Judgements

Regarding Passing Of The Electricity Regulatory Commission … on 8 August, 2001

Lok Sabha Debates
Regarding Passing Of The Electricity Regulatory Commission … on 8 August, 2001


NT>

Title:Regarding passing of the Electricity Regulatory Commission (Amendment) Bill, 2001 on 2nd March, 2001, the Warehousing Corporation (Amendment) Bill, 2001 and the Sugarcane Cess (Validation) Repeal Bill, 2001 on 7th August, 2001, respectively by the Rajya Sabha.

12.1 ½ hrs.

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 127 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 7th August, 2001 agreed without any amendment to the Electricity Regulatory Commissions ( Amendment) Bill, 2001 which was passed by the Lok Sabha at its sitting held on the 2nd March, 2001.” “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 Warehousing Corporations (Amendment) Bill, 2001 which has been passed by the Rajya Sabha at its sitting held on the 7th August, 2001.”

(iii) “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 Sugarcane Cess (Validation) Repeal Bill, 2001 which has been passed by the Rajya Sabha at its sitting held on the 7th August, 2001.” Sir, I lay on the Table Two Bills as passed by Rajya Sabha on the7thAugust, 2001.

1. The Warehousing Corporations (Amendment) Bill, 2001.

2. The Sugarcane Cess (Validation) Repeal Bill, 2001.

 –