Judgements

Introduction And Passing Of The Karnataka Appropriation (Vote On … on 14 March, 2008

Lok Sabha Debates
Introduction And Passing Of The Karnataka Appropriation (Vote On … on 14 March, 2008


>

Title: Introduction and Passing of the Karnataka Appropriation (Vote on Account) Bill, 2008.

 

MR. SPEAKER: Now we shall take up item no. 24 – Karnataka Appropriation (Vote on Account) Bill, 2008.

THE MINISTER OF FINANCE (SHRI P. CHIDAMBARAM):  I beg to move for leave to introduce a Bill to provide for the withdrawal of certain sums from and out of the Consolidated Fund of the State of Karnataka for the services of a part of the financial year 2008-2009.

MR. SPEAKER: The question is:

“That leave be granted to introduce a Bill to provide for the withdrawal of certain sums from and out of the Consolidated Fund of the State of Karnataka for the services of a part of the financial year 2008-2009.”

 

The motion was adopted.

 

SHRI P. CHIDAMBARAM:  Sir, I introduce** the Bill.

MR. SPEAKER: The Minister may now move that the Bill be taken into consideration.

SHRI P. CHIDAMBARAM:  Sir, I beg to move:

“That the Bill to provide for the withdrawal of certain sums from and out of the Consolidated Fund of the State of Karnataka for the services of a part of the financial year 2008-2009, be taken into consideration.”

 

 

 

* Published in the Gazette of India, Extraordinary Part-II, Section-2 Dated 14.03.08.

** Introduced with the recommendation of the President.

 

 

MR. SPEAKER: The question is:

“That the Bill to provide for the withdrawal of certain sums from and out of the Consolidated Fund of the State of Karnataka for the services of a part of the financial year 2008-2009, be taken into consideration.”

[MSOffice80] 

The motion was adopted.

 

MR. SPEAKER: The House shall now take up clause by clause consideration of the Bill.

          The question is:

“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. SPEAKER: The question is:

“That the Bill be passed.”

 

The motion was adopted.