Judgements

 Introduction Of Constitution (One Hundred And Fifth Amendment) … on 1 March, 2006

Lok Sabha Debates
 Introduction Of Constitution (One Hundred And Fifth Amendment) … on 1 March, 2006


>

Title : Introduction of Constitution (One Hundred and Fifth Amendment) Bill.

MR. DEPUTY-SPEAKER: Now, we will take up Legislative Business. Item number 8.  Shri Shivraj V. Patil.

… (Interruptions)

THE MINISTER OF PARLIAMENTARY AFFAIRS AND MINISTER OF INFORMATION AND BROADCASTING (SHRI PRIYA RANJAN DASMUNSI): The hon. Minister of Home Affairs is in Rajya Sabha and he is responding to the matter there.    … (Interruptions[R2] )

गृह मंत्रालय में राज्य मंत्री (श्री माणिकराव होडल्या गावित) : उपाध्यक्ष महोदय, श्री शिवराज वि. पाटील की ओर से, मैं प्रस्ताव करता हूं कि भारत के संविधान में और संशोधन करने वाले विधेयक को पुर:स्थापित करने की अनुमति दी जाए।

MR. DEPUTY-SPEAKER : The question is :

“That leave be granted to introduce a Bill further to amend the Constitution of India.”

 

The motion was adopted.

 

श्री माणिकराव होडल्या गावित : महोदय, मैं विधेयक पुर:स्थापित करता हूं।

 

—————–