nt>
12.01 hrs.
PAPERS LAID ON THE TABLE
Title: Papers laid on the Table by members/ministers.
THE MINISTER OF STATE IN THE MINISTRY OF FINANCE (SHRI SHRIPAD YESSO NAIK): Sir, on behalf of Shri Jaswant Singh, I beg to lay on the Table:- A copy of the Company Law Settlement (Jammu and Kashmir) Scheme, 2003 (Hindi and English versions) published in Notification No. S.O. 1136 (E) in Gazette of India dated the 30th September, 2003, under sub-section (3) of section 637 of the Companies Act, 1956. A copy each of the following Notifications (Hindi and English versions) under sub-section (3) of section 642 of the Companies Act, 1956:- The Companies (Appointment and Qualifications of Secretary) (Amendment) Rules, 2003 published in Notification No. G.S.R. 804 (E) in Gazette of India dated the 14th October, 2003. The Companies (Disqualification of Directors under section 274 (1)(g) of the Companies Act, 1956) Rules, 2003 published in Notification No. G.S.R. 830 (E) in Gazette of India dated the 21st October, 2003.
(Placed in Library, See No. LT. 8218/2003)
(3) A copy of the Notification No. G.S.R. 829(E) (Hindi and English versions) published in Gazette of India dated the 21st October, 2003 directing that clause (g) of sub-section (1) of section 274 of the Companies Act, 1956 shall not apply to a Government Company, issued under sub-section (1) of section 620 of the said Act.
(Placed in Library, See No. LT. 8219/2003)
भारी उद्योग और लोक उद्यम मंत्रालय में राज्य मंत्री तथा संसदीय कार्य मंत्रालय में राज्य मंत्री (श्री संतोष कुमार गंगवार ) श्री जिन्जी एन. रामचन्द्रन की ओर से, मैं निम्नलखित पत्र सभा पटल पर रखता हूँ :-
(Placed in Library, See No. LT. 8220 to 8231/2003)
THE MINISTER OF STATE IN THE MINISTRY OF COMMERCE AND INDUSTRY (SHRI CH. VIDYASAGAR RAO): Sir, I beg to lay on the Table:-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Automotive Research Association of India, Pune, for the year 2002-2003, alongwith Audited Accounts. Statement regarding Review (Hindi and English versions) by the Government of the working of the Automotive Research Association of India, Pune, for the year 2002-2003.
(Placed in Library, See No. LT. 8232/2003)(2) (i) A copy of the Annual Report (Hindi and English versions) of the Indian Rubber Manufacturers Research Association (IRMRA), Thane, for the year 2002-2003, alongwith Audited Accounts. Statement regarding Review (Hindi and English versions) by the Government of the working of the Indian Rubber Manufacturers Research Association (IRMRA), Thane, for the year 2002-2003.
(Placed in Library, See No. LT. 8233/2003) A copy of the Notification No. S.O. 926 (E) (Hindi and English versions) published in Gazette of India dated the 14th August, 2003 making certain amendments in the Notification No. S.O. 426 (E) dated the 10th April, 2003 under sub-section (6) of section 3 of the Essential Commodities Act, 1955.
(Placed in Library, See No. LT. 8234/2003)
THE MINISTER OF STATE IN THE MINISTRY OF CONSUMER AFFAIRS, FOOD AND PUBLIC DISTRIBUTION (SHRI V. SREENIVASA PRASAD): Sir I beg to lay on the Table:- A copy each of the following Notifications (Hindi and English versions) under sub-section (3) of section 9 of the Sugar Development Fund Act, 1982:- The Sugar Development Fund (Third Amendment) Rules, 2003 published in Notification No. G.S.R. 787 (E) in Gazette of India dated the 6th October, 2003. The Sugar Development Fund (Fourth Amendment) Rules, 2003 published in Notification No. G.S.R. 895(E) in Gazette of India dated the 19th November, 2003.
(Placed in Library, See No. LT. 8235/2003)
A copy of the Notification No. G.S.R. 702 (E) (Hindi and English versions) published in Gazette of India dated the 2nd September, 2003 containing Order notifying the minimum price of sugarcane for 2002-2003 sugar season under sub-section (6) of section 3 of the Essential Commodities Act, 1955.
(Placed in Library, See No. LT. 8236/2003) A copy of the Standards of Weights and Measures (Packaged Commodities) Second Amendment Rules, 2003 (Hindi and English versions) published in Notification No. G.S.R. 760 (E) in Gazette of India dated the 24th September, 2003 under sub-section (4) of section 83 of the Standards of Weights and Measures Act, 1976 together with the corrigendum thereto published in Notification No. G.S.R. 857(E) dated the 31st October, 2003.
(Placed in Library, See No. LT. 8237/2003)
THE MINISTER OF STATE IN THE MINISTRY OF PLANNING, MINISTER OF STATE IN THE MINISTRY OF STATISTICS AND PROGRAMME IMPLEMENTATION, MINISTER OF STATE IN THE MINISTRY OF COMMERCE AND INDUSTRY AND MINISTER OF STATE IN THE DEPARTMENTS OF ATOMIC ENERGY AND SPACE
(SHRI SATYA BRATA MOOKHERJEE): Sir, I beg to lay on the Table:- A copy of the Export of Fresh, Frozen and Processed Fish and Fishery Products (Quality Control and Inspection and Monitoring) (Third Amendment) Rules, 2003 (Hindi and English versions) published in Notification No. S.O. 1034 (E) in Gazette of India dated the 9th September, 2003 under sub-section (3) of section 17 of the Export (Quality Control and Inspection) Act, 1963.
(Placed in Library, See No. LT. 8238/2003)(2) (i) A copy of the Annual Report (Hindi and English versions) of the Marine Products Export Development Authority, Cochin, for the year 2002-2003, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Marine Products Export Development Authority, Cochin, for the year 2002-2003.(Placed in Library, See No. LT. 8239/2003) A copy each of the following papers (Hindi and English versions) under sub-section (1) of section 619 A of the Companies Act, 1956:- Review by the Government of the working of the Spices Trading Corporation Limited, Bangalore, for the year 2002-2003.
(ii) Annual Report of the Spices Trading Corporation Limited, Bangalore, for the year 2002-2003, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.(Placed in Library, See No. LT. 8240/2003)
THE MINISTER OF STATE IN THE MINISTRY OF FINANCE (SHRI SHRIPAD YESSO NAIK): Sir, I beg to lay on the Table:- A copy each of the following Notifications (Hindi and English versions) under section 296 of the Income Tax Act, 1961:-
(i) S.O.2132 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Swami Ramanada Tirtha Memorial Committee, Hyderabad” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1999-2000 to 2001-2002, subject to certain conditions.
S.O.2133 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “India Brand Equity Fund (IBEF) Trust, New Delhi” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1999-2000 to 2001-2002, subject to certain conditions. S.O.2134 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Yusuf Meherally Centre, Mumbai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2001-2002 to 2003-2004, subject to certain conditions. S.O.2135 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Bhartiya Vidya Bhawan, Mumbai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2002-2003 to 2004-2005, subject to certain conditions. S.O.2136 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Vivekananda Rock Memorial and Vivekananda Kendra, Chennai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2002-2003 to 2004-2005, subject to certain conditions. S.O.2137 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Madhya Pradesh Mahila Kalyan Samiti, Bhopal” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2002-2003 to 2004-2005, subject to certain conditions. S.O.2138 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Sant Shri Asharam Ashram, Ahmedabad, Gujarat” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2002-2003 to 2004-2005, subject to certain conditions. S.O.2139 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Gurudev Sidda Peeth, Ganeshpuri, Distt. Thane, Maharashtra” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1999-2000 to 2001-2002, subject to certain conditions. S.O.2140 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Sant Nirankari Mandal, Delhi” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2004-2005 to 2006-2007, subject to certain conditions. S.O.2141 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Integrated Rural Development Service, Secunderabad” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1999-2000 to 2001-2002, subject to certain conditions. S.O.2142 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Netaji Research Bureau, Kolkata” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2001-2002 to 2003-2004, subject to certain conditions. S.O.2143 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Bombay Iron and Steel Labour Board, Kakambali, Distt. Raigad, Maharashtra” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1990-1991 to 1992-1993, subject to certain conditions. S.O.2144 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Krishnagopal Ayurvedic Dharmath Ausdhayala Trust, Ajmer” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2001-2002 to 2003-2004, subject to certain conditions. S.O.2145 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Sri Anandpur Trust, New Delhi” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2002-2003 to 2004-2005, subject to certain conditions. S.O.2146 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “The Muslim Educational Society, Bank Road, Calicut” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1999-2000 to 2001-2002, subject to certain conditions. S.O.2147 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Tibetan Homes Foundation, New Delhi” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2001-2002 to 2003-2004, subject to certain conditions. S.O.2148 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Centre for Advanced Strategic Studies, Pune” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2001-2002 to 2003-2004, subject to certain conditions. S.O.2149 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “National Council for Applied Economic Research, New Delhi” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2002-2003 to 2004-2005, subject to certain conditions. S.O.2150 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Krishna Chandra Memorial Trust, Ganjam, Orissa” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2001-2002 to 2003-2004, subject to certain conditions. S.O.2151 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “People’s Action for Development (Maharashtra), Mumbai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1996-1997, subject to certain conditions. S.O.2152 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “The National Association for Blind, Karnataka Branch, Bangalore” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2001-2002 to 2003-2004, subject to certain conditions.\ S.O.2153 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Vivekananda Nidhi Kolkata” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1998-1999 to 2000-2001, subject to certain conditions. S.O.2154 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Wildlife Association of South India, Victoria Road, Bangalore” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1998-1999 to 2000-2001, subject to certain conditions. S.O.2155 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “People’s Action for Development (Maharashtra), Mumbai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2000-2001 to 2002-2003, subject to certain conditions. S.O.2156 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Divine Light Trust for Blind, Bangalore” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1999-2000 to 2000-2001, subject to certain conditions. S.O.2157 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Punjab Istri Sabha Relief Trust, Amritsar” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1997-1998 to 1999-2000, subject to certain conditions. S.O.2158 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “The Delhi Society for the Welfare of Mentally Retarded Children, New Delhi” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2000-2001 to 2002-2003, subject to certain conditions. S.O.2159 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Shri Bamleshwari Mandir Trust Samity, Dongargarh, (M.P.) ” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2000-2001 to 2002-2003, subject to certain conditions. S.O.2160 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Sri Ramkrishna Ashram, 24 Parganas (South) West Bengal” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2001-2002 to 2003-2004, subject to certain conditions. S.O.2161 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Ramkrishna Sarada Mission, Dakshineswar, Kolkata” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2002-2003 to 2004- 2005, subject to certain conditions. S.O.2162 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Adhiparasakthi Charitable, Medical, Educational and Cultural Trust, Melmaruvathur, Tamil Nadu” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2003-2004 to 2005- 2006, subject to certain conditions. S.O.2163 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Grocery Markets and Shops Board, Mumbai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1990-1991 to 1992-1993, subject to certain conditions. S.O.2170 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “Centre for High Technology, New Delhi” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1995-1996 to 1997-1998, subject to certain conditions. S.O.2171 published in Gazette of India dated the 2nd August, 2003 regarding exemption to the “The Clearing and Forwarding Unprotected Dock Labour Board, Mumbai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1993-1994 to 1995-1996, subject to certain conditions. S.O.2792 published in Gazette of India dated the 4th October, 2003 regarding exemption to the “National Institute of Bank Management, Mumbai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2003-2004 to 2005-2006, subject to certain conditions. S.O.2795 published in Gazette of India dated the 4th October, 2003 regarding exemption to the “The Railway Goods Clearing and Forwarding Establishment Labour Board, Mumbai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1990-1991 to 1992-1993, subject to certain conditions. S.O.2796 published in Gazette of India dated the 4th October 2003 regarding exemption to the “Goods Transport Labour Board, Mumbai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1990-1991 to 1992-1993, subject to certain conditions. S.O.2797 published in Gazette of India dated the 4th October 2003 regarding exemption to the “Prajapita Brahma Kumaris Ishwariya Vishwa Vidyalaya, Mt. Abu, Rajasthan” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2003-2004 to 2005-2006 subject to certain conditions. S.O.2798 published in Gazette of India dated the 4th October 2003 regarding exemption to the “India International Rural Cultural Centre, New Delhi” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2002-2003 to 2004-2005, subject to certain conditions. S.O.2799 published in Gazette of India dated the 4th October 2003 regarding exemption to the “Institute of Rail Transport (Regd.) Room No. 17, Rail Bhawan, Raisina Road, New Delhi” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2002-2003 to 2004-2005 subject to certain conditions. S.O.2803 published in Gazette of India dated the 4th October 2003 regarding exemption to the “Grocery Markets and Shops Board, Mumbai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1996-1997 to 1998-1999, subject to certain conditions. S.O.2804 published in Gazette of India dated the 4th October 2003 regarding exemption to the “Grocery Markets and Shops Board, Mumbai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1993-1994 to 1995-1996, subject to certain conditions. S.O.2807 published in Gazette of India dated the 4th October 2003 regarding exemption to the “Maharana Rana Pratap Smarak Samiti, Moti Magri, Udaipur” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2002-2003 to 2004-2005, subject to certain conditions. S.O.2808 published in Gazette of India dated the 4th October 2003 regarding exemption to the “Goods Transport Labour Board, Mumbai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2002-2003 to 2004 -2005, subject to certain conditions. S.O.2809 published in Gazette of India dated the 4th October 2003 regarding exemption to the “Maharashtra State Bharat Scouts and Guides, Mumbai” under section 10(23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 1998-1999 to 2000-2001, subject to certain conditions. The Income-tax (26th Amendment) Rules, 2003 published in Notification No. S.O. 1307 (E) in Gazette of India dated the 13th November, 2003 together with an explanatory memorandum. The Income-tax (27th Amendment) Rules, 2003 published in Notification No. S.O. 1332 (E) in Gazette of India dated the 20th November, 2003 together with an explanatory memorandum. The Income-tax (28th Amendment) Rules, 2003 published in Notification No. S.O. 1335 (E) in Gazette of India dated the 21st. November, 2003 together with an explanatory memorandum.
(Placed in Library, See No. LT. 8241/2003) A copy each of the following Notifications (Hindi and English versions) under sub-section (7) of section 9A of the Customs Tariff Act, 1975:- G.S.R. 887 (E) published in Gazette of India dated the 12th November, 2003 together with an explanatory memorandum seeking to impose final anti-dumping duty on specified float glass, originating in or exported from Indonesia and Peoples’ Republic of China at the rates recommended by the Designated Authority. G.S.R. 888 (E) published in Gazette of India dated the 12th November, 2003 together with an explanatory memorandum seeking to rescind Notification No. 7/2003-Cus., dated the 7th January, 2003. G.S.R. 890 (E) published in Gazette of India dated the 13th November, 2003 together with an explanatory memorandum seeking to impose provisional anti-dumping duty on metallurgical coke, originating in, or exported from Japan, at the rates recommended by the Designated Authority. G.S.R. 891 (E) published in Gazette of India dated the 14th November, 2003 together with an explanatory memorandum seeking to impose final anti-dumping duty on Sodium Hydroxide, originating in, or exported from, European Union (excluding France), Indonesia and Chinese Taipei, at the rates recommended by the Designated Authority. A copy of the Customs Tariff (Identification, Assessment and Collection of Anti-dumping Duty on Dumped Articles and for Determination of Injury) Amendment Rules, 2003 (Hindi and English versions) published in Notification No. G.S.R. 878 (E) in Gazette of India dated the 10th November, 2003 under section 10 of the Customs Tariff Act, 1975 together with an explanatory memorandum.
(Placed in Library, See No. LT. 8242/2003) A copy each of the following Notifications (Hindi and English versions) issued under Central Excise Rules, 2002:- G.S.R. 672 (E) published in Gazette of India dated the 19th August, 2003 together with an explanatory memorandum making certain amendments in the Notification No. 14/2002 –CE (N.T.) dated the 8th March, 2002. G.S.R.744 (E) published in Gazette of India dated the 15th September, 2003 together with an explanatory memorandum prescribing format for filing return for production and removal of goods and other relevant particulars and CENVAT credit. G.S.R.745 (E) published in Gazette of India dated the 15th September, 2003 together with an explanatory memorandum prescribing format for filing monthly return of excisable goods and receipt of inputs and capital goods without payment of duty by Export Oriented Units in Special Economic Zones. G.S.R.746 (E) published in Gazette of India dated the 15th September, 2003 together with an explanatory memorandum prescribing format for filing quarterly return for the dealers registered with Central Excise.
(Placed in Library, See No. LT. 8243/2003)
A copy each of the following Notifications (Hindi and English versions) under sub-section (2) of section 38 of the Central Excise Act, 1944:- The Central Excise (Seventh Amendment) Rules, 2003 published in Notification No. G.S.R. 742 (E) in Gazette of India dated the 15th September, 2003 together with explanatory memorandum. The CENVAT Credit(Eighteenth Amendment) Rules, 2003 published in Notification No. G.S.R. 743 (E) in Gazette of India dated the 15th September, 2003 together with explanatory memorandum.
(Placed in Library, See No. LT. 8244/2003)
A copy of the Notification No. G.S.R. 838 (E) (Hindi and English versions) published in Gazette of India dated the 23rd October, 2003 together with an explanatory memorandum appointing Shri Sri Krishna, Chief Commissioner, as the Director General (Safeguard) for the purposes of the Customs Tariff (Identification and Assessment of Safeguard Duty) Rules, 1997 issued under rule 3 of the said rule.
(Placed in Library, See No. LT. 8245/2003) A copy each of the following Notifications (Hindi and English versions) under section 159 of the Customs Act, 1962:- G.S.R.682 (E) published in Gazette of India dated the 25th August, 2003 together with an explanatory memorandum making certain amendments in the Notification No. 12/99-Cus. (NT), dated the 5th February, 1999. G.S.R.877 (E) published in Gazette of India dated the 10th November, 2003 together with an explanatory memorandum making certain amendments in the Notification No. 12/99-Cus. (NT), dated the 5th February, 1999. G.S.R.862 (E) published in Gazette of India dated the 4th November, 2003 together with an explanatory memorandum making certain amendments in the Notification No. 148/94-Cus., dated the 13th July, 1994. G.S.R.882 (E) published in Gazette of India dated the 11th November, 2003 together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus., dated the 1st March, 2002.
(Placed in Library, See No. LT. 8246/2003)
A copy each of the following Notifications (Hindi and English versions) under section 31 of the Securities and Exchange Board of India Act, 1992:- The Securities and Exchange Board of India (Ombudsman) Regulations, 2003 published in Notification No. S.O.953 (E) in Gazette of India dated the 21st August, 2003. The Securities and Exchange Board of India (Central Listing Authority) Regulations, 2003 published in Notification No. S.O.954 (E) in Gazette of India dated the 21st August, 2003. The Securities and Exchange Board of India (Issue of Sweat Equity) (Amendment) Regulations, 2003 published in Notification No. S.O.977 (E) in Gazette of India dated the 27th August, 2003. The Securities and Exchange Board of India (Foreign Institutional Investors) (Second Amendment) Regulations, 2003 published in Notification No. S.O.990 (E) in Gazette of India dated the 28th August, 2003.
The Securities and Exchange Board of India (Depositories and Participants) (Second Amendment) Regulations, 2003 published in Notification No. S.O.1014 (E) in Gazette of India dated the 2nd September, 2003. The Securities and Exchange Board of India (Stock Brokers and Sub-Brokers) (Amendment) Regulations, 2003 published in Notification No. S.O.1095 (E) in Gazette of India dated the 23rd September, 2003. The Securities and Exchange Board of India ( Central Listing Authority) (Amendment) Regulations, 2003 published in Notification No. S.O.1204(E) in Gazette of India dated the 14th October, 2003.
(Placed in Library, See No. LT. 8247/2003) A copy each of the following Notifications (Hindi and English versions) under sub-section (4) of Section 19 of the Banking Companies (Acquisition and Transfers of Undertakings Act, 1970 and 1980): – The Oriental Bank of Commerce General (Amendment) Regulations, 2003 published in Notification No. 666/25/P.119/550 in Gazette of India dated the 21st November, 2003. The Bank of India General (Amendment) Regulations, 2003 published in Notification No. H.O.SD/SKB/1592 in Gazette of India dated the 22nd November, 2003. The Dena Bank General (Amendment) Regulations, 2003 published in Notification No.47 in Gazette of India dated the 22nd November, 2003. The Punjab National Bank General (Amendment) Regulations, 2003 published in Notification No.PNB/SD/114 in Gazette of India dated the 22nd November, 2003. The Canara Bank General (Amendment) Regulations, 2003 published in Notification No.RW/LEGAL/32/1323/VSB in Gazette of India dated the 22nd November, 2003. The United Bank of India (Employees’) Pension (Amendment) Regulations, 2002 published in Notification No.1/2003 in Gazette of India dated the 6th September, 2003. The Dena Bank (Employees’) Pension (Amendment) Regulations, 2002 published in Notification No.IR/PEN/AMEND/02/2003 in Gazette of India dated the 6th September, 2003.
(Placed in Library, See No. LT. 8248/2003)
A copy each of the following Notifications (Hindi and English versions) under sub-section (3) of section 15 of the Government Savings Banks Act 1873:-
The Post Office (Monthly Income Account) (Second Amendment) Rules, 2003 published in Notification No. G.S.R. 758 (E) in Gazette of India dated the 23rd September, 2003. The Post Office Savings Bank General (Second Amendment) Rules, 2003 published in Notification No. G.S.R. 818 (E) in Gazette of India dated the 16th October, 2003. The Post Office (Monthly Income Account) (Third Amendment) Rules, 2003 published in Notification No. G.S.R. 819 (E) in Gazette of India dated the 16th October, 2003.(Placed in Library, See No. LT. 8249/2003)
(11) A copy of the Public Provident Fund (Second Amendment) Scheme, 2003 (Hindi and English versions) published in Notification No. G.S.R. 690 (E) in Gazette of India dated the 27th August, 2003 under section 12 of the Public Provident Fund Act, 1968.
(Placed in Library, See No. LT. 8250/2003)
(12) A copy each of the following Notifications (Hindi and English versions) under section 48 of the Foreign Exchange Management Act 1999:-
The Foreign Exchange Management (Acquisition and Transfer of Immovable Property in India) (Amendment) Regulations, 2003 published in Notification No. G.S.R.557 (E) in Gazette of India dated the 22nd July, 2003. The Foreign Exchange Management( Transfer or issue of Security by a person Resident outside India) (Second Amendment) Regulations, 2003 published in Notification No. G.S.R.558 (E) in Gazette of India dated the 22nd July, 2003. The Foreign Exchange Management( Transfer or Issue of any Foreign Security) (Amendment) Regulations, 2003 published in Notification No. G.S.R.629 (E) in Gazette of India dated the 4th August, 2003. The Foreign Exchange Management( Remittance of Assets) (Second Amendment) Regulations, 2003 published in Notification No. G.S.R.630 (E) in Gazette of India dated the 4th August, 2003. The Foreign Exchange Management( Establishment in India of branch or office or other place of business) (Amendment) Regulations, 2003 published in Notification No. G.S.R.698 (E) in Gazette of India dated the 1st September, 2003. The Foreign Exchange Management( Remittance of Assets) (Amendment) Regulations, 2003 published in Notification No. G.S.R.699 (E) in Gazette of India dated the 1st September, 2003. The Foreign Exchange Management (Current Account Transactions) (Third Amendment) Regulations, 2003 published in Notification No. G.S.R.731 (E) in Gazette of India dated the 11th September, 2003. The Foreign Exchange Management( Manner of Receipt and Payment) (Amendment) Regulations, 2003 published in Notification No. G.S.R.772 (E) in Gazette of India dated the 29th September, 2003. The Foreign Exchange Management (Export of Goods and Services) (Amendment) Regulations, 2003 published in Notification No. G.S.R.773 (E) in Gazette of India dated the 29th September, 2003. The Foreign Exchange Management( Current Account Transactions ) ( Fourth Amendment) Regulations, 2003 published in Notification No. G.S.R.849 (E) in Gazette of India dated the 29th October, 2003. The Foreign Exchange Management( Transfer or Issue of Security by a Person Resident outside India) ( Third Amendment) Regulations, 2003 published in Notification No. G.S.R.835 (E) in Gazette of India dated the 23rd October, 2003. The Foreign Exchange Management( Withdrawal of General Permission in Overseas Corporate Bodies, OCBs) (Amendment) Regulations, 2003 published in Notification No. G.S.R.836 (E) in Gazette of India dated the 23rd October, 2003. The Foreign Exchange Management( Establishment in India of Branch or Office or other Place of Business) (Second Amendment) Regulations, 2003 published in Notification No. G.S.R.847 (E) in Gazette of India dated the 29th October, 2003. The Foreign Exchange Management( Acquisition and Transfer of Immovable Property outside India) ( Amendment) Regulations, 2003 published in Notification No. G.S.R.848 (E) in Gazette of India dated the 29th October, 2003. The Foreign Exchange Management( Foreign Exchange Derivative Contracts) (Third Amendment) Regulations, 2003 published in Notification No. G.S.R.880 (E) in Gazette of India dated the 11th November, 2003. The Foreign Exchange Management( Foreign Exchange Derivative Contracts) (Fourth Amendment) Regulations, 2003 published in Notification No. G.S.R.881 (E) in Gazette of India dated the 11th November, 2003. The Foreign Exchange Management(Transfer or issue of Security by a Person resident outside India) (Fourth Amendment) Regulations, 2003 published in Notification No. G.S.R.899 (E) in Gazette of India dated the 22nd November, 2003. The Foreign Exchange Management(Export of Goods and Services) (Second Amendment) Regulations, 2003 published in Notification No. G.S.R.900 (E) in Gazette of India dated the 22nd November, 2003.
(Placed in Library, See No. LT. 8251/2003)
(13) A copy of the Thirty -third Valuation Report (Hindi and English versions) of the Life Insurance Corporation of India as on 31st March, 2003.
(Placed in Library, See No. LT. 8252/2003)
(14) (i) A copy of the Annual Report (Hindi and English versions) of the Pratichi (India) Trust, Delhi, for the year 2002-2003, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Pratichi (India) Trust, Delhi, for the year 2002-2003.(Placed in Library, See No. LT. 8263/2003)
(15) (i) A copy of the Annual Report (Hindi and English versions) of the National Institute of Public Finance and Policy, New Delhi, for the year 2002-2003, alongwith Audited Accounts. A copy of the Review (Hindi and English versions) by the Government of the working of the National Institute of Public Finance and Policy, New Delhi, for the year 2002-2003.
(Placed in Library, See No. LT. 8253/2003)
(16) (i) A copy of the Annual Report (Hindi and English versions) of the Centre for Policy Research, New Delhi, for the year 2002-2003, alongwith Audited Accounts. A copy of the Review (Hindi and English versions) by the Government of the working of the Centre for Policy Research, New Delhi, for the year 2002-2003.(Placed in Library, See No. LT. 8254/2003)
(17) (i) A copy of the Annual Report (Hindi and English versions) of the Institute for Social and Economic Change, Bangalore, for the year 2002-2003, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Institute for Social and Economic Change, Bangalore, for the year 2002-2003.(Placed in Library, See No. LT. 8255/2003)
(18) (i) A copy of the Annual Report (Hindi and English versions) of the Indian Council for Research on International Economic Relations, New Delhi, for the year 2002-2003, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Indian Council for Research on International Economic Relations, New Delhi, for the year 2002-2003.(Placed in Library, See No. LT. 8256/2003)
(19) (i) A copy of the Annual Report (Hindi and English versions) of the Centre for Development Economics (Delhi School of Economics), Delhi, for the year 2002-2003, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Centre for Development Economics (Delhi School of Economics), Delhi, for the year 2002-2003.(Placed in Library, See No. LT. 8257/2003)
(20) (i) A copy of the Annual Report (Hindi and English versions) of the Institute for Studies in Industrial Development, New Delhi, for the year 2002-2003, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Institute for Studies in Industrial Development, New Delhi, for the year 2002-2003.(Placed in Library, See No. LT. 8258/2003)
(21) (i) A copy of the Annual Report (Hindi and English versions) of the National Council of Applied Economic Research, New Delhi, for the year 2002-2003, along with Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the National Council of Applied Economic Research, New Delhi, for the year 2002-2003.(Placed in Library, See No. LT. 8259/2003) A copy of the Export-Import Bank of India (Employees) Pension (Amendment) Regulations, 2003 (Hindi and English versions) published in Notification No. EXIM/Pension/2003 in Gazette of India dated the 8th November, 2003 under sub-section (3) of section 39 of the Export-Import Bank of India Act, 1981.
(Placed in Library, See No. LT. 8260/2003) A copy of the Audit Report (Hindi and English versions) on the Accounts of the Insurance Regulatory and Development Authority for the year 2001-2002 under sub-section (4) of section 17 of the Insurance Regulatory and Development Authority Act, 1999.
(Placed in Library, See No. LT. 8261/2003) A copy each of the following Notifications (Hindi and English versions) under sub-section (3) of section 12 of the Government Savings Certificates Act, 1959 :-
The National Savings Certificates (VIII Issue) (Fourth Amendment) Rules, 2003 published in Notifications No. G.S.R. 820 (E) in Gazette of India dated the 16th October, 2003. The Kisan Vikas Patra (Third Amendment) Rules, 2003 published in Notifications No. G.S.R. 821 (E) in Gazette of India dated the 16th October, 2003.
(Placed in Library, See No. LT. 8249/2003)
________________