>
Title : The Secretary General Lok Sabha reported that Rajya Sabha has agreed without any amendment to the Taxation Laws (Amendment) Bill, 2005, Appropriation (No. 5) Bill 2005 & Central Sales Tax (Amendment) Bill, 2005 as passed by Lok Sabha on 14th, 15th & 20th December respectively.
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 Taxation Laws (Amendment) Bill, 2005, which was passed by the Lok Sabha at its sitting held on the 14th December, 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 Appropriation (No.5) Bill, 2005, which was passed by the Lok Sabha at its sitting held on 15th December, 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.”
(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 Central Sale Tax (Amendment) Bill, 2005, which was passed by the Lok Sabha at its sitting held on the 20th December, 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.”
——–