Judgements

Regarding Its Concurrence To The Amendments Made By Lok Sabha In The … on 9 May, 2002

Lok Sabha Debates
Regarding Its Concurrence To The Amendments Made By Lok Sabha In The … on 9 May, 2002


NT>

12.02 hrs.Title: Regarding its concurrence to the amendments made by Lok Sabha in the National Institute of Pharmaceutical Education and Research (Amendment) Bill, 2001, the All India Institute of Medical Sciences (Amendment) Bill, 2001 and the St. John Ambulance Association (India ) Transfer of Funds (Repeal) Bill, 2001; passage of the Haj Committee Bill, 2002 at its sittings held on 8th May, 2002.

SECRETARY-GENERAL: Sir, I have to report the following messages received from the Secretary-General of Rajya Sabha:- ‘In accordance with the provisions of rule 115 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to inform the Lok Sabha that the Rajya Sabha at its sitting held on the 8th May, 2002 agreed to the following amendments made by the Lok Sabha at its sitting held on the 8th March, 2002, in the National Institute of Pharmaceutical Education and Research (Amendment) Bill, 2001:- ENACTING FORMULA
 

1. That at page 1, line 1,-

for “Fifty-second” substitute “Fifty-third”

 

CLAUSE 1

That at page 1, line 4,-

for “2001” substitute “2002” ’ ‘In accordance with the provisions of rule 115 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to inform the Lok Sabha that the Rajya Sabha at its sitting held on the 8th May, 2002 agreed to the following amendments made by the Lok Sabha at its sitting held on the 3rd May, 2002, in the All India Institute of Medical Sciences (Amendment) Bill, 2001:- ENACTING FORMULA
 

1. That at page 1, line 1,-

for “Fifty-second” substitute “Fifty-third”

 

CLAUSE 1

2. That at page 1, line 4,- for “2001” substitute “2002” ’

(iii) ‘In accordance with the provisions of rule 115 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to inform the Lok Sabha that the Rajya Sabha at its sitting held on the 8th May, 2002 agreed to the following amendments made by the Lok Sabha at its sitting held on the 3rd May, 2002, in the St. John Ambulance Association (India) Transfer of Funds (Repeal) Bill, 2001:-

 

  ENACTING FORMULA
 

1. That at page 1, line 1,-

for “Fifty-second” substitute “Fifty-third”

 

CLAUSE 1

2. That at page 1, line 4,-

(iv) “In accordance with the provisions of rule 111 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to enclose a copy of the Haj Committee, Bill, 2002 which has been passed by the Rajya Sabha at its sitting held on the 8 May, 2002.”

 

2. Sir, I lay on the Table the Haj Committee Bill, 2002, as passed by the Rajya Sabha on the 8th May, 2002.

________

MR. CHAIRMAN: Now we shall take up item No.9 – Calling Attention.