an>
Title : Message from Rajya Sabha that at its sitting held on the 15th May, 2006, Rajya Sabha agreed without any amendment to the Delhi Laws (special provisions) Bill, 2006, passed by the Lok Sabha on the 12th May, 2006.
SECRETARY-GENERAL: I have to report a message received from the Secretary-General of Rajya Sabha:-
“In accordance with the provisions of rule 127 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to inform the Lok Sabha that the Rajya Sabha at its sitting held on the 15th May, 2006 agreed without any amendment to the Delhi Laws (Special Provisions) Bill, 2006 which was passed by the Lok Sabha at its sitting held on the 12th May, 2006.”
___________