Judgements

Introduction , Consideration And Passing Of The Manipur … on 10 December, 2001

Lok Sabha Debates
Introduction , Consideration And Passing Of The Manipur … on 10 December, 2001


15.06 hrs.

Title: Introduction , consideration and passing of the Manipur Appropiration Bill, for the year 2001-02.

THE MINISTER OF STATE IN THE MINISTRY OF FINANCE (SHRI BALASAHEB VIKHE PATIL): 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 the State of Manipur for the services of the financial year 2001-2002.

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 the State of Manipur for the services of the financial year 2001-2002.”

 

 The motion was adopted.

 

SHRI BALASAHEB VIKHE PATIL: I introduce** the Bill.

SHRI BALASAHEB VIKHE PATIL: I beg to move:

“That the Bill to authorise payment and appropriation of certain further sums from and out of the Consolidated Fund of the State of Manipur for the services of the financial year 2001-2002, 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 the State of Manipur for the services of the financial year 2001-2002, be taken into consideration.”

 

 The motion was adopted.

———

 

* Published in the Gazette of India, Extraordinary Part-II, Section-2, dated 10.12.2001

** 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 Long Title were added to the Bill.

 

SHRI BALASAHEB VIKHE PATIL: I beg to move:

 

“That the Bill be passed.”

 

MR. SPEAKER: The question is

: