>
Title: Regarding passing of the Bihar Appropriation (Vote on Account) Bill, 2005 and the Bihar Appropriation Bill, 2005 by the Rajya Sabha.
12.03 hrs.
MESSAGES FROM RAJYA SABHA
SECRETARY-GENERAL: Sir, I have to report the following messages received from the Secretary-General of Rajya Sabha :-
(i) “In accordance with the provisions of sub-rule (6) of rule 186 of the Rules of Procedure and conduct of Business in the Rajya Sabha, I am directed to return herewith the Bihar Appropriation (Vote on Account) Bill, 2005, which was passed by the Lok Sabha at its sitting held on the 19th March, 2005 and transmitted to the Rajya Sabha for its recommendations and to state that this House has no recommendations to make to the Lok Sabha in regard to the said Bill.”
(ii) “In accordance with the provisions of sub-rule (6) of rule 186 of the Rules of Procedure and conduct of Business in the Rajya Sabha, I am directed to return herewith the Bihar Appropriation Bill, 2005, which was passed by the Lok Sabha at its sitting held on the 19th March, 2005 and transmitted to the Rajya Sabha for its recommendations and to state that this House has no recommendations to make to the Lok Sabha in regard to the said Bill.”