>
Title : Need to revise royalty on coal and other minerals produced in Orissa.
*m01
SHRI ANANTA NAYAK (KEONJHAR): The State of Orissa is suffering a loss of revenue due to the inordinate delay made by the Central Government to revise the royalty rate on coal. As per rule, the revision should have been made in every three years. First the royalty rate was revised on 11.10.1994. The next revision should have been made on 11.10.1997. However, it was revised on 16.8.2002 after the expiry of about eight years.
In the case of major minerals the revision was made on 12.9.2000 and the next revision was due from 12.9.2003, but this has not been done so far. Thus the loss due to late revision in the rate of royalty on coal is nearly Rs. 750.00 crore. As per the State it should have been compensated in case of delay in the revision of royalty. But Government of India has not acted upon this.
In view of this I demand that the revision be made on royalty rate on coal and other major minerals produced in Orissa and other States. The delay in the revision should be suitably compensated without any further loss of time.