Title: Moved the motion for consideration of the Leader and Chief Whips of Recognised Parties and Group in Parliament (Facilities) Bill, 1998. Motio for Consideration – adopted
ºÉƺÉnùÒªÉ EòɪÉÇ ¨ÉÆjÉÒ iÉlÉÉ {ɪÉÇ]õxÉ ¨ÉÆjÉÒ (¸ÉÒ ¨ÉnùxÉ ±ÉÉ±É JÉÖ®úÉxÉÉ): ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, Eò±É ¨ÉèÆxÉä <ºÉ ºÉnùxÉ ¨ÉäÆ ºÉƺÉnù ¨ÉäÆ ¨ÉÉxªÉiÉÉ |ÉÉ{iÉ nù±ÉÉäÆ +Éè®ú OÉÖ{ÉÉäÆ Eòä xÉäiÉÉ +Éè®ú ¨ÉÖJªÉ ºÉSÉäiÉEò (ºÉÖÊ´ÉvÉɪÉäÆ) Ê´ÉvÉäªÉEò, 1998 |ɺiÉÖiÉ ÊEòªÉÉ lÉÉ* <ºÉ Ê´ÉvÉäªÉEò ¨ÉäÆ ºÉƺÉnù Eòä nùÉäxÉÉäÆ ºÉnùxÉÉä ¨ÉäÆ ¨ÉÉxªÉiÉÉ |ÉÉ{iÉ nù±ÉÉäÆ +Éè®ú ®úÉVÉxÉèÊiÉEò ºÉ¨ÉÚ½þÉäÆ Eòä xÉäiÉÉ+ÉäÆ +Éè®ú ¨ÉÖJªÉ ºÉSÉäiÉEòÉäÆ EòÉä +ÊiÉÊ®úEiÉ ºÉèFòä]õäÊ®úªÉ±É +Éè®ú ]õäʱɡòÉäxÉ ºÉÖÊ´ÉvÉɪÉäÆ ={ɱɤvÉ Eò®úÉxÉä EòÉ |ÉÉ´ÉvÉÉxÉ ÊEòªÉÉ MɪÉÉ ½þè* ªÉä ºÉÖÊ´ÉvÉɪÉäÆ <ºÉ ºÉ¨ÉªÉ =xÉEòÉä ºÉÉÆºÉnù Eòä °ü{É ¨ÉäÆ ºÉÆ¤ÉÆÊvÉiÉ EòÉxÉÚxÉ Eòä iɽþiÉ Ê¨É±É ®ú½þÒ ºÉÖÊ´ÉvÉɪÉÉäÆ Eòä +±ÉÉ´ÉÉ ½þÉäÆMÉÒ* JÉÖ®úÉxÉÉ VÉÉ®úÒ ®úÉVÉxÉèÊiÉEò nù±ÉÉäÆ Eòä xÉäiÉÉ+ÉäÆ +Éè®ú ¨ÉÖJªÉ ºÉSÉäiÉEòÉäÆ EòÉä nùÒ VÉÉxÉä ´ÉɱÉÒ <xÉ ºÉÖÊ´ÉvÉÉ+ÉäÆ EòÉä xÉB EòÉxÉÚxÉ Eòä iɽþiÉ ¤ÉÉnù ¨ÉäÆ +ÊvɺÉÚÊSÉiÉ ÊEòªÉÉ VÉÉBMÉÉ* ªÉä ºÉÖÊ´ÉvÉÉBÆ <ºÉ |ÉEòÉ®ú ½þÉäÆMÉÒ:- BEò +ɶÉÖʱÉÊ{ÉEò VÉÉä OÉäb÷-3 ÊxÉVÉÒ ºÉÊSÉ´É Eòä ºiÉ®ú EòÉ ½þÉäMÉÉ* Eò ªÉÉÇ±ÉªÉ +Éè®ú ÊxÉ´ÉÉºÉ Eòä ]õäʱɡòÉäxÉÉäÆ {É®ú EòÖ±É Ê¨É±ÉÉ Eò®ú |ÉÊiɴɹÉÇ ¨ÉÖ¡iÉ 10,000 i ºlÉÉxÉÒªÉ EòÉ±É EòÒ ºÉÖÊ´ÉvÉÉ* ªÉä EòÉ±É =x½þäÆ ºÉƺÉnù ºÉnùºªÉ Eòä °ü{É ¨ÉäÆ ={ɱɤvÉ ÊxɶÉÖ±Eò EòÉ±É Eòä +±ÉÉ´ÉÉ ½þÉäÆMÉÒ* ={É®úÉäEiÉ nùÉäxÉÉäÆ ºÉÖÊ´ÉvÉÉBÆ ®úÉVÉxÉÒÊiÉEò nù±ÉÉäÆ Eòä xÉäiÉÉ+ÉäÆ +Éè®ú ¨ÉÖJªÉ ºÉSÉäiÉEòÉäÆ EòÉä iÉ¤É iÉEò ʨɱÉiÉÒ ®ú½þäÆMÉÒ VÉ¤É iÉEò ´Éä +{ÉxÉä {ÉnùÉäÆ {É®ú ®ú½þäÆMÉä* ºÉnùxÉ <ºÉ ¤ÉÉiÉ ºÉä ºÉ½þ¨ÉiÉ ½þÉäMÉÉ ÊEò ºÉƺÉnùÒªÉ ´ªÉ´ÉºlÉÉ EòÉ ºÉÖSÉɰü ºÉÆSÉɱÉxÉ ¤É½þÖiÉ ½þnù iÉEò {ÉÉ]õÒÇ ¨É¶ÉÒxÉ®úÒ EòÒ nùIÉiÉÉ {É®ú ÊxɦÉÇ®ú Eò®úiÉÉ ½þè* ®úÉVÉxÉèÊiÉEò nù±ÉÉäÆ Eòä xÉäiÉÉ +Éè®ú ¨ÉÖJªÉ ºÉSÉäiÉEò ºÉƺÉnù Eòä nùÉäxÉÉäÆ ºÉnùxÉÉäÆ EòÒ EòɪÉÇ´ÉɽþÒ ¨ÉäÆ +{ÉxÉä nù±ÉÉäÆ Eòä EòɨÉ-EòÉVÉ ¨ÉäÆ ¨É½þi´É{ÉÚhÉÇ ¦ÉÚʨÉEòÉ ÊxɦÉÉiÉä ½þèÆ* <ºÉ ¤ÉÉiÉ EòÉä vªÉÉxÉ ¨ÉäÆ ®úJÉiÉä ½þÖB ½þÒ 1994 ¨ÉäÆ ¤ÉÆMɱÉÉè®ú ¨ÉäÆ +ɪÉÉäÊVÉiÉ 11´ÉäÆ +ÊJÉ±É ¦ÉÉ®úiÉÒªÉ ºÉSÉäiÉEò ºÉ¨¨Éä±ÉxÉ ¨ÉäÆ ªÉ½þ ʺɡòÉÊ®ú¶É EòÒ MÉ<Ç lÉÒ ÊEò ºÉƺÉnù +Éè®ú ®úÉVªÉ Ê´ÉvÉÉxɍɯb÷±ÉÉäÆ ¨ÉäÆ ¨ÉÉxªÉiÉÉ |ÉÉ{iÉ Ê´É{ÉIÉÒ nù±ÉÉäÆ Eòä ¨ÉÖJªÉ ºÉSÉäiÉEòÉäÆ EòÉä BäºÉÒ ºÉÖÊ´ÉvÉÉBÆ ={ɱɤvÉ Eò®úÉ<Ç VÉÉBÆ ÊVɺɺÉä ´Éä +{ÉxÉä ºÉÆºÉnùÒªÉ nùÉʪÉi´ÉÉäÆ EòÉ |ɦÉÉ´ÉÒ føÆMÉ ºÉä ÊxÉ´ÉÉǽþ Eò®ú ºÉEòäÆ* ´ÉɺiÉ´É ¨ÉäÆ nùäJÉÉ VÉÉB iÉÉä ªÉ½þ ʺɡòÉÊ®ú¶É +¦ÉÒ iÉEò Eò<Ç +ÊJÉ±É ¦ÉÉ®úiÉÒªÉ ¨ÉÖJªÉ ºÉSÉäiÉEò ºÉ¨¨Éä±ÉxÉÉäÆ uÉ®úÉ EòÒ VÉÉ SÉÖEòÒ ½þè {É®úxiÉÖ <xÉ {É®ú EòɪÉÇ´ÉÉ<Ç {ÉèÆÊb÷ÆMÉ ®ú½þÒ ½þè* ¸ÉÒ¨ÉÉx ¨ÉÖZÉä ªÉÉnù ½þè ÊEò 1967 ¨ÉäÆ VÉ¤É ¨ÉèÆ Ênù±±ÉÒ ¨É½þÉxÉMÉ®ú {ÉÊ®ú¹Énù ¨ÉäÆ ¨ÉÖJªÉ ºÉSÉäiÉEò lÉÉ iÉÉä ¨ÉÖZÉä ºÉSÉäiÉEò ºÉ¨¨Éä±ÉxÉÉäÆ ¨ÉäÆ ¦ÉÉMÉ ±ÉäxÉä EòÉ ¨ÉÉèEòÉ Ê¨É±ÉÉ lÉÉ* <ºÉ¨ÉäÆ ¨ÉÖJªÉ ºÉSÉäiÉEòÉäÆ EòÉä <ºÉÒ iÉ®ú½þ EòÒ ºÉÖÊ´ÉvÉÉBÆ nùäxÉä EòÒ ¨ÉÉÆMÉ EòÒ MÉ<Ç lÉÒ* ¤ÉÉnù Eòä ºÉ¨¨Éä±ÉxÉÉäÆ ¨ÉäÆ <ºÉ iÉ®ú½þ EòÒ ¨ÉÉÆMÉ =`öÉ<Ç VÉÉiÉÒ ®ú½þÒ* ¨Éä®úä ʱÉB ªÉ½þ ´ªÉÊEiÉMÉiÉ °ü{É ºÉä ºÉÆiÉÉä¹É EòÒ ¤ÉÉiÉ ½þè ÊEò ½þ¨É 31 ´É¹ÉÉäÇÆ ºÉä +ÊvÉEò ºÉ¨ÉªÉ ºÉä Ê´ÉSÉÉ®úÉvÉÒxÉ <xÉ ÊºÉ¡òÉÊ®ú¶ÉÉäÆ EòÉä <ºÉ Ê´ÉvÉäªÉEò Eòä ¨ÉÉvªÉ¨É ºÉä ±ÉÉMÉÚ ÊEòªÉÉ VÉÉ ®ú½þÉ ½þè* ºÉƺÉnùÒªÉ EòɪÉÇ ¨ÉÆjÉÒ Eòä °ü{É ¨ÉäÆ <ºÉ ºÉnùxÉ Eòä ºÉ¨¨ÉÖJÉ ªÉ½þ Ê´ÉvÉäªÉEò ±ÉÉiÉä ½þÖB ¨ÉÖZÉä JÉÖ¶ÉÒ ½þÉä ®ú½þÒ ½þè* ¨ÉÖZÉä =¨¨ÉÒnù ½þè ÊEò ®úÉVªÉ ºÉ®úEòÉ®úäÆ ¦ÉÒ <ºÉ Ê¤É±É Eòä {ÉÉºÉ ½þÉä VÉÉxÉä Eòä ¤ÉÉnù ½þ¨ÉÉ®úä <ºÉ Eònù¨É EòÉ +xÉֺɮúhÉ Eò®úiÉä ½þÖB +{ÉxÉä Ê´ÉvÉÉxÉ ¨ÉÆb÷±ÉÉäÆ ¨ÉäÆ ¦ÉÒ <ºÉÒ iÉ®ú½þ EòÉ Ê´ÉvÉäªÉEò ±ÉÉBÆMÉä iÉÉÊEò ®úÉVÉxÉèÊiÉEò nù±ÉÉäÆ Eòä ¨ÉÖJªÉ ºÉSÉäiÉEòÉäÆ +Éè®ú xÉäiÉÉ+ÉäÆ EòÉä +{ÉxÉä nùÉʪÉi´ÉÉäÆ Eòä ÊxÉ´ÉÉǽþ ¨ÉäÆ ºÉƺÉnù Eòä +xÉÖ°ü{É ½þÒ ºÉ½þɪÉiÉÉ Ê¨É±É ºÉEòä* ¸ÉÒ¨ÉÉxÉ, ½þ¨ÉÉ®úÉ ªÉ½þ |ɪÉÉºÉ {ɪÉÉÇ{iÉ xÉ ½þÉä ±ÉäÊEòxÉ ½þ¨ÉxÉä ºÉ½þÒ Ênù¶ÉÉ ¨ÉäÆ {ɽþ±É EòÒ ½þè* ¸ÉÒ¨ÉÉx, ªÉ½þ BEò UôÉä]õÉ, ºÉÉvÉÉ®úhÉ +Éè®ú MÉè®ú Ê´É´ÉÉnùɺ{Énù Ê´ÉvÉäªÉEò ½þè* ¨ÉÖZÉä ʴɶ´ÉÉºÉ ½þè ÊEò ºÉnùxÉ Eòä ºÉ¦ÉÒ ´ÉMÉÉäÇÆ EòÉ <ºÉä ºÉ¨ÉlÉÇxÉ Ê¨É±ÉäMÉÉ, <xÉ ¶É¤nùÉäÆ Eòä ºÉÉlÉ ¨ÉèÆ ºÉnùxÉ Eòä ºÉɨÉxÉä ªÉ½þ Ê´ÉvÉäªÉEò ®úJÉiÉÉ ½þÚÆ +Éè®ú +ɶÉÉ Eò®úiÉÉ ½þÚÆ ÊEò <ºÉä ºÉ´ÉǺɨ¨ÉÊiÉ ºÉä {ÉÉÊ®úiÉ ÊEòªÉÉ VÉÉB*
“That the Bill to provide for Facilities to Leaders and Chief Whips of Recognised Parties and Groups in Parliament, be taken into consideration.”
… (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ ®úÉVÉÉä ÊºÉÆ½þ (¤ÉäMÉںɮúɪÉ): ¨É½þÉänùªÉ, <ºÉä {ÉÉºÉ Eò®úÉ ÊnùªÉÉ VÉÉB*
… (´ªÉ´ÉvÉÉxÉ)
¸ÉÒ VÉÒ.B¨É. ¤ÉxÉÉiÉ´ÉɱÉÉ ({ÉÉäxxÉÉxÉÒ) : ¨É½þÉänùªÉ, ¨ÉÖZÉä nùÉä ±É¡WÉ ¤ÉÉä±ÉxÉä EòÒ <VÉÉVÉiÉ nùÒ VÉÉB* Ê¤É±É iÉÉä +SUôÉ ½þè, ½þ¨É ºÉ¤É <ºÉEòÉ JÉè®ú ¨ÉEònù¨É Eò®úäÆMÉä, <ºÉEòÉ ´Éä±ÉEò¨É Eò®úäÆMÉä* <ƶÉÉ +±±Éɽþ ªÉ½þ ªÉÖxÉäÊxɨɺɱÉÒ ½þÒ {ÉÉºÉ ½þÉä VÉÉBMÉÉ* ¨ÉÖZÉä ʺɡòÇ BEò ¤ÉÉiÉ EòÒ iÉ®ú¡ò ½þÖEòÚ¨ÉiÉ EòÒ iÉ´ÉVVÉÉä½þ Ênù±ÉÉxÉÒ ½þè, ªÉ½þÉÆ {É®ú ¤É½þÖiÉ UôÉä]õÒ-UôÉä]õÒ {ÉÉÊ]õǪÉÉÆ ¦ÉÒ ½þèÆ ±ÉäÊEòxÉ ´Éä ¦ÉÒ +{ÉxÉÉ +½þ¨ ¨ÉÖEòÉ¨É +Éè®ú ¨É½þi´É ¨ÉÖEòÉ¨É ®úJÉiÉÒ ½þèÆ* +¤É ´Éä UôÉä]õÒ {ÉÉÊ]õǪÉÉÆ iÉÉä <ºÉ Ê¤É±É Eòä +Ænù®ú +É xɽþÒÆ {ÉÉiÉÒÆ ±ÉäÊEòxÉ EòÖUô xÉ EòÖUô MÉÉè®ú ½þÖEòÚ¨ÉiÉ EòÉä Eò®úxÉÉ SÉÉʽþB ÊEò Eò¨É ºÉä Eò¨É =xÉEòÉä ¦ÉÒ EòÉä<Ç xÉ EòÉä<Ç ºÉ½þÚʱɪÉiÉ ªÉ½þÉÆ ʨɱÉä iÉÉÊEò ´Éä +{ÉxÉä EòÉ¨É EòÉä +SUôä iÉÉè®ú {É®ú Eò®ú ºÉEòäÆ* ½þÉäxÉÉ iÉÉä ªÉ½þ SÉÉʽþB ÊEò ªÉ½þ ºÉ½þÚʱɪÉiÉ iɨÉÉ¨É B¨É.{ÉÒWÉ EòÉä ʨɱÉxÉÒ SÉÉʽþB iÉÉÊEò ´Éä +{ÉxÉä EòÉ¨É EòÉä +SUôÒ iÉ®ú½þ ºÉä +ÆVÉÉ¨É nùä ºÉEòäÆ, ±ÉäÊEòxÉ VÉÉä UôÉä]õÒ-UôÉä]õÒ {ÉÉÊ]õǪÉÉÆ ½þèÆ +Éè®ú VÉÉä <ºÉ Ê¤É±É Eòä ºEòÉä{É ¨ÉäÆ xɽþÒÆ +ÉiÉÒ ½þèÆ =xÉEòÒ ¦ÉÒ Vɰü®úiÉÉäÆ EòÉä JªÉÉ±É ¨ÉäÆ ®úJÉÉ VÉÉBiÉÉä ªÉ½þ BEò +SUôÉ Eònù¨É ½þÉäMÉÉ* {ÉÉʱÉǪÉɨÉäÆ]ÅÒ ¨Éä]õºÉÇ ¨ÉäÆ ºÉ½þÚʱɪÉiÉÉäÆ EòÉ ÊVÉFò Eò®úxÉÉ ¶ÉɪÉnù ¨ÉÖxÉÉÊºÉ¤É xÉ ®ú½þä ±ÉäÊEòxÉ VÉèºÉä ÊEò +É{É VÉÉxÉiÉä ½þèÆ ÊEò <vÉ®ú BEò xÉÉäÊ]õºÉ +ÉÊ¡òºÉ ½þè* ±ÉäÊEòxÉ ÊEòiÉxÉÉ UôÉä]õÉ ½þè* {ÉÉʱÉǪÉɨÉäÆ]õ EòÒ +{ÉxÉÒ nùÖ¶É´ÉÉÊ®úªÉÉÆ ½þèÆ +Éè®ú <vÉ®ú ¤Éè`öEò®ú EòÉ¨É Eò®úxÉÉ nùÖ¶É´ÉÉ®ú ½þÉä VÉÉiÉÉ ½þè* Ê¡ò®ú EòÉä<Ç VÉMɽþ iɱÉÉ¶É Eò®úiÉä Ê¡ò®úiÉä ½þèÆ* Eò¦ÉÒ ±ÉÉ<¥Éä®úÒ Eòä BEò ʽþººÉä ¨ÉäÆ PÉÖºÉiÉä ½þèÆ Eò¦ÉÒ nùںɮúä ¨ÉäÆ* ¨ÉèÆ ÊVÉºÉ ºÉ½þÚʱɪÉiÉ Eòä ¤ÉÉ®úä ¨ÉäÆ ¤ÉÉiÉ Eò®ú ®ú½þÉ ½þÚÆ ´É½þ UôÉä]õÒ-UôÉä]õÒ {ÉÉÊ]õǪÉÉäÆ Eòä ʱÉB EòÉ¨É Eò®úxÉä EòÒ ºÉ½þÚʱɪÉiÉ ½þè* <ºÉʱÉB <xÉ UôÉä]õÒ-UôÉä]õÒ {ÉÉÊ]õǪÉÉäÆ Eòä ʱÉB BäºÉÉ EòÉä<Ç <ÆiÉVÉÉ¨É +É{ÉEòÒ iÉ®ú¡ò ºÉä ½þÉä ÊEò <i¨ÉÒxÉÉxÉ ºÉä ¤Éè`öEò®ú ªÉä {ÉÉÊ]õǪÉÉÆ +{ÉxÉÉ EòÉ¨É Eò®ú ºÉEòäÆ* BEò UôÉä]õä ºÉä xÉÉäÊ]õºÉ +ÉìÊ¡òºÉ ¨ÉäÆ ¤Éè`öEò®ú +{ÉxÉä EòÉMÉVÉÉiÉ Ê±ÉB VɱnùÒ-VɱnùÒ +{ÉxÉÉ EòÉ¨É Eò®úäÆ +Éè®ú ÊEòºÉÒ ºÉä ¤ÉÉiÉ ¦ÉÒ Eò®úäÆ, ªÉ½þ ÊºÉÆºÉä+®ú iÉÉè®ú {É®ú EòÖUô ¨ÉÖxÉÉÊºÉ¤É ¤ÉÉiÉ xɽþÒÆ ½þè* <ºÉʱÉB <xÉ nùÖ¶É´ÉÉÊ®úªÉÉäÆ EòÒ iÉ®ú¡ò ¦ÉÒ +É{É iÉ´ÉVVÉÉä½þ nùäÆ* +É{ÉxÉä VÉÉä ºÉ½þÚʱɪÉiÉäÆ +¦ÉÒ ¢ò®úɽþ¨É Eò®úxÉä EòÒ ¤ÉÉiÉ EòÒ ½þè, ¨ÉèÆ =ºÉ {É®ú +É{ÉEòÉä ¨ÉÖ¤ÉÉ®úEò¤ÉÉnù nùäiÉÉ ½þÚÆ, vÉxªÉ´ÉÉnù nùäiÉÉ ½þÚÆ ±ÉäÊEòxÉ ºÉÉlÉ ½þÒ ºÉÉlÉ +É{ɺÉä ªÉ½þ =¨¨ÉÒnù Eò®úiÉÉ ½þÚÆ ÊEò UôÉä]õÒ-UôÉä]õÒ {ÉÉÊ]õǪÉÉäÆ EòÉä +Éè®ú ½þ¨ÉÉ®úä B¨É.{ÉÒVÉ. EòÉä ¦ÉÒ EòÉä<Ç VÉMɽþ ʨɱÉäMÉÒ, ÊVɺɺÉä ´Éä +{ÉxÉä EòɨÉÉäÆ EòÉä +ÆVÉÉ¨É nùä ºÉEòäÆ*
SHRI V.V. RAGHAVAN (TRICHUR): Mr. Chairman, Sir, the facilities proposed in the Bill will certainly help and make easier the work of the Whips. As I understand it, in this House only three parties are going to get these facilities, the BJP, the Congress Party and the CPI(M).
I plead that at least the national parties recognised by the Election Commission that are here may also be provided such minimum facilities. I must point out that already the BJP, the Congress Party and our brother party the CPI(M) have got some facilities in this Parliament House. Some of their Members are Chairmen of the various Standing Committees and Parliamentary Committees and they are provided with offices and such minimum staff as needed and telephones. Unfortunately, we are nine only in the CPI. Parties having less members than us have got Chairmanships and they also have facilities here in this office. I do not know what happened. I do not blame the hon. Minister of Parliamentary Affairs nor do I point it out as the Speaker’s lapse.
Anyhow parties with less than nine Members have got all the other facilities, one Chairmanship of any of the Parliamentary Committees with these facilities. I know why we were denied these facilities in this Parliament House. In this Parliament, in office a minimum facility of telephone is quite necessary to work for a party and I do not think that if the hon. Minister of Parliamentary Affairs will either complain our performance to conduct the business of the House in an orderly manner. (Interruptions)
Please do not disturb. We never disturb. We are helping in the conduct of the business in a very orderly manner.
We are denied of facilities and an office here. We are denied the Chairmanship also. So, I plead that if you consider the nationally recognised political parties for these minimum facilities in the Parliament House, that would be fair. Otherwise, we support providing these three parties with these amenities. We have no complaints about that but keeping these facilities among the BJP, Congress and CPI (M) is not fair.
SHRI VARKALA RADHAKRISHNAN (CHIRAYINKIL): Sir, I will support the Bill. While supporting it, I have to state something about the experience which I had during the five years when I acted as the Speaker of the Kerala Assembly. The first thing which I would like to mention here is about the present tendency of the courts in taking certain decisions which are affecting the normal functioning of the House. It is specifically provided in the Constitution that regarding matters concerning the procedure to be followed in the House, we are supreme. The courts have no powers to interfere in those matters. The power of the court is to decide the validity or otherwise of the decisions taken under a particular statute. They can scrutinise the statutes passed by us and they can very well say that they are ultra vires. There is no harm. But so far as the procedural matter is concerned, the House is supreme. The courts cannot interfere and our Constitution is very specific in that respect.
Now, I am compelled to state something here regarding the two decisions recently taken by the High Court in our State. We respect the court. We also stand for judicial independence. We also applaud the independence of judiciary. In those matters, we have no difference of opinion. The power of the courts is complementary. We do not stand for a confrontation with the court. But the courts must realise that it is for us to decide what matters we should discuss here and what priority we should give in taking such decisions.
We have to decide certain procedural matters. I would submit that if the Members are given certain privileges, it is not the look out of the courts whether it is right or wrong. Now there is a tendency that we will have to bring a statute to give railway concession to a particular Member. It is very unfortunate. Can we go and pass statutes after statutes for giving a pencil or giving a pen or giving a bag to a particular Member? Can we do that? It is not possible. So, in procedural matters, we are supreme and the courts have no business to direct us.
MR. CHAIRMAN : Please conclude.
SHRI VARKALA RADHAKRISHNAN (CHIRAYINKIL): I am concluding. The courts have no business to direct us that we should keep a register, we should publish it in a particular paper as to whom we have issued coupons. We cannot keep a register to satisfy the requirement of the courts. That is too much. We cannot agree to that proposal. So, I would submit that this tendency must be condemned at this stage. Otherwise, public interest litigations will come up and we will be pestered with decisions after decisions by each and every High Court in India. We cannot tolerate that. So, we should take a very definite stand that in matters of procedure, the House is supreme. We will not succumb to any decision of any court.
Before that, I would like to mention one thing. There are small parties. Those parties have a role to play in the present set up. There are small parties and their facility will have to be recognised. Even if they do not come under the registration rules, they are eligible to get certain privileges.
It is required for the proper functioning of a parliamentary democracy in India. We cannot ignore the contributions of smaller parties who are having five or six Members. We have to give some recognition to them. I would like to request the hon. Minister to make certain provisions for giving some benefits to the smaller parties as well.
Sir, with these words, I support the Bill.
|ÉÉä. +ÊVÉiÉ EòÖ¨ÉÉ®ú ¨Éä½þiÉÉ (ºÉ¨ÉºiÉÒ{ÉÖ®ú) : ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ¨ÉèÆ ºÉ¨ÉZÉ ®ú½þÉ lÉÉ ÊEò nùÖÊxɪÉÉ ¦É®ú EòÒ ºÉÉ®úÒ ¤ÉÉiÉäÆ <ºÉ Ê¤É±É Eòä ¨ÉÖiÉÉʱ±ÉEò Eò½þ nùÒ VÉɪÉäÆMÉÒ* ¨ÉèÆ <ºÉ {É®ú +ÊvÉEò xɽþÒÆ ¤ÉÉä±ÉxÉÉ SÉɽþiÉÉ* SÉÚÆÊEò VÉxÉiÉÉ {ÉÉ]õÒÇ EòÉ Ê´½þ{É ®ú½þiÉä ½þÖB ¨ÉÖZÉä EòÊ`öxÉÉ<Ç EòÉ +xÉÖ¦É´É ½þÖ+É ½þè* ¨ÉèÆ ºÉƺÉnùÒªÉ EòɪÉÇ ¨ÉÆjÉÒ EòÉä ¤ÉvÉÉ<Ç nùäxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò =x½þÉäÆxÉä EòÊ`öxÉÉ<ªÉÉäÆ EòÉä ºÉ¨ÉZÉÉ +Éè®ú <ºÉ Ê´ÉvÉäªÉEò EòÉä ºÉnùxÉ ¨ÉäÆ ±ÉɪÉä* {É®úÆiÉÖ ¨Éä®úä {ÉÚ´ÉÇ ´ÉEiÉÉ+ÉäÆ xÉä ÊVÉxÉ EòÊ`öxÉÉ<ªÉÉäÆ EòÒ +Éä®ú <¶ÉÉ®úÉ ÊEòªÉÉ ½þè, =xÉ EòÊ`öxÉÉ<ªÉÉäÆ EòÉä nùÚ®ú ÊEòªÉÉ VÉÉxÉÉ SÉÉʽþB* ±ÉäÊEòxÉ ºÉÉlÉ ½þÒ ºÉÉlÉ ¨ÉèÆ ªÉ½þ ¦ÉÒ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ºÉƺÉnù ¨ÉäÆ ÊEòºÉÒ {ÉÉ]õÒÇ EòÉä <iÉxÉÒ VÉMɽþ xɽþÒÆ nùÒ MÉ<Ç ½þèÆ ÊEò =ºÉEòä ºÉÉ®úä ºÉnùºªÉ BEò ºlÉÉxÉ {É®ú ¤Éè`öEò®ú EòÉ¨É Eò®ú ºÉEòäÆ* <ºÉʱÉB ¨Éä®úÉ ºÉÖZÉÉ´É ½þè ÊEò ªÉÊnù ºÉƺÉnù ¦É´ÉxÉ ¨ÉäÆ ºÉÆ¦É´É ½þÉä iÉÉä +SUôÉ ½þè, +xªÉlÉÉ BxÉäEºÉÒ ¨ÉäÆ BEò BäºÉÉ ½þÉì±É ¤ÉxÉɪÉÉ VÉÉB VɽþÉÆ ºÉƺÉnù ºÉnùºªÉ ¤Éè`öEò®ú +{ÉxÉÉ ºÉƺÉnùÒªÉ EòɪÉÇ Eò®ú ºÉEòä* ´É½þÉÆ =xÉEòä ʱÉB Eò{ɤÉÉäb÷Ç EòÒ ¦ÉÒ ´ªÉ´ÉºlÉÉ ½þÉä, ÊVɺɺÉä ÊEò ´Éä +{ÉxÉä EòÉMÉVÉ +ÉÊnù ®úJÉ ºÉEòäÆ +Éè®ú UôÉä]õÒ-UôÉä]õÒ {ÉÉÊ]õǪÉÉäÆ Eòä ʱÉB ªÉÊnù ºÉÆ¦É´É ½þÉä iÉÉä BEò nùںɮúÉ ½þÉì±É nùä ÊnùªÉÉ VÉÉB +Éè®ú =xÉEòä ʱÉB +±ÉMÉ-+±ÉMÉ ]õäÊ¤É±É ÊxÉvÉÉÇÊ®úiÉ Eò®ú nùÒ VÉÉBÆ, VɽþÉÆ ´Éä +{ÉxÉä ºÉÆºÉnùÒªÉ EòɪÉÇ EòÉä +ÆVÉÉ¨É nùä ºÉEòäÆ* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ ¨ÉèÆ +É{ÉEòÉä vÉxªÉ´ÉÉnù Eò®úiÉä ½þÖB +{ÉxÉÒ ¤ÉÉiÉ ºÉ¨ÉÉ{iÉ Eò®úiÉÉ ½þÚÆ*
SHRI B.M. MENSINKAI (DHARWARD SOUTH): Sir, the Lok Shakti party in Parliament is represented by three Members and so we have no facilities in this House. So, as suggested by some other hon. Members, I want that some facilities should be provided to us by the hon. Speaker. Instead of passing a Bill in this regard, the powers should rest with the hon. Speaker who could issue necessary guidelines in this regard. It is because once it is made into an Act, the courts would also come into the picture. There should not be any law for this purpose. The powers in this regard should rest with the hon. Speaker who could guide us and give us the facilities. If it is made into an Act, then the courts would have the powers to interfere in our matters.
Sir, finally I would like to suggest that the smaller parties in Parliament should be given reasonable facilities. I support the Bill.
SHRI P.C. CHACKO (IDUKKI): Sir, it seems that on a Friday afternoon everybody is in a hurry to pass the Bills and the Minister of Parliamentary Affairs also seems to think as to why should we have a discussion on the Bill and it could just be passed and the Members here are also somewhat restless about it.
Sir, but I would like to submit that passage of a Bill of this kind in a hurry, deciding about the perks to be provided to the Chief Whips or anybody, should not give an impression to the people outside that this House is united and is in a hurry to pass everything that relates to their salaries and allowances, when otherwise the parties are at the throat of each other, fighting each other and are coming down to the well of the House and all such things happening here. This kind of an impression should not go down to the people outside. All the parties should also express their opinion about not taking much time in the House and allow other business also to be conduced in the House.
Sir, I appreciate the Bill moved by the hon. Minister for Parliamentary Affairs, Shri Khurana, but I feel that it could have been a better Bill than this. There is a history behind bringing in this legislation. Shri Khurana mentioned about the inclusion of the recommendations of the recently held Whips’ Conference in the Bill but two to three Whips’ Conferences discussed in detail the facilities that were to be accorded to the Whips for efficiently discharging their duties in Parliament.
15.00 hrs.
India is the largest democracy, the most vibrant democracy in the world. Democracy is also an expensive affair. For one hour, Parliament spends Rs.5 lakh. But even for this poor country, this is our most precious thing. Even if it is for the people, it will be difficult to afford, but we cannot do away with this luxury because that is the life and soul of democracy. Whips are to be given certain facilities. What Shri Madan Lal Khurana has provided in this Bill? He said that some additional telephones facility will be given. He has not mentioned how many. What is provided in this Bill is not according to the recommendation of the Whips Conference. I am not saying that this should be enhanced. I cannot make that suggestion.
There were many other things which were proposed in the Whips Conference. You are not providing a conveyance facility for the Whips. You are providing some additional posts of P.A. and peon. At least, what are the facilities that a Parliamentary Committee Chairman is getting? If you see that a Whip is to be provided a Cabinet rank or Minister of State rank, then everything will go automatically with that. We are bringing legislation in a piecemeal manner. I am not blaming the Parliamentary Affairs Minister. He might have had discussion with other party leaders also. Various issues have cropped up and we are discussing this Bill.
The legislation can be more complete also. Every now and then we cannot come with such legislation. Tomorrow you provide a car. Day after tomorrow, you provide STD facility. You have seen our parliamentary functioning. All the small parties are playing their own role in Parliament. Providing a room in this Parliament or asking to have a chair and facility to sit and write in Parliament, these kind of things need no mention. It is the responsibility of the Government or of this Parliament to see that all parties are given this facility. I have a feeling that this is incomplete. Even now it is time for Shri Madan Lal Khurana to make a suo motu amendment suggesting that whips can be provided Minister of State status. Automatically all other facilities will be given to them. Probably you are doing something in a very piecemeal manner. ¸ÉÒ SÉxpù¶ÉäJÉ®ú ºÉɽþÚ (¨É½þɺÉÖ¨Éxnù): ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, iÉÒxÉ ¤ÉVÉ MÉB ½þèÆ* |ÉÉ<´Éä]õ ¨É訤ɺÉÇ Ê¤ÉVÉxÉèºÉ EòÉ ºÉ¨ÉªÉ ½þÉä MɪÉÉ ½þè* ´É½þ |ÉÉ®úÆ¦É ½þÉäxÉÉ SÉÉʽþB* ªÉÊnù +É{É <ºÉ Ê´ÉvÉäªÉEò EòÉä {ÉÉºÉ Eò®úÉxÉÉ SÉɽþiÉä ½þèÆ, iÉÉä ºÉ¦ÉÉ EòÒ ®úÉªÉ ±ÉäEò®ú ºÉ¨ÉªÉ ¤ÉgøÉ nùÒÊVÉB* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : ¨ÉèÆ ºÉnùxÉ ºÉä ÊxÉ´ÉänùxÉ Eò®úiÉÉ ½þÚÆ ÊEò ªÉÊnù ºÉ¦ÉÉ EòÒ +xÉÖ¨ÉÊiÉ ½þÉä, iÉÉä EòÖUô ʨÉxÉ]õ EòÉ ºÉ¨ÉªÉ ¤ÉgøÉEò®ú <ºÉ Ê´ÉvÉäªÉEò EòÉä {ÉÉÊ®úiÉ Eò®ú ÊnùªÉÉ VÉÉB* EòÖUô ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉ: +xÉÖ¨ÉÊiÉ nùÒ VÉÉiÉÒ ½þè* <ºÉ Ê´ÉvÉäªÉEò EòÉä {ÉÉÊ®úiÉ Eò®ú ÊnùªÉÉ VÉÉB*
SHRI P.C. CHACKO : Some of these can be rectified. I make this suggestion.
The Deputy Leaders of the parliamentary parties are also equally responsible people. Probably this also could have been rectified. A piecemeal way of approaching this legislation may not be healthy and good. This is a matter which has been discussed in detail. As a final result, it is coming. It could have been more comprehensive. Even by making an amendment, it can be made comprehensive. I make that suggestion and I support this Bill.
¸ÉÒ ®úÉVÉÉä ÊºÉÆ½þ (¤ÉäMÉںɮúɪÉ): ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ÊVÉºÉ ¤ÉÉiÉ EòÒ SÉSÉÉÇ ºÉƺÉnùÒªÉ EòɪÉÇ ¨ÉÆjÉÒ Eò®ú ®ú½þä ½þèÆ +Éè®ú ÊVÉºÉ ¤Éè`öEò Eòä ¤ÉÉ®úä ¨ÉäÆ ¤ÉiÉÉ ®ú½þä ½þèÆ, =ºÉ ¤Éè`öEò ¨ÉäÆ ¤ÉÆMɱÉÉè®ú ¨ÉäÆ ¨ÉèÆ ¦ÉÒ Ê¤É½þÉ®ú ºÉ®úEòÉ®ú Eòä SÉÒ¡ò Ê´½þ{É EòÒ ½þèʺɪÉiÉ ºÉä ¶ÉÉÊ¨É±É ½þÖ+É lÉÉ* ʤɽþÉ®ú ®úÉVªÉ BEò BäºÉÉ ®úÉVªÉ ½þè VɽþÉÆ SÉÒ¡ò Ê´½þ{É EòÉä BäºÉÒ ºÉÖÊ´ÉvÉÉ Ê¨É±ÉiÉÒ ½þè* ´É½þÉÆ VÉÉä ºÉiiÉÉ +Éè®ú Ê´É{ÉIÉ Eòä SÉÒ¡ò Ê´½þ{É ½þÉäiÉä ½þèÆ, =xÉEòÉä ®úÉVªÉ ¨ÉÆjÉÒ EòÉ nùVÉÉÇ ÊnùªÉÉ MɪÉÉ ½þè* SÉÚÆÊEò ªÉ½þ ºÉƺÉnù ¤Éc÷Ò ½þè +Éè®ú {ÉÚ®úä nùä¶É EòÉ |ÉÊiÉÊxÉÊvÉi´É Eò®úiÉÒ ½þè <ºÉʱÉB ªÉ½þÉÆ {É®ú SÉÒ¡ò Ê´½þ{É EòÉä VªÉÉnùÉ ºÉÖÊ´ÉvÉÉ ½þÉäxÉÒ SÉÉʽþB, ±ÉäÊEòxÉ =ºÉ ºÉ¨ÉªÉ ½þ¨ÉäÆ <ºÉ ¤ÉÉ®úä ¨ÉäÆ VÉÉxÉEò®ú ¤É½þÖiÉ iÉÉVVÉÖ¤É ½þÖ+É ÊEò ªÉ½þÉÆ ÊEòºÉÒ |ÉEòÉ®ú EòÒ ºÉÖÊ´ÉvÉÉ xɽþÒÆ Ê¨É±É ®ú½þÒ ½þè* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ¨ÉÉxÉxÉÒªÉ SÉÉEòÉä VÉÒ xÉä ÊVÉxÉ ¤ÉÉiÉÉäÆ EòÒ SÉSÉÉÇ EòÒ ½þè, =xÉ ¤ÉÉiÉÉäÆ Eòä ºÉÉlÉ ¨ÉèÆ +{ÉxÉä +É{ÉEòÉä ºÉÆ¤Ér Eò®úiÉä ½þÖB =xÉEòÉ ºÉ¨ÉlÉÇxÉ Eò®úiÉÉ ½þÚÆ +Éè®ú +É{ÉEòä ¨ÉÉvªÉ¨É ºÉä ºÉÆºÉnùÒªÉ EòɪÉÇ ¨ÉÆjÉÒ ¨É½þÉänùªÉ ºÉä ÊxÉ´ÉänùxÉ Eò®úxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò SÉÒ¡ò Ê´½þ{É EòÉä ¨ÉÆjÉÒ +Éè®ú ®úÉVªÉ ¨ÉÆjÉÒ EòÉ nùVÉÉÇ nùäxÉä ºÉä ºÉÉ®úÒ ºÉÖÊ´ÉvÉÉBÆ +{ÉxÉä +É{É ={ɱɤvÉ ½þÉä VÉÉBÆMÉÒ* +MÉ®ú BäºÉÒ ´ªÉ´ÉºlÉÉ +É{É Eò®ú nùäiÉä ½þèÆ, iÉÉä Ê¡ò®ú ªÉ½þ Eò½þxÉä EòÒ +ɴɶªÉEòiÉÉ xɽþÒÆ ½þè ÊEò =xÉEòÉä ÊEòiÉxÉä ]õä±ÉÒ¡òÉäxÉ EòÉì±É £òÒ ½þÉäÆMÉä* Eò½þÒÆ =xÉEòÉ nù¡iÉ®ú ½þÉäMÉÉ +Éè®ú =xÉEòä ʱÉB nù¡iÉ®ú nùäxÉÉ +ÊxÉ´ÉɪÉÇ ½þÉäMÉÉ* SÉÒ¡ò Ê´½þ{ºÉ EòÉ BäºÉÉ EòÉ¨É ½þè VÉÉä {ɪÉÉnùÉä ºÉä ¡òVÉÒÇ ¦ÉªÉÉä, ÊiÉ®úUôä-ÊiÉ®úUôä VÉÉiÉ* VÉ¤É +É{ÉEòä ºÉnùxÉ ¨ÉäÆ EòÉä®ú¨É {ÉÚ®úÉ xɽþÒÆ ½þÉäiÉÉ ½þè iÉÉä VÉÉä ºÉiiÉÉ {ÉIÉ Eòä SÉÒ¡ò Ê´½þ{ºÉ ½þÉäiÉä ½þè, ´É½þ {É®úä¶ÉÉxÉ ½þÉä VÉÉiÉä ½þèÆ* =xÉEòÉä ºÉèÆ]Å±É ½þÉ±É ªÉÉ ¤Éɽþ®ú +ÉÊnù VÉÉEò®ú +{ÉxÉä ¨É訤ɮúÉäÆ EòÉä ±ÉÉxÉÉ {Éc÷iÉÉ ½þè* =xÉEòä {ÉÉºÉ ÊEòiÉxÉÒ ÊSÉÊ_ªÉÉÆ +ÉiÉÒ ½þèÆ +Éè®ú =ºÉEòÉ VÉ´ÉÉ¤É ¦ÉÒ nùäxÉÉ {Éc÷iÉÉ ½þè <xÉ ºÉÉ®úÒ ¤ÉÉiÉÉäÆ EòÒ EòÊ`öxÉÉ<ªÉÉäÆ EòÉä +É{É nùäJÉäÆ* VÉèºÉÉ ½þ¨ÉÉ®úä +xªÉ ºÉÉÊlɪÉÉäÆ xÉä Eò½þÉ ½þè ÊEò VÉÉä UôÉä]õä nù±É ½þèÆ, =ºÉEòä ºÉÉlÉ ¦ÉÒ ªÉ½þÒ EòÊ`öxÉÉ<Ç ½þè* =ºÉ {É®ú ¦ÉÒ Ê´ÉSÉÉ®ú Eò®úxÉä EòÒ +ɴɶªÉEòiÉÉ ½þè* ¨ÉMÉ®ú VÉÉä Ê¤É±É +É{É ±ÉɪÉä ½þèÆ, =ºÉEòä ʱÉB +É{É vÉxªÉ´ÉÉnù Eòä {ÉÉjÉ ½þèÆ* VÉèºÉÉ +É{ÉxÉä +{ÉxÉä ¤ÉªÉÉxÉ ¨ÉäÆ Eò½þÉ ÊEò Eò<Ç ´É¹ÉÉäÇÆ Eòä ¤ÉÉnù <ºÉ Ê¤É±É EòÉä +É{É ±ÉɪÉä ½þèÆ, <ºÉEòä ʱÉB ¤É½þÖiÉ-¤É½þÖiÉ vÉxªÉ´ÉÉnù* ʴɱɨ¤É ½þÖ+É ±ÉäÊEòxÉ Ê´É±É¨¤É ½þÉäxÉä Eòä ¤ÉÉnù ¦ÉÒ ºÉ½þÒ ½þÖ+É* VÉ¤É +É{É <ºÉEòÒ ÊxɪɨÉɴɱÉÒ ¤ÉxÉɪÉäÆMÉä iÉ¤É +É{É <xÉ ¤ÉÉiÉÉäÆ EòÒ SÉSÉÉÇ =ºÉ¨ÉäÆ Vɰü®ú EòÊ®úªÉä ÊEò VÉÉä ¦ÉÒ UôÉä]õÒ {ÉÉÊ]õǪÉÉÆ ½þèÆ, =xÉEòä ʱÉB ¦ÉÒ Ê´É¶Éä¹É ºÉÖÊ´ÉvÉÉ |ÉÉ{iÉ ½þÉä +Éè®ú ÊEòºÉÒ {É®ú ªÉ½þ ¤ÉÆÊnù¶É ±ÉMÉÉxÉä EòÒ +ɴɶªÉEòiÉÉ xɽþÒÆ ½þè ÊEò =xÉEòÉä <iÉxÉÒ ½þÒ EòÉì±ºÉ ½þÉäÆMÉÒ* ÊVÉºÉ iÉ®ú½þ ºÉä ºÉ¦ÉÒ Ê¨ÉÊxɺ]õºÉÇ EòÉä ]õä±ÉÒ¡òÉäxÉ EòÒ ºÉ¦ÉÒ EòÉì±ºÉ £òÒ ½þèÆ, =ºÉÒ iÉ®ú½þ ºÉä =xÉEòÒ ¦ÉÒ ºÉ¦ÉÒ EòÉì±ºÉ £òÒ ½þÉäÆ* ÊVÉºÉ iÉ®ú½þ ºÉä ʨÉÊxɺ]õºÉÇ EòÉä ÊEòiÉxÉä {ÉÒ.BºÉ., ÊEòiÉxÉä {ÉÒ.B. ªÉÉ SÉ{É®úɺÉÒ nùäxÉä EòÉ ¨ÉÉ{ÉnùÆb÷ ¤ÉxÉÉ ½þÖ+É ½þè, ´ÉèºÉä ½þÒ ´Éä ºÉ¤É ºÉÖÊ´ÉvÉɪÉäÆ =xÉEòÉä ¦ÉÒ Ê¨É±Éä* +É{ÉEòÉ ¤É½þÖiÉ-¤É½þÖiÉ vÉxªÉ´ÉÉnù* ºÉƺÉnùÒªÉ EòɪÉÇ ¨ÉÆjÉÒ iÉlÉÉ {ɪÉÇ]õxÉ ¨ÉÆjÉÒ (¸ÉÒ ¨ÉnùxÉ ±ÉÉ±É JÉÖ®úÉxÉÉ): ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ¨ÉèÆxÉä ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ Eòä Eò<Ç ºÉÖZÉÉ´É ºÉÖxÉä ½þèÆ* ¨ÉèÆxÉä ªÉ½þ E±Éä¨É xɽþÒÆ ÊEòªÉÉ ÊEò ¨ÉèÆ EòÉä<Ç ¤É½þÖiÉ ¤Éc÷Ò ºÉÖÊ´ÉvÉɪÉäÆ ±ÉäEò®ú +ɪÉÉ ½þÚÆ* ªÉ½þ BEò ½þ¨¤É±É ¶ÉÖ¯û+ÉiÉ ½þè* 11´ÉÒÆ +Éè®ú 12´ÉÒÆ Ê´½þ{É EòÉÆ£òäºÉ Eòä +Ænù®ú VÉÉä ʺɡòÉÊ®ú¶ÉäÆ ½þÖ<Ç, ´Éä ¨Éä®úä ºÉɨÉxÉä ½þèÆ* 11´ÉÒÆ +Éì±É <ÆÊb÷ªÉÉ SÉÒ¡ò Ê´½þ{ºÉ VÉxÉ´É®úÒ 1994 EòÉä ¤ÉÆMɱÉÉè®ú ¨ÉäÆ ½þÖ<Ç lÉÒ
" The Eleventh All-India Whips' Conference held at Bangalore in January, 1994 made the following recommendations:
“Chief Whips of recognised Opposition Parties in Parliament and the State Legislatures should be provided secretarial assistance and facilities of telephone and office accommodation in the premises of Legislatures by giving them statutory recognition.”
The Twelfth All India Whips’ Conference held at Srinagar on 21st and 22nd August, 1997 further deliberated the issue relating to the facilities to be extended to Whips.”
” =x½þÉäÆxÉä <xÉ ¨ÉÖJªÉ ºÉÖÊ´ÉvÉÉ+ÉäÆ Eòä ¤ÉÉ®úä ¨ÉäÆ Eò½þÉ lÉÉ* +¦ÉÒ Eò¨É®úÉäÆ EòÒ ¤ÉÉiÉ =`öÒ* {ÉÉʱÉǪÉɨÉèÆ]õ ¨ÉäÆ VÉÉä Eò¨É®úä ½þèÆ, ´Éä ºÉɨÉxÉä ½þèÆ* +ÉVÉ ÊºlÉÊiÉ ªÉ½þ ½þè ÊEò ½þ¨É ʨÉÊxɺ]õºÉÇ EòÉä ¦ÉÒ {ÉÚ®úä Eò¨É®úä xɽþÒÆ nùä {ÉÉ ®ú½þä ½þèÆ* +¦ÉÒ ½þ¨ÉÉ®úä <xpùVÉÒiÉ MÉÖ{iÉÉ EòÒ +vªÉIÉiÉÉ ¨ÉäÆ <±ÉäE¶ÉxÉ Ê®ú¡òɨÉÇºÉ Eòä ¤ÉÉ®úä ¨ÉäÆ BEò Eò¨Éä]õÒ ¤ÉxÉÒ lÉÒ* =ºÉEòä ʱÉB BEò Eò¨É®úä EòÒ +ɴɶªÉEòiÉÉ lÉÒ* ¨ÉèÆxÉä BxÉäEºÉÒ ¨ÉäÆ VÉÉä ¨Éä®úÉ Eò¨É®úÉ lÉÉ, ʨÉÊxɺ]õ®ú EòÉ Eò¨É®úÉ ½þè, ´É½þ ¨ÉèÆxÉä +É{ÉEòÉä ÊnùªÉÉ* ¸ÉÒ <xpùVÉÒiÉ MÉÖ{iÉ (ʨÉnùxÉÉ{ÉÖ®ú): ¨ÉÖZÉä xɽþÒÆ ¨ÉɱÉÚ¨É lÉÉ* ¤É½þÖiÉ-¤É½þÖiÉ vÉxªÉ´ÉÉnù* ¸ÉÒ ¨Énù±É ±ÉÉ±É JÉÖ®úÉxÉÉ: ¨ÉèÆ ªÉ½þ Eò½þ ®ú½þÉ ½þÚÆ ÊEò VÉÉä xɪÉÒ Ê¤Éʱb÷ÆMÉ ¤ÉxÉ ®ú½þÒ ½þè, =ºÉ¨ÉäÆ VÉ¤É ´ªÉ´ÉºlÉÉ {ÉÚ®úÒ ½þÉäMÉÒ iÉÉä =ºÉ¨ÉäÆ nùäJÉÉ VÉɪÉäMÉÉ* +¦ÉÒ VÉèºÉä Êb÷{]õÒ ±ÉÒb÷®ú EòÉ ºÉÖZÉÉ´É +ɪÉÉ ½þè EªÉÉäÆÊEò VÉÉä Ê®úEò¨ÉäÆb÷ä¶ÉxºÉ lÉÒ, ´Éä Eòä´É±É SÉÒ¡ò Ê´½þ{ºÉ +Éè®ú ±ÉÒb÷®ú Eòä ¤ÉÉ®úä ¨ÉäÆ lÉÒ* +¤É Êb÷{]õÒ ±ÉÒb÷®ú EòÉ ¨ÉɨɱÉÉ ºÉɨÉxÉä +ɪÉÉ ½þè* ÊVÉºÉ ºÉ¨ÉªÉ ªÉ½þ °ü±ºÉ ¤ÉxÉäÆMÉä, =ºÉ¨ÉäÆ Êb÷{]õÒ ±ÉÒb÷®ú EòÉ ¨ÉɨɱÉÉ iÉÉä xɽþÒÆ +É {ÉɪÉäMÉÉ ±ÉäÊEòxÉ ¯û¨ºÉ Eòä ¤ÉÉ®úä ½þè ªÉÉ EòÖUô +Éè®ú SÉÒVÉäÆ Eòä ¤ÉÉ®úä ¨ÉäÆ ½þè, ÊxÉʶSÉiÉ °ü{É ºÉä =ºÉ {É®ú Ê´ÉSÉÉ®ú ÊEòªÉÉ VÉɪÉäMÉÉ* +É{ɺÉä ÊxÉ´ÉänùxÉ ½þè ÊEò ªÉ½þ BEò ½þ¨¤É±É |ÉÉ®úÆ¦É ½þè* <ºÉEòÉ ¡òɪÉnùÉ ªÉ½þ ½þÉäMÉÉ ÊEò ¤ÉÉEòÒ º]õä]ºÉ ¦ÉÒ Eò®ú ºÉEòiÉÒ ½þè* ½þ¨É VÉ¤É ¦ÉÒ =xɺÉä Eò½þiÉä lÉä iÉÉä ´É½þ Eò½þiÉä lÉä ÊEò {ɽþ±Éä {ÉÉʱÉǪÉɨÉèÆ]õ iÉÉä {ÉÉºÉ Eò®úäÆ, =ºÉEòä ¤ÉÉnù +Éè®ú º]õä]ºÉ Eò®úäÆMÉÒ* VÉ¤É {ÉÉʱÉǪÉɨÉèÆ]õ {ÉÉºÉ Eò®úäÆMÉÒ iÉÉä º]õä]ºÉ ¨ÉäÆ ¦ÉÒ |ÉÉ®úÆ¦É ½þÉäMÉÉ* =ºÉEòä ¤ÉÉnù VÉÉä +xÉÖ¦É´É +ɪÉäÆMÉä, =ºÉEòÉä ½þ¨É +Éè®ú <¨|ÉÚ´É Eò®úiÉä ®ú½þäÆMÉä* ¨Éä®úÉ ÊxÉ´ÉänùxÉ ½þè ÊEò +É{É <ºÉä ºÉ´ÉǺɨ¨ÉÊiÉ ºÉä {ÉÉºÉ Eò®úäÆ* ¸ÉÒ Eò±{ÉxÉÉlÉ ®úÉªÉ (PÉÉäºÉÒ): ¨Éä®úÉ ÊxÉ´ÉänùxÉ ½þè ÊEò VÉÉä ®úɹ]ÅÒªÉ ¨ÉÉxªÉiÉÉ |ÉÉ{iÉ {ÉÉÊ]õǪÉÉÆ ½þèÆ, =xÉEòÉä +É{É nùäÆ** ¸ÉÒ ¨ÉnùxÉ ±ÉÉ±É JÉÖ®úÉxÉÉ: ¨Éä®úÉ ÊxÉ´ÉänùxÉ ªÉ½þ ½þè ÊEò ®úɹ]ÅÒªÉ {ÉÉÊ]õǪÉÉÆ EòÉ¡òÒ ½þèÆ* … (´ªÉ´ÉvÉÉxÉ)+¦ÉÒ Eò¨É®úÉ xɽþÒÆ ½þè* ½þ¨É BäºÉä ½þÒ xɽþÒÆ {ÉÉºÉ Eò®úäÆMÉä*
“That the Bill to provide for Facilities to Leaders and Chief Whips of Recognised Parties and Groups in Parliament, be taken into consideration.”
The motion was adopted.
MR. CHAIRMAN: The House will now take up clause-by-clause consideration of the Bill.
MR. CHAIRMAN: The question is:
“That clauses 2 to 5 stand part of the Bill.”
The motion was adopted.
Clauses 2 to 5 were added to the Bill.
Clause 1, the Enacting Formula and the Title were added to the Bill.
SHRI MADAN LAL KHURANA: I beg to move:
“That the Bill be passed.”
MR. CHAIRMAN: The question is:
“That the Bill be passed.”
The motion was adopted.
—- ºÉƺÉnùÒªÉ EòɪÉÇ ¨ÉÆjÉÒ iÉlÉÉ {ɪÉÇ]õxÉ ¨ÉÆjÉÒ (¸ÉÒ ¨ÉnùxÉ ±ÉÉ±É JÉÖ®úÉxÉÉ): ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, Eò±É ¤ÉÒ.B.ºÉÒ. EòÒ ¨ÉÒÊ]õÆMÉ ¨ÉäÆ iÉªÉ ½þÖ+É lÉÉ ÊEò ªÉ½þ {ɽþ±Éä ºÉä ºÉÚÊSÉiÉ Eò®ú nùäÆ ÊEò |ÉÉ<Ç´Éä]õ ¨É訤ɺÉÇ Ê¤ÉVÉxÉºÉ EòÉ ºÉ¨ÉªÉ JÉi¨É ½þÉäxÉä Eòä ¤ÉÉnù ®úä±É´Éä ¤ÉVÉ]õ EòÒ ºÉ{±ÉÒ¨ÉèÆ]ÅÒ OÉÉÆ]ºÉ ±ÉÒ VÉÉBÆMÉÒ +Éè®ú =ºÉä +ÉVÉ ½þÒ ºÉ¨ÉÉ{iÉ Eò®úxÉÉ ½þè*
… (´ªÉ´ÉvÉÉxÉ) ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : |ÉÉ<Ç´Éä]õ ¨ÉèÆ¨¤ÉºÉÇ Ê¤ÉVÉxÉºÉ Eòä ¤ÉÉnù ½þÉ¡ò BäxÉ +É´É®ú Êb÷ºEò¶ÉxÉ ¦ÉÒ ½þè* ¨ÉnùxÉ ±ÉÉ±É JÉÖ®úÉxÉÉ: `öÒEò ½þè, Uô: ¤ÉVÉä Eòä ¤ÉÉnù ®úä±É´Éä EòÒ OÉÉÆ]ºÉ ¶ÉÖ°ü ½þÉä VÉÉBÆMÉÒ* ¸ÉÒ ®úÉVÉÉä ÊºÉÆ½þ (¤ÉäMÉںɮúɪÉ): <x½þÉäÆxÉä iÉÉä BEò ʨÉÊxɺ]õ®ú EòÉ ®úä±É´Éä EòÉ {ÉÉºÉ EòèÆÊºÉ±É Eò®ú´ÉÉ ÊnùªÉÉ* <±ÉɽþɤÉÉnù ½þÉ<Ç EòÉä]õÇ {É®ú Ê{É]õÒ¶ÉxÉ Eò®ú ÊnùªÉÉ*
… (´ªÉ´ÉvÉÉxÉ) ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : +¤É |ÉÉ<Ç´Éä]õ ¨É訤ɺÉÇ Ê¤ÉVÉxÉºÉ Ê±ÉB VÉÉBÆMÉä*
Item No.1. Shri Sultan Salahuddin Owaisi – not present.