> 12.03 ½ hrs.
National Tax Tribunal Bill, 2003 *
Title : Introduction of the National Tax Tribunal Bill, 2003 and laid a statement regarding National Tax Tribunal Ordinance, 2003 (No. 3 of 2003).
श्रम मंत्रालय में राज्य मंत्री तथा संसदीय कार्य मंत्रालय में राज्य मंत्री (श्री संतोष कुमार गंगवार) : श्री अरुण जेटली की ओर से, मैं प्रस्ताव करता हूं कि संविधान के अनुच्छेद ३२३ के अनुसरण में राष्ट्रीय कर अधिकरण द्वारा प्रत्यक्ष करों के उद्ग्रहण, निर्धारण, संग्रहण और प्रवर्तन के संबंध में विवादों के न्याय निर्णयन का उपबंध करने के लिएऔर उस अधिकरण द्वारा माल पर सीमाशुल्क और केन्द्रीय उत्पाद शुल्क की दरों के और ऐसे शुल्कों के निर्धारण के प्रयोजनों के लिए माल के मूल्यांकन के अवधारण के संबंध में विवादों के और साथ ही सेवा पर कर के उद्ग्रहण से संबंधित मामलों में न्यायनिर्णयन का उपबंध करने के लिए भी और उससे संबंधित या उसके आनुषंगिक विषयों का उपबंध करने वाले विधेयक को पुर:स्थापित करने की अनुमति दी जाए।
MR. SPEAKER: The question is:
“That leave be granted to introduce a Bill to provide for the adjudication by the National Tax Tribunal of disputes with respect to levy, assessment, collection and enforcement of direct taxes and also to provide for the adjudication by that Tribunal of disputes with respect to the determination of the rates of duties of customs and central excise on goods and the valuation of goods for the purposes of assessment of such duties as well as in matters relating to levy of tax on service, in pursuance of article 323B of the Constitution and for matters connected therewith or incidental thereto.”
The motion was adopted.
श्रम मंत्रालय में राज्य मंत्री तथा संसदीय कार्य मंत्रालय में राज्य मंत्री (श्री संतोष कुमार गंगवार) : मैं विधेयक को पुर:स्थापित** करता हूं।
———
* Published in the Gazette of India, Extraordinary, Part-II, Section-2, dated 8.12.2003.
** Introduced with the recommendation of the President.
12.04 ½ hrs. Statement Re: National Tax Tribunal
Ordinance, 2003 – Laid.
श्रम मंत्रालय में राज्य मंत्री तथा संसदीय कार्य मंत्रालय में राज्य मंत्री (श्री संतोष कुमार गंगवार) : श्री अरुण जेटली की ओर से, मैं राष्ट्रीय कर अधिकरण अध्यादेश, २००३ (२००३ का संख्यांक ३) द्वारा तत्काल विधान बनाए जाने के कारणों को दर्शाने वाला एक व्याख्यात्मक विवरण (हिंदी तथा अंग्रेजी संस्करण) सभा पटल पर रखता हूं।
——–
… (Interruptions)
SHRI SOMNATH CHATTERJEE (BOLPUR): Sir, this should not be treated as a routine permission. The Cabinet Ministers are away; they should have considered it and should have withdrawn their names. I am not challenging the authority of the Minister because he has the permission of the Speaker. … (Interruptions)
SHRI SANTOSH KUMAR GANGWAR: He is in Rajya Sabha. … (Interruptions)
SHRI SOMNATH CHATTERJEE : I am only appealing to you. Not a single Cabinet Minister is present here. Why were their names given against those items? Why have they not changed it? This is not proper.
Sir, I am not challenging your authority. I am only appealing to you. They should not treat it as a routine matter, because you are kind enough. … (Interruptions)
MR. SPEAKER: I have taken notice of that.
… (Interruptions)
——–