>
Title : Introduction of the Appropriation (No. 5) Bill, 2005. (Motion adopted and Bill Passed).
MR. SPEAKER: Now, we will take item No.18. Shri P. Chidambaram.
THE MINISTER OF FINANCE (SHRI P. CHIDAMBARAM): I beg to move for leave to introduce a Bill to authorise payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2005-06.
MR. SPEAKER : The question is:
“That leave be granted to introduce a Bill to authorise payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2005-06 ”
The motion was adopted.
SHRI P. CHIDAMBARAM: I introduce** the Bill.
MR. DEPUTY-SPEAKER: Now the House will take up item No. 19. The Minister may move that the Bill be taken into consideration.
SHRI P. CHIDAMBARAM : I beg to move:
“That the Bill to authorise payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2005-06 be taken into consideration.”
* Published in the Gazette of India, Extraordinary, Part-II, Section-2, dated 15.12.2005
** Introduced with the Recommnedation of the President.
MR. DEPUTY-SPEAKER: The question is:
“That the Bill to authorise payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2005-06 be taken into consideration.”
The motion was adopted.
MR. DEPUTY-SPEAKER: The House will now take up clause-by-clause consideration of the Bill.
“That clauses 2 and 3 stand part of the Bill.”
The motion was adopted.
Clauses 2 and 3 were added to the Bill.
The Schedule was added to the Bill.
Clause 1, the Enacting Formula and the Long Title were added to the Bill.
SHRI P. CHIDAMBARAM: I beg to move:
“That the Bill be passed.”
MR. DEPUTY-SPEAKER: The question is:
“That the Bill be passed.”
The motion was adopted.
——–