>
Title : The Minister of State in The Ministry of Agriculture and Minister of State in The Ministry of Consumer Affairs, Food and Public Distribution laid a statement regarding status of implementation of the recommendations contained in the 2nd and 4th Reports of Standing Committee on Food Consumer Affairs and Public Distribution on Demands for Grants (2009-10 and 2010-11, respectively), pertaining to the Department of Food and Public Distribution, Ministry of Consumer Affairs, Food and Public Distribution.
THE MINISTER OF STATE IN THE MINISTRY OF AGRICULTURE AND MINISTER OF STATE IN THE MINISTRY OF CONSUMER AFFAIRS, FOOD AND PUBLIC DISTRIBUTION (PROF. K.V. THOMAS): Sir, I, on behalf of Shri Sharad Pawar, beg to lay a statement on the status of implementation of the recommendations contained in Second and Fourth Reports of Standing Committee on Food, Consumer Affairs and Public Distribution, Department of Food and Public Distribution in pursuance of Rule 389 of the Rules of Procedure and Conduct of Business in the Lok Sabha (Eleventh Edition, issued by the hon. Speaker, Lok Sabha vide Lok Sabha Bulletin-part II, dated 1st September, 2004).
The statement indicating the action taken/status of all the recommendations contained in respect of the above Reports of the Standing Committee on Food, Consumer Affairs and Public Distribution, Department of Food and Public Distribution is annexed separately. It may please be noted that the Second Report contained 28 recommendations out of which 24 recommendations have been accepted. The Fourth Report contained 29 recommendations out of which 26 recommendations have been accepted. These recommendations of the Committee have been examined carefully by the Ministry of Consumer Affairs, Food and Public Distribution. The details of recommendations which have been accepted/partially accepted/not accepted are laid on the Table.
… (Interruptions)