>
Title: Motion to consider Agricultural And Processed Food Products Export Development Authority (Amendment) Bill, 2008 , (Motion Adopted and Bill Passed.
MR. DEPUTY-SPEAKER: Now, we shall take up item no. 44.
… (Interruptions)
THE MINISTER OF STATE IN THE DEPARTMENT OF COMMERCE, MINISTRY OF COMMERCE AND INDUSTRY AND MINISTER OF STATE IN THE MINISTRY OF POWER (SHRI JAIRAM RAMESH): I beg to move:
“That the Bill to amend the Agricultural and Processed Food Products Export Development Authority Act, 1985, be taken into consideration.”
MR. DEPUTY-SPEAKER: The question is:
“That the Bill to amend the Agricultural and Processed Food Products Export Development Authority Act, 1985, be taken into consideration.”
The motion was adopted.
MR. DEPUTY-SPEAKER: The House shall now take up clause by clause consideration of the Bill.
“That clauses 2 to 7 stand part of the Bill.”
The motion was adopted.
Clauses 2 to 7 were added to the Bill.
Clause 1, the Enacting Formula and theLong Title were added to the Bill.
SHRI JAIRAM RAMESH: I beg to move:
“That the Bill be passed.”
MR. DEPUTY-SPEAKER: The question is:
“That the Bill be passed.”
The motion was adopted.
… (Interruptions)