Judgements

Motion To Consider Compensatory Afforestation Fund Bill, 2008 . on 23 December, 2008

Lok Sabha Debates
Motion To Consider Compensatory Afforestation Fund Bill, 2008 . on 23 December, 2008


>

 Title: Motion to consider Compensatory Afforestation Fund Bill, 2008.

 

… (Interruptions)

MR. DEPUTY-SPEAKER: Item No. 45, Shri Regupathy.

THE MINISTER OF STATE IN THE MINISTRY OF ENVIRONMENT AND FORESTS (SHRI S. REGUPATHY): Sir, I beg to move:*

“That the Bill to provide for the establishment of a Fund and crediting thereto the monies received from the user agencies towards compensatory afforestation, additional compensatory afforestation, penal compensatory afforestation, Net Present Value and all other amounts recovered from such agencies under the Forest (Conservation) Act, 1980; constitution of an Authority for administration of the Fund and to utilize the monies so collected for undertaking artificial regeneration (plantations) assisted natural regeneration, protection of forests, infrastructure development, Green India Programme, wildlife protection and other related activities and for matters connected therewith or incidental thereto, be taken into consideration. ”

 

MR. DEPUTY-SPEAKER: The question is:

“That the Bill to provide for the establishment of a Fund and crediting thereto the monies received from the user agencies towards compensatory afforestation, additional compensatory afforestation, penal compensatory afforestation, Net Present Value and all other amounts recovered from such agencies under the Forest (Conservation) Act, 1980; constitution of an Authority for administration of the Fund and to utilize the monies so collected for undertaking artificial regeneration (plantations) assisted natural regeneration, protection of forests, infrastructure development, Green India Programme, wildlife protection and other related activities and for matters connected therewith or incidental thereto, be taken into consideration.”

 

The motion was adopted.

 

* Moved with the Recommendation of the President.

MR. DEPUTY-SPEAKER: The House will now take up clause-by-clause consideration of the Bill.

          The question is:

                   “That clauses 2 to 21 stand part of the Bill.”

The motion was adopted.

Clauses 2 to 21 were added to the Bill

Clause 1, the Enacting Formula, the Preamble and the Long Title were added to the Bill.

SHRI S. REGUPATHY: I beg to move:

                             “That the Bill be passed.”

MR. DEPUTY-SPEAKER: The question is:

                             “That the Bill be passed.”

The motion was adopted.

 

… (Interruptions)

 

MR. DEPUTY-SPEAKER: The House stands adjourned to meet again at 4.00 p.m.

 

14.18 hrs

The Lok Sabha then adjourned till Sixteen of the Clock.

 

 

16.00 hrs

The Lok Sabha re-assembled at Sixteen

of the Clock.

 

(Mr. Speaker in the Chair)