Judgements

Papers Laid On The Table Of The House By Members/Ministers. on 8 March, 2006

Lok Sabha Debates
Papers Laid On The Table Of The House By Members/Ministers. on 8 March, 2006


>

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

THE MINISTER OF DEFENCE (SHRI PRANAB MUKHERJEE): I beg to lay on the Table a copy each of the following Detailed Demands for Grants (Hindi and English versions):

(i)        Ministry of Defence for the year 2006-2007.

(Placed in Library, See No. LT 3790/06)

(ii)             Defence Services Estimates for the year 2006-2007.

… (Interruptions)

(Placed in Library, See No. LT 3791/06)

THE MINISTER OF STATE IN THE MINISTRY OF HOME AFFAIRS     (SHRI SHRIPRAKASH JAISWAL): On behalf of Shri Shivraj V. Patil, I beg to lay on the Table a copy each of the following Detailed Demands for Grants (Hindi and English versions):

(i)      Ministry of Home Affairs for the year 2006-2007 (Vol. I).

(ii)      Ministry of Home Affairs (Union Territories without Legislature)   for the year 2006-2007 (Vol. II).

(Placed in Library, See No. LT 3792/06)

… (Interruptions)

THE MINISTER OF POWER (SHRI SUSHIL KUMAR SHINDE): I beg to lay on the Table-

(1)                 A copy of the Central Electricity Regulatory Commission (Fixation of Trading Margin) Regulations, 2006 (Hindi and English versions) published in Notification No. L-7/25 (5)/2003-CERC in Gazette of India dated the 27th January, 2006 under section 179 of the Electricity Act, 2003.

 

(2)        A copy of the Tariff Policy (Hindi and English versions) published in Notification No. 23/2/2005-R & R(Vol.III) in Gazette of India dated the  6th January, 2006 issued under section 3 of the Electricity Act, 2003.

 

(Placed in Library, See No. LT 3793/06)

THE MINISTER OF SHIPPING, ROAD TRANSPORT AND HIGHWAYS (SHRI T.R. BAALU): I beg to lay on the Table—

(1)       (i)        A copy of the Annual Accounts (Hindi and English versions) of the Pradip Port Trust, Paradip, for the year 2004-2005, together with Audit Report thereon, under sub-section (2) of section 103 of the Major Port Trusts Act, 1963.

 

            (ii)       A copy of the Review  (Hindi and English versions) by the Government on the Audited Accounts of the  Pradip Port Trust, Paradip, for the year 2004-2005.

 

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

(Placed in Library, See No. LT 3794/06)

(3)       (i)        A copy of the Annual Administration Report (Hindi and English versions) of the Kolkata Port Trust, Kolkata, 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  Kolkata Port Trust, Kolkata, 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 3795/06)

 

(5)       A copy each of the following Notifications (Hindi and English versions) under sub-section (4) of section 124 of the Major Port Trusts Act, 1963:-

 

(i)                G.S.R. 47(E) published in Gazette of India dated the 3rd February, 2006 approving the Madras Port Trust (General Provident Fund) Amendments Regulations, 2006.

 

(ii)             G.S.R. 48(E) published in Gazette of India dated the 3rd February, 2006 approving the New Mangalore Port Trust Employees (Recruitment, Seniority and Promotion) Amendments Regulations, 2006.

 

(iii)         G.S.R. 49(E) published in Gazette of India dated the 3rd February, 2006 approving the Calcutta Port Trust (Non-Contributory Provident Fund) Amendments Regulations, 2006.

 

(Placed in Library, See No. LT 3796/06)

THE MINISTER OF STATE OF THE MINISTRY OF STATISTICS AND PROGRAMME IMPLEMENTATION (SHRI G.K. VASAN): I beg to lay on the Table a copy of the Detailed Demands for Grants (Hindi and English versions) of the Ministry of Statistics and Programme Implementation for the year 2006-2007.

(Placed in Library, See No. LT 3797/06)

THE MINISTER OF STATE IN THE MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSIONS AND MINISTER OF STATE IN THE MINISTRY OF PARLIAMENTARY AFFAIRS (SHRI SURESH PACHOURI):   I beg to lay on the Table—

(1)       A copy each of the following Notifications (Hindi and English versions) under sub-section (2) of section 3 of the All India Services Act, 1951:-

 

(i)        The Indian Administrative Service (Fixation of Cadre Strength) Third Amendment Regulations, 2005 published in Notification No. G.S.R. 290 in Gazette of India dated the 3rd September, 2005 together with a Corrigendum there to published in Notification No. G.S.R. 13(E) dated the 13th January, 2006.

 

(ii)    The Indian Administrative Service (Pay) Third Amendment Rules, 2005 published in Notification No. G.S.R. 291 in Gazette of India dated the 3rd September, 2005.

 

(iii)           The Indian Administrative Service (Fixation of Cadre Strength) Eight Amendment Regulations, 2004 published in Notification No. G.S.R. 443 in Gazette of India dated the 25th December, 2004.

 

(iv)       The Indian Police Service (Fixation of Cadre Strength) Second Amendment Regulations, 2004 published in Notification No. G.S.R. 433 in Gazette of India dated the 18th December, 2004.

 

(v)        The Indian Police Service (Pay) Second Amendment Rules, 2004 published in Notification No. G.S.R. 434 in Gazette of India dated the 18th December, 2004.

 

(vi)      The Indian Administrative Service (Fixation of Cadre Strength) Second Amendment Regulations, 2003 published in Notification No. G.S.R. 429 in Gazette of India dated the 18th December, 2003.

(vii)          The Indian Administrative Service (Pay) Second Amendment Rules, 2004 published in Notification No. G.S.R. 430 in Gazette of India dated the 18th December, 2004.

 

(viii)  The Indian Police Service (Fixation of Cadre Strength) Third Amendment Regulations, 2004 published in Notification No. G.S.R. 437 in Gazette of India dated the 18th December, 2004.

 

(ix)       The Indian Police Service (Pay) Third Amendment Rules, 2004 published in Notification No. G.S.R. 438 in Gazette of India dated the 18th December, 2004.

 

(x)    The Indian Administrative Service (Pay) Eight Amendment Rules, 2004 published in Notification No. G.S.R. 444 in Gazette of India dated the 25th December, 2004.

 

(xi)      The Indian Police Service (Fixation of Cadre Strength) Fourth Amendment Regulations, 2004 published in Notification No. G.S.R. 435 in Gazette of India dated the 18th December, 2004.

 

(xii)     The Indian Police Service (Pay) Fourth Amendment Rules, 2004 published in Notification No. G.S.R. 436 in Gazette of India dated the 18th December, 2004.

 

(xiii)     G.S.R. 530 (E) published in Gazette of India dated the 11th August, 2005 containing corrigendum to the Notification No. G.S.R. 2(E) dated the 3rd January, 2005.

 

(xiv)    G.S.R. 531 (E) published in Gazette of India dated the 11th August, 2005 containing corrigendum to the Notification No. G.S.R. 3(E) dated the 3rd January, 2005.

 

(2)             Fourteen statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned (1) above.

 

(Placed in Library, See No. LT 3798/06)

THE MINISTER OF STATE IN THE MINISTRY OF HEALTH AND FAMILY WELFARE (SHRIMATI PANABAKA LAKSHMI): I beg to lay on the Table—

(1)             A copy each of the following Notifications (Hindi and English versions) under sub-section (2) of section 23 of the Prevention of Food Adulteration Act, 1954:-

 

(i)      The Prevention of Food Adulteration (11th Amendment) Rules, 2005  published in Notification No. G.S.R.731 (E) in Gazette of India dated the 21st December, 2005.

 

(ii)          The Prevention of Food Adulteration (First Amendment) Rules, 2006 published in Notification No. G.S.R.8 (E) in Gazette of India dated the 9th January, 2006.

(Placed in Library, See No. LT 3799/06)

 

(2)       A copy of the Annual Report (Hindi and English versions) of the Rashtriya Arogya Nidhi (formerly known as National Illness Assistance Fund), New Delhi, for the year 2004-2005, alongwith Audited Accounts.

 

(3)       Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (2 ) above.

(Placed in Library, See No. LT 3800/06)

 

(4)       (i)        A copy of the Annual Report (Hindi and English versions) of the Central Council of Homeopathy, 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 Central Council of Homeopathy, New Delhi, for the year 2004-2005.

 

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

 (Placed in Library, See No. LT 3801/06)

 

(6)       A copy  each of the following Notifications(Hindi and English versions)  under section 38 of the Drugs and Cosmetics Act, 1940:-

 

(i)          The Drugs and Cosmetics (6th  Amendment) Rules, 2005 published in Notification No. G.S.R. 733 (E) in Gazette of India dated the 21st December, 2005, together with a Corrigendum thereto published in Notification No.  G.S.R.65 (E) dated the 16th February, 2006.

 

(ii)        The Drugs and Cosmetics (1st Amendment) Rules, 2006 published in Notification No. G.S.R. 26 (E) in Gazette of India dated the 19th January, 2006.

(Placed in Library, See No. LT 3802/06)

 

THE MINISTER OF STATE IN THE MINISTRY OF COAL (DR. DASARI NARAYAN RAO): I beg to lay on the Table a copy of the Detailed Demands for Grants (Hindi and English versions)  of the Ministry of Coal for the year 2006-2007.                                                    (Placed in Library, See No. LT 3803/06)

 

… (Interruptions)

 

THE MINISTER OF STATE IN THE MINISTRY OF SHIPPING, ROAD TRANSPORT AND HIGHWAYS (SHRI K.H. MUNIYAPPA): I beg to lay on the Table-

(1)       (i)        A copy of the Annual Report (Hindi and English versions) of the National Institute for Training of Highway Engineers, Noida, 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 National Institute for Training of Highway Engineers, Noida, for the year 2004-2005.

 

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

(Placed in Library, See No. LT 3804/06)

 

(3)       A copy each of the following Notifications (Hindi and English versions) under section 10 of the National Highways Act, 1956:-

 

(i)        S.O. 1742 (E) published in Gazette of India dated the 10th December, 2005 regarding acquisition of land for building (four-laning), management, maintenance and operation of National Highway No. 4, including construction of bypass (Satara- Pune section) in the State of Maharashtra.

(ii)             S.O. 1760  (E) published in Gazette of India dated the 15th  December, 2005 regarding authorization of M/s ATR Infrastructure Private Limited, Mumbai or its authorized legal representative to collect and retain the fees on mechanical vehicles for the use of the four-laning and strengthening of Pune-Nashik Road, National Highway No. 50 in the State of Maharashtra.

 

(iii)           S.O. 1767 (E) published in Gazette of India dated the 15th December, 2005 regarding acquisition of land for the public purpose of building, management, maintenance and operation of National Highway No. 2 (Panagarh-Palsit section) in the State of West Bengal.

 

(iv)           S.O. 1745 (E) published in Gazette of India dated the 12th December, 2005 regarding acquisition of land for the public purpose of building, management, maintenance and operation of National Highway No. 9 in the  State of Andhra Pradesh.

 

(v)             S.O. 27 (E) published in Gazette of India dated the 9th January, 2006 regarding acquisition of land for the public purpose of building of bypass of Sangamner on National Highway No. 50 in the State of Maharashtra.

 

(vi)           S.O. 11 (E) published in Gazette of India dated the 4th January, 2006 regarding acquisition of land for  building, management, maintenance and operation of National Highway No. 31, in the State of West Bengal.

 

(vii)          S.O. 14 (E) published in Gazette of India dated the 4th January, 2006 making certain amendments in the Notification No. S.O. 1206 (E) dated the 16th October, 2003.

 

(viii)        S.O. 15 (E) published in Gazette of India dated the 4th January, 2006 regarding acquisition of land for  building, management, maintenance and operation of National Highway No. 31C, in the State of West Bengal.

 

(ix)           S.O. 13 (E) published in Gazette of India dated the 4th January, 2006 regarding acquisition of land for the public purpose of building, management, maintenance and operation of National Highway No. 31 in the  State of Andhra Pradesh.

 

 

 

(x)             S.O. 44 (E) published in Gazette of India dated the 16th January, 2006 regarding acquisition of land for building (widening) of National Highway No. 4 in the State of Karnataka.

 

(2)       Four statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned at item No. (i to iv) of (1) above.

 

(Placed in Library, See No. LT 3805/06)

… (Interruptions)