Judgements

Papers Laid On The Table By The Members/Ministers. on 11 May, 2005

Lok Sabha Debates
Papers Laid On The Table By The Members/Ministers. on 11 May, 2005


an>

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

 

12.01 hrs.

PAPERS LAID ON THE TABLE

 

THE MINISTER OF SHIPPING, ROAD TRANSPORT AND  HIGHWAYS (SHRI T.R. BAALU): 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:-           

 

         (a)    (i)      Review by the Government of the working of the Hooghly Dock and Port Engineers Limited, Kolkata, for the year 2003-2004.

 

                  (ii)     Annual Report of the Hooghly Dock and Port Engineers Limited, Kolkata, for the year 2003-2004, along with Audited Accounts and comments of the Comptroller and Auditor General thereon.

 

                                                            (Placed in Library.  See No. LT 2187/2005)

        

(b)    (i)     Review by the Government of the working of the Central Inland Water Transport Corporation Limited, Kolkata, for the year 2003-2004.

 

                  (ii)     Annual Report of the Central Inland Water Transport Corporation Limited, Kolkata, for the year 2003-2004., along with Audited Accounts and comments of the Comptroller and Auditor General thereon.

 

(2)    Two statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.

 

                                                            (Placed in Library.  See No. LT 2188/2005)

 

(3)       A copy of the each of the following Annual Accounts (Hindi and English versions) under sub-section (2) of section 103 Major Port Trusts Act, 1963:-

 

(a)    (i)     Annual Accounts of the Paradip Port Trust, Paradip, for the year 2003-2004, together with Audit Report thereon.

 

(ii) Review by the Government on the Audited Accounts of the Paradip Port Trust, Paradip, for the year 2003-2004.

 

                                       (Placed in Library.  See No. LT 2189/2005)

 

(b)    (i)     Annual Accounts of the Tariff Authority for Major Ports, Mumbai, for the year 2003-2004, together with Audit Report thereon.

 

(ii)      Review by the Government on the Audited Accounts of the Tariff Authority for Major Ports, Mumbai, for the year 2003-2004.

(4)       Two statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.

 

                                                                  (Placed in Library.  See No. LT 2190/2005)

 

(5)    (i)        A copy of the Annual Administration Report (Hindi and English versions) of the Kolkata Port Trust, Kolkata, for the year 2003-2004, along with Audited Accounts.

 

(ii)            A copy of the Review (Hindi and English versions) on the working of the Kolkata Port Trust, Kolkata, for the year 2003-2004.

 

(6)       Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (5) above.

 

                                                            (Placed in Library.  See No. LT 2191/2005)

 

(7)    (i)        A copy of the Annual Administration Report (Hindi and English versions) of the Chennai Port Trust, Chennai, for the year 2003-2004, along with Audited Accounts.

 

(ii)            A copy of the Review (Hindi and English versions) on the working of the Chennai Port Trust, Chennai, for the year 2003-2004.

 

(8)       Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (7) above.

 

                                                            (Placed in Library.  See No. LT 2192/2005)

(9)       A copy each of the following papers (Hindi and English versions):-

 

(i)               Memorandum of Understanding between the Dredging Corporation of India Limited and the Ministry of Shipping, Road Transport and Highways for the year 2005-2006.

 

(Placed in Library.  See No. LT 2193/2005)

(ii)            Memorandum of Understanding between the Shipping Corporation of India Limited and the Ministry of Shipping, Road Transport and Highways for the year 2005-2006.

 

(Placed in Library.  See No. LT 2194/2005)

 

(10)  A copy of the Notification No. G.S.R.250 (E) (Hindi and English versions) published in Gazette of India dated the 28th April, 2005 approving the Madras Port Trust (Recruitment of Heads of Departments) Regulations, 2005 under sub-section (4) of section 124 of the Major Port Trusts Act, 1963.

 

(Placed in Library. See No. LT 2195/2005)

THE MINISTER OF HEALTH AND FAMILY WELFARE (DR. ANBUMANI RAMADOSS): I beg to lay on the Table-

 

(1)       (i)        A copy of the Annual Report (Hindi and English versions) of the International Institute for Population Sciences, Mumbai, for the year 2003-2004, along with Audited Accounts.

 

              (ii)     A copy of the Review (Hindi and English versions) by the Government of the working of the International Institute for Population Sciences, Mumbai, 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 2196/2005)

 

THE MINISTER OF STATE OF THE MINISTRY OF SCIENCE & TECHNOLOGY AND MINISTER OF STATE OF THE DEPARTMENT OF OCEAN DEVELOPMENT (SHRI KAPIL SIBAL): I beg to lay on the Table-

 

(1)       (i)        A copy of the Annual Report (Hindi and English versions) of the Technology Development Board, New Delhi, for the year 2003-2004, along with Audited Accounts.

 

            (ii)       Statement regarding Review (Hindi and English versions) by the Government of the working of the Technology Development Board, 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 2197/2005)

 

(3)       (i)        A copy of the Annual Report (Hindi and English versions) of the Technology Information Forecasting and Assessment Council, New Delhi, for the year 2003-2004, along with Audited Accounts.

 

            (ii)       Statement regarding Review (Hindi and English versions) by the Government of the working of the Technology Information Forecasting and Assessment Council, New Delhi, for the year 2003-2004.

 

(4)    Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.

 

(Placed in Library.  See No. LT 2198/2005)

 

THE MINISTER OF STATE IN THE MINISTRY OF HEALTH AND FAMILY WELFARE (SHRIMATI PANABAKA LAKSHMI): I beg to lay on the Table-

 

(1)       (i)        A copy of the Annual Report (Hindi and English versions) of the Central Council for Research in Yoga and Naturopathy, New Delhi, for the year 2003-2004, along with Audited Accounts.

 

            (ii)       A copy of the Review (Hindi and English versions) by the Government of the working of the Central Council for Research in Yoga and Naturopathy, 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 2199/2005)

 

(3)       (i)        A copy of the Annual Report (Hindi and English versions) of the Central Council of Homoeopathy, New Delhi, for the year 2003-2004, along with Audited Accounts.

 

            (ii)       A copy of the Review (Hindi and English versions) by the Government of the working of the Central Council of Homoeopathy, New Delhi, for the year 2003-2004.

 

(4)    Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.

 

                                                (Placed in Library.  See No. LT 2200/2005)

(5)       (i)        A copy of the Annual Report (Hindi and English versions) of the National Institute of Unani Medicine, Bangalore, for the year 2003-2004, along with Audited Accounts.

            (ii)       A copy of the Review (Hindi and English versions) by the Government of the working of the National Institute of Unani Medicine, Bangalore, for the year 2003-2004.

 

(6)    Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (5) above.

 

                                                (Placed in Library.  See No. LT 2201/2005)

 

(7)       (i)        A copy of the Annual Report (Hindi and English versions) of the Central Council for Research in Homeopathy, New Delhi, for the year 2003-2004, along with Audited Accounts.

 

              (ii)     A copy of the Review (Hindi and English versions) by the Government of the working of the Central Council for Research in Homeopathy, New Delhi, for the year 2003-2004.

 

(8)    Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (7) above.

 

                        (Placed in Library.  See No. LT 2202/2005)

 

(9)    A copy each of the following Notifications (Hindi and English versions) under sub-section (2) of section 23 of the Prevention of Food Adulteration Act, 1954:-

 

            (i)       The Prevention of Food Adulteration (1st Amendment) Rules, 2005 published in Notification No. G.S.R. 184 (E) in Gazette of India dated the 21st March, 2005.

 

            (ii)      The Prevention of Food Adulteration (2nd Amendment) Rules, 2005 published in Notification No. G.S.R. 185 (E) in Gazette of India dated the 21st March, 2005.

 

                                                (Placed in Library.  See No. LT 2203/2005)

(10)     (i)        A copy of the Annual Report (Hindi and English versions) of the National Institute of Naturopathy, Pune, 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 Institute of Naturopathy, Pune, for the year 2002-2003.

 

(11)     Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (10) above.

 

                                                (Placed in Library.  See No. LT 2204/2005)

 

(12)     (i)        A copy of the Annual Report (Hindi and English versions) of the Central Council for Research in Unani Medicine, New Delhi, for the year 2003-2004, along with Audited Accounts.

 

            (ii)       A copy of the Review (Hindi and English versions) by the Government of the working of the Central Council for Research in Unani Medicine, New Delhi, for the year 2003-2004.

 

(13)     Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (12) above.

 

                                                (Placed in Library.  See No. LT 2205/2005)

 

(14)     (i)        A copy of the Annual Report (Hindi and English versions) of the Morarji Desai National Institute of Yoga, New Delhi, for the year 2003-2004, along with Audited Accounts.

 

            (ii)       A copy of the Review (Hindi and English versions) by the Government of the working of the Morarji Desai National Institute of Yoga, New Delhi, for the year 2003-2004.

 

(15)     Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (14) above.

 

(Placed in Library.  See No. LT 2206/2005)

 

 

THE MINISTER OF STATE IN THE MINISTRY OF COAL AND MINISTER OF STATE IN THE MINISTRY OF MINES (DR. DASARI NARAYAN RAO): I beg to lay on the Table a copy each of the following papers (Hindi and English versions):-

 

(i)        Memorandum of Understanding between the Coal India Limited and the Ministry of Coal for the year 2005-2006.

                     (Placed in Library.  See No. LT 2207/2005)

 

(ii)       Memorandum of Understanding between the Neyveli Lignite Corporation Limited and the Ministry of Coal for the year 2005-2006.

 

                     (Placed in Library.  See No. LT 2208/2005)

THE MINISTER OF STATE IN THE MINISTRY OF COMMUNICATIONS AND  INFORMATION TECHNOLOGY (DR. SHAKEEL AHMAD): I beg to lay on the Table a copy of the Telecommunication Interconnection Usage Charges (Fifth Amendment) Regulation (7 of 2005) published in Notification No. 409-8/2004-FN in Gazette of India dated the 13th April, 2004 under section 37 of the Telecom Regulatory Authority of India Act, 1997.

 

                                                                                                (Placed in Library.  See No. LT 2209/2005)

MD. SALIM (CALCUTTA  – NORTH EAST): Sir, the Minister is now laying this paper regarding Telecommunication Interconnection Usage Charges, whereas the notification was done on 13th April, 2004. After one year, the Minister is laying this paper on the Table of the House without giving any reasons for the delay.

DR. SHAKEEL AHMAD: Sir, I will inform the hon. Member as to what are the reasons for the delay.

MR. SPEAKER: You have to inform the whole House.

DR. SHAKEEL AHMAD: Sir, through you, I will inform the whole House.

MD. SALIM : Sir, do not allow him now. Let him come with a statement giving reasons for the delay.

MR. SPEAKER: I will see that my office does not allow such things without any explanation.

THE MINISTER OF SHIPPING, ROAD TRANSPORT AND  HIGHWAYS (SHRI T.R. BAALU): On behalf of my colleague Shri K.H. Muniappa, I beg to lay on the Table-

 

(1) A copy each of the following Notifications (Hindi and English versions) under section 10 of the National Highways Act, 1956:-

 

(i)        S.O. 286 (E) published in Gazette of India dated the 4th March, 2005 regarding acquisition of land for the public purpose of building (four laning) of National Highway No. 45B (Tiruchirappalli-Viralimalai-Madurai section) in the State of Tamil Nadu.

 

(ii)       S.O. 346 (E) published in Gazette of India dated the 18th March, 2005 regarding acquisition of land for the public purpose of building (four laning) of National Highway No. 76 in the State of Rajasthan.

 

(iii)     S.O. 353 (E) published in Gazette of India dated the 21st March, 2005 regarding acquisition of land for the public purpose of building (four laning) of National Highway No. 76 in the State of Rajasthan.

 

(iv)      S.O. 369 (E) published in Gazette of India dated the 23rd March, 2005 regarding acquisition of land for building (widening), maintenance, management and operation of National Highway No. 26 in District Seoni in the State of Madhya Pradesh.

 

(v)       S.O. 531 (E) published in Gazette of India dated the 8th April, 2005 making certain amendments in the Notification No. S.R.O. 1181 dated the 4th April, 1957.

 

(vi)      S.O. 1329 (E) published in Gazette of India dated the 7th December, 2004 regarding acquisition of land for public purpose of building, maintenance, management and operation of stretches mentioned therein on National Highways No. 8A and 8B in the State of Gujarat.

 

(vii)     S.O. 1352 (E) published in Gazette of India dated the 10th December, 2004 regarding acquisition of land for widening of National Highway including construction of bypass or realignments in the State of Rajasthan and Madhya Pradesh.

(viii)    S.O. 1381 (E) published in Gazette of India dated the 16th December, 2004 regarding acquisition of land for public purpose of building (four-laning) of National Highway No. 4 (Pune to Satara section) in the State of Maharashtra.

 

(ix)      S.O. 1238 (E) to S.O. 1241 (E) published in Gazette of India dated the 5th November, 2004 regarding acquisition of land for building (four-laning) of different stretches on National Highway No. 76 in the State of Rajasthan.

 

(x)       S.O. 1327 (E) published in Gazette of India dated the 6th December, 2004 regarding acquisition of land for building, maintenance, management and operation of National Highway No. 5 in the State of Andhra Pradesh.

 

(xi)      S.O. 1332 (E) published in Gazette of India dated the 7th December, 2004 regarding acquisition of land for building (four-laning) of National Highway No. 4 (Chennai-Ranipet section) in the State of Tamil Nadu.

 

(xii)     S.O. 344 (E) and S.O. 345 (E) published in Gazette of India dated the 18th March,2005 regarding acquisition of land for public purpose of building (four-laning) of different stretches on National Highway No. 76 in the State of Rajasthan.

 

(xiii)   S.O. 347 (E) published in Gazette of India dated the 18th March,2005 regarding acquisition of land for public purpose of building (four-laning) of National Highways No. 14 and 76 in the State of Rajasthan.

 

(xiv)    S.O. 354 (E) and S.O. 355 (E) published in Gazette of India dated the 21st March,2005 regarding acquisition of land for public purpose of building (four-laning) of different stretches on National Highways No. 14 and 76 in the State of Rajasthan.

 

(xv)     S.O. 356 (E) published in Gazette of India dated the 21st March,2005 regarding acquisition of land for public purpose of building (four-laning) of National Highway No. 76 in the State of Rajasthan.

(xvi)    S.O. 364 (E) published in Gazette of India dated the 22nd March,2005 regarding acquisition of land for widening of existing toll plazas on National Highway No. 5 (Vijayawada-Eluru-Visakhapatnam section) in the State of Andhra Pradesh.

 

(xvii)   S.O. 368 (E) published in Gazette of India dated the 23rd March, 2005 regarding acquisition of land for building (widening), maintenance, management and operation of National Highway No. 26 (including construction of bypasses) in the State of Madhya Pradesh.

 

(xviii)  S.O. 421 (E) published in Gazette of India dated the 28th March, 2005 regarding acquisition of land for building (widening), maintenance, management and operation of National Highway No. 26 (including construction of bypasses) in District Deori Tehsil in the State of Madhya Pradesh.

 

(xix)    S.O. 422 (E) published in Gazette of India dated the 28th March, 2005 regarding acquisition of land for building (widening), maintenance, management and operation of National Highway No. 26 (including construction of bypasses) in District Sagar in the State of Madhya Pradesh.

 

(xx)     S.O. 176 (E) published in Gazette of India dated the 8th February, 2005 making certain amendments in the Notification No. S.O. 1403 (E) dated the 8th December, 2003.

 

(xxi)    S.O. 177 (E) published in Gazette of India dated the 8th February, 2005 regarding acquisition of land for building (four-laning or six laning) of National Highway No. 25 in District Jhansi in the State of Uttar Pradesh.

 

(xxii) S.O. 178 (E) published in Gazette of India dated the 8th February, 2005 regarding acquisition of land for building (four-laning or six laning) of National Highway No. 25 in District Jalaun in the State of Uttar Pradesh.

 

(xxiii) S.O. 216 (E) published in Gazette of India dated the 17th February, 2005 regarding acquisition of land for building (four-laning) of National Highway No. 25 in District Kanpur Dehat in the State of Uttar Pradesh.

 

(xxiv) S.O. 351 (E) published in Gazette of India dated the 21st March, 2005 authorizing M/s Ideal Road Builders Limited, Dadar, Mumbai to collect and retain fees for the use of National Highway No. 4 (Khambatki Ghat between Pune and Satara) in the State of Maharashtra.

 

(xxv)   S.O. 501 (E) published in Gazette of India dated the 5th April, 2005 regarding acquisition of land for building (widening) of National Highway No. 7 (Nagpur-Hyderabad section) in the State of Andhra Pradesh.

 

(xxvi) S.O. 502 (E) published in Gazette of India dated the 5th April, 2005 regarding acquisition of land for building (widening) of National Highway No. 1A (including construction of bypasses) in the State of Jammu and Kashmir.

 

(xxvii) S.O. 540 (E) published in Gazette of India dated the 11th April, 2005 regarding acquisition of land for public purpose of building, maintenance, management and operation of National Highway No. 5A (Chandikhole-Paradip section) in the State of Orissa.

 

(xxviii) S.O. 528 (E) published in Gazette of India dated the 8th April, 2005 regarding acquisition of land for building (widening), of National Highway No. 7 (Nagpur-Hyderabad section) in the State of Andhra Pradesh.

 

                                                            (Placed in Library.  See No. LT 2210/2005)

(2)       A copy of each of the following the Notifications (Hindi and English versions) issued under section 11 of the National Highways Authority of India Act, 1988:-

 

(i)        S.O. 532 (E) published in Gazette of India dated the 8th April, 2005 entrusting the Guna bypass on National Highway No. 3 to the National Highways Authority of India.

 

(ii)       S.O. 157 (E) published in Gazette of India dated the 3rd February, 2005 levy of fee from the user of four-laned stretches of National Highway No. 45 (Chingelpet to Tindivanam section) in the State of Tamil Nadu.

 

(iii)     S.O. 158 (E) published in Gazette of India dated the 3rd February, 2005 levy of fee from the user of Cable Stayed Bridge across river Yamuna at Allahabad/Naini of the National Highway No. 27 (Allahabad-Mangawan) in the State of Uttar Pradesh.

(iv)      S.O. 180 (E) published in Gazette of India dated the 9th February, 2005 levy of fee from the user of four-laned stretch of National Highway No. 8A (Bamanbore to Samakhyali to Gandhidham section) in the State of Gujarat.

 

                                                            (Placed in Library.  See No. LT 2211/2005)

(3)       A copy each of the following Notifications (Hindi and English versions) under sub-section (4) of section 212 of the Motor Vehicles Act, 1988:-

 

(i)        The Central Motor Vehicles (Second Amendment) Rules, 2005 published in Notification No. G.S.R. 200 (E) in Gazette of India dated the 1st April, 2005, together with an explanatory memorandum and Corrigendum thereto published in Notification No. G.S.R. 247 (E) dated the 27th April, 2005.

 

(ii)       The Central Motor Vehicles (Third Amendment) Rules, 2005 published in Notification No. G.S.R. 206 (E) in Gazette of India dated the 1st April, 2005, together with an explanatory memorandum.

 

                                                (Placed in Library.  See No. LT 2212/2005)

(4)       (i)        A copy of the Annual Report (Hindi and English versions) of the National Institute for Training of Highway Engineers, Noida, for the year 2003-2004, along with Audited Accounts.

 

(iii)          A copy of the Review (Hindi and English versions) by the Government of the working of the National Institute for Training of Highway Engineers, Noida, for the year 2003-2004

 

(5)       Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (4) above.

 

                                                (Placed in Library.  See No. LT 2213/2005)

 

(6)       A copy of the Report (Hindi and English versions) of the Comptroller and Auditor General of India – Union Government (Commercial) (No.7 of 2005) – Public Sector Undertakings – National Highways Development Project of National Highways Authority of India for the year ended March 2004, under article 151(1) of the Constitution.

(Placed in Library.  See No. LT 2214/2005)

*m11गृह मंत्रालय में राज्य मंत्री (श्री माणिकराव होडल्या गावित) : अध्यक्ष महोदय, श्री श्रीप्रकाश जायसवाल की ओर से मैं निम्नलखित पत्र सभा पटल पर रखता हूं –

            (1) दिल्ली पुलिस अधनियम, १९७८ की धारा १४८ की उपधारा (२) के अंतर्गत दिल्ली पुलिस (नियुक्ति तथा भर्ती) (संशोधन) नियम, २००५ जो १३ अप्रैल, २००५ के दिल्ली के राजपत्र में अधिसूचना संख्या एफ. १३ /25 /२००३/  एचपी-१ / स्था. /१३७६से १३८० में प्रकाशित हुए थे, की एक प्रति (हिन्दी तथा अंग्रेजी संस्करण)।

(Placed in Library.  See No. LT 2215/2005)

(२) विदेशियों विषयक अधनियम, १९४६ की धारा ३ के अन्तर्गत जारी विदेशी विषयक (सशोधन) आदेश जो ७ मार्च, २००५ के भारत के राजपत्र में अधिसूचना संख्या सा.का.नि. १५९ (अ) में प्रकाशित हुआ था, की एक प्रति (हिन्दी तथा अंग्रेजी संस्करण)।

                                    (Placed in Library.  See No. LT 2216/2005)

THE MINISTER OF STATE IN THE MINISTRY OF DEFENCE AND MINISTER OF STATE IN THE MINISTRY OF PARLIAMENTARY AFFAIRS *m12 (SHRI BIJOY HANDIQUE): On behalf of my colleague, Shrimati Suryakanta Patil, I beg to lay on the Table a copy each of the following statements (Hindi and English versions) showing action taken by the Government on the assurances, promises and undertakings given by the Ministers during the various sessions of Ninth, Eleventh, Twelfth, Thirteenth and Fourteenth Lok Sabha:-

NINTH LOK SABHA

1. Statement No. LIV                                                            Second Session, 1990

 

                                                            (Placed in Library.  See No. LT 2217/2005)

ELEVENTH LOK SABHA

2. Statement No. XXXIV                                                      Fourth Session, 1997

                                                                    (Placed in Library.  See No. LT 2218/2005)

 

TWELFTH LOK SABHA

3. Statement No. XXVIII                                                      Third Session, 1998

 

                                                            (Placed in Library.  See No. LT 2219/2005)

 

4. Statement No. XXXI                                                        Fourth Session, 1999

                                                            (Placed in Library.  See No. LT 2220/2005)

 

THIRTEENTH LOK SABHA

5. Statement No. XXX                                                          Second Session, 1999

                                                            (Placed in Library.  See No. LT 2221/2005)

 

6. Statement No. XXXI                                                        Third Session, 2000

                                                               (Placed in Library.  See No. LT 2222/2005)

 

7. Statement No. XXVI                                                         Fourth Session, 2000

                                                         (Placed in Library.  See No. LT 2223/2005)

 

8. Statement No. XXV                                                          Fifth Session, 2000

                                                  (Placed in Library.  See No. LT 2224/2005)

 

9. Statement No. XXIV                                                         Sixth Session, 2001

                                            (Placed in Library.  See No. LT 2225/2005)

 

10. Statement No. XXXII                                                     Seventh Session, 2001

                                                     (Placed in Library.  See No. LT 2226/2005)

 

11. Statement No. XIX                                                         Eight Session, 2001

                                                            (Placed in Library.  See No. LT 2227/2005)

 

12. Statement No. XVII                                                        Ninth Session, 2002

                                                   (Placed in Library.  See No. LT 2228/2005)

 

13. Statement No. XIV                                                         Tenth Session, 2002

                                                           (Placed in Library.  See No. LT 2229/2005)

 

14. Statement No. XII                                                           Eleventh Session, 2002

                                                           (Placed in Library.  See No. LT 2230/2005)

15. Statement No. X                                                             Twelfth Session, 2003

(Placed in Library. See No. LT 2231/2005)

 

16. Statement No. VII                                                           Thirteenth Session, 2003

                                                     (Placed in Library.  See No. LT 2232/2005)

 

17. Statement No. VI                                                            Fourteenth Session, 2003

                                                           (Placed in Library.  See No. LT 2233/2005)

FOURTEENTH LOK SABHA

18. Statement No. IV                                                            Second Session, 2004

                                                         (Placed in Library.  See No. LT 2234/2005)

 

19. Statement No. II                                                              Third Session, 2004

                                                            (Placed in Library.  See No. LT 2235/2005)