an>
Title: Messages received from Rajya Sabha that Rajya Sabha at its sitting held on the 7th December, 2006, agreed without any amendment to the Uttaranchal (Alteration of Name) Bill, 2006, passed by Lok Sabha on 5 December, 2006 and had no recommendations to make to Lok Sabha in regard to the Appropriation (Railways) No. 5 Bill, 2006 and Appropriation (Railway) No. 6 Bill, 2006 passed by Lok Sabha on 5 December, 2006.
SECRETARY-GENERAL: Sir, I have to report the following messages received fromthe Secretary-General of Rajya Sabha:-
(i) “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 informed the Lok Sabha that the Rajya Sabha at its sitting held on the 7th December, 2006 agreed without any amendment to the Uttaranchal (Alteration of Name) Bill, 2006 which was passed by the Lok Sabha at its sitting held on the 5th December, 2006.”
(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 Appropriation (Railways) No. 5 Bill, 2006, which was passed by the Lok Sabha at its sitting held on the 5th December, 2006 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.”
(iii) “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 (Railways) No.6 Bill, 2006, which was passed by the Lok Sabha at its sitting held on the 5th December, 2006 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.”
———-