Judgements

Regarding Introduction Of The Uttar Pradesh Reorganisation Bill, … on 17 May, 2000

Lok Sabha Debates
Regarding Introduction Of The Uttar Pradesh Reorganisation Bill, … on 17 May, 2000

Title: Regarding introduction of the Uttar Pradesh Reorganisation Bill, 2000.

MR. SPEAKER: Now, the House shall take up the Legislative Business from the Supplementary List of Business — Bills to be introduced. Shri L.K. Advani.

… (Interruptions)

THE MINISTER OF HOME AFFAIRS (SHRI L.K. ADVANI): Sir, I beg to move for leave to introduce a Bill to provide for the reorganisation of the existing State of Uttar Pradesh and for matters connected therewith.

… (Interruptions)

MR. SPEAKER: The question is:

“That leave be granted to introduce a Bill to provide for the reorganisation of the existing State of Uttar Pradesh and for matters connected therewith ”

… (Interruptions)

MR. SPEAKER: The House stands adjourned to meet again at 17.30 hours.

16.03 hours

The Lok Sabha then adjourned till thirty minutes past Seventeen of the Clock.

————

 

 

 

 

 

 

17.32 hours

The Lok Sabha re-assembled at thirty-two minutes past Seventeen of the Clock.

(Mr. Speaker in the Chair)

 

MR. SPEAKER: Matters under Rule 377 listed for today are treated as laid on the Table.

 

MATTERS UNDER RULE 377