Judgements

Introduction Of Appropriation Bill. (Bill Passed). on 17 March, 2005

Lok Sabha Debates
Introduction Of Appropriation Bill. (Bill Passed). on 17 March, 2005


>

Title: Introduction of Appropriation Bill. (Bill passed).

APPROPRIATION BILL*, 2005

SHRI P. CHIDAMBARAM: I beg to move for leave to introduce a Bill to authorise payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2004-05.

MR. DEPUTY-SPEAKER: The question is:

“That leave be granted to introduce a Bill to authorise payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2004 – 2005.”

The motion was adopted.

MR. DEPUTY-SPEAKER: The Minister may now move for the consideration of the Bill.

SHRI P. CHIDAMBARAM: I beg to move**:

“That the Bill to authorise payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2004-2005, be taken into consideration.”

MR. DEPUTY-SPEAKER: The question is:

“That the Bill to authorise payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2004-2005, be taken into consideration.”

The motion was adopted.

 

 

* Published in the Gazete of India, Extraordinary, Part-II, Section-2 dated 17.3.2005

** 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 and 3 stand part of the Bill.”

The motion was adopted.

Clauses 2 and 3 were added to the Bill.

The Schedule was added to the Bill.

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

MR. DEPUTY-SPEAKER: The Minister may now move that the Bill be passed.

SHRI P. CHIDAMBARAM: I beg to move:

          “That the Bill be passed.”

MR. DEPUTY-SPEAKER: The question is:

                   “That the Bill be passed.”

The motion was adopted.