14.08 hrs.
Title: Introduction of the Deposit Insurance and Credit Guarantee Corporation (Amendment) Bill, 2000. (Amendment of sections 2 and 16)
SHRI KIRIT SOMAIYA (MUMBAI NORTH EAST): Sir, I beg to move for leave to introduce a Bill further to amend the Deposit Insurance and Credit Guarantee Corporation Act, 1961.
MR. CHAIRMAN: The question is:
“That leave be granted to introduce a Bill further to amend the Deposit Insurance and Credit Guarantee Corporation Act, 1961. ”
The motion was adopted.
_________________________________________________________________________________________________________
*Published in the Gazette of India, Extraordinary, Part-II, Section 2, dated 25.8.2000.
SHRI KIRIT SOMAIYA : Sir, I introduce the Bill.
__________
MR. CHAIRMAN: This is not the way. When rule does not permit, you should not raise the matter.
श्री मदन लाल खुराना (दिल्ली सदर) : हम लिखकर देते हैं, इश्यु उठाते हैं, लेकिन कुछ लोग बोलने नहीं देते हैं। हमें भी सदन के नियम और प्रोसीजर मालूम हैं। अभी हमें बोलने दिया जाए। ५९ मैम्बर्स ने लिखकर दिया है। हमारे एक मनिस्टर की डैथ हो गई है। सबने अपोलो हास्पीटल के बारे में लिखकर दिया है।
…( व्यवधान) जब हम इश्यु उठाते हैं तो हमें प्रोटेक्शन नहीं मिलता है। दूसरे मैम्बर्स बोलते रहते हैं।…( व्यवधान)
SHRI SURESH KURUP (KOTTAYAM): Sir, since morning I have been trying to raise this matter.… (Interruptions)
Leave a Reply