Judgements

Introduction And Passing Of The Appropriation (Railways) No. 2 Bill, … on 9 March, 2010

Lok Sabha Debates
Introduction And Passing Of The Appropriation (Railways) No. 2 Bill, … on 9 March, 2010


>

Title: Introduction and passing of the Appropriation (Railways) No. 2 Bill, 2010.

THE MINISTER OF RAILWAYS (KUMARI MAMATA BANERJEE): Sir, I beg to move for leave to introduce a Bill to authorize payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2009-10 for the purposes of Railways.

MR. CHAIRMAN:  The question is:

“That leave be granted to introduce a Bill to authorize payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2009-10 for the purposes of Railways.”

 

The motion was adopted.

KUMARI MAMATA BANERJEE: Sir, I introduce** the Bill.

KUMARI MAMATA BANERJEE: Sir, I beg to move**:

“That the Bill to authorize payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2009-10 for the purposes of Railways, be taken into consideration.”

 

MR. CHAIRMAN: the question is:

 “That the Bill to authorize payment and appropriation of certain further sums from and out of the Consolidated Fund of India for the services of the financial year 2009-10 for the purposes of Railways, be taken into consideration.”

 

 

The motion was adopted.

MR. CHAIRMAN: The House will 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 Long  Title were added to the Bill.

KUMARI MAMATA BANERJEE: Sir, I beg to move:

                    “That the Bill be passed.”

 

MR. CHAIRMAN: The question is:

                              “That the Bill be passed.”

The motion was adopted.