Judgements

Papers Laid On The Table By The Members/Ministers. on 3 May, 2005

Lok Sabha Debates
Papers Laid On The Table By The Members/Ministers. on 3 May, 2005


>

LOK SABHA DEBATES

 

 

                                                                                                                                                                                                                                                                                                           

 

 

LOK SABHA

 

——-

 

 

 

 

Tuesday, May 3, 2005/Vaisakha 13, 1927 (Saka)

 

 

 

 

 

The Lok Sabha met at Eleven of the Clock

 

 

 

   

(MR. SPEAKER in the Chair)

 

 

                                                                                               

 

 

 

 

 

 

 

 

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

12.01 hrs.

 

PAPERS  LAID ON THE TABLE

THE MINISTER OF STATE OF THE MINISTRY OF URBAN EMPLOYMENT AND POVERTY ALLEVIATION (KUMARI SELJA): Sir, 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 Hindustan Prefab  Limited, New Delhi,  for the year 2003-2004.

        (ii)     Annual Report of the Hindustan Prefab  Limited, New Delhi,  for the year 2003-2004, along with Audited Accounts and comments of the Comptroller and Auditor General thereon.

                                                            (Placed In Library.   See No. LT 2016/05)

(b) (i)        Review by the Government of the working of the Housing and Urban Development Corporation Limited, New Delhi, for the year 2003-2004.

        (ii)    Annual Report of the Housing and Urban Development Corporation Limited, New Delhi, 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 2017/05)

 

THE MINISTER OF STATE IN THE MINISTRY OF HOME AFFAIRS  (SHRI S. REGUPATHY): Sir, on behalf of Shri Shriprakash Jaiswal, I beg to lay on the Table–

(1)       A copy of the Registration  of Foreigners (Amendment) Rules, 2003 (Hindi and English versions)  published in Notification No. G.S.R. 828(E) in Gazette of India dated the 21st October, 2003, under sub-section (2) of section 3 of the Registration of Foreigners Act, 1939.

                                                                        (Placed in Library.  See No. LT 2018/05)

(2)       A copy of the Citizenship (Amendment) Rules, 2005 (Hindi and English versions) published in Notification No. G.S.R.225 (E) in Gazette of India dated the 11th April, 2005 under sub-section (4) of section 18 of the Citizenship Act, 1955.

(Placed in Library.  See No. LT 2019/05)

(3)     A copy of the  Registration of Foreigners (Exemption) Amendment Order, 2005 (Hindi and English versions) published in Notification No. S.O. 543 (E) in Gazette of India dated the 11th April, 2005 under sub-section (3) of section 6 of the Registration of  Foreigners Act, 1939.

                                                                        (Placed in Library.  See No. LT 2020/05)

(4)    A copy of the Notification No. S.O. 542 (E) (Hindi and English versions) published in Gazette of India dated the 11th April, 2005 specifying the rights mentioned therein to which the persons registered as Overseas Citizens of India under section 7A of the Citizenship Act, 1955 issued under section 7B of the said Act.

                                                                        (Placed in Library.  See No. LT 2021/05)

(5)    A copy of the Passport (Entry into India) Amendment Rules, 2005 (Hindi and English versions) published in Notification No. G.S.R. 224 (E) in Gazette of India dated the 11th April, 2005 under sub-section (3) of section 3 of the Passport (Entry into India) Act, 1920.

                                                                        (Placed in Library.  See No. LT 2022/05)

THE MINISTER OF STATE IN THE MINISTRY OF HUMAN RESOURCE DEVELOPMENT (SHRI M.A.A. FATMI): Sir, I beg to lay on the Table–

(1)  (i) A copy of the Annual Report (Hindi and English versions) of the Maulana Azad National Institute of Technology, Bhopal, 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 Maulana Azad National Institute of Technology, Bhopal, 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 2023/05)

(3)(i) A copy of the Annual Report (Hindi and English versions) of the Visvesvaraya National Institute of Technology, Nagpur, 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 Visvesvaraya National Institute of Technology, Nagpur, 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 2024/05)

(5) (i)  A copy of the Annual Report (Hindi and English versions) of the National Institute of Technology, Warangal, 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 Technology, Warangal, 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 2025/05)

 

(7) (i) A copy of the Annual Report (Hindi and English versions) of the National Institute of Industrial Engineering, Mumbai, for the year 2003-2004.

 (ii)      A copy of the Annual Accounts (Hindi and English versions) of the National Institute of Industrial Engineering, Mumbai, 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 National Institute of Industrial Engineering, Mumbai, 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 2026/05)

(9)       A copy each of the following Notifications (Hindi and English versions) under section 28 of the University Grants Commission Act, 1956:-

(i)        The University Grants Commission (Returns of Information by Universities) Rules, 2004, published in Notification No. G.S.R. 182(E) in Gazette of India dated the 10th March, 2004.

(ii)       The University Grants Commission (Returns of Information by University Grants Commission) Rules, 2004, published in Notification No. G.S.R. 184(E) in Gazette of India dated the 10th March, 2004.

                                                                        (Placed in Library.  See No. LT 2027/05)

(10)(i)            A copy of the Annual Report (Hindi and English versions) of the Pondicherry University, Pondicherry, for the year 2003-2004.

 (ii)      A copy of the Review (Hindi and English versions) by the Government of the working of the Pondicherry University, Pondicherry, for the year 2003-2004.

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

                                                                        (Placed in Library.  See No. LT 2028/05)

(12) (i) A copy of the Annual Report (Hindi and English versions) of the Indian Institute of Technology, Bombay, for the year 2003-2004.

 (ii)      A copy of the Annual Accounts (Hindi and English versions) of the Indian Institute of Technology, Bombay, for the year 2003-2004, together with Audit Report thereon.

 (iii)    Statement regarding Review (Hindi and English versions) by the Government of the working of the Indian Institute of Technology, Bombay, 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 2029/05)

(14) (i) A copy of the Annual Report (Hindi and English versions) of the National Institute of Technical Teachers Training and Research, Chennai, for the year 2003-2004, together with Audited Accounts.

 (ii)      A copy of the Review (Hindi and English versions) by the Government of the working of the National Institute of Technical Teachers Training and Research, Chennai, 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 2030/05)

(16) (i) A copy of the Annual Report (Hindi and English versions) of the National Institute of Technical Teachers’ Training and Research, Kolkata, for the year 2003-2004, together with Audited Accounts.

 (ii)      A copy of the Review (Hindi and English versions) by the Government of the working of the National Institute of Technical Teachers’ Training and Research, Kolkata, for the year 2003-2004.

 (17)    Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (16) above.

                                                                        (Placed in Library.  See No. LT 2031/05)

(18)     A copy of the First Academic Ordinance (Hindi and English versions) of Babasaheb Bhimrao Ambedkar University, Lucknow, published in Notification No. 196 in Gazette of India dated the 30th December, 2004, under sub-section (2) of section 43 of the Babasaheb Bhimrao Ambedkar University Act, 1994.

(19)     Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (18) above.

                                                                        (Placed in Library.  See No. LT 2032/05)

(20)     A copy each of the following Notifications (Hindi and English versions) under section 24 of the All India Council for Technical Education Act, 1987:-

(i)        The  All India Council for Technical Education (Grant of approval for starting new technical institutions, introducing of courses or programmes and approval of intake capacity of seats for the courses or programmes) Amendment Regulation, 1997 published in Notification No. F. 711-6-1/ET/96 in Gazette of India  dated the 12th May, 1997.

(ii)       The  All India Council for Technical Education (Grant of approval for starting new technical institutions, introduction of courses or programmes and approval of intake capacity of seats for the courses or programmes) Amendment Regulation, 2000 published in Notification No. F. 37-3/Legal/2000 in Gazette of India dated the 26th August, 2000.

(iii)     The  All India Council for Technical Education (Amendment) Regulation, 2000 published in Notification No. F. 37-6/Legal/2000 in Gazette of India dated the 28th October, 2000.

(iv)      The All India Council for Technical Education (for Admission under foreign Nationals (FN)/Persons of Indian Origin (PIO) category/quota in AICTE approval institutions) Regulations, 2000 published in Notification No. 26-7/Legal/2002 in Gazette of India  dated the 29th April, 2002, together with a Corrigendum thereto published in Notification No. 143 dated the 17th July, 2002.

(v)       The Policy Resolution on procedure for granting approval to various programmes published in Notification No. F.37-3/Legal (iv)/2002  in Gazette of India dated the 25th November, 2002.

(vi)      The  Interim Policy Resolution on Admission, Fee, Management Seats, Governing Body of Private unaided Institutions published in Notification No. F.37-3/Legal (v)/2003  in Gazette of India dated the 20th March, 2003.

(vii)     The All India Council for Technical Education (Grant of approval for starting new technical institutions, introduction of additional courses or programmes/ increase in  intake) Amendment Regulations, 2003   published in Notification No. F. 37-3/Legal (iii)/2003 in Gazette of India  dated the 20th October, 2003.

(viii)    The AICTE Regulations for Entry and Operation of Foreign Universities in India imparting technical education, 2003 published in Notification No. F. 37-3/Legal (vi)/2003 in Gazette of India  dated the 6th May, 2003, together with a Corrigendum thereto dated 29th May, 2003.

(ix)      The All India Council for Technical Education (Constitution and Functions of Regional Committees) Regulations, 2004 published in Notification No. F. 38-10/Legal/2004 in Gazette of India dated the 22nd December, 2004.

(x)       The  All India Council for Technical Education (Grant of approval for starting new technical institutions, introduction of courses or programmes and variation of intake capacity of seats for the courses or programmes and continuation of approval for the existing technical institutions) Regulations, 2004 published in Notification No. F. 37-3/Legal/2004 in Gazette of India dated the 29th January, 2005.

 (xi)     The  All India Council for Technical Education (Constitution and Functions of National Board of Accreditation) Regulations, 2005 published in Notification No. F. 37-3/Legal/2005 in Gazette of India  dated the 4th February, 2005.

(xii)     Notification No. F.No. 38-10/Legal/2004 published in Gazette of India dated the 7th February, 2005 making certain amendments in the Regulations published in Notification No. 38-10/Legal/2004 dated the 15th December, 2004.

(xiii)   The All India Council for Technical Education (Member-Secretary) Recruitment (Repeal) Rules, 2004 published in Notification No. G.S.R. 559 (E) in Gazette of India dated the 31st August, 2004.

(xiv)    The All India Council for Technical Education ( Admission under supernumerary quota for Foreign Nationals/Persons of Indian Origin (PIOs)/Children of Indian Workers in the Gulf Countries, in AICTE approved Institutions)   Regulations, 2004 published in Notification No. No. F. 37-3/Legal/2004 in Gazette of India  dated the 26th February, 2004.

(xv)     The AICTE (National Engineers Registration and Licensing Board) Regulations, 2004 published in Notification No. F. QA/ENGRS-REGN/051/2002 in Gazette of India dated the 22nd April, 2004.

(xvi)       Notification No. F. QA/ENGRS-REGN/051/2002 published in Gazette of India dated the 4th December, 2004 regarding withdrawal of National Engineers Registration and Licensing Board.

                                                                        (Placed in Library.  See No. LT 2033/05)

 

THE MINISTER OF STATE IN THE MINISTRY OF COMMERCE & INDUSTRY (SHRI E.V.K.S. ELANGOVAN): Sir, I beg to lay on the Table–

(1)(i)   A copy of the Annual Report (Hindi and English versions) of the National Council for Cement and Building Materials, 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 National Council for Cement and Building Materials, 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 2034/05)

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

(i)        Memorandum of Understanding between the State Trading Corporation of India Limited and the Department of Commerce, Ministry of Commerce and Industry, for the year 2005-2006.

                                                                        (Placed in Library.  See No. LT 2035/05)

(ii)       Memorandum of Understanding between the P.E.C. Limited and the Department of Commerce, Ministry of Commerce and Industry, for the year 2005-2006.

                                                                        (Placed in Library.  See No. LT 2036/05)

(iii)     Memorandum of Understanding between the India Trade Promotion Organization and the Department of Commerce, Ministry of Commerce and Industry, for the year 2005-2006.

                                                                        (Placed in Library.  See No. LT 2037/05) 

(4)             A copy of the Notification No. S.O. 452(E) (Hindi and English versions) published in Gazette of India dated the 30th March, 2005 suspending the operation of clause (a) of section 24 of the Tea Act,1953, issued under sub-section (1) of section 48 of the said Act.

                                                                        (Placed in Library.  See No. LT 2038/05)

(5)             A copy of the Tea (Distribution and Export) Control Order, 2005 (Hindi and English versions) published in Notification No. S.O. 486(E) in Gazette of India dated the 1st April, 2005 under sub-section (3) of section 49 of the Tea Act, 1953.

(Placed in Library. See No. LT 2039/05)

(6)             A copy each of the following Notifications (Hindi and English versions) under sub-section (2) of section 28 of the Indian Boilers Act, 1923:-

(i)        The Indian Boiler (Second Amendment) Regulations, 2005 published in Notification No. G.S.R. 66 in Gazette of India dated the 26th February, 2005.

(ii)       The Indian Boiler (Third Amendment) Regulations, 2005 published in Notification No. G.S.R. 67 in Gazette of India dated the 26th February, 2005.

(Placed in Library.  See No. LT 2040/05)

 

THE MINISTER OF STATE IN THE MINISTRY OF HUMAN RESOURCE DEVELOPMENT (SHRI M.A.A. FATMI): Sir, on behalf of Shrimati Kanti Singh, I beg to lay on the Table–

(1)(i)   A copy of the Annual Report (Hindi and English versions) of the Central Social Welfare Board, 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 Social Welfare 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 2041/05)

 (3)      A copy of Andaman and Nicobar Dowry Prohibition Rules, 2003 (Hindi and English versions) published Notification No. 206/2003/F.No.4-198/DSW 2003 in Andaman and Nicobar Gazette dated the 15th December,2003 under sub-section (3) of section 9 of the Dowry Prohibition Act, 1961.

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

(Placed in Library.  See No. LT 2042/05)

 

——–