>
Title : Papers laid on the Table by members/Ministers. PAPERS LAID ON THE TABLE
THE MINISTER OF TRIBAL AFFAIRS AND MINISTER OF DEVELOPMENT OF NORTH EASTERN REGION (SHRI P.R. KYNDIAH): I beg to lay on the Table-
A copy each of the following papers (Hindi and English versions) under sub-section (1) of section 619 A of the Companies Act, 1956:-
Statement regarding Review by the Government of the working of the North Eastern Regional Agricultural Marketing Corporation Limited, Guwahati, for the year 2004-2005.
Annual Report of the North Eastern Regional Agricultural Marketing Corporation Limited, Guwahati, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3169/2005)
A copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the North Eastern Handicrafts and Handlooms Development Corporation Limited for the year 2004-2005 within the stipulated period of nine months after the close of the accounting year.
(Placed in Library, See No. LT 3170/2005)
THE MINISTER OF SHIPPING, ROAD TRANSPORT AND HIGHWAYS (SHRI T.R. BAALU): I beg to lay on the Table-
A copy each of the following Notifications (Hindi and English versions) under sub-section (4) of section 124 of the Major Port Trusts Act, 1963 :-
G.S.R. 544 (E) published in Gazette of India dated the 29th August, 2005 approving the Mormugao Port Employees’ (Medical Attendance) Amendment Regulations, 2005.
G.S.R. 625 (E) published in Gazette of India dated the 6th October, 2005 approving the Visakhapatnam Port Employees (Classification, Control and Appeal) Amendment Regulations, 2005.
(Placed in Library, See No. LT 3171/2005)
(2) (i) A copy of the Annual Administration Report (Hindi and English versions) of the Visakhapatnam Port Trust, Visakhapatnam, for the year 2004-2005, alongwith Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Visakhapatnam Port Trust, Visakhapatnam, for the year 2004-2005.
(Placed in Library, See No. LT 3172/2005)
(3) (i) A copy of the Annual Administration Report (Hindi and English versions) of the Cochin Port Trust, Cochin, for the year 2004-2005, alongwith Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Cochin Port Trust, Cochin, for the year 2004-2005.
(Placed in Library, See No. LT 3173/2005)
(4) (i) A copy of the Annual Administration Report (Hindi and English versions) of the Chennai Port Trust, Chennai, for the year 2004-2005, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Chennai Port Trust, Chennai, for the year 2004-2005.
(Placed in Library, See No. LT 3174/2005)
(5) (i) A copy of the Annual Administration Report (Hindi and English versions) of the New Mangalore Port Trust, New Mangalore, for the year 2004-2005.
A copy of the Review (Hindi and English versions) by the Government of the working of the New Mangalore Port Trust, New Mangalore, for the year 2004-2005.
(Placed in Library, See No. LT 3175/2005)
(6) (i) A copy of the Annual Administration Report (Hindi and English versions) of the Kandla Port Trust, Kandla, for the year 2004-2005, alongwith Accounts.
A copy of the Review (Hindi and English versions) by the Government of the working of the Kandla Port Trust, Kandla, for the year 2004-2005.
(Placed in Library, See No. LT 3176/2005)
(7) (i) A copy of the Annual Administration Report (Hindi and English versions) of the Mumbai Port Trust, Mumbai, for the year 2004-2005, alongwith Accounts.
A copy of the Review (Hindi and English versions) by the Government of the working of the Mumbai Port Trust, Mumbai, for the year 2004-2005.
(Placed in Library, See No. LT 3177/2005)
A copy each of the following Annual Accounts (Hindi and English versions) under sub-section (2) of section 103 of the Major Port Trusts Act, 1963 :-
(a) (i) A copy of the Annual Accounts of the New Mangalore Port Trust, New Mangalore, for the year 2004-2005, together with Audit Report thereon.
A copy of the Review by the Government of the Audited Accounts of the New Mangalore Port Trust, New Mangalore, for the year 2004-2005.
(Placed in Library, See No. LT 3175/2005)
(b) (i) A copy of the Annual Accounts of the Jawaharlal Nehru Port Trust, Navi Mumbai, for the year 2004-2005, together with Audit Report thereon.
A copy of the Review by the Government of the Audited Accounts of the Jawaharlal Nehru Port Trust, Navi Mumbai, for the year 2004-2005.
(Placed in Library, See No. LT 3178/2005)
(9) 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 Ennore Port Limited, Chennai, for the year 2004-2005.
(ii) Annual Report of the Ennore Port Limited, Chennai, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3179/2005)
लघु उद्योग मंत्री तथा कृषि एवं ग्रामीण उद्योग मंत्री (श्री महावीर प्रसाद) : +ÉvªÉFÉ àÉcÉänªÉ, àÉé ÉÊxÉàxÉÉÊãÉÉÊJÉiÉ {ÉjÉ ºÉ£ÉÉ {É]ãÉ {É® ®JÉiÉÉ cÚÆ —
(Placed in Library, See No. LT 3180 to 3185/2005)
THE MINISTER OF STATE IN THE MINISTRY OF SHIPPING, ROAD TRANSPORT AND HIGHWAYS (SHRI K.H. MUNIYAPPA): I beg to lay on the Table:–
A copy each of the following Notifications (Hindi and English versions) under section 10 of the National Highways Act, 1956:-
S.O. 1117 (E) published in Gazette of India dated the 10th August, 2005 regarding acquisition of land for public purpose of building (widening) of different stretches of National Highway Nos. 13, 17 and 48 in the State of Karnataka.
S.O. 1170 (E) published in Gazette of India dated the 23rd August, 2005 making certain amendments in the Notification No. S.O. 810 (E) dated the 13th July, 2004.
S.O. 1171 (E) published in Gazette of India dated the 23rd August, 2005 regarding acquisition of land for public purpose of building (widening), maintenance, management and operation of National Highway No. 7 (Hyderabad – Bangalore section) in the State of Karnataka.
S.O. 661 (E) published in Gazette of India dated the 10th May, 2005 regarding acquisition of land for building (widening), maintenance, management and operation of National Highway No. 7 (Hyderabad – Bangalore section) in the State of Karnataka.
S.O. 1025 (E) published in Gazette of India dated the 19th July, 2005 making certain amendments in the Notification No. S.O. 1206 (E) dated the 16th October, 2003.
S.O. 1026 (E) published in Gazette of India dated the 19th July, 2005 regarding acquisition of land for public purpose of building (widening), maintenance, management and operation of National Highway No. 31C in the State of West Bengal.
S.O. 1110 (E) published in Gazette of India dated the 8th August, 2005 regarding acquisition of land for public purpose of building, maintenance, management and operation of National Highway No. 31 in the State of West Bengal.
S.O. 1098 (E) published in Gazette of India dated the 5th August, 2005 making certain amendments in the Notification No. S.O. 234 (E) dated the 18th February, 2005.
S.O. 1099 (E) published in Gazette of India dated the 5th August, 2005 regarding acquisition of land for public purpose of building (four-laning) of National Highway No. 75 (Gwalior-Jhansi section) in the State of Madhya Pradesh.
S.O. 1100 (E) published in Gazette of India dated the 5th August, 2005 regarding acquisition of land building (four-laning) (Madhya Pradesh-Uttar Pradesh Border) of Gwalior-Jhansi Section including Gwalior Bypass in the State of Madhya Pradesh.
S.O. 1150 (E) and S.O. 1151 (E) published in Gazette of India dated the 18th August, 2005 regarding acquisition of land for public purpose of building (widening), maintenance, management and operation of different stretches of National Highway No. 7, including construction of bypasses (Lakhnadon-Madhya Pradesh/Maharashtra Border) in the State of Madhya Pradesh.
S.O. 1190 (E) to S.O. 1193 (E) published in Gazette of India dated the 25th August, 2005 regarding acquisition of land for public purpose of building (widening), maintenance, management and operation of different stretches of National Highway No. 26, in the State of Madhya Pradesh.
S.O. 457 (E) published in Gazette of India dated the 31st March, 2005 regarding acquisition of land for widening of National Highway No. 6 (Sambalpur-Raipur section) in the State of Chhattisgarh.
S.O. 1035 (E) published in Gazette of India dated the 20th July, 2005 making certain amendments in the Notification No. S.O. 234 (E) dated the 18th February, 2005.
S.O. 581 (E) published in Gazette of India dated the 27th April, 2005 making certain amendments in the Notification No. S.O. 1107 (E) dated the 11th October, 2004.
S.O. 582 (E) published in Gazette of India dated the 27th April, 2005 regarding acquisition of land for building (widening), maintenance, management and operation of National Highway No. 26, including construction of by-passes (Jhansi – Lakhnadon section) in the State of Madhya Pradesh.
S.O. 583 (E) published in Gazette of India dated the 27th April, 2005 regarding acquisition of land for building (widening), maintenance, management and operation of National Highway No. 26, including construction of by-passes in the State of Madhya Pradesh.
S.O. 584 (E) published in Gazette of India dated the 27th April, 2005 regarding acquisition of land for building (widening), maintenance, management and operation of National Highway No. 26, including construction of by-passes (Jhansi – Lakhnadon section) in the State of Madhya Pradesh.
S.O. 1157 (E) published in Gazette of India dated the 20th August, 2005 regarding acquisition of land for public purpose of building (four-laning or six- laning) of National Highway No. 25 in the State of Uttar Pradesh.
S.O. 1040 (E) published in Gazette of India dated the 21st July, 2005 regarding acquisition of land for public purpose of building (widening) of National Highway No. 28 (Lucknow to Uttar Pradesh/Bihar Border) in the State of Uttar Pradesh.
S.O. 1164 (E) published in Gazette of India dated the 22nd August, 2005 authorising the Additional District Magistrate, Land Acquisition Joint Organisation, Meerut, to acquire land on National Highway No. 58 (Meerut – Muzaffarnagar section) in the State of Uttar Pradesh.
S.O. 1039 (E) published in Gazette of India dated the 21st July, 2005 regarding acquisition of land for public purpose of building (widening) of National Highway No. 28 (Lucknow to Uttar Pradesh/Bihar Boader) in the State of Uttar Pradesh.
S.O. 1032 (E) published in Gazette of India dated the 20th July, 2005 regarding acquisition of land for public purpose of building (widening), maintenance, management and operation of National Highway No. 7 (Lakhnadon – Madhya Pradesh/Maharashtra Border) in the State of Madhya Pradesh.
S.O. 1033 (E) published in Gazette of India dated the 20th July, 2005 regarding acquisition of land for building (construction) of Dholpur Bypass on National Highway No. 3 (Agra – Gwalior section) in the State of Madhya Pradesh.
S.O. 1036 (E) published in Gazette of India dated the 20th July, 2005 regarding acquisition of land for building (four-laning) of National Highway No. 75 (Gwalior – Jhansi section) in the State of Madhya Pradesh.
S.O. 1065 (E) and S.O. 1066 (E) published in Gazette of India dated the 28th July, 2005 regarding acquisition of land for public purpose of building (widening), maintenance, management and operation of different stretches of National Highway No. 7 (Lakhnadon – Madhya Pradesh/Maharashtra Border) in the State of Madhya Pradesh.
S.O. 1038 (E) published in Gazette of India dated the 21st July, 2005 regarding acquisition of land for building (widening) of National Highway No. 28 (Lucknow – Uttar Pradesh/Bihar Border) in the State of Uttar Pradesh.
(xxviii)S.O. 654 (E) published in Gazette of India dated the 10th May, 2005 regarding acquisition of land for building (widening), maintenance, management and operation of National Highway No. 75 in the State of Uttar Pradesh.
S.O. 1156 (E) published in Gazette of India dated the 20th August, 2005 regarding acquisition of land for building (four-laning or six-laning) of National Highway No. 25 in the State of Uttar Pradesh.
S.O. 1045 (E) published in Gazette of India dated the 25th July, 2005 regarding levy of fee to be recovered from the users of four laned stretch of National Highway No. 8 (Himmat Nagar-Chiloda section) in the State of Gujarat.
S.O. 1046 (E) published in Gazette of India dated the 25th July, 2005 regarding levy of fee to be recovered from the users of four laned stretch of National Highway No. 76 in the State of Rajasthan.
S.O. 1050 (E) published in Gazette of India dated the 26th July, 2005 regarding levy of fee to be recovered from the users of four laned stretch of National Highway No. 5 (Chennai to Tada) in the State of Tamil Nadu.
S.O. 1057 (E) published in Gazette of India dated the 27th July, 2005 regarding levy of fee to be recovered from the users of four laned stretch of National Highway No. 5 (Nandigam to Ichapuram) in the State of Andhra Pradesh.
(xxxiv)S.O. 1089 (E) published in Gazette of India dated the 2nd August, 2005 regarding levy of fee to be recovered from the users of four laned stretch of National Highway No. 2 (Panagarh to Kolkata) in the State of West Bengal.
(xxxv) S.O. 1034 (E) published in Gazette of India dated the 20th July, 2005 regarding acquisition of land for building (Construction) of Agra Bypass on National Highway Nos. 2 and 3 in the State of Uttar Pradesh, together with a corrigendum thereto (in Hindi version only) published in Notification No. 1426 (E) dated the 29th September, 2005.
(xxxvi) S.O. 1149 (E) published in Gazette of India dated the 18th August, 2005 regarding acquisition of land for public purpose of building (widening) of National Highway No. 7 (Manser– Nagpur section) in the State of Maharashtra.
(xxxvii) S.O. 1166 (E) and S.O. 1167 (E) published in Gazette of India dated the 22nd August, 2005 regarding acquisition of land for building (widening) of different stretches of National Highway No. 6 (Nagpur–Dhule section) in the State of Maharashtra.
(xxxviii) S.O. 653 (E) published in Gazette of India dated the 10th May, 2005 regarding acquisition of land for building (widening), maintenance, management and operation of National Highway No. 26 in the State of Uttar Pradesh.
S.O. 1152 (E) published in Gazette of India dated the 18th August, 2005 regarding acquisition of land for public purpose of building (widening), maintenance, management and operation of National Highway No. 7 (Jabalpur – Nagpur section) in the State of Maharashtra.
S.O. 1049 (E) published in Gazette of India dated the 26th July, 2005 regarding acquisition of land for public purpose of building, maintenance, management and operation of National Highway No. 5 (Chennai – Vijayawada section) in the State of Andhra Pradesh.
S.O. 1058 (E) published in Gazette of India dated the 27th July, 2005 regarding acquisition of land for public purpose of building and widening of National Highway No. 5 ( Vijayawada – Visakhapatnam section) in the State of Andhra Pradesh.
S.O. 1082 (E) published in Gazette of India dated the 1st August, 2005 making certain amendments in the Notification No. S.O. 645 (E) dated the 31st May, 2004.
S.O. 1083 (E) published in Gazette of India dated the 1st August, 2005 regarding acquisition of land for building (widening) of National Highway No. 7 (Hyderabad – Bangalore section) in the State of Andhra Pradesh.
S.O. 1041 (E) published in Gazette of India dated the 25th July, 2005 regarding acquisition of land for public purpose of building (widening), of National Highway No. 28 (Lucknow to Uttar Pradesh/Bihar Boarder) in the State of Uttar Pradesh Pradesh.
S.O. 1165 (E) published in Gazette of India dated the 22nd August, 2005 authorising Special Land Acquisition Officer, Joint Organisation, Saharanpur, to acquire land on National Highway No. 58 (Meerut – Muzaffarnagar section) in the State of Uttar Pradesh Pradesh.
S.O. 1208 (E) published in Gazette of India dated the 29th August, 2005 making certain amendments in the Notification No. S.O. 808 (E) dated the 9th July, 2004.
S.O. 1209 (E) published in Gazette of India dated the 29th August, 2005 regarding acquisition of land for building (widening) of National Highway No. 7 (Hyderabad – Bangalore section) in the State of Andhra Pradesh.
S.O. 1278 (E) to 1281 (E) published in Gazette of India dated the 13th September, 2005 regarding acquisition of land for public purpose of building (widening) of different stretches of National Highway No. 7 (Nagpur – Hyderabad section) in the State of Andhra Pradesh.
S.O. 1432 (E) published in Gazette of India dated the 30th September, 2005 regarding acquisition of land for public purpose of building (widening), of National Highway No. 7 (Hyderabad – Bangalore section) in the State of Andhra Pradesh.
S.O. 1464 (E) published in Gazette of India dated the 6th October, 2005 regarding acquisition of land for public purpose of building (widening) of existing toll plazas on National Highway No. 5 (Vijayawada – Eluru-Visakhapatnam section) in the State of Andhra Pradesh.
S.O. 1449 (E) published in Gazette of India dated the 5th October, 2005 regarding acquisition of land for building (widening), of National Highway No. 7 (Hyderabad – Bangalore section) in the State of Andhra Pradesh.
S.O. 1489 (E) published in Gazette of India dated the 17th October, 2005 regarding acquisition of land for building (widening) of National Highway No. 7 (Hyderabad – Bangalore section) in the State of Andhra Pradesh.
S.O. 1537 (E) to S.O. 1539 (E) published in Gazette of India dated the 26th October, 2005 regarding acquisition of land for building (widening) of different stretches on National Highway No. 28 (Lucknow – Uttar Pradesh/Bihar Border) in the State of Uttar Pradesh.
S.O. 1389 (E) published in Gazette of India dated the 26th September, 2005 regarding levy of fee to be recovered from the users of four laned stretch of National Highway No. 4 (Kanchipuram – Walajahpet section) in the State of Tamil Nadu.
S.O. 1514 (E) published in Gazette of India dated the 19th October, 2005 regarding levy of fee to be recovered from the users of four laned stretch of National Highway No. 4 (Hirebagewadi – Dharwad section) in the State of Karnataka.
S.O. 1242 (E) published in Gazette of India dated the 7th September, 2005 regarding acquisition of land for public purpose of building (widening) of National Highway No. 28 (Lucknow – Uttar Pradesh/Bihar Border) in the State of Uttar Pradesh.
S.O. 1506 (E) published in Gazette of India dated the 19th October, 2005 regarding acquisition of land for public purpose of building (widening) of National Highway No. 28 (Lucknow to Uttar Pradesh/Bihar Border) in the State of Uttar Pradesh.
S.O. 1524 (E) published in Gazette of India dated the 21st October, 2005 regarding acquisition of land for public purpose of building (widening) of National Highway No. 28 (Lucknow to Uttar Pradesh/Bihar Border) in the State of Uttar Pradesh.
S.O. 1554 (E) published in Gazette of India dated the 2nd November, 2005 regarding acquisition of land for building (four-laning) of National Highway No. 8 (Talasari – Manor section) in the State of Maharashtra.
S.O. 1485 (E) published in Gazette of India dated the 13th October, 2005 authorising Additional District Magistrate, Office of the Deputy Commissioner (South), District South Delhi, to acquire land for widening including construction of bypass on National Highway No. 2 in the National Capital Territory of Delhi.
S.O. 1384 (E) published in Gazette of India dated the 23rd September, 2005 regarding acquisition of land for building (widening) of National Highway No. 28 (Lucknow – Uttar Pradesh/Bihar Border) in the State of Uttar Pradesh.
S.O. 1241(E) published in Gazette of India dated the 7th September, 2005 regarding acquisition of land for building (four – laning or six laning) of National Highway No. 25 in the State of Uttar Pradesh.
S.O. 1505 (E) published in Gazette of India dated the 19th October, 2005 regarding acquisition of land for building (widening) of National Highway No. 28 (Lucknow – Uttar Pradesh/Bihar Boarder) in the State of Uttar Pradesh.
S.O. 1232 (E) and S.O. 1233 (E) published in Gazette of India dated the 5th September, 2005 regarding acquisition of land for building (four – laning or six laning) of different stretches on National Highway No. 25 in the State of Uttar Pradesh.
S.O. 1276 (E) published in Gazette of India dated the 13th September, 2005 making certain amendments in the Notification No. 115 (E) dated the 25th January, 2005.
S.O. 1277 (E) published in Gazette of India dated the 13th September, 2005 acquisition of land for building (widening) of National Highway No. 7 (Nagpur – Hyderabad section) in the State of Maharashtra.
S.O. 1308 (E) published in Gazette of India dated the 14th September, 2005 authorising the Special Land Acquisition Officer Scarcity No. 2, Nashik, to acquire land on National Highway No. 3 (Vadape–Gonde section) in the State of Maharashtra.
(lxviii)S.O. 1309 (E) published in Gazette of India dated the 14th September, 2005 authorising the Special Land Acquisition Officer Nos. 2 and 3, Dhule to acquire land on National Highway No. 3 (Pimpalgaon – Dhule section) in the State of Maharashtra.
S.O. 1528 (E) published in Gazette of India dated the 22nd October, 2005 regarding acquisition of land for building (four – laning), maintenance, management and operation of National Highway No. 4 (Pune to Satara section) in the State of Maharashtra.
S.O. 1459 (E) published in Gazette of India dated the 5th October, 2005 authorising Special Land Acquisition Officer, General, Nagpur to acquire land on National Highway No. 7 (Kamaptee – Kanhan Bypass) in the State of Maharashtra.
S.O. 1479 (E) published in Gazette of India dated the 10th October, 2005 regarding acquisition of land for public purpose of building (four – laning or six – laning) of National Highway No. 25 in the State of Uttar Pradesh.
S.O. 1571 (E) published in Gazette of India dated the 7th November, 2005 authorising of Land Acquisition Officer, PWD (B&R), Jalandhar to acquire land on National Highway No. 1 (Jalandhar – Amritsar section) in the State of Punjab.
(lxxiii)S.O. 1227 (E) published in Gazette of India dated the 2nd September, 2005 regarding acquisition of land for building (four – laning or six – laning) of National Highway No. 25 in the State of Uttar Pradesh.
S.O. 1476 (E) published in Gazette of India dated the 10th October, 2005 regarding acquisition of land for building (widening) of National Highway No. 7 (Bangalore – Hosur section) in the State of Karnataka.
S.O. 1427 (E) published in Gazette of India dated the 29th September, 2005 regarding acquisition of land for public purpose of building, maintenance, management and operation of National Highway No. 31 in the State of West Bengal.
S.O. 1525 (E) and S.O. 1526 (E) published in Gazette of India dated the 21st October, 2005 regarding acquisition of land for building (widening), maintenance, management and operation of different stretches of National Highway No. 47 [Tamil Nadu – Kerala Border (Walayar) to Thrissur section] including construction of by-passes in the State of Kerala.
(lxxvii)S.O. 1329 (E) and S.O. 1330 (E) published in Gazette of India dated the 16th September, 2005 regarding acquisition of land for building (widening), maintenance, management and operation of National Highway No. 47 [Tamil Nadul– Kerala Border (Walayar) to Thrissur section] including construction of by-passes in the State of Kerala.
(lxxviii)S.O. 1497 (E) and S.O. 1498(E) published in Gazette of India dated the 18th October, 2005 regarding acquisition of land for building (widening) of different stretches on National Highway No. 47 (Mannuthy – Aluva section) including construction of by-passes in the State of Kerala.
S.O. 1328(E) published in Gazette of India dated the 16th September, 2005 regarding acquisition of land for public purpose of building (widening) of National Highway No. 47 (Mannuthy – Aluva section) including construction of by-passes in the State of Kerala.
S.O. 1584 (E) published in Gazette of India dated the 10th November, 2005 making certain amendments in the Notification No. S.O. 1096 (E) dated the 4th August, 2005.
S.O. 1585 (E) published in Gazette of India dated the 10th November, 2005 entrusting the stretches of various National Highways mentioned therein to National Highways Authority of India.
Twenty – seven statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned at I to xxvii of (1) above.
(Placed in Library, See No. LT 3186/2005)
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 Indian Road Construction Corporation Limited, New Delhi, for the year 2004-2005.
Annual Report of the Indian Road Construction Corporation Limited, New Delhi, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3187/2005)
A copy of the Central Motor Vehicles (Fifth Amendment) Rules, 2005 (Hindi and English versions) published in Notification No. G.S.R. 589 (E) in Gazette of India dated the 16th September, 2005 under sub-section (4) of section 212 of the Motor Vehicles Act, 1988 together an explanatory memorandum and Corrigendum thereto published in Notification No. 652 (E) dated 31st October, 2005.
(Placed in Library, See No. LT 3188/2005)
गृह मंत्रालय में राज्य मंत्री (श्री माणिकराव होडल्या गावित) : àÉcÉänªÉ, àÉé ÉÊxÉàxÉÉÊãÉÉÊJÉiÉ {ÉjÉ ºÉ£ÉÉ {É]ãÉ {É® ®JéiÉÉ cÚÆ :
(१)(एक) रिप्रैटि्रएट्स को-आपरेटिव फाइनेन्स र्एेड डेवलपमेंट बैंक लमिटेड, चेन्नई के वर्ष २००४- २००५ के वार्षिक प्रतिवेदन की एक प्रति (हिन्दी तथा अंग्रेजी संस्करण) तथा लेखापरीक्षित लेखे।
(दो) रिप्रेटि्रएट्स को-आपरेटिव फाइनेन्स र्एेड डेवलपमेंट बैंक लमिटेड, चेन्नई के वर्ष २००४-२००५ के कार्यकरण की सरकार द्वारा समीक्षा की एक प्रति (हिन्दी तथा अंग्रेजी संस्करण)।
(Placed in Library, See No. LT 3189/2005)
कंपनी अधनियम, १९५६ की धारा ६१९ की धारा ६१९क की उपधारा (१) के अंतर्गत निम्नलखित पत्रों की एक-एक प्रति (हिन्दी तथा अंग्रेजी संस्करण) :
(एक) रिहैबलिटेशन प्लान्टेशंस लमिटेड, पूनालुर के वर्ष २००४-२००५ के कार्यकरण की सरकार द्वारा समीक्षा।
(दो) रिहैबलिटेशन प्लान्टेशंस लमिटेड, पूनालुर का वर्ष २००४-२००५ का वार्षिक प्रतिवेदन, लेखापरीक्षित लेखे तथा उन पर नियंत्रक-महालेखापरीक्षक की टिप्पणियां।
(Placed in Library, See No. LT 3190/2005) THE MINISTER OF STATE IN THE MINISTRY OF HOME AFFAIRS (SHRI SHRIPRAKASH JAISWAL): I beg to lay on the Table:-
A copy each of the following Notifications (Hindi and English versions) under sub-section (3) of section 141 of the Border Security Force Act, 1968:-
The Border Security Force Water Wing Group-“A” (Technical Staff) Recruitment Rules, 2005 published in Notification No. G.S.R. 231 in Gazette of India dated the 16th July, 2005.
The Border Security Force Water Wing (Group-“B” Combatised Technical Staff) Recruitment Rules, 2005 published in Notification No. G.S.R. 232 in Gazette of India dated the 16th July, 2005.
(Placed in Library, See No. LT 3191/2005)
(2) (i) A copy of the Annual Report (Hindi and English versions) of the National Foundation for Communal Harmony, New Delhi, for the year 2004-2005, alongwith Audited Accounts.
(ii) Statement regarding Review (Hindi and English versions) by the Government of the working of the National Foundation for Communal Harmony, New Delhi, for the year 2004-2005.
(Placed in Library, See No. LT 3192/2005)
THE MINISTER OF STATE IN THE MINISTRY OF HUMAN RESOURCE DEVELOPMENT (SHRI M.A.A. FATMI): I beg to lay on the Table:-
(1) (I) A copy of the Annual Report (Hindi and English versions) of the Rashtriya Sanskrit Sansthan, New Delhi, for the year 2003-2004.
A copy of the Annual Accounts (Hindi and English versions) of the Rashtriya Sanskrit Sansthan, New Delhi, for the year 2003-2004, together with Audit Report thereon.
(iii) A copy of the Review (Hindi and English versions) by the Government of the working of the Rashtriya Sanskrit Sansthan, New Delhi, for the year 2003-2004.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT 3193/2005)
(3) A copy each of the following Notifications (Hindi and English versions) under section 33 of the National Council for Teacher Education Act, 1993:-
The National Council for Teacher Education (assignment of functions to the Executive Committee) Regulations, 2005 published in Notification No. F.No.34-2/2005/NCTE/CDN in Gazette of India dated the 30th August, 2005.
Notification No. F.No. 9-5/2001/NCTE/ published in Gazette of India dated the 30th August, repealing the NCTE (Procedure to be followed in processing applications for recognition received from institutions existing prior to the establishment of NCTE) Regulations, 2001.
The “NCTE (form of application for recognition, the time limit of submission of application, determination of norms and standards for recognition of teacher education programmes and permission to start new course or training) (5th Amendment) Regulations, 2005 published in Notification No. F.No.49-5/2005-NCTE/N&S in Gazette of India dated the 30th August, 2005.
(iv) The National Council for Teacher Education (determination of minimum qualifications for recruitment of teachers in schools) (Amendment) Regulations, 2005 published in Notification No. F.No.91-1/2005-NCTE/(N&S) in Gazette of India dated the 30th August, 2005.
(4) A copy of the Notification No. F.47-5/2003/NCTE/CDN (Hindi and English versions) published in Gazette of India dated the 6th July, 2005 regarding nomination of a member to the Eastern Regional Committee of the National Council for Teacher Education, Bhubaneshwar issued under section 20 (3) of the National Council for Teacher Education Act, 1993.
Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (4) above.
(Placed in Library, See No. LT 3194/2005)
THE MINISTER OF STATE IN THE MINISTRY OF COMMERCE AND INDUSTRY (SHRI E.V.K.S. ELANGOVAN): I beg to lay on the Table:-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Agricultural and Processed Food Products Development Authority, New Delhi, for the year 2003-2004, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Agricultural and Processed Food Products Development Authority, New Delhi, for the year 2003-2004.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (2) above.
(Placed in Library, See No. LT 3195/2005)
(3) (i) A copy of the Annual Report (Hindi and English versions) of the Federation of Indian Export Organizations, New Delhi, for the year 2004-2005, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Federation of Indian Export Organizations, New Delhi, for the year 2004-2005.
(Placed in Library, See No. LT 3196/2005)
(4) A copy each of the following papers (Hindi and English versions) under sub-section (1) of section 619 A of the Companies Act, 1956:-
(a) (i) Review by the Government of the working of the PEC Limited, New Delhi, for the year 2004-2005.
(ii) Annual Report of the PEC Limited, New Delhi, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3197/2005)
(b) (i) Review by the Government of the working of the Export Credit Guarantee Corporation of India Limited, Mumbai, for the year 2004-2005.
(ii) Annual Report of the Export Credit Guarantee Corporation of India Limited, Mumbai, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3198/2005)
___________
12.06 hrs.