an>
Title: Message received from Rajya Sabha that Rajya Sabha had no recommendations to make to Lok Sabha in regard to the Appropriation (No. 2) Bill, 2007 and Finance Bill, 2007 passed by Lok Sabha on the 28th April, 2007 and 3rd May, 2007 respectively.
SECRETARY-GENERAL: Sir, I have to report the following messages received from the Secretary-General of Rajya Sabha:-
(i) “In accordance with the provisions of sub-rule (6) of rule 186 of the
Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to return herewith the Appropriation (No.2) Bill, 2007, which was passed by the Lok Sabha at its sitting held on the 28th April, 2007 and transmitted to the Rajya Sabha for its recommendations and to state that this House has no recommendations to make to the Lok Sabha in regard to the said Bill.”
(ii) “In accordance with the provisions of sub-rule (6) of rule 186 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to return herewith the Finance Bill, 2007, which was passed by the Lok Sabha at its sitting held on the 3rd May, 2007 and transmitted to the Rajya Sabha for its recommendations and to state that this House has no recommendations to make to the Lok Sabha in regard to the said Bill.”
________________