>
Title : Passing of the National Capital Territory of Delhi Laws (Special Provisions) Second Bill, 2009.
THE MINISTER OF URBAN DEVELOPMENT (SHRI S. JAIPAL REDDY): I beg to move:
“That the Bill to make special provisions for the National Capital Territory of Delhi for a further period up to 31st day of December, 2010 and for matters connected therewith or incidental thereto, be taken in to consideration.”
MADAM SPEAKER: The question is:
“That the Bill to make special provisions for the National Capital Territory of Delhi for a further period up to 31st day of December, 2010 and for matters connected therewith or incidental thereto, be taken in to consideration.”
The motion was adopted.
MADAM SPEAKER: Nothing will go on record.
(Interruptions) …*
MADAM SPEAKER: Now we will now take up clause-by-clause consideration of the Bill. The question is:
“That clauses 2 to 5 stand part of the Bill.”
The motion was adopted.
Clauses 2 to 5 were added to the Bill.
Clause 1, the Enacting Formula, the Preamble and the Long Title were
added to the Bill.
… (Interruptions)
SHRI S. JAIPAL REDDY: I beg to move:
“That the Bill be passed.”
MADAM SPEAKER: The question is:
“That the Bill be passed.”
The motion was adopted.