Title: Reported that the Rajya Sabha had, without any recommendation, returned the Jute Manufactuers’ Cess (Amendment) Bill, 2002; Appropriation (Vote on Account) Bill, 2002; Appropriation Bill, 2002; Appropriation (No. 2) Bill, 2002; Uttar Pradesh Appropriation (Vote on Account) Bill, 2002 and Uttar Pradesh Appropriation Bill, 2002.
SECRETARY-GENERAL: Sir, I have to report the following messages received from the Secretary-General of Rajya Sabha:-
(i) “In accordance with the provisions of sub-rule (6) of rule 186 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to return herewith the Jute Manufactures Cess (Amendment) Bill, 2002 which was passed by the Lok Sabha at its sitting held on the 8th March, 2002 and transmitted to the Rajya Sabha for its recommendations and to state that this House has no recommendations to make to the Lok Sabha in regard to the said Bill.”
“In accordance with the provisions of sub-rule (6) of rule 186 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to return herewith the Appropriation (Vote on Account) Bill, 2002, which was passed by the Lok Sabha at its sitting held on the 20th March, 2002 and transmitted to the Rajya Sabha for its recommendations and to state that this House has no recommendations to make to the Lok Sabha in regard to the said Bill.” “In accordance with the provisions of sub-rule (6) of rule 186 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to return herewith the Appropriation Bill, 2002, which was passed by the Lok Sabha at its sitting held on the 20th March, 2002 and transmitted to the Rajya Sabha for its recommendations and to state that this House has no recommendations to make to the Lok Sabha in regard to the said Bill.” “In accordance with the provisions of sub-rule (6) of rule 186 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to return herewith the Appropriation (No. 2) Bill, 2002, which was passed by the Lok Sabha at its sitting held on the 20th March, 2002 and transmitted to the Rajya Sabha for its recommendations and to state that this House has no recommendations to make to the Lok Sabha in regard to the said Bill.” “In accordance with the provisions of sub-rule (6) of rule 186 of the Rules and Procedure and Conduct of Business in the Rajya Sabha, I am directed to return herewith the Uttar Pradesh Appropriation (Vote on Account) Bill, 2002, which was passed by the Lok Sabha at its sitting held on the 20th March, 2002 and transmitted to the Rajya Sabha for its recommendations and to state that this House has no recommendations to make to the Lok Sabha in regard to the said Bill.” “In accordance with the provisions of sub-rule (6) of rule 186 of the Rules of Procedure and conduct of Business in the Rajya Sabha, I am directed to return herewith the Uttar Pradesh Appropriation Bill, 2002, which was passed by the Lok Sabha at its sitting held on the 20th March, 2002 and transmitted to the Rajya Sabha for its recommendations and to state that this House has no recommendations to make to the Lok Sabha in regard to the said Bill.”———–