12.02 hrs.
ELECTIONS TO COMMITTEES
(i) Central Supervisory Board
Title: Motion for election of two women members to the Central Supervisory Board. (Motion adopted).
THE MINISTER OF HEALTH & FAMILY WELFARE (DR. ANBUMANI RAMDOSS): Mr. Speaker, Sir, I beg to move:
“That in pursuance of section 7(2) (f) read with section 8 (1) of the Pre-conception and Pre-Natal Diagnostic Techniques (Prohibition of Sex Selection) Act, 1994, the members of this House do proceed to elect, in such manner as the Speaker may direct, two women members from among themselves to serve as members of the Central Supervisory Board, subject to the other provisions of the said Act.”
MR. SPEAKER: The question is:
“That in pursuance of section 7(2) (f) read with section 8 (1) of the Pre-conception and Pre-Natal Diagnostic Techniques (Prohibition of Sex Selection) Act, 1994, the members of this House do proceed to elect, in such manner as the Speaker may direct, two women members from among themselves to serve as members of the Central Supervisory Board, subject to the other provisions of the said Act.”
The motion was adopted.