an>
Title: Introduction of the Micro Financial Sector (Development and Regulation) Bill, 2007.
THE MINISTER OF FINANCE (SHRI P. CHIDAMBARAM): Sir, I beg to move for leave to introduce a Bill to provide for promotion, development and orderly growth of the micro finance sector in rural and urban areas for providing an enabling environment for ensuring universal access to integrated financial service, especially to women and certain disadvantaged sections of the people, and thereby securing prosperity of such areas and regulation of the micro finance organizations not being regulated by any law for the time being in force and for matters connected therewith or incidental thereto.
“That leave be granted to introduce a Bill to provide for promotion, development and orderly growth of the micro finance sector in rural and urban areas for providing an enabling environment for ensuring universal access to integrated financial service, especially to women and certain disadvantaged sections of the people, and thereby securing prosperity of such areas and regulation of the micro finance organizations not being regulated by any law for the time being in force and for matters connected therewith or incidental thereto.”
The motion was adopted.
SHRI P. CHIDAMBARAM: Sir, I introduce the Bill.
—–
________________________________________________________________
*Published in the Gazette of India, Extraordinary, Part-II.Section-2,dt.20.3.07
MR. SPEAKER: Shri Prabhunath Singh.
… (Interruptions)
MR. SPEAKER: You have also given notice. But on this matter, hon. Deputy-Speaker has already given his ruling.
… (Interruptions)
SHRI BASU DEB ACHARIA (BANKURA): Sir, hon. Deputy-Speaker has already given his ruling. … (Interruptions)
MR. SPEAKER: Please allow me to conduct the House. Hon. Deputy-Speaker has already given his ruling. Apart from the fact whether I agree or not, that ruling stands. There is no question of revision of this ruling. Therefore, I am sorry that these notices of Adjournment Motion cannot be admitted.
… (Interruptions)
SHRI KHARABELA SWAIN (BALASORE): Sir, I have given a notice on the implementation of the forcible acquisition of land with regard to the SEZ. … (Interruptions) How is it? … (Interruptions) I had not given a notice yesterday. Today, I have given a notice. So, the question of hon. Deputy-Speaker rejecting my notice does not arise. … (Interruptions)
MR. SPEAKER: I am prepared to listen.
… (Interruptions)
MR. SPEAKER: Let me hear the hon. Leader of the Opposition, but I have already said that it is not admissible. I do not want to deny anybody.
SHRI L.K. ADVANI (GANDHINAGAR): Mr. Speaker, Sir, I have given a notice only today. So far as I recall, there was no formal ruling by the Deputy-Speaker also, but if there was any, maybe relating to the same subject, it was not today; it was yesterday.[s4]
The notice that I have given is that we would like the House to be adjourned to discuss Government of India’s failure to prevent the Nandigram operation in West Bengal in which State terror and brute force was let loose on farmers. … (Interruptions)
अध्यक्ष महोदय : ªÉc BÉDªÉÉ cÉä ®cÉ cè? आप बैठिये।
…( व्यवधान)
SHRI BASU DEB ACHARIA : What have you done in Rajasthan, Bihar and Chhattisgarh? How can he be allowed when the Deputy-Speaker has given the ruling on this? … (Interruptions)
SHRI L.K. ADVANI : That is precisely … (Interruptions)
MR. SPEAKER: Maybe, but the matter relates to a State subject. It may be garbed in a different manner to make the Central Government responsible.
… (Interruptions)
SHRI L.K. ADVANI : You are always responsive to proper arguments.
MR. SPEAKER: I want to hear you, and I said that. What can I do?
… (Interruptions)
MR. SPEAKER: Please take your seats.
… (Interruptions)
SHRI L.K. ADVANI : Marxism has exposed itself in West Bengal. … (Interruptions)
SHRI BASU DEB ACHARIA : There is no law and order in Chhattisgarh, and people are being killed in Chhattisgarh. … (Interruptions)
MR. SPEAKER: Please take your seat. I will decide, but let me hear you.
… (Interruptions)
SHRI BASU DEB ACHARIA : We were not allowed to raise the issue concerning what has happened in Rajasthan and other States?… (Interruptions)