Judgements

Papers Laid On The Table Of The House By Members/Ministers. on 10 August, 2006

Lok Sabha Debates
Papers Laid On The Table Of The House By Members/Ministers. on 10 August, 2006


>

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

 

THE MINISTER OF TOURISM AND CULTURE (SHRIMATI AMBIKA SONI): I beg to lay  on the Table-

(1)       (i)       A copy of the Annual Report (Hindi and English versions) of the Nehru Memorial Museum and Library, 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 Nehru Memorial Museum and Library, 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 4619/06)

 

(3)       (i)        A copy of the Annual Report (Hindi and English versions) of the National School of Drama, New Delhi,  for the year 2004-2005,  along with Audited Accounts.

 (ii)      A copy of the Review (Hindi and English versions) by the Government of the working of the National School of Drama, New Delhi,  for the year 2004-2005.

 

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

  (Placed in Library, See No. LT 4620/06)

 

(5)       (i)        A copy of the Annual Report (Hindi and English versions) of the   National Museum Institute of History of Art, Conservation and Museology, New Delhi,  for the year 2004-2005,   along with Audited Accounts.

 (ii)      A copy of the Review (Hindi and English versions) by the Government of the working of the National Museum Institute of History of Art, Conservation and Museology, New Delhi,  for the year 2004-2005.

 

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

  (Placed in Library, See No. LT 4621/06)

 

(7)       (i)       A copy of the Annual Report (Hindi and English versions) of the Centre for Cultural Resources and Training, New Delhi,  for the year 2004-2005,  along with Audited Accounts.

 (ii)      A copy of the Review (Hindi and English versions) by the Government of the working of the  Centre for Cultural Resources and Training, New Delhi,  for the year 2004-2005.

 

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

  (Placed in Library, See No. LT 4622/06)

 

 

THE MINISTER OF STATE IN THE MINISTRY OF PETROLEUM AND NATURAL GAS (SHRI DINSHA PATEL): : On behalf of Shri Praful Patel, 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 Airline Allied Services Limited, New Delhi, for the year 2004-2005.

  (ii)     Statement regarding Review by the Government on the Comments of the Comptroller General on the Audited Accounts of the Airline Allied Services Limited, New Delhi, for the year 2004-2005.

 

   (iii) Annual Report of the Airline Allied Services Limited, New Delhi, for the year 2004-2005, along with Audited Accounts and comments of the Comptroller and Auditor General thereon.

  (Placed in Library, See No. LT 4623/06)

 

 (b)      (i)        Review by the Government of the working of the Indian Airlines Limited, New Delhi, for the year 2004-2005.

 (ii)      Statement regarding Review by the Government on the Comments of the Comptroller General on the Audited Accounts of the Indian Airlines Limited, New Delhi, for the year 2004-2005.

 (iii)    Annual Report of the Indian Airlines Limited, New Delhi, for the year 2004-2005, 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 4624/06)

 

THE MINISTER OF STATE IN THE MINISTRY OF SOCIAL JUSTICE AND EMPOWERMENT (SHRIMATI SUBBULAKSHMI JAGADEESAN): 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 Artificial Limbs Manufacturing Corporation of India, Kanpur, for the year 2004-2005

(ii)      Annual Report of the Artificial Limbs Manufacturing Corporation of India, Kanpur, for the year 2004-2005, along with 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 4625/06)

 

(3)       A copy of the Annual Report (Hindi and English versions) on the Protection of Civil Rights Act, 1955 for the year 2004, under sub-section (4) of section 15A of the said Act.

 

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

  (Placed in Library, See No. LT 4626/06)

 

(5)       A copy of the Annual Report (Hindi and English versions) on the Scheduled Castes and the Scheduled Tribes (Prevention of Atrocities) Act, 1989  for the year 2004 under sub-section (4) of section 21 of the said Act.

 

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

 

 (Placed in Library, See No. LT 4627/06)

 

THE MINISTER OF STATE IN THE DEPARTMENT OF HEAVY INDUSTRY, MINISTRY OF HEAVY INDUSTRIES AND PUBLIC ENTERPRISES (SHRIMATI KANTI SINGH): I beg to lay on the Table a copy of the Memorandum of Understanding (Hindi and English versions)  between the Engineering Projects (India)  Limited and the Ministry of Heavy Industries and Public Enterprises for the year 2006-2007.

 (Placed in Library, See No. LT 4628/06)

 

THE MINISTER OF STATE IN THE MINISTRY OF PETROLEUM AND NATURAL GAS (SHRI DINSHA PATEL): I beg to lay on the Table—

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

 

(i)        Memorandum of Understanding between the Oil and Natural Gas Corporation Limited and the Ministry of Petroleum and Natural Gas for the year 2006-2007.

 (Placed in Library, See No. LT 4629/06)

 

(ii)       Memorandum of Understanding between the GAIL (India) Limited and the Ministry of Petroleum and Natural Gas for the year 2006-2007.

 (Placed in Library, See No. LT 4630/06)

 

(2)       A copy each of the following Notifications (Hindi and English versions)   under sub-section (6) of section 3 of the Essential Commodities Act, 1955:-

 

(i)        The Kerosene (Restriction on Use and Fixation of Ceiling Price) Amendment Order, 2006, published in Notification No. G.S.R. 405 (E) in Gazette of India dated the 6th July, 2006.

(ii)      The Solvent, Raffinate and Slop (Acquisition, Sale, Storage and Prevention of use in Automobiles) Amendment Order, 2006, published in Notification No. G.S.R.404 (E) in Gazette of India dated the 6th July, 2006.

 (Placed in Library, See No. LT 4631/06)