Lok Sabha Debates
Papers Laid On The Table Of The House By Members/Ministers. on 28 July, 2006
> Title : Papers laid on the Table of the House by members/Ministers.
THE MINISTER OF FINANCE (SHRI P. CHIDAMBARAM): Sir, I beg to lay on the Table-
(ii) The Income-tax (Fifth Amendment) Rules, 2006 published in Notification No. S.O. 848 (E) in Gazette of India dated the 1st June, 2006, together with an explanatory memorandum. (1) A copy each of the following Notifications (Hindi and English versions) under section 296 of the Income Tax Act, 1961:-
(i) S.O. 847 (E) published in Gazette of India dated 1st June, 2006 together with an explanatory memorandum specifying the Jeevan Akshay III Plan of the Life Insurance Corporation of India as the annuity plans for the purposes of clause (xii) of sub-section (2) of section 80-C of the Income Tax Act, 1961.
(ii) The Income-tax (Fifth Amendment) Rules, 2006 published in Notification No. S.O. 848 (E) in Gazette of India dated the 1st June, 2006, together with an explanatory memorandum.
(iii) S.O. 963 (E) published in Gazette of India dated 29th June, 2006 together with an explanatory memorandum notifying the bonds for an amount of Rupees one thousand five hundred crores (redeemable after three years) to be issued by the National Highways Authority of India constituted under section 3 of the National Highways Authority of India Act, 1988.
(iv) S.O. 964 (E) published in Gazette of India dated 29th June, 2006 together with an explanatory memorandum notifying the bonds for an amount of Rupees Four thousand five hundred crores (redeemable after three years) to be issued by the Rural Electrification Corporation Limited.
(v) The Income-tax (Fourth Amendment) Rules, 2006 published in Notification No. S.O. 704 (E) in Gazette of India dated the 12th May, 2006, together with an explanatory memorandum.
(Placed in Library, See No. LT 4510/2006) ग्रामीण विकास मंत्री (डॉ. रघुवंश प्रसाद सिंह) : अध्यक्ष महोदय, मैं राष्ट्रीय ग्रामीण रोजगार गारंटी अधनियम, २००५ की धारा ३३ की उपधारा (१) के अंतर्गत राष्ट्रीय ग्रामीण रोजगार गारंटी (केन्द्रीय परिषद) नियम, २००६ जो मई, २००६ के भारत के राजपत्र में अधिसूचना संख्या सा.का.नि. ३११ (अ) में प्रकाशित हुए थे, की एक प्रति (हिन्दी तथा अंग्रेजी संस्करण) सभा पटल पर रखता हूं।
(Placed in Library, See No. LT 4511/2006) THE MINISTER OF COMPANY AFFAIRS (SHRI PREM CHAND GUPTA): Sir, I beg to lay on the Table a copy of the Cost Accounting Records (Electricity Industry) Amendment Rules, 2006 (Hindi and English versions) published in Notification No. G.S.R. 387 (E) in Gazette of India dated the 29th June, 2006, under sub-section (3) of section 642 of the Companies Act, 1956.
(Placed in Library, See No. LT 4512/2006) THE MINISTER OF STATE IN THE MINISTRY OF FINANCE (SHRI S.S. PALANIMANICKAM): Sir, I beg to to lay on the Table-
12. A copy each of the following Notifications (Hindi and English versions) under sub-section (2) of section 38 of the Central Excise Act,1944:-
12. G.S.R. 313(E) published in Gazette of India dated the 25th May, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 6/2006-C.E. dated the 1st March, 2006.
12. G.S.R. 344(E) published in Gazette of India dated the 6th June, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 5/2006-C.E. dated the 1st March, 2006.
12. G.S.R. 375(E) published in Gazette of India dated the 21st June, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 4/2006-C.E. dated the 1st March, 2006.
12. G.S.R. 292(E) published in Gazette of India dated the 17th May, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 22/2003-C.E. dated the 31st March, 2003.
12. G.S.R. 318 (E) published in Gazette of India dated the 29th May, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 2/2006-C.E. (N.T.) dated the 1st March, 2006.
12. G.S.R. 369 (E) published in Gazette of India dated the 19th June, 2006 together with an explanatory memorandum providing that no excise duty would be leviable on food preparations and waters falling under tariff item mentioned therein during the period 1.3.2006 to 3.5.2006.
12. G.S.R. 415 (E) published in Gazette of India dated the 11th July, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 2/2006-C.E. (N.T.) dated the 1st March, 2006.
12. The Central Excise (Amendment) Rules, 2006 pulished in Notification No. G.S.R. 333 (E) in Gazette of India dated the 1st June, 2006 together with an explanatory memorandum.
(Placed in Library, See No. LT 4513/2006)
12. A copy each of the following Notifications (Hindi and English versions) under section 159 of the Customs Act, 1962:-
12. S.O. 721(E) published in Gazette of India dated the 16th May, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 36/2001-Cus (N.T.) dated the 3rd August, 2001.
12. S.O. 817(E) published in Gazette of India dated the 26th May, 2006 together with an explanatory memorandum regarding revised rate of exchange for conversion of certain foreign currencies into Indian currency or vise-versa for the purpose of assessment of import.
12. S.O. 818(E) published in Gazette of India dated the 26th May, 2006 together with an explanatory memorandum regarding revised rate of exchange for conversion of certain foreign currencies into Indian currency or vise-versafor the purpose of assessment of export.
12. S.O. 830(E) published in Gazette of India dated the 31st May, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 36/2001-Cus.(N.T.) dated the 3rd August, 2001.
12. S.O. 912(E) published in Gazette of India dated the 15th June, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 36/2001-Cus.(N.T.) dated the 3rd August, 2001.
12. S.O. 952(E) published in Gazette of India dated the 27th June, 2006 together with an explanatory memorandum regarding revised rate of exchange for conversion of certain foreign currencies into Indian currency or vise-versa for the purpose of assessment of import.
12. S.O. 953(E) published in Gazette of India dated the 27th June, 2006 together with an explanatory memorandum regarding revised rate of exchange for conversion of certain foreign currencies into Indian currency or vise-versa for the purpose of assessment of export.
12. S.O. 982(E) published in Gazette of India dated the 30th June, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 36/2001-Cus.(N.T.) dated the 3rd August, 2001.
12. G.S.R. 257(E) published in Gazette of India dated the 28th April, 2006 together with an explanatory memorandum making certain amendments in two notifications mentioned therein.
12. G.S.R. 310(E) published in Gazette of India dated the 24th May, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus. Dated the 1st March, 2002.
12. G.S.R. 330(E) published in Gazette of India dated the 31st May, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus. Dated the 1st March, 2002.
12. G.S.R. 343(E) published in Gazette of India dated the 6th June, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus. Dated the 1st March, 2002.
12. G.S.R. 364(E) published in Gazette of India dated the 14th June, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus. Dated the 1st March, 2002.
12. G.S.R. 367(E) published in Gazette of India dated the 15th June, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus. Dated the 1st March, 2002.
12. G.S.R. 380(E) published in Gazette of India dated the 26th June, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 39/96-Cus. Dated the 23rd July, 1996.
12. G.S.R. 393(E) published in Gazette of India dated the 30th June, 2006 together with an explanatory memorandum exempting goods mentioned therein from so much of the duty of Customs leviable thereon when imported into the Republic of India from the countries mentioned therein.
12. G.S.R. 394(E) published in Gazette of India dated the 30th June, 2006 together with an explanatory memorandum exempting goods mentioned therein from so much of the duty of Customs leviable thereon when imported into the Republic of India from the countries mentioned therein.
12. G.S.R. 395(E) published in Gazette of India dated the 30th June, 2006 together with an explanatory memorandum making certain amendments in four Notifications mentioned therein.
12. G.S.R. 407(E) published in Gazette of India dated the 6th July, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus. Dated the 1st July, 1996.
12. G.S.R. 291(E) published in Gazette of India dated the 17th May, 2006 together with an explanatory memorandum making certain amendments in three Notifications mentioned therein.
12. The Baggage (Amendment) Rules, 2006 published in Notification No. G.S.R. 392 (E) in Gazette of India dated the 30th June, 2006, together with an explanatory memorandum.
12. G.S.R. 315 (E) published in Gazette of India dated the 26th May, 2006, together with an explanatory memorandum prescribing applied rates of Customs duty on certain specified woollen fabrics.
12. G.S.R. 316 (E) published in Gazette of India dated the 26th May, 2006, together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus., dated the 1st March, 2002.
12. G.S.R. 353 (E) published in Gazette of India dated the 8th June, 2006, together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus., dated the 1st March, 2002.
12. G.S.R. 370 (E) published in Gazette of India dated the 20th June, 2006, together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus., dated the 1st March, 2002.
12. G.S.R. 379 (E) published in Gazette of India dated the 23rd June, 2006, together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus., dated the 1st March, 2002.
12. G.S.R. 386 (E) published in Gazette of India dated the 28th June, 2006, together with an explanatory memorandum making certain amendments in the Notification No. 21/2002-Cus., dated the 1st March, 2002.
12. The Courier Imports and Exports (Clearance) Amendment Regulations, 2006 published in Notification No. G.S.R. 378(E) in Gazette of India dated the 23rd June 2006 together with an explanatory memorandum.
(Placed in Library, See No. LT 4514/2006)
12. A copy each of the following Notifications (Hindi and English versions) under sub-section (7) of section 9A of the Customs Tariff Act, 1975:-
12. G.S.R. 308(E) published in Gazette of India dated the 24th May, 2006 together with an explanatory memorandum seeking to impose final anti-dumping duty on specified viscose filament yarn originating in or exported from the People’s Republic of China and Ukraine.
12. G.S.R. 309(E) published in Gazette of India dated the 24th May, 2006 together with an explanatory memorandum making certain amendments in the Notification No. 42/96-Cus., dated the 23rd July, 1996.
12. G.S.R. 320(E) published in Gazette of India dated the 29th May, 2006 together with an explanatory memorandum seeking extend the levy of anti-dumping duty up to the 13th day of June, 2007, on imports of White Cement originating in, or exported from, United Arab Emirates and Iran.
(iv) G.S.R. 321(E) published in Gazette of India dated the 29th May, 2006 together with an explanatory memorandum seeking extend the levy of final anti-dumping duty on Zinc Oxide, originating in or exported from People’s Republic of China up to and inclusive of 8th day of April, 2007.
(v) G.S.R. 329(E) published in Gazette of India dated the 31st May, 2006 together with an explanatory memorandum seeking to impose provisional anti-dumping duty on specified silk fabrics originating in or exported from the People’s Republic of China for a period of six months.
12. G.S.R. 342(E) published in Gazette of India dated the 6th June, 2006 together with an explanatory memorandum seeking to impose provisional anti-dumping duty on Saccharain, originating in or exported from the People’s Republic of China.
(vii) G.S.R. 351(E) published in Gazette of India dated the 7th June, 2006 together with an explanatory memorandum seeking to exempt primary products, as specified therein, of the protocol to the Indo-Nepal Treaty of Trade from whole of the additional duty of Customs leviable thereon.
12. G.S.R. 359 (E) published in Gazette of India dated the 9th June, 2006 together with an explanatory memorandum seeking to impose final anti-dumping duty on Aniline, originating in or exported from Japan and United States of America, at the rates recommended by the designated authority.
12. G.S.R. 368 (E) published in Gazette of India dated the 15th June, 2006 together with an explanatory memorandum seeking to impose final anti-dumping duty on Metronidazole, originating in, or exported from the People’s Republic of China, at the rates recommended by the designated authority.
12. G.S.R. 384 (E) published in Gazette of India dated the 27th June, 2006 together with an explanatory memorandum seeking to extend the imposition of final anti-dumping duty on Hexamine, originating in or exported from Saudi Arabia and Russia, upto and inclusive of 27th day of June, 2007.
12. G.S.R. 409 (E) published in Gazette of India dated the 10th July, 2006 together with an explanatory memorandum making certain amendments in the Notification No.168/2003-Cus., dated 14th November, 2003.
12. G.S.R. 426 (E) published in Gazette of India dated the 17th July, 2006 together with an explanatory memorandum seeking to extend the imposition of final anti-dumping duty on 2-MNI originating in or exported from the People’s Republic of China, up to and inclusive of 17th day of July, 2007.
(Placed in Library, See No. LT 4515/2006)
12. A copy of the Narcotic Drugs and Psychotropic Substances (National Fund for Control of Drug Abuse) Rules, 2006 (Hindi and English versions) published in Notification No. G.S.R. 177 (E) in Gazette of India dated 24th March, 2006, under section 77 of the Narcotic Drugs and Psychotropic Substances Act, 1985, together with an explanatory memorandum.
(Placed in Library, See No. LT 4516/2006)
12. A copy each of the following Notifications (Hindi and English versions) under sub-section (3) of section 21 of the Coinage Act, 1906:-
12. The Coinage of the Hundred Rupees and Five Rupees coined in the honour of “MAHATAMA BASAVESHWARA” Rules, 2006 published in Notification No. G.S.R. 22 (E) in Gazette of India dated the 19th January, 2006
12. The Coinage of the Hundred Rupees and Five Rupees coined to commemorate “STATE BANK OF INDIA BICENTENNIAL YEAR” Rule, 2006 published in Notification No. G.S.R. 55 (E) in Gazette of India dated the 10th February, 2006.
(Placed in Library, See No. LT 4517/2006)
12. A copy each of the following Notifications (Hindi and English versions) under sub-section (4) of section 94 of the Finance Act, 1994:-
(i) G.S.R. 300 (E) published in Gazette of India dated the 23rd May, 2006, together with an explanatory memorandum making certain amendments in the Notification No. 1/2006-Service Tax dated the 1st March, 2006.
12. G.S.R. 328 (E) published in Gazette of India dated the 31st May, 2006, together with an explanatory memorandum seeking to exempt from the levy of service tax, all taxable services on which the Reserve Bank of India is liable to pay service tax.
12. G.S.R. 339 (E) published in Gazette of India dated the 2nd June, 2006, together with an explanatory memorandum making certain amendments in the Notification No. 1/2006-Service Tax dated the 1st March, 2006.
12. The Service Tax Determination of Value (Amendment) Rules, 2006 published in Notification No. G.S.R. 383 (E) in Gazette of India dated the 27th June, 2006, together with an explanatory memorandum.
12. G.S.R.418(E) published in Gazette of India dated the 13th July, 2006 together with an explanatory memorandum seeking to exempt the taxable services falling under clause (105) of section 65 of the Finance Act, 1994.
(Placed in Library, See No. LT 4518/2006)
12. A copy of the Notification No. G.S.R. 319 (E) (Hindi and English versions) published in Gazette of India dated the 29th May, 2006, together with an explanatory memorandum seeking to appoint 1st day of June, 2006 as the date on which the provisions of clause (b) of section 66 of the Finance Act, 2006 shall come into force, issued under section 66 of the said Act.
(Placed in Library, See No. LT 4519/2006)
12. A copy each of the following Notifications (Hindi and English versions) under sub-section (4) of section 23A of the Regional Rural Banks Act, 1976:-
12. S.O. 794(E) published in Gazette of India dated the 24th May, 2006, regarding amalgamation of Cauvery Grameena Bank and Kalpatharu Grameena Bank.
12. S.O. 842(E) published in Gazette of India dated the 1st June, 2006, regarding amalgamation of Aligarh Gramina Bank, Jamuna Gramina Bank and Etah Gramina Bank.
12. S.O. 843(E) published in Gazette of India dated the 1st June, 2006, regarding amalgamation of Hoshangabad Kshetriya Gramin Bank, Chhindwara-Seoni Kshetriya Gramin Bank, Mandla-Balaghat Kshetriya Gramin Bank and Shahdol Kshetriya Gramin Bank.
12. S.O. 844(E) published in Gazette of India dated the 1st June, 2006, regarding amalgamation of the Sree Anantha Grameena Bank, Rayalaseema Grameena Bank and Pinakini Grameena Bank.
12. S.O. 877(E) published in Gazette of India dated the 12th June, 2006, regarding amalgamation of Marwar Gramin Bank, Sriganganagar Kshetriya Gramin Bank and Bikaner Kshetriya Gramin Bank.
12. S.O. 878(E) published in Gazette of India dated the 12th June, 2006, regarding amalgamation of Ranchi Kshetriya Gramin Bank, Singhbhum Kshetriya Gramin Bank, Hazaribagh Kshetriya Gramin Bank and Giridih Kshetriya Gramin Bank.
12. S.O. 986(E) published in Gazette of India dated the 1st July, 2006, regarding amalgamation of Chambal Kshetriya Gramin Bank and Gwalior-Datia Kshetriya Gramin Bank.
12. S.O. 977(E) published in Gazette of India dated the 30th June, 2006, regarding amalgamation of Alaknanda Gramin Bank, Ganga-Yamuna Gramin Band and Pithoragarh Kshetriya Gramin Bank.
12. S.O. 978(E) published in Gazette of India dated the 30th June, 2006, regarding amalgamation of Bastar Kshetriya Gramin Bank, Bilaspur Raipur Kshetriya Gramin Bank and Raigarh Kshetriya Gramin Bank.
12. S.O. 979(E) published in Gazette of India dated the 30th June, 2006, regarding amalgamation of Palamau Kshetriya Gramin Bank and Santhal Praganas Gramin Bank.
12. S.O. 980(E) published in Gazette of India dated the 30th June, 2006, regarding amalgamation of Bundelkhand Kshetriya Gramin Bank, Damoh-Panna-Sagar Kshetriya Gramin Bank and Shivpuri-Guna Kshetriya Gramin Bank.
12. S.O. 981(E) published in Gazette of India dated the 30th June, 2006, regarding amalgamation of Shri Venkasteshwara Grameena Bank and Kanakdurga Grameena Bank.
(Placed in Library, See No. LT 4520/2006)
12. A copy each of the following Notifications (Hindi and English versions) under section 48 of the Foreign Exchange management Act, 1999:-
12. The Foreign Exchange Management (Acquisition and Transfer of Immovable Property in India) (Amendment) Regulations, 2006 published in Notification No. G.S.R. 130 (E) in Gazette of India dated the 3rd March, 2006.
12. The Foreign Exchange Management (Foreign Exchange Derivative Contracts) (Amendment) Regulations, 2006 published in Notification No. G.S.R. 222 (E) in Gazette of India dated the 19th April, 2006.
(iii) The Foreign Exchange Management (Foreign Exchange Derivative Contracts) (Second Amendment) Regulations, 2006 published in Notification No. G.S.R. 223 (E) in Gazette of India dated the 19th April, 2006.
(Placed in Library, See No. LT 4521/2006)