Judgements

The Secretary-General Of Lok Sabha Received Messages From The … on 3 August, 2000

Lok Sabha Debates
The Secretary-General Of Lok Sabha Received Messages From The … on 3 August, 2000

12.02 hrs.

Title: The Secretary-General of Lok Sabha received messages from the Secretary-General, Rajya Sabha regarding the Iron and Steel Companies (Amalgamation and Takeover Laws) Repeal Bill, 2000 and the Motor Vehicles (Amendment) Bill, 2000 respectively.

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 2nd August, 2000 agreed without any amendment to the Iron and Steel Companies (Amalgamation and Takeover Laws) Repeal Bill, 2000 which was passed by the Lok Sabha at its sitting held on the 28th July, 2000.

“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 2nd August, 2000 agreed without any amendment to the Motor Vehicles (Amendment) Bill, 2000 which was passed by the Lok Sabha at its sitting held on the 26th July, 2000.”

———-