>
14.10 hrs.
Title: Motion for election of four MPs of Lok Sabha to the National Shipping Board (Motion Adopted).
THE MINISTER OF SHIPPING, ROAD TRANSPORT AND HIGHWAYS (SHRI T.R. BAALU): I beg to move the following:-
“That in pursuance of clause (a) of sub-section (2) of section 4 of the Merchant Shipping Act, 1958 read with rule 3 of the National Shipping Board Rules, 1960, the members of this House do proceed to elect, in such manner as the Speaker may direct, four members from amongst themselves to serve as members of the National Shipping Board, subject to other provisions of the said Act and the rules made thereunder.”
MR. DEPUTY-SPEAKER: The question is:
“That in pursuance of clause (a) of sub-section (2) of section 4 of the Merchant Shipping Act, 1958 read with rule 3 of the National Shipping Board Rules, 1960, the members of this House do proceed to elect, in such manner as the Speaker may direct, four members from amongst themselves to serve as members of the National Shipping Board, subject to other provisions of the said Act and the rules made thereunder.”
The motion was adopted.
… (Interruptions)