Judgements

Papers Laid On The Table Of The House By Ministers/Members. on 10 December, 2009

Lok Sabha Debates
Papers Laid On The Table Of The House By Ministers/Members. on 10 December, 2009

>

Title : Papers laid on the Table of the House by Ministers/members.

MADAM SPEAKER: Now Papers to be laid.

THE MINISTER OF LAW AND JUSTICE (SHRI M. VEERAPPA MOILY): I beg to lay on the Table:-

 (1)   A copy each of the following Reports of the Law Commission (Hindi and English versions):-

 (i)      Report No. 226 –Inclusion of Acid Attacks as Specific Offences in the Indian Penal Code and a law for Compensation for Victims of Crime – July, 2009.

(Placed in Library, See No. LT 1149/15/09)

 (ii)     Report No. 227 – Preventing Bigamy via Conversion to Islam-A Proposal for giving Statutory Effect to Supreme Court Rulings- August, 2009.

(Placed in Library, See No. LT 1150/15/09)

(iii)    Report No. 228 – Need for Legislation to Regulate Assisted Reproductive Technology Clinics as well as Rights and Obligations of Parties to a Surrogacy- August, 2009.

(Placed in Library, See No. LT 1151/15/09)

(iv)     Report No. 229 – Need for division of the Supreme Court into a Constitution Bench at Delhi and Cassation Benches in four regions at Delhi, Chennai/Hyderabad, Kolkata and Mumbai- August, 2009.

(Placed in Library, See No. LT 1152/15/09)

(v)     Report No. 230 – Reforms in the Judiciary-Some Suggestions- August, 2009.

(Placed in Library, See No. LT 1153/15/09)

 

(vi)    Report No. 231 – Amendments in Indian Stamp Act, 1899 and Court-Fees Act, 1870 permitting different modes of payment- August, 2009.

(Placed in Library, See No. LT 1154/15/09)

 (vii)   Report No. 232 – Retirement age of Chairpersons and Members of Tribunals-Need for Uniformity- August, 2009.

(Placed in Library, See No. LT 1155/15/09)

(viii)  Report No. 233 – Amendment of Code of Criminal Procedure enabling restoration of complaints- August, 2009.

(Placed in Library, See No. LT 1156/15/09)

 (ix)    Report No. 234 – Legal Reforms to Combat Road Accidents- August, 2009.

(Placed in Library, See No. LT 1157/15/09)

THE MINISTER OF TEXTILES (SHRI DAYANIDHI MARAN): I beg to lay on the Table:-

 (1)   (i)      A copy of the Annual Report (Hindi and English versions) of the All India Handloom Fabrics Marketing Co-operative Society Limited, Noida, for the year 2008-2009, alongwith Audited Accounts.

         (ii)     A copy of the Review (Hindi and English versions) by the Government of the working of the All India Handloom Fabrics Marketing Co-operative Society Limited, Noida, for the year 2008-2009.

(Placed in Library, See No. LT 1158/15/09)

THE MINISTER OF STATE OF THE MINISTRY OF CIVIL AVIATION (SHRI PRAFUL PATEL): I beg to lay on the Table a copy of the Aircraft (Carriage of Dangerous Goods) Amendment Rules, 2009 (Hindi and English versions) published in Notification No. G.S.R. 823(E) in Gazette of India dated the 13th November, 2009 under Section 14A of the Aircraft Act, 1934.

(Placed in Library, See No. LT 1159/15/09)

 

THE MINISTER OF STATE OF THE MINISTRY OF CORPORATE AFFAIRS AND MINISTER OF STATE OF THE MINISTRY OF MINORITY AFFAIRS (SHRI SALMAN KHURSHEED): I beg to lay on the Table:-

 (1)     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 Companies (Electronic Filing and Authentication of Documents) Amendment Rules, 2009, published in Notification No. G.S.R. 642(E) in Gazette of India dated the 7th September, 2009.

(ii)           The Companies (Central Government’s) General Rules and Forms (Fourth Amendment) Rules, 2009, published in Notification No. G.S.R. 643(E) in Gazette of India dated the 7th September, 2009.

(iii)          The Companies (Central Government’s) General Rules and Forms (Fifth Amendment) Rules, 2009, published in Notification No. G.S.R. 649(E) in Gazette of India dated the 8th September, 2009.

(Placed in Library, See No. LT 1160/15/09)

(2)      A copy of the “Scheme for Filing of Statutory Documents and other Transactions by Companies in Electronic Mode (Amendment) Scheme, 2009, published in Notification No. G.S.R. 2276(E) in Gazette of India dated the 7th September, 2009 under sub-section (2) of Section 610B of the Companies Act, 1956.

(Placed in Library, See No. LT 1161/15/09)

(3)      A copy each of the following Notifications (Hindi and English versions) under Section 40 of the Cost and Works Accountants Act, 1959:-

(i)             Annual Report and Audited Accounts of the Institute of Cost and Works Accountants of India for the year ended 31st March, 2006, published in Notification No. G/18-CWA/9/2006 in Gazette of India dated the 13th September, 2006.

(ii)           Annual Report and Audited Accounts (Hindi and English versions) of the Institute of Cost and Works Accountants of India for the year ended 31st March, 2007, published in Notification No. G/18-CWA/9/2007 in Gazette of India dated the 25th September, 2007.

(iii)          Annual Report and Audited Accounts (Hindi and English versions) of the Institute of Cost and Works Accountants of India for the year ended 31st March, 2008, published in Notification No. G/18-CWA/9/2008 in Gazette of India dated the 25th September, 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 1162/15/09)

(5)      A copy each of the following Notifications (Hindi and English versions) under Section 40 of the Company Secretaries Act, 1980:-

(i)             Annual Report and Audited Accounts (Hindi and English versions) of the Institute of Company Secretaries of India for the year ended 31st March, 2006, published in Notification No. F. No. 104/34/Accts.-Report of the Council- in Gazette of India dated the 20th September, 2006.

(ii)           Annual Report and Audited Accounts (Hindi and English versions) of the Institute of Company Secretaries of India for the year ended 31st March, 2007, published in Notification No. F. No. 104/27/Accts.-Report of the Council- in Gazette of India dated the 18th September, 2007.

(iii)          Annual Report and Audited Accounts (Hindi and English versions) of the Institute of Company Secretaries of India for the year ended 31st March, 2008, published in Notification No. F. No. 104/28/Accts.-Report of the Council- in Gazette of India dated the 18th September, 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 1163/15/09)

(7)      A copy each of the following Notifications (Hindi and English versions) under Section 30B of the Chartered Accountants Act, 1949:-

(i)             Annual Report and Audited Accounts (Hindi and English versions) of the Institute of Chartered Accountants of India for the year ended 31st March, 2006, published in Notification No. 1-CA(5)/57/2006 in Gazette of India dated the 29th September, 2006.

(ii)           Annual Report and Audited Accounts (Hindi and English versions) of the Institute of Chartered Accountants of India for the year ended 31st March, 2007, published in Notification No. 1-CA(5)/58/2007 in Gazette of India dated the 28th September, 2007.

(iii)          Annual Report and Audited Accounts (Hindi and English versions) of the Institute of Chartered Accountants of India for the year ended 31st March, 2008, published in Notification No. 1-CA(5)/59/2008 in Gazette of India dated the 25th September, 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 1164/15/09)

(9)      A copy of the Notification No. G.S.R. 522(E) (Hindi and English versions) published in Gazette of India dated the 14th July, 2009 declaring the companies, mentioned therein, as Nidhis under sub-section (3) of Section 620A of the Companies Act, 1956.

(Placed in Library, See No. LT 1165/15/09)

(10)   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 National Minorities Development and Finance and Corporation, New Delhi, for the year 2008-2009.

 (ii)     Annual Report of the National Minorities Development and Finance and Corporation, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1166/15/09)

THE MINISTER OF STATE IN THE MINISTRY OF CHEMICALS AND FERTILIZERS (SHRI SRIKANT JENA): 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 Krishak Bharati Cooperative Limited, New Delhi, for the year 2008-2009.

(ii)  Annual Report of the Krishak Bharati Cooperative Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1167/15/09)

(b)      (i) Review by the Government of the working of the Fertilizers and Chemicals Travancore Limited, Cochin, for the year 2008-2009.

(ii) Annual Report of the Fertilizers and Chemicals Travancore Limited, Cochin, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1168/15/09)

(c)      (i) Review by the Government of the working of the Projects and Development India Limited, Noida, for the year 2008-2009.

(ii) Annual Report of the Projects and Development India Limited, Noida, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1169/15/09)

(d)      (i)      Review by the Government of the working of the Madras Fertilizers Limited, Chennai, for the year 2008-2009.

 

(ii) Annual Report of the Madras Fertilizers Limited, Chennai, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1170/15/09)

(2)      A copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the Hindustan Antibiotics Limited for the year 2008-2009 within the stipulated period of nine months after the close of the accounting year.

(Placed in Library, See No. LT 1171/15/09)

THE MINISTER OF STATE IN THE MINISTRY OF RAILWAYS (SHRI K.H. MUNIAPPA): 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 Mumbai Railway Vikas Corporation Limited, Mumbai, for the year 2008-2009.

(ii)      Annual Report of the Mumbai Railway Vikas Corporation Limited, Mumbai, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1172/15/09)

(b)       (i)       Review by the Government of the working of the Rail Vikas Nigam Limited, New Delhi, for the year 2008-2009.

 (ii)     Annual Report of the Rail Vikas Nigam Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1173/15/09)

(c)      (i)      Review by the Government of the working of the Indian Railway Finance Corporation Limited, New Delhi, for the year 2008-2009.

 (ii) Annual Report of the Indian Railway Finance Corporation Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1174/15/09)

(d)      (i) Review by the Government of the working of the Railtel Corporation of India Limited, New Delhi, for the year 2008-2009.

 

(ii)      Annual Report of the Indian Railway Finance Corporation Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1175/15/09)

(e)      (i) Review by the Government of the working of the RITES Limited, New Delhi, for the year 2008-2009.

 (ii)     Annual Report of the RITES Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1176/15/09)

(f)       (i)      Review by the Government of the working of the IRCON International Limited, New Delhi, for the year 2008-2009.

 (ii)     Annual Report of the IRCON International Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1177/15/09)

(g)      (i)      Review by the Government of the working of the Container Corporation of India Limited, New Delhi, for the year 2008-2009.

 (ii)     Annual Report of the Container Corporation of India Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1178/15/09)

(2)      (i)      A copy of the Annual Report (Hindi and English versions) of the Railway Sports Promotion Board, New Delhi, for the year 2008-2009, alongwith Audited Accounts.

 (ii)     A copy of the Review (Hindi and English versions) by the Government of the working of the Railway Sports Promotion Board, New Delhi, for the year 2008-2009.

(Placed in Library, See No. LT 1179/15/09)

(3)      A copy of the Railway Claims Tribunal (Salaries and Allowances and Conditions of Services of Chairman, Vice-Chairman and Members) Amendment  Rules, 2009 (Hindi and English versions) published in Notification No. G.S.R. 828(E) in Gazette of India dated the 17th November, 2009 under sub-section (3) of Section 30 of the Railway Claims Tribunal Act, 1987.

(Placed in Library, See No. LT 1180/15/09)

THE MINISTER OF STATE IN THE MINISTRY OF TEXTILES (SHRIMATI PANABAKA LAKSHMI): 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 Jute Corporation of India Limited, Kolkata, for the year 2008-2009.

(ii)           Annual Report of the Jute Corporation of India Limited, Kolkata, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

 

(Placed in Library, See No. LT 1181/15/09)

(b)      (i)      Review by the Government of the working of the Birds Jute and Exports Limited, Kolkata, for the year 2008-2009.

          (ii)      Annual Report of the Birds Jute and Exports Limited, Kolkata, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1182/15/09)

(c)      (i)      Review by the Government of the working of the National Textile Corporation Limited, New Delhi, for the year 2008-2009.

 (ii)     Annual Report of the National Textile Corporation Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1183/15/09)

(d)      (i)      Review by the Government of the working of the British India Corporation Limited, Kanpur, for the year 2007-2008.

 (ii)     Annual Report of the British India Corporation Limited, Kanpur, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1184/15/09)

(e)      (i) Review by the Government of the working of the Cotton Corporation of India Limited, Mumbai, for the year 2008-2009.

 (ii)     Annual Report of the Cotton Corporation of India Limited, Mumbai, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1185/15/09)

(f)       (i)       Review by the Government of the working of the National Handloom Development Corporation Limited, Lucknow, for the year 2008-2009.

 (ii)     Annual Report of the National Handloom Development Corporation Limited, Lucknow, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1186/15/09)

(g)      (i)      Review by the Government of the working of the Synthetic and Rayon Textiles Export Promotion Council, Mumbai, for the year 2008-2009.

 (ii) Annual Report of the Synthetic and Rayon Textiles Export Promotion Council, Mumbai, for the year 2008-2009, 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 item No. (d) of (1) above.

 

(Placed in Library, See No. LT 1187/15/09)

(3)      (i)      A copy of the Annual Report (Hindi and English versions) of the Jute Manufactures Development Council, Kolkata, 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 Jute Manufactures Development Council, Kolkata, 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 1188/15/09)

(5)      (i)       A copy of the Annual Report (Hindi and English versions) of the Cotton Textiles Export Promotion Council, Mumbai, for the year 2008-2009, alongwith Audited Accounts.

 (ii)     A copy of the Review (Hindi and English versions) by the Government of the working of the Cotton Textiles Export Promotion Council, Mumbai, for the year 2008-2009.

(Placed in Library, See No. LT 1189/15/09)

(6)      (i)       A copy of the Annual Report (Hindi and English versions) of the Northern India Textile Research Association, Ghaziabad, for the year 2008-2009, alongwith Audited Accounts.

 (ii)     A copy of the Review (Hindi and English versions) by the Government of the working of the Northern India Textile Research Association, Ghaziabad, for the year 2008-2009.

(Placed in Library, See No. LT 1190/15/09)

(7)      (i) A copy of the Annual Report (Hindi and English versions) of the Textiles Committee, Mumbai, for the year 2008-2009, alongwith Audited Accounts.

 (ii)     A copy of the Review (Hindi and English versions) by the Government of the working of the Textiles Committee, Mumbai, for the year 2008-2009.

(Placed in Library, See No. LT 1191/15/09)

(8)      (i) A copy of the Annual Report (Hindi and English versions) of the Synthetic and Art Silk Mills’ Research Association, Mumbai, for the year 2008-2009, alongwith Audited Accounts.

 (ii)     A copy of the Review (Hindi and English versions) by the Government of the working of the Synthetic and Art Silk Mills’ Research Association, Mumbai, for the year 2008-2009.

(Placed in Library, See No. LT 1192/15/09)

(9)      (i)       A copy of the Annual Report (Hindi and English versions) of the Bombay Textile Research Association, Mumbai, for the year 2008-2009, alongwith Audited Accounts.

(iii)          A copy of the Review (Hindi and English versions) by the Government of the working of the Bombay Textile Research Association, Mumbai, for the year 2008-2009.

(Placed in Library, See No. LT 1193/15/09)

(10)    (i)      A copy of the Annual Report (Hindi and English versions) of the Apparel Export Promotion Council, New Delhi, for the year 2008-2009, alongwith Audited Accounts.

 (ii)     A copy of the Review (Hindi and English versions) by the Government of the working of the Apparel Export Promotion Council, New Delhi, for the year 2008-2009.

(Placed in Library, See No. LT 1194/15/09)

(11)     (i)      A copy of the Annual Report (Hindi and English versions) of the South India Textile Research Association, Coimbatore, for the year 2008-2009, alongwith Audited Accounts.

(ii)     A copy of the Review (Hindi and English versions) by the Government of the working of the South India Textile Research Association, Coimbatore, for the year 2008-2009.

(Placed in Library, See No. LT 1195/15/09)

THE MINISTER OF STATE IN THE MINISTRY OF PETROLEUM AND NATURAL GAS (SHRI JITIN PRASADA): 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 Engineers India Limited, New Delhi, for the year 2008-2009.

(ii)      Annual Report of the Engineers India Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1196/15/09)

(b)      (i)      Review by the Government of the working of the Bharat Petroleum Corporation Limited, Mumbai, for the year 2008-2009.

(ii)           Annual Report of the Bharat Petroleum Corporation Limited, Mumbai, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1197/15/09)

 

(c)      (i)       Review by the Government of the working of the Hindustan Petroleum Corporation Limited, Mumbai, for the year 2008-2009.

 (ii)     Annual Report of the Hindustan Petroleum Corporation Limited, Mumbai, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1198/15/09)

(d)      (i)      Review by the Government of the working of the Balmer Lawrie and Company Limited, Kolkata, for the year 2008-2009.

 (ii)     Annual Report of the Balmer Lawrie and Company Limited, Kolkata, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1199/15/09)

(e)      (i)       Review by the Government of the working of the Balmer Lawrie Investments Limited, Kolkata, for the year 2008-2009.

 (ii)     Annual Report of the Balmer Lawrie Investments Limited, Kolkata, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1200/15/09)

(f)       (i)       Review by the Government of the working of the Biecco Lawrie Limited Limited, Kolkata, for the year 2008-2009.

(ii)     Annual Report of the Biecco Lawrie Limited, Kolkata, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1201/15/09)

(g)      (i)      Review by the Government of the working of the Oil and Natural Gas Corporation Limited, New Delhi, for the year 2008-2009.

 (ii)     Annual Report of the Oil and Natural Gas Corporation Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1202/15/09)

(h)      (i)      Review by the Government of the working of the Oil Industry Development Board, New Delhi, for the year 2008-2009.

(ii) Annual Report of the Oil Industry Development Board, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1203/15/09)

(i)       (i) Review by the Government of the working of the Indian Strategic Petroleum Reserves Limited, New Delhi, for the year 2008-2009.

 (ii) Annual Report of the Indian Strategic Petroleum Reserves Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1204/15/09)

(j)       (i)      Review by the Government of the working of the Indian Oil Corporation Limited, Mumbai, for the year 2008-2009.

 (ii) Annual Report of the  Indian Oil Corporation Limited, Mumbai, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1205/15/09)

(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 Solvent, Raffinate and Slop (Acquisition, Sale, Storage and Prevention of use in Automobiles) Amendment Order, 2009, published in Notification No. G.S.R. 561(E) in Gazette of India dated the 3rd August, 2009.

(ii)      The Solvent, Raffinate and Slop (Acquisition, Sale, Storage and Prevention of use in Automobiles) Amendment Order, 2009, published in Notification No. G.S.R. 835(E) in Gazette of India dated the 23rd November, 2009.

(Placed in Library, See No. LT 1206/15/09)

(3)      A copy of the Appellate Tribunal for Petroleum and Natural Gas (Procedure, Form, Fee and Record of Proceedings) Rules, 2009 (Hindi and English versions) published in Notification No. G.S.R. 812(E) in Gazette of India dated the 12th November, 2009 under Section 62 of the Petroleum and Natural Gas Regulatory Board Act, 2006.

(Placed in Library, See No. LT 1207/15/09)

(4)      A copy of the Notification No. G.S.R. 615(E) (Hindi and English versions) published in Gazette of India dated the 29th August, 2009 making certain amendments in the Schedule of the Oilfields (Regulation and Development) Act, 1948 issued under sub-section (4) of Section 6A of the said Act.

(Placed in Library, See No. LT 1208/15/09)

THE MINISTER OF STATE IN THE MINISTRY OF STEEL (SHRI A. SAI PRATHAP): 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 Steel Authority of India Limited, New Delhi, for the year 2008-2009.

(ii)           Annual Report of the Steel Authority of India Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1209/15/09)

THE MINISTER OF HEAVY INDUSTRIES AND PUBLIC ENTERPRISES (SHRI VILASRAO DESHMUKH): On behalf of Shri Arun Yadav, 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 Bridge and Roof Company (India) Limited, Kolkata, for the year 2008-2009.

 

(ii)      Annual Report of the Bridge and Roof Company (India) Limited, Kolkata, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1210/15/09)

(b)      (i)      Review by the Government of the working of the Andrew Yule and Company Limited, Kolkata, for the year 2008-2009.

 (ii)     Annual Report of the Andrew Yule and Company Limited, Kolkata, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1211/15/09)

(c)      (i)      Review by the Government of the working of the Hindustan Cables Limited, Kolkata, for the year 2008-2009.

 (ii)     Annual Report of the Hindustan Cables Limited, Kolkata, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1212/15/09)

(d)      (i)       Review by the Government of the working of the Tyre Corporation of India Limited, Kolkata, for the year 2008-2009.

 (ii)     Annual Report of the Tyre Corporation of India Limited, Kolkata, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1213/15/09)

(e)      (i) Review by the Government of the working of the Scooters India Limited, Lucknow, for the year 2008-2009.

 (ii) Annual Report of the Scooters India Limited, Lucknow, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1214/15/09)

(f)       (i) Review by the Government of the working of the Triveni Structurals  Limited, Allahabad, for the year 2008-2009.

(ii)     Annual Report of the Triveni Structurals  Limited, Allahabad, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1215/15/09)

(g)      (i)      Review by the Government of the working of the NEPA Limited, Burhanpur, for the year 2008-2009.

 (ii) Annual Report of the NEPA Limited, Burhanpur, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1216/15/09)

(h)      (i)       Review by the Government of the working of the Tungabhadra Steel Products Limited, Tungabhadra Dam, for the year 2008-2009.

 (ii) Annual Report of the Tungabhadra Steel Products Limited, Tungabhadra Dam, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1217/15/09)

 

 

(i)       (i)       Review by the Government of the working of the Heavy Engineering Corporation Limited, Ranchi, for the year 2008-2009.

 (ii)     Annual Report of the Heavy Engineering Corporation Limited, Ranchi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1218/15/09)

(j)       (i)       Review by the Government of the working of the Bharat Pumps and Compressors Limited, Allahabad, for the year 2008-2009.

 (ii) Annual Report of the Bharat Pumps and Compressors Limited, Allahabad, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1219/15/09)

(k)      (i) Review by the Government of the working of the Hindustan Paper Corporation Limited, Delhi, for the year 2008-2009.

 (ii)     Annual Report of the Hindustan Paper Corporation Limited, Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1220/15/09)

(l)       (i)      Review by the Government of the working of the Engineering Projects (India) Limited, New Delhi, for the year 2008-2009.

 (ii)     Annual Report of the Engineering Projects (India) Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1221/15/09)

(m)     (i)      Review by the Government of the working of the National Bicycle Corporation of India Limited, Mumbai, for the year 2008-2009.

 (ii)     Annual Report of the National Bicycle Corporation of India Limited, Mumbai, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1222/15/09)

(n)      (i)      Review by the Government of the working of the Richardson and Cruddas (1972) Limited, Mumbai, for the year 2008-2009.

 (ii)     Annual Report of the Richardson and Cruddas (1972)  Limited, Mumbai, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1223/15/09)

(o)      (i)       Review by the Government of the working of the Bharat Heavy Electricals Limited, New Delhi, for the year 2008-2009.

 (ii) Annual Report of the Bharat Heavy Electricals Limited, New Delhi, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 1224/15/09)

(2)      (i) A copy of the Annual Report (Hindi and English versions) of the National Automotive Testing and Research & Development Infrastructure Project, New Delhi, for the year 2008-2009, alongwith Audited Accounts.

 (ii)     Statement regarding Review (Hindi and English versions) by the Government of the working of the National Automotive Testing and Research & Development Infrastructure Project, New Delhi, for the year 2008-2009.

(Placed in Library, See No. LT 1225/15/09)

(3)      (i) A copy of the Annual Report (Hindi and English versions) of the Fluid Control Research Institute, Palakkad, for the year 2008-2009, alongwith Audited Accounts.

 (ii) Statement regarding Review (Hindi and English versions) by the Government of the working of the Fluid Control Research Institute, Palakkad, for the year 2008-2009.

(Placed in Library, See No. LT 1226/15/09)

(4)      (i)       A copy of the Annual Report (Hindi and English versions) of the Automotive Research Association of India, Pune, for the year 2008-2009, alongwith Audited Accounts.

 (ii)     A copy of the Review (Hindi and English versions) by the Government of the working of the Automotive Research Association of India, Pune, for the year 2008-2009.

(Placed in Library, See No. LT 1227/15/09)

__________