Title: Papers laid on the Table by the members/Ministers.
12.01 hrs. THE MINISTER OF SHIPPING, ROAD TRANSPORT & HIGHWAYS (SHRI T.R. BAALU): I beg to lay on the Table-
(1) A copy each of the following Notifications (Hindi and English versions) under sub-section (4) of section 124 of the Major Port Trusts Act, 1963:-
(i) G.S.R. 283 (E) published in Gazette of India dated the 9th May, 2005 approving the Jawaharlal Nehru Port Trust Employees’ (Conduct) (Second Amendment) Regulations, 2005.
(ii) G.S.R. 347 (E) published in Gazette of India dated the 31st May, 2005 approving the Mumbai Port Trust Employees (Classification, Control and Appeal) Amendment Regulations, 2005.
(iii) G.S.R. 404 (E) published in Gazette of India dated the 16th June, 2005 approving the Cochin Port Employees (Classification, Control and Appeal) Amendment Regulations, 2005.
(iv) G.S.R. 405 (E) published in Gazette of India dated the 16th June, 2005 approving the New Mangalore Port Employees (Festival Advance) Regulations, 2005.
(v) G.S.R. 406 (E) published in Gazette of India dated the 16th June, 2005 approving the New Mangalore Port Trust Employees (Recruitment, Seniority and Promotion) Regulations, 2005.
(Placed in Library. See No. LT 2408/2005)
(2) A copy of the Notification No. G.S.R. 418 (E) (Hindi and English versions) published in Gazette of India dated the 23rd June, 2005 containing Corrigendum to the Notification No. G.S.R. 223 (E) dated the 26th March, 2004, issued under Major Port Trusts Act, 1963.
(Placed in Library. See No. LT 2409/2005)
THE MINISTER OF STATE IN THE MINISTRY OF HEALTH & FAMILY WELFARE (SHRIMATI PANABAKA LAKSHMI): I beg to lay on the Table-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the National Institute of Naturopathy, Pune, for the year 2003-2004, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the National Institute of Naturopathy, Pune, for the year 2003-2004.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library. See No. LT 2410/2005)
(3) A copy of the Prevention of Food Adulteration (Fourth Amendment) Rules, 2005 (Hindi and English versions) published in Notification No. G.S.R. 356 (E) in Gazette of India dated the 7th June, 2005 under sub-section (2) of section 23 of the Prevention of Food Adulteration Act, 1954.
(Placed in Library. See No. LT 2411/2005)
(4) A copy of the Drugs and Cosmetics (5th Amendment) Rules, 2005 (Hindi and English versions) published in Notification No. G.S.R. 285 (E) in Gazette of India dated the 12th May, 2005 under section 38 of the Drugs and Cosmetics Act, 1940.
(5) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (4) above.
(Placed in Library. See No. LT 2412/2005)
THE MINISTER OF STATE IN THE MINISTRY OF COMMUNICATIONS & INFORMATION TECHNOLOGY (DR. SHAKEEL AHMAD): I beg to lay on the Table-
(1) A copy of the Memorandum of Understanding (Hindi and English versions) between the Telecommunications Consultants India Limited and the Department of Telecommunications for the year 2005-2006.
(Placed in Library. See No. LT 2413/2005)
(2) 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 Telecommunications Consultants India Limited, New Delhi, for the year 2003-2004.
(ii) Annual Report of the Telecommunications Consultants India Limited, New Delhi, for the year 2003-2004, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(3) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (2) above.
(Placed in Library. See No. LT 2414/2005)
(4) A copy of the Indian Wireless Telegraphs (Amateur Service) Amendment Rules, 2005 (Hindi and English versions) published in Notification No. G.S.R. 385 (E) in Gazette of India dated the 9th June, 2005 under sub-section (5) of section 7 of the Indian Telegraph Act, 1885.
(Placed in Library. See No. LT 2415/2005)
(5) A copy each of the following Notifications (Hindi and English versions) under section 37 of the Telecom Regulatory Authority of India Act, 1997:-
(i) The Telecom Regulatory Authority of India (Officers and Staff Appointment) (4th Amendment) Regulation, 2005 published in Notification No. 5-4/2000-A&P (Vol.II) in Gazette of India dated the 11th May, 2005.
(ii) The TRAI Meetings for Transaction of Business (Fist Amendment) Regulation, 2005 published in Notification No. F.No. 14-7/2005-FA in Gazette of India dated the 18th May, 2005.
(Placed in Library. See No. LT 2416/2005)
(6) A copy each of the following Notifications (Hindi and English versions) under sub-section (4) of section 74 of the Indian Post Office Act, 1898:-
(i) The Indian Post Office (Amendment) Rules, 2004 published in Notification No. G.S.R. 514 (E) in Gazette of India dated the 10th August, 2004.
(ii) The Indian Post Office (Second Amendment) Rules, 2004 published in Notification No. G.S.R. 670 (E) in Gazette of India dated the 14th October, 2004.
(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 2417/2005)
THE MINISTER OF STATE IN THE MINISTRY OF SHIPPING, ROAD TRANSPORT & HIGHWAYS (SHRI K.H. MUNIYAPPA): 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. 679 (E) published in Gazette of India dated the 19th May, 2005 authorizing Chief Engineer, P.W. Region, Nagpur or his authorized legal representative to collect the fees on behalf of Central Government for the use of Permanent bridge across Khuni river on Nagpur to Hyderabad Section of National Highway No. 7 including approach roads on both the sides in the State of Maharashtra.
(ii) S.O. 763 (E) published in Gazette of India dated the 3rd June, 2005 regarding acquisition of land for construction of Anjar bypass on National Highway No. 8A (Extension) (Meghpar Junction) in the State of Gujarat.
(iii) S.O. 1012 (E) published in Gazette of India dated the 14th July, 2005 making certain amendments in the Notification No. S.O. 1009 (E) dated the 10th November, 2000.
(iv) S.O. 682 (E) published in Gazette of India dated the 19th May, 2005 making certain amendments in the Notification No. S.R.O. 1181 dated the 4th April, 1957.
(v) S.O. 683 (E) published in Gazette of India dated the 19th May, 2005 omitting National Highway No. 86A and the entries relating thereto specified against serial number 68FFF in the Schedule to the National Highways Act, 1956 from the said Schedule.
(Placed in Library. See No. LT 2418/2005)
(2) A copy each of the following Notifications (Hindi and English versions) under sub-section (3) of section 50 of the Control of National Highways (Land and Traffic) Act, 2002:-
(i) The National Highways Tribunal (Salaries, Allowances and other terms and conditions of service of Presiding Officer) Rules, 2005 published in Notification No. G.S.R. 428 (E) in Gazette of India dated the 29th June, 2005.
(ii) The National Highways Tribunal (Salaries, Allowances and other terms and conditions of service of the officers and employees) Rules, 2005 published in Notification No. G.S.R. 429 (E) in Gazette of India dated the 29th June, 2005.
(Placed in Library. See No. LT 2419/2005)
————