Judgements

Papers Laid On The Table Of The House By Members/Ministers. on 9 May, 2007

Lok Sabha Debates
Papers Laid On The Table Of The House By Members/Ministers. on 9 May, 2007


>

Title: Papers laid on the Table of the House by members/Ministers.

 

 

MR. SPEAKER:  Now, the House shall take up Item No. 3  — Papers to be laid on the Table.

 

THE MINISTER OF SHIPPING, ROAD TRANSPORT AND HIGHWAYS (SHRI T.R. BAALU): Sir, I beg to lay on the Table–

(1) A copy each of the following Notifications (Hindi and English versions) under sub-section (4) section 124 of the Major Port Trusts Act, 1963:-

(i)               G.S.R. 115 (E) published in Gazette of India dated the 1st March, 2007, approving the Mumbai Port Trust (Transport, Handling and Storage of Dangerous Goods) Regulations, 2007.

(ii)            G.S.R. 116 (E) published in Gazette of India dated the 1st March, 2007, approving the Mumbai Port Trust (Licensing and Control of Pilots) Regulations, 2007.

(Placed in Library. See No. LT-6388/07)

(2) A copy of the Memorandum of Understanding (Hindi and English versions) between the Cochin Shipyard Limited and the Ministry of Shipping, Road Transport and Highways for the year 2007-2008.

(Placed in Library. See No. LT-6389/07)

(3)  A copy each of the following papers (Hindi and English versions) under sub-section (1) of section 619 A of the Companies Act, 1956:-

         (i)        Review by the Government of the working of the Central Inland Water Transport Corporation Limited, Kolkata, for the year 2005-2006.

         (ii)       Annual Report of the Central Inland Water Transport Corporation Limited, Kolkata, for the year 2005-2006, along with Audited Accounts and comments of the Comptroller and Auditor General thereon.

(4)     Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.

(Placed in Library. See No. LT-6390/07)

(5)                   A copy of the Inland Waterways Authority of India (Amendment) Rules, 2007 (Hindi and English versions) published in Notification No. G.S.R.31 in Gazette of India dated the 24th February 2007, under section 36 of the Inland Waterways Authority of India Act, 1985… (Interruptions)

(Placed in Library. See No. LT-6391/07)

MR. SPEAKER: Hon. Members, please maintain silence in the House.

 

THE MINISTER OF PANCHAYATI RAJ, MINISTER OF YOUTH AFFAIRS AND SPORTS AND MINISTER OF DEVELOPMENT OF NORTH EASTERN REGION (SHRI MANI SHANKAR AIYAR): Sir, I beg to lay on the Table–

(1)  (i)    A copy of the Annual Report (Hindi and English versions) of the Sports Authority of India, New Delhi, for the year 2004-2005, along with Audited Accounts.

       (ii)   A copy of the Review (Hindi and English versions) by the Government of the working of the Sports Authority of India, New Delhi, for the year 2004-2005.

(2)   Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.

(Placed in Library. See No. LT-6392/07)

 

(3)    (i)    A copy of the Annual Report (Hindi and English versions) of the Rajiv Gandhi National Institute of Youth Development, Sriperumbudur, for the year 2005-2006, along with Audited Accounts.

       (ii)   A copy of the Review (Hindi and English versions) by the Government of the working of the Rajiv Gandhi National Institute of Youth Development,  Sriperumbudur, for the year 2005-2006.

(4)   Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.

(Placed in Library. See No. LT-6393/07)

(5)   (i)    A copy of the Annual Report (Hindi and English versions) of the Nehru Yuva Kendra Sangathan, New Delhi, for the year 2004-2005, along with Audited Accounts.

       (ii)   A copy of the Review (Hindi and English versions) by the Government of the working of the Nehru Yuva Kendra Sangathan, New Delhi, for the year 2004-2005.

(6)   Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (5) above.

(Placed in Library. See No. LT-6394/07)

THE MINISTER OF STATE IN THE MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSIONS AND MINISTER OF STATE IN THE MINISTRY OF PARLIAMENTARY AFFAIRS (SHRI SURESH PACHOURI): Sir, I beg to lay on the Table–

(1)               A copy each of the following Notifications (Hindi and English versions)  under sub-section (2) of section 3 of the All India Services Act, 1951:-

(i)       The Indian Administrative Service (Pay) Rules, 2007 published in Notification No. G.S.R.213 (E) in Gazette of India dated the 20th March, 2007.

(ii)      The Indian Administrative Service (Fixation of Cadre Strength) Second Amendment Regulations, 2006 published in Notification No. G.S.R.774 (E) in Gazette of India dated the 29th December, 2006.

(iii)                The Indian Administrative Service (Pay) Second Amendment Rules, 2006 published in Notification No. G.S.R.775 (E) in Gazette of India dated the 29th December, 2006.

(iv)                The Indian Police Service (Fixation of Cadre Strength) Amendment Regulations, 2007 published in Notification No. G.S.R.21 (E) in Gazette of India dated the 12th January, 2007.

(v)      The Indian Police Service (Pay) Amendment Rules, 2007 published in Notification No. G.S.R.22 (E) in Gazette of India dated the 12th January, 2007.

(vi)                The Indian Administrative Service (Fixation of Cadre Strength) Second Amendment Regulations, 2007 published in Notification No. G.S.R.277 (E) in Gazette of India dated the 10th April, 2007.

(vii)         The Indian Administrative Service (Pay) Second Amendment Rules, 2007 published in Notification No. G.S.R.278 (E) in Gazette of India dated the 10th April, 2007.

(viii)       The Indian Administrative Service (Fixation of Cadre Strength) Amendment Regulations, 2007 published in Notification No. G.S.R.170 (E) in Gazette of India dated the 2nd March, 2007, together with a corrigendum thereto published in Notification No. G.S.R. 279(E) dated the 10th April 2007.

(ix)                The Indian Administrative Service (Pay) Amendment Rules, 2007 published in Notification No. G.S.R.171(E) in Gazette of India dated the 2nd March, 2007.

(x)      The Indian Police Service (Fixation of Cadre Strength) Amendment Regulations, 2007, published in Notification No. G.S.R.89(E) in Gazette of India dated the 16th February, 2007.

(xi)                The Indian Police Service (Pay) Amendment Rules, 2007 published in Notification No. G.S.R.90 (E) in Gazette of India dated the 16th February, 2007.

 

 

 

 

(xii)         The All India Services (Death-cum-Retirement Benefits) Amendment Rules, 2007 published in Notification No. G.S.R.20(E) in Gazette of India dated the 12th January, 2007.

(Placed in Library. See No. LT-6395/07)

(2)               A copy of the Central Secretariat Service (Promotion of Grade I and Selection Grade) Amendment Regulations, 2005 (Hindi and English versions) published in Notification No. G.S.R.139 in Gazette of India dated the 17th June 2006 issued under sub-Rule (4) of Rule 12 of the Central Secretariat Service Rules, 1962.               

(3)               Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (2) above.

(Placed in Library. See No. LT-6396/07)

THE MINISTER OF HEALTH AND FAMILY WELFARE (DR. ANBUMANI RAMADOSS): Sir, on behalf of my colleague, Shrimati Panabaka Lakshmi, I beg to lay on the Table–

(1)    (i) A copy of the Annual Report (Hindi and English versions) of the Indian Council of Medical Research, New Delhi, for the year 2005-2006.  

        (ii)  A copy of the Annual Accounts (Hindi and English versions) of the Indian Council of Medical Research, New Delhi, for the year 2005-2006, together with Audit Report thereon.   

        (iii) A copy of the Review (Hindi and English versions) by the Government of the working of the  Indian Council of Medical Research, New Delhi, for the year 2005-2006.

(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.

(Placed in Library. See No. LT-6397/07)

(3)    (i) A copy of the Annual Report (Hindi and English versions) of the Medical Council of India, New Delhi, for the year 2005-2006.  

        (ii) A copy of the Annual Accounts (Hindi and English versions) of the Medical Council of India, New Delhi, for the year 2005-2006, together with Audit Report thereon.   

        (iii) A copy of the Review (Hindi and English versions) by the Government of the working of the Medical Council of India, New Delhi, for the year 2005-2006.

(4)    Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.

(Placed in Library. See No. LT-6398/07)

(5)  A copy of the Indian Medicine Central Council (Post-graduate Unani   Education) Regulations, 2007 (Hindi and English versions) published in Notification No. 11-8/2007 (U) (PG  Regl.) in Gazette of India dated the 22nd February 2007 under sub-section (3) of section 36 of the Indian Medicine Central Council Act, 1970.

(Placed in Library. See No. LT-6399/07)

(6)     A copy of the Drugs and Cosmetics (3rd Amendment) Rules, 2006 (Hindi and English versions) published in Notification No. G.S.R.352(E) in Gazette of India dated the 8th June, 2006 under section 38 of the Drugs and Cosmetics Act, 1940.

(7)     Two statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (6) above.

(Placed in Library. See No. LT-6400/07)

 

(8)    A copy each of the following papers (Hindi and English versions) under sub-section (1) of section 619 A of the Companies Act, 1956:-

          (i)    Review by the Government of the working of the Hindustan Latex Limited, Thiruvananthapuram, for the year 2005-2006.

          (ii)    Annual Report of the Hindustan Latex Limited, Thiruvananthapuram, for the year 2005-2006, along with Audited Accounts and comments of the Comptroller and Auditor General thereon.

(9)    Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (8) above.

(Placed in Library. See No. LT-6401/07)

THE MINISTER OF STATE IN THE MINISTRY OF COAL (DR. DASARI NARAYAN RAO): Sir, I beg to lay on the Table a copy of the Memorandum of Understanding (Hindi and English versions) between the Coal India Limited and the Ministry of Coal for the year 2007-2008… (Interruptions)

(Placed in Library. See No. LT-6402/07)

MR. SPEAKER: It seems to be a market now.  I request all of you. The House proceedings are going on and everybody has started their own discussion!  It is impossible for the Chair to understand what is going on.  Please maintain silence in the House.

           

THE MINISTER OF STATE IN THE MINISTRY OF COMMUNICATIONS AND INFORMATION TECHNOLOGY (DR. SHAKEEL AHMAD): Sir, I beg to lay on the Table–

(1)        A copy of the Intelligent Network Services in Multi Operator and Multi Network Scenario Regulations, 2006 (Hindi and English versions) published in Notification No. 416-2/2003-FN in Gazette of India dated the 27th November, 2007, under section 37 of the Telecom Regulatory Authority of India Act, 1997, together with a corrigendum thereto published in Notification No. 416-2/2003-FN (Vol. III) dated the 25th January, 2007.

(2)        Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.

(Placed in Library. See No. LT-6403/07)

 

 (3)      A copy each of the following papers (Hindi and English versions) under sub-section (1) of section 619 A of the Companies Act, 1956:-

            (i)   Review by the Government of the working of the ITI Limited, Bangalore, for the year 2005-2006.

            (ii)  Annual Report of the ITI Limited, Bangalore, for the year 2005-2006, along with Audited Accounts and comments of the Comptroller and Auditor General thereon.

(4)  Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.

(Placed in Library. See No. LT-6404/07)

(5) A copy of the Memorandum of Understanding (Hindi and English versions) between the I.T.I. Limited and the Department of Telecommunications, Ministry of Communication and Information Technology for the year 2006-2007.

(Placed in Library. See No. LT-6405/07)

(6) A copy of the Indian Post Office (Amendment) Rules, 2007 (Hindi and English versions) published in Notification No. G.S.R. 210 (E) in Gazette of India dated the 20th March, 2007, under sub-section (4) of section 74 of the Indian Post Office Act, 1898.

(Placed in Library. See No. LT-6406/07)

(7)  A copy of the Outcome Budget (Hindi and English versions) of the Department of Telecommunications, Ministry of Communications and Information Technology for the year 2007-2008.

(Placed in Library. See No. LT-6407/07)

(8) A copy of the Telecommunication Interconnection (Port Charges) Amendment Regulations, 2007 (Hindi and English versions) published in Notification No. F. No. 409-10/2006-FN in Gazette of India dated the 2nd

 

 

February, 2007, under section 37 of the Telecom Regulatory Authority of India Act, 1997.

(Placed in Library. See No. LT-6408/07)

THE MINISTER OF STATE IN THE MINISTRY OF SHIPPING, ROAD TRANSPORT AND HIGHWAYS (SHRI K.H. MUNIYAPPA): Sir, I beg to lay on the Table–

(1)              A copy each of the following Notifications (Hindi and English versions) under section 10 of the National Highways Act, 1956:-

(i)   S.O. 161 (E) published in Gazette of India dated the 8th February, 2007 regarding acquisition of land for building, maintenance, management and operation of National Highway No. NE-II (EASTERN PERIPHERRAL EXPRESSWAY) (Sonepat section ) in the State of Haryana.

(ii)   S.O. 299 (E) published in Gazette of India dated the 28th February, 2007 regarding acquisition of land for building (widening/four-laning, etc), maintenance, management and operation of National Highway No. 2 (Bhaunti-Fatehpur Border section ) in the State of Uttar Pradesh.

(iii)      S.O. 162 (E) published in Gazette of India dated the 8th February, 2007 regarding acquisition of land for building, maintenance, management and operation of National Highway No. NE-II (EASTERN PERIPHERRAL EXPRESSWAY) (Baghpat section) in the State of Uttar Pradesh.

(iv)       S.O. 163 (E) published in Gazette of India dated the 8th February, 2007 making certain amendments in the Notification No. S.O. 1214 (E) dated the 28th July, 2006.

(v)    S.O. 111 (E) published in Gazette of India dated the 5th  February, 2007 regarding acquisition of land for building, maintenance, management and operation of National Highway No. NE-II (EASTERN PERIPHERRAL EXPRESSWAY) (Gautam Budh Nagar section ) in the State of Uttar Pradesh.

(vi)                S.O. 112 (E) published in Gazette of India dated the 5th February, 2007 making certain amendments in the Notification No. S.O. 1307 (E) dated the 14th August, 2006.

(vii)         S.O. 290 (E) published in Gazette of India dated the 26th February, 2007 regarding acquisition of land for building (widening), maintenance, management and operation of National Highway No. 26, including construction of bypasses (Lalitpur-Sagar section ) in the State of Uttar Pradesh.

(viii)       S.O. 283 (E) published in Gazette of India dated the 23rd February, 2007 regarding acquisition of land for building (six laning), maintenance, management and operation of National Highway No. 8 (Bharuch-Surat section ) in the State of Gujarat.

(ix)                S.O. 287 (E) published in Gazette of India dated the 26th February, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 11 (Mahua-Jaipur  section ) in the State of Rajasthan.

(x)      S.O. 352 (E) published in Gazette of India dated the 13th  March, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 3 (Agra-Gwalior section ) in the State of Rajasthan.

(xi)                S.O. 386 (E) published in Gazette of India dated the 16th  March, 2007 regarding acquisition of land for building (four-laning etc.), maintenance, management and operation of National Highway No. 22 (Zirakpur-Parwanoo Section and Pinjore-Kalka-Parwanoo bypass) in the State of Himachal Pradesh.

(xii)        S.O. 75 (E) published in Gazette of India dated the 24th January, 2007 making certain amendments in the Notification No. S.O. 2005(E) dated the 17th November, 2006.

(xiii)       S.O. 180 (E) published in Gazette of India dated the 12th February, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 4 (Belgaum-Maharashtra Border Section) in the State of Karnataka.

(xiv)       S.O. 181 (E) published in Gazette of India dated the 12th  February, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 4 (Belgaum bypass Section) in the State of Karnataka.

(xv)          S.O. 285 (E) published in Gazette of India dated the 26th February, 2007 making certain amendments in the Notification No. S.O. 44 (E) dated the 3rd January, 2006.

(xvi)       S.O. 387 (E) published in Gazette of India dated the 16th March, 2007 making certain amendments in the Notification No. S.O. 840 (E) dated the 1st June, 2006.

(xvii)      S.O. 429 (E) published in Gazette of India dated the 23rd March, 2007 making certain amendments in the Notification No. S.O. 556 (E) dated the 7th  June, 2000.

(xviii)   S.O. 116 (E) published in Gazette of India dated the 6th February, 2007 making certain amendments in the Notification No. S.O. 1793 (E) dated the 13th October, 2006.

(xix)       S.O. 421 (E) published in Gazette of India dated the 23rd March, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 7 (Nagpur-Hyderabad Section) in the State of Andhra Pradesh.

(xx)         S.O. 376 (E) published in Gazette of India dated the 15th  March, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 7 (Hyderabad-Bangalore Section) in the State of Andhra Pradesh.

(xxi)       S.O. 329 (E) published in Gazette of India dated the 7th  March, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 7 (Lakhnadon-Madhya Pradesh/Maharashtra Border Section) in the State of  Madhya Pradesh.

(xxii)     S.O. 381 (E) published in Gazette of India dated the 15th March, 2007 regarding acquisition of land for building (widening), maintenance, management and operation of National Highway No. 26 (Jhansi-Lakhnadon  Section) in the State of  Madhya Pradesh.

(xxiii)   S.O. 414 (E) published in Gazette of India dated the 22nd March, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 26 (Jhansi-Lakhnadon Section) in the State of  Madhya Pradesh.

(xxiv)    S.O. 291 (E) and S.O. 292 (E) published in Gazette of India dated the 26th February, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of different stretches of National Highway No. 26, including construction of bypassing (Jhansi-Lakhnadon Section) in the State of Madhya Pradesh.

(xxv)      S.O. 1540 (E) and S.O. 1541 (E) published in Gazette of India dated the 15th September, 2006 regarding acquisition of land for building (four-laning), maintenance, management and operation of different stretches of National Highway No. 7 (Madurai-Kanniyakumari Section) in the State of Tamil Nadu.

(xxvi)    S.O. 1954 (E) published in Gazette of India dated the 14th November, 2006 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 46 (Krishnagiri-Ranipet  Section) in the State of Tamil Nadu.

(xxvii)  S.O. 1955 (E) published in Gazette of India dated the 14th November, 2006 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 7 (Madurai-Kanniyakumari  Section) in the State of Tamil Nadu.

(xxviii)          S.O. 1976 (E) published in Gazette of India dated the 16th November, 2006 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 55 (Tindivanam – Villupuram-Tiruchirappalli  Section) in the State of Tamil Nadu.

(xxix)    S.O. 1982 (E) published in Gazette of India dated the 17th November, 2006 regarding acquisition of land for building (four-laning), maintenance, management and operation of National Highway No. 7 (Salem-Karur Section) in the State of Tamil Nadu.

(xxx)     S.O. 2013 (E) published in Gazette of India dated the 24th November, 2006 authorizing the Special District Revenue Officer (LA), Kancheepuram and Thiruvallur District, Tamiil Nadu to acquire land on National Highway Nos. 4 and 45 for widening of Chennai Bypass (Phase-I) in the State of Tamil Nadu.

(xxxi)    S.O. 2037 (E) published in Gazette of India dated the 28th November, 2006 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 7 (Bangalore-Salem-Madurai  Section) in the State of Tamil Nadu.

(xxxii) S.O. 2044 (E) published in Gazette of India dated the 30th November, 2006 making certain amendments in two Notifications mentioned therein.

(xxxiii)           S.O. 2149 (E) published in Gazette of India dated the 26 December, 2006 regarding acquisition of land for building (widening, four-laning and junction improvement/construction for free flow facilities), maintenance, management and operation of National Highway No. 45  in the State of Tamil Nadu.

(xxxiv)           S.O. 90 (E) published in Gazette of India dated the 31st January, 2007 regarding acquisition of land for building (four-laning) of National Highway No. 45 (Chengalpattu-Tindivanam section), including strengthening of Tambaram-Chengalpattu section  in the State of Tamil Nadu.

(xxxv)   S.O. 91 (E) published in Gazette of India dated the 31st January, 2007 regarding acquisition of land for building (four-laning) of National Highway No. 46 (Krishnagiri-Ranipet section) in the State of Tamil Nadu.

(xxxvi)           S.O. 92 (E) published in Gazette of India dated the 31st January, 2007 making certain amendments in the  Notification No. S.O. 1538 (E) dated the 15th September, 2006.

(xxxvii)         S.O. 383 (E) published in Gazette of India dated 16th March, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 7 ( Salem-Karur  section) in the State of Tamil Nadu.

(xxxviii)       S.O. 264 (E) published in Gazette of India dated the 22nd February, 2007 regarding acquisition of land for building (four-laning), maintenance, management and operation of National Highway No. 7 (Madurai-Kanniyakumari section)  in the State of Tamil Nadu.

(xxxix)           S.O. 265 (E) published in Gazette of India dated the 22nd February, 2007 regarding acquisition of land for building (four-laning), maintenance, management and operation of National Highway No. 7, including bypass (Salem-Karur section) in the State of Tamil Nadu.

(xl)               S.O. 266 (E) and S.O.267(E) published in Gazette of India dated the 22nd February, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of different stretches on National Highway No. 7, (Salem-Karur section) in the State of Tamil Nadu.

(xli)        S.O. 271 (E) and S.O. 272 (E) published in Gazette of India dated the 23rd  February, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of different stretches of National Highway No. 7, (Salem-Karur section) in the State of Tamil Nadu.

(xlii)       S.O. 273 (E), S.O. 275 (E) and  S.O. 276 (E)  published in Gazette of India dated the 23rd  February, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of different stretches of National Highway No. 7, (Krishnagiri-Thoppur Ghat section) in the State of Tamil Nadu.

(xliii)    S.O. 274 (E) published in Gazette of India dated the 23rd February, 2007 making certain amendments in the Notification No. S.O. 1356 (E) dated the 24th August, 2006.

(xliv)       S.O. 277 (E) published in Gazette of India dated the 23rd  February, 2007 making certain amendments in the Notification No. S.O. 715 (E) dated the 15th May, 2006.

(xlv)       S.O. 278 (E) published in Gazette of India dated the 23rd  February, 2007 making certain amendments in the Notification No. S.O. 1282 (E) dated the 10th August, 2006.

(xlvi)      S.O. 279 (E) published in Gazette of India dated the 23rd February, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 7, (Salem-Karur section) in the State of Tamil Nadu.

(xlvii)   S.O. 45 (E) published in Gazette of India dated the 17th January, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 45, (Tindivanam-Villupuram-Tiruchirappalli section) in the State of Tamil Nadu.

(xlviii) S.O. 54 (E) and S.O. 55 (E) published in Gazette of India dated the 19th January, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of different stretches of  National Highway No. 7, (Salem-Karur section) in the State of Tamil Nadu.

(xlix)     S.O. 56 (E) published in Gazette of India dated the 19th January, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of  National Highway No. 7, (Madurai-Kanniyakumari  section) in the State of Tamil Nadu.

(l)        S.O. 57 (E) published in Gazette of India dated the 19th January, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 7, (Bangalore-Salem-Madurai section) in the State of Tamil Nadu.

(li)     S.O.59 (E) published in Gazette of India dated the 20th January, 2007 regarding acquisition of land for building (construction) of Chennai Bypass (Phase-II) connecting National Highway Nos. 4 and 5 in the State of Tamil Nadu.

(lii)              S.O. 60 (E) published in Gazette of India dated the 20th January, 2007 regarding acquisition of land for building (construction)  maintenance, management and operation of Chennai Bypass (Phase-II) connecting National Highway Nos. 4 and 5 in the State of Tamil Nadu.

(liii)       S.O. 84 (E) published in Gazette of India dated the 25th January, 2007 regarding acquisition of land for building (four-laning), maintenance, management and operation of National Highway No. 7, (Madurai-Kanniyakumari section) in the State of Tamil Nadu.

(liv)         S.O. 117 (E) to S.O. 120 (E)  published in Gazette of India dated the 6th February, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of different stretches of National Highway No.7, (Madurai-Kanniyakumari section) in the State of Tamil Nadu.

(lv)                S.O. 197 (E) published in Gazette of India dated the 14th February, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 45, (Tindivanam-Villupuram-Tiruchirappalli section) in the State of Tamil Nadu.

(lvi)         S.O. 343 (E) and S.O. 344 (E) published in Gazette of India dated the 12th March, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of different stretches of National Highway No. 7, (Krishnagiri-Thoppur Ghat section) in the State of Tamil Nadu.

(lvii)       S.O. 345 (E) published in Gazette of India dated the 12th March, 2007 making certain amendments in the Notification No. S.O. 1710 (E) dated the 5th October, 2006.

(lviii)     S.O. 346 (E) published in Gazette of India dated the 12th March, 2007 making certain amendments in the Notification No. S.O. 1711 (E) dated the 5th October, 2006.

(lix)        S.O. 347 (E) published in Gazette of India dated the 12th March, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 7, (Madurai-Kanniyakumari section) in the State of Tamil Nadu.

(lx)                S.O. 358 (E) and S.O. 359 (E)  published in Gazette of India dated the 13th March, 2007 regarding acquisition of land for building (widening), maintenance, management and operation of Chennai Bypass (Phase-I) connecting different stretches of National Highway Nos. 4 and 45 in the State of Tamil Nadu.

(lxi)        S.O. 360 (E) published in Gazette of India dated the 13th March, 2007 regarding acquisition of land for widening of National Highway No. 4 (Maduravoyal By-pass to Koyambedu Junction) in the State of Tamil Nadu.

(lxii)       S.O. 382 (E) published in Gazette of India dated the 16th March, 2007 regarding acquisition of land for building (widening/four-laning etc.), maintenance, management and operation of National Highway No. 7, (Bangalore-Salem-Madurai section) in the State of Tamil Nadu.

(lxiii)    S.O. 1774 (E) published in Gazette of India dated the 17th October, 2006 regarding rates of fee to be recovered from the users of four-laned stretch of National Highway No. 5 (Bhubaneshwar to Chattia) in the State of Orissa.

(lxiv)      S.O. 384 (E) published in Gazette of India dated the 16th March, 2007 regarding acquisition of land for building (widening/four-laning, etc.) , maintenance management and operation of National Highway No. 47 (Walayar-Thrissur section) in the State of Kerala.

(lxv)       S.O. 286 (E) published in Gazette of India dated the 26th February, 2007 authorizing the Sub-Divisional Officer, Deori, Maharashtra as the competent authority to acquire land for building (widening) , maintenance, management and operation of existing National Highway including construction of bypasses, in the State of Maharashtra.

(lxvi)      S.O. 426 (E) published in Gazette of India dated the 23rd March, 2007 authorizing the Special Land Acquisition  Officer, Raigsad (1) Alibag, as the competent authority to acquire land for building (widening/four-laning etc.), maintenance, Management and operation of the National Highway No. 17 (Panvel-Indapur section), including construction of bypasses, in the State of Maharashtra.

(lxvii)   S.O. 294 (E) published in Gazette of India dated the 27th February, 2007 authorizing the Deputy Collector and Special Land Acquisition Officer No. 5, as the competent authority to acquire land for building (widening/four-laning etc.), maintenance, Management and operation of the National Highway No.9 (Pune-Solapur section) in the State of Maharashtra.

(lxviii) S.O. 295 (E) published in Gazette of India dated the 27th February, 2007 authorizing the Deputy Collector and Special Land Acquisition Officer No. 17, as the competent authority to acquire land for building (widening/four-laning etc.), maintenance, Management and operation of the National Highway No.9 (Pune-Solapur section) in the State of Maharashtra.

(lxix)     S.O. 328 (E) published in Gazette of India dated the 7th March, 2007 making certain amendments in the Notification No. S.O. 1247 (E) dated the 2nd August, 2006.

(lxx)       S.O. 349 (E) published in Gazette of India dated the 12th March, 2007 regarding acquisition of  land for building, maintenance, management and operation of National Highway  No. NE-II (Eastern Peripheral Expressway) (Gautam Budh Nagar section) in the State of Uttar Pradesh.

(lxxi)     S.O. 350 (E) published in Gazette of India dated the 12th March, 2007 making certain amendments in the Notification No. S.O. 1307(E) dated the 14th August, 2006.

(lxxii)   S.O. 465 (E) published in Gazette of India dated the 29th March, 2007 regarding acquisition of land for construction of minor bridges alongwith geometric improvement of Pune-Nashik Road National Highway No. 50 in the State of Maharashtra.

(2)  Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at item No. (lxiv) of (1) above.

(Placed in Library. See No. LT-6409/07)

 

(3) A copy of the Notification No. S.O. 2153 (E) (Hindi and English versions) published in Gazette of India dated the 26th December, 2006 containing corrigendum to the Notification No. S.O. 602 (E) dated the 26th April, 2006 issued under the National Highways Act, 1956.

(Placed in Library. See No. LT-6410/07)

———–