an>
Title: Introduction of the National Capital Territory of Delhi Laws (Special Provisions) Second Bill, 2007.
MADAM CHAIRMAN : Now, the House will take up Item No. 17. Shri B.K. Handique.
THE MINISTER OF STATE IN THE MINISTRY OF CHEMICALS AND FERTILIZERS AND MINISTER OF STATE IN THE MINISTRY OF PARLIAMENTARY AFFAIRS (SHRI B.K. HANDIQUE): Madam, on behalf of my colleague, Shri S. Jaipal Reddy, I beg to move for leave to introduce a Bill to make special provisions for the National Capital Territory of Delhi for a further period of one year and for matters connected therewith or incidental thereto.
MADAM CHAIRMAN: The question is:
“That leave be granted to introduce a Bill to make special provisions for the National Capital Territory of Delhi for a further period of one year and for matters connected therewith or incidental thereto.”
The motion was adopted.
SHRI B.K. HANDIQUE: Madam, I introduce the Bill.
13.56 hrs.
THE MINISTER OF STATE IN THE MINISTRY OF CHEMICALS AND FERTILIZERS AND MINISTER OF STATE IN THE MINISTRY OF PARLIAMENTARY AFFAIRS (SHRI B.K. HANDIQUE): Sir, I beg to lay on the Table an explanatory statement (Hindi and English versions) showing reasons for immediate legislation by the National Capital Territory of Delhi Laws (Special Provisions) Second Ordinance, 2007.
* Laid on the Table and also placed in Library. See No. LT 7242/2007.
13.57 hrs.