>
Title: Papers laid on the Table of the House by Ministers/members.
THE MINISTER OF STATE OF THE MINISTRY OF CIVIL AVIATION (SHRI PRAFUL PATEL): On behalf of Shri Sharad Pawar, I beg to lay on the Table:-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Bureau of Indian Standards, New Delhi, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Bureau of Indian Standards, New Delhi, for the year 2007-2008.
(Placed in Library, See No. LT- 10770/09)
(2) A copy of the Annual Report (Hindi and English versions) of the Indian Council of Agricultural Research, New Delhi, for the year 2008-2009, alongwith Audited Accounts.
(3) A copy of the Annual Accounts (Hindi and English versions) of the Indian Council of Agricultural Research, New Delhi, for the year 2007-2008, together with Audit Report thereon.
(4) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.
(Placed in Library, See No. LT- 10771/09)
THE MINISTER OF STATE IN THE MINISTRY OF TOURISM AND MINISTER OF STATE IN THE MINISTRY OF CULTURE (SHRIMATI KANTI SINGH): On behalf of Shrimati Ambika Soni, I beg to lay on the Table:-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Centre for Cultural Resources and Training, New Delhi, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Centre for Cultural Resources and Training, New Delhi, for the year 2007-2008.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT- 10772/09)
(3) (i) A copy of the Annual Report (Hindi and English versions) of the National Council for Hotel Management and Catering Technology, Noida, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the National Council for Hotel Management
and Catering Technology, Noida, for the year 2007-2008.
(Placed in Library, See No. LT- 10773/09)
(4) (i) A copy of the Annual Report (Hindi and English versions) of the South Central Zone Cultural Centre, Nagpur, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the South Central Zone Cultural Centre, Nagpur, for the year 2007-2008.
(5) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (4) above.
(Placed in Library, See No. LT- 10774/09)
(6) (i) A copy of the Annual Report (Hindi and English versions) of the Eastern Zonal Cultural Centre, Kolkata, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Eastern Zonal Cultural Centre, Kolkata, for the year 2007-2008.
(7) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (6) above.
(Placed in Library, See No. LT- 10775/09)
(8) (i) A copy of the Annual Report (Hindi and English versions) of the West Zone Cultural Centre, Udaipur, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the West Zone Cultural Centre, Udaipur, for the year 2007-2008.
(9) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (8) above.
(Placed in Library, See No. LT- 10776/09)
(10) (i) A copy of the Annual Report (Hindi and English versions) of the Lalit Kala Akademi, New Delhi, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Lalit Kala Akademi, New Delhi, for the year 2007-2008.
(11) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (10) above.
(Placed in Library, See No. LT- 10777/09)
THE MINISTER OF CORPORATE AFFAIRS (SHRI PREM CHAND GUPTA): I beg to lay on the Table:-
(1) A copy of the Notification No. G.S.R. 329(E) (Hindi and English versions) published in Gazette of India dated the 2nd May, 2008, granting Nidhi Status to Companies, mentioned therein, under Section 620A of the Companies Act, 1956, issued under sub-sections (1) and (2) of Section 620A of the said Act.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT- 10778/09)
THE MINISTER OF STATE OF THE MINISTRY OF LABOUR AND EMPLOYMENT (SHRI OSCAR FERNANDES): I beg to lay on the Table:-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Employees’ Provident Fund Organisation, New Delhi, for the year 2007-2008.
(ii) A copy of the Consolidated Annual Accounts (Hindi and English versions) of the Employees’ Provident Fund Organisation, New Delhi, for the year 2007-2008, together with Audit Report thereon.
(2) Two statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT- 10779/09)
(3) (i) A copy of the Annual Report (Hindi and English versions) of the National Instructional Media Institute, Chennai, for the year 2007-2008, alongwith Audited Accounts.
(ii) Statement regarding Review (Hindi and English versions) by the Government of the working of the National Instructional Media Institute, Chennai, for the year 2007-2008.
(Placed in Library, See No. LT- 10780/09)
(4) A copy of the National Policy on Safety, Health and Environment at Work Place (Hindi and English versions).
(Placed in Library, See No. LT- 10781/09)
(5) A copy each of the following Notifications (Hindi and English versions) under sub-section (3) of Section 37 of the Apprentices Act, 1961:-
(i) The Central Apprenticeship Council (Amendment) Rules, 2008 published in Notification No. G.S.R. 895(E) dated the 30th December, 2008.
(ii) S.O. 2594 published in Gazette of India dated the 13th September, 2008 specifying the subject fields in technology, mentioned therein, as designated trades for the purposes of the Apprentices Act, 1961.
(Placed in Library, See No. LT- 10782/09)
THE MINISTER OF STATE IN THE MINISTRY OF RURAL DEVELOPMENT (SHRI CHANDRA SEKHAR SAHU): On behalf of Shri B.K. Handique, I beg to lay on the Table a copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the Hindustan Antibiotics Limited, for the year 2007-2008 within the stipulated period of nine months after the close of the accounting year.
(Placed in Library, See No. LT- 10783/09)
THE MINISTER OF STATE OF THE MINISTRY OF LABOUR AND EMPLOYMENT (SHRI OSCAR FERNANDES): On behalf of Shrimati Panabaka Lakshmi, I beg to lay on the Table a copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the Indian Red Cross Society, New Delhi, for the years 2004-2005 to 2007-2008 and thirteen other organisations, mentioned therein, for the year 2007-2008, within the stipulated period of nine months after the close of the respective accounting years.
(Placed in Library, See No. LT- 10784/09)
THE MINISTER OF STATE IN THE MINISTRY OF HOME AFFAIRS (SHRI SHRIPRAKASH JAISWAL): On behalf of Dr. Shakeel Ahmad, I beg to lay on the Table:-
(1) A copy each of the following papers (Hindi and English versions) under sub-section (2) of Section 20 of the Protection of Human Rights Act, 1993:-
(i) Annual Report of the National Human Rights Commission, New Delhi, for the year 2006-2007.
(ii) Memorandum of Action Taken on the Annual Report of National Human Rights Commission, New Delhi, for the year 2006-2007.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT- 10785/09)
THE MINISTER OF STATE IN THE MINISTRY OF RURAL DEVELOPMENT (SHRI CHANDRA SEKHAR SAHU): On behalf of Shri Kantilal Bhuria, I beg to lay on the Table:-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the National Cooperative Development Corporation, New Delhi, for the year 2007-2008.
(ii) A copy of the Annual Accounts (Hindi and English versions) of the National Cooperative Development Corporation, New Delhi, for the year 2007-2008, together with Audit Report thereon.
(iii) A copy of the Annual Accounts (Hindi and English versions) of the National Cooperative Development Corporation (Employees Provident Fund), New Delhi, for the year 2007-2008, together with Audit Report thereon.
(iv) A copy of the Review (Hindi and English versions) by the Government of the working of the National Cooperative Development Corporation, New Delhi, for the year 2007-2008.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT- 10786/09)
(3) (i) A copy of the Annual Report (Hindi and English versions) of the National Council for Cooperative Training, New Delhi, for the year 2007-2008.
(ii) A copy of the Annual Accounts (Hindi and English versions) of the National Council for Cooperative Training, New Delhi, for the year 2007-2008, together with Audit Report thereon.
(iii) A copy of the Review (Hindi and English versions) by the Government of the working of the National Council for Cooperative Training, New Delhi, for the year 2007-2008.
(4) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.
(Placed in Library, See No. LT- 10787/09)
(5) A copy each of the following papers (Hindi and English versions) under section 619A of the Companies Act, 1956:-
(i) Review by the Government of the working of the Haryana Agro Industries Corporation Limited, Chandigarh, for the year 2007-2008, alongwith Audited Accounts.
(ii) Annual Report of the Haryana Agro Industries Corporation Limited, Chandigarh, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(6) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (5) above.
(Placed in Library, See No. LT- 10788/09)
(7) A copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the Gujarat State Seeds Corporation Limited for the year 2007-2008 within the stipulated period of nine months after the close of the accounting year.
(Placed in Library, See No. LT- 10789/09)
(8) A copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the Jammu and Kashmir Horticultural Produce Marketing and Processing Corporation Limited for the years from 1992-1993 to 2007-2008 within the stipulated period of nine months after the close of the respective accounting years.
(Placed in Library, See No. LT- 10790/09)
(9) A copy of the Honey Grading and Marking Rules, 2008 (Hindi and English versions) published in Notification No. G.S.R. 877(E) in Gazette of India dated the 24th December, 2008 under sub-section (3) of Section 3 of the Agricultural Produce (Grading and Marking) Act, 1937.
(Placed in Library, See No. LT- 10791/09)
(10) A copy of the Notification No. S.O. 2847(E) (Hindi and English versions) published in Gazette of India dated the 8th December, 2008 containing corrigendum to the Notification S.O. 3(E) dated the 1st January, 2008 issued under sub-section (1) of Section 3 of the Destructive Insects and Pests Act, 1914.
(Placed in Library, See No. LT- 10792/09)
(11) A copy of the Plant Quarantine (Regulation of Import into India) (Second Amendment), Order, 2008 (Hindi and English versions) published in Notification No. S.O. 2888(E) in Gazette of India dated the 15th December, 2008 issued under sub-section (1) of Section 3 of the Destructive Insects and Pests Act, 1914.
(Placed in Library, See No. LT- 10793/09)
(12) A copy each of the following Notifications (Hindi and English versions) under sub-section (2) of Section 27 of the Insecticides Act, 1968:-
(i) The Use of Fenitrothion Order, 2007, published in Notification No. S.O. 706(E) in Gazette of India dated the 3rd May, 2007.
(ii) The Restriction of Import, Manufacture and Use of Lindane (Gamma B.H.C.) Order, 2007 published in Notification No. S.O. 1472(E) in Gazette of India dated the 29th August, 2007.
(iii) The Restriction on Use of Diazinon Order, 2007 published in Notification No. S.O. 45(E) in Gazette of India dated the 8th January, 2008.
(iv) The Restriction on Use of Fenthion Order, 2007 published in Notification No. S.O. 46(E) in Gazette of India dated the 8th January, 2008.
(v) The Withdrawal of Metoxuron Order, 2007 published in Notification No. S.O. 47(E) in Gazette of India dated the 8th January, 2008.
(vi) The Restriction on Use of Dazomet Order, 2008 published in Notification No. S.O. 3006(E) in Gazette of India dated the 31st December, 2008.
(vii) The Banning of Chlorofenvinphos Order, 2008 published in Notification No. S.O. 3007(E) in Gazette of India dated the 31st December, 2008.
(Placed in Library, See No. LT- 10794/09)
(13) A copy each of the following Notifications (Hindi and English versions) issued under the Insecticides Act, 1968:-
(i) S.O. 374(E) published in Gazette of India dated the 30th January, 2009 containing corrigendum to the Notification No. S.O. 45(E) dated 8th January, 2008.
(ii) S.O. 375(E) published in Gazette of India dated the 30th January, 2009 containing corrigendum to the Notification No. S.O. 46(E) dated 8th January, 2008.
(iii) S.O. 376(E) published in Gazette of India dated the 30th January, 2009 containing corrigendum to the Notification No. S.O. 47(E) dated 8th January, 2008.
(Placed in Library, See No. LT- 10795/09)
(14) A copy of the Fertiliser Control (Amendment) Order, 2009 (Hindi and English versions) published in Notification No. 401(E) in Gazette of India dated the 5th February, 2009 under sub-section (6) of Section 3 of the Essential Commodities Act, 1955.
(Placed in Library, See No. LT- 10796/09)
THE MINISTER OF STATE IN THE MINISTRY OF TOURISM AND MINISTER OF STATE IN THE MINISTRY OF CULTURE (SHRIMATI KANTI SINGH): 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 619A of the Companies Act, 1956:-
(a) (i) Review by the Government of the working of the Kumarakruppa Frontier Hotels Private Limited, New Delhi, for the year 2005-2006.
(ii) Annual Report of the Kumarakruppa Frontier Hotels Private Limited, New Delhi, for the year 2005-2006, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT- 10797/09)
(b) (i) Review by the Government of the working of the Donyi Polo Ashok Hotel Corporation Limited, Itanagar, for the year 2006-2007.
(ii) Annual Report of the Donyi Polo Ashok Hotel Corporation Limited, Itanagar, for the year 2006-2007, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT- 10798/09)
(c) (i) Review by the Government of the working of the Pondicherry Ashok Hotel Corporation Limited, Pondicherry, for the year 2006-2007.
(ii) Annual Report of the Pondicherry Ashok Hotel Corporation Limited, Pondicherry, for the year 2006-2007, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(2) Three statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT- 10799/09)
(3) (i) A copy of the Annual Report (Hindi and English versions) of the Delhi Public Library, Delhi, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Delhi Public Library, Delhi, for the year 2007-2008.
(4) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.
(Placed in Library, See No. LT- 10800/09)
THE MINISTER OF STATE IN THE MINISTRY OF HOME AFFAIRS (SHRI SHRIPRAKASH JAISWAL): I beg to lay on the Table a copy of the Assam Rifles Rules, 2008 (Hindi and English versions) published in Notification No. G.S.R. 861(E) in Gazette of India dated the 17th December, 2008 under section 167 of the Assam Rifles Act, 2006 together with a corrigendum thereto published in Notification No. G.S.R. 106 (E) (in English version only) dated the 20th February, 2009.
(Placed in Library, See No. LT- 10801/09)
THE MINISTER OF STATE IN THE MINISTRY OF RURAL DEVELOPMENT (SHRI CHANDRA SEKHAR SAHU): On behalf of Shri Taslimuddin, I beg to lay on the Table:-
(1) A copy each of the following Notifications (Hindi and English versions) under sub-section (6) of Section 3 of the Essential Commodities Act, 1955:-
(i) The Removal of (Licensing requirements, Stock Limits and Movement Restrictions) on Specified Foodstuffs (Fifth Amendment) Order, 2008, published in Notification No. 2247(E) in Gazette of India dated the 22nd September, 2008.
(ii) The Removal of (Licensing requirements, Stock Limits and Movement Restrictions) on Specified Foodstuffs (Sixth Amendment) Order, 2008, published in Notification No. 2248(E) in Gazette of India dated the 22nd September, 2008.
(iii) The Removal of (Licensing requirements, Stock Limits and Movement Restrictions) on Specified Foodstuffs (Seventh Amendment) Order, 2008, published in Notification No. 2249(E) in Gazette of India dated the 22nd September, 2008.
(Placed in Library, See No. LT- 10802/09)
(2) (i) A copy of the Annual Report (Hindi and English versions) of the Veterinary Council of India, New Delhi, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Veterinary Council of India, New Delhi, for the year 2007-2008.
(Placed in Library, See No. LT- 10803/09)
(3) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (2) above.
(4) (i) A copy of the Annual Report (Hindi and English versions) of the Coastal Aquaculture Authority, Chennai, for the year 2007-2008.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Coastal Aquaculture Authority, Chennai, for the year 2007-2008.
(Placed in Library, See No. LT- 10804/09)
THE MINISTER OF STATE IN THE MINISTRY OF HUMAN RESOURCE DEVELOPMENT (SHRI M.A.A. FATMI): I beg to lay on the Table:-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Sarva Shiksha Abhiyan State Mission Authority Manipur, Imphal, for the year 2006-2007, alongwith Audited Accounts.
(ii) Statement regarding Review (Hindi and English versions) by the Government of the working of the Sarva Shiksha Abhiyan State Mission Authority Manipur, Imphal, for the year 2006-2007.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT- 10805/09)
THE MINISTER OF STATE IN THE MINISTRY OF SOCIAL JUSTICE AND EMPOWERMENT (SHRIMATI SUBBULAKSHMI JAGADEESAN): I beg to lay on the Table:-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Rehabilitation Council of India, New Delhi, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Rehabilitation Council of India, New Delhi, for the year 2007-2008.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT- 10806/09)
THE MINISTER OF STATE IN THE MINISTRY OF TEXTILES (SHRI E.V.K.S. ELANGOVAN): 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 619A of the Companies Act, 1956:-
(a) (i) Review by the Government of the working of the Central Cottage Industries Corporation of India Limited, New Delhi, for the year 2007-2008.
(ii) Annual Report of the Central Cottage Industries Corporation of India Limited, New Delhi, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT- 10807/09)
(b) (i) Review by the Government of the working of the National Textile Corporation Limited, New Delhi, for the year 2007-2008.
(ii) Annual Report of the National Textile Corporation Limited, New Delhi, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT- 10808/09)
(c) (i) Review by the Government of the working of the Handicrafts and Handlooms Exports Corporation of India Limited, Noida, for the year 2007-2008.
(ii) Annual Report of the Handlooms Exports Corporation of India Limited, Noida, for the year 2007-2008, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(2) Three statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT- 10809/09)
(3) (i) A copy of the Annual Report (Hindi and English versions) of the Cotton Textiles Export Promotion Council (TEXPROCIL), Mumbai, for the year 2007-2008, alongwith Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Cotton Textiles Export Promotion Council (TEXPROCIL), Mumbai, for the year 2007-2008.
(4) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (3) above.
(Placed in Library, See No. LT- 10810/09)
(5) A copy of the Central Silk Board (Amendment) Rules, 2008 (Hindi and English versions) published in Notification No. G.S.R. 818(E) in Gazette of India dated the 25th November, 2008, under sub-section (3) of Section 13 of the Central Silk Board Act, 1948.
(Placed in Library, See No. LT- 10811/09)
(6) A copy of the Notification No. S.O. 2160(E) (Hindi and English versions) published in Gazette of India dated the 4th September, 2008, specifying 11 categories of textile articles for exclusive production by Handlooms, issued under sub-section (1) of Section 3 of the Handlooms (Reservation of Articles for Production) Act, 1985.
(Placed in Library, See No. LT- 10812/09)
THE MINISTER OF STATE OF THE MINISTRY OF CIVIL AVIATION (SHRI PRAFUL PATEL): On behalf of Dr. Akhilesh Prasad Singh, 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 619A of the Companies Act, 1956:-
(i) Review by the Government of the working of the Hindustan Vegetable Oils Corporation Limited, New Delhi, for the year 2006-2007.
(ii) Annual Report of the Hindustan Vegetable Oils Corporation Limited, New Delhi, for the year 2006-2007, alongwith 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- 10813/09)
(3) A copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the Food Corporation of India, for the year 2007-2008 within the stipulated period of nine months after the close of the accounting year.
(Placed in Library, See No. LT- 10814/09)
(4) A copy each of the following Notifications (Hindi and English versions) under sub-section (6) of Section 3 of the Essential Commodities Act, 1955:-
(i) The Sugar (Price Determination for 2008-2009 Production) Order, 2009, published in Notification No. G.S.R. 41(E)/Ess. Com./Sugar. in Gazette of India dated the 21st January, 2009.
(ii) The Sugar (Control) Amendment Order, 2008, published in Notification No. S.O. 2984(E)-/Ess. Com./Sugarcane. in Gazette of India dated the 29th December, 2008.
(Placed in Library, See No. LT- 10815/09)
(5) A copy of the Notification No. S.O. 102(E) (Hindi and English versions) published in Gazette of India dated the 9th January, 2009 exempting the levy of cess on sugar, collected as a duty of excise, on any sugar “manufactured from such other sugar” on which cess, leviable under sub-section (1) of Section of Section 3 of the Sugar Cess Act, 1982, issued under sub-section (4) of Section 3 of the said Act.
(Placed in Library, See No. LT- 10816/09)
THE MINISTER OF STATE IN THE MINISTRY OF PETROLEUM AND NATURAL GAS (SHRI DINSHA PATEL): On behalf of Shri Anand Sharma, 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 619A of the Companies Act, 1956:-
(i) Review by the Government of the working of the National Film Development Corporation Limited, Mumbai, for the year 2007-2008.
(ii) Annual Report of the National Film Development Corporation Limited, Mumbai, for the year 2007-2008, alongwith 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- 10817/09)
THE MINISTER OF STATE IN THE DEPARTMENT OF INDUSTRIAL POLICY AND PROMOTION, MINISTRY OF COMMERCE AND INDUSTRY (SHRI ASHWANI KUMAR): I beg to lay on the Table a copy of the Explosives Rules, 2008 (Hindi and English versions) published in Notification No. G.S.R. 907(E) in Gazette of India dated the 31st December, 2008, under sub-section (8) of Section 18 of the Explosive Act, 1884.[KMR2]
(Placed in Library, See No. LT- 10818/09)
[p3]
THE MINISTER OF STATE IN THE MINISTRY OF HUMAN RESOURCE DEVELOPMENT (SHRI M.A.A. FATMI): On behalf of Shrimati D. Purandeswari, I beg to lay on the Table :-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the National Institute of Technology, Calicut, for the year 2007-2008, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the National Institute of Technology, Calicut, for the year 2007-2008.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT- 10819/09)
(3) A copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Audited Accounts of the Visva Bharti, for the year 2007-2008 within the stipulated period of nine months after the close of the accounting year.
(Placed in Library, See No. LT- 10820/09)
(4) A copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the Aligarh Muslim University, for the year 2007-2008 within the stipulated period of nine months after the close of the accounting year.
(Placed in Library, See No. LT- 10821/09)
(5) A copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the University of Allahabad, for the year 2006-2007 within the stipulated period of nine months after the close of the accounting year.
(Placed in Library, See No. LT- 10822/09)
(6) A copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the University of Delhi, for the year 2007-2008 within the stipulated period of nine months after the close of the accounting year.
(Placed in Library, See No. LT- 10823/09)
(7) A copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the North Eastern Hill University, for the year 2007-2008 within the stipulated period of nine months after the close of the accounting year.
(Placed in Library, See No. LT- 10824/09)
(8) A copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the Nagaland University, for the year 2007-2008 within the stipulated period of nine months after the close of the accounting year.
(Placed in Library, See No. LT- 10825/09)
(9) A copy of the Statement (Hindi and English versions) explaining reasons for not laying the Annual Report and Audited Accounts of the Assam University, for the year 2007-2008 within the stipulated period of nine months after the close of the accounting year.
(Placed in Library, See No. LT- 10826/09)
(10) A copy of the Statement* (Hindi and English versions) showing reasons for delay in laying the Annual Report of the Mizoram University for the year 2007-2008.
(Placed in Library, See No. LT- 10827/09)
*Annual Report was laid on the Table of the House on 17.02.2009.
THE MINISTER OF STATE IN THE MINISTRY OF RURAL DEVELOPMENT (SHRI CHANDRA SEKHAR SAHU): I beg to move on the Table :-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the National Institute of Rural Development, Hyderabad, for the year 2007-2008.
(ii) A copy of the Annual Accounts (Hindi and English versions) of the National Institute of Rural Development, Hyderabad, for the year 2007-2008, together with Audit Report thereon.
(iii) A copy of the Review (Hindi and English versions) by the Government of the working of the National Institute of Rural Development, Hyderabad, for the year 2007-2008.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT- 10828/09)
THE MINISTER OF STATE IN THE MINISTRY OF RURAL DEVELOPMENT (SHRI CHANDRA SEKHAR SAHU): On behalf of Shri Jairam Ramesh, I beg to lay on the Table:-
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Cashew Export Promotion Council of India, Kochi, for the year 2007-2008, along with Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the Cashew Export Promotion Council of India, Kochi, for the year 2007-2008.
(2) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (1) above.
(Placed in Library, See No. LT- 10829/09)