Judgements

Papers Laid On The Table Of The House By Ministers/Members. on 7 July, 2009

Lok Sabha Debates
Papers Laid On The Table Of The House By Ministers/Members. on 7 July, 2009


>

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

… (Interruptions)

MADAM SPEAKER : Now papers to be laid on the Table.

 

 

THE MINISTER OF AGRICULTURE AND MINISTER OF CONSUMER AFFAIRS, FOOD AND PUBLIC DISTRIBUTION (SHRI SHARAD PAWAR): Madam, I beg to lay on the Table a copy of the Detailed Demands for Grants (Hindi and English versions) of the Ministry of          Agriculture for the year 2009-2010.

(Placed in Library, See No. LT 35/15/09)

 

THE MINISTER OF DEFENCE (SHRI A.K. ANTONY): Madam, I beg to lay on the Table:-

(1)       A copy each of the following papers (Hindi and English versions):-

(i)               Detailed Demands for Grants of the Ministry of Defence for the year 2009-2010.

(Placed in Library, See No. LT 36/15/09)

 

(ii)            Defence Services Estimates for the year 2009-2010.

 

THE MINISTER OF HOME AFFAIRS (SHRI P. CHIDAMBARAM): Madam, I beg to lay on the Table:-

(1)       A copy each of the following papers (Hindi and English versions):-

(i)               Detailed Demands for Grants (Vol. I) of the Ministry of Home Affairs for the year 2009-2010.

(ii)            Detailed Demands for Grants (Vol. II) of the Ministry of Home Affairs (Union Territories without Legislature) for the year 2009-2010.

(Placed in Library, See No. LT 38/15/09)

 

 

THE MINISTER OF MINES AND MINISTER OF DEVELOPMENT OF NORTH EASTERN REGION (SHRI B.K. HANDIQUE): Madam, I beg to lay on the Table a copy of the Detailed     Demands for Grants (Hindi and English versions) of the Ministry of Mines for the year 2009-2010.

(Placed in Library, See No. LT 39/15/09)

 

THE MINISTER OF STATE OF THE MINISTRY OF MICRO, SMALL AND MEDIUM ENTERPRISES (SHRI DINSHA PATEL): Madam, 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)        Statement regarding Review by the Government of the working of       the Omnibus Industrial Development Corporation of Daman & Diu and Dadra & Nagar Haveli Limited, Daman, for the year 2007-2008.

            (ii)       Annual Report of the Omnibus Industrial Development Corporation    of Daman & Diu and Dadra & Nagar Haveli Limited, Daman, for the year       2007-2008, along with Audited Accounts and comments of the      Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 40/15/09)

 (b)      (i)        Statement regarding Review by the Government of the working of       the Delhi State Industrial and Infrastructure Development Corporation       Limited, New Delhi, for the year 2005-2006.

            (ii)       Annual Report of the Delhi State Industrial and Infrastructure   Development Corporation Limited, New Delhi, for the year 2005-2006,     along with 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 (1) above.

(Placed in ibrary, See N. LT 41/15/09)

 

THE MINISTER OF STATE IN THE MINISTRY OF HOME AFFAIRS (SHRI MULLAPPALLY RAMACHANDRAN): Madam, I beg to lay on the Table a copy of the Citizenship Rules, 2009 (Hindi and English versions) published in Notification No. G.S.R. 124(E) in Gazette of India dated the 25th February,             2009 under the sub-section (4) of Section 18 of the Citizenship Act, 1955.

(Placed in Library, See No. LT 42/15/09)

 

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 Special Order of the President (Hindi and English versions)       increasing the ceiling under Schedule-II to the Governors (Allowances and       Privileges) Rules, 1987 relating to the Governor of Karnataka for the       financial years 2003-2004, 2004-2005, 2005-2006, 2006-2007, 2007-2008             and 2008-2009 under sub-section (3) of Section 12 of the Governors         (Emoluments, Allowances and Privileges) Act, 1982.

(Placed in Library, See No. LT 43/15/09)

(2)       A copy of the Indo-Tibetan Border Police Force, Pioneer Cadre, Constable     (Pioneer) Group ‘C’ Posts Recruitment (Amendment) Rules, 2009 (Hindi      and English versions) published in Notification No. G.S.R. 185(E) in        Gazette of India dated the 23rd March, 2009 under sub-section (3) of    Section 156 of the Indo-Tibetan Border Police Force Act, 1992.

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

(Placed in Library, See No. LT 44/15/09)

(4)       A copy of the Notification No. G.S.R. 131(E) published in Gazette of India     dated the 27th February, 2009 containing corrigendum to the Notification             No. G.S.R. 503(E) (in Hindi version only) issued under Indo-Tibetan    Border Police Force Act, 1992.

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

(Placed in Library, See No. LT 45/15/09)

 

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 &       Kashmir State Agro Industries Development Corporation Limited,          Srinagar, for the year 1991-1992.

               (ii)    Annual Report of the Jammu & Kashmir State Agro Industries             Development Corporation Limited, Srinagar, for the year 1991-1992,            along with Audited Accounts and comments of the Comptroller and            Auditor General thereon.

(Placed in Library, See No. LT 46/15/09)

 (b)         (i)     Review by the Government of the working of the Orissa Agro Industries Development Corporation Limited, Bhubaneswar, for the year             2004-2005.

               (ii)    Annual Report of the Orissa Agro Industries Development        Corporation Limited, Bhubaneswar, for the year 2004-2005, along with          Audited Accounts and comments of the Comptroller and Auditor   General thereon.

(Placed in Library, See No. LT 47/15/09)

 (c)         (i)     Review by the Government of the working of the Maharashtra Agro-Industries Development Corporation Limited, Mumbai, for the      year 2007-2008.

               (ii)    Annual Report of the Maharashtra Agro-Industries Development          Corporation Limited, Mumbai, for the year 2007-2008, along with       Audited Accounts and comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 48/15/09)

 (d)         (i)     Review by the Government of the working of the Kerala Agro Industries Development Corporation Limited, Thiruvananthapuram, for    the year 2003-2004.

               (ii)    Annual Report of the Kerala Agro Industries Development        Corporation Limited, Thiruvananthapuram, for the year 2003-2004,     along with Audited Accounts and comments of the Comptroller and      Auditor General thereon.

(Placed in Library, See No. LT 49/15/09)

 (e)         (i)     Review by the Government of the working of the Gujarat State             Seeds Corporation Limited, Gandhinagar, for the year 2007-2008.

               (ii)    Annual Report of the Gujarat State Seeds Corporation Limited,            Gandhinagar, for the year 2007-2008, along with Audited Accounts and     comments of the Comptroller and Auditor General thereon.

(Placed in Library, See No. LT 50/15/09)

 (f)          (i)     Review by the Government of the working of the Punjab Agro Industries Corporation Limited, Chandigarh, for the year 2007-2008.

               (ii)    Annual Report of the Punjab Agro Industries Corporation Limited,      Chandigarh, for the year 2007-2008, along with Audited Accounts and     comments of the Comptroller and Auditor General thereon.

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

(Placed in Library, See No. LT 51/15/09)

(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 Consumer Affairs, Food and Public           Distribution for the year 2009-10.

(Placed in Library, See No. LT 52/15/09)

(4)       A copy of the Sugar Development Fund (Amendment) Rules, 2009 (Hindi       and English versions) published in Notification No. G.S.R. 365(E) in     Gazette of India dated the 28th May, 2009 under sub-section (3) of Section            9 of Sugar Development Fund Act, 1982.

(Placed in Library, See No. LT 53/15/09)

(5)       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 2006-2007 within the stipulated period of        nine months after the close of the accounting year.

(Placed in Library, See No. LT 54/15/09)

(6)       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)               S.O. 1380(E) published in Gazette of India dated the 29thMay, 2009, fixing specifications in respect of the provisional fertilizers, mentioned therein, to be manufactured by M/s Deepak Fertilizer and Petrochemicals Corporation Limited, Pune for a period of three years from the date of publication of this notification.

(ii)            The Fertiliser Control (Second Amendment) Order, 2009 published in Notification No. S.O. 1214(E) in Gazette of India dated the 14thMay, 2009.

(iii)          G.S.R. 129(E)/Ess. Com./Sugarcane published in Gazette of India dated the 26th February, 2009 fixing the price of sugarcane for the sugar year 2008-2009 in respect of the States, mentioned therein.

(iv)           G.S.R. 241(E)/Ess. Com./Sugarcane published in Gazette of India dated the 6th April, 2009 fixing the price of sugarcane for the sugar year 2008-2009 in respect of the States, mentioned therein.

(Placed in Library, See No. LT 55/15/09)

(7)       (i)       A copy of the Annual Report (Hindi and English versions) of the           Cooperative Store Limited (Super Bazar), New Delhi, for the year 2008-   2009, along with Audited Accounts.

            (ii)     A copy of the Review (Hindi and English versions) by the           Government of the working of the Cooperative Store Limited (Super      Bazar), New Delhi, for the year 2008-2009.

(Placed in Library, See No. LT 56/15/09)

(8)       A copy of the Vegetable Oils Grading and Marking (Amendment) Rules,          2009 (Hindi and English versions) published in Notification No. G.S.R.      383(E) in Gazette of India dated the 3rd June, 2009 under the sub-section    (3) of Section 3 of the Agricultural Produce (Grading and Marking) Act,          1937.

 

THE MINISTER OF STATE IN THE MINISTRY OF INFORMATION AND BROADCASTING (DR. S. JAGATHRAKSHAKAN): Madam, I beg to lay on the Table :- I beg to lay on the Table:-

(1)       A copy of the Detailed Demands for Grants (Hindi and English versions) of    the Ministry of Information and Broadcasting for the year 2009-2010.

(Placed in Library, See No. LT 58/15/09)