Title: Papers laid on the Table by Members/Ministers.
12.55 hrs.
THE MINISTER OF STATE IN THE MINISTRY OF HOME AFFAIRS (SHRI AJAY MAKEN): On behalf of Shri P. Chidambaram, I beg to lay on the Table a copy each of the following papers:-
(1) A copy of the Proclamation (Hindi and English versions) dated 19th March, 2009 issued by the President under clause (1) of article 356 of the Constitution in relation to the State of Meghalaya published in
Notification No. G.S.R. 178 (E) in Gazette of India dated the 19th March, 2009 under article 356 (3) of the Constitution.
(Placed in Library, See No. LT. 3/15/2009)
(2) A copy of the Order (Hindi and English versions) dated 19th March, 2009 made by the President in pursuance of sub-clause (i) of clause (c) of the above Proclamation published in Notification No. G.S.R. 179 (E) in Gazette of India dated the 19th March, 2009.
(Placed in Library, See No. LT. 4/15/2009)
(3) A copy of the Report (Hindi and English versions) of the Governor of Meghalaya dated the 17th March, 2009 to the President.
(Placed in Library, See No. LT. 5/15/2009)
(4) A copy of the Proclamation (Hindi and English versions) dated 13th May, 2009 issued by the President under clause (2) of article 356 of the Constitution revoking the earlier Proclamation issued by her on 19th March, 2009 in relation to the State of Meghalaya published in Notification No. G.S.R. 318 (E) in Gazette of India dated 13th May, 2009 under article 356 (3) of the Constitution.
(Placed in Library, See No. LT. 6/15/2009)
THE MINISTER OF PARLIAMENTARY AFFAIRS (SHRI PAWAN KUMAR BANSAL): I beg to lay on the Table a copy each of the following Ordinances (Hindi and English versions) under article 123 (2) (a) of the Constitution:-
(1) The Meghalaya Appropriation (Vote on Account) Ordinance, 2009 (No. 4 of 2009) promulgated by the President on the 19th March, 2009.
(Placed in Library, See No. LT. 7/15/2009)
(2) The Meghalaya Appropriation Ordinance, 2009 (No. 5 of 2009) promulgated by the President on the 19th March, 2009.
(Placed in Library, See No. LT. 8/15/2009)