Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Lok Sabha Debates

Introduction Of The Customs Tariff (Amendment) Bill, 2003. on 3 March, 2003

font> The Lok Sabha re-assembled after Lunch at five minutes past Fourteen of the Clock.

(Mr. Deputy-Speaker in the Chair) MR. DEPUTY-SPEAKER: The House will now take up Legislative Business.

Title: Introduction of the Customs Tariff (Amendment) Bill, 2003.

THE MINISTER OF STATE IN THE MINISTRY OF FINANCE AND COMPANY AFFAIRS (SHRI GINGEE N. RAMACHANDRAN): Sir, on behalf of my colleague, Shri Jaswant Singh, I beg to move for leave to introduce a Bill further to amend the Customs Tariff Act, 1975.

MR. DEPUTY-SPEAKER: The question is:

"That leave be granted to introduce a Bill further to amend the Customs Tariff Act, 1975. "

  The motion was adopted.

SHRI GINGEE N. RAMACHANDRAN: Sir, I introduce** the Bill.

- - - - -

STATEMENT RE: CUSTOMS TARIFF (AMENDMENT) ORDINANCE*** SHRI GINGEE N. RAMACHANDRAN: Sir, on behalf of my colleague, Shri Jaswant Singh, I beg to lay on the Table an explanatory statement (Hindi and English versions) showing reasons for immediate legislation by the Customs Tariff (Amendment) Ordinance, 2003.

* Published in the Gazette of India Extraordinary Part-II Section 2, dated 3.3.2003 ** Introduced with the recommendation of the President ***Laid on the Table of the House and also Placed in Library, See No. LT. 7067/2003 श्री राजो सिंह (बेगूसराय):उपाध्यक्ष महोदय, हमें इसमें कोई आपत्ति नहीं है, मंत्री जी वित्त विभाग के प्रभार में हैं या नहीं और अगर इसमें हैं तो इन्हें कहना पड़ेगा कि मैं प्रस्ताव करता हूं। इसमें संसदीय कार्य मंत्री या दूसरे विभाग के मंत्री को कहा जा सकता है, लेकिन इन्हें कहना पड़ेगा कि हम प्रस्ताव पेश करते हैं।…( व्यवधान)अगर ये वित्त विभाग में हैं तो स्वयं कहेंगे।

SHRI PRIYA RANJAN DASMUNSI : The Minister of State cannot do it `on behalf’ of his senior Minister. … (Interruptions)

MR. DEPUTY-SPEAKER: Rather, he has introduced the Bill now.

श्री राजो सिंह : उपाध्यक्ष महोदय, हमारा यह कहना है कि इसे साधारण तरह से न लिया जाए। ये अगर वित्त विभाग के प्रभार में हैं तो यह अधिकार इन्हें है। अगर संसदीय कार्य मंत्री और दूसरे मनिस्टर गायब हैं तो ये प्रस्ताव कर सकते हैं। ये स्वयं कहेंगे, अपने सहयोगी की तरफ से क्यों बोलेंगे। ये स्वयं कहें कि हम पेश करते हैं। हमें इनके पेश करने में कोई एतराज नहीं है, लेकिन ये स्वयं कहें। … (Interruptions)

SHRI PRIYA RANJAN DASMUNSI : Sir, the observation that is raised is that it is an economic Bill, relating to a matter under the Ministry of Finance. The Bill is listed in the name of the Finance Minister. The Minister of State is well within his right to take part, to intervene or to answer. I only seek your guidance whether on a Finance Bill of this nature, exclusively dealing with a finance matter, the Minister in charge, not dealing with the subject, can introduce the Bill. That is all.

संसदीय कार्य मंत्रालय में राज्य मंत्री तथा पर्यटन और संस्कृति मंत्रालय में राज्य मंत्री (श्रीमती भावनाबेन देवराजभाई चीखलीया) : उपाध्यक्ष महोदय, मंत्री जी ने इनके नाम पर लेटर लिख कर कहा है कि वे अपना जो बिल है, उसे ये इंट्रोडयूस करेंगे और एक कापी भी इन्हें दी है, इसलिए ये कर सकते हैं।…( व्यवधान)

श्री रामजीलाल सुमन : उपाध्यक्ष महोदय, इस विभाग से संबंधित जो राज्य मंत्री हैं, वे इस बिल को इंट्रोडयूस करेंगे या कोई दूसरा करेगा। इसमें आपकी व्यवस्था की आवश्यकता है। इसलिए हमारा आपसे आग्रह है कि आप व्यवस्था देने का कष्ट करें।… (Interruptions)

SHRI S.S. PALANIMANICKAM (THANJAVUR): Sir, he is the Minister in charge of Customs and Central Excise. He is the Minister of State of the concerned Ministry. … (Interruptions)

MR. DEPUTY-SPEAKER: He has sought permission from the Chair to introduce this Bill through Shri Gingee N. Ramachandran. So, I have permitted.