Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 4 docs
State Of Himachal Pradesh vs Union Of India &Amp;Ors. on 27 September, 2011
State Of Haryana vs State Of Punjab And Anr on 15 January, 2002
Bhakra-Beas Management Board ... vs Central Electricity Regulatory ... on 14 December, 2012
State Of Haryana vs State Of Punjab And Anr. on 4 June, 2004
S. Ravinder Singh Kaleka And Ors. vs Union Of India And Ors. on 1 November, 1983

Loading...
User Queries
[Complete Act]
Central Government Act
Section 78 in The Punjab Reorganisation Act, 1966
78. Rights and liabilities in regard to Bhakra- Nangal and Beas Projects.
(1) Notwithstanding anything contained in this Act but subject to the provisions of sections 79 and 80, all rights and liabilities of the existing State of Punjab in relation to Bhakra- Nangal Project and Beas Project shall, on the appointed day, be the rights and liabilities of the successor States in such proportion as may be fixed, and subject to such adjustments as may be made, by agreement entered into by the said States after consultation with the Central Government or, if no such agreement is entered into within two
years of the appointed day, as the Central Government may by order determine having regard to the purposes of the Projects: Provided that the order so made by the Central Government may be varied by any subsequent agreement entered into by the successor States after consultation with the Central Government.
(2) An agreement or order referred to in sub- section (1) shall, if there has been an extension or further development of either of the projects referred to in that sub- section after the appointed day, provide also for the rights and liabilities of the successor States in relation to such extension or further development.
(3) The rights and liabilities referred to in sub- sections (1) and (2) shall include--
(a) the rights to receive and to utilise the water available for distribution as a result of the projects, and
(b) the rights to receive and to utilise the power generated as a result of the projects, but shall not include the rights and liabilities under any contract entered into before the appointed day by the Government of the existing State of Punjab with any person or authority other than Government.
(4) In this section and in sections 79 and 80,--
(A) " Beas Project" means the works which are either under construction or are to be constructed as components of the Beas- Sutlej Link Project (Unit I) and Pong Dam Project on the Beas river (Unit II) including--
(i) Beas- Sutlej Link Project (Unit I) comprising--
(a) Pandoh Dam and works appurtenant thereto,
(b) Pandoh- Baggi Tunnel,
(c) Sundernagar Hydel Channel,
(d) Sundernagar- Sutlej Tunnel,
(e) By- pass Tunnel,
(f) four generating units each of 165 M. W. capacity at Dehar Power House on the right side of Sutlej river,
(g) fifth generating unit of 120 M. W. capacity at Bhakra Right Bank Power House,
(h) transmission lines,
(i) Balancing Reservoir;
(ii) Pong Dam Project (Unit II) comprising--
(a) Pong Dam and works appurtenant thereto,
(b) Outlet Works,
(c) Penstock Tunnels,
(d) Power plant with four generating units of 60 M. W. each;
(iii) such other works as are ancillary to the works aforesaid and are of common interest to more than one State;
(B) " Bhakra- Nangal Project" means--
(i) Bhakra Dam, Reservoir and works appurtenant thereto;
(ii) Nangal Dam and Nangal- Hydel Channel;
(iii) Bhakra Main Line and canal system;
(iv) Bhakra Left Bank Power House, Ganguwal Power House and Kotla Power House, switchyards, sub- stations and transmission lines;
(v) Bhakra Right Bank Power House with four units of 120 M. W. each.