Judgements

Discussion On The Constitution (Eighty-Sixth Amendment) Bill, … on 22 August, 2000

Lok Sabha Debates
Discussion On The Constitution (Eighty-Sixth Amendment) Bill, … on 22 August, 2000

17.49 hours

Title: Discussion on the Constitution (Eighty-Sixth Amendment) Bill, 2000. (Amendment of Article 243 M)

MR. SPEAKER: Now, the House would take up item No. 21.

THE MINISTER OF STATE IN THE MINISTRY OF RURAL DEVELOPMENT (SHRI A. RAJA): Sir, I beg to move:

“That the Bill further to amend the Constitution of India, as passed by Rajya Sabha, be taken into consideration. ”

The object of the Bill is to exempt Arunachal Pradesh from the requirement of providing for reservation for the Scheduled Castes in every Panchayat.

MR. SPEAKER: Before I put the motion for consideration of the Bill to the vote of the House, I would like to say that this being a Constitution (Amendment) Bill, voting has to be by division.

The Lobbies are already cleared.

The question is:

“That the Bill further to amend the Constitution of India, as passed by Rajya Sabha, be taken into consideration.”

 

The Lok Sabha divided:

MR. SPEAKER: The result of the division is:

Ayes: 362

Noes: Nil

The motion was adopted.

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

The lobbies are already cleared. I shall now put clause 2 to the vote of the House.

The question is:

“That clause 2 stand part of the Bill.”

The Lok Sabha divided.

MR. SPEAKER:The result of the division is:

Ayes: 363

Noes: Nil

The motion is carried by a majority of the total membership of the House and by a majority of not less than two-thirds of the Members present and voting.

The motion was adopted.

Clause 2 was added to the Bill.

Clause 1, the Enacting Formula and the Title were added to the Bill.

——-

SHRI A. RAJA: Sir, I beg to move:

“That the Bill be passed.”

MR. SPEAKER: The lobbies are already cleared. I shall now put the motion to the vote of the House.

The question is:

“That the Bill be passed.”

The Lok Sabha divided:

MR. SPEAKER: The result of the division is:

Ayes: 360

Noes: Nil

The motion is carried by a majority of the total membership of the House and by a majority of not less than two-thirds of the Members present and voting.

The Bill is passed by the requisite majority, in accordance with the provisions of article 368 of the Constitution.

The motion was adopted.

________