Judgements

Introduction And Consideration Of The Appropriation (Railway) No. 4 … on 22 August, 2000

Lok Sabha Debates
Introduction And Consideration Of The Appropriation (Railway) No. 4 … on 22 August, 2000

22.32 hrs.

Title: Introduction and consideration of the Appropriation (Railway) No. 4 Bill, 2000.

MR. SPEAKER: Item No. 26 – the Minister to move for leave to introduce a Bill.

THE MINISTER OF RAILWAYS (KUMARI MAMATA BANERJEE): Sir, I beg to move for leave to introduce a Bill to authorise payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2000-2001 for the purposes of Railways.

MR. SPEAKER: The question is:

“That leave be granted to introduce a Bill to authorise payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2000-2001 for the purposes of Railways.”

The motion was adopted.

KUMARI MAMATA BANERJEE: I introduce the Bill.

———

MR. SPEAKER: Item No.27 – the Minister to move that the Bill be taken into consideration.

KUMARI MAMATA BANERJEE: Sir, I beg to move:

“That the Bill to authorise payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2000-2001, be taken into consideration.”

MR. SPEAKER: The question is:

“That the Bill to authorise payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2000-2001, be taken into consideration.”

The motion was adopted.

__________________________________________________________________

*Introduced with the recommendation of the President.

MR. SPEAKER: The House shall 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 Title were added to the Bill.

———

KUMARI MAMATA BANERJEE: I beg to move:

“That the Bill be passed.”

MR. SPEAKER: The question is:

“That the Bill be passed.”

The motion was adopted.

22.34 hours

The Lok Sabha then adjourned till Eleven of the Clock

on Thursday, August 24, 2000/Bhadrapada 2, 1922 (Saka).