Judgements

Discussion On Leaders And Chief Whips Of Recognised Parties And … on 16 May, 2000

Lok Sabha Debates
Discussion On Leaders And Chief Whips Of Recognised Parties And … on 16 May, 2000

Title: Discussion on Leaders And Chief Whips of Recognised Parties and Groups in Parliament (Facilities) Amendment Bill, 2000. (Bill Passed).

THE MINISTER OF PARLIAMENTARY AFFAIRS AND MINISTER OF INFORMATION TECHNOLOGY (SHRI PRAMOD MAHAJAN): Sir, I beg to move:

“That the Bill to amend the Leaders and Chief Whips of Recognised Parties and Groups in Parliament (Facilities) Act, 1998, be taken into consideration.”

 

MR. SPEAKER: The question is:

“That the Bill to amend the Leaders and Chief Whips of Recognised Parties and Groups in Parliament (Facilities) Act, 1998, be taken into consideration.”

The motion was adopted.

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

The question is:

“That clauses 2 to 6 stand part of the Bill.”

The motion was adopted.

Clauses 2 to 6 were added to the Bill.

MR. SPEAKER : The question is;

“That clause 1, the Enacting Formula and the Long Title stand part of the Bill.

The motion was adopted.

Clause 1, the Enacting formula and the Long Title

Were added to the Bill.

MR. SPEAKER: The Minister may now move that the Bill be passed.

SHRI PRAMOD MAHAJAN: I beg to move:

“That the Bill be passed.”

MR. SPEAKER: The question is:

“That the Bill be passed.”

The motion was adopted.

—–

 

 

16.32 hrs.

MATTERS UNDER RULE 377