>
Title: Introduction and Passing of the Karnataka Appropriation (Vote on Account) Bill, 2008.
MR. SPEAKER: Now we shall take up item no. 24 – Karnataka Appropriation (Vote on Account) Bill, 2008.
THE MINISTER OF FINANCE (SHRI P. CHIDAMBARAM): I beg to move for leave to introduce a Bill to provide for the withdrawal of certain sums from and out of the Consolidated Fund of the State of Karnataka for the services of a part of the financial year 2008-2009.
“That leave be granted to introduce a Bill to provide for the withdrawal of certain sums from and out of the Consolidated Fund of the State of Karnataka for the services of a part of the financial year 2008-2009.”
The motion was adopted.
SHRI P. CHIDAMBARAM: Sir, I introduce** the Bill.
MR. SPEAKER: The Minister may now move that the Bill be taken into consideration.
SHRI P. CHIDAMBARAM: Sir, I beg to move:
“That the Bill to provide for the withdrawal of certain sums from and out of the Consolidated Fund of the State of Karnataka for the services of a part of the financial year 2008-2009, be taken into consideration.”
* Published in the Gazette of India, Extraordinary Part-II, Section-2 Dated 14.03.08.
** Introduced with the recommendation of the President.
“That the Bill to provide for the withdrawal of certain sums from and out of the Consolidated Fund of the State of Karnataka for the services of a part of the financial year 2008-2009, be taken into consideration.”
[MSOffice80]
The motion was adopted.
MR. SPEAKER: The House shall now take up clause by clause consideration of the Bill.
“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.
SHRI P. CHIDAMBARAM: I beg to move:
“That the Bill be passed.”
“That the Bill be passed.”
The motion was adopted.