Judgements

Motion For Consideration Regarding Adoption Of Amendments Made By … on 16 March, 2000

Lok Sabha Debates
Motion For Consideration Regarding Adoption Of Amendments Made By … on 16 March, 2000

SMALL INDUSTRIES DEVELOPMENT BANK OF INDIA (AMENDMENT) BILL

1333 hours

THE MINISTER OF STATE IN THE MINISTRY OF FINANCE (SHRI BALASAHEB VIKHE PATIL): Sir, I beg to move:

“That the following amendments made by Rajya Sabha in the Bill to amend the Small Industries Development Bank of India Act, 1989, be taken into consideration:-

Enacting Formula

1. That at page 1, line 1,-

for “Fiftieith” substitute “Fifty-first”

Clause 1

That at page 1, line3,-

for “1999” substitute “2000”

Clause 3

That at page 2, line 24,-

for “1999” substitute “2000”

4. That at page 3, line 1,-

for “1999” substitute “2000””

MR. SPEAKER: The question is:

“That the following amendments made by Rajya Sabha in the Bill to amend the Small Industries Development Bank of India Act, 1989, be taken into consideration:-

Enacting Formula

1. That at page 1, line 1,-

for “Fiftieith” substitute “Fifty-first”

 

Clause 1

2. That at page 1, line3,-

for “1999” substitute “2000”

Clause 3

3. That at page 2, line 24,-

for “1999” substitute “2000”

4. That at page 3, line 1,-

for “1999” substitute “2000””

The motion was adopted.

MR. SPEAKER: The House shall now take up the amendments made by the Rajya Sabha one by one.

The question is:

Enacting Formula

1. That at page 1, line 1,-

for “Fiftieith” substitute “Fifty-first”

The motion was adopted.

MR. SPEAKER: The question is:

Clause I

2. That at page 1, line3,-

for “1999” substitute “2000”

The motion was adopted.

MR. SPEAKER: The question is:

Clause 3

3. That at page 2, line 24,-

for “1999” substitute “2000”

4. That at page 3, line 1,-

for “1999” substitute “2000”

The motion was adopted.

SHRI BALASAHEB VIKHE PATIL: Sir, I beg to move:

“That the amendments made by Rajya Sabha be agreed to.”

(h2/1335/pb-hcb)

The question is:

“That the amendments made by Rajya Sabha be agreed to.”

The motion was adopted.

(ends)