpose at Saharanpur. However, before the purchase price could be determined by the aforesaid Officer, the Act was amended vide U.P. Act 16 of 1975 and pursuant to the amended provisions as aforesaid, one Sri H.G. Verma, Special Officer (Electricity) was appointed vide Government Notification dated 29.3.1976 entrusting him the work of determination of net amount payable to the petitioner. The said Officer was to determine the aforesaid amount under Section 7A of the Act as amended in U.P. Sri H.G. Verma retired on 5.12.1977 and was replaced by Shri Sher Singh, Special Officer (Electricity) vide Government Notification dated 19.1.1978, who vide its order and award dated 13^thDecember, 1978 (impugned in this present writ petition) provided that a sum of Rs. 6,59,207/- is payable by the petitioner to UPSEB. Challenging the aforesaid order and award, the petitioner has invoked extraordinary jurisdiction of this Court under Article 226 of the Constitution of India and has also questioned the validity of the U.P. Act No. 16 of 1975 on the anvil of Article 14 of the Constitution of India.
5. Sri Murlidhar, learned Senior Advocate assisted by Sri Ajai Kumar Sharma, learned Counsel appearing on behalf of the petitioner broadly advanced the followings submissions:
(A)(1)The electrical undertaking of the petitioner company was purchased by the UPSEB in the midnight of 14/15 December, 1972 on the expiry of 50 years of the period as per Clause 7 of the Licence read with Sections 6 and 7 of the Act. At the time of transfer of the undertaking the representation made by the Board as contained in its notice dated 12.10.1971 exercising its option to purchase undertaking clearly mentioned the determination of purchase price of the undertaking based on market value on the date of take over of all lands, buildings, works, materials and plant of the Company etc., i.e., in accordance with Section 6(7) read with Section 7A of the Act as existed on the said date. Subsequently, since the purchase price could not be finally determined and in the meantime the Act was amended by the U.P. Act No. 16 of 1975 changing the very basis of determination of purchase price from the "market value" to "book value" it has resulted in serious prejudice to the petitioner in the matter of determination of the purchase price of the undertaking. He contended that the Board having already represented to pay purchase price in accordance with "market value" could not have retracted from its stand changing the basis of determination of purchase price to "book value" as per amended Act.
(2) In the alternative he submitted that U.P. Act No. 16 of 1975 is arbitrary and discriminatory, inasmuch as, it has made classification on the basis of the undertakings in which valuation process had come to an end and where valuation process is still continuing. In respect to cases, where valuation price had come to an end and valuation has been determined, the U.P. Act No. 16 of 1975 does not apply although all other things are similar but for the sheer contingency that the process is still continuing, the Act has made a classification by creating such undertakings as a separate class and changing the basis of the price determination from "market value" to "book value" which is arbitrary. Learned Counsel for the petitioner, therefore, submitted that the classification is wholly irrational and unintelligible having no nexus with the object sought to be achieved. Thus, it is urged that the U.P. Act No. 16 of 1975 infringes Article 14 of the Constitution of India being arbitrary and discriminatory.
(B) Assailing the order and award of the Special Officer on merits the learned Counsel for the petitioner has confined its challenge to the following items:
(1) Supervision charges
(2) Assets created from contribution made by consumers/local bodies
(3) Deduction for depreciation of assets created from the consumers' contribution
(4) Amount paid by the consumers by way of security deposit and arrears of interest due on the vesting date as per Section 7A(5)(f) of the Act
(5) Advances from consumers and prospective consumers who have not taken connection till the date of vesting
(6) Contingency reserve
(7) Development reserve
6. Sri B.P. Singh, learned Counsel appearing for the respondents contended that so far as the question of vires of U.P. Act No. 16 of 1975 is concerned, the issue stands concluded by the judgment of the Hon'ble Apex Court in Tinsukhia Electricity Co. Limited v. State of Assam wherein the validity of the aforesaid Act has been upheld. In respect to other submissions, he broadly contended that the order of the Special Officer is correct, in accordance with the provisions of the Act and needs no interference. He referred to the stand taken by the respondents in its counter affidavit. He has also filed a short written submission confined to the item pertaining to the "contingency reserve" and submits since the Board has taken all the employees of the ex-licensee in its employment, there is no question of payment of any amount by the ex-licensee to any employee and, therefore, the order of the Special Officer with respect to the "contingency reserve" does not require any interference. He sought to support the above submissions placing reliance on Bholanath Mukherjee and Ors. v. Government of West Bengal .
7. We have heard learned Counsels for the parties and perused the record.
8. Before considering the rival submissions, it would be necessary to have a background of the relevant provisions applicable in the present case.
9. The Act of 1910, although was published in the Gazette of India, 1910 on 10.3.1910 but came into force with effect from 1.1.1911. As enacted, initially it was not sought to be made a complete code on the subject of electricity but, as is apparent from the preamble, sought to be an enactment to amend the law relating to supply and use of electrical energy. The Legislations pertaining to electrical energy prior to 1910 Act were not much older, inasmuch as, the first legislation on the subject came in 1887, i.e., The Electricity Act, 1887 which provided for protection of person and property, from injury and risks attendant to the supply and user of electricity for lighting and other purposes. The aforesaid Act was repealed and replaced by the Indian Electricity Act, 1903 (Act No. 3 of 1903). This was found to be a tentative/ stop gap measure and lot of defects and shortcomings were realized in the short period of four years, i.e., 1903 to 1907 resulting in constitution of a "Committee" to consider and recommend the technical and financial aspect of the matter and ultimately 1910 Act was enacted as an Act to amend Law. It was primarily concerned only with supply and use of electricity.
10. A Division Bench of Madras High Court in the case of Corporation of Madras v. Madras Electric Tramways Limited AIR 1931 Madras 152 observed that the Electricity Act does not purport to be a Code. It does not purport to be a consolidating Act like the Arms Act, Abkari Act or the Petroleum Act. It is an Act to amend the law relating to the supply and use of electrical energy and was not primarily concerned with the generation. Thus, the Act was not intended to be a comprehensive Act in order to include everything concerning the generation, supply and use of electrical energy.
11. Under the Government of India Act, 1935 as well as in the Constitution of India, 1950 the subject of "electricity" was placed under the concurrent list empowering the "Central" as well as the State Legislature to make laws on the subject of electricity. The Central Legislature enacted Electricity (Supply) Act, 1948 (hereinafter referred to the "Act of 1948") with an objective to provide for rationalization of the production and supply of electricity and generally for taking measures conducive to electrical development. One of the principal features of the Act of 1948 was the provision for the Constitution of autonomous bodies, like, Electricity Boards to be set up by the Provincial Government, which would be in the nature of Trading Corporations within the meaning of Entry 33 of List I of the Government of India, 1935 and intended to be most suitable organisation for working "Grid System" on quasi commercial lines. The Constitution of Electricity Boards under Act of 1948 subsequently resulted in major amendments under the Act of 1910 also.
12. Section 4 of Act of 1910, as originally enacted, provided for revocation of license empowering the State Government to revoke licence in public interest. The power could be exercised on the occurrence of any of the four cases, namely, (a) wilful or unreasonably prolonged default by licence of anything required by or under the Act (b) breach of such terms and conditions in the licence the specified consequence of which is revocation, (c) failure of licensee to satisfy as regards the duties and obligations under its licence or failure to deposit the requisite security (d) where the licensee is an insolvent. Section 4 was substantially amended vide Electricity (Amendment) Act, (Act No. 32 of 1959) with effect from 5.9.1959. This amendment places the State Electricity Board also in controlling position with respect to revocation of licence since the State Government is now required to exercise power after consulting the State Electricity Board. Further a provision for opportunity to the licensee before revocation of his licence was also added.
13. Sections 5, 6 and 7 of Act of 1910, as originally enacted, made provision with respect to revocation of licence, purchase of undertaking and vesting of the undertaking in the purchaser. The aforesaid provisions were substituted vide Act No. 32 of 1959. It also inserted Section 7A making provision for determination of purchase price of an undertaking.
14. Subsequently, there are some provisional amendments with which we are convinced. Vide U.P. Act No. 36 of 1974 Sub-sections 2 to 5 were inserted in Section 7 of 1910 Act and a proviso was inserted after Sub-section (1) of Section 7. Section 6 was also amended inserting Sub-section 6-A.
15. Vide U.P. Act No. 16 of 1975, which came into force on 4.2.1975, Section 5 of 1910 Act was amended substituting Sub-sections (2) & (3). Under Section 6 of 1910 Act, Sub-sections (6) & (7) were repealed and re-enacted with effect from 5^thSeptember, 1959. In Section 7 proviso was substituted and in Sub-sections 2, 3 and 5 wherever the word "purchase money" occurred was substituted by the word "amount". Section 7A of 1910 Act, which was inserted in 1959, was also substituted by new Section. Section 7 of U.P. Act No. 16 of 1975 provides that the provisions of the said Act shall apply to all licensees in respect of their undertakings sold after September 5, 1959 under Sections 5 and 6 of the Principal Act and purchase price in respect whereof was not determined prior to the commencement of the said Act.
16. Vide U.P. Act No. 14 of 1976 under Section 6(1) the words 'one year' were substituted by the words '11 months' and it was provided that it shall always be deemed to have been substituted. Besides that Section 6A was also inserted providing for revocation of license and acquisition of undertaking. Corresponding amendment, due to insertion of Section 6A was also made under Section 7 & 7A of the 1910 Act as amended in U.P. A comparative chart of Sections 5, 6, 7 & 7A of Act of 1910 as amended vide Act No. 32 of 1959 & as they stood after U.P. Amendments vide U.P. Act No. 36 of 1974, 6/1975 & 14 of 1976 is being reproduced as under:
Sections 5, 6, 7 and 7A as The provisions inserted through stood vide Act No. 32 of 1959 amendments/substitutions vide
5. Provisions where license of U.P. Act Nos. 36 of 1974, 16 of a licensee, is revoked. - (1) 1975 and 14 of 1976 in Sections 5, Where the State Government 6, 7 and 7-A revokes, under Section 4, Sub-
section (1), the license of a 5. Provisions where license of a licensee, the following provisions licensee, is revoked. - (1) Where the shall have effect, namely : - State Government revokes, under Section 4, Sub-section (1), the licens
e of
(a) the State Government shall a licensee, the following provisions s hall
serve a notice of revocation upon have effect, namely : -- the licensee and shall fix a date on
which the revocation shall take (a) the State Government shall effect; and on and with effect from serve a notice of revocation upon the that date, or on and with effect from licensee and shall fix a date on which
the date, if earlier, on which the the revocation shall take effect; and on
undertaking of the licensee is sold and with effect from that date, or on and
to a purchaser in pursuance of any with effect from the date, if earlier, on
of the succeeding clauses or is which the undertaking of the licensee is
delivered to a designated purchaser sold to a purchaser in pursuance of an y
in pursuance of Sub-section (3) all of the succeeding clauses or is delive red
the powers and liabilities of the to a designated purchaser in pursuance
licensee under this Act shall of Sub-section (3) all the powers and absolutely cease and determine; liabilities of the licensee under this Act
shall absolutely cease and determine;
(b) the State Government
shall enquire from the State (b) the State Government shall Electricity Board, and where the enquire from the State Electricity Boa rd,
lincensee is not a local authority, and where the lincensee is not a local also from any local authority authority, also from any local authori ty
constituted for the area within which constituted for the area within which the
the whole of the area of supply is whole of the area of supply is include d,
included, whether it is willing to whether it is willing to purchase the purchase the undertaking : undertaking :
(c) if the State Electricity (c) if the State Electricity Board is Board is willing to purchase the willing to purchase the undertaking, t he
undertaking, the State Government State Government shall, by notice in shall, by notice in writing require the writing require the licensee to sell, and
licensee to sell, and thereupon, the thereupon, the licensee shall sell the
licensee shall sell the undertaking undertaking to the State Electricity to the State Electricity Board; Board;
(d) if the State Electricity (d) if the State Electricity Board is Board is not willing to purchase the not willing to purchase the undert aking,
undertaking, the State Government the State Government shall have the shall have the option of purchasing option of purchasing the undertaking the undertaking and if it elects to and if it elects to purchase, it shall by
purchase, it shall by notice in notice in writing require the licensee to
writing require the licensee to sell, sell, and thereupon the license shall sell
and thereupon the license shall sell the undertaking to it; the undertaking to it;
(e) if the State Electricity Board is
(e) if the State Electricity not willing to purchase the undertakin g
Board is not willing to purchase the and the State Government does not undertaking and the State itself elect to purchase it, the State Government does not itself elect to Government in any case where the local purchase it, the State Government authority referred to in clause (b) is in any case where the local willing to purchase the undertaking sh all
authority referred to in Clause (b) is by notice in writing require the licen see
willing to purchase the undertaking to sell, and thereupon the licensee an d
shall by notice in writing require the sell the undertaking to that local licensee to sell, and thereupon the authority; licensee and sell the undertaking to
that local authority;
(f)if no sale of the (f) if no sale of the undertaking is undertaking is effected under any of effected under any of the foregoing the foregoing clauses and if any clauses and if any other person is wil ing
other person is wiling to purchase to purchase the undertaking, the State the undertaking, the State Government may by notice in writing Government may by notice in require the licensee to sell, and
writing require the licensee to sell, thereupon the licensee shall sell the and thereupon the licensee shall sell undertaking to such other person. the undertaking to such other
person.
(2) Where an undertaking is (2) Where an undertaking is sold under Sub-section (1) the sold under Sub-section (1) the purchaser shall pay to the licensee purchaser shall pay to the licensee the purchase price of the an amount determined in undertaking determined in accordance with the provisions of accordance with the provisions of Section 7 and Section 7A as Sub-sections (1) and (2) of Section substituted by the Indian 7A, or as the case may be, Sub- Electricity (Uttar Pradesh section (3) of that section. Electricity (Uttar Pradesh (3) Where the State Amendment and Validation) Act, Government issues any notice 1975, excepting Sub-section (3) of under Sub-section (1) requiring the the said Section 7A. licensee to sell the undertaking, it
may by such notice require the (3) Where the State licensee to deliver, and thereupon Government issues any notice the licensee shall deliver on a date under Sub-section (1) requiring the specified in the notice the licensee to sell the undertaking, it undertaking to the designated may by such notice require the purchaser pending the licensee to deliver, and thereupon determination and payment of the the licensee shall deliver on a date purchase price of the undertaking : specified in the notice the Provided that in any such undertaking to the designated case, the purchaser shall pay to the purchaser or to such officer as the licensee, interest at the Reserve designated purchaser may appoint Bank rate ruling at the time of in that behalf pending delivery of the undertaking plus one determination and payment of the per centum on the purchase price said amount to the licensee : of the undertaking for the period
from the date of delivery of the Provided that in any such undertaking to the date of payment case, purchaser shall pay to of the purchase price. the licensee, interest at the Reserve Bank rate ruling at the
time of delivery of the undertaking
plus one per centum, on the
amount payable to the licensee for
the period from the date of delivery
of the undertaking to the date of
payment of such amount.
(Amended/substituted vide U.P. Act
No. 76 of 1975 w.e.f. 4.2.1975)
(4) Where before the date (4) Where before the date fixed in fixed in the notice issued under the notice issued under Clause (a) of clause (a) of Sub-section (1) as the Sub-section (1) as the date on which t he
date on which the revocation of the revocation of the license shall take license shall take effect, no notice effect, no notice has been issued to t he
has been issued to the licensee licensee requiring him to sell the requiring him to sell the undertaking undertaking or where for any reason no
or where for any reason no sale of sale of the undertaking has been the undertaking has been effected effected under that sub-section, the under that sub-section, the licensee licensee shall have the option of shall have the option of disposing of disposing of all lands, buildings, wor ks,
all lands, buildings, works, materials materials and plant belonging to the and plant belonging to the undertaking in such manner as he may undertaking in such manner as he think fit : may think fit :
Provided that if the licensee
Provided that if the does not exercise such option within a licensee does not exercise such period of six months from the aforesai d
option within a period of six months date, the State Government may from the aforesaid date, the State forthwith cause the works of the licen see
Government may forthwith cause in, under, over, along, or across any the works of the licensee in, under, street to be removed and every such over, along, or across any street to street to be reinstated, and recover t he
be removed and every such street cost of such removal and reinstatement to be reinstated, and recover the from the licensee, cost of such removal and
reinstatement from the licensee.
6. Purchase of undertakings. -
6. Purchase of undertakings. (1) Where a license has been granted t o
- (1) Where a license has been any person, not being a local authorit y,
granted to any person not being a the State Electricity Board shall,-- local authority, the State Electricity
Board shall, - (a) in the case of a license granted before the commencement of
(a) In the case of a license the Indian Electricity (Amendment) Act ,
granted before he commencement 1959, on the expiration of each such of the Indian Electricity period as is specified in the license; and
(Amendment) Act, 1959, on the
expiration of each such period as (b) in the case of a license granted o n
is specified in the license; and or after the commencement of the said Act, on the expiration of such period
not
(b) in the case of a license exceeding twenty years and of every granted on or after the such subsequently period, not exceedin g
commencement of the said Act, on ten years, as shall be specified in th is
the expiration of such period not behalf in the licence, have the option of
exceeding twenty years and of purchasing the undertaking and such every such subsequent period, not option shall be exercised by the State
exceeding ten years, as shall be Electricity Board serving upon upon th e
specified in this behalf in the licensee a notice in writing of not le ss
license, have the option of than eleven month requiring the purchasing the undertaking and licensee to sell the undertaking to it at
such option shall be exercised by the expiry of the relevant period refe rred
the State Electricity Board serving to in this sub-section. upon the licensee a notice in writing
of not less than one year requiring (Amended vide U.P. Act No. 14 of the licensee to sell the undertaking 1976 w.e.f. 27.11.1975) to it at the expiry of the relevant
period referred to in this sub-
section.
(2) Where a State Electricity (2) Where a State Electricity Board has not been construed or Board has not been constituted, or if if constituted, does not elect to constituted, does not elect to purchas e
purchase the undertaking, the state the undertaking, the state Government Government shall have the like shall have the like option to be exerc ised
option to be exercised in the like in the like manner of purchasing the manner of purchasing the undertaking. undertaking.
(3) Where neither the State
(3) Where neither he State Electricity Board nor the State Electricity Board nor the State Government elects to purchase the Government elects to purchase the undertaking, any local authority undertaking, any local authority constituted for an area within which t he
constituted for an area within which whole of the area of supply is include d
the whole of the area of supply is shall have the like option to be exerc ised
included shall have the like option in the like manner of purchasing the
to be exercised in the like manner undertaking. of purchasing the undertaking.
(4) If the state Electricity Board
(4) If the State Electricity intends to exercise the option of Board intends to exercise the option purchasing the undertaking under this of purchasing the undertaking section, it shall send an intimation i n
under this section, it shall send an writing of such intention to the State intimation in writing of such Government at least eighteen months intention to the State Government before the expiry of the relevant peri od
at least eighteen months before the referred to in Sub-section (1) and if no
expiry of the relevant period such intimation as aforesaid is receiv ed
referred to in Sub-section (1) and if by the State Government the State no such intimation as aforesaid is Electricity Board shall be deemed to received by the State Government have elected not to purchase the the State Electricity Board shall be undertaking. deemed to have elected not to
purchase the undertaking.
(5) If the State Government intends to
(5) If the State Government intends exercise the option of purchasing the to exercise of option of purchasing undertaking under this section, it sha ll
the undertaking under this section, send an intimation in wriging of such it shall send an intimation in intention to the local authority, if a ny,
writing of such intention to the local referred to in Sub-section (3) at leas t
authority, if any, referred to in Sub- fifteen months before the expiry of th e
section (3) at least fifteen months relevant period referred to in Sub- before the expiry of the relevant section (1) and if no such intimaiton as
period referred to in Sub- section (1) aforesaid is received by the local and if no such intimaiton as authority, the State Government shall be
aforesaid is received by the local deemed to have elected not to purchase shall be deemed to have elected the undertaking. not to purchase the undertaking.
(6) Where a notice exercising the (6) Where a notice exercising the option of Purchasing the option of purchasing the undertaking has been served upon undertaking has been served upon the licensee under this section the the licensee under this section, the licensee shall deliver the licensee shall deliver the undertaking to the State Electricity undertaking to the State Electricity Board, the State Government or the Board, the State Government or the local authority, as the case may be, local authority, as the case may be, on the expiration of the relevant of to such officer as the Board, the period referred to in Sub-section (1) Government or the local authority pending the determination and may appoint in that behalf on the payment of the purchase once. expiration of the relevant period referred to in Sub-section (1)
(7) Where an undertaking is pending the determination and purchased under this section, the payment referred to in sub-section purchaser shall pay to the licensee (7) : the purchase price determined in
accordance with the provisions of
Sub-section (4) of Section 7A.
Provided that the
licensee shall, in addition to
the said amount, be entitled
to interest thereon at the
Reserve Bank rate ruling at
the time of delivery of the
undertaking plus one
percentum for the period
from the date of delivery
of the undertaking to the
date of payment of said amounts.
(Amended vide U.P. Act No. 16 of
1975)
(6-A) After the service upon
the licensee under this
section of a notice by the
State Electricity Board
exercising the option of
purchasing the undertaking-
(a) the licensee shall
prepare and furnish to the
Board within a period of
three months from the date of
service of such notice an
inventory of all lands,
buildings, works, materials
and plant belonging to the
undertaking at the time of the
service of such notice and
shall be bound to allow the
Board or its agents or the
Electrical Inspector to the
State Government or any
officer subordinate to him
authorised by him in that
behalf, at all reasonable
times during the pendency of
the said notice and until
delivery of the undertaking to
the Board under sub-section
(6) , to enter upon such lands,
buildings and works, and
inspect such lands, buildings,
works, materials and plant and
prepare an inventory thereof
or to check the correctness of
the inventory furnished by the
licensee;
(b) the licensee shall be
bound to keep all his lands,
buildings, works, materials
and plant belonging to the
undertaking in as good
condition as they were at the
time of the service of such
notice, subject only to
changes caused by reasonable
wear and tear or by
irresistible force and to
allow the said Board and its
agents, or the Electrical
Inspector to the State
Government or any officer
subordinate to him authorised
by him in that behalf, at all
reasonable times during the
pendency of the said notice
and until delivery of the
undertaking to the Board under
Sub-section (6), to enter upon
such lands, buildings and
works and inspect the
condition thereof and the
condition of the said
materials and plant;
(c) the licensee may use the
aid lands, buildings, works,
materials and plant as a
person of ordinary prudence
would use them if no such
notice as aforesaid were
served, but he shall not pull
down or damage any such
buildings, works, materials or
plant or commit any other act
which is destructive thereof
or permanently injurious
thereto or remove any such
materials or plant from the
undertaking;
(d) the licensee shall be
liable to account to the Board
for all such lands, buildings,
works, materials and plant, as
existed at the time of the
service of such notice."
(Amended vide U.P. Act No. 36
of 1974)
(7) Where an undertaking is
purchased under this section, the
purchaser shall pay to the licensee
an amount determined in
accordance with the provisions of
Section 7 and Section 7A as
substituted by the Indian
Electricity (Uttar Pradesh
Amendment and Validation) Act,
1975".
(Amended substituted in
Section 6 vide U.P. Act No. 16 of
1975 w.e.f. 5.9.1959)
7. Vesting of the undertaking in
the purchaser. - (i) Where an
7. Vesting of the undertaking undertaking is sold under section 5 o r
in the purchaser. - Where an Section 6, then the completion undertaking is sold under Section of the sale or on the date on which 5 or Section 6 then upon the the undertaking is delivered to the completion of the sale or on the intending purchaser under sub- date on which the undertaking is section (3) of Section 5 of under Sub -
delivered to the intending section (6) of Section 6, as the case purchaser under Sub-section (3) may be, whichever is earlier - of Section 5 or under Sub-section
(6) of Section 6, as the case may (i) the undertaking shall vest be, whichever is earlier- in the purchaser on the intending purchaser, as the case may be,
(i) the undertaking shall free from debt mortgage or vest in the purchaser on the similar obligation of the licensee intending purchaser as the or attaching to the undertaking : case may be, free from any
debt, mortgage or similar Provided that any such obligation of the licensee or debt, mortgage or similar attaching to the undertaking : obligation shall attach to the amount payable for the
Provided that any undertaking; such debt, mortgage or
similar obligation shall attach
to the purchase money in (Amended/substituted substitution for the in Section 7 vide U.P. Act undertaking; No. 16 of 1975 w.e.f. 4.2.1975)
(ii) the rights, powers,
authorities, duties and obligations
(ii) the rights, powers of the licensee under his license authorities, duties and shall stand transferred to the obligations of the licensee purchaser and such purchaser under his license shall stand shall be deemed fo be the transferred to the purchaser licensee: and such purchaser shall be Provided where the deemed to be the licensee : undertaking is sold or delivered to Provided that where a State Electricity Board Board or th e
the undertaking is sold or State Government, the license delivered to a State shall cease to have further Electricity Board or the State operation. Government, the license
shall cease to have further "(2) Where an undertaking is operation. purchased by the State Electricity Board and
(i) any amount of
wages, bonus, gratuity,
provident fund or other
payment due on the date of
purchase or of the delivery
of the undertaking, as the
case may be, to persons
employed as workmen
(within the meaning of the
U.P. Industrial Disputes
Act, 1947) in connection
with the undertaking
remains unpaid by the
licensee to such workmen;
or
(ii) the licensee has
failed to pay any amount
due on the said date in
respect of either the
licensee's contribution or
the employee's
contribution realised by
the licensee or any other
dues recoverable from the
licensee under the
Employees' Provident
Funds Act, 1952 or the
Employees' State
Insurance Act, 1948, in
respect of persons
employed in connection
with the undertaking,
the Board may pay
the said amounts to the
employees or to the Board
of Trustees under the first
mentioned Act, or to the
Employees, State
Insurance Corporation,
under the second
mentioned Act, as the case
may be, and deduct the
same from the amount to
be paid to the licensee,
and if the amounts so paid
exceed the purchase
money available, recover
the excess from the
licensee as arrears of
revenue.
(3) All security deposits made by
the consumers with the licensee
that remain unpaid to the
consumers on the said date
shall be transferred by the
licensee to the Board, and if
they are not so transferred the
Board shall deduct the amount
of the said deposits from the
amount to be paid to the
licensee, and if the said amount
exceeds the amount available,
recover the excess from the
licensee as arrears of revenue.
(4)The liability of the licensee
towards his employees or
consumers, as the case may be,
to the extent of deductions and
recoveries made by the Board
under Sub-sections (2) and (3)
shall stand discharged.
(5)The provisions of Sub-
sections (2), (3) and (4) shall
apply in respect of all
undertakings purchased before
or after the commencement of
the Electricity Laws (Uttar
Pradesh Amendment) Act, 1974,
in respect of which the amount
remains to be paid to the
licensee."
(Amended substituted
in Section 7 vide U.P. Act
No. 36 of 1974 & 16 of 1975.
w.e.f. 4.2.1975)
"(2) Where an
undertaking is purchased
by the State Electricity
Board or acquired under
Section 6-A and
(i) any amount of
wages, bonus, gratuity,
provident fund or other
payment due on the date of
purchase or of the delivery
of the undertaking, as the
case may be, to persons
employed as workmen
(within the meaning of the
U.P. Industrial Disputes
Act, 1947) in connection
with the undertaking
remains unpaid by the
licensee to such workmen;
or
(ii) the licensee has
failed to pay any amount
due on the said date in
respect of either the
licensee's contribution or
the employee's
contribution realised by
the licensee or any other
dues recoverable from the
licensee under the
Employees' Provident
Funds Act, 1952 or the
Employees' State
Insurance Act, 1948, in
respect of persons
employed in connection
with the undertaking,
the Board may pay
the said amounts to the
employees or to the Board
of Trustees under the first
mentioned Act, or to the
Employees, State
Insurance Corporation,
under the second
mentioned Act, as the case
7A. Determination of may be, and deduct the purchase price. - (1) same from the purchase Where an undertaking of a money to be paid to the licensee, not being a local licensee, and if the authority, is sold under Sub- amounts so paid exceed section (1) of Sections, the the purchase money purchase price of the available, recover the undertaking shall be the excess from the licensee market value of the as arrears of revenue. undertaking at the time of
purchase or where the (3) All security undertaking has been deposits made by the delivered before the consumers with the purchase under sub-section licensee that remain (3) of that section, at the time unpaid to the consumers of the delivery of the on the said date shall be undertaking and if there is transferred by the licensee any difference or dispute to the Board, and if they price, the same shall be are not so transferred the determined by arbitration. Board shall deduct the amount of the said
(2) The market value deposits from the amount of an undertaking for the to be paid to the licensee, purpose of Sub-section (1) and if the said amount shall be deemed to be the exceeds the purchase value of all lands, buildings money available, recover works materials and plant of the excess from the the licensee suitable to, and licensee as arrears of used by him, for the purpose
of the undertaking, other
than (i) a generating station
declared by the license not
to form part of the Avenue.
undertaking for the purpose (4) The liability of the of purchase, and (ii) service- licensee towards his lines or other capital works employees or consumers, or any part thereof which as the case may be, to the have been constructed at the extent of deductions and expense of consumers, due recoveries made by the regard being had to the Board under sub-sections nature and condition for the (2) and (3) shall stand time being of such lands, discharged. buildings, works, materials
and plant and the state of
repair thereof and to the (5) The provisions of circumstance that they are in Sub-sections (2), (3) and (4) such position as to be ready shall apply in respect of all for immediate working and to undertakings purchased the suitability of the same for before or after the the purpose of the commencement of the undertaking, but without any Electricity Laws (Uttar addition in respect of Pradesh Amendment) Act, compulsory purchase or of 1974, in respect of which goodwill or of any profits the purchase money which may be or might have remains to be paid to the been made from the licensee." undertaking or of any similar
consideration.
(3) Where an
undertaking of a licensee, (Amended substituted being a local authority, is in Section 7 vide U.P.Act sold under Sub-section (1) of No. 14 of 1976 w.e.f. Section 5, the purchase price 27.11.1975) of the undertaking shall be
such as the State
Government, having regard
to the market value of the 7-A. Determination of undertaking at the date of amount- (1) Where an undertaking of delivery of the undertaking, a licensee is sold under sub-section may determine. (1) of Section 5 or is purchased under Section 6, the amount payable
(4) Where an Undertaking of a licensee therefor shall de determined as is purchased under Section 6, hereinafter provided. the purchase price shall be
the value thereof as (2) The gross amount determined in accordance payable to such licensee shall with the provisions of sub- be the Aggregate value of the sections (1) and (2) : amounts specified below-
Provided that there (i)the book value of all shall be added to such value completed works in such percentage, if any, not beneficial use pertaining exceeding twenty per to the undertaking and centum of that value as may taken over by the State be specified in the license on Electricity Board, the account of compulsory State Government or purchase. local authority, as the case may be (excluding
works paid for by
consumers), less
depreciation calculated
in accordance with the
Sixth Schedule read with
the Seventh Schedule to
the Electricity (Supply)
Act, 1948;
(ii)the book value of all
works in progress taken
over, excluding works
paid for by the
customers or
prospective consumers;
(iii) the book value of all
stores, including spare
parts taken over, and in
the case of used stores
and spare parts, if taken
over, such sum as may
be decided upon by the
Special Officer referred
to in Sub-section (6)
(hereinafter referred to
as the Special Officer);
(iv)the book value of all
other fixed assets in use
on the date of vesting
under Section 7,
hereinafter referred to as
the vesting date, and
taken over, less
depreciation calculated
in accordance with the
said Schedules;
(v)the book value of all
plants and equipments
existing on the vesting
date, if taken over but no
longer in use owing to
wear and tear or to
obsolescence, to the
extent such value has
not been written off in
the books of the
licensee, less
depreciation calculated
in accordance with the
said Schedules;
Explanation.- The book value
of any fixed asset means its original
cost and shall comprise-
(i)the purchase price
paid by the licensee for
the asset, including the
cost of delivery and all
charges properly
incurred in erecting and
brining the asset into
beneficial use as shown
in the books of the
undertakings;
(ii)the cost of
supervision actually
incurred, but not
exceeding fifteen
percent of the amount
referred to in
paragraph(i) :
Provided that
before deciding the
amount under this sub-
section, the licensee
shall be given an
opportunity by the
Special Officer of being
heard, after giving him a
notice of at least 15 days
therefor.
(3) A sum equal to
10 per cent of the
amounts assessed under
Clauses (i) to (iv) of sub-
section (2) shall be paid
to the licensee in respect
of compulsory purchase
under Section 6.
(4) When any asset is
acquired by the licensee
after the expiry of the
period to which the
latest annual accounts
relate, the book value of
the asset shall be such
as may be decided upon
by the Special Officer :
Provided that before
deciding the book value
of any such asset, the
licensee shall be given
an opportunity by the
Special Officer of being
heard, after giving him a
notice of at least 15 days
therefor.
(5)The purchaser shall be
entitled to deduct the
following sums from the
gross amount payable under
the foregoing sub-section to a
licensee-
(a)the amount, if any,
already paid in advance;
(b)where the purchaser
is the State Electricity
Board the amount due, if
any, including interest
thereon, from the
licensee to the Board for
energy supplied by the
Board before the vesting
date;
(c)all amounts and
arrears of interest, if any,
thereon, due from the
licensee to the State
Government or the State
Electricity Board;
(d)the amount, if any,
equivalent to the loss
sustained by the
purchaser by reason of
any property or rights
belonging to the
undertaking not having
been handed over to the
purchaser, the amount
of such loss being
deemed to be the
amount by which the
market value of such
property or rights
exceeds the amount
payable therefor under
this section, together
with any income which
might have been realised
by the purchaser, if the
property or rights had
been handed over on the
vesting date;
(e)the amount of all
loans due from the
licensee to any
corporation as defined in
the Uttar Pradesh Public
Moneys (Recovery of
Dues) Act, 1972, and
arrears of interest, if any,
thereon;
(f)all sums paid by the
consumers by way of
security deposit and
arrears of interest due
thereon on the vesting
date, in so far as they
have not been paid over
by the licensee to the
purchaser, less the
amounts which
according to the books
of the licensee are due
from the respective consumers
to the licensee for
energy supplied by him
before that date;
(g)all advances from
consumers and
prospective consumers,
and sums which have
been or ought to be set
aside to the credit of the
consumers, in so far as
such advances or sums
have not been paid over
by the licensee to the
purchaser;
(h)the amounts
remaining in Tariffs and
Dividends Control
Reserve, Contingencies Reserve
and the Development Reserve,
in so far as such amounts
have not been paid over
by the licensee to the
purchaser.
(6)The State Government
shall appoint, by order in writing, a
person having adequate
knowledge and experience in
matter relating to accounts, to be
Special Officer to assess the net
amount payable under this section
to the licensee, after
making the deductions
mentioned in this section.
(7)(a)The Special Officer may call
for the assistance of such
officers and staff of the State
Government or the State
Electricity Board or the licensee
as he may deem fit in assessing
the net amount payable.
(b) The Special Officer shall
have the same powers as
are vested in a Civil Court
under the Code of Civil
Procedure, 1908 (Act V of
1908), when trying a suit, in
respect of the following
matters-
(i) enforcing the attendance
of any person and
examining him on oath;
(ii) compelling the
production of documents;
and issuing commissions for
the examination of witnesses.
The Special Officer shall
also have such further powers as
may be specified by the State
Government by notification in
the Gazette.
(8) Where the gross amount payable
to the licensee is
a. equal to the
total amount to be
deducted under this
section, no payment shall
be made to the licensee by
the purchaser;
b. less than the
total amount to be
deducted under this
section, the difference
between the gross amount
so payable and the total
amount to be deducted
shall on a certificate of the
Special Officer be
recoverable as arrears of
land revenue;
(9) Where any amounts
not belonging to it have
been deducted by the
purchaser under clause
(c), Clause(e), Clause(f) or
Clause (g) of sub-section
(5) or recovered under
Sub-section (8), the
liability of the licensee
towards the State
Government or other
bodies or consumers or
prospective consumers, as
the case may be, shall, to
the extent of the
deduction and recoveries
so made, stand discharged
and the purchase shall
in substitution of the
licensee become liable
towards then to
that extent.
(Amended/substituted in
Section 7-A vide U.P. Act
Nos. 16 of 1975 and 14
of 1976 w.e.f.
4.2.1975)
17. Sections 7 & 8 of U.P. Act No. 16 of 1975 provide as under:
7. Vesting of the undertaking in the purchaser- Where an undertaking is sold under Section 5 or Section 6, then upon the completion of the sale or on the date on which the undertaking is delivered to the intending purchaser under Sub-section (3) of Section 5 or under Sub-section(6) of Section 6, as the case may be, whichever is earlier-
(i) the undertaking shall vest in the purchaser or the intending purchaser, as the case may be, free from any debt, mortgage or similar obligation of the licensee or attaching to the undertaking:
Provided that any such debt, mortgage or similar obligation shall attach to the purchase money in substitution for the undertaking;
(ii) the rights, powers, authorities, duties and obligations of the licensee under his licence shall stand transferred to the purchaser and such purchaser shall be deemed to be the licensee:
provided that where the undertaking is sold or delivered to a State Electricity Board or the State Government, the licence shall cease to have further operation.
8. Provisions where no purchase and license revoked with consent of licensee.- Where, on the expiration of any of the periods referred to in Section 6, Sub-section (1), the undertaking is not purchased by the State Electricity Board, the State Government or the local authority, and the licence, is, on the application or with the consent of the licensee, revoked, the licensee shall have the option of disposing of all lands, buildings, works, materials and plant belonging to the undertaking in such manner as he may think fit:
Provided that, if the licensee does not exercise such option within a period of six months, the State Government may proceed to take action as provided in Section 5, Sub-section (4), proviso.
18. Therefore the net effect of the aforesaid amendments was that the determination of purchase price of such undertakings where it has not completed by 4.2.1975 was to be made on the basis of "book value" instead of "market value" and this change resulted in a vital reduction in the amount payable to the erstwhile owner of the electrical undertakings purchased or taken over by the UPSEB.
VALIDITY OF U.P. ACT No. 16 OF 1975
19. The constitutional validity of Section 7A of the Act of 1910 as substituted by U.P. Act No. 16 of 1975 as well as Section 7 of U.P. Act No. 16 of 1975 was subject matter of challenge before the Hon'ble Calcutta High Court in the writ petition filed by M/s Upper Jumna Valley Electricity Supply Company Limited. The Hon'ble Single Judge struck down Section 5 of U.P. Act No. 16 of 1975 whereby Section 7A of the Act of 1910 was substituted as well as Section 7 thereof as unconstitutional being violative of Articles 14, 19(1)(f) & (g) and 31 of the Constitution of India. The special appeal filed by the U.P. State Electricity was dismissed vide judgment U.P. State Electricity Board v. Upper Jumna Valley Electricity Supply Company Limited and Ors. . However, in a Special Leave Petition filed by the UPSEB, the judgment of Hon'ble Calcutta High Court was reversed upholding U.P. Act No. 16 of 1975 and the judgment is reported in AIR 2000 SC 2736 UPSEB v. Upper Jamuna Valley Electricity Supply Co. Ltd. .
20. Learned Counsel for the petitioner, however, contended that the Hon'ble Apex Court has not considered the question of discrimination in respect to such undertakings where the determination of price of the electrical undertaking purchased by the State Electricity Board was already finalised and in those cases where for one or the other reason, the determination was pending and could not be finalised. The Amending Act excludes from its purview such undertakings, which were purchased and the determination of price was already finalised prior to 4.2.1975, i.e., the date on which the U.P. Ordinance No. 7 of 1975 was enacted substituting Section 7-A which was replaced by U.P. Act No. 16 of 1975. He submits that the classification basis and on this ground also the amending provision was held violative of Article 14 of the Constitution of India by the Hon'ble Calcutta High Court but this aspect has not been touched by the Hon'ble Apex Court, since the foundation of the judgment of the Hon'ble Apex Court is the earlier cases decided upholding similar provisions, namely, Tinsukhia Electric Supply Co. Ltd. v. State of Assam , Maharashtra State Electricity Board v. Thana Electric Supply Co. , and Vellore Electric Corporation Ltd. v. State of Tamil Nadu and in none of the aforesaid three cases, this question was involved. He, therefore, contended that the offending provisions are still bad being violative of Article 14 of the Constitution and the Apex Court verdict cannot be taken as a binding precedent since this issue has not been adverted to and decided.
21. In our view, submission is thoroughly misconceived. In U.P. State Electricity Board v. Upper Jumna Valley Electricity Supply Company Limited and Ors. (Supra), the Hon'ble Apex Court has considered the validity of the impugned enactment on the anvil of Article 14 of the Constitution also, and referring to its earlier judgment in Maharashtra State Electricity Board v. Thana Electric Supply Co. (Supra), the Hon'ble Apex Court in para-18 observed that the challenge on the ground of violation of Articles 14, 19 and 31 of the Constitution has not been accepted. The relevant observations are re-produced as under:
Thus, in this case this Court proceeded on the basis that Articles 19(1)(f) and 31 applied to the facts of that case. The Court still set aside the judgment of the High Court, which had upheld the challenge. This Court still held that the challenge on grounds of violation of Articles 14, 19 and 31 fails. The contention that compensation was not adequate and/or illusory was not accepted.
22. The further contention of the learned Counsel for the petitioner is that in U.P. State Electricity Board v. Upper Jumna Valley Electricity Supply Company Limited and Ors. (Supra), the question of unintelligible differentia regarding the basis of valuation based on the cut off date of 4.2.1975 has not been considered. In our view, it is not open to the petitioner to raise such issue challenging the vires of U.P. Act No. 16 of 1975, inasmuch as, the law laid down by the Hon'ble Apex Court cannot be allowed to be distinguished on the ground that certain issues or aspects were not raised or considered, particularly, when the issue pertains to the constitutional validity of the statutory provisions.
23. In Director of Settlements, A.P. and Ors. v. M.R. Apparao and Anr. , the Hon'ble Apex Court has held:
The law which will be binding under Article 141 would, therefore, extend to all observations of points raised and decided by the Court in a given case. So far as constitutional matters are concerned, it is a practice of the Court not to make any pronouncement on points not directly raised for its decision. Supreme Court cannot be assailed on the ground that certain aspects were not considered or the relevant provisions were not brought to the notice of the Court (See and AIR 1973 SC 794).
24. Similarly in Suganthi Suresh Kumar v. Jagdeeshan repelling a similar argument, as is sought to be raised by the petitioner in the present case, the Hon'ble Apex Court held:
It is impermissible for the High Court to overrule the decision of the Apex Court on the ground that Supreme Court laid down the legal position without considering any other point. It is not only a matter of discipline for the High Courts in India. It is the mandate of the Constitution as provided in Article 141 that the law declared by the Supreme Court shall be binding on all courts within the territory of India. It was pointed out by this Court in Anil Kumar Neotia v. Union of India that the High Court cannot question the correctness of the decision of the Supreme Court even though the point sought before the High Court was not considered by the Supreme Court.
25. In the case in hand, it is not disputed that the facts in U.P. State Electricity Board v. Upper Jumna Valley Electricity Supply Company Limited and Ors. (Supra) were similar to the case of the petitioner. In Upper Jamuna (Supra) the undertaking was taken over at the midnight of 27/28.6.1964 and a sum of Rs. 9,36,868.86 was paid towards price determined by the UPSEB as per the provisions applicable at that time. However, Upper Jumna Valley Electricity Supply Company Limited disputed the quantum of the amount claiming higher amount including Solatium payable under Section 7A of the Act of 1910 at Rs. 9,14,0480.78 and when the said claim was not accepted by the Board, the dispute arose which was referred to arbitration under Section 7A(1) of the Act of 1910. When such matter was pending, the U.P. Act No. 16 of 1975 promulgated changing the very basis of the calculation of the amount payable to the undertaking purchased by the Board and the validity thereof was challenged. Therefore, the facts of the present case are similar to that of U.P. State Electricity Board v. Upper Jumna Valley Electricity Supply Company Limited and Ors. (Supra) so far as the purchase of the undertaking prior to 4.2.1975 is concerned. The Hon'ble Apex Court upheld the validity of U.P. Act No. 16 of 1975. Some of the reasons relevant for the case in hand upholding the validity of Section 7-A as substituted by U.P. Act No. 16 of 1975 as observed in UPSEB v. Upper Jumna Valley Electricity Supply Company Limited and Ors. (Supra) are:
(1) The concept of book value is an accepted accountancy concept, it cannot be held to be illusory.
(2) The purchase of undertaking did not amount to acquisition of a chose in action or debt but what was purchased was an undertaking, which dealt with the material resource of the country.
(3) There was no crystallization of any amount. The only right was a right to receive compensation, which was to be worked out on certain principles.
(4) The Amending Act has only changed the method or principle on the basis of which the compensation is to be worked out. It cannot be held to be a piece of colourable legislation.
(5) Lastly, the Hon'ble Apex Court clearly took the view that the dispute involved in U.P. State Electricity Board v. Upper Jumna Valley Electricity Supply Company Limited and Ors. (Supra) was fully covered by Hon'ble Apex Court judgment in Tinsukhia Electric Supply Co. Ltd. v. State of Assam (Supra), Maharashtra State Electricity Board v. Thana Electric Supply Co. (Supra) and Vellore Electric Corporation Ltd. v. State of Tamil Nadu (Supra).
26. In these circumstances, it is not open to this Court to permit the petitioner to raise any further argument in his endeavour to re-agitate an issue already settled by the Hon'ble Apex Court. Such an attempt is neither permissible in law nor we are inclined to permit him to re-agitate this issue. We are, therefore, of the view that Section 7-A as substituted by U.P. Act No. 16 of 1975 as well as Section 7 of U.P. Act No. 16 of 1975 are valid as already held by the Hon'ble Apex Court in U.P. State Electricity Board v. Upper Jumna Valley Electricity Supply Company Limited and Ors. (Supra).
27. The submission of the learned Counsel for the petitioner that the UPSEB vide its notice dated 12^thOctober, 1971 having exercised its option to purchase undertaking mentioning the basis of determination of purchase price of the undertaking being market value, could not have changed the basis on account of subsequent amendments in effect is the plea of promissory estoppel. However, we have no hesitation in holding that the said contention is thoroughly untenable for more than one reason.
28. Firstly, the option was exercised by UPSEB in accordance with Clause-7 of the Licence, which provides the determination of the value of the undertaking according to Section 7 of the Act. The licence does not provide any basis for determination of the purchase price and on the other hand, states that the same would be in accordance with the provisions of the statute. Admittedly the statute has been amended from time to time and the determination of the value of the undertaking has been made by the Special Officer in accordance with the statute. In this view of the matter, it cannot be said that the UPSEB was bound to have the determination of purchase price of the undertaking based on market value merely on the basis of its notice dated 12.10.1971. The determination has been made in accordance with Clause 7 of the Licence read with Section 7A of the Act of 1910 as amended in U.P. and were existing and applicable on the date of determination price as per the provisions made in the statute which is consistent with the conditions of licence and the statute. Secondly, it cannot be disputed that the determination of purchase price having been made as per the provisions of the statute. The principle of promissory estoppel do not apply against the statute. This exposition of law has been reiterated by the Hon'ble Apex Court in a catena of decisions and instead of burdening this judgment with all those cases it would be sufficient to refer some of the recent judgments:
(1)A. P. Pollution Control Board-II v. Prof. M. V. Nayudu (Retd.) and Ors. 2001
(2) (2) SCC 62(Para-69)(2) Sharma Transport. Represented by D.P. Sharma, Appellant v. Govt. of A.P. and Ors.
(3) (3)Pune Municipal Corporation and Anr. v. Promoters and Builders Association and Anr.
(4) (4)Bangalore Development Authority and Ors. v. R.Hanumaiah and Ors. .
29. Thirdly, the doctrine of promissory estoppel operates on equity and public interest. The Hon'ble Apex Court in Mahabir Vegbetable Oils (P) Ltd. and Anr. v. State of Haryaya and Ors. observed as under:
The promissory estoppel operates on equity and public interest.
30. Thus, to attract the doctrine of promissory estoppel a representation on the part of one party to other to do or not to do something in order to give certain benefits and the actual change of position by the other party acting on such representation to its prejudice creating a situation where the position could not be reversed at all is necessary to be pleaded supported by relevant material on record In Union of India and Anr. v. Wing Commander, R.R. Hingorani (Retd.) the Hon'ble Apex Court held that before an estoppel can arise, there must be first a representation of an existing fact distinct from a mere compromise made by one party to other; secondly that the other party believing it must have been induced to act on the faith of it; and, thirdly that he must have so acted to his detriment and unless these three ingredients are demonstratively existing on record and duly pleaded, the plea of promissory estoppel cannot be raised. In S.B. International Limited Etc. v. Assistant Director of General of F.T. and Ors. Etc. it was held that the applicability of the promissory estoppel is not a pure question of law. The person invoking the equitable rule of promissory estoppel is required to provide precise data in support of its plea and to establish the various ingredients to the rule. These principles have been reiterated by the Hon'ble Apex Court in Larsen and Toubro Ltd. v. Union of India and Ors. .
31. Thus, it is well settled that in order to invoke the doctrine of promissory estoppel clear, sound and positive foundation must be laid in the petition itself by the party invoking the doctrine and bald expressions without any supporting material to the effect that the doctrine is attracted because the party invoking the doctrine has altered its position relying on the assurance of the Government would not be sufficient to press into aid the doctrine. This leads to the inevitable holding the plea of promissory estoppel is untenable and accordingly rejected.
(B) CONTENTIONS.
32. Now coming to various issues raised on the merit of the award of the Special Officer in respect to items disputed by the petitioner, we propose to discuss the issues raised in respect to different items separately as hereunder:
(1) SUPERVISION CHARGES :
33. Section 7A(2) Explanation provides that the book value of any fixed asset means its original cost and shall also comprise the purchase price paid by the licensee for the asset including the costs of delivery and all charges properly incurred in erecting and bringing the asset into beneficial use as shown in the books of the undertakings; and the cost of supervision actually incurred but not exceeding 15 per centum of the amount referred to in Para (i).
34. The claim of supervision charges to the extent of 15% is based on the aforesaid provision. The petitioner is claiming addition of 15% supervision charges, which has been disallowed by the Special Officer. The petitioner contended that he was entitled for supervision charges upto 15% for the following reasons : (1) The licensee was under statutory obligation to maintain accounts as per the provisions of Section 11 of the Act of 1910 and Rule 26 of the Electricity Rules, 1956 and under the aforesaid provisions there was no system to maintain separate head of "supervision charges". (2) The ex-licensee being a public utility company, the rate of tariff was already fixed by the Government and for calculating the rate of tariff, provisions contained in VIth Schedule of the Act of 1948 were taken into consideration which includes the "supervision charges" as contemplated in Sub-clause (c) of Clause (b) of Para XVII of the said Schedule. (3) At the stage of erection and during the phase of operation, "supervision charges" are normally part of the staff expenditure and there cannot ordinarily be any separate head of "supervision charges". They were computed on notional basis and it is unrealistic approach to expect specific item of expenditure in the accounts debited as "supervision charges".
35. The Special Officer (Electricity) has disallowed the claim towards "supervision charges" on the ground that the petitioner, admittedly, failed to produce any material to show "supervision charges" actually incurred by the undertaking. The petitioner claimed that the same may be allowed on notional basis but the Special Officer has rejected since it was contrary to statutory provision. The statutory provisions quoted above makes it clear that "supervision charges" are allowable only to the extent of cost actually incurred towards "supervision charges". The cost of "supervision charges", if more than 15%, the statute restrict it to 15% and it cannot be more than 15% but there is no minimum amount permissible to be computed towards the cost of "supervision charges". If actual cost cannot be ascertained due to want of material, in our view, the Special Officer's findings cannot be said to be erroneous, inasmuch as, the law requires addition of such cost towards "supervision charges", which is actually incurred. Notional computation is not contemplated. It is the responsibility of the undertaking by placing the relevant material to show the actual cost of "supervision charges" incurred by it. If it (sic)fails to place any material to show that it has incurred any cost towards "supervision charges", there is no occasion for the Special Officer (Electricity) to allow hypothetical and imaginary cost towards "supervision charges". The Special Officer (Electricity) could not and ought not to have allowed something contrary to the statutory provisions.
36. Similar argument came to be considered before the Hon'ble Apex Court in Pilibhit Electric Supply Co.(P). Ltd and Anr. v. Special Officer (Electricity) and Anr. wherein the Hon'ble Apex Court upholding the decision of the Special Officer (Electricity) denying the cost of "supervision charges" under the aforesaid provision, observed as under:
A mere look at Explanation (ii) to Section 7A(2) shows that before claiming permissible supervision costs not exceeding 15% of the purchase price of the asset it has to be shown by the appellant that it had actually incurred supervision costs by engaging staff for supervising these fixed assets. In this connection the learned Senior Counsel for the appellant submitted that all the relevant documents were in the custody of the Board which could have been easily called for by the Special Officer for his scrutiny. Even that apart the balance sheets which were available on the record of the Special Officer showed that the appellant had bifurcated various costs incurred on the staff and one of the specified items was the cost of supervisory staff incurred by the appellant during the year. A mere look at a specimen of one such balance sheet shown to us indicated that a lump sum figure was shown in the balance sheet as the amount spent on supervisory staff. It is difficult to appreciate how this lump sum amount could be treated as the cost of supervision actually incurred by the appellant by way of meeting the wages of the staff engaged for supervising the concerned fixed assets which were the subject-matter of acquisition. It is easy to visualize that supervisory staff may be engaged by the licensee not only for the supervising the fixed assets but also the office staff. Even that apart there would be a watchman kept for supervising not only the factory premises consisting of the relevant fixed assets but also for supervising the cash room, compound and other properties of the licensee. Unless clear evidence was available on record pointing to the actual amount of cost incurred by the licensee from year to year for meeting the wage bill of supervisory staff which was entrusted with the sole duty of supervising over the concerned fixed assets which ultimately vested in the State and the Electricity Board, it could not be said that the appellant had made out a case for grant of costs of supervision actually incurred by it in maintaining these fixed assets and that it had satisfied the requirements of Explanation (ii) to Section 7A(2), Therefore, the second ground on which the Special Officer rejected the claim cannot be found fault with. Consequently the first claim for additional compensation is found to be devoid of any substance and is, therefore, rejected.
37. The petitioner has not disputed its inability to produce any evidence to show cost of "supervision charges" actually incurred. It has also not disputed or contradicted the finding of the Special Officer (Electricity) in this regard as contained in the impugned order and award, reproduced as under:
They requested that these supervision charges may be allowed to them on a lump-sum percentage on the basis of such supervision charges incurred by other undertakings in the State. They showed their inability to produce any further documentary evidence vide which the percentage of supervision charges actually incurred by the undertaking may be worked out.
38. During the course of arguments, learned Counsel for the petitioner has only referred to various reasons on account whereof it could not be possible to the petitioner to show the actual cost of "supervision charges" incurred by it but it has not disputed the factum of absence of any material to show the cost actually incurred towards "supervision charge". In the absence of any material, on the basis of hypothesis, the amount under the aforesaid provision cannot be allowed. Thus, the claim of the petitioner towards "supervision charges" is to be rejected. We, therefore, do not find any fault in the order and award of the Special Officer (Electricity) rejecting the aforesaid claim of the petitioner.
2. ASSETS CREATED FROM CONTRIBUTION MADE BY CONSUMERS/LOCAL BODIES :
39. The petitioner claims an addition of Rs. 3,39,485.74 being the assets created from the consumer's contribution before 5.9.1959 and contended that the assets created prior to 5^thSeptember, 1959 are not deductible.
40. The Special Officer in the impugned award at pages 35-38 has considered the aforesaid item. It appears that the total amount with respect to the assets created from contributions made by the consumers/local bodies from the date of inception of the company till the date of take over worth Rs. 25,04,755.00, out of which as per the claim of the petitioner company, assets worth Rs. 60,885.24 were created from the consumers' contribution before 1.4.1951 and the statement of accounts to this effect were also placed before the Special Officer. However, the Special Officer has rejected the entire claim for adding the cost of the aforesaid assets, i.e., the service lines towards determination of the amount payable to the petitioner and has excluded the entire amount of Rs. 25,04,755.00 from the book value of the capital assets on account of the cost of works constructed by the consumers' contributions/local bodies.
41. The learned Counsel before coming to the legal submission, pointed out that the claim under the aforesaid head has been rejected by the Special Officer on the advice it has obtained from the Legal Remembrancer to U.P. Government through Secretary Power Department vide G.O. No. 982-P-3/78-23 dated 20.4.1978. It is submitted that the said advice was obtained behind the back of the petitioner and the procedure * adopted by the learned Special Officer was in violation of the principles of natural justice and otherwise also, it is vitiated in law. He further submits that if the assets would have been acquired or purchased prior to 5.5.1959, the service lines, even if, constructed by the contribution made by the consumers, would have been the assets of the petitioner company and were liable |p be included for determination of the amount or compensation payable to the petitioner since Section 7A was amended on and after 5^thMay, 1959 and not prior to that.
42. Considering the later argument first, the submission is ex facie mis-conceived. It is not the case of purchase of undertaking by the U.P.S.E.B. prior to 5^th May, 1959. Admittedly, undertaking of the petitioner has been taken over by the Board on the expiry of 50 years of period, i.e. with effect from 14/15^thDecember, 1972 and, therefore, the law, as it was applicable on the said date, would govern the amount of compensation payable to the petitioner and not the proportionate determination of the assets with respect to time and law, as it was applicable from time to time. It is the date of purchase or transfer, which will govern the principles for determination of compensation payable to the petitioner, and in our view, the submission advanced by the learned Counsel for the petitioner has no force.
43. Further the reliance placed by the learned Counsel for the petitioner on The Upper Ganges Valley Electricity Supply Co. Ltd. v. The U.P. Electricity Board is totally mis-placed, since the aforesaid case does not support at all the contention of the petitioner advanced above. He has placed stress on paragraphs 18 to 22 of the judgment, and particularly the following observations made in para-21.
The conditions of the licence, the provisions of the Act and the legal position point only in one direction : that the appellant is entitled to receive compensation for the service lines laid at the cost of the consumers. In the award, the Umpire has made calculations for arriving at the market value of the appellant's undertaking and has expressly excluded therefrom the "value of the portion of services installed at the cost of the consumers." In making this exclusion, the Umpire misconducted himself in law, thereby rendering the award erroneous on its face.
44. No doubt, the law laid down in para-21 of the aforesaid judgment supports the contention of the petitioner and we also would have followed the same provided the undertaking of the petitioner itself would have been acquired or purchased or transferred to U.P.S.E.B. prior to 4/5^thMay, 1959. This aspect has been clarified in The Upper Ganges Valley Electricity Supply Co. Ltd. v. The U.P. Electricity Board (Supra) itself. After referring to this argument the Hon'ble Apex Court in para-22 held:
The reason for this error may easily by this : Under Section 7 of the Act to which we have called attention, the licensee was entitled to the "payment of the value of all lands, buildings, works" etc. This section, along with certain others, was amended by the Electricity (Amendment) Act, 32 of 1959, which came into force on September 5, 1959. By this amendment, a new Section 7A was inserted in the Act in order to provide for the "Determination of purchase price". Under the relevant part of Sub-section (2) of that section, the market value of an undertaking is to be the value of all lands, buildings, works etc. other than "service lines... which have been constructed at the expense of consumers." The appellant's undertaking having been acquired on 4/5 May, 1959, the provisions of old Section 7 and not of the newly added Section 7A would govern his rights. The Umpire made his award on November 27, 1961 relying, probably, on section 7A which had no application.
45. The attempt on the part of the petitioner to create a distinction on the basis of the period on which the assets were created is misconceived and finds no support from the statute. Moreover, this question has not rested here itself, inasmuch as, similar issues were raised subsequently in respect to the electrical undertakings purchased or acquired by the Board subsequent to 5^thSeptember, 1959 and throughout similar contentions have been negated.
46. In Tinsukhia Electric Supply Co. Ltd. v. State of Assam (Supra) a question was raised that the service lines are the property of the licensee but they have been excluded by the amended Section 7A of the Act of 1910 and, therefore, it is justified to exclude the entire service line from the computation of net wealth of the licensee. Repelling this contention, the Apex Court held that the service lines are not to be included for the purpose of determination of the amount payable to the ex-licensees for the reason that the new licensee would also be under an obligation not only to maintain and repair those lines but also to replace them when they become unserviceable. The Court also referred to its earlier judgment in Calcutta Electric Supply Corporation v. Commissioner of Wealth Tax where at page 2450, after referring Section 7A of the Act of 1910 the Court observed:
It is true that in view of Section 7(A)(2) of the Electricity Act, in computing the market value of the undertaking sold under Sub-section (1) of section 5 of that Act the value of service lines which had been constructed at the expense of the consumers will not be taken into consideration. The reason for this provision is obvious. It will be the duty of the new licensee to not only maintain and repair those lines but also to replace them when they become unserviceable.
47. The above observation was quoted with approval by the Constitution Bench in Tinsukhia Electric Supply Co. Ltd. Versus State of Assam (Supra) in para-42 of the judgment and after quoting the aforesaid passage, the Court observed:
Under the law when a requisition is made by an intending -consumer for electrical-energy, the licensee has an obligation to lay down Service-lines. But, according to the provisions the entire cost of service-line is not required to be borne by the licensee. The licensee is entitled to call upon the consumer to pay part of the cost of service-line which may in a given case amount to a substantial part in accordance with the provisions in the Schedule to the " Electricity Supply Act.
48. The Hon'ble Apex Court also approved the reasoning of Hon'ble Gujarat High Court in Dakor-Umreth Electricity Company Ltd. v. State of Gujarat (1972) 13 Gujarat Law, Reports 88 at page 106 wherein the High Court held:
...The question is whether the exclusion of such service lines from the valuation can be said to have rendered the principle of compensation irrelevant or inappropriate. We do not think so.... The petitioner is not constituted .the owner of these service lines for all purposes Moreover, even after the purchase, these service lines would continue to be utilized for supplying electrical energy to the consumers who paid for them. It would be most inequitable in these circumstances to provide for payment of compensation to the petitioner for these service lines. There is no reason in logic or principle why the petitioner should be allowed to make unjust and undeserved profit from transfer of these service lines for which it has paid nothing and which are not the product of its own labour....
49. To the same effect is the view taken in Vellore Electric Corporation Ltd. v. State of Tamil Nadu (Supra) and in para-13 of the judgment the Hon'ble Apex Court rejected a similar contention. Recently in Pilibhit Electric Supply Co.(P), Ltd. and Anr. v. Special Officer (Electricity) and Anr. (Supra) the issue was not directly involved but while considering the question of depreciation on the total assets acquired, it was held that the cost of assets raised from the contribution of the consumers, namely, service lines, since are excluded under Section 7A(2), and, therefore, the depreciation of the aforesaid amount also could not have been taken into account.
50. Applying the aforesaid principles either the service lines created from the contribution of the consumers prior to 5^thSeptember, 1959 or subsequent, would make no difference since the obligation of the UPSEB after taking over the undertaking of the petitioner in respect to maintenance, repair and replacement of service lines would continue in the same manner and to the same extent. Therefore, in our view, attempt on the part of the petitioner to draw a line in respect to the assets towards service line with reference to the date of amendment of Section 7A is wholly illusory, non est and contrary to law, as discussed above. Accordingly, the claim under this head is rejected and we hold that the Special Officer was right in excluding the entire service lines while determining the amount payable to the petitioner.
51. Since in law we find that the ultimate conclusion drawn by the Special Officer in respect to the aforesaid item is correct, therefore, we are not inclined to interfere with the impugned award only on the ground that the Special Officer obtained and acted upon the advice it has received from the Legal Remembrancer. No doubt the Special Officer while exercising power under Section 7A was a quasi-judicial authority and expected to consider and decide the matter on his independent decision without being influenced from any external material. It was not appropriate on his part to obtain an opinion from the Legal Remembrancer of the U.P. Government, particularly without bringing the said material to the notice of the petitioner and giving it an opportunity to make its submission against the said opinion. We find that the Hon'ble Apex Court in Pilibhit Electric Supply Co.(P). Ltd and Anr. v. Special Officer (Electricity) and Anr. (Supra) has also expressed its total" disapproval to a similar exercise undertaken by the Special Officer of obtaining opinion from the Legal Remembrancer and the Court has seriously deprecated this approach. However, the issue under consideration on merits is no more res integra having already been settled by the Hon'ble Apex Court in various cases, as discussed above and, therefore, despite the fact that we have not approved the manner in which the Special Officer decided this aspect after obtaining opinion from the Legal Remembrancer yet on merits so far as this item is concerned, the ultimate decision of the Special Officer is upheld and needs no interference.
3. DEDUCTION FOR DEPRECIATION OF ASSESTS CREATED FROM CONSUMERS' CONTRIBUTION.
52. The Special Officer, as discussed above, from page 35 to 38 has excluded the cost of service lines created from the contributions made by the consumers and, therefore, a sum of Rs. 25,04,755/- has been excluded from book value of capital assets. However, while calculating the depreciation the same has been calculated on the total assets of Rs. 62, 32,075.13 which included the assets created from the contribution made by the consumers/local bodies, i.e., service lines.
53. Learned Counsel for the petitioner submits that in this way the impugned order and award of the Special Officer has resulted in double loss to the petitioner, inasmuch as, on one hand from the total value of the assets the cost of service line was already excluded in determining compensation payable to the petitioner but simultaneously for the purposes of depreciation, the cost of service line has been included in the assets. The manner in which the Special Officer has calculated the aforesaid item as apparent from Annexure-1 to the impugned award at page 21 of the paper book may be demonstrated as under:
1(a). Book value of all completed works
in beneficial use pertaining to the
undertaking and taken over by the
U.P. State Electricity Board as per
Annexure-IV ...Rs. 62,32,075.13
Loss.
(i) Assets created at the cost of local
bodies for street lighting and works
paid for by consumers as per Annexure
-IV (-) ....Rs.25,04,744.00'
(ii) Depreciation calculated in accordance with the Sixth Schedule read with the
Seventh Schedule to the Electricity
(Supply) Act, 1948 as per Annexure-IV (-)... Rs. 23,35,769.81 -----------------
Rs. 13,91,550.32
-----------------
Book value as admissible under
Section 7A(2)(i) of Indian Electricity
Act, 1910. Rs. 13,91,550.32
54. The aforesaid shows that after excluding the cost of service line under Section 7A(2) of 1910 Act the total book value of the cost of capital assets has been calculated by the Special Officer by deducting Rs. 25,04,755.00 from Rs. 62,32,075.13. However, Annexure-1 to the award when read with the discussions made at page 38-39 thereof shows that the depreciation of Rs. 23,35,769.81 has been arrived at on the total capital assets of Rs. 62,32,075.13. Obviously, when the cost of service lines beyond assets created at the cost of the consumers was already excluded from the book value of the capital assets taken over by the Board, for the purposes of depreciation also, the said assets ought not to have been taken into account It appears that the petitioner raised this objection before the Special Officer but on behalf of the Board it was contended that the depreciation is to be calculated at the entire assets including the assets of the consumers' contribution, and the Special Officer has acted in conformity with the stand of the Board. The rival submissions raised before the Special Officer are apparent from page 293 of the impugned award, which may be reproduced as under:
At this stage the ex-licensees stated that from the above amount of depreciation, the depreciation on the works constructed at the cost of the consumers has to be excluded in accordance with Section 7A(2)(i) of the I.E. Act, 1910 and this amount would work out to approximately Rs. 10,00,000.00 on the contribution of the consumers. Inclusion of this depreciation will mean deducting the depreciation twice on the works created by the consumers. The total cost of the works constructed at the cost of the consumers including the depreciation thereon has already been deducted first from assets and the depreciation on these assets is also being proposed for deduction again.
Sri N.P. Jindal stated the viewpoint of the Board has been expressed in Chief Engineer (Com.) D.O. Letter No. 381-BC(L)/80 Genl. Dated 14.12.76 to the Special Officer (Electricity) in which it has been stated that the depreciation should be calculated on all the assets including the assets created with consumer's contribution. The ex-licensees requested that in view of the letter produced by the UPSERB (a copy of which has also been handed over to them by the representative of the Board) they would like to give further arguments in this connection at the next meeting.
55. This question, in our view, is squarely covered by the Hon'ble Apex Court verdict in Pilibhit Electric Supply Co.(P). Ltd. and Anr. v. Special Officer (Electricity) and Anr. (Supra). A similar argument was raised on behalf of the ex-licensees that the Special Officer had erroneously deducted from the book value of the assets of the petitioner Rs. 2,48,718.00 being the purported depreciation on the work paid for by the consumers and it amounts to double deduction. Considering this question in para-10 to 12 of the judgment the Hon'ble Apex Court in para-11 held as under:
It is, of course, true that as mentioned in paragraph XII of the Sixth Schedules while considering the question of total capital base which includes the assets consisting of service lines for installation of which contributions are made by consumer towards the construction of such service lines, the net cost of such service lines after deducting such contributions has to be included in the costs of such fixed assets. It is also true that, however, for computing the depreciation as per paragraph VI on such assets, wherein consumers have contributed towards their acquisition, the total original cost of construction of the service lines had to be taken into account. The Special Officer has applied paragraph XII whole had while deducting the depreciation from the book value of all completed works which are acquired from the licensee as per Section 7A(2)(i). In our view the said approach of the Special Officer is ex facie unjustified. The reasons are obvious. Paragraph XII of the Sixth Schedule to the Supply Act deals with a special type of asset, namely, service lines which are installed by the licensee wherein the consumers have contributed towards the cost of construction of such service lines. For this type of assets, in computing the capital base of the licensee, the contribution by the consumers has to be excluded but for computing depreciation under paragraph VI for such assets, namely, the service lines, the total original cost of construction of service lines has to be taken into account which may include the cost of construction of service lines incurred by the licensee as well as the other part of the component of the cost of construction of service lines which has come from the pockets of the consumers. But entire paragraph XII deals with only one type of assets, namely, service lines construction cost of which is wholly or partially borne by the consumers. Paragraph VI of Schedule VI, however, is general in nature and covers all types of fixed assets and the method of computation of depreciation on these fixed assets. It is axiomatic that fixed assets employed in the business of electricity supply may consist of those assets which are wholly acquired at the cost of the licensee and may also include assets like service lines which may partly be acquired and installed at the cost of the licensee and partly out of contribution of the consumers who would be interested in getting electrical supply at their own premises and for that purpose they may be willing and may be made to pay contribution towards extension of service lines to their premises. Therefore, reference to service lines in paragraph XII of Schedule VI is with a view to finding out as to how depreciation has to be computed for such a special type of asset, namely service lines wherein consumers have also contributed towards their installation. Consequently on a conjoint reading of paragraph VI and paragraph XII of Sixth Schedule the depreciation on such service lines installed by drawing upon the contributions from the consumers is required to include the total original cost of construction of such service lines and that would necessarily include the component of the amount of cost contributed by the consumers. However that has nothing to do with the computation of depreciation on the assets which are acquired by the acquiring authority under Section 6A read with Section 7A(2)(i). It is now well settled that service lines whose installation had been paid for by the consumers are not to be compensated for and they vest in the acquiring authority under Section 6-A read with Section 7A free of cost of payment of compensation to the licensee. The logic underlying this settled legal position is that as the licensee had not spent from his pocket for installing such an asset, he was not required to be compensated for that part of the asset, which was paid for by consumers. A mere look at Section 7A(2)(i) shows that the gross amount payable to such licensee for acquiring his assets amongst others has to consist of an amount of the book value of all completed works in the beneficial use pertaining to the undertaking. While computing such book value of acquired assets the works paid for by the Consumers have to be ignored and omitted from consideration. Therefore, the amount of book value computed as per Section 7A(2)(i) will consist of only those works which are for beneficial use of the undertaking which was installed and acquired by the licensee at its own cost. Having computed this amount the next question survives about deducting the depreciation on such acquired assets. That would naturally imply deduction of depreciation on such assets from the amount so computed being the book value of the completed works installed and acquired at the cost of the licensee. If these are the assets whose book value has to be computed as per Section 7A(2)(i) the question of deduction from that amount would necessarily imply deduction of depreciation on these very assets. In other words the field is clearly earmarked both for computation of the book value of the concerned assets as also from deduction of depreciation on such assets as enjoined by the second part of Section 7A(2)(i) itself. It is axiomatic that before any depreciation is deducted from the computed book value of an asset it should be for the same asset whose book value has been ascertained and from that value depreciation is to be deducted. It cannot be that for computing the book value of licensee's assets only self-financed assets are to be taken into consideration and not the works paid for by the consumers but while deducting from this very amount of book value the depreciation is to be deducted qua not only the assets whose book value is computed but also qua the assets belonging to somebody else like the consumers who have paid for the works. This would on the face of it be very anomalous and unfair. It is also pertinent to note that from the book value of the assets which were financed by the licensee as computed as per Section 7A(2)(i) when a question arises about deducting the depreciation, only the calculation of such depreciation on the concerned asset is to be done in accordance with Sixth Schedule because the words advisedly used by the Legislature in Section 7A(2)(i) in this connection are less depreciation calculated in accordance with the Sixth Schedule read with the Seventh Schedule. Therefore, only the method of calculation of depreciation has to be applied by way of reference to the Sixth Schedule. But the type of asset for which depreciation has to be computed is not to be gathered from the Sixth Schedule. It has to be gathered from the very first part of Section 7A(2)(i), namely, only self- financed fixed assets whose book value is to be computed by the Special Officer for payment to the licensee and from that amount depreciation is to be deducted which would necessarily mean depreciation on the very same asset which has undergone the book valuation as per Section 7A(2)(i). If for calculating the book value of such assets the works paid for by the consumers are to be excluded they necessarily cannot be included for the purpose of ascertaining deductible depreciation on such assets.
56. The Hon'ble Apex Court in the above case also rejected the reasoning that the licensee having obtained benefit of such depreciation under the Income Tax Act or under any other statutory provision is not liable for deduction of the said amount from the total amount of book value for the purpose of depreciation and held that the said consideration is totally irrelevant for deciding the question whether the determination of depreciation of the concerned assets on book value is to be computed as per Section 7A(2)(i) and it further held as under:
In our view the Special Officer was patently in error when he computed the depreciation on the assets under Section 7A(2)(i) by adding the amount of depreciation on the service lines which were paid for by the consumers. Reference to paragraph XII of Sixth Schedule in this connection was wrongly made and the said paragraph was wrongly pressed in service by the Special Officer. In this connection it has also to be kept in view that the amount of Rs. 2,48,7187-being the depreciation amount on the works constructed at the cost of consumers was not disputed by the Board and the only contention of the Board before Special Officer was that as per paragraph XII of Sixth Schedule the said amount of depreciation was also to be deducted from the book value of the assets acquired by the Board under Section 6-A read with Section 7A. As the reliance placed on paragraph XII of Sixth Schedule by the Special Officer is found by us to be unjustified and as the amount of depreciation deducted from the book value on this score is undisputedly Rs. 2, 48,718,81 this amount of depreciation deducted from the book value on this score is undisputedly Rs. 2, 48,718.81 this amount must be treated to have been wrongly deducted from the book value by way of depreciation on consumer-financed assets, namely, service lines.
57. In the present case also the contention of the petitioner on this question has been discussed by the Special Officer in the impugned award from page 42 to 54 and referring to Rule 6 of the Rules framed under the Act of 1948, the Special Officer has rejected the contention of the petitioner relying on the opinion of the Legal Remembrancer. Since the reasoning and the method adopted by the Special Officer in respect to depreciation on assets created from consumers' contribution is squarely covered by the judgment of the Hon'ble Apex Court in Pilibhit Electric Supply Co.(P). Ltd and Anr. v. Special Officer (Electricity) and Anr. (Supra) and, therefore, to that extent the impugned award cannot be sustained and the petitioner is entitled to have the deduction of amount of depreciation on the assets created from the consumers' contribution. There is no dispute on the amount of such depreciation, which is mentioned at page 42 of the impugned award being Rs. 9,88,520.13. It results that in place of the amount of depreciation of Rs. 23,35,796.11, the Special Officer ought to have deducted only Rs. 13,47,275.98.
58. Sri B.P.Singh, learned Counsel for the respondents-UPSEB, in the view of the decision of the Hon'ble Apex Court in Pilibhit Electric Supply Co.(P). Ltd and Anr. v. Special Officer (Electricity) and Anr. (Supra) could not dispute the aforesaid legal position and also could not dispute the amount of depreciation in case this Court finds this issue to be decided in favour of the petitioner. We, therefore, hold that the Special Officer had wrongly deducted Rs. 9,88,520.13 from the book value of the assets as computed under Section 7A(2)(i) of the Act of 1910 and that amount is required to be added to the book value of the assets determined as payable to the petitioner- ex-licensees by way of compensation.
4. AMOUNT PAID BY THE CONSUMERS BY WAY OF SECURITY DEPOSIT AND ARREARS OF INTEREST DUE ON THE DATE OF VESTING, i.e.. 15^th SEPTEMBER, 1972.
59. Learned Counsel for the petitioner submitted that a sum of Rs. 14,54,766.75 has been deducted by the Special Officer being an amount of security paid by the consumers. The amount of security, which includes a sum of Rs. 1,13,207.95 was the amount of security deposited by such consumers, who were not consumers of the petitioner's undertaking at the time of its taken over by the respondents. It is urged that in fact the said amount can be termed to be unclaimed amount of security of ex-consumers and was liable to be treated as assets of the undertaking. Reliance has been placed to Section 7 of the Act, which vests undertaking free from any debt, mortgage or similar obligations of licensee or attached to the undertaking. In support of this submission reliance is placed upon the law laid down in Banaras Electric Light and Power Co.Ed. v. U.P. State Electricity Board 1981 Tax L.R. 2412 (Paras 9, 13 and 14) I and U.P.S.E.B. v. Banaras Electric Light and Power Co. Ltd. (para-12).
60. A perusal of the impugned award at page 81 and 82 shows break up of the amount of Rs. 14,82,994.92 as follows:
(a) Security Deposit as shown in
the Balance Sheet - Rs. 14,54,766.75
(b) Interests accrued on the above
upto vesting date. - Rs. 22,795.96
(c) Difference of charges at
the revised rates. - Rs. 5,432.21
61. The contention of the petitioner in this regard may be examined in the light of Section 7(3) of 1910 Act as amended in U.P. It provides that all the security deposits made by the consumers with the licensees that remained unpaid to the consumers on the said date shall be transferred by the licensees to the Board, and, if they are not so transferred, the Board shall deduct the amount of the said deposit from the amount to be paid to the licensees and if the said amount exceeds the amount available, recover the excess from the licensees as the arrears of land revenue. Therefore, whether the consumers has claimed security or not is not relevant. If the amount has been received by the licensees towards security deposits from the consumers, the same has to be paid to the Board. The Special Officer has rejected the claim of the petitioner under this item referring to Section 7(3), (4) & (5) as amended in U.P. as is apparent from the following extract at page 85-86 of the impugned award:
Sub-section (2),(3),(4) and (5) were added to Section 7 of Indian Electricity Act, 1910 vide Act- XXXVI of 1974. As per Sub-section (5) of the above section, the provisions of Sub-section (2), (3) and (4) mentioned above are applicable to all undertakings purchased before or after the commencement of the Electricity Laws (U.P. Amendment Act, 1974) in respect of which the amount remains to be paid to the ex-licensees. According to Sub-section (3) all security deposits made by the consumers with the ex-licensees that remained unpaid to the consumers on the said date shall be transferred by the ex-licensees to the Board and, if they are not so transferred, the Board shall deduct the amount of the said deposit from the amount to be paid to the ex-licenses and if the said amount exceeds the amount available, recover the excess from the ex-licensees as the arrears of land revenue. According to Sub-section (4), the liability of the licensee to his consumers, to the extent of deduction and recoveries made by the Board under Sub-section (3) stands discharged.
In view of the above Sub-sections (3), (4) and (5) (added vide Act No. XXXVI of 1974), it is clear that the ex-licensees have to transfer all security deposits made by the consumers with the ex-licensees that remained unpaid to the consumers on the said date (the date of transfer of the undertaking to the Board).
62. It is worthy to mention that the amount of security is deposited by the consumers with the intention to protect and secure the interest of the supplier with respect to recovery of electricity charges from the consumers and also to indemnify against any possible loss arising from the damage caused to its installation by the consumer. The money, therefore, does not belong as such to the supplier and on account of its very nature it is not intended to swell the general revenue of the supplier or augment its capital resources. A Division Bench of this Court in Devidayal Aluminium Industries (P) Ltd. v. U.P.S.E.B. Lucknow and Anr. 1987 All.L.J. 1472 observed in para-34 as under:
The security deposit is primarily and solely intended to protect and secure the interest of the Board in regard to its claim for recovery of electrical dues from the consumers as well as for indemnifying itself against possible losses arising from the damage caused to its installations by the consumer.
63. To the same effect is the view taken by the Apex Court also in U.P. State Electricity Board, Lucknow v. Official Liquidator, Lower Ganges Jamuna Electricity Distributing Co. Ltd. . The two judgments relied by the petitioner in view of the aforesaid discussion are inapplicable in this case dealing different aspects. Therefore, we find that the view taken by the Special Officer on this issue is correct and consistent with the legal and statutory provisions warranting no interference.
(5) ADVANCES FROM CONSUMERS AND PORSPECTIVE CONSUMERS WHO HAVE NOT TAKEN CONNECTION TILL THE DATE OF VESTING.
64. The petitioner contended that the Special Officer has deducted a sum of Rs. 1,53,311.93 from the amount of compensation, being the amount paid by the consumers by way of security, which included Rs. 48,087.66 paise, being unclaimed amount of security of the persons, who were not consumers on the date of vesting having never released connection for electric energy and, therefore, the said amount was not transferable to the Board. Reliance again placed on Section 7 which vest undertaking free from any debt, mortgage or similar obligation of the licensee or attached thereto. It is, thus, contended that from the very language of the provisions, the assets of the undertaking vest in the Board could not have included securities of non-consumers, namely, the persons, who never got any electrical connection, and thus, were not consumers on the date of vesting. In support of the aforesaid submissions reliance has been placed again on Benaras Electric Light and Power Co. Ltd. v. U.P. State Electricity Board (Supra) (Paras 9, 13 and 14) and U.P.S.E.B. v. Banaras Electric Light and Power Co. Ltd. (Supra) (Para-12).
65. A perusal of Section 7A(5)(g) shows that the purchaser is entitled to deduct all advances from consumers and prospective consumers, and sums, which have been or ought to be set aside to the credit of the consumers, in so far as such advances or sums have not been paid over by the licensee to the purchaser from the gross amount payable to the licensee under Section 7A. The provision is very clear in respect to the advances from the consumers and prospective consumers, i.e., persons, who have not been given connection and are likely to become consumers. The Special Officer has considered this aspect on page 89 of the impugned award. It appears from page 89 to 91 that total unclaimed deposits shown by the petitioner in statement No. XI, of annual report and balance sheet for the year 1973 was Rs. 67,121,03/-. The petitioner claimed the aforesaid entire amount being sum of unclaimed deposits of the consumers, which was transferred to misc. revenue. However, the Chief Electrical Inspector in his letter dated 21.6.1974 observed that the aforesaid amount of Rs. 67,121,03/- includes Rs. 19033.37 as Consumers' Security Deposits and, therefore, the said amount was wrongly claimed by the petitioner although not adjustable.
66. From a perusal of the written arguments it appears that the petitioner has given up its claim for Rs. 19033.37 accepting it to be the consumers' security deposit, which is not adjustable. With respect to the Consumers Security Deposits, we have already discussed the issue at Item No. 4 and the petitioner also appears to have realized this legal position. It is for this reason he has rested his claim for balance amount, i.e., Rs. 67,121.03 - 19,033.37= 48,087.66 treating it to be unclaimed security of the persons, who were not consumers on the date of vesting. However, the record shows that the aforesaid entire amount was claimed by the petitioner, as unclaimed deposits of the consumers, and he himself has transferred it to misc. revenue account. All advances of the consumers and prospective consumers as well as the sums, which have been or ought to have been set aside to the credit of the consumers, in so far as such advances or consumers have not been paid over by the licensee to the purchaser, is liable to be deducted from the gross amount of compensation determinate under the aforesaid provisions and, therefore, in our view, the Special Officer has rightly disallowed the claim of the petitioner in respect to the aforesaid amount. Once the statutory provisions covered certain items to be dealt with in a particular manner, it is not open to anyone to claim or allow adjustment of such item in a manner otherwise than it is provided under such statute. Of the two judgment relied by the learned Counsel for the petitioner, the earlier one, a Single Judge judgment of the Calcutta High Court, has been considered by the Apex Court in U.P.S.E.B. v. Banaras Electric Light and Power Co. Ltd. (Supra) and the observations of the Hon'ble Apex Court, in our view, goes contrary to the petitioner and supports the view, we have expressed here above. In para-12 of the judgment, the Apex Court also held that the field, being covered by statute, the exercise has to be done strictly in accordance with the statutory provisions and it is not open for the Board to make any deduction by way of adjustment or set off from the amount to be paid to the Company without a statutory mandate in that regard. The said observation apply with full force in respect to the amount covered by Section 7A(5)(g) of the Act and, in our view, the Special Officer has rightly held that the petitioner cannot claim retention of the aforesaid amount. We, therefore, do not find any reason to interfere with the aforesaid finding of the aforesaid Special Officer. The claim of the petitioner in respect to this item is therefore rejected.
6. CONTINGENCIES RESERVE.
67. On page 105 of the impugned award, the Special Officer has dealt with the item "the Contingencies Reserve". Section 7A(5)(h) of the Act of 1910 permits purchaser to deduct the amount remaining in tariffs and dividend control reserve, "contingency reserve" and "development reserve", in so far as such amount, has not been paid over by the licensee to the purchaser. Para-Ill of Schedule VI to the Act of 1948 requires every licensee to create from existing reserves or from the revenues of the undertaking, a reserve to be called "Contingencies Reserve". The ex-licensee is required to appropriate "Contingencies Reserve" from the revenue of the each year of account, a sum not less than % of 1 per centum and not more than 1/2 of 1 per centum of the original cost of fixed assets subject to the condition that if the said reserve exceeds, or would, by such appropriation, be caused to exceed 5% of the original cost of fixed assets, no appropriation shall be made which would have the effect of increasing the reserve beyond the said maximum. The sum appropriated to the "Contingencies Reserve" is required to be invested in securities authorised under the "Indian Trusts Act". Para V(1) of Schedule VI of Act of 1948 provides that the "Contingencies Reserve" shall not be drawn upon during the currency of the license except to meet such charges as the State Government may approve being : (a) expenses or loss of profits arising out of accidents, strikes or circumstances which the management could have not prevented; (b) expenses on replacement or removal of plant or works other than expenses requisite for normal maintenance or renewal; (c) compensation payable under any law for the time being in force and for which no other provision is made. Para-V (2) of Schedule VI of Act of 1948 further provides that on the purchase of the undertaking, the "Contingencies Reserve", after deduction of the amount drawn under sub-para(1), shall be handed over to the purchaser, and shall be maintained as such "Contingencies Reserve". The proviso, however, says where the undertaking is purchased by the Board or the State Government, the amount of reserve, computed as above, shall, after further deduction of the amount of compensation, if any, payable to the employees of the outgoing licensee under any law for the time being in force, be handed over to the Board or the State Government, as the case may be.
68. The petitioner contended that the Special Officer has deducted Rs. 10631.07 towards "contingencies reserve" under Section 7A(5)(h) although at the time of taking over, the retrenchment compensation claim allowed as paid to the employees was Rs. 2,25,656.00 but they have actually paid such compensation to the tune of Rs. 2,83,005.717-, i.e., a sum of Rs. 57, 349.71 has been paid by the petitioner from their own reserve and, therefore, Rs. 10,631.71 deducted towards contingency reserve was wrong on the part of the Special Officer. In support of the contention that the amount of retrenchment compensation was liable to be adjusted, reliance has been placed on U.P. Electric Supply Co. v. R.K. Shukla (paras 20, 21 and 22).
69. Sri B.P. Singh, learned Counsel appearing on behalf of the respondents has filed written submissions confined to the item of "contingencies reserve" only. It has been argued that the petitioner has already withdrawn from the "contingencies reserve" a large sum without sanction from the Government during the period from 1956-57 to 1972-73 and, therefore, the Special Officer has rightly held that even after the adjustment of the amount, which could legally be adjusted, the remaining amount was deductible from the compensation. The respondents have also placed reliance on the judgment of the Hon'ble Apex Court in Bhola Nath Mukherjee and Ors. v. Govt. of West Bengal and Ors. it was held that the undertaking vest in the Board free from any debt, mortgage or similar obligation and if the purchase price paid by the Board is sufficiently large to pay the claims of the workmen, then the dues of the workmen should be paid out of purchase money. It was held that there is no legal obligation cast upon the Board under the terms of the transfer or otherwise to pay any retrenchment compensation to the workmen.
70. In our view, none of the judgments cited by either of the parties help to decide the issue in question.
71. The Hon'ble Apex Court in U.P. Electric Supply Co. (Supra) held that the retrenchment compensation if payable, it is the original undertaking, which remains liable, and not the undertaking, which takes over the business. Considering Section 7 of the Act of 1910, as was applicable in the said case at the relevant time, the Court held, that, the provision itself shows when the undertaking vests in the purchaser, any debt, mortgage or similar obligation attached to the purchase money in substitution of the undertaking. The liability to pay retrenchment compensation being a debt : if it arises on transfer it will attach to the purchase money payable to the Company "in substitution for the undertaking". It further held that Sections 56 and 57 of the Act of 1910 do not support the case of the ex-licensee that the liability is enforceable against the Board after it takes over the undertaking. In paras 21 and 22 of the judgment it was observed, as under:
If the retrenchment compensation becomes properly due to the employees of the Company, it would, by virtue of Clause V, Sub-clause (2) proviso, be charged upon the Contingencies Reserve and the balance alone would be handed over to the purchaser.
It was argued that the Contingencies Reserve has been paid over to the purchaser. There is, however, no finding by the Labour Court in that behalf. It if be found in appropriate proceedings that retrenchment compensation is payable to the workmen and the Contingencies Reserve out of which it is payable has been handed over to the Board, the charge for payment of that amount may attach to that amount. On that matter by need express no opinion at this stage.
72. Therefore, the controversy involved in UPSEB v. R.K. Shukla (Supra) was totally different. Similar is the position with respect to Bhola Nath Mukherjee and Ors. (Supra) cited on behalf of the respondents.
73. We have to consider this issue in the light of the facts of the case in hand.
74. The petitioner has not claimed that whatever retrenchment compensation, it has to pay to its workmen, either should be paid by the respondents or such amount should be made available to the petitioner simultaneously adjusting against the compensation determined and payable under Section 7A. We are also of the view that the objections of the petitioner is confined to the adjustment of Rs. 10631.07 which has been transferred by the Special Officer under Section 7A(5)(h) of the Act of 1910, as deductible from the amount of compensation payable to the petitioner under the heading "Contingency Reserve" treating it to be the balance amount. The question is whether finding of Special Officer regarding aforesaid amount is correct or not. The petitioner has not been able to point out any error in the findings recorded by the Special Officer with respect to the aforesaid item, which has been discussed in detail from page 105 to 118 of the impugned award. In fact, only that appropriation of the amount towards retrenchment compensation has been allowed by the Special Officer, which has been withdrawn in accordance with the provisions of the Act of 1948. For the amount disallowed, the Special Officer has recorded its findings on page 115 of the impugned award as under:
In the light of above and also in the light of the Act, the approval of the Government is essential which has not been accorded so far. The withdrawals from the Contingencies Reserve becomes contrary to the provisions of law and, therefore, this Reserve should be transferred to the Board.
75. Further on page 117 the Special Officer has observed as under:
I, therefore, hold that the retrenchment compensation was paid by the ex-licensees correctly.
76. Moreover, so far as Rs. 10, 631.07 is concerned, it was shown balance in the account books of the petitioners under the head "Contingencies Reserve" and, therefore, the Special Officer allowed the aforesaid amount to be transferred to the Board pursuant to the provisions of Sections 7A(5)(h) of the Act of 1910, as is apparent from the following findings recorded by the Special Officer on pages 117-118 of the impugned award:
In connection with the sale proceeds of the items retired from works and their written cost charged to contingencies, the ex-licensees, during preliminary discussions, stated that no such items were awaiting disposal for crediting their sale proceeds to the contingencies Reserve. However, they later furnished a statement showing that such items worth Rs. 10,631.07 and awaiting disposal were existing on their books though the same were not physically available. Since such items were existing on the books of the ex-licensees with Nil value and as the same were not handed over to the Board, I hold that the sale proceeds of such items (which were existing on the books but not physically available with the ex-licensees) be taken as equivalent to their written down cost amounting to Rs. 30,631.07 and this amount be deemed to be available in the Contingencies Reserve with the ex-licensees.
After going through the arguments of the ex-licensees, the U.P. State Electricity Board, the judgment of the Supreme Court and the provisions contained in the Electricity (Supply) Act, 1948 in respect of Contingencies Reserve, I hold that a sum of Rs. 10,631.07 (deemed to be available in the Contingencies Reserve with the ex-licensees, as discussed above) is the remaining amount in the Contingencies Reserve with the ex-licensees.
77. The provisions of Section 7A(5)(h) of the Act of 1910 has also been considered by the Hon'ble Apex Court in Pilibhit Electric Supply Co.(P). Ltd and Anr. v. Special Officer (Electricity) and Anr. (Supra) and in para 14 of the judgment it observed as under:
A mere look at the said provision shows that from the amount of compensation payable to the purchaser to Special Officer can deduct the amounts remaining in Tariffs and Dividends Control Reserve. Contingencies Reserve and the Development Reserve, insofar as such amounts have not been paid over by the licensee to the purchaser.... The said provision clearly indicates that whatever amounts have remained in the concerned Reserve Accounts with the licensee on the date of acquisition have to be paid over to the purchaser. Thus actual balances of these Reserves as reflected from the books of accounts of the licensee, had to be handed over to the Board.
78. In this view of the legal as well as factual position, it cannot be said that the Special Officer has committed any error in rejecting claim of the petitioner in respect to the "Contingencies Reserve", we find no reason to interfere on this issue.
7. DEVELOPMENT RESERVE
79. The petitioner has contended that a sum of Rs. 2,49,434.28 under the head of "Development Reserve" has wrongly been deducted by the Special Officer in the impugned award (at page 38 to 41) from the amount determined and payable to the petitioner. The assumption on the part of the Special Officer for making the aforesaid deduction that the funds available in "development reserve" was not used in creating fixed assets is incorrect, inasmuch as, under Clause V-A of Schedule VI of the Act of 1948, the ex-licensee was under statutory obligation to utilize the funds available in "Development Reserve" for creating fixed assets and the assumption drawn by the Special Officer otherwise is incorrect. The petitioner has also placed reliance on the following in support of the aforesaid claim:
1. Alfa Alloy Steels Pvt. Ltd. v. Rajasthan State Electricity Board
2. Devi Dayal Lauminium Ltd. v. U.P.S.E.B. 1987 ALJ 1472
3. U.P.S.E.B. v. Office Liquidator, Lower Ganges Yamuna Electricity Distribution Co.
80. In our view, the position in respect to Development Reserve is very clear. In Tinsukhia Electric Supply Co. Ltd. v. State of Assam (Supra) the Hon'ble Apex Court read the statutory provisions in the manner that if any part of the reserve is invested in "fixed assets" and the reserves in the form of "fixed assets" are taken over pursuant to the acquisition, what remains to be accounted for by the licensee is only the amount remains balance in the concerned accounts. Meaning thereby, in case the amount under the "Development Reserve" having already been invested in the form of fixed assets, that is already transferred to the Board and in case the amount is not invested and remained with the ex-licensee, the same has to be transferred by it. The Hon'ble Apex Court in U.P. State Electricity Board v. Upper Jumna Valley Electricity Supply Company Limited and Ors. (Supra) also observed that the "development reserve" is available for investment in the business of electricity supply of the undertaking. The Special Officer after appreciation of the material on record and the entire evidence has recorded its finding of fact at page 104 which is as under:
From the enclosed statement (Appendix-XLV) it will be seen that the ex-licensees were having sufficient funds every year for creating Capital Assets out of the amount of paid up Capital, consumers' security in cash, Depreciation Reserve Fund and Contribution from consumers/local bodies. Similarly from other statement (Appendix-XLVI), it will be seen that the ex-licenses had invested amount in securities (excluding securities in which the amount of contingencies Reserve was invested under the provisions of the Act), fixed deposits with bank etc. and the total in such investments has always been more than the balance amount in Development Reserve in any year. This clearly shows that the amount in Development Reserve was not utilized in the business of the electricity supply of the undertaking in any years and it was intact at the time of handing over of the undertaking to the Board and, therefore, I hold that the ex-licensees did not utilise the amount in Development Reserve in the business of the electricity supply of the undertaking and that a sum of Rs. 2,49,434.28 on account of the balance of Development Reserve on the date of handing over of the undertaking to the Board, should be deducted from the gross amount payable to the ex-licensees.
81. Learned Counsel for the petitioner has not placed anything before us to show any perversity in the aforesaid finding of fact recorded by the Special Officer on appraisal of the evidence placed before it. The judgments referred and relied by the learned Counsel for the petitioner in support of the aforesaid item have no relevance at all and inapplicable. Therefore, we are of the view that the impugned award of the Special Officer in respect to the "Development Reserve" is neither bad nor vitiated in law and needs no interference.
82. In view of the discussions made above, it is apparent that the Special Officer has wrongly deducted Rs. 23,35,796.11 under the heading "Deduction for Depreciation of Assets Created from the Consumers' Contribution, since the correct amount for deduction ought to be Rs. 13, 47,275.98/- and, therefore, the petitioner was entitled for addition of Rs. 9,88,520.13 towards the amount of compensation payable to him under Section 7A of the Act of 1910. In respect to other issues, the award of the Special Officer is upheld and the contentions of the learned Counsel for the petitioner are rejected.
83. The writ petition, therefore, partly succeeds. We uphold the impugned award with the modification that the Special Officer has wrongly deducted Rs. 9,88,520.13 from the book value of the assets under the heading "Deduction for Depreciation of Assets Created from the Consumers' Contribution" and the said amount is payable to the petitioner with such rate of interest, as provided under the Act of 1910. Therefore, the net amount payable to the petitioner comes to Rs. 3,29,313.13(Rs. 9,88,520.13-6,59,207) and the respondents, therefore, are directed to pay the aforesaid amount to the petitioner with interest thereon, as provided under the Act of 1910 within a period of six months from the date of production of a certified of this judgment before the respondents. In respect to all other matters, the writ petition shall stand dismissed. However, there shall be no order as to costs.