Judgements

Papers Laid On The Table By Members/Ministers. on 5 December, 2005

Lok Sabha Debates
Papers Laid On The Table By Members/Ministers. on 5 December, 2005


>

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

रसायन और उर्वरक मंत्री तथा इस्पात मंत्री (श्री रामविलास पासवान) : महोदय, मैं कंपनी अधनियम, १९५६ की धारा ६१९क की उपधारा (१) के अंतर्गत निम्नलखित पत्रों की एक-एक प्रति (हिन्दी तथा अंग्रेज़ी संस्करण) सभा पटल पर रखता हूँ :-

 

(Placed in Library, See No. LT 2920/2005 to 2922/2005)

 

 

 

 

 

 

 

 

 

 

 

 

THE MINISTER OF STATE OF THE MINISTRY OF HEAVY INDUSTRIES AND PUBLIC ENTERPRISES AND MINISTER OF STATE OF THE MINISTRY OF WATER RESOURCES (SHRI SONTOSH MOHAN DEV): 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:-

 

(1)

(i)

Statement regarding Review by the Government of the working of the Bharat Heavy Electricals Limited, New Delhi, for the year 2004-2005.

 

(ii)

Annual Report of the Bharat Heavy Electricals 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 2923/2005)

 

(2)

(i)

Statement regarding Review by the Government of the working of the Bharat Leather Corporation Limited, Agra, for the year 2004-2005.

 

(ii)

Annual Report of the Bharat Leather Corporation Limited, Agra, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 2924/2005)

(3)

(i)

Statement regarding Review by the Government of the working of the Cement Corporation of India Limited, New Delhi, for the year 2004-2005.

 

(ii)

Annual Report of the Cement Corporation of India 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 2925/2005)

 

(4)

(i)

Statement regarding Review by the Government of the working of the Hindustan Paper Corporation Limited, Kolkata, for the year 2004-2005.

 

(ii)

Annual Report of the Hindustan Paper Corporation Limited, Kolkata, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.

 

(Placed in Library, See No. LT 2926/2005)

 

 

 

 

 

THE MINISTER OF PARLIAMENTARY AFFAIRS AND MINISTER OF INFORMATION AND BROADCASTING (SHRI PRIYA RANJAN DASMUNSI): On behalf of Shrimati Renuka Chowdhury, 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 619 A of the Companies Act, 1956:-

 

 

 

(i)

Review by the Government of the working of the Kumarakruppa Frontier Hotels Private Limited, New Delhi, for the year 2003-2004.

 

 

(ii)

Annual Report of the Kumarakruppa Frontier Hotels Private Limited, New Delhi, for the year 2003-2004, 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 (1) above.

(Placed in Library, See No. LT 2927/2005)

 

 

… (Interruptions)

14.01 hrs.

(At this stage, Shri Srichand Kriplani and some other

hon. Members came and stood on the floor near the table.)

 

…. (Interruptions)

 

THE MINISTER OF STATE IN THE MINISTRY OF DEFENCE AND MINISTER OF STATE IN THE MINISTRY OF PARLIAMENTARY AFFAIRS (SHRI BIJOY HANDIQUE): On behalf of Shri Kantilal Bhuria, 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 619 A of the Companies Act, 1956:-

 

 

 

(i)

Review by the Government of the working of the State Farms Corporation of India Limited, New Delhi, for the year 2004-2005.

 

 

(ii)

Annual Report of the State Farms Corporation of India 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 2928/2005)

(2) A copy of the Notification No. S.O. 1374 (E) (Hindi and English versions) published in Gazette of India dated the 21st September, 2005 containing Order specifying Urea (Granular) imported in India from Oman under the ‘Urea Off Take Agreement upto January, 2006, under sub-section (6) of section 3 of the Essential Commodities Act, 1955.

(Placed in Library, See No. LT 2929/2005)

 

THE MINISTER OF STATE IN THE MINISTRY OF ENVIRONMENT AND FORESTS (SHRI NAMO NARAIN MEENA): I beg to lay on the Table-

 

(1) A copy of the Ozone Depleting Substances (Regulations and Control) Amendment Rules, 2005 (Hindi and English versions) published in Notification No. S.O. 1391 (E) in Gazette of India dated the 26th September, 2005 under section 26 of the Environment (Protection) Act, 1986.

(Placed in Library, See No. LT 2930/2005)

(2) A copy of the Notification No. S.O. 942 (E) (Hindi and English versions) published in Gazette of India dated the 4th July, 2005 making certain amendments in the Notification No. S.O. 60(E) dated the 27th January, 1994, issued under section 3 of the Environment (Protection) Act, 1986.

(Placed in Library, See No. LT 2931/2005)

 

… (Interruptions)

MR. DEPUTY-SPEAKER: The House stands adjourned to meet again tomorrow, 6th December 2005 at 11 a.m.

 

14.02 hrs. The Lok Sabha then adjourned till Eleven of the Clock

on Tuesday, December 6, 2005/Agrahayana 15, 1927 (Saka).