Judgements

Nomination Of Six Members Of The Lok Sabha To The Court Of Aligarh … on 13 July, 2009

Lok Sabha Debates
Nomination Of Six Members Of The Lok Sabha To The Court Of Aligarh … on 13 July, 2009


an>

12.04 hrs.

Title: Nomination of six members of the Lok Sabha to the Court of Aligarh Muslim University.

THE MINISTER OF HUMAN RESOURCE DEVELOPMENT (SHRI KAPIL SIBAL):   I beg to move:

“That in pursuance of sub-clause (xxiv) of clause 1 and 2 of Statute 14 of the Statutes of Aligarh Muslim University, the members of this House do proceed to elect, in such manner as the Speaker may direct, six members from amongst themselves to serve as members of the Court of the Aligarh Muslim University, subject to the other provisions of the said Statutes. The members so elected shall not be the employees of the University. ”

MADAM SPEAKER: The question is:

“That in pursuance of sub-clause (xxiv) of clause 1 and 2 of Statute 14 of the Statutes of Aligarh Muslim University, the members of this House do proceed to elect, in such manner as the Speaker may direct, six members from amongst themselves to serve as members of the Court of the Aligarh Muslim University, subject to the other provisions of the said Statutes. The members so elected shall not be the employees of the University. ”

 

The motion was adopted.

______________