Judgements

Papers Laid On The Table By The Members/Ministers. on 6 May, 2005

Lok Sabha Debates
Papers Laid On The Table By The Members/Ministers. on 6 May, 2005

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

12.02 hrs.

PAPERS LAID ON THE TABLE

खाऩ मंत्री (श्री शीश राम ओला) : ={ÉÉvªÉFÉ àÉcÉänªÉ, àÉé +ÉÉ{ÉBÉEÉÒ +ÉxÉÖàÉÉÊiÉ ºÉä ÉÊxÉàxÉÉÊãÉÉÊJÉiÉ {ÉjÉÉå BÉEÉÒ ABÉE-ABÉE |ÉÉÊiÉ (हिन्दी तथा अंग्रेजी संस्करण) सभा पटल पर रखता हूँ :

मिनरल एक्सप्लोरेशन कारपोरेशन लमिटेड और खान मंत्रालय के बीच वर्ष २००५-२००६ के लिए हुआ समझौता ज्ञापन।

(Placed in Library, See No. LT – 2076/2005)

नेशनल एल्युमनियम कंपनी लमिटेड और खान मंत्रालय के बीच वर्ष २००५-२००६ के लिए हुआ समझौता ज्ञापन।

(Placed in Library, See No. LT – 2077/2005)

हिन्दुस्तान कॉपर लमिटेड और खान मंत्रालय के बीच वर्ष २००५-२००६ के लिए हुआ समझौता ज्ञापन।

(Placed in Library, See No. LT – 2078/2005)

THE MINISTER OF POWER (SHRI P.M. SAYEED): I beg to lay on the Table a copy of the Memorandum of Understanding (Hindi and English versions) between the National Hydroelectric Power Corporation Limited and the Ministry of Power for the year 2005-2006.

(Placed in Library, See No. LT – 2079/2005)

THE MINISTER OF STATE OF THE MINISTRY OF COMPANY AFFAIRS (SHRI PREM CHAND GUPTA): I beg to lay on the Table-

A copy of the Forty Eighth Annual Report (Hindi and English versions) on the Working and Administration of the Companies Act, 1956 for the year ended the 31st March, 2004, under section 638 of the said Act.

 

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

(Placed in Library, See No. LT – 2080/2005)

THE MINISTER OF STATE IN THE MINISTRY OF RURAL DEVELOPMENT (SHRI A. NARENDRA): On behalf of Shrimati Suryakanta Patil, I beg to lay on the Table-

(1) (i) A copy of the Annual Report (Hindi and English versions) of the Council for Advancement of People’s Action and Rural Technology, New Delhi, for the year 2002-2003, along with Audited Accounts.

Statement regarding Review (Hindi and English versions) by the Government of the working of the Council for Advancement of People’s Action and Rural Technology, New Delhi, for the year 2002-2003.

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

(Placed in Library, See No. LT – 2081/2005)

THE MINISTER OF FINANCE (SHRI P. CHIDAMBARAM): On behalf of Shri S. S. Palanimanickam, I beg to lay on the Table-

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 (Substantial Acquisition of Shares and Takeovers) (Second Amendment) Regulations, 2004 published in Notification No. S.O. 5 (E) in Gazette of India dated the 3rd January, 2005

The Securities and Exchange Board of India (Procedure for Holding Enquiry by Enquiry Officer and Imposing Penalty) (Third Amendment) Regulations, 2004 published in Notification No. S.O. 28(E) in Gazette of India dated the 6th January, 2005.

 

 

 

The Securities Appellate Tribunal (Procedure) (Amendment) Rules, 2005 published in Notification No. G.S.R. 56 (E) in Gazette of India dated the 2nd February, 2005.

(Placed in Library, See No. LT – 2082/2005)

A copy each of the following Reports (Hindi and English versions) under article 151 (1) of the Constitution:-

(i) Report of the Comptroller and Auditor General of India-Union Government (No. 1 of 2005) – Accounts of the Union Government for the year ended the March, 2004.

(Placed in Library, See No. LT – 2083/2005)

(ii) Report of the Comptroller and Auditor General of India-Union Government (No. 2 of 2005) – Transaction Audit Observations for the year ended the March, 2004.

(Placed in Library, See No. LT – 2084/2005)

(iii) Report of the Comptroller and Auditor General of India-Union Government (No. 3 of 2005) – Information Technology Audit for the year ended the March, 2004.

(Placed in Library, See No. LT – 2085/2005)

(iv) Report of the Comptroller and Auditor General of India-Union Government (Civil) (No. 4 of 2005) – Autonomous Bodies for the year ended the March, 2004.

(Placed in Library, See No. LT – 2086/2005)

(v) Report of the Comptroller and Auditor General of India-Union Government (No. 5 of 2005) – (Scientific Departments) – for the year ended the March, 2004.

(Placed in Library, See No. LT – 2087/2005)

(vi) Report of the Comptroller and Auditor General of India-Union Government (No. 6 of 2005) – (Defence Services) – Army and Ordinance Factories for the year ended the March, 2004.

(Placed in Library, See No. LT – 2088/2005)

 

 

(vii) Report of the Comptroller and Auditor General of India-Union Government (No. 7 of 2005) – (Defence Services) – Air Force and Navy for the year ended the March, 2004.

(Placed in Library, See No. LT – 2089/2005)

(viii) Report of the Comptroller and Auditor General of India-Union Government (No. 8 of 2005) – (Railways) – for the year ended the March, 2004.

(Placed in Library, See No. LT – 2090/2005)

(ix) Report of the Comptroller and Auditor General of India-Union Government (No. 9 of 2005) – (Railways) – for the year ended the March, 2004.

(Placed in Library, See No. LT – 2091/2005)

(x) Report of the Comptroller and Auditor General of India-Union Government (No. 10 of 2005) – (Indirect Taxes-Customs) – for the year ended the March, 2004.

(Placed in Library, See No. LT – 2092/2005)

(xi) Report of the Comptroller and Auditor General of India-Union Government (No. 11 of 2005) – (Indirect Taxes-Central Excise and Service Tax) – for the year ended the March, 2004.

(Placed in Library, See No. LT – 2093/2005)

(xii) Report of the Comptroller and Auditor General of India-Union Government (No. 12 of 2005) – (Direct Taxes) – for the year ended the March, 2004.

(Placed in Library, See No. LT – 2094/2005)

Report of the Comptroller and Auditor General of India-Union Government (No. 13 of 2005) – (Direct Taxes) – System Appraisals- for the year ended the March, 2004.

(Placed in Library, See No. LT – 2095/2005)

Report of the Comptroller and Auditor General of India-Union Government (Civil) (No. 14 of 2005) – Performance Audit of Control Systems in India Security Press, Nashik for the year ended the March, 2004.

(Placed in Library, See No. LT – 2096/2005)

 

 

A copy of the Appropriation Accounts, Indian Railways for the year 2003-2004, Part I-Review (Hindi and English versions).

(Placed in Library, See No. LT – 2097/2005)

A copy of the Appropriation Accounts, Indian Railways for the year 2003-2004, Part II-Detailed Appropriation Accounts (Hindi and English versions). (Placed in Library, See No. LT – 2098/2005)

A copy of the Appropriation Accounts, Indian Railways for the year 2003-2004, Part II-Detailed Appropriation Accounts (Annexure –G) (Hindi and English versions).

(Placed in Library, See No. LT – 2099/2005)

A copy of the Union Government –Finance Accounts for the year 2003-2004 (Hindi and English versions).

(Placed in Library, See No. LT – 2100/2005)

A copy of the Appropriation Accounts (Postal Services)- Union Government – for the year 2003-2004 (Hindi and English versions).

(Placed in Library, See No. LT – 2101/2005)

A copy of the Appropriation Accounts of the Defence Services – Union Government – for the year 2003-2004 (Hindi and English versions).

(Placed in Library, See No. LT – 2102/2005)

A copy of the Appropriation Accounts (Civil) – Union Government – for the year 2003-2004 (Hindi and English versions).

(Placed in Library, See No. LT – 2103/2005)

(10) (i) A copy of the Annual Report (Hindi and English versions) of the Industrial Development Bank of India, Mumbai, for the year 2003-2004, along with Audited Accounts.

A copy of the Review (Hindi and English versions) by the Government of the working of the Industrial Development Bank of India, Mumbai, for the year 2003-2004.

(Placed in Library, See No. LT – 2104/2005)

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 (Transfer or issue of Security by a Person Resident outside India) (Amendment) Regulations, 2005 published in Notification No. G.S.R. 201 (E) in Gazette of India dated the 1st April, 2005.

The Foreign Exchange Management (Transfer or issue of Security by a Person Resident outside India) ( Second Amendment) Regulations, 2005 published in Notification No. G.S.R. 202 (E) in Gazette of India dated the 1st April, 2005.

The Foreign Exchange Management (Transfer or Issue of Any Foreign Security) (Amendment) Regulations, 2005 published in Notification No. G.S.R. 220 (E) in Gazette of India dated the 7th April, 2005.

The Foreign Exchange Management (Deposit) (Amendment) Regulations, 2005 published in Notification No. G.S.R. 221 (E) in Gazette of India dated the 7th April, 2005.

(Placed in Library, See No. LT – 2105/2005)

A copy each of the following Notifications (Hindi and English versions) issued under Foreign Exchange Management Act, 1999:-

G.S.R. 203 (E) published in Gazette of India dated the 1st April, 2005 containing Corrigendum to the Notification No. G.S.R. 207 (E) dated the 23rd March, 2004.

G.S.R. 204 (E) published in Gazette of India dated the 1st April, 2005 containing Corrigendum to the Notification No. G.S.R. 208 (E) dated the 23rd March, 2004.

G.S.R. 205 (E) published in Gazette of India dated the 1st April, 2005 containing Corrigendum to the Notification No. G.S.R. 209 (E) dated the 23rd March, 2004.

(Placed in Library, See No. LT – 2106/2005)

A copy of the Statement of Market Borrowings by Central Government during the year 2004-2005 (Hindi and English versions).

(Placed in Library, See No. LT – 2107/2005)

A copy each of the following Notifications (Hindi and English versions) under sub-section (3) of section 30 of the Securities Contracts (Regulation) Act, 1956:-

The Securities Contracts (Regulation) (Appeal to Securities Appellate Tribunal) (Amendment) Rules, 2005 published in Notification No. G.S.R. 54 (E) in Gazette of India dated the 2nd February, 2005.

The Securities Contracts (Regulation) (Procedure for Holding Inquiry and Imposing Penalties by Adjudicating Officer) Rules, 2005 published in Notification No. G.S.R.227 (E) in Gazette of India dated the 11th April, 2005.

The Securities Contracts (Regulation) (Appeal to Securities Appellate Tribunal) (Second Amendment) Rules, 2005 published in Notification No. G.S.R. 229 (E) in Gazette of India dated the 11th April, 2005.

(Placed in Library, See No. LT – 2108/2005)

A copy each of the following Notifications (Hindi and English versions) under section 27 of the Depositories Act, 1996:-

The Depositories (Appeal to Securities Appellate Tribunal) (Amendment) Rules, 2005 published in Notification No. G.S.R. 55 (E) in Gazette of India dated the 2nd February, 2005.

The Depositories (Procedure for Holding Inquiry and Imposing Penalties by Adjudicating Officer) Rules, 2005 published in Notification No. G.S.R. 228 (E) in Gazette of India dated the 11th April, 2005.

(Placed in Library, See No. LT – 2109/2005)

A copy each of the following Notifications (Hindi and English versions) issued under regulation 6 of the Securities and Exchange Board of India (Central Database of Market Participants) Regulations, 2003:-

S.O. 4 (E) published in Gazette of India dated the 3rd January, 2005 specifying 31st day of December, 2005 as the notified date for the purposes of the Securities and Exchange Board of India (Central Database of Market Participants) Regulations, 2003 for specified investors being bodies corporate whose promoters or directors are persons resident outside India.

S.O. 461 (E) published in Gazette of India dated the 31st March, 2005 specifying 31st day of December, 2005 as the notified date for the purposes of the Securities and Exchange Board of India (Central Database of Market Participants) Regulations, 2003 for specified investors mentioned therein.

(Placed in Library, See No. LT – 2110/2005)

A copy each of the following Notifications (Hindi and English versions) under of section 296 of the Income Tax Act, 1961:-

S.O. 528 published in Gazette of India dated the 19th February, 2005 regarding exemption to the “CRY- Child Relief and You, 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. 529 published in Gazette of India dated the 19th February, 2005 regarding exemption to the “Jawaharlal Nehru Memorial Fund, New Delhi” under section 10 (23C) of the Income-Tax Act, 1961 for the period covered by the assessment years 2005-2006 to 2007-2008, subject to certain conditions.

S.O. 530 published in Gazette of India dated the 19th February, 2005 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 2004-2005 to 2006-2007, subject to certain conditions.

The Income-tax (Eighth Amendment) Rules, 2005 published in Notification No. S.O. 441 (E) in Gazette of India dated the 29th March, 2005, together with an explanatory memorandum.

(v) The Income-tax (Tenth Amendment) Rules, 2005 published in Notification No. S.O. 455 (E) in Gazette of India dated the 30th March, 2005, together with an explanatory memorandum.

(vi) The Income-tax (Eleventh Amendment) Rules, 2005 published in Notification No. S.O. 456 (E) in Gazette of India dated the 30th March, 2005, together with an explanatory memorandum.

(Placed in Library, See No. LT – 2111/2005)

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. 232 (E) published in Gazette of India dated the 12th April, 2005 together with an explanatory memorandum seeking to rescind Notification No. 31/2001-Cus., dated 28th March, 2001.

G.S.R. 233 (E) published in Gazette of India dated the 13th April, 2005 together with an explanatory memorandum seeking to rescind Notification No. 94/2002-Cus., dated 9th September, 2002.

G.S.R. 234 (E) published in Gazette of India dated the 13th April, 2005 together with an explanatory memorandum seeking to impose anti-dumping duty on imports into India of Thermal Sensitive Paper, originating in, or exported from, Indonesia, Malaysia and United Arab Emirates, at the rates recommended by the Designated Authority.

(Placed in Library, See No. LT – 2112/2005)

A copy of the CENVAT Credit (Fourth Amendment) Rules, 2005 (Hindi and English versions) published in Notification No. G.S.R.231 (E) in Gazette of India dated the 12th April, 2005, under sub-section (2) of section 38 of the Central Excise Act, 1944, together with an explanatory memorandum.

(Placed in Library, See No. LT – 2113/2005)

A copy each of the following Notifications (Hindi and English versions) issued section 5 of the Export of Service Rules, 2005:-

G.S.R.239 (E) published in Gazette of India dated the 19th April, 2005, together with an explanatory memorandum seeking to prescribe conditions, limitations and procedures for grant of rebate of service tax paid on the taxable services exported to countries other than Nepal and Bhutan.

G.S.R.240 (E) published in Gazette of India dated the 19th April, 2005, together with an explanatory memorandum seeking to prescribe conditions, limitations and procedures for grant of rebate of service tax paid on input services and duties of excise paid on inputs used for providing taxable services exported out of India to countries other than Nepal and Bhutan.

(Placed in Library, See No. LT – 2114/2005)

A copy each of the following Notifications (Hindi and English versions) under section 159 of the Customs Act, 1962:-

S.O. 315 (E) published in Gazette of India dated the 14th March, 2005, together with an explanatory memorandum making certain amendments in Notification No. 36/2001-Cus., (N.T.) dated the 3rd August, 2001.

S.O. 424 (E) published in Gazette of India dated the 28th March, 2005, together with an explanatory memorandum regarding rate of exchange for conversion of certain foreign currencies into Indian currency or vice-versa for the purpose of assessment of import.

S.O. 425 (E) published in Gazette of India dated the 28th March, 2005, together with an explanatory memorandum regarding rate of exchange for conversion of certain foreign currencies into Indian currency or vice-versa for the purpose of assessment of export.

S.O. 459 (E) published in Gazette of India dated the 31st March, 2005, together with an explanatory memorandum making certain amendments in Notification No. 36/2001-Cus., (N.T.) dated the 3rd August, 2001.

(v) G.S.R.211 (E) published in Gazette of India dated the 1st April, 2005, together with an explanatory memorandum seeking to specify Special Economic Zone for Information Technology, Hardware and Bio-Informatic at Mahindra City, District Kanchepuram in the State of Tamil Nadu, as Special Economic Zone.

(vi) G.S.R.212 (E) published in Gazette of India dated the 1st April, 2005, together with an explanatory memorandum seeking to specify Special Economic Zone for Apparel and Fashion Accessories at Mahindra City, District Kanchepuram in the State of Tamil Nadu, as Special Economic Zone.

(vii) G.S.R.213 (E) published in Gazette of India dated the 1st April, 2005, together with an explanatory memorandum seeking to specify Special Economic Zone for Auto Ancillary at Mahindra City, District Kanchepuram in the State of Tamil Nadu, as Special Economic Zone.

(Placed in Library, See No. LT – 2115/2005)

A copy of the Bihar Value Added Tax Ordinance, 2005 (No. 1 of 2005) (Hindi and English versions) promulgated by the Governor of Bihar on the 4th March, 2005, under article 213 (2)(a) of the Constitution read with clause (c)(iv) of the proclamation dated the 7th March, 2005, issued by the President in relation to the State of Bihar, together with an explanatory memorandum.

(Placed in Library, See No. LT – 2116/2005)

A copy of the Notification No. S.O. 18 (Hindi and English versions) published in Bihar Gazette dated the 18th March, 2005 declaring that the provisions of section 2 to section 99 of the Bihar Value Added Tax Ordinance, 2005 shall be effective with effect from the 1st April, 2005 issued under sub-section (3) of section 1 of the said Ordinance read with clause (c)(iv) of the proclamation dated the 7th March, 2005, issued by the President in relation to the State of Bihar.

(Placed in Library, See No. LT – 2117/2005)

A copy each of the following Notifications (Hindi and English versions) under section 99 of the Bihar Value Added Tax Ordinance, 2005 read with clause (c)(iv) of the proclamation dated the 7th March, 2005, issued by the President in relation to the State of Bihar:-

S.O. 20 published in Bihar Gazette dated the 18th March, 2005 making certain amendments to the Schedule I of the Bihar Value Added Tax Ordinance, 2005.

S.O. 22 published in Bihar Gazette dated the 18th March, 2005 specifying that the tax payable by dealers who have opted to pay tax at a fixed rate in lieu of the payable by them shall be calculated at the rate of 1 percentum of their Taxable Turnover.

(iii) S.O. 24 published in Bihar Gazette dated the 24th March, 2005 notifying rates of tax for items included in Scheduled IV of the Bihar Value Added Tax Ordinance, 2005.

(iv) S.O. 29 published in Bihar Gazette dated the 6th April, 2005 making certain amendments in the Notification No. S.O. 159 dated the 22nd August, 2003 so that rates of entry tax be made compatible with the rates of the Bihar Value Added Tax.

A copy of the Explanatory Memorandum (Hindi and English versions) to the Notifications mentioned at items (23 and 24) above.

(Placed in Library, See No. LT – 2118/2005)

 

__________