Title: Regarding Rajya Sabhaâs returning the Appropriation (No. 3)Bill, 2003 and the Finance Bill, 2003 to the Lok Sabha, without any recommendation.
SECRETARY-GENERAL: Sir, I have to report the following messages received from the Secretary-General of Rajya Sabha:- “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 Appropriation (No.3) Bill, 2003, which was passed by the Lok Sabha at its sitting held on the 25th April, 2003 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.” “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 Finance Bill, 2003, which was passed by the Lok Sabha at its sitting held on the 30th April, 2003 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.”——–