>
Title : Papers laid on the Table of the House by members/Ministers.
THE MINISTER OF FINANCE (SHRI P. CHIDAMBARAM): Sir, I beg to lay on the Table a copy of the Fifth Progress Report (Hindi and English versions) on the action taken pursuant to the recommendations of the Joint Parliamentary Committee on Stock Market Scam and matters pertaining thereto.
(Placed in Library, See No. LT 3298/05)
कृषि मंत्रालय में राज्य मंत्री तथा उपभोक्ता मामले, खाद्य और सार्वजनिक वितरण मंत्रालय में राज्य मंत्री (श्री कांतिलाल भूरिया) : अध्यक्ष महोदय,…( व्यवधान)
MR. SPEAKER: You have not given any notice. Please sit down.
THE MINISTER OF TRIBAL AFFAIRS AND MINISTER OF DEVELOPMENT OF NORTH EASTERN REGION (SHRI P.R. KYNDIAH): Sir, I beg to lay on the Table-
(1) A copy of the Annual Report (Hindi and English versions) of the Tribal Cooperative Marketing Development Federation of India Limited, New Delhi, for the year 2004-2005, alongwith Audited Accounts.
(2) A copy of the Review (Hindi and English versions) by the Government of the working of the Tribal Cooperative Marketing Development Federation of India Limited, New Delhi, for the year 2004-2005.
(Placed in Library, See No. LT 3300/05)
THE MINISTER OF SHIPPING, ROAD TRANSPORT & HIGHWAYS (SHRI T.R. BAALU): 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 Shipping Corporation of India Limited, Mumbai, for the year 2004-2005.
(ii) Annual Report of the Shipping Corporation of India Limited, Mumbai, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3301/05)
(b) (i) Review by the Government of the working of the Cochin Shipyard Limited, Kochi, for the year 2004-2005.
(ii) Annual Report of the Cochin Shipyard Limited, Kochi, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3302/05)
(c) (i) Review by the Government of the working of the Dredging Corporation of India Limited, Visakhapatnam, for the year 2004-2005.
(ii) Annual Report of the Dredging Corporation of India Limited, Visakhapatnam, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3303/05)
(2) A copy each of the following papers (Hindi and English versions) under sub-section (2) of section 103 of the Major Port Trusts Act, 1963 :-
(a) (i) A copy of the Annual Accounts of the Mumbai Port Trust, Mumbai, for the year 2004-2005, together with Audit Report thereon.
(ii) A copy of the Review by the Government of the Audited Accounts of the Mumbai Port Trust, Mumbai, for the year 2004-2005.
(Placed in Library, See No. LT 3304/05)
(b) (i) A copy of the Annual Accounts of the Kolkata Port Trust, Kolkata, for the year 2004-2005, together with Audit Report thereon.
(ii) A copy of the Review by the Government of the Audited Accounts of the Kolkata Port Trust, Kolkata, for the year 2004-2005.
(Placed in Library, See No. LT 3305/05)
(c) (i) A copy of the Annual Accounts of the Cochin Port Trust, Cochin, for the year 2004-2005, together with Audit Report thereon.
(ii) A copy of the Review by the Government of the Audited Accounts of the Cochin Port Trust, Cochin, for the year 2004-2005.
(Placed in Library, See No. LT 3306/05)
(d) (i) A copy of the Annual Accounts of the Mormugao Port Trust, Goa, for the year 2004-2005, together with Audit Report thereon.
(ii) A copy of the Review by the Government of the Audited Accounts of the Mormugao Port Trust, Goa, for the year 2004-2005.
(Placed in Library, See No. LT 3307/05)
(3) (i) A copy of the Annual Administration Report (Hindi and English versions) of the Tuticorin Port Trust, Tuticorin, for the year 2004-2005, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Tuticorin Port Trust, Tuticorin, for the year 2004-2005.
(iii) A copy of the Review (Hindi and English versions) by the Government of the Audited Accounts of the Tuticorin Port Trust, Tuticorin, for the year 2004-2005.
(Placed in Library, See No. LT 3308/05)
(4) (i) A copy of the Annual Administration Report (Hindi and English versions) of the Jawaharlal Nehru Port Trust, Navi Mumbai, for the year 2004-2005, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Jawaharlal Nehru Port Trust, Navi Mumbai, for the year 2004-2005.
(Placed in Library, See No. LT 3309/05)
(5) (i) A copy of the Annual Administration Report (Hindi and English versions) of the Mormugao Port Trust, Goa, for the year 2004-2005, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Mormugao Port Trust, Goa, for the year 2004-2005.
(Placed in Library, See No. LT 3307/05)
(6) (i) A copy of the Annual Administration Report (Hindi and English versions) of the Paradip Port Trust, for the year 2004-2005.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Paradip Port Trust, for the year 2004-2005.
(Placed in Library, See No. LT 3310/05)
(7) A copy of the Notification No. G.S.R. 711 (E) (Hindi and English versions) published in Gazette of India dated the 7th December, 2005, approving the Madras Port Trust Employees’ (Appointment, Promotion etc.,) (Amendment) Regulations, 2005 under sub-section (4) of section 124 of the Major Port Trusts Act, 1963.
(Placed in Library, See No. LT 3311/05)
THE MINISTER OF STATE IN THE MINISTRY OF RURAL DEVELOPMENT (SHRI A. NARENDRA): Sir, I, on behalf of Shri K.S. Chandrasekhar Rao, beg to lay on the Table a copy of the Statement (Hindi and English versions) on the ILO Recommendation 195- The Human Resources Development Recommendation, 2004 (No. 195) – Adopted by the International Labour Conference at its 92nd Session held at Geneva on 17th June, 2004
(Placed in Library, See No. LT 3312/05)
THE MINISTER OF STATE IN THE MINISTRY OF DEFENCE AND MINISTER OF STATE IN THE MINISTRY OF PARLIAMENTARY AFFAIRS (SHRI BIJOY HANDIQUE): Sir, I, on behalf of Shri Santosh Mohan Dev, 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) Statement regarding Review by the Government of the working of the Heavy Engineering Corporation Limited, Ranchi, for the year 2004-2005.
(ii) Annual Report of the Heavy Engineering Corporation Limited, Ranchi, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3313/05)
(b) (i) Statement regarding Review by the Government of the working of the Sambhar Salts Limited, Jaipur, for the year 2004-2005.
(ii) Annual Report of the Sambhar Salts Limited, Jaipur, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3314/05)
(c) (i) Statement regarding Review by the Government of the working of the National Bicycle Corporation of India Limited, Mumbai, for the year 2004-2005.
(ii) Annual Report of the National Bicycle Corporation of India Limited, Mumbai, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3315/05)
(d) (i) Statement regarding Review by the Government of the working of the Hindustan Salts Limited, Jaipur, for the year 2004-2005.
(ii) Annual Report of the Hindustan Salts Limited, Jaipur, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3316/05)
(e) (i) Statement regarding Review by the Government of the working of the Bharat Bhari Udyog Nigam Limited, Kolkata, for the year 2004-2005.
(ii) Annual Report of the Bharat Bhari Udyog Nigam Limited, Kolkata, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3317/05)
(f) (i) Statement regarding Review by the Government of the working of the Scooters India Limited, Lucknow, for the year 2004-2005.
(ii) Annual Report of the Scooters India Limited, Lucknow, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3318/05)
(g) (i) Statement regarding Review by the Government of the working of the Hindustan Photo Films Manufacturing Company Limited, Ootacamund, for the year 2004-2005.
(ii) Annual Report of the Hindustan Photo Films Manufacturing Company Limited, Ootacamund, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3319/05)
(h) (i) Statement regarding Review by the Government of the working of the Tyre Corporation of India Limited, Kolkata, for the year 2004-2005.
(ii) Annual Report of the Tyre Corporation of India Limited, Kolkata, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3320/05)
(2) A copy each of the following papers (Hindi and English versions) under section 619 A of the Companies Act, 1956:-
(a) (i) Review by the Government of the working of the Andhra Pradesh State Irrigation Development Corporation Limited, Hyderabad, for the year 1995-1996.
(ii) Annual Report of the Andhra Pradesh State Irrigation Development Corporation Limited, Hyderabad, for the year 1995-1996, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3321/05)
(b) (i) Review by the Government of the working of the Andhra Pradesh State Irrigation Development Corporation Limited, Hyderabad, for the year 1996-1997.
(ii) Annual Report of the Andhra Pradesh State Irrigation Development Corporation Limited, Hyderabad, for the year 1996-1997, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3322/05)
(c) (i) Review by the Government of the working of the Andhra Pradesh State Irrigation Development Corporation Limited, Hyderabad, for the year 1997-1998.
(ii) Annual Report of the Andhra Pradesh State Irrigation Development Corporation Limited, Hyderabad, for the year 1997-1998, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3323/05)
(d) (i) Review by the Government of the working of the Andhra Pradesh State Irrigation Development Corporation Limited, Hyderabad, for the year 1998-1999.
(ii) Annual Report of the Andhra Pradesh State Irrigation Development Corporation Limited, Hyderabad, for the year 1998-1999, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3324/05)
(e) (i) Review by the Government of the working of the Andhra Pradesh State Irrigation Development Corporation Limited, Hyderabad, for the year 1999-2000.
(ii) Annual Report of the Andhra Pradesh State Irrigation Development Corporation Limited, Hyderabad, for the year 1999-2000, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3325/05)
(f) (i) Review by the Government of the working of the U.P. Projects Corporation Limited, Lucknow, for the year 2001-2002.
(ii) Annual Report of the U.P. Projects Corporation Limited, Lucknow, for the year 2001-2002, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(3) Six statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (2) above.
(Placed in Library, See No. LT 3326/05)
(4) A copy of the Statement of affairs (Hindi and English versions) of the National Industrial Development Corporation Limited (Under liquidation) as on 2.2.2005.
(Placed in Library, See No. LT 3327/05)
(5) (i) A copy of the Annual Report (Hindi and English versions) of the National Institute of Hydrology, Roorkee, for the year 2004-2005, alongwith Audited Accounts.
(ii) Statement regarding Review (Hindi and English versions) by the Government of the working of the National Institute of Hydrology, Roorkee, for the year 2004-2005.
(Placed in Library, See No. LT 3328/05)
(6) (i) A copy of the Annual Report (Hindi and English versions) of the Fluid Control Research Institute, Palakkad, for the year 2004-2005, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Fluid Control Research Institute, Palakkad, for the year 2004-2005.
(Placed in Library, See No. LT 3329/05)
THE MINISTER OF STATE OF THE MINISTRY OF URBAN EMPLOYMENT & POVERTY ALLEVIATION (KUMARI SELJA): Sir, I beg to lay on the Table-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Building Materials and Technology Promotion Council, New Delhi, for the year 2004-2005, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Building Materials and Technology Promotion Council, New Delhi, for the year 2004-2005.
(Placed in Library, See No. LT 3330/05)
(2) (i) A copy of the Annual Report (Hindi and English versions) of the National Cooperative Housing Federation of India, New Delhi, for the year 2004-2005.
(ii) A copy of the Annual Accounts (Hindi and English versions) of the National Cooperative Housing Federation of India, New Delhi, for the year 2004-2005, together with Audit Report thereon.
(iii) A copy of the Review (Hindi and English versions) by the Government of the working of the National Cooperative Housing Federation of India, New Delhi, for the year 2004-2005.
(Placed in Library, See No. LT 3331/05)
(3) 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 Housing and Urban Development Corporation Limited, New Delhi, for the year 2004-2005.
(ii) Annual Report of the Housing and Urban Development Corporation Limited, New Delhi, for the year 2004-2005, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 3332/05)
THE MINISTER OF SHIPPING, ROAD TRANSPORT & HIGHWAYS (SHRI T.R. BAALU): Sir, I, on behalf of Shri K.H.Muniappa, 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. 1062 (E) and S.O. 1063 (E) published in Gazette of India dated the 27th July, 2005 regarding acquisition of land for building (four-laning) of different stretches of National Highway No. 76 in the State of Rajasthan.
(ii) S.O. 1126 (E) published in Gazette of India dated the 12th August, 2005 regarding acquisition of land for public purpose of building (four-laning) of different stretches of National Highway Nos. 14 and 76 in the State of Rajasthan.
(iii) S.O. 1127 (E) and S.O. 1128 (E) published in Gazette of India dated the 12th August, 2005 regarding acquisition of land for public purpose of building (four-laning) of different stretches of National Highway No. 76 in the State of Rajasthan.
(iv) S.O. 227 (E) to S.O. 229 (E) published in Gazette of India dated the 17th February, 2005 regarding acquisition of land for building (four-laning) of different stretches of National Highway No. 76 in the State of Rajasthan.
(v) S.O. 1010 (E) published in Gazette of India dated the 14th July, 2005 regarding acquisition of land for building (four-laning) of different stretches National Highway No. 76 in the State of Rajasthan.
(vi) S.O. 1061 (E) published in Gazette of India dated the 27th July, 2005 regarding acquisition of land for building (four-laning) of National Highway No. 76 in the State of Rajasthan.
(vii) S.O. 1000 (E) published in Gazette of India dated the 13th July, 2005 regarding acquisition of land for building (widening) of National Highway No. 57 (Muzaffarpur – Purnea section) in the State of Bihar.
(viii) S.O. 1007 (E) and S.O. 1008 (E) published in Gazette of India dated the 8th August, 2005 regarding acquisition of land for public purpose of building, maintenance, management and operation of different stretches of National Highway No. 31 in the State of Bihar.
(ix) S.O. 993 (E) and S.O. 994 (E) published in Gazette of India dated the 13th July, 2005 regarding acquisition of land for building (widening) of different stretches of National Highway No. 57 (Muzaffarpur – Purnea section) in the State of Bihar.
(x) S.O. 1407 (E) published in Gazette of India dated the 10th December, 2003 regarding acquisition of land for building (widening) of National Highway No.7 ( Madurai – Kanniyakumari section) in the State of Tamil Nadu.
(xi) S.O. 569 (E) published in Gazette of India dated the 21st April, 2005 regarding acquisition of land for public purpose of building (four – laning), maintenance, management and operation of National Highway No.7 ( Madurai – Kanniyakumari section) in the State of Tamil Nadu.
(xii) S.O. 51 (E) published in Gazette of India dated the 13th January, 2005 regarding acquisition of land for widening of National Highway No.7 in the State of Tamil Nadu.
(xiii) S.O. 594 (E) published in Gazette of India dated the 28th April, 2005 regarding acquisition of land for building (four – laning) of National Highway No.46 ( Krishnagiri – Ranipet section) in the State of Tamil Nadu.
(xiv) S.O. 860 (E) published in Gazette of India dated the 17th June, 2005 regarding acquisition of land for building (four – laning) of National Highway No.46 (Krishnagiri – Ranipet section) in the State of Tamil Nadu.
(xv) S.O. 985 (E) published in Gazette of India dated the 12th July, 2005 regarding acquisition of land for building (four – laning) of National Highway No.4 (Chennai – Ranipet section) in the State of Tamil Nadu.
(xvi) S.O. 1054 (E) published in Gazette of India dated the 26th July, 2005 regarding acquisition of land for building (four – laning) of National Highway No.7 (Hosur-Krishnagiri section) in the State of Tamil Nadu.
(xvii) S.O. 1055 (E) published in Gazette of India dated the 26th July, 2005 making certain amendments in the Notification No. S.O. 95 (E) dated the 25th January, 2005.
(xviii) S.O. 1087 (E) published in Gazette of India dated the 1st August, 2005 making certain amendments in the Notification No. S.O. 716 (E) dated the 21st August, 1998.
(xix) S.O. 1088 (E) published in Gazette of India dated the 1st August, 2005 making certain amendments in the Notification No. S.O. 717 (E) dated the 21st August, 1998.
(xx) S.O. 1116 (E) published in Gazette of India dated the 10th August, 2005 regarding acquisition of land for public purpose of building (widening) of National Highway No.7A (Palayamkottai to Thoothukudi section) in the State of Tamil Nadu.
(xxi) S.O. 1120 (E) and S.O. 1123 (E) published in Gazette of India dated the 11th August, 2005 regarding acquisition of land for building (four – laning), maintenance, management and operation of National Highway No.7 ( Bangalore – Salem – Madurai and Madurai – Kanniyakumari sections) in the State of Tamil Nadu.
(xxii) S.O. 1121 (E), S.O. 1122 (E) and S.O. 1124 (E) published in Gazette of India dated the 11th August, 2005 regarding acquisition of land for building (four – laning), maintenance, management and operation of National Highway No.7 ( Madurai – Kanniyakumari section) in the State of Tamil Nadu.
(xxiii) S.O. 1129 (E) published in Gazette of India dated the 12th August, 2005 making certain amendments in the Notification No. S.O. 1301 (E) dated the 25th November, 2004.
(xxiv) S.O. 1130 (E) published in Gazette of India dated the 12th August, 2005 regarding acquisition of land for public purpose of construction of free-flow facilities along National Highway Nos. 4, 45 and 205 in the State of Tamil Nadu.
(xxv) S.O. 1040 (E) published in Gazette of India dated the 24th September, 2004 regarding acquisition of land for widening and construction of bypasses of National Highway No. 7 (Salem – Karur section) in the State of Tamil Nadu.
(xxvi) S.O. 1105 (E) published in Gazette of India dated the 8th August, 2005 making certain amendments in the Notification No. S.O. 118 (E) dated the 28th January, 2005.
(xxvii) S.O. 1106 (E) published in Gazette of India dated the 8th August, 2005 regarding acquisition of land for public purpose of building (four-laning), maintenance, management and operation of National Highway No. 54, in the State of Assam.
(xxviii) S.O. 996(E), S.O. 997 (E) and S.O. 999 (E) published in Gazette of India dated the 13th July, 2005 regarding acquisition of land for building (widening) of different stretches National Highway No.57 (Muzaffarpur – Purnea section) in the State of Bihar.
(xxix) S.O. 1574 (E) and S.O. 1575 (E) published in Gazette of India dated the 8th November, 2005 regarding acquisition of land building (widening) of different stretches National Highway No.7 (Hyderabad – Bangalore section) in the State of Andhra Pradesh.
(xxx) S.O. 1624 (E) published in Gazette of India dated the 21st November, 2005 making certain amendments in the Notification No. S.O. 569 (E) dated the 19th April, 2005.
(xxxi) S.O. 1625 (E) published in Gazette of India dated the 21st November, 2005 making certain amendments in the Notification No. S.O. 705 (E) dated the 17th May, 2005.
(xxxii) S.O. 1626 (E) published in Gazette of India dated the 21st November, 2005 making certain amendments in the Notification No. S.O. 51 (E) dated the 13th January, 2005.
(xxxiii) S.O. 1627 (E) published in Gazette of India dated the 21st November, 2005 making certain amendments in the Notification No. S.O. 1040 (E) dated the 24th September, 2004.
(xxxiv) S.O. 1628 (E) published in Gazette of India dated the 21st November, 2005 regarding acquisition of land for building (four – laning), maintenance, management and operation of National Highway No.7 ( Salem – Karur section) in the State of Tamil Nadu.
(xxxv) S.O. 1680 (E) published in Gazette of India dated the 29th November, 2005 regarding acquisition of land for public purpose of building (four – laning), maintenance, management and operation of National Highway No.7 ( Madurai – Kanniyakumari section) in the State of Tamil Nadu.
(xxxvi) S.O. 1673 (E) published in Gazette of India dated the 28th November, 2005 making certain amendments in the Notification No. S.O. 860 (E) dated the 17th June, 2005.
(xxxvii) S.O. 1582 (E) and S.O. 1583 (E) published in Gazette of India dated the 10th November, 2005 regarding acquisition of land for public purpose of building (four-laning) of different stretches of National Highway No.76 in the State of Rajasthan.
(xxxviii) S.O. 1660 (E) published in Gazette of India dated the 25th November, 2005 regarding acquisition of land for building (four-laning) of National Highway No.76 in the State of Rajasthan.
(xxxix) S.O. 1450 (E) to S.O. 1452 (E) published in Gazette of India dated the 5th October, 2005 regarding acquisition of land for public purpose of building of different stretches of National Highway No.76 in the State of Rajasthan.
(xl) S.O. 1396 (E) published in Gazette of India dated the 27th September, 2005 regarding acquisition of land for public purpose of building of National Highway No.76 in the State of Rajasthan.
(xli) S.O. 1434 (E) published in Gazette of India dated the 30th September, 2005 authorising the Additional Collector(III), Officer In-Charge, Revenue, Jaipur as the competent authority to acquire land for widening of National Highway No.11 in the State of Rajasthan.
(xlii) S.O. 1435 (E) and S.O. 1436 (E) published in Gazette of India dated the 30th September, 2005 authorising Sub-Divisional Officer, Dasua as the competent authority to acquire land for widening of different stretches of National Highway No.11 in the State of Rajasthan.
(xliii) S.O. 1437 (E) published in Gazette of India dated the 30th September, 2005 authorising Sub-Divisional Officer, Sikrai as the competent authority to acquire land for widening of National Highway No.11 (Bharatpur-Jaipur section) in the State of Rajasthan.
(xliv) S.O. 1438 (E) published in Gazette of India dated the 30th September, 2005 authorising Sub-Divisional Officer, Mahua as the competent authority to acquire land for widening of National Highway No.11 (Bharatpur-Jaipur section) in the State of Rajasthan.
(xlv) S.O. 1439 (E) published in Gazette of India dated the 30th September, 2005 authorising Sub-Divisional Officer, Nadbai as the competent authority to acquire land for widening of National Highway No.11 (Bharatpur-Jaipur section) in the State of Rajasthan.
(xlvi) S.O. 1440 (E) published in Gazette of India dated the 30th September, 2005 authorising Sub-Divisional Officer, Bharatpur as the competent authority to acquire land for widening of National Highway No.11 (Bharatpur-Jaipur section) in the State of Rajasthan.
(xlvii) S.O. 1441 (E) published in Gazette of India dated the 30th September, 2005 authorising Sub-Divisional Officer, Weir as the competent authority to acquire land for widening of National Highway No.11 (Bharatpur-Jaipur section) in the State of Rajasthan.
(xlviii) S.O. 1442 (E) published in Gazette of India dated the 30th September, 2005 authorising Sub-Divisional Officer, Todabhim as the competent authority to acquire land for widening of National Highway No.11 (Bharatpur-Jaipur section) in the State of Rajasthan.
(xlix) S.O. 1463 (E) published in Gazette of India dated the 6th October, 2005 making certain amendments in the Notification No. S.O. 1010 (E) dated the 11th July, 2005.
(l) S.O. 1465 (E) published in Gazette of India dated the 6th October, 2005 regarding acquisition of land for building (four-laning) of National Highway No.76 in the State of Rajasthan.
(li) S.O. 1529 (E) published in Gazette of India dated the 24th October, 2005 authorising Sub-Divisional Magistrate, Behror as the competent authority to acquire land for building (construction), of toll plaza on National Highway No.8 in the State of Rajasthan.
(lii) S.O. 1523 (E) published in Gazette of India dated the 21st October, 2005 regarding acquisition of land for public purpose of building of National Highway No.76 in the State of Rajasthan.
(liii) S.O. 1234 (E) and S.O. 1235 (E) published in Gazette of India dated the 6th September, 2005 regarding acquisition of land for building (four-laning), maintenance, management and operation of different stretches of National Highway No. 7 (Bangalore – Salem – Madurai and Madurai – Kanniyakumari sections) in the State of Tamil Nadu.
(liv) S.O. 1236 (E), S.O. 1237(E) and S.O. 1239 (E) published in Gazette of India dated the 6th September, 2005 regarding acquisition of land for building (four-laning), maintenance, management and operation of different stretches of National Highway No. 7 (Madurai – Kanniyakumari section) in the State of Tamil Nadu.
(lv) S.O. 1238 (E) published in Gazette of India dated the 9th September, 2005 making certain amendments in the Notification No. S.O. 1407 (E) dated the 10th December, 2003.
(lvi) S.O. 1251 (E) published in Gazette of India dated the 9th September, 2005 regarding acquisition of land for public purpose of building (four-laning and junction improvement/construction for free-flow facilities) , maintenance, management and operation of different stretches of National Highway No. 205 in the State of Tamil Nadu.
(lvii) S.O. 1252 (E) published in Gazette of India dated the 9th September, 2005 containing corrigendum to the Notification No. S.O. 1130 (E) dated the 12th August, 2005.
(lviii) S.O. 1253 (E) and S.O. 1255 (E) published in Gazette of India dated the 9th September, 2005 regarding acquisition of land for public purpose of building (four-laning and junction improvement/construction for free-flow facilities) , maintenance, management and operation of different stretches of National Highway No. 45 in the State of Tamil Nadu.
(lix) S.O. 1254 (E) published in Gazette of India dated the 9th September, 2005 regarding acquisition of land for public purpose of building (four-laning and junction improvement/construction for free-flow facilities) , maintenance, management and operation of different stretches of National Highway No. 205 in the State of Tamil Nadu.
(lx) S.O. 1256 (E) published in Gazette of India dated the 9th September, 2005 regarding acquisition of land building (construction) of Grade Separator for Chennai Bypass Phase-II) connecting National Highway No. 4 in the State of Tamil Nadu.
(lxi) S.O. 1456 (E) published in Gazette of India dated the 5th October, 2005 regarding acquisition of land for building (construction), maintenance, management and operation of Chennai Bypass Phase –II connecting National Highway Nos. 4 and 5 in the State of Tamil Nadu.
(lxii) S.O. 1311 (E) published in Gazette of India dated the 15th September, 2005 regarding acquisition of land for widening (four-laning and junction improvement/construction for free-flow facilities), maintenance, management and operation of National Highway No. 4 in the State of Tamil Nadu.
(lxiii) S.O. 1495 (E) published in Gazette of India dated the 18th October, 2005 regarding acquisition of land for public purpose of building (four-laning), maintenance, management and operation of National Highway No. 7 (Madurai – Kanniyakumari section) in the State of Tamil Nadu.
(lxiv) S.O. 1496 (E) published in Gazette of India dated the 18th October, 2005 regarding acquisition of land for building (four-laning), maintenance, management and operation of National Highway No. 7 (Bangalore – Salem – Madurai and Madurai – Kanniyakumari sections) in the State of Tamil Nadu.
(lxv) S.O. 1509 (E) published in Gazette of India dated the 19th October, 2005 making certain amendments in the Notification No. S.O. 985 (E) dated the 12th July, 2002.
(lxvi) S.O. 1510 (E) and S.O. 1512 (E) published in Gazette of India dated the 19th October, 2005 regarding acquisition of land for public purpose of building (four-laning) of different stretches of National Highway No. 45 in the State of Tamil Nadu.
(lxvii) S.O. 1511 (E) and S.O. 1513 (E) published in Gazette of India dated the 19th October, 2005 regarding acquisition of land for public purpose of building (four-laning) of different stretches National Highway No. 46 (Krishnagiri – Ranipet section) in the State of Tamil Nadu.
(lxviii) S.O. 1409 (E) published in Gazette of India dated the 27th September, 2005 regarding acquisition of land for building (construction), maintenance, management and operation of Chennai Bypass Phase –II connecting National Highway Nos. 4 and 5 in the State of Tamil Nadu.
(lxix) S.O. 1569 (E) published in Gazette of India dated the 5th November, 2005 making certain amendments in the Notification No. S.O. 1311 (E) dated the 15th September, 2005.
(lxx) S.O. 1572 (E) published in Gazette of India dated the 7th November, 2005 regarding acquisition of land for building (widening) of National Highway No. 7A (Palayamkottai to Thoothukudi section) in the State of Tamil Nadu.
(lxxi) S.O. 1611 (E) published in Gazette of India dated the 16th November, 2005 regarding acquisition of land for building (four-laning) of National Highway No. 4 (Chennai – Ranipet section) in the State of Tamil Nadu.
(lxxii) S.O. 1622 (E) published in Gazette of India dated the 18th November, 2005 regarding acquisition of land for public purpose of construction of free-flow facilities along National Highway Nos. 4, 45 and 205 in the State of Tamil Nadu.
(lxxiii) S.O. 1646 (E) published in Gazette of India dated the 24th November, 2005 making certain amendments in the Notification No. S.O. 594 (E) dated the 28th April, 2005.
(lxxiv) S.O. 1647 (E) published in Gazette of India dated the 24th November, 2005 regarding acquisition of land for building (four-laning) of National Highway No. 46 (Krishnagiri – Ranipet section) in the State of Tamil Nadu.
(lxxv) S.O. 1648 (E) published in Gazette of India dated the 24th November, 2005 regarding acquisition of land for public purpose of building (four-laning) of National Highway No. 4 (Chennai – Ranipet section) in the State of Tamil Nadu.
(lxxvi) S.O. 1649 (E) and S.O. 1650(E) published in Gazette of India dated the 24th November, 2005 regarding acquisition of land for public purpose of building (four-laning) of National Highway No. 4 (Krishnagiri – Ranipet section) in the State of Tamil Nadu.
(lxxvii) S.O. 1249 (E) published in Gazette of India dated the 9th September, 2005 making certain amendments in the Notification No. S.O. 121 (E) dated the 29th January, 2002.
(lxxviii) S.O. 1250 (E) published in Gazette of India dated the 9th September, 2005 regarding acquisition of land for building (four-laning) of National Highway No. 79 in the State of Rajasthan.
(lxxix) S.O. 1187 (E) published in Gazette of India dated the 25th August, 2005 regarding acquisition of land for public purpose of building (four-laning) of National Highway No. 76 in the State of Rajasthan.
(lxxx) S.O. 1222 (E) published in Gazette of India dated the 1st September, 2005 regarding acquisition of land for public purpose of building (four-laning) of National Highway No. 76 in the State of Rajasthan.
(lxxxi) S.O. 1503 (E) published in Gazette of India dated the 19th October, 2005 making certain amendments in the Notification No. S.O. 1119 (E) dated the 14th October, 2004.
(lxxxii) S.O. 1504 (E) published in Gazette of India dated the 19th October, 2005 regarding acquisition of land for public purpose of building (widening) of National Highway No. 57 (Muzaffarpur-Purnea section) in the State of Bihar.
(lxxxiii) S.O. 1507 (E) published in Gazette of India dated the 19th October, 2005 making certain amendments in the Notification No. S.O. 1118 (E) dated the 14th October, 2004.
(lxxxiv) S.O. 1508 (E) published in Gazette of India dated the 19th October, 2005 regarding acquisition of land for public purpose of building (widening) of National Highway No. 57 (Muzaffarpur-Purnea section) in the State of Bihar.
(lxxxv) S.O. 1629 (E) published in Gazette of India dated the 21st November, 2005 regarding acquisition of land for public purpose of building, maintenance, management and operation of National Highway No. 31 in the State of Assam.
(lxxxvi) S.O. 1630 (E) published in Gazette of India dated the 22nd November, 2005 regarding acquisition of land for public purpose of building, maintenance, management and operation of National Highway No. 37 in the State of Assam.
(lxxxvii) S.O. 1401 (E) published in Gazette of India dated the 27th September, 2005 making certain amendments in the Notification No. S.O. 1207 (E) dated the 16th October, 2003.
(lxxxviii) S.O. 1402 (E) published in Gazette of India dated the 27th September, 2005 regarding acquisition of land for building, maintenance, management and operation of National Highway No. 37 in the State of Assam.
(lxxxix) S.O. 1522 (E) published in Gazette of India dated the 21st October, 2005 regarding acquisition of land for public purpose of building, maintenance, management and operation of National Highway No. 54 (Silchar-Harangajo section) in the State of Assam.
(xc) S.O. 1576 (E) published in Gazette of India dated the 8th November, 2005 regarding acquisition of land for public purpose of building, maintenance, management and operation of National Highway Nos. 36 and 54 in the State of Assam.
(xci) S.O. 1592 (E) published in Gazette of India dated the 11th November, 2005 regarding acquisition of land for public purpose of building, maintenance, management and operation of National Highway No. 37 in the State of Assam.
(xcii) S.O. 1284 (E) published in Gazette of India dated the 13th September, 2005 making certain amendments in the Notification No. S.O. 962 (E) dated the 23rd October, 2000.
(xciii) S.O. 1285 (E) published in Gazette of India dated the 13th September, 2005 regarding acquisition of land for building, maintenance, management and operation of National Highway No. 5 (Bhubaneswar – Kolkata section) in the State of Orissa.
(xciv) S.O. 1286 (E) published in Gazette of India dated the 13th September, 2005 making certain amendments in the Notification No. S.O. 696 (E) dated the 4th July, 2002.
(xcv) S.O. 1287 (E) published in Gazette of India dated the 13th September, 2005 regarding acquisition of land for building of National Highway No. 5 (Visakhapatnam-Bhubaneswar section) in the State of Orissa.
(xcvi) S.O. 1288 (E) published in Gazette of India dated the 13th September, 2005 making certain amendments in the Notification No. S.O. 1016 (E) dated the 19th September, 2002.
(xcvii) S.O. 1516 (E) published in Gazette of India dated the 20th October, 2005 regarding acquisition of land for building, (widening) of National Highway No. 5 ( Visakhapatnam Bhubaneswar section) in the State of Orissa.
(xcviii) S.O. 1632 (E) published in Gazette of India dated the 22nd November, 2005 regarding acquisition of land for public purpose of building, maintenance, management and operation of National Highway No. 31 in the State of West Bengal.
(xcix) S.O. 1257 (E) published in Gazette of India dated the 9th September, 2005 making certain amendments in the Notification No. S.O. 194 (E) dated the 2nd March, 2002.
(c) S.O. 1631 (E) published in Gazette of India dated the 22nd November, 2005 regarding acquisition of land for public purpose of building (four-laning) of National Highway No. 25 in the State of Madhya Pradesh.
(ci) S.O. 1581 (E) published in Gazette of India dated the 10th November, 2005 regarding acquisition of land for building, (widening) of National Highway No. 28 in the State of Uttar Pradesh.
(cii) S.O. 1400 (E) published in Gazette of India dated the 27th September, 2005 regarding rates of fee to be recovered from the users of Mahatma Gandhi Setu on National Highway No. 19 in the State of Bihar.
(2) Seven statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned at various items of (1) above.
(Placed in Library, See No. LT 3333/05)
(3) A copy each of the following Notifications (Hindi and English versions) under section 11 of the National Highways Authority of India Act, 1988:-
(i) S.O. 1662 (E) published in Gazette of India dated the 25th November, 2005 regarding levy of fee to be recovered from the users of four-laned stretch of National Highway No. 4 (Hattargi to Hirebagewadi) in the State of Karnataka.
(ii) S.O. 1663 (E) published in Gazette of India dated the 25th November, 2005 regarding levy of fee to be recovered from the users of second Vivekananda bridge on National Highway No. 2 in the State of West Bengal.
(iii) S.O. 1638 (E) published in Gazette of India dated the 23rd November, 2005 regarding levy of fee to be recovered from the users of four-laned stretch of National Highway No. 4 (Ankadakanna to Gabbur) in the State of Karnataka.
(Placed in Library, See No. LT 3334/05)
THE MINISTER OF FINANCE (SHRI P. CHIDAMBARAM): Sir, on behalf of Shri S.S.Palanimanickam, I beg to lay on the Table 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 (Civil) (No. 16 of 2005) – Performance Audit of Department of Ayurveda, Yoga and Naturopathy, Unani, Siddha and Homoeopathy for the year ended the March, 2004.
(Placed in Library, See No. LT 3335/05)
(ii) Report of the Comptroller and Auditor General of India – Union Government (Civil) (No. 17 of 2005) – Performance Audit of Property Management by Ministry of External Affairs for the year ended the March, 2004.
(Placed in Library, See No. LT 3336/05)
(iii) Report of the Comptroller and Auditor General of India – Union Government (Defence Services) (No. 18 of 2005) – Performance Audit of the Directorate General of Quality Assurance – Quality Assurance of Armament, for the year ended the March, 2004.
(Placed in Library, See No. LT 3337/05)
कृषि मंत्रालय में राज्य मंत्री तथा उपभोक्ता मामले, खाद्य और सार्वजनिक वितरण मंत्रालय में राज्य मंत्री (श्री कांतिलाल भूरिया) : अध्यक्ष महोदय, मैं निम्नलखित पत्र सभा पटल पर रखता हूं :-
(Placed in Library, See No. LT 3338 – 3346/05)