Title: Regarding Rajya Sabha’s concurrence, without any amendments to the Bills passed by Lok Sabha on 21 November, 2002 namely the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Bill, 2002, Negotiable Instruments (Amendment and Miscellneous Provisions) Bill, 2002 and the Salaries and Allowances of Officers of Parliament (Second Amendment) Bill, 2002 at its sitting held on 26 November, 2002.
SECRETARY-GENERAL: Sir, I have to report the following messages received from the Secretary-General of Rajya Sabha:- “In accordance with the provisions of rule 127 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to inform the Lok Sabha that the Rajya Sabha at its sitting held on the 26th November, 2002 agreed without any amendment to the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Bill, 2002 which was passed by the Lok Sabha at its sitting held on the 21st November, 2002.” “In accordance with the provisions of rule 127 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to inform the Lok Sabha that the Rajya Sabha at its sitting held on the 26th November, 2002 agreed without any amendment to the Negotiable Instruments (Amendment and Miscellaneous Provisions) Bill, 2002 which was passed by the Lok Sabha at its sitting held on the 21st November, 2002.”
(iii) “In accordance with the provisions of rule 127 of the Rules of Procedure and Conduct of Business in the Rajya Sabha, I am directed to inform the Lok Sabha that the Rajya Sabha at its sitting held on the 26th November, 2002 agreed without any amendment to the Salaries and Allowances of Officers of Parliament and Leaders of Opposition in Parliament (Second Amendment) Bill, 2002 which was passed by the Lok Sabha at its sitting held on the 21st November, 2002.”
——–