>
Title: Election 2 members from Lok Sabha to the Rajghat Samadhi Committee.
THE MINISTER OF LABOUR AND EMPLOYMENT (SHRI MALLIKARJUN KHARGE): Madam, I beg to move:
“That in pursuance of clause (b) of sub-section (2) of Section 3 of the Building and Other Construction Workers (Regulation of Employment and Condition of Services) Act, 1996 read with sub-rule (2) of rule 11 of the Building and Other Construction Workers (Regulation of Employment and Condition of Services) Central Rules, 1998, the members of this House do proceed to elect, in such a manner as the Speaker may direct, two members from amongst themselves, to serve as members of the Central Building and Other Construction Workers’ Advisory Committee, subject to other provisions of the said Act and Rules made thereunder.”
MADAM SPEAKER: The question is:
“That in pursuance of clause (b) of sub-section (2) of Section 3 of the Building and Other Construction Workers (Regulation of Employment and Condition of Services) Act, 1996 read with sub-rule (2) of rule 11 of the Building and Other Construction Workers (Regulation of Employment and Condition of Services) Central Rules, 1998, the members of this House do proceed to elect, in such a manner as the Speaker may direct, two members from amongst themselves, to serve as members of the Central Building and Other Construction Workers’ Advisory Committee, subject to other provisions of the said Act and Rules made thereunder ”
The motion was adopted.