Judgements

Introduction Of The Appropriation (Railways) No.3 Bill, 2005 (Bill … on 11 August, 2005

Lok Sabha Debates
Introduction Of The Appropriation (Railways) No.3 Bill, 2005 (Bill … on 11 August, 2005


an>

Title : Introduction of the Appropriation (Railways) No.3 Bill, 2005 (Bill Passed).

21.06 hrs.

              APPROPRIATION (RAILWAYS) NO. 3 BILL,2005*

MR. DEPUTY-SPEAKER: The House shall now take up Item No.17.

श्री लालू प्रसाद : महोदय, मैं प्रस्ताव करता हूं कि रेलों के प्रयोजनार्थ ३१ मार्च, २००३ को समाप्त हुए वित्तीय वर्ष के दौरान कतिपय सेवाओं के लिए अनुदत्त रकमों से अधिक जितनी रकमें उक्त वर्ष के लिए उन सेवाओं पर व्यय की गई थीं, उनकी पूर्ति के लिए भारत की संचित नधि में से धनराशियों का वनियोग प्राधिकृत करने का उपबंध करने वाले विधेयक को पुर:स्थापित करने की अनुमति दी जाए।

MR. DEPUTY-SPEAKER: The question is:

“That the leave be granted to introduce a Bill to provide for the authorisation  of appropriation of moneys out of the Consolidated Fund of India to meet the amounts spent on certain services for the purposes of Railways during the financial year ended on the 31st day of March, 2003 in excess of the amounts granted for those services and for that year.”

                                              The motion was adopted.

श्री लालू प्रसाद : मैं विधेयक को पुर:स्थापित ** करता हूँ।

श्री लालू प्रसाद : महोदय, मैं प्रस्ताव करता हूं

“ कि रेलों के प्रयोजनार्थ ३१ मार्च, २००३ को समाप्त हुए वित्तीय वर्ष के दौरान कतिपय सेवाओं के लिए अनुदत्त रकमों से अधिक जितनी रकमें उक्त वर्ष के लिए उन सेवाओं पर व्यय की गई थीं, उनकी पूर्ति के लिए भारत की संचित नधि में से धनराशियों का वनियोग प्राधिकृत करने का उपबंध करने वाले विधेयक पर विचार किया जाए। ”

MR. DEPUTY-SPEAKER: The question is:

“That the Bill to provide for the authorisation of appropriation of moneys out of the Consolidated Fund of India to meet the amounts spent on certain services for the purposes of Railways during the financial year ended on the 31st day of March, 2003 in excess of the amounts granted for those services and for that year, be taken into consideration.”

                                      The motion was adopted.

* Published in the Gazette of India, Extraordinary, Part-II, Section-2, dated 11.8.05.

* Introduced  with the Recommendation of the President.

MR. DEPUTY-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 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.

श्री लालू प्रसाद : मैं प्रस्ताव करता हूं :

“कि विधेयक पारित किया जाए। ”

MR. DEPUTY-SPEAKER: The question is:

             “That the Bill be passed.”

                       The motion was adopted.

 

 

MR. DEPUTY-SPEAKER: Shall we take up Special Mentions now?

SOME HON. MEMBERS.  No, Sir.

MR. DEPUTY-SPEAKER: All right.

MR. DEPUTY-SPEAKER: The House stands adjourned to meet tomorrow at 11.00 a.m.

21.10 hrs.

                             The Lok Sabha then adjourned till Eleven of the Clock

                             on[r98] Friday, August 12, 2005/Sravana 21, 1927 (Saka).