>
Title: Paper laid on the Table of the House by Ministers/Members.
THE MINISTER OF TOURISM AND MINISTER OF CULTURE (SHRIMATI AMBIKA SONI): Sir, I beg to lay on the Table –
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Victoria Memorial Hall, Kolkata, for the year 2006-2007, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Victoria Memorial Hall, Kolkata, for the year 2006-2007.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT 10587/09)
(3) (i) A copy of the Annual Report (Hindi and English versions) of the North Zone Cultural Centre, Patiala, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the North Zone Cultural Centre, Patiala, for the year 2007-2008.
(Placed in Library, See No. LT 10588/09)
(4) (i) A copy of the Annual Report (Hindi and English versions) of the Institute of Hotel Management, Srinagar, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Institute of Hotel Management, Srinagar, for the year 2007-2008.
(Placed in Library, See No. LT 10589/09)
(5) (i) A copy of the Annual Report (Hindi and English versions) of the Kalakshetra Foundation, Chennai, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Kalakshetra Foundation, Chennai, for the year 2007-2008.
(6) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (5) above.
(Placed in Library, See No. LT 10590/09)
(7) (i) A copy of the Annual Report (Hindi and English versions) of the Sahitya Akademi, New Delhi, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Sahitya Akademi, New Delhi, for the year 2007-2008.
(8) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (7) above.
(Placed in Library, See No. LT 10591/09)
(9) (i) A copy of the Annual Report (Hindi and English versions) of the National Council of Science Museums, Kolkata, for the year 2006-2007.
(ii) A copy of the Annual Accounts (Hindi and English versions) of the National Council of Science Museums, Kolkata, for the year 2006-2007, together with Audit Report thereon.
(iii) A copy of the Review (Hindi and English versions) by the Government of the working of the National Council of Science Museums, Kolkata, for the year 2006-2007.
(10) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (9) above.
(Placed in Library, See No. LT 10592/09)
(11) (i) A copy of the Annual Report (Hindi and English versions) of the North Central Zone Cultural Centre, Allahabad, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the North Central Zone Cultural Centre, Allahabad, for the year 2007-2008.
(Placed in Library, See No. LT 10593/09)
THE MINISTER OF STATE OF THE MINISTRY OF CIVIL AVIATION (SHRI PRAFUL PATEL): Sir, I beg to lay on the Table —
(1) A copy each of the following Notifications (Hindi and English versions) under Section 14A of the Aircraft Act, 1934:-
(i) The Aircraft (6th Amendment) Rules, 2008 published in Notification No. G.S.R. 870(E) in Gazette of India dated the 22nd December, 2008, together with an explanatory note.
(ii) The Aircraft (1st Amendment) Rules, 2009 published in Notification No. G.S.R. 21(E) in Gazette of India dated the 12th January, 2009, together with an explanatory note.
(iii) The Aircraft (Second Amendment) Rules, 2007 published in Notification No. G.S.R. 19(E) in Gazette of India dated the 8th January, 2008, together with an explanatory note.
(iv) The Aircraft (5th Amendment) Rules, 2008 published in Notification No. G.S.R. 812(E) in Gazette of India dated the 21st November, 2008, together with an explanatory note.
(v) The Aircraft (4th Amendment) Rules, 2008 published in Notification No. G.S.R. 813(E) in Gazette of India dated the 21st November, 2008, together with an explanatory note.
(Placed in Library, See No. LT 10594/09)
THE MINISTER OF STATE IN THE MINISTRY OF CHEMICALS AND FERTILIZERS AND MINISTER OF STATE IN THE MINISTRY OF MINES (SHRI B.K. HANDIQUE): Sir, I beg to lay on the Table:-
(1) A copy each of the following papers (Hindi and English versions) under sub-section (1) of section 619A of the Companies Act, 1956:-
(a) (i) Review by the Government of the working of the National Fertilizers Limited, New Delhi, for the year 2007-2008.
(ii) Annual Report of the National Fertilizers Limited, New Delhi, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 10595/09)
(b) (i) Review by the Government of the working of the FCI Aravali Gypsum and Minerals India Limited, Jodhpur, for the year 2007-2008.
(ii) Annual Report of the FCI Aravali Gypsum and Minerals India Limited, Jodhpur, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 10596/09)
(c) (i) Review by the Government of the working of the Brahmaputra Valley Fertilizer Corporation Limited, Dibrugarh, for the year 2007-2008.
(ii) Annual Report of the Brahmaputra Valley Fertilizer Corporation Limited, Dibrugarh, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 10597/09)
(d) (i) Review by the Government of the working of the Rashtriya Chemicals and Fertilizers Limited, Mumbai, for the year 2007-2008.
(ii) Annual Report of the Rashtriya Chemicals and Fertilizers Limited, Mumbai, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 10598/09)
(e) (i) Review by the Government of the working of the Fertilizers and Chemicals Travancore Limited, Cochin, for the year 2007-2008.
(ii) Annual Report of the Fertilizers and Chemicals Travancore Limited, Cochin, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 10599/09)
(f) (i) Review by the Government of the working of the Indian Drugs and Pharmaceuticals Limited, Gurgaon, for the year 2004-2005.
(ii) Annual Report of the Indian Drugs and Pharmaceuticals Limited, Gurgaon, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 10600/09)
(g) (i) Review by the Government of the working of the Hindustan Fertilizer Corporation Limited, New Delhi, for the year 2007-2008.
(ii) Annual Report of the Hindustan Fertilizer Corporation Limited, New Delhi, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(2) Seven statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT 10601/09)
(3) (i) A copy of the Annual Report (Hindi and English versions) of the Krishak Bharati Cooperative Limited, New Delhi, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Krishak Bharati Cooperative Limited, New Delhi, for the year 2007-2008.
(4) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.
(Placed in Library, See No. LT 10602/09)
(5) A copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the Bengal Chemicals and Pharmaceuticals Limited, for the year 2006-2007 within the stipulated period of nine months after the close of the accounting year.
(Placed in Library, See No. LT 10603/09)
(6) A copy of the Notification No. S.O. 2544(E) (Hindi and English versions) published in Gazette of India dated the 29th October, 2008 indicating the supplies of urea to be made by domestic manufacturers of urea to States and Union Territories during Rabi Season 2008-2009 under sub-section (6) of Section 3 of the Essential Commodities Act, 1955.
(Placed in Library, See No. LT 10604/09)
(7) A copy of the Annual Accounts (Hindi and English versions) of the National Institute of Pharmaceutical Education and Research, S.A.S. Nagar, for the year 2007-2008, together with Audit Report thereon.
(8) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (7) above.
(Placed in Library, See No. LT 10605/09)
… (Interruptions)
MR. SPEAKER: Some business is going on. You are a senior Member. You should know that you cannot speak like this.
THE MINISTER OF SOCIAL JUSTICE AND EMPOWERMENT (SHRIMATI MEIRA KUMAR): Sir, on behalf of Shrimati Subbulakshmi Jagadeesan, I beg to lay on the Table —
(1) A copy each of the following papers (Hindi and English versions) under sub-section (1) of section 619A of the Companies Act, 1956:-
(i) Review by the Government of the working of the Artificial Limbs Manufacturing Corporation of India, Kanpur, for the year 2007-2008.
(ii) Annual Report of the Artificial Limbs Manufacturing Corporation of India, Kanpur, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT 10606/09)
(3) (i) A copy of the Annual Report (Hindi and English versions) of the National Commission for Backward Classes, New Delhi, for the year 2006-2007, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the National Commission for Backward Classes, New Delhi, for the year 2006-2007.
(4) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.
(Placed in Library, See No. LT 10607/09)
THE MINISTER OF HEAVY INDUSTRIES AND PUBLIC ENTERPRISES (SHRI SONTOSH MOHAN DEV): Sir, on behalf of Shri Raghunath Jha, I beg to lay on the Table —
(1) A copy each of the following papers (Hindi and English versions) under sub-section (1) of section 619A of the Companies Act, 1956:-
(a) (i) Statement regarding Review by the Government of the working of the Tungabhadra Steel Products Limited, Karnataka, for the year 2007-2008.
(ii) Annual Report of the Tungabhadra Steel Products Limited, Karnataka, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 10608/09)
(b) (i) Statement regarding Review by the Government of the working of the Triveni Structurals Limited, Allahabad, for the year 2007-2008.
(ii) Annual Report of the Triveni Structurals Limited, Allahabad, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 10609/09)
(c) (i) Statement regarding Review by the Government of the working of the Bharat Heavy Plate and Vessels Limited, Visakhapatnam, for the year 2007-2008.
(ii) Annual Report of the Bharat Heavy Plate and Vessels Limited, Visakhapatnam, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 10610/09)
THE MINISTER OF STATE IN THE MINISTRY OF PETROLEUM AND NATURAL GAS (SHRI DINSHA PATEL): Sir, I beg to lay on the Table —
(1) A copy each of the following Notifications (Hindi and English versions) under Section 62 of the Petroleum and Natural Gas Regulatory Board Act, 2006:-
(i) The Petroleum and Natural Gas Regulatory Board (Determination of Natural Gas Pipeline Tariff) Regulations, 2008 published in Notification No. G.S.R. 807(E) in Gazette of India dated the 20th November, 2008.
(ii) The Petroleum and Natural Gas Regulatory Board (Authorizing Entities to Lay, Build, Operate or Expand City or Local Natural Gas Distribution Networks) Amendment Regulations, 2008 published in Notification No. G.S.R. 800(E) in Gazette of India dated the 19th November, 2008.
(iii) The Petroleum and Natural Gas Regulatory Board (Determination of Network Tariff for City or Local Natural Gas Distribution Networks and Compression Charge for CNG) Amendment Regulations, 2008 published in Notification No. G.S.R. 801(E) in Gazette of India dated the 19th November, 2008.
(iv) The Petroleum and Natural Gas Regulatory Board (Authorizing Entities to Lay, Build, Operate or Natural Gas Pipelines) Amendment Regulations, 2008 published in Notification No. G.S.R. 802(E) in Gazette of India dated the 19th November, 2008.
(Placed in Library, See No. LT 10611/09)
(2) A copy each of the following Notifications (Hindi and English versions) under sub-section (6) of Section 3 of the Essential Commodities Act, 1955:-
(i) The Motor Spirit and High Speed Diesel (Regulation of Supply, Distribution and Prevention of Malpractices) Amendment Order, 2008 published in Notification No. G.S.R. 1(E) in Gazette of India dated the 1st January, 2009.
(ii) The Kerosene (Restriction on Use and Fixation of Ceiling Price) Amendment Order, 2008 published in Notification No. G.S.R. 2(E) in Gazette of India dated the 1st January, 2009.
(Placed in Library, See No. LT 10612/09)
(3) A copy of the Contract (Hindi and English versions) for exploration and production of coal bed methane between the Government of India and Reliance Industries Limited with respect to contract area identified as block.
(Placed in Library, See No. LT 10613/09)