>
Title : Papers laid on the Table of the House by Ministers/members.
MADAM SPEAKER: Now, Papers to be laid.
THE MINISTER OF STATE IN THE MINISTRY OF HOME AFFAIRS (SHRI AJAY MAKEN): Madam, I beg to lay on the Table:–
(1) A copy of the Central Industrial Security Force Assistant Inspector General, Legal and Regulations, Group ‘A’ post, First Amendment Rules, 2010 (Hindi and English versions) published in Notification No. G.S.R. 214(E) in Gazette of India dated 29th March, 2010, under sub-section (3) of Section 22 of Central Industrial Security Force Act, 1968.
(Placed in Library, See No. LT 2401/15/10)
(2) A copy of the Indo-Tibetan Border Police Force, Combatant Ministerial Cadre and Combatant Stenographer Cadre Group-‘B’ and Group-‘C’ post Recruitment Rules, 2010 (Hindi and English versions) published in Notification No. G.S.R. 287(E) in Gazette of India dated 6th April, 2010, under sub-section (3) of Section 156 of Indo-Tibetan Border Police Force Act, 1992.
(Placed in Library, See No. LT 2402/15/10)
(3) A copy each of the following Notifications (Hindi and English versions) under sub-section (3) of Section 155 of the Sashastra Seema Bal Act, 2007:-
(i) The Sashastra Seema Bal Group ‘A’ Combatised (Gazetted) Ministerial and Private Secretary Cadre Post Recruitment Rules, 2010 published in Notification No. G.S.R. 202(E) in Gazette of India dated 22nd March, 2010.
(ii) The Sashastra Seema Combatised Telecommunication Cadre Group ‘B’ Posts Recruitment Rules, 2010 published in Notification No. G.S.R. 192(E) in Gazette of India dated 16th March, 2010.
(Placed in Library, See No. LT 2403/15/10)
(4) A copy of the Central Reserve Police Force (Combatised Para-Medical Posts) Recruitment (Second Amendment) Rules, 2009 (Hindi and English versions) published in Notification No. G.S.R. 47(E) in Gazette of India dated 22nd January, 2010, under sub-section (3) of Section 18 of the Central Reserve Police Force Act, 1949.
(Placed in Library, See No. LT 2404/15/10)
(5) A copy each of the following Notifications (Hindi and English versions) under Section 26 of the National Investigation Agency Act, 2008:-
(i) S.O. 879(E) published in Gazette of India dated 19th April, 2010, notifying the Court of District Judge-IV-cum-Additional Sessions Judge in-charge, New Delhi Police District, Patiala House Courts, New Delhi as the Special Court for the purposes of sub-section (1) of Section 11 of the National Investigation Agency Act, 2008, for trial of Scheduled Offences.
(ii) S.O. 772(E) published in Gazette of India dated 7th April, 2010, withdrawing the Notification No. S.O. 2948(E) dated 18th November, 2009.
(Placed in Library, See No. LT 2405/15/10)
संसदीय कार्य मंत्री और जल संसाधन मंत्री (श्री पवन कुमार बंसल): I will contact the Minister immediately. After this, as early an occasion as possible, we will come out with a statement. … (Interruptions) मैडम, मैं उनसे कहूंगा कि अगर वह यहां नहीं आ सकती हैं, तो आपस में बात करके, जितनी जल्दी हो सके, उनके एमओएस आकर यहां स्टेटमेंट दें।…( व्यवधान) I will have to talk to the Minister concerned. स्टेटमेंट एकदम तो यहां कोई कर नहीं सकता है।…( व्यवधान) स्टेटमेंट एकदम तो यहां की नहीं जा सकती।…( व्यवधान)
अध्यक्ष महोदया : मंत्री जी कोशिश कर रहे हैं, आप बैठिए। वह जल्दी कर देंगे।
…( व्यवधान)
SHRI PAWAN KUMAR BANSAL: A statement will be made before 12 noon tomorrow. … (Interruptions)
SHRI BASU DEB ACHARIA (BANKURA): The Railway Minister should make a statement on this. … (Interruptions)
THE MINISTER OF YOUTH AFFAIRS AND SPORTS (DR. M.S. GILL): Madam, I beg to lay on the Table:–
(1) (i) A copy of the Annual Report (Hindi and English versions) of the Nehru Yuva Kendra Sangathan, 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 Nehru Yuva Kendra Sangathan, 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 2406/15/10)
THE MINISTER OF STATE IN THE MINISTRY OF AGRICULTURE AND MINISTER OF STATE IN THE MINISTRY OF CONSUMER AFFAIRS, FOOD AND PUBLIC DISTRIBUTION (PROF. K.V. THOMAS): Madam, I beg to lay on the Table:–
(1) A copy each of the following papers (Hindi and English versions) under Section 619A of the Companies Act, 1956:-
(a) (i) Review by the Government of the working of the Jammu and Kashmir Horticultural Produce Marketing and Processing Corporation Limited, Srinagar, for the year 1993-1994.
(ii) Annual Report of the Jammu and Kashmir Horticultural Produce Marketing and Processing Corporation Limited, Srinagar, for the year 1993-1994, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(Placed in Library, See No. LT 2407/15/10)
(b) (i) Review by the Government of the working of the Gujarat State Seeds Corporation Limited, Gandhinagar, for the year 2008-2009.
(ii) Annual Report of the Gujarat State Seeds Corporation Limited, Gandhinagar, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(2) Two statements (Hindi and English versions) showing reasons for delay in laying the papers mentioned at item Nos. (a) and (b) of (1) above.
(Placed in Library, See No. LT 2408/15/10)
(3) A copy of the Memorandum of Understanding (Hindi and English versions) between the Central Warehousing Corporation and the Department of Food and Public Distribution, Ministry of Development of North Eastern Region for the year 2010-2011.
(Placed in Library, See No. LT 2409/15/10)
(4) A copy of the Annual Report (Hindi and English versions) of the Development Council for Sugar Industry, New Delhi, for the year 2007-2008, alongwith Audited Accounts.
(5) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (4) above.
(Placed in Library, See No. LT 2410/15/10)
(6) 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 2008-2009.
(ii) Annual Report of the Hindustan Vegetable Oils Corporation Limited, New Delhi, for the year 2008-2009, alongwith Audited Accounts and comments of the Comptroller and Auditor General thereon.
(7) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (6) above.
(Placed in Library, See No. LT 2411/15/10)
THE MINISTER OF STATE IN THE MINISTRY OF ROAD TRANSPORT AND HIGHWAYS (KUNWAR R.P.N. SINGH): Madam, I 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. 495(E) published in Gazette of India dated the 26th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 18 (Kadappa-Kurnool Section) in the State of Andhra Pradesh.
(ii) S.O. 327(E) and S.O. 328(E) published in Gazette of India dated the 10th February, 2010, regarding acquisition of land for building, maintenance, management and operation of different stretches of National Highway No. 18 (Kadappa-Kurnool Section) in the State of Andhra Pradesh.
(iii) S.O. 329(E) and S.O. 330(E) published in Gazette of India dated the 10th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 18 (Kadappa-Kurnool Section) in the State of Andhra Pradesh.
(iv) S.O. 499(E) published in Gazette of India dated the 26th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 18 (Kadappa-Kurnool Section) in the State of Andhra Pradesh.
(v) S.O. 505(E) published in Gazette of India dated the 26th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 18 (Kadappa-Kurnool Section) in the State of Andhra Pradesh.
(vi) S.O. 398(E) published in Gazette of India dated the 17th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 5 in the State of Andhra Pradesh.
(vii) S.O. 490(E) published in Gazette of India dated the 26th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 7 (Hyderabad-Bangalore Section) in the State of Andhra Pradesh.
(viii) S.O. 407(E) published in Gazette of India dated the 17th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 47 (Oachira-Thiruvanathapuram Section) in the State of Kerala.
(ix) S.O. 408(E) published in Gazette of India dated the 17th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 47 (Thiruvanathapuram-Kerala/Tamil Nadu Border Section) in the State of Kerala.
(x) S.O. 3212(E) published in Gazette of India dated the 15th December, 2009, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 5 (Chilakaluripet-Vijayawada Section) in the State of Andhra Pradesh.
(xi) S.O. 186(E) published in Gazette of India dated the 25th January, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 9 (Vijayawada-Machilipatnam Section) in the State of Andhra Pradesh.
(xii) S.O. 282(E) published in Gazette of India dated the 8th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 18 (Kadapa-Kurnool Section) in the State of Andhra Pradesh.
(xiii) S.O. 491(E) published in Gazette of India dated the 26th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 18 (Kadapa-Kurnool Section) in the State of Andhra Pradesh.
(xiv) S.O. 120(E) published in Gazette of India dated the 20th January, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 9 (Vijayawada-Bandar Section) in the State of Andhra Pradesh.
(xv) S.O. 3213(E) published in Gazette of India dated the 15th December, 2009, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 205 (Tiruttani-Chennai Section) in the State of Tamil Nadu.
(xvi) S.O. 588(E) published in Gazette of India dated the 15th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 5 (Madras-
Vijayawada Section) in the State of Tamil Nadu.
(xvii) S.O. 132(E) published in Gazette of India dated the 20th January, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 9 (Vijayawada-Machilipatnam Section) in the State of Andhra Pradesh.
(xviii) S.O. 492(E) published in Gazette of India dated the 26th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 17 in the State of Karnataka.
(xix) S.O. 765(E) published in Gazette of India dated the 6th April, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 6 (Nagpur-Dhule Section) in the State of Maharashtra.
(xx) S.O. 437(E) published in Gazette of India dated the 23rd February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 6 (Talegaon-Amravati Section) in the State of Maharashtra.
(xxi) S.O. 477(E) published in Gazette of India dated the 24th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 6 (Durg-Nagpur Section) in the State of Maharashtra.
(xxii) S.O. 478(E) published in Gazette of India dated the 24th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 3 (Pimalgaon-Nashik-Gonde Section) in the State of Maharashtra.
(xxiii) S.O. 497(E) published in Gazette of India dated the 26th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 4 (Mulbagal-Kolar-Bangalore Section) in the State of Karnataka.
(xxiv) S.O. 576(E) published in Gazette of India dated the 11th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 48 (Neelmangala-Hassan Section) in the State of Karnataka.
(xxv) S.O. 673(E) published in Gazette of India dated the 23rd March, 2010, authorising the Special Land acquisition Officer No. 5 Solapur, as the competent authority to acquire land for building, maintenance, management and operation of National Highway No. 13 (Hattur-Maharashtra/Karnataka Border Section) in the State of Karnataka.
(xxvi) S.O. 382(E) published in Gazette of India dated the 16th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 59 in the State of Madhya Pradesh.
(xxvii) S.O. 585(E) published in Gazette of India dated the 12th March, 2010, making certain amendments in the Notification No. S.O. 622(E) dated the 18th April, 2007.
(xxviii) S.O. 671(E) published in Gazette of India dated the 23rd March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 3 in the State of Madhya Pradesh.
(xxix) S.O. 753(E) published in Gazette of India dated the 5th April, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 12 (Bhopal-Bareli Section) in the State of Madhya Pradesh.
(xxx) S.O. 763(E) published in Gazette of India dated the 6th April, 2010, making certain amendments in the Notification No. S.O. 3230(E) dated the 15th December, 2009.
(xxxi) S.O. 761(E) published in Gazette of India dated the 6th April, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 12 (Jabalpur-Rajmarg Section) in the State of Madhya Pradesh.
(xxxii) S.O. 184(E) published in Gazette of India dated the 25th January, 2010, regarding acquisition of land for building, maintenance, management and operation of different stretches of National Highway No. 47 (Project Chainage) (Kerala-Tamil Nadu border-Kanniyakumari Section) and (Nagercoil-Kavalkinaru Section) in the State of Tamil Nadu.
(xxxiii) S.O. 185(E) published in Gazette of India dated the 25th January, 2010, regarding acquisition of land for building, maintenance, management and operation of different stretches of National Highway No. 47B (Project Chainage) (Nagercoil-Kavalkinaru Section) in the State of Tamil Nadu.
(xxxiv) S.O. 364(E) and S.O. 365(E) published in Gazette of India dated the 16th February, 2010, regarding acquisition of land for building, maintenance, management and operation of different stretches of National Highway No. 45B (Madurai-Aruppukkottai-Thoothukkudi Section) in the State of Tamil Nadu.
(xxxv) S.O. 421(E) published in Gazette of India dated the 18th February, 2010, authorising the Special District Revenue Officer (Land Acquisition), NH-47 AND NH-67 Ext. Coimbatore, as the competent authority to acquire land for building, maintenance, management and operation of National Highway Nos. 47 and 67 Ext. in the State of Tamil Nadu.
(xxxvi) S.O. 435(E) published in Gazette of India dated the 23rd February, 2010, regarding acquisition of land for building, maintenance, management and operation of different stretches of National Highway No. 67 (Trichy-Karur Section) in the State of Tamil Nadu.
(xxxvii) S.O. 449(E) published in Gazette of India dated the 23rd February, 2010, regarding acquisition of land for building, maintenance, management and operation of different stretches of National Highway No. 67 (Trichy-Karur Section) in the State of Tamil Nadu.
(xxxviii) S.O. 370(E) and S.O. 371(E) published in Gazette of India dated the 16th February, 2010, regarding acquisition of land for building, maintenance, management and operation of different stretches of National Highway No. 67 (Thanjavur-Tiruchirappalli Section) in the State of Tamil Nadu.
(xxxix) S.O. 404(E) published in Gazette of India dated the 17th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 67 (Thanjavur-Tiruchirappalli Section) in the State of Tamil Nadu.
(xl) S.O. 450(E) published in Gazette of India dated the 23rd February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 7 (Salem-Karur Section) in the State of Tamil Nadu.
(xli) S.O. 496(E) published in Gazette of India dated the 23rd February, 2010, making certain amendments in the Notification No. S.O. 1501(E) dated the 17th June, 2009.
(xlii) S.O. 630(E) published in Gazette of India dated the 23rd March, 2010, making certain amendments in the Notification No. S.O. 3213(E) dated the 15th December, 2009.
(xliii) S.O. 670(E) published in Gazette of India dated the 23rd March, 2010, regarding acquisition of land for building, maintenance, management and operation of different stretches of National Highway No. 47B (Project Chainage) (Kerala-Tamil Nadu border-Kanniyakumari Section) and (Nagercoil-Kavalkinaru Section) in the State of Tamil Nadu.
(xliv) S.O. 451(E) published in Gazette of India dated the 23rd February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 47 in the State of Tamil Nadu.
(xlv) S.O. 488(E) published in Gazette of India dated the 26th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 67 (Nagapattinam-Thanjavur Section) in the State of Tamil Nadu.
(xlvi) S.O. 624(E) published in Gazette of India dated the 22nd March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 67 (Nagapattinam-Thanjavur Section) in the State of Tamil Nadu.
(xlvii) S.O. 694(E) published in Gazette of India dated the 26th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 67 (Trichirappalli-Karur Section) in the State of Tamil Nadu.
(xlviii) S.O. 692(E) published in Gazette of India dated the 26th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 205 (Tiruttani-Chennai Section) in the State of Tamil Nadu.
(xlix) S.O. 696(E) published in Gazette of India dated the 26th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 47 (Chengapalli-Walayar Section) in the State of Tamil Nadu.
(l) S.O. 697(E) published in Gazette of India dated the 26th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 7 (Salem-Karur Section) in the State of Tamil Nadu.
(li) S.O. 703(E) published in Gazette of India dated the 29th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 209 (Dindigul-Coimbatore Section) in the State of Tamil Nadu.
(lii) S.O. 448(E) published in Gazette of India dated the 23rd February, 2010, making certain amendments in the Notification No. S.O. 2083(E) dated the 4th December, 2007.
(liii) S.O. 363(E) published in Gazette of India dated the 16th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 8 (Surat-Dahisar Section) in the State of Gujarat.
(liv) S.O. 378(E) published in Gazette of India dated the 16th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 8 (Surat-Dahisar Section) in the State of Gujarat.
(lv) S.O. 3270(E) published in Gazette of India dated the 23rd December, 2009, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 8 (Gurgaon-Kotputli-Jaipur Section) in the State of Rajasthan.
(lvi) S.O. 566(E) published in Gazette of India dated the 10th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 14 in the State of Rajasthan.
(lvii) S.O. 3232(E) published in Gazette of India dated the 15th December, 2009, making certain amendments in the Notification No. S.O. 2127(E) dated the 17th August, 2009.
(lviii) S.O. 470(E) published in Gazette of India dated the 24th February, 2010, containing corrigendum to the Notification No. S.O. 1428(E) dated the 10th June, 2009.
(lix) S.O. 423(E) published in Gazette of India dated the 18th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 11(Mahua-Jaipur Section) in the State of Rajasthan.
(lx) S.O. 506(E) published in Gazette of India dated the 26th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 8 (Udaipur-Ahmedabad Section) in the State of Rajasthan.
(lxi) S.O. 85(E) published in Gazette of India dated the 15th January, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 79 (Chittorgarh-Mangalwar Section) in the State of Rajasthan.
(lxii) S.O. 695(E) published in Gazette of India dated the 26th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 11 (Jaipur-Reengus Section) in the State of Rajasthan.
(lxiii) S.O. 452(E) published in Gazette of India dated the 23rd February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 12 in the State of Rajasthan.
(lxiv) S.O. 605(E) published in Gazette of India dated the 16th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 11 (Bharatpur-Mahua Section) in the State of Rajasthan.
(lxv) S.O. 689(E) published in Gazette of India dated the 24th February, 2010, containing corrigendum to the Notification No. S.O. 3270(E) dated the 21st December, 2009.
(lxvi) S.O. 436(E) published in Gazette of India dated the 23rd February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 11 (Bharatpur-Mahua Section) in the State of Rajasthan.
(lxvii) S.O. 677(E) published in Gazette of India dated the 23rd March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 12 (Deoli-Kota Section) in the State of Rajasthan.
(lxviii) S.O. 376(E) published in Gazette of India dated the 16th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 12 (Deoli-Jhalawar Section) in the State of Rajasthan.
(lxix) S.O. 912(E) published in Gazette of India dated the 21st April, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 3 (Vadape-Gonde Section) in the State of Maharashtra.
(lxx) S.O. 557(E) published in Gazette of India dated the 10th March, 2010, making certain amendments in the Notification No. S.O. 2654(E) dated the 21st October, 2009.
(lxxi) S.O. 314(E) published in Gazette of India dated the 8th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 34 (Berhampore-Farakka Section) in the State of Bihar.
(lxxii) S.O. 3194(E) published in Gazette of India dated the 14th December, 2009, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 34 in the State of West Bengal.
(lxxiii) S.O. 286(E) published in Gazette of India dated the 8th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 34 in the State of West Bengal.
(lxxiv) S.O. 535(E) published in Gazette of India dated the 4th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 34 in the State of West Bengal.
(lxxv) S.O. 536(E) published in Gazette of India dated the 4th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 33 (Hazaribag-Ranchi Section) in the State of Jharkhand.
(lxxvi) S.O. 3137(E) published in Gazette of India dated the 7th December, 2009, making certain amendments in the Notification No. S.O. 2799(E) dated the 3rd November, 2009.
(lxxvii) S.O. 3109(E) published in Gazette of India dated the 4th December, 2009, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 83 (Patna-Gaya-Dobhi Section) in the State of Bihar.
(lxxviii) S.O. 405(E) published in Gazette of India dated the 16th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 31D in the State of West Bengal.
(lxxix) S.O. 285(E) published in Gazette of India dated the 8th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 34 in the State of West Bengal.
(lxxx) S.O. 319(E) published in Gazette of India dated the 8th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 34 (Berhampore-Farakka Section) in the State of West Bengal.
(lxxxi) S.O. 475(E) published in Gazette of India dated the 24th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 2 in the State of Bihar.
(lxxxii) S.O. 316(E) published in Gazette of India dated the 8th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 34 in the State of Bihar.
(lxxxiii) S.O. 561(E) published in Gazette of India dated the 9th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 2 in the State of West Bengal.
(lxxxiv) S.O. 57(E) published in Gazette of India dated the 12th January, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 57A in the State of Bihar.
(lxxxv) S.O. 3151(E) published in Gazette of India dated the 8th December, 2009, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 31 in the State of Bihar.
(lxxxvi) S.O. 3149(E) published in Gazette of India dated the 8th December, 2009, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 77 in the State of Bihar.
(lxxxvii) S.O. 275(E) published in Gazette of India dated the 8th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 31 in the State of West Bengal.
(lxxxviii) S.O. 493(E) published in Gazette of India dated the 26th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 34 in the State of West Bengal.
(Placed in Library, See No. LT 2412/15/10)
(lxxxix) S.O. 577(E) published in Gazette of India dated the 11th March, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 57 in the State of Bihar.
(xc) S.O. 3115(E) published in Gazette of India dated the 4th April, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 34 in the State of West Bengal.
(xci) S.O. 318(E) published in Gazette of India dated the 8th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 34 (Berhampore-Farakka Section) in the State of West Bengal.
(xcii) S.O. 320(E) published in Gazette of India dated the 8th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 34 (Berhampore-Farakka Section) in the State of West Bengal.
(xciii) S.O. 606(E) published in Gazette of India dated the 17th April, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 31 in the State of West Bengal.
(xciv) S.O. 672(E) published in Gazette of India dated the 23rd April, 2009, making certain amendments in the Notification No. S.O. 3050(E) dated the 30th November, 2009.
(xcv) S.O. 471(E) published in Gazette of India dated the 24th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 33 (Hazaribag-Ranchi Section) in the State of West Bengal.
(xcvi) S.O. 472(E) published in Gazette of India dated the 24th February, 2010, regarding acquisition of land for building, maintenance, management and operation of National Highway No. 33 (Hazaribag-Ranchi Section) in the State of West Bengal.
(2) (i) A copy of the Annual Report (Hindi and English versions) of the National Highways Authority of India, New Delhi, for the year 2008-2009, alongwith Audited Accounts.
(ii) A copy of the Review (Hindi and English versions) by the Government of the working of the National Highways Authority of India, New Delhi, for the year 2008-2009.
(3) Statement (Hindi and English versions) showing reasons for delay in laying the papers mentioned at (2) above.
(Placed in Library, See No. LT 2413/15/10)