Title: Introduction of the Appropriation (Railways) No. 2 Bill, 2002. (Bill passed).
(SHRI NITISH KUMAR): Sir, I beg to move for leave to introduce a Bill to authorise payment and appropriation of certain sums from and out of the Consolidated Fund of India for the services of the financial year 2002-2003 for the purposes of Railways.
MR. DEPUTY-SPEAKER: The question is:
“That leave be granted to introduce a Bill to authorise payment and appropriation of certain sums from and out of the Consolidated Fund of India for the services of the financial year 2002-2003 for the purposes of Railways.”
The motion was adopted.
SHRI NITISH KUMAR: Sir, I introduce** the Bill.
__________________________________________________________________
*Published in the Gazette of India,Extraordinary,PartII,Section 2,
dated 22.4.02
** Introduced with the Recommendation of the President
THE MINISTER OF RAILWAYS (SHRI NITISH KUMAR): Sir, I beg to move:
“That the Bill to authorise payment and appropriation of certain sums from and out of the Consolidated Fund of India for the services of the financial year 2002-2003 for the purposes of Railways, be taken into consideration.”MR. DEPUTY-SPEAKER: The question is:
“That the Bill to authorise payment and appropriation of certain sums from and out of the Consolidated Fund of India for the services of the financial year 2002-2003 for the purposes of Railways, be taken into consideration.”
The motion was adopted.MR. DEPUTY-SPEAKER: Now, the House would 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.
MR. DEPUTY-SPEAKER: The Minister may now move that the Bill be passed.
SHRI NITISH KUMAR: Sir, I beg to move:
“That the Bill be passed.”
MR. DEPUTY-SPEAKER: The question is: