Judgements

Secretary-General Received Messages From Rajya Sabha That Rajya … on 15 March, 2010

Lok Sabha Debates
Secretary-General Received Messages From Rajya Sabha That Rajya … on 15 March, 2010


>

Title: Secretary-General received messages from Rajya Sabha that Rajya Sabha had no recommendations to make to Lok Sabha in regard to the Appropriation (Railways) Vote on Account Bill, 2010; the Appropriation (Railways) No. 2 Bill, 2010 and the Appropriation (Railways) Bill, 2010, passed by Lok Sabha on the 9th March, 2010.

SECRETARY-GENERAL: Madam Speaker, 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 Appropriation (Railways) Vote on Account Bill, 2010, which was passed by the Lok Sabha at its sitting held on the 9th March, 2010 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 Appropriation (Railways) No.2 Bill, 2010, which was passed by the Lok Sabha at its sitting held on the 9th March, 2010 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.”

(iii)          “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 (Railways) Bill, 2010, which was passed by the Lok Sabha at its sitting held on the 9th March, 2010 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.”