Title: Introduction of the (Railways) Vote on Acccount Bill, 2005. (Bill Passed)
१३.३७ hrs.
APPROPRIATION (RAILWAYS) VOTE ON ACCOUNT BILL, *2005
रेल मंत्री (श्री लालू प्रसाद) : àÉcÉänªÉ, àÉé |ɺiÉÉ´É BÉE®iÉÉ cÚÆ ÉÊBÉE ®äãÉÉå BÉEä |ɪÉÉäVÉxÉÉlÉÇ ÉÊ´ÉkÉÉÒªÉ ´ÉÉÇ 2005-2006 BÉEä ABÉE £ÉÉMÉ BÉEÉÒ ºÉä´ÉÉ+ÉÉäÆ BÉEä ÉÊãÉA £ÉÉ®iÉ BÉEÉÒ ºÉÆÉÊSÉiÉ ÉÊxÉÉÊvÉ àÉå ºÉä BÉEÉÊiÉ{ÉªÉ ®ÉÉʶɪÉÉÆ ÉÊxÉBÉEÉãÉxÉä BÉEÉ ={ɤɯvÉ BÉE®xÉä ´ÉÉãÉä ÉÊ´ÉvÉäªÉBÉE BÉEÉä {ÉÖ®:ºlÉÉÉÊ{ÉiÉ BÉE®xÉä BÉEÉÒ +ÉxÉÖàÉÉÊiÉ nÉÒ VÉÉA
*MR. SPEAKER: The question is:”That leave be granted to introduce a Bill to provide for the withdrawal of certain sums from and out of the Consolidated Fund of India for the services of a part of the financial year 2005-2006 for the purposes of Railways.
“The motion was adopted
.श्री लालू प्रसाद : àÉcÉänªÉ, àÉé ÉÊ´ÉvÉäªÉBÉE {ÉÖ®:ºlÉÉÉÊ{ÉiÉ BÉE®iÉÉ cÚÆ***
—-
MR. SPEAKER: The hon. Minister may move for consideration of the Bill.
श्री लालू प्रसाद : àÉcÉänªÉ, àÉé |ɺiÉÉ´É BÉE®iÉÉ cÚÆ :” कि रेलों के प्रयोजनार्थ वित्तीय वर्ष २००५-२००६ के एक भाग की सेवाओं के लिए भारत की संचित नधि में से कतिपय राशियां निकालने का उपबंध करने वाले विधेयक पर विचार किया जाए। ”
MR. SPEAKER: The question is:”That the Bill to provide for the withdrawal of certain sums from and out of the Consolidated Fund of India for the services of a part of the financial year 2005-2006 for the purposes of Railways, be taken into consideration.
“The motion was adopted.
__________________________________________________________________
*Published in the Gazette of India, Extraordinary, Part-II, Section-2 dated 15.3.05
**Introduced with the Recommendation of the President
MR. SPEAKER: The House will 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 the Bill.Clause 1, the Enacting Formula and the long Title were added to the Bil
l.—-
श्री लालू प्रसाद : àÉé |ɺiÉÉ´É BÉE®iÉÉ cÚÆ :
” कि विधेयक पारित किया जाए। ”
“That the Bill be passed.
“The motion was adopted.
___________________