re>Title: Introduction of High Court and Supreme Court Judges (Conditions of Service) Amendment Bill, 1998. Motion for consideration- adopted. Statement regarding Ordinance High Court and Supreme Court Judges (Conditions of Service) Amendment Ordinance-Laid. 12.06 hrs.
THE MINISTER OF LAW, JUSTICE AND COMPANY AFFAIRS AND MINISTER OF SURFACE TRANSPORT (SHRI M. THAMBI DURAI): I beg to move for leave to introduce a Bill further to amend the High Court Judges (Conditions of Service) Act, 1954 and the Supreme Court Judges (Conditions of Service) Act, 1958.
“That leave be granted to introduce a Bill further to amend the High Court Judges (Conditions of Service) Act, 1954 and the Supreme Court Judges (Conditions of Service) Act, 1958.”
The motion was adopted
SHRI M. THAMBI DURAI: I introduce the Bill. **
– – – –
12.08-1/2 hrs.
STATEMENT RE: HIGH COURT AND SUPREME COURT JUDGES (CONDITIONS OF SERVICE)
AMENDMENT ORDINANCE – LAID
SHRI M. THAMBI DURAI: Sir, I beg to lay on the Table an explanatory statement (Hindi and English versions) showing reasons for immediate legislation by the High Court and Supreme Court Judges (Conditions of Service) Amendment Ordinance, 1998.
– – – –
______________________________________________________________________________
* Published in the Gazette of India Extra ordinary Part II, Sections 2 dated 28.5.98.
** Introduced with the recommendation of the President
… (Interruptions)
MR. SPEAKER: Ladies first.