Title: Papers laid on the Table of the House by members/Ministers.
THE MINISTER OF POWER (SHRI SUSHILKUMAR SHINDE): Sir, I beg to
lay on the Table –
(1) A copy each of the following Notifications (Hindi and English versions) under sub-section (1) of Section 59 of the Energy Conservation Act, 2001:-
(i) The Bureau of Energy Efficiency (Annual Report) Amendment Rules, 2006, published in Notification No. G.S.R.296 in Gazette of India dated the 9th December, 2006.
(ii) The Energy Conservation (Minimum Qualification for Energy Managers) Rules, 2006, published in Notification No. G.S.R.309 in Gazette of India dated the 23rd December, 2006.
(Placed in Library, See No. LT 5812/07)
THE MINISTER OF STATE IN THE MINISTRY OF URBAN DEVELOPMENT (SHRI AJAY MAKEN): Sir, I, on behalf of Shri Jaipal Reddy, beg to lay on the Table –
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Rajghat Samadhi Committee, New Delhi, for the year 2005-2006, along with Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Rajghat Samadhi Committee, New Delhi, for the year 2005-2006.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT 5813/07)
THE MINISTER OF SCIENCE AND TECHNOLOGY AND MINISTER OF EARTH SCIENCES (SHRI KAPIL SIBAL): 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:-
(i) Review by the Government of the working of the Central Electronics Limited, New Delhi, for the year 2005-2006.
(ii) Annual Report of the Central Electronics Limited, New Delhi, for the year 2005-2006, 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 5814/07)
(3) (i) A copy of the Annual Report (Hindi and English versions) of the Council of Scientific and Industrial Research, New Delhi, for the year 2004-2005.
(ii) A copy of the Annual Accounts (Hindi and English versions) of the Council of Scientific and Industrial Research, New Delhi, for the year 2004-2005 together with Audit Report thereon.
(iii) Statement regarding review (Hindi and English versions) by the Government of the working of the Council of Scientific and Industrial Research, 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 5815/07)
(5) (i) A copy of the Annual Report (Hindi and English versions) of the National Institute of Ocean Technology, Chennai, for the year 2005-2006 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 Ocean Technology, Chennai, for the year 2005-2006.
(6) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (5) above.
(Placed in Library, See No. LT 5816/07)
(7) (i) A copy of the Annual Report (Hindi and English versions) of the Indian Institute of Tropical Meteorology, Pune, for the year 2005-2006 along with Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Indian Institute of Tropical Meteorology, Pune, for the year 2005-2006.
(8) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (7) above.
(Placed in Library, See No. LT 5817/07)
THE MINISTER OF COMPANY AFFAIRS (SHRI PREM CHAND GUPTA):
Sir, I beg to lay on the Table –
(1) A copy of the Thirty Fifth Annual Report (Hindi and English versions) pertaining to the execution of the provisions of the Monopolies and Restrictive Trade Practices Act, 1969, for the period from 1st January, 2005 to 31st December, 2005 under section 62 of the said Act.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned (1) above.
(Placed in Library, See No. LT 5818/07)
(3) A copy each of the following Notifications (Hindi and English versions) issued under sub-section (1) of section 16 of the Company Secretaries Act, 1980:-
(i) Notification No. ICSI No.7 of December, 2006, published in Gazette of India dated the 9th January, 2007 establishing the Disciplinary Directorate in the Institute of Company Secretaries of India headed by Senior Director designated as Director (Discipline).
(ii) Notification No. ICSI No.1 of January, 2007, published in Gazette of India dated the 9th January, 2007 regarding revision of membership and other fees with effect from 1st April 2007.
(Placed in Library, See No. LT 5819/07)
(4) A copy of the Company Secretaries Procedures of Meetings of Quality Review Board, and Terms and conditions of Service and Allowances of the Chairperson and Members of the Board Rules, 2006 (Hindi and English versions) published in Notification No. G.S.R. 736(E) in Gazette of India dated the 5th December, 2006, under section 40 of the Company Secretaries Act, 1980.
(Placed in Library, See No. LT 5820/07)
(5) A copy of the Chartered Accountants Procedures of Meetings of Quality Review Board, and Terms and Conditions of Service and allowances of the Chairperson and members of the Board Rules, 2006 (Hindi and English versions) published in Notification No. G.S.R. 735(E) in Gazette of India dated the 5th December, 2006, under section 30B of the Chartered Accountants Act, 1949.
(Placed in Library, See No. LT 5821/07)
(6) A copy each of the following Notifications (Hindi and English versions) under sub-section (3) of section 642 of the Companies Act, 1956:-
(i) The Companies (Accounting Standards) Rules, 2006 published in Notification No. G.S.R.739(E) in Gazette of India dated the 7th December, 2006.
(ii) The Companies (Director Identification Number) Amendment Rules, 2007 published in Notification No. G.S.R.14(E) in Gazette of India dated the 9th January, 2007.
(Placed in Library, See No. LT 5822/07)
THE MINISTER OF STATE IN THE MINISTRY OF FINANCE (SHRI S.S. PALANIMANICKAM): Sir, I beg to lay on the Table-
(1) A copy each of the following Notifications (Hindi and English versions) under section 31 of the Securities and Exchange Board of India Act, 1992:-
(i) The Securities and Exchange Board of India (Mutual Funds) (Fourth Amendment) Regulations, 2006 published in Notification No. F.No.SEBI/LAD/DOP/82534/2006 dated the 27th December 2006.
(ii) The Securities and Exchange Board of India (Mutual Funds) (Fifth Amendment) Regulations, 2006 published in Notification No. F.No.SEBI/LAD/DOP/83065/2006 dated the 27th December 2006.
(iii) The Securities and Exchange Board of India (Foreign Institutional Investors) (Amendment) Regulations, 2007 published in Notification No. F.No.SEBI/LAD/DOP/1446/2007 dated the 9th January 2007.
(Placed in Library, See No. LT 5823/07)
(2) A copy of the Notification No. 11/LC/GN/2007/1406 (Hindi and English versions) published in Gazette of India dated the 3rd January 2007, repealing the Securities and Exchange Board of India (Central Listing Authority) Regulations, 2003, subject to certain conditions, issued under section 30 of the Securities and Exchange Board of India Act, 1992.
(Placed in Library, See No. LT 5824/07)
(3) A copy each of the following Notifications (Hindi and English versions) under sub-section (2) of section 53 of the Banking Regulation Act, 1949:-
(i) Draft Notification No. F.No. 01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to Thrissur District Co-operative Bank Limited, Thrissur, Kerala, till the 31st March, 2007.
(ii) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Jila Sahakari Kendriya Bank Maryadit, Bilaspur, Chhattisgarh, till the 31st March, 2008.
(iii) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Jila Sahakari Kendriya Bank Maryadit, Rajnandgaon, Chhattisgarh, till the 31st March, 2007.
(iv) Draft Notification No. F.No.01/01/2006-AC-VIII declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Virudhunagar District Central Co-operative Bank Limited, Virudhunagar, Tamil Nadu, till the 31st March, 2007.
(v) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Kumbakonam Central Cooperative Bank Limited, Kumbakonam, Tamil Nadu, till the 31st March, 2008.
(vi) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the District Co-operative Central Bank Limited, Medak, Andhra Pradesh, till the 31st March, 2008.
(vii) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the District Co-operative Central Bank Limited, Mahabubnagar, Andhra Pradesh, till the 31st March, 2008.
(viii) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Kadapa District Co-operative Central Bank Limited, Kadapa, Andhra Pradesh, till the 31st March, 2007.
(ix) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Warangal District Co-operative Central Bank Limited, Subedari, Hanamkonda, Andhra Pradesh, till the 31st March, 2007.
(x) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the District Co-operative Central Bank Limited, Viziangaran, Andhra Pradesh, till the 31st March, 2007.
(xi) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the District Co-operative Central Bank Limited, Srikakulam, Andhra Pradesh, till the 31st March, 2007.
(xii) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Chittoor District Co-operative Central Bank Limited, Chittoor, Andhra Pradesh, till the 31st March, 2007.
(xiii) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Nellore District Co-operative Central Bank Limited, Nellore, Andhra Pradesh, till the 31st March, 2007.
(xiv) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the The Nalgonda District Co-operative Central Bank Limited, Nalgonda, Andhra Pradesh, till the 31st March, 2007.
(xv) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Anantapur District Co-operative Central Bank Limited, Anantapur, Andhra Pradesh, till the 31st March, 2007.
(xvi) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Kurnool District Cooperative Central Bank Limited, Kurnool, Andhra Pradesh, till the 31st March, 2007.
(xvii) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Kolar District Central Co-operative Bank Ltd., Kolar, Karnataka, till the 31st March, 2007.
(xviii) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Mehsana District Central Co-operative Bank Limited, Mehsana, Gujarat, till the 31st March, 2007.
(xix) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Tripura State Co-operative Bank Limited, Agartala, Tripura, till the 31st March, 2007.
(xx) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to Jila Sahakar Bank Limited, Garhwal (Kotdwara) Uttaranchal, till the 31st March, 2007.
(xxi) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Dhulia District Central Co-operative Bank Limited, Dhule Maharashtra, till the 31st March, 2007.
(xxii) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Newada District Central Co-operative Bank Limited, Bihar, till the 31st March, 2007.
(xxiii) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Nagpur District Central Co-operative Bank Limited, Nagpur, Maharashtra, till the 31st March, 2007.
(xxiv) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Parbhani District Central Co-operative Bank Limited, Parbhani, Maharashtra, till the 31st March, 2007.
(xxv) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Wardha District Central Co-operative Bank Limited, Wardha, Maharashtra, till the 31st March, 2007.
(xxvi) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Chikamaglur District Central Co-operative Bank Limited, Chikamaglur, Karnataka, till the 31st March, 2007.
(xxvii) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Mizoram Co-operative Apex Bank Limited, Aizwal, Mizoram, till the 31st March, 2007.
(xxviii) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Adilabad District Central Co-operative Bank Limited, Adilabad, Andhra Pradesh, till the 31st March, 2007.
(xxix) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Jalna District Central Co-operative Bank Limited, Jalna, Maharashtra, till the 31st March, 2007.
(xxx) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Osmanabad District Central Co-operative Bank Limited, Osmanabad, Maharashtra, till the 31st March, 2007.
(xxxi) Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Jalgaon District Central Co-operative Bank Limited, Jalgaon, Maharashtra, till the 31st March, 2007.
(xxxii)Draft Notification No. F.No.01/01/2006-AC declaring that the provisions of sub-section (1) of section 11 of the Banking Regulation Act, 1949 shall not apply to the Buldana District Central Co-operative Bank Limited, Buldana, Maharashtra, till the 31st March, 2007.
(Placed in Library, See No. LT 5825/07)
(4) A copy each of the following Notifications (Hindi and English versions) under sub-section (7) of section 9A of the Customs Tariff Act, 1975:-
(i) G.S.R.761(E) published in Gazette of India dated the 20th December, 2006 together with an explanatory memorandum seeking to extend, levy of anti-dumping duty on imports of Partially Oriented Yarn, originating in, or exported from Republic of Korea and Turkey.
(ii) G.S.R.769(E) published in Gazette of India dated the 26th December, 2006 together with an explanatory memorandum seeking to impose final anti-dumping duty on imports of specified silk fabrics, originating in or exported from the People’s Republic of China.
(iii) G.S.R.783(E) published in Gazette of India dated the 30th December, 2006 together with an explanatory memorandum making certain amendments in the eighteen Notifications, mentioned therein.
(iv) G.S.R.13(E) published in Gazette of India dated the 8th January, 2007 together with an explanatory memorandum seeking to extend levy of anti-dumping duty imposed on imports of Trimethoprim, originating in, or exported from the People’s Republic of China, upto 8th January, 2008.
(v) G.S.R.56(E) published in Gazette of India dated the 31st January, 2007 together with an explanatory memorandum seeking to reduce the rate of anti-dumping duty for import of acrylonitrile butadiene rubber originating in as well as exported from Korea R.P.
(vi) G.S.R.64(E) published in Gazette of India dated the 6th February, 2007 together with an explanatory memorandum making certain amendments in the Notification No. 120/2002-Cus., dated the 31st October, 2002.
(vii) G.S.R.40(E) published in Gazette of India dated the 22nd January, 2007 together with an explanatory memorandum seeking the notify ‘Airport Development Projects’ and ‘Metro Rail Projects’ as Project Import so as to be able for the concessional import duty applicable to project imports.
(viii) G.S.R.83(E) published in Gazette of India dated the 14th February, 2007 together with an explanatory memorandum seeking to extend levy of anti-dumping duty imposed on imports of D(-) Para Hydroxy Phenyl Glycine Base, originating in, or exported from the People’s Republic of China, upto 14th February, 2008.
(ix) G.S.R.84(E) published in Gazette of India dated the 14th February, 2007 together with an explanatory memorandum seeking to extend levy of anti-dumping duty imposed on imports of D(-) Para Hydroxy Phenyl Glycine Base, originating in, or exported from Singapore, upto 14th February, 2008.
(x) G.S.R.94(E) published in Gazette of India dated the 20th February, 2007 together with an explanatory memorandum seeking to impose final anti-dumping duty on imports of fully drawn yarn or fully oriented yarn or spin drawn yarn or flat yarn of polyester and other yarns, originating in, or exported, from Indonesia, Republic of Korea, Malaysia and Chinese Taipei.
(Placed in Library, See No. LT 5826/07)
(5) A copy each of the following Notifications (Hindi and English versions) under sub-section (2) of section 38 of the Central Excise Act, 1944:-
(i) G.S.R.764(E) published in Gazette of India dated the 21st December, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 6/2006-C.E., dated the 1st March, 2006.
(ii) G.S.R.804(E) and G.S.R. 805(E) published in Gazette of India dated the 30th December, 2006 together with an explanatory memorandum so as to maintain the effective rates and duty on items mentioned therein.
(iii) G.S.R.57(E) published in Gazette of India dated the 31st January, 2007 together with an explanatory memorandum making certain amendments in the Notification No. 2/2005-C.E.(N.T.) dated the 7th January, 2005.
(iv) G.S.R.26(E) published in Gazette of India dated the 15th January, 2007 together with an explanatory memorandum making certain amendments in the Notification No. 22/2003-C.E. dated the 31st March, 2003.
(v) The Central Excise (Fourth Amendment) Rules, 2006, published in Notification No. G.S.R.780(E) in Gazette of India dated the 30th December, 2006 together with an explanatory memorandum.
(vi) The CENVAT Credit (Seventh Amendment) Rules, 2006, published in Notification No. G.S.R.781(E) in Gazette of India dated the 30th December, 2006 together with an explanatory memorandum.
(vii) The Central Excise (Amendment) Rules, 2007, published in Notification No. G.S.R.69(E) in Gazette of India dated the 8th February, 2007 together with an explanatory memorandum.
(viii) The Central Excise (Third Amendment) Rules, 2006, published in Notification No. G.S.R.771(E) in Gazette of India dated the 28th December, 2006 together with an explanatory memorandum.
(ix) The CENVAT Credit (Amendment) Rules, 2007, published in Notification No. G.S.R.100(E) in Gazette of India dated the 21st February, 2007, together with an explanatory memorandum.
(Placed in Library, See No. LT 5827/07)
(6) A copy of the Notification No. G.S.R.782(E) (Hindi and English versions) published in Gazette of India dated the 30th December, 2006 together with an explanatory memorandum specifying the types of offences covered, facilities to be withdrawn, restrictions to be imposed and procedure to be followed in terms of the CENVAT Credit Rules, 2004, issued under the said Rules
(Placed in Library, See No. LT 5828/07).
(7) A copy of the Notification No. G.S.R.32(E) (Hindi and English versions) published in Gazette of India dated the 19th January, 2007, together with an explanatory memorandum authorizing Member (Central Excise), Central Board of Excise and Customs to issue orders in terms of the Notifications No. 32/2006-CE(NT) dated 30th December, 2006, issued under Central Excise Rules, 2002.
(Placed in Library, See No. LT 5829/07)
(8) A copy each of the following Notifications (Hindi and English versions) under section 159 of the Customs Act, 1962:-
(i) G.S.R.755(E) published in Gazette of India dated the 14th December, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus. Dated the 1st March, 2002.
(ii) G.S.R.763(E) published in Gazette of India dated the 21st December, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus. Dated the 1st March, 2002.
(iii) G.S.R.765(E) published in Gazette of India dated the 22nd December, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus. Dated the 1st March, 2002.
(iv) G.S.R.784(E) to G.S.R. 803(E) published in Gazette of India dated the 30th December, 2006, together with an explanatory maintaining the effective rates of duty on items mentioned therein.
(v) G.S.R.2(E) published in Gazette of India dated the 2nd January, 2007 together with an explanatory memorandum making certain amendments in the Notification No. 69/2004-Cus. Dated the 9th July, 2004.
(vi) G.S.R.10(E) published in Gazette of India dated the 5th January, 2007 together with an explanatory memorandum seeking to prescribe Tariff Rate Quotas at concessional rates of basic Customs duty mentioned therein from Sri Lanka under the Indo-Sri Lanka Free Trade Agreement.
(vii) G.S.R.11(E) published in Gazette of India dated the 5th January, 2007 together with an explanatory memorandum making certain amendments in the Notification No. 26/2000-Cus., dated the 1st March, 2000.
(viii) G.S.R.39(E) published in Gazette of India dated the 22nd January, 2007 together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus., dated the 1st March, 2002, so as to reduced Customs duty on items mentioned therein.
(ix) G.S.R.44(E) published in Gazette of India dated the 24th January, 2007 together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus. Dated the 1st March, 2002.
(x) G.S.R.45(E) published in Gazette of India dated the 25th January, 2007 together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus., dated the 1st March, 2002, so as to allow imports of maize at nil Customs duty, till the 31st December 2007.
(xi) G.S.R.46(E) published in Gazette of India dated the 25th January, 2007 together with an explanatory memorandum making certain amendments in the Notification No. 78/2006-Cus., dated the 8th August, 2006.
(xii) G.S.R.27(E) published in Gazette of India dated the 15th January, 2007 together with an explanatory memorandum making certain amendments in the Notification Nos. 153/1993-Cus., and 5/2003-Cus., dated the 13th August, 1993 and 31st March, 2003, respectively.
(xiii) The Courier Imports and Exports (Clearance) Amendment Regulations, 2007 published in Notification No. G.S.R.68(E) in Gazette of India dated the 7th February, 2007 together with an explanatory memorandum.
(xiv) S.O. 2154(E) published in Gazette of India dated the 26th December, 2006 together with an explanatory memorandum regarding revised rates of exchange for conversion of certain foreign currencies into Indian currency or vice-versa for purpose of assessment of import.
(xv) S.O. 2155(E) published in Gazette of India dated the 26th December, 2006 together with an explanatory memorandum regarding revised rates of exchange for conversion of certain foreign currencies into Indian currency or vice-versa for purpose of assessment of export.
(xvi) S.O. 77(E) published in Gazette of India dated the 24th January, 2007 together with an explanatory memorandum regarding revised rates of exchange for conversion of certain foreign currencies into Indian currency or vice-versa for purpose of assessment of import.
(xvii) S.O. 78(E) published in Gazette of India dated the 24th January, 2007 together with an explanatory memorandum regarding revised rates of exchange for conversion of certain foreign currencies into Indian currency or vice-versa for purpose of assessment of export.
(Placed in Library, See No. LT 5830/07)
(9) A copy each of the following Notifications (Hindi and English versions) under sub-section (2) of section 30 of the Regional Rural Banks Act 1976:-
(i) The Madhya Bihar Gramin Bank (Officers and Employees) Service Regulations, 2006, published in Notification No. 117 in Gazette of India dated the 1st August 2006, together with a corrigendum thereto published in Notification No. MBGB/HO./7576/06 dated the 19th September, 2006.
(ii) The Cauvery Kalpatharu Grameena Bank (Officers and Employees) Service Regulations, 2006, published in Notification No. PAD/763/2001-2002 in Gazette of India dated the 13th October 2006.
(iii) The Uttar Bihar Kshetriya Gramin Bank (Officers and Employees) Service Regulations, 2006, published in Notification No. PRS(S&F)/02/2006-07/207 in Gazette of India dated the 10th November 2006.
(iv) The Assm Gramin Vikash Bank (Officers and Employees) Service Regulations, 2006, published in Notification No. AGVB/PER/Estt.-B/08/01/2006 in Gazette of India dated the 30th November, 2006.
(v) The Baroda Eastern Uttar Pradesh Gramin Bank (Officers and Employees) Service Regulations, 2006, published in Notification No. 132 in Gazette of India dated the 5th September, 2006.
(vi) The Purvanchal Gramin Bank (Officers and Employees) Service Regulations, 2005, published in Notification No. 06-07/Per/115 in Gazette of India dated 2nd June, 2006, together with a Corrigendum thereto publish in Notification No. 144 dated the 23rd September, 2006.
(vii) The Saptagiri Grameena Bank (Officers and Employees) Service Regulations, 2006, published in Notification No. F.No.12/7/85-RRB in Gazette of India dated the 11th December 2006.
(viii) The Chambal-Gwalior Kshetriya Gramin Bank (Officers and Employees) Service Regulations, 2006, published in Notification No. F.No. 12/7/2006-RRB in Gazette of India dated the 11th December, 2006.
(ix) The Narmada Malwa Gramin Bank (Officers and Employees) Service Regulations, 2001, published in Notification No. F.No. 12/7/2006-RRB in Gazette of India dated the 2nd January, 2007.
(x) The Andhra Pragathi Grameena Bank (Officers and Employees) Service Regulations, 2006, published in Notification No. 331/GOI/O-9/SSR/2006 in Gazette of India dated the 11th January, 2007.
(xi) The Baroda Gujarat Gramin Bank (Officers and Employees) Service Regulations, 2006, published in Notification No. F.No. 12/7/2006-RRB in Gazette of India dated the 11th December, 2006.
(xii) The Jharkhand Gramin Bank (Officers and Employees) Service Regulations, 2006, published in Notification No. JGB/HO/Pers/RKS/3487 in Gazette of India dated the 11th January, 2007.
(xiii) The Aryavart Gramin Bank (Officers and Employees) Service Regulations, 2006, published in Notification No. 50 in Gazette of India dated the 16th December, 2006.
(10) Six statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (i to vi) of item No. (9) above.
(Placed in Library, See No. LT 5831/07)
(11) A copy of the Notification No. G.S.R.783-805(E) (Hindi and English versions) published in Gazette of India dated the 29th December, 2006, together with an explanatory memorandum making certain amendments in the First Schedule to the Customs Tariff Act, 1975, issued under section 11A of the said Act.
(Placed in Library, See No. LT 5832/07)
(12) A copy of the Coinage of the Five Rupees coined to commemorate the occasion of “Unity in Diversity”, Rules, 2006 (Hindi and English versions) published in Notification No. G.S.R.No.43(E) in Gazette of India dated the 24th January, 2007 under sub-section (3) of section 21 of the Coinage Act, 1906.
(Placed in Library, See No. LT 5833/07)
(13) A copy each of the following Notifications (Hindi and English versions) under sub-section (4) of section 19 of the Banking Companies (Acquisition and Transfer of Undertakings) Acts, 1970 and 1980:-
(i) The UCO Bank (Officers’) Service Regulation, 1979 Amendment Regulation, 2006, published in Notification No. S.O.-OSR/2/2006 in Gazette of India dated the 18th November 2006.
(ii) The Dena Bank (Officers’) Service (Amendment) Regulations, 2006, published in Notification No. IR/AMEND/02/2006 in Gazette of India dated the 15th January, 2007.
(iii) The Bank of Baroda (Officers’) Service (Amendment) Regulations, 2006, published in Notification No. HO:OSR and IR:A:10:150 in Gazette of India dated the 2nd January, 2007.
(iv) The Bank of India (Officers’) Service (Amendment) Regulations, 2006, published in Notification No. HO/P/IR/RS/1111 in Gazette of India dated the 16th December, 2006.
(v) The Syndicate Bank (Officers’) Service (Amendment) Regulations, 2006, published in Notification No. 2151/0089/PD:IRD(O)Reg.5 in Gazette of India dated the 11th November, 2006.
(vi) The Oriental Bank of Commerce (Officers’) Service (Amendment) Regulations, 2007, published in Notification No. 3944 in Gazette of India dated the 12th February, 2007.
(Placed in Library, See No. LT 5834/07)
(14) A copy of the Annual Report (Hindi and English versions) of the National Housing Bank, New Delhi for the year 2005-2006, along with Audited Accounts, under sub-section (5) of section 40 of the National Housing Bank, Act, 1987.
(Placed in Library, See No. LT 5835/07)
(15) A copy of the Annual Report (Hindi and English versions) on Trends and Progress Housing In India (National Housing Bank), New Delhi, for the year ended the 30th June 2005, under section 42 of the National Housing Bank, Act, 1987.
(Placed in Library, See No. LT 5836/07)
(16) A copy of the Annual Report (Hindi and English versions) of the Insurance Regulatory and Development Authority of India, Hyderabad, for the year 2005-2006, along with Audited Accounts, under sub-section (3) of section 20 of the Insurance Regulatory and Development Authority Act, 1999.
(Placed in Library, See No. LT 5837/07)