Judgements

Introduction And Passing Of The Appropriation (Railways) No. 2 Bill, … on 19 February, 2009

Lok Sabha Debates
Introduction And Passing Of The Appropriation (Railways) No. 2 Bill, … on 19 February, 2009


>

Title: Introduction and passing of the of the Appropriation (Railways)  No. 2 Bill, 2009.

 

 

THE MINISTER OF RAILWAYS (SHRI LALU PRASAD):  I beg to move for leave to introduce a Bill to provide for authorization of appropriation of moneys out of the Consolidated Fund of India to meet the amounts spent on certain services for the purposes of Railways during the financial year ended on the 31st day of March, 2007 in excess of the amounts granted for those services and for that year.

MR. SPEAKER: The question is:

“That leave be granted to introduce a Bill to provide for authorization of appropriation of moneys out of the Consolidated Fund of India to meet the amounts spent on certain services for the purposes of Railways during the financial year ended on the 31st day of March, 2007 in excess of the amounts granted for those services and for that year.”

 

The motion was adopted.

SHRI LALU PRASAD: I introduce** the Bill.

MR. SPEAKER: Now Mr. Minister may please move the Motion for consideration of the Bill.

 

 

 

 

 

 

* Published in the Gazette of India, Extraordinary, Part-II, Section-2 dated 19.2.2009

** Introduced with the Recommendation of the President

SHRI LALU PRASAD: I beg to move*:

“That the Bill to provide for authorization of appropriation of moneys out of the Consolidated Fund of India to meet the amounts spent on certain services for the purposes of Railways during the financial year ended on the 31st day of March, 2007 in excess of the amounts granted for those services and for that year, be taken into consideration.”

 

MR. SPEAKER: The question is:

“That the Bill to provide for authorization of appropriation of moneys out of the Consolidated Fund of India to meet the amounts spent on certain services for the purposes of Railways during the financial year ended on the 31st day of March, 2007 in excess of the amounts granted for those services and for that year, be taken into consideration. ”

 

The motion was adopted.

 

 

 

 

 

 

 

 

 

 

 

 

 

* Moved with the Recommendation of the President

MR. SPEAKER: The House will 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 LALU PRASAD: I beg to move:

                   “That the Bill be passed.”

MR. SPEAKER: The question is:

                   “That the Bill be passed.”

The motion was adopted.

MR. SPEAKER: The Bill is passed.