Judgements

Motion For Introduction And Consideration Of The Appropriation (No. … on 17 March, 2006

Lok Sabha Debates
Motion For Introduction And Consideration Of The Appropriation (No. … on 17 March, 2006


an>

Title : Motion for introduction and consideration of the Appropriation (No. 3) Bill, 2006 (Motion adopted and Bill Passed).

 

MR. SPEAKER: The House will now take up Appropriation Bill.

THE MINISTER OF FINANCE (SHRI P. CHIDAMBARAM): Sir, I beg to move for leave to introduce a Bill to authorise payment and appropriation of certain sums from and out of the Consolidated Fund of India for the services of the financial year 2006-07.

MR. SPEAKER: The question is:

“That leave be granted to introduce a Bill to authorise payment and appropriation of certain sums from and out of the Consolidated Fund of India for the services of the financial year 2006-07.”

 

The motion was adopted.

SHRI P. CHIDAMBARAM: Sir, I introduce** the Bill.

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

SHRI P. CHIDAMBARAM: Sir, I beg to move:

“That the Bill to authorise payment and appropriation of certain sums from and out of the Consolidated Fund of India for the services of the financial year 2006-07, be taken into consideration.”

 

MR. SPEAKER: The question is:

“That the Bill to authorise payment and appropriation of certain sums from and out of the Consolidated Fund of India for the services of the financial year 2006-07, be taken into consideration.”

 

The motion was adopted.

 

* Published in the Gazette of India, Extraordinary, Part-II, Section-2, dated 17.3.2006.

** Introduced with the Recommendation of the President.

 

MR. SPEAKER: The House will now take up clause-by-clause consideration of the Bill.

The question is:

“That clauses 2 to 4 stand part of the Bill.”

The motion was adopted.

Clauses 2 to 4 were added to the Bill.

The Schedule was added to the Bill.

Clause 1, the Enacting Formula and the Long Title were added to the Bill.

 

MR. SPEAKER: Now, the hon. Minister may move that the Bill be passed.

SHRI P. CHIDAMBARAM: Sir, I beg to move:

“That the Bill be passed.”

 

MR. SPEAKER: The question is:

“That the Bill be passed.”

 

The motion was adopted.

 

MR. SPEAKER: The House stands adjourned to meet again tomorrow, the 18th March, 2006, at 11 a.m.

 

18.04 hrs. The Lok Sabha then adjourned till Eleven of the Clock

on Saturday, March 18, 2006/Phalguna 27, 1927(Saka).