>
Title: Papers laid on the Table of the House by members/Ministers.
THE MINISTER OF POWER (SHRI SUSHILKUMAR SHINDE): I beg to lay on the Table a copy of the Memorandum of Understanding (Hindi and English versions) between Satluj Jal Vidyut Nigam Limited and the Ministry of Power for the year 2007-2008.
(Placed in Library, See No. LT – 6785/2007)
THE MINISTER OF URBAN DEVELOPMENT (SHRI S. JAIPAL REDDY): I beg to lay on the Table:-
(1) A copy of the Annual Report (Hindi and English versions) of the Delhi Urban Art Commission, 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 – 6786/2007)
THE MINISTER OF STATE IN THE MINISTRY OF FINANCE (SHRI S.S. PALANIMANICKAM): On behalf of Shri P. Chidambaram, I beg to lay on the Table:-
(1) A copy of the Notification No. S.O.861(E) (Hindi and English versions) published in Gazette of India dated the 1st June, 2007 together with an explanatory memorandum notifying the Senior Citizens Savings Scheme, 2004, issued under section 194-A of the Income-tax Act, 1961.
(Placed in Library, See No. LT – 6787/2007)
(2) A copy each of the following Notifications (Hindi and English versions) under section 296 of the Income-tax Act, 1961:-
(i) The Income Tax (4th Amendment) Rules, 2007 published in Notification No. S.O.762(E) in Gazette of India dated the 14th May, 2007, together with an explanatory memorandum.
(ii) The Income Tax (5th Amendment) Rules, 2007 published in Notification No. S.O.849(E) in Gazette of India dated the 30th May, 2007, together with an explanatory memorandum.
(iii) The Income Tax (6th Amendment) Rules, 2007 published in Notification No. S.O.850(E) in Gazette of India dated the 30th May, 2007, together with an explanatory memorandum.
(iv) The Income Tax (7th Amendment) Rules, 2007 published in Notification No. S.O.853(E) in Gazette of India dated the 30th May, 2007, together with an explanatory memorandum.
(4) The Income Tax (8th Amendment) Rules, 2007 published in Notification No. S.O.1044(E) in Gazette of India dated the 27th June, 2007, together with an explanatory memorandum.
(vi) The Electronic Furnishing of Return of Income Scheme, 2007 published in Notification No. S.O.1281(E) in Gazette of India dated the 27th July, 2007, together with an explanatory memorandum.
(vii) S.O. 1355(E) published in Gazette of India dated the 3rd August, 2007, together with an explanatory memorandum specifying the bond with the particulars mentioned therein as Zero coupon bond for the purpose of clause (48) of section 2 of the Income-tax Act, 1961.
(viii) S.O. 1356(E) published in Gazette of India dated the 3rd August, 2007, together with an explanatory memorandum specifying the Cost Inflation Index as 551 for the Financial Year 2007-2008.
(Placed in Library, See No. LT – 6788/2007)
(3) A copy each of the following Notifications (Hindi and English versions) under clause 23 C of section 10 of the Income Tax Act, 1961:-
(i) S.O.851(E) published in Gazette of India dated the 30th May, 2007, together with an explanatory memorandum authorizing the Chief Commissioners or Directors General to act as prescribed authority for the purpose of sub-clause (iv) and sub-clause (v) of clause (23C) of section 10 of the Income Tax Act, 1961 with effect from 1st day of June 2007.
(ii) S.O.852(E) published in Gazette of India dated the 30th May, 2007, together with an explanatory memorandum authorizing the Chief Commissioners or Directors General to act as prescribed authority for the purpose of sub-clause (vi) and sub-clause (via) of clause (23C) of section 10 of the Income Tax Act, 1961 in relation to any University or other educational institution or any hospital or other medical institution with effect from 1st day of June 2007.
(Placed in Library, See No. LT – 6789/2007)
(4) A copy of the Circular No. 2/2007 (Hindi and English versions) dated 21st May, 2007 regarding Option to certify TDS certificates by way of Digital Signatures issued under section 119(2)© of the Income Tax Act, 1961.
(Placed in Library, See No. LT – 6790/2007)
ग्रामीण विकास मंत्री (डॉ. रघुवंश प्रसाद सिंह): अध्यक्ष जी, प्रेमचन्द गुप्ता की ओर से, मैं कंपनी अधिनियम, 1956 की धारा 642 की उपधारा (3) के अंतर्गत निम्नलिखित अधिसूचनाओं की एक-एक प्रति (हिंदी तथा अंग्रेजी संस्करण) सभा पटल पर रखता हूं:-
(एक) कंपनी (निदेशक पहचान संख्या) दूसरा संशोधन नियम, 2007 जो 31 मार्च, 2007 के भारत के राजपत्र में अधिसूचना संख्या सा.का.िन. 265(अ) में प्रकाशित हुए थे।
(दो) कंपनी (केन्द्रीय सरकार) सामान्य नियम और प्रपत्र (संशोधन) नियम, 2007 जो 30 मई, 2007 के भारत के राजपत्र में अधिसूचना संख्या सा.का.िन. 399(अ) में प्रकाशित हुए थे।
(तीन) कंपनी (भारतीय निक्षेपागार रसीदों का निर्गम) (संशोधन) नियम, 2007 जो 11 जुलाई, 2007 के भारत के राजपत्र में अधिसूचना संख्या सा.का.िन. 480(अ) में प्रकाशित हुए थे।
(चार) कंपनी (केन्द्रीय सरकार) सामान्य नियम और प्रपत्र (दूसरा संशोधन) नियम, 2007 जो 24 जुलाई, 2007 के भारत के राजपत्र में अधिसूचना संख्या सा.का.िन. 500(अ) में प्रकाशित हुए थे।
(Placed in Library, See No. LT – 6791/2007)
THE MINISTER OF STATE OF THE MINISTRY OF HOUSING AND URBAN POVERTY ALLEVIATION (KUMARI SELJA): I beg to lay on the Table:-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Lakshadweep Building Development Board, Kavaratti, 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 Lakshadweep Building Development Board, Kavaratti, 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 – 6792/2007)
THE MINISTER OF STATE IN THE MINISTRY OF FINANCE (SHRI S.S. PALANIMANICKAM): I beg to lay on the Table:-
(1) A copy each of the following Notifications (Hindi and English versions) under sub-section (3) of section 21 of the Coinage Act, 1906:-
(i) The Five Rupees coined to commemorate the occasion of “Mahatma Basaveshwara”, Rules, 2006 published in Notification No. G.S.R.312(E) in Gazette of India dated the 26th April 2007.
(ii) The Coinage of the Five Rupees coined to commemorate the event of “75 Years of Dandi March” Rules, 2006 published in Notification No. G.S.R.320(E) in Gazette of India dated the 3rd May 2007.
(iii) The Coinage of the Five Rupees Coin with the Theme “Connectivity and Information Technology” Rules, 2007 published in Notification No. G.S.R.413(E) in Gazette of India dated the 5th June 2007.
(iv) The Coinage of the Bi-Metallic Coin of Rupees Ten Coined with the theme “Connectivity and Information Technology” Rules, 2007 published in Notification No. G.S.R.469(E) in Gazette of India dated the 5th July 2007.
(v) The Coinage of the Hundred Rupees and Five Rupees coined in commemoration of “150th Birth Anniversary of Lok Manya Bal Gangadhar Tilak” Rules, 2007 published in Notification No. G.S.R.468(E) in Gazette of India dated the 5th July 2007.
(Placed in Library, See No. LT – 6793/2007)
(2) 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.528(E) published in Gazette of India dated the 2nd August, 2007 together with an explanatory memorandum seeking to notify the conditions, safeguards and procedures for supply of items like tags, labels, printed bags, stickers, belts, buttons and hangers produced or manufactured in an Export Oriented Undertaking and cleared without payment of duty to a unit in Domestic Tariff Area for use in the manufacture or processing of goods which are exported to implement the provisions of Foreign Trade Policy-2004-2009, subject to certain conditions.
(ii) G.S.R.416(E) published in Gazette of India dated the 6th June, 2007 together with an explanatory memorandum making certain amendments in Notification No. 2/2005-CE (N.T.) dated the 7th January, 2005.
(iii) The CENVAT Credit (Fifth Amendment) Rules, 2007, published in Notification No.G.S.R.342(E) in Gazette of India dated the 11th May, 2007 together with an explanatory memorandum.
(iv) G.S.R.516(E) published in Gazette of India dated the 30th July, 2007 together with an explanatory memorandum appointing the officers mentioned therein as Assistant/Deputy Commissioner of Central Excise Officers for receiving refund claims filed by diplomatic missions or consulates or diplomatic agents or career consular officers.
(v) The CENVAT Credit (Seventh Amendment) Rules, 2007, published in Notification No.G.S.R.534 (E) in Gazette of India dated the 3rd August, 2007, together with an explanatory memorandum,
(vi) G.S.R.530(E) published in Gazette of India dated the 2nd August, 2007 together with an explanatory memorandum making certain amendments in Notification No. 3/2006-CE dated the 1st March, 2006.
(vii) G.S.R.531 (E) published in Gazette of India dated the 2nd August, 2007 together with an explanatory memorandum seeking to reduce excise duty from 16% to 8% on bandages and plasters of paris (pharmaceutical grade).
(Placed in Library, See No. LT – 6794/2007)
(3) A copy each of the following Notifications (Hindi and English versions) issued under sections 12,17 to 19 of the Central Excise Rules, 2002:-
(i) G.S.R.182(E) published in Gazette of India dated the 8th March, 2007 together with an explanatory memorandum making certain amendments in three notifications mentioned therein.
(ii) G.S.R.183(E) published in Gazette of India dated the 6th March, 2007 together with an explanatory memorandum making certain amendments in two notifications mentioned therein.
(iii) G.S.R.299(E) published in Gazette of India dated the 19th April, 2007 together with an explanatory memorandum making certain amendments in Notification No. 42/2001-CE (N.T.) dated the 26th June, 2001.
(iv) G.S.R.300(E) published in Gazette of India dated the 19th April, 2007 together with an explanatory memorandum making certain amendments in Notification No. 45/2001-CE (N.T.) dated the 26th June, 2001.
(v) G.S.R.301(E) published in Gazette of India dated the 19th April, 2007 together with an explanatory memorandum making certain amendments in Notification No. 23/2006-CE (N.T.) dated the 12th October, 2006.
(vi) G.S.R.302(E) published in Gazette of India dated the 19th April, 2007 together with an explanatory memorandum making certain amendments in Notification No. 26/2004-CE (N.T.) dated the 27th September, 2004.
(Placed in Library, See No. LT – 6795/2007)
(4) A copy of the Notification No. S.O.772(E) (Hindi and English versions) published in Gazette of India dated the 17th May, 2007 including Regional Rural Banks under the purview of Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002 issued under sub-section (1) of section 2 of the said Act.
(Placed in Library, See No. LT – 6796/2007)
(5) A copy of the Annual Report (Hindi and English versions) of the Deposit Insurance and Credit Guarantee Corporation for the year ended the 31st March, 2007 under sub-section (2) of section 32 of the Deposit Insurance and Credit Guarantee Corporation Act, 1961.
(Placed in Library, See No. LT – 6797/2007)
(6) A copy each of the following Notifications (Hindi and English versions) under section 159 of the Customs Act, 1962:-
(i) G.S.R.364(E) published in Gazette of India dated the 21st May, 2007 together with an explanatory memorandum making certain amendments in five notifications mentioned therein.
(ii) G.S.R.365(E) published in Gazette of India dated the 21st May, 2007 together with an explanatory memorandum making certain amendments in Notification No. 21/2002-Cus. dated the 1st March, 2002, together with a corrigendum thereto published in Notification No. G.S.R.421(E) dated the 11th June 2007.
(iii) G.S.R.366(E) published in Gazette of India dated the 21st May, 2007 together with an explanatory memorandum making certain amendments in Notification No. 154/1994-Cus. dated the 13th July, 1994.
(iv) G.S.R.485(E) published in Gazette of India dated the 16th July, 2007 together with an explanatory memorandum notifying the duty drawback rates for the year 2007-2008.
(v) G.S.R.529(E) published in Gazette of India dated the 2nd August, 2007 together with an explanatory memorandum making certain amendments in Notification No. 21/2002-Cus., dated the 1st March, 2002.
(vi) G.S.R.539(E) published in Gazette of India dated the 8th August, 2007 together with an explanatory memorandum making certain amendments in two notifications mentioned therein.
(Placed in Library, See No. LT – 6798/2007)
(7) A copy each of the following Annual Reports and Accounts (Hindi and English versions) of the following Regional Rural Banks for the year ended the 31st March 2007 together with Audit Report thereon:-
(i) Mahakaushal Kshetriya Gramin Bank, Jabalpur.
(Placed in Library, See No. LT – 6799/2007)
(ii) Karnataka Vikas Grameena Bank, Dharwad.
(Placed in Library, See No. LT – 6800/2007)
(iii) Solapur Gramin Bank, Solapur.
(Placed in Library, See No. LT – 6801/2007)
(iv) Gurgaon Gramin Bank, Gurgaon.
(Placed in Library, See No. LT – 6802/2007)
(v) Kashi Gomti Samyut Gramin Bank, Varanasi.
(Placed in Library, See No. LT – 6803/2007)
(vi) Madhya Bharath Gramin Bank, Sagar.
(Placed in Library, See No. LT – 6804/2007)
(vii) Rani Lakshmi Bai Kshetriya Gramin Bank, Jhansi.
(Placed in Library, See No. LT – 6805/2007)
(viii) Satpura Kshetriya Gramin Bank, Chhindwara.
(Placed in Library, See No. LT – 6806/2007)
(ix) Thane Gramin Bank, Thane
(Placed in Library, See No. LT – 6807/2007)
(x) Uttaranchal Gramin Bank, Dehradun.
(Placed in Library, See No. LT – 6808/2007)
(xi) Nagaland Rural Bank, Kohima.
(Placed in Library, See No. LT – 6809/2007)
(xii) Surguja Kshetriya Gramin Bank, Ambikapur.
(Placed in Library, See No. LT – 6810/2007)
(xiii) Hadoti Kshetriya Gramin Bank, Kota.
(Placed in Library, See No. LT – 6811/2007)
(xiv) Nainital-Almora Kshetriya Gramin Bank, Haldwani.
(Placed in Library, See No. LT – 6812/2007)
(xv) Ratnagiri Sindhudurg Gramin Bank, Ratnagiri.
(Placed in Library, See No. LT – 6813/2007)
(xvi) Rewa Sidhi Gramin Bank, Rewa.
(Placed in Library, See No. LT – 6814/2007)
(xvii) Kisan Gramin Bank, Badaun.
(Placed in Library, See No. LT – 6815/2007)
(xviii) Kosi Kshetriya Gramin Bank, Purnia.
(Placed in Library, See No. LT – 6816/2007)
(xix) Malwa Gramin Bank, Sangrur.
(Placed in Library, See No. LT – 6817/2007)
(xx) Rajasthan Gramin Bank, Alwar.
(Placed in Library, See No. LT – 6818/2007)
(xxi) Puranchal Gramin Bank, Gorakhpur.
(Placed in Library, See No. LT – 6819/2007)
(xxii) Prathama Bank, Moradabad.
(Placed in Library, See No. LT – 6820/2007)
(xxiii) Baroda Rajasthan Gramin Bank, Ajmer.
(Placed in Library, See No. LT – 6821/2007)
(xxiv) Pragathi Gramin Bank, Bellary.
(Placed in Library, See No. LT – 6822/2007)
(xxv) Ballia Kshetriya Gramin Bank, Ballia.
(Placed in Library, See No. LT – 6823/2007)
(xxvi) Shreyas Gramin Bank, Aligarh.
(Placed in Library, See No. LT – 6824/2007)
(xxvii) Wainganga Kshetriya Gramin Bank, Chandrapur.
(Placed in Library, See No. LT – 6825/2007)
(xxviii) Vidisha Bhopal Kshetriya Gramin Bank, Vidisha.
(Placed in Library, See No. LT – 6826/2007)
(8) 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 Fund) (Amendment) Regulations, 2007 published in Notification No. 11/LC/GN/2007/2518 in Gazette of India dated the 29th May, 2007 together with a corrigendum thereto (in Hindi version only) published in Notification No. 11/LC/GN/2007/2518 (133) dated the 29th June 2007.
(ii) The Securities and Exchange Board of India (Substantial Acquisition of Shares and Takeovers) (Amendment) Regulations, 2007 published in Notification No. 11/LC/GN/2007/2519 in Gazette of India dated the 29th May, 2007, together with a corrigendum thereto (in Hindi version only) published in Notification No. 11/LC/GN/2007/2519 (134) dated the 29th June 2007.
(iii) The Securities and Exchange Board of India (Merchant Bankers) (Amendment) Regulations, 2007 published in Notification No. 11/LC/GN/2007/2517 in Gazette of India dated the 29th May, 2007 together with a corrigendum thereto (in English version only) published in Notification No. 11/LC/GN/2007/2517 (135) dated the 29th June 2007.
(iv) The Securities and Exchange Board of India (Bay-Back of Securities) (Amendment) Regulations, 2007 published in Notification No. 11/LC/GN/2007/2007 in Gazette of India dated the 29th May, 2007.
(Placed in Library, See No. LT – 6827/2007)
(9) A copy of the Notification No. 136 (Hindi and English versions) containing corrigendum to the Notification No. S.O. 1454(E) published in Gazette of India dated the 29th June, 2007, issued under Securities and Exchange Board of India Act, 1992.
(Placed in Library, See No. LT – 6828/2007)
(10) 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 – Performance Audit of Educational Development of Scheduled Castes and Scheduled Tribes – Union Government (Civil) (No.14 of 2007) – Performance Audit (Ministry of Social Justice and Empowerment and Ministry of Tribunal Affairs) for the year ended March 2006.
(Placed in Library, See No. LT – 6829/2007)
(ii) Report of the Comptroller and Auditor General of India – Performance Audit of Procurement of Stores and Machinery in Ordnance Factories – Union Government (Defence Services) (No.19 of 2007) – Performance Audit – Ordnance Factories (Ministry of Defence) for the year ended March 2006.
(Placed in Library, See No. LT – 6830/2007)
(iii) Report of the Comptroller and Auditor General of India – Performance Audit of Functioning of Commercial Wings in the Indian Missions/Posts abroad – Union Government (Civil) (No.21 of 2007) – Performance Audit (Ministry of External Affairs and Department of Commerce) for the year ended the March 2006.
(Placed in Library, See No. LT – 6831/2007)
(11) A copy of the Notification No.G.S.R.535(E) (Hindi and English versions) published in Gazette of India dated the 3rd August 2007, together with an explanatory memorandum seeking to impose final anti-dumping duty on imports of partially oriented yarn, originating in, or exported from, the People’s Republic of China under sub-section (7) of section 9A of the Customs Tariff Act, 1975.
(Placed in Library, See No. LT – 6832/2007)
12.02 hrs.