an>
Title : Papers laid on the Table of the House by members/Ministers.
THE MINISTER OF POWER (SHRI SUSHIL KUMAR SHINDE): I beg to lay on the Table –
(1) A copy each of the following papers (Hindi and English versions):-
(i) Memorandum of Understanding between the Power Finance Corporation Limited and the Ministry of Power for the year 2006-2007.
(Placed in Library, See No. LT 4320/2006)
(ii) Memorandum of Understanding between the National Hydroelectric Power Corporation Limited and the Ministry of Power for the year 2006-2007.
(Placed in Library, See No. LT 4321/2006)
(iii) Memorandum of Understanding between the North Eastern Electric Power Corporation Limited and the Ministry of Power for the year 2006-2007.
(Placed in Library, See No. LT 4322/2006)
(iv) Memorandum of Understanding between the Satluj Jal Vidyut Nigam Limited and the Ministry of Power for the year 2006-2007.
(Placed in Library, See No. LT 4323/2006)
(v) Memorandum of Understanding between the Power Grid Corporation of India Limited and the Ministry of Power for the year 2006-2007.
(Placed in Library, See No. LT 4324/2006)
(vi) Memorandum of Understanding between the Tehri Hydro Development Corporation Limited and the Ministry of Power for the year 2006-2007.
(Placed in Library, See No. LT 4325/2006)
(vii) Memorandum of Understanding between the Rural Electrification Corporation Limited and the Ministry of Power for the year 2006-2007.
(Placed in Library, See No. LT 4326/2006)
(2) A copy each of the following Notifications (Hindi and English versions) under section 179 of the Electricity Act, 2003:-
(i) The Works of Licensees Rules, 2006, published in Notification No. G.S.R. 217(E) in Gazette of India dated the 18th April, 2006.
(ii) Notification No. L-7/68(84)/2006-CERC published in Gazette of India dated the 14th March, 2006 specifying the Grid Code to be known as the Indian Electricity Grid Code shall come into force from 1st April 2006.
(iii) Notification No. F. No. L-7/25(7)/2004-Legal published in Gazette of India dated the 13th April 2006, regarding manner of billing charges by the central power sector utilities.
(Placed in Library, See No. LT 4327/2006)
THE MINISTER OF STATE IN THE MINISTRY OF URBAN DEVELOPMENT (SHRI AJAY MAKEN): On behalf of Shri Jaipal Reddy, 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 619 A of the Companies Act, 1956:-
(ii) Review by the Government of the working of the Delhi Metro Rail Corporation Limited, New Delhi, for the year 2004-2005.
(iii) Annual Report of the Delhi Metro Rail Corporation Limited, New Delhi, for the year 2004-2005, 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 4328/2006)
(3) A copy each of the following Notifications (Hindi and English versions) under section 58 of the Delhi Development Authority Act, 1957:-
(i) The “Recruitment Regulations of stenographers, Sr. Stenographers, LDC-cum-Typist (Hindi/English) Upper Division Clerks, Assistants, Welfare/Personnel Inspector, Manger (Sports), Assistant Manager (Sports), Game Supervisor, and Games Attendant, Delhi Development Authority, 2005 (Revised) published in Notification No. G.S.R. 712(E) in Gazette of India dated the 8th December, 2005.
(ii) The Delhi Development Authority (Disposal of Developed Nazul Land) Amendment Rules, 2006 published in Notification No. G.S.R. 220(E) in Gazette of India dated the 19th April, 2006.
(Placed in Library, See No. LT 4329/2006)
THE MINISTER OF LAW AND JUSTICE (SHRI H.R. BHARDWAJ): I beg to lay on the Table –
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Institute of Constitutional and Parliamentary Studies, New Delhi, for the year 2004-2005, alongwith Audited Accounts.
(ii) A copy of the statement regarding Review (Hindi and English versions) by the Government of the working of the Institute of Constitutional and Parliamentary Studies, 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 4330/2006)
THE MINISTER OF HEAVY INDUSTRIES AND PUBLIC ENTERPRISES (SHRI SONTOSH MOHAN DEV): I beg to lay on the Table –
(1) copy each of the following Reports (Hindi and English versions) under article 151 (1) of the Constitution:-
(1) Report of the Comptroller and Auditor General of India- Union Government (Commercial)- (8 of 2006)- Public Sector Undertakings-Review of Activities of Selected PSUs (Performance Audit) for the year ended the March, 2005.
(Placed in Library, See No. LT 4331/2006)
(2) Report of the Comptroller and Auditor General of India- Union Government (Commercial)- (10 of 2006)- Review of Accounts – Regularity Audit, for the year ended the March, 2005.
(Placed in Library, See No. LT 4332/2006)
(3) Report of the Comptroller and Auditor General of India- Union Government (Commercial)- (11 of 2006)- Comments of Accounts – (Regularity Audit) for the year ended the March, 2005.
(Placed in Library, See No. LT 4333/2006)
(4) Report of the Comptroller and Auditor General of India- Union Government (Commercial)- (12 of 2006)- Transaction Audit Observations– (Regularity Audit) for the year ended the March, 2005.
(Placed in Library, See No. LT 4334/2006)
THE MINISTER OF SCIENCE AND TECHNOLGY AND MINISTER OF OCEAN DEVELOPMENT (SHRI KAPIL SIBAL): I beg to lay on the Table-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Technology Development Board, New Delhi, for the year 2004-2005, alongwith Audited Accounts.
(ii) Statement regarding Review (Hindi and English versions) by the Government of the working of the Technology Development Board, 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 4335/2006)
(3) (i) A copy of the Annual Report (Hindi and English versions) of the Sree Chitra Tirunal Institute for Medical Sciences and Technology, Thiruvananthapuram, for the year 2004-2005, alongwith Audited Accounts.
(ii) Statement regarding Review (Hindi and English versions) by the Government of the working of the Sree Chitra Tirunal Institute for Medical Sciences and Technology, Thiruvananthapuram, for the year 2004-2005.
(4) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.
(Placed in Library, See No. LT 4336/2006)
THE MINISTER OF COMPANY AFFAIRS (SHRI PREM CHAND GUPTA): I beg to lay on the Table-
(1) A copy of the 34th Annual Report (Hindi and English versions) pertaining to the execution of the provisions of the Monopolies and Restrictive Trade Practices Act, 1969 for the period from 1st January, 2004 to 31st December, 2004, under section 62 of the said Act.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT 4337/2006)
(3) A copy each of the following Notifications (Hindi and English versions) under sub-section (3) of section 642 of the Companies Act, 1956:-
(i) The Application of section 159 to Foreign Companies (Amendment) Rules, 2006 published in Notification No. G.S.R. 132(E) in Gazette of India dated the 3rd March, 2006.
(ii) The Companies (Disqualification of Directors under section 274(1)(g) of the Companies Act, 1956) Amendment Rules, 2006 published in Notification No. G.S.R. 133(E) in Gazette of India dated the 3rd March, 2006.
(iii) The Companies (Declaration of Dividend Out of Reserves) Amendment Rules, 2006 published in Notification No. G.S.R. 134(E) in Gazette of India dated the 3rd March, 2006.
(iv) The Investor Education and Protection Fund (Awareness and Protection of Investors) Amendment Rules, 2006 published in Notification No. G.S.R. 135(E) in Gazette of India dated the 3rd March, 2006.
(v) The Producer Companies (General Reserves) (Amendment) Rules, 2006 published in Notification No. G.S.R. 146(E) in Gazette of India dated the 9th March, 2006.
(vi) The Companies (Appointment of Sole Agents) Amendment Rules, 2006 published in Notification No. S.O. 147(E) in Gazette of India dated the 9th March, 2006.
(vii) The Cost Audit Report (Amendment) Rules, 2006 published in Notification No. G.S.R. 148(E) in Gazette of India dated the 9th March, 2006.
(Placed in Library, See No. LT 4338/2006)
THE MINISTER OF STATE OF THE MINISTRY OF URBAN EMPLOYMENT AND POVERTY ALLEVIATION (KUMARI SELJA): I beg to lay on the Table-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Lakshadweep Building Development Board, Kavaratti, for the year 2004-2005, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Lakshadweep Building Development Board, Kavaratti, for the year 2004-2005.
(iii) A copy of the Review (Hindi and English versions) by the Government on the Audited Accounts of the Lakshadweep Building Development Board, Kavaratti, 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 4339/2006)
THE MINISTER OF FINANCE (SHRI P. CHIDAMBARAM): On behalf of Shri S.S. Palanimanickam, I beg to lay on the Table –
(1) A copy each of the following Report (Hindi and English versions) under article 151(1) of the Constitution:-
(i) Report of the Comptroller and Auditor General of India- Union Government (1 of 2006)- Civil and Postal Departments – (Performance Audit) for the year ended the March, 2005.
(Placed in Library, See No. LT 4340/2006)
(ii) Report of the Comptroller and Auditor General of India- Union Government (Civil)- (2 of 2006)- Autonomous Bodies – (Performance Audit) for the year ended the March, 2005.
(Placed in Library, See No. LT 4341/2006)
(iii) Report of the Comptroller and Auditor General of India- Union Government (Defence Services)- (3 of 2006)- Army and Ordnance Factories – (Performance Audit) for the year ended the March, 2005.
(Placed in Library, See No. LT 4342/2006)
(iv) Report of the Comptroller and Auditor General of India- Union Government (Defence Services)- (4 of 2006)- Air Force and Navy – Performance Audit for the year ended the March, 2005.
(Placed in Library, See No. LT 4343/2006)
(v) Report of the Comptroller and Auditor General of India- Union Government – (12 of 2006)- (Performance Audit)- Performance of Internal Control in Selected Central Ministries, for the year ended the March, 2005.
(Placed in Library, See No. LT 4344/2006)
(vi) Report of the Comptroller and Auditor General of India- Union Government (Civil) – (13 of 2006)- (Performance Audit) – Performance Audit of the Pradhan Mantri Gram Sadak Yojana, for the year ended the March, 2005.
(Placed in Library, See No. LT 4345/2006)
(vii) Report of the Comptroller and Auditor General of India- Union Government (Civil) – (14 of 2006)- (Performance Audit) – Performance Audit of the Implementation of the Consumer Protection Act and Rules, for the year ended the March, 2005.
(Placed in Library, See No. LT 4346/2006)
(viii) Report of the Comptroller and Auditor General of India- Union Government (8 of 2006)- (Direct Taxes), for the year ended the March, 2005.
(Placed in Library, See No. LT 4347/2006)
(ix) Report of the Comptroller and Auditor General of India- Union Government (Railways) – (5 of 2006), for the year ended the March, 2005.
(Placed in Library, See No. LT 4348/2006)
(x) Report of the Comptroller and Auditor General of India- Union Government (Railways) – (6 of 2006), for the year ended the March, 2005.
(Placed in Library, See No. LT 4349/2006)
(xi) Report of the Comptroller and Auditor General of India- Union Government (Railways) – (11 of 2006), for the year ended the March, 2005.
(Placed in Library, See No. LT 4350/2006)
(xii) Report of the Comptroller and Auditor General of India- Union Government (7 of 2006) – Indirect Taxes (Customs, Central Excise and Service Tax), for the year ended the March, 2005.
(Placed in Library, See No. LT 4351/2006)
(xiii) Report of the Comptroller and Auditor General of India- Union Government (7 of 2006) – (Direct Taxes)- Performance Audit, for the year ended the March, 2005.
(Placed in Library, See No. LT 4352/2006)
(xiv) Report of the Comptroller and Auditor General of India- Union Government (10 of 2006) – (Direct Taxes), Performance Audit of Assessment Information System (AST) of the Income Tax Department- Ministry of Finance – for the year ended the March, 2005.
(Placed in Library, See No. LT 4353/2006)
(xv) Report of the Comptroller and Auditor General of India- Union Government (6 of 2006) – Indirect Taxes, Customs, Central Excise and Service Tax – (Performance Audit) for the year ended the March, 2005.
(Placed in Library, See No. LT 4354/2006)
(2) A copy of the Appropriation of Accounts (Part I- Review) (Hindi and English versions) – Indian Railways for the year 2004-2005.
(Placed in Library, See No. LT 4355/2006)
(3) A copy of the Appropriation of Accounts (Part II) (Hindi and English versions) – Detailed Appropriation Accounts – Indian Railways for the year 2004-2005.
(Placed in Library, See No. LT 4356/2006)
(4) A copy of the Appropriation of Accounts (Part II) (Hindi and English versions) – Detailed Appropriation Accounts (Annexure-G) – Indian Railways for the year 2004-2005.
(Placed in Library, See No. LT 4357/2006)
(5) A copy each of the following Notifications (Hindi and English versions) under sub-section (4) of section 23A of the Regional Rural Banks Act, 1976:-
(i) S.O. 1790(E) published in Gazette of India dated the 21st December, 2005, regarding amalgamation of Vidur Gramin Bank, Muzaffarnagar Kshetriya Gramin Bank and Hindon Gramin Bank.
(ii) S.O. 1791(E) published in Gazette of India dated the 21st December, 2005, regarding amalgamation of Haryana Kshetriya Gramin Bank, Hissar-Sirsa Kshetriya Gramin Bank and Ambala Kurukshetra Gramin Bank.
(iii) S.O. 3(E) published in Gazette of India dated the 2nd January, 2006, regarding amalgamation of Cuttack Gramya Bank and Balasore Gramya Bank.
(iv) S.O. 4(E) published in Gazette of India dated the 2nd January, 2006, regarding amalgamation of Jamnagar Rajkot Gramin Bank, Surendernagar Bhavnagar Gramin Bank and Junagarh Amreli Gramin Bank.
(v) S.O. 37(E) published in Gazette of India dated the 12th January, 2006, regarding amalgamation of Cachar Gramin Bank, Lakhimi Gaonlia Bank, Pragjyotish Gaonlia Bank and Subansiri Gaonlia Bank.
(vi) S.O. 76(E) published in Gazette of India dated the 24th January, 2006, regarding amalgamation of Shekhawati Gramin Bank and Alwar Bharatpur Anchalik Gramin Bank.
(vii) S.O. 95(E) published in Gazette of India dated the 27th January, 2006, regarding amalgamation of Jaipur Nagaur Anchalik Gramin Bank and Thar Anchlik Gramin Bank.
(viii) S.O. 119(E) published in Gazette of India dated the 1st February, 2006, regarding dissolution of amalgamation of the Haryana Kshetriya Gramin Bank, Hissar-Sirsa Kshetriya Gramin Bank and Ambala Kurukshetra Gramin Bank.
(ix) S.O. 120(E) published in Gazette of India dated the 1st February, 2006, regarding dissolution of amalgamation of the Vidur Gramin Bank, Muzaffarnagar Kshetriya Gramin Bank and Hindon Gramin Bank.
(x) S.O. 121(E) published in Gazette of India dated the 1st February, 2006, regarding dissolution of amalgamation of the Jamnagar Rajkot Gramin Bank, Surendernagar Bhavnagar Gramin Bank and Junagarh Amreli Gramin Bank.
(xi) S.O. 122(E) published in Gazette of India dated the 1st February, 2006, regarding the dissolution of amalgamation of Cachar Gramin Bank, Lakhimi Gaonlia Bank, Pragjyotish Gaonlia Bank and Subansiri Gaonlia Bank.
(xii) S.O. 123(E) published in Gazette of India dated the 1st February, 2006, regarding the dissolution of amalgamation of Cuttak Gramya Bank and Balasore Gramya Bank.
(xiii) S.O. 130(E) published in Gazette of India dated the 3rd February, 2006 regarding amalgamation of the Marudhar Kshetriya Gramin Bank, Aravali Kshetriya Gramin Bank, Bundi-Chittorgarh Kshetriya Gramin Bank, Bhilwara Ajmer Kshetria Gramin Bank and Dungarpur Banswara Kshetriya Gramin Bank.
(xiv) S.O. 197(E) published in Gazette of India dated the 10th February, 2006 regarding amalgamation of the Bhojpur Rohtas Gramin Bank, Magadh Gramin Bank, Nalanda Gramin Bank and Patliputra Gramin Bank.
(xv) S.O. 239(E) published in Gazette of India dated the 23rd February, 2006 regarding amalgamation of the Raebareili Kshetriya Gramin Bank, Sultanpur Kshetriya Gramin Bank, Kanpur Kshetriya Gramin Bank, Allahabad Kshetriya Gramin Bank, Pratapgarh Kshetriya Gramin Bank, Fatehpur Kshetriya Gramin Bank, Fatephur Kshetriya Gramin Bank, and Faizabad Kshetriya Gramin Bank.
(xvi) S.O. 263(E) published in Gazette of India dated the 1st March, 2006 regarding amalgamation of the Chhattarasal Gramin Bank, Tulsi Gramin Bank and Vindhyavasini Gramin Bank.
(xvii) S.O. 264(E) published in Gazette of India dated the 1st March, 2006 regarding amalgamation of Bhagirath Gramin Bank, Shravasti Gramin Bank and Sarayu Gramin Bank.
(xviii) S.O. 265(E) published in Gazette of India dated the 1st March, 2006 regarding amalgamation of Champaran Kshetriya Gramin Bank, Vaishali Kshetriya Gramin Bank, Madhubani Kshetriya Gramin Bank, Mithila Kshetriya Gramin Bank, Gopalganj Kshetriya Gramin Bank, Saran Kshetriya Gramin Bank, and Siwan Kshetriya Gramin Bank.
(xix) S.O. 266(E) published in Gazette of India dated the 1st March, 2006 regarding amalgamation of Chaitanya Grameena Bank and Godavari Grameena Bank.
(xx) S.O. 381(E) published in Gazette of India dated the 24th March, 2006 regarding dissolution of amalgamation of Raebareilly Kshetriya Gramin Bank, Sultanpur Kshetriya Gramin Bank, Kanpur Kshetriya Gramin Bank, Allahabad Kshetriya Gramin Bank, Pratapgarh Kshetriya Gramin Bank, Fatehpur Kshetriya Gramin Bank and Faizabad Kshetriya Gramin Bank.
(xxi) S.O. 382(E) published in Gazette of India dated the 24th March, 2006 regarding dissolution of amalgamation of Shekhawati Gramin Bank and Alwar Bharatpur Anchalik Gramin. Bank.
(xxii) S.O. 383(E) published in Gazette of India dated the 24th March, 2006 regarding dissolution of amalgamation of Jaipur Nagaur Anchalik Gramin Bank and Thar Anchalik Gramin Bank.
(xxiii) S.O. 384(E) published in Gazette of India dated the 24th March, 2006 regarding dissolution of amalgamation of Marudhar Kshetriya Gramin Bank, Aravali Kshetriya Gramin Bank, Bundi-Chittorgarh Kshetriya Gramin Bank, Bhilwara Ajmer Kshetriya Gramin Bank and Dungarpur-Banswara Kshetriya Gramin Bank.
(xxiv) S.O. 385(E) published in Gazette of India dated the 24th March, 2006 regarding amalgamation of Sri-Saraswathi Gramin Bank, Sri Sathavahana Gramin Bank, Sri Rama Gramin Bank and Golconda Grameena Bank.
(xxv) S.O. 386(E) published in Gazette of India dated the 24th March, 2006 regarding dissolution of amalgamation of Bhojpur-Rohtas Gramin Bank, Magadh Gramin Bank, Nalanda Gramin Bank and Patliputra Gramin Bank.
(xxvi) S.O. 387(E) published in Gazette of India dated the 24th March, 2006 regarding dissolution of amalgamation of Chhatrasal Gramin Bank, Tulsi Gramin Bank, and Vindhyavasini Gramin Bank.
(xxvii) S.O. 388(E) published in Gazette of India dated the 24th March, 2006 regarding dissolution of amalgamation of Bhagirath Gramin Bank, Shravasthi Gramin Bank and Sarayu Gramin Bank.
(xxviii) S.O. 389(E) published in Gazette of India dated the 24th March, 2006 regarding dissolution of amalgamation of Champaran Kshetriya Gramin Bank, Vaishali Kshetriya Gramin Bank, Madhubani Kshetriya Gramin Bank, Mithila Kshetriya Gramin Bank, Gopalganj Kshetriya Gramin Bank, Saran Kshetriya Gramin Bank and Siwan Kshetriya Gramin Bank.
(xxix) S.O. 390(E) published in Gazette of India dated the 24th March, 2006 regarding dissolution of amalgamation of Chaitanaya Grameena Bank and Godavari Grameena Bank.
(xxx) S.O. 468(E) published in Gazette of India dated the 31st March, 2006 regarding amalgamation of Kakatiya Grameena Bank, Manjira Gramin Bank, Nagarjuna Gramin Bank, Sangameshwara, and Sri Visakha Gramin Bank.
(xxxi) S.O. 469(E) published in Gazette of India dated the 31st March, 2006 regarding amalgamation of Bareilly Kshetriya Gramin Bank and Shahjahanpur Kshetriya Gramin Bank.
(xxxii) S.O. 478(E) published in Gazette of India dated the 3rd April, 2006 regarding amalgamation of Dewas-Shajapur Kshetriya Gramin Bank, Rajgarh-Sehore Kshetriya Gramin Bank, Nimar Kshetriya Gramin Bank, and Inodre-Ujjain Kshetriya Gramin Bank.
(Placed in Library, See No. LT 4358/2006)
(6) A copy of the Statement (Hindi and English versions) of Market Borrowings by Central Government during 2005-2006.
(Placed in Library, See No. LT 4359/2006)
THE MINISTER OF FINANCE (SHRI P. CHIDAMBARAM): On behalf of Shri Pawan Kumar Bansal, I beg to lay on the Table a copy of the Senior Citizens Savings Scheme (Amendment) Rules, 2006, published in Notification No. G.S.R. 176(E) in Gazette of India dated the 23rd March, 2006, under section (3) of section 15 of the Government Savings Banks Act, 1873.
(Placed in Library, See No. LT 4360/2006)