Judgements

Introduction And Passing Of The Governors (Emoluments, Allowances … on 24 October, 2008

Lok Sabha Debates
Introduction And Passing Of The Governors (Emoluments, Allowances … on 24 October, 2008


>

 Title: Introduction and passing of the Governors (Emoluments, Allowances And Privileges) Amendment Bill, 2008.

 

THE MINISTER OF HOME AFFAIRS (SHRI SHIVRAJ V. PATIL):  I beg to move for leave to introduce a Bill further to amend the Governors (Emoluments, Allowances and Privileges) Act, 1982.

MR. CHAIRMAN: The question is:

“That leave be granted to introduce a Bill further to amend the Governors (Emoluments, Allowances and Privileges) Act, 1982. ”

 

The motion was adopted.

SHRI SHIVRAJ V. PATIL: Sir, I introduce the Bill.

MR. CHAIRMAN: The Minister may now move for the consideration of the Bill.

                                                           

SHRI SHIVRAJ V. PATIL: I beg to move:

“That the Bill further to amend the Governors (Emoluments, Allowances and Privileges) Act, 1982 be taken into consideration. ”

 

MR. CHAIRMAN: The question is:

“That the Bill further to amend the Governors (Emoluments, Allowances and Privileges) Act, 1982 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 to 4 stand part of the Bill.”

The motion was adopted.

Clauses 2 to 4 were added to the Bill.

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

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

 

* Published in the Gazette of India, Extraordinary, Part-II, Section-2 dated 24.10.2008

SHRI SHIVRAJ V. PATIL: I beg to move:

          “That the Bill be passed.”

MR. CHAIRMAN: The question is:

          “That the Bill be passed.”

The motion was adopted