>
Title : The Minister of State in the Ministry of Labour and Employment laid a statement regarding status of implementation of the recommendations contained in the 3rd Report of the Standing Committee on Labour on Demands for Grants (2009-10), pertaining to the Ministry of Labour and Employment.
THE MINISTER OF STATE IN THE MINISTRY OF LABOUR AND EMPLOYMENT (SHRI HARISH RAWAT): Madam, on behalf of my colleague, Shri Mallikarjun Kharge, I beg to lay the Statement on the status of implementation of recommendations contained in the Third Report of the Standing Committee on Labour on Demands for Grants (2009-10), as per the Direction issued by the hon. Speaker, Lok Sabha in pursuance of Rule 389 of the Rules of Procedure and Conduct of Business in Lok Sabha, on 1st September, 2004.`
The Third Report of the Committee concern the Ministry of Labour and Employment, which was laid on the Table of the House on 17.12.2009. I would like to mention that the Ministry had submitted to the Committee, the Action Taken Report on this Report on 25.02.2010, which has been taken note of by the Committee.
The status of implementation of the recommendations of the Committee contained in the Third Report, is indicated in the Annexure to my Statement circulated among the hon. Members. I would not like to take the valuable time of the House to read out all the contents of this Annexure.
I would request that this might be considered as read.