12.04 1`/2 hrs.
RECOVERY OF DEBTS DUE TO BANKS AND
FINANCIAL INSTITUTIONS (AMENDMENT) BILL*
THE MINISTER OF FINANCE (SHRI YASHWANT SINHA): Sir, I beg to move for leave to introduce a Bill further to amend the Recovery of Debts Due to Banks and Financial Institutions Act, 1993.
“That leave be granted to introduce a Bill further to amend the Recovery of Debts Due to Banks and Financial Institutions Act, 1993. ”
The motion was adopted.
SHRI YASHWANT SINHA: I introduce the Bill.**
——
12.05 hrs.
***STATEMENT RE: RECOVERY OF DEBTS DUE TO BANKS AND
FINANCIAL INSTITUTIONS (AMENDMENT) ORDINANCE
THE MINISTER OF FINANCE (SHRI YASHWANT SINHA): I beg to lay on the Table an explanatory statement (Hindi and English versions) showing reasons for immediate legislation by the Recovery of Debts Due to Banks and Financial Institutions (Amendment) Ordinance, 2000.
__________
_________________________________________________________________
*Published in the Gazette of India, Extraordinary, Part-II,Section-2 dated 9.3.2k
**Introduced with the Recommendation of the president.
***Treated as laid on the Table of the House.
Â