>
Title : Introduction and passing of the Jharkhand Appropriation (No. 2) Bill, 2009.
MR. CHAIRMAN : Shri Namo Narain Meena.
THE MINISTER OF STATE IN THE MINISTRY OF FINANCE (SHRI NAMO NARAIN MEENA): On behalf of my senior colleague Shri Pranab Mukherjee, I beg to move for leave to introduce a Bill to authorize payment and appropriation of certain sums from and out of the Consolidated Fund of the State of Jharkhand for the services of the financial year 2009-10.
MR. CHAIRMAN : The question is:
“That leave be granted to introduce a Bill to authorize payment and appropriation of certain sums from and out of the Consolidated Fund of the State of Jharkhand for the services of the financial year 2009-10.”
The motion was adopted.
**
SHRI NAMO NARAIN MEENA : I introduce the Bill.
SHRI NAMO NARAIN MEENA: On behalf of my senior colleague Shri Pranab Mukherjee, I
**
“That the Bill further to authorize payment and appropriation of certain sums from and out of the Consolidated Fund of the State of Jharkhand for the services of the financial year 2009-10 be taken into consideration.”
* Published in the Gazette of India, Extraordinary Part II, Section 2, dated 14.07.2009.
** Introduced and moved with the recommendations of the President.
MR. CHAIRMAN : The question is:
“That the Bill further to authorize payment and appropriation of certain sums from and out of the Consolidated Fund of the State of Jharkhand for the services of the financial year 2009-10 be taken into consideration.”
The motion was adopted.
MR. CHAIRMAN : The House will take up clause by clause consideration of the House.
“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 NAMO NARAIN MEENA: I beg to move:
“That the Bill be passed.”
MR. CHAIRMAN : The question is:
“That the Bill be passed.”
The motion was adopted.
MR. CHAIRMAN : The House shall now take up matters of urgent public importance.