Judgements

Motion For Consideration Goa Appropriation (Vote On Account) Bill, … on 10 March, 1999

Lok Sabha Debates
Motion For Consideration Goa Appropriation (Vote On Account) Bill, … on 10 March, 1999


Title: Motion for consideration Goa Appropriation (Vote on Account) Bill, 1999. Motion for Consideration – adopted

MR. DEPUTY-SPEAKER: The Minister may now move that the Bill be taken into consideration.

SHRI YASHWANT SINHA: Sir, I beg to move:

“That the Bill to provide for the withdrawal of certain sums from and out of the Consolidated Fund of the State of Goa for the services of a part of the financial year 1999-2000, be taken into consideration.”

MR. DEPUTY-SPEAKER: The question is:

“That the Bill to provide for the withdrawal of certain sums from and out of the Consolidated Fund of the State of Goa for the services of a part of the financial year 1999-2000, be taken into consideration.”

The motion was adopted.

______________________________________________________________________________

* Introduced/Moved with the recommendation of the President

MR. DEPUTY-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 Title were added to the Bill.

SHRI YASHWANT SINHA: Sir, I beg to move:

“That the Bill be passed.”

MR. DEPUTY-SPEAKER: The question is:

“That the Bill be passed.”

The motion was adopted.