Judgements

Need To Stop The Military Operations And Safeguard The Interests Of … on 19 February, 2009

Lok Sabha Debates
Need To Stop The Military Operations And Safeguard The Interests Of … on 19 February, 2009


>

Title: Need to stop the military operations and sefeguard .

 

PROF. M. RAMADASS : Yes, Sir. There will be no hulla-gulla.… (Interruptions)

 

MR. DEPUTY-SPEAKER: Nothing will go on record.

(Interruptions)* …

MR. DEPUTY-SPEAKER: Prof. Ramadass, please take your seat now. I am allowing you to speak on one condition that after your speech you will not disturb the House.

PROF. M. RAMADASS : Yes, Sir. We will not disturb. We have no intention of disturbing the House.… (Interruptions)

 

MR. DEPUTY-SPEAKER: Special Mentions will be taken up after 6.00 p.m.

… (Interruptions)

PROF. M. RAMADASS : Hon. Deputy-Speaker Sir, as you are aware the Pattalli Makkal Kachi has been a decent partner in the UPA Alliance headed by respected Madam Sonia Ji. We have been extending very cordial cooperation to the Government of India on all policy matters.  We have provided stability to the Government and we have done everything.  But on one important issue concerning the sentiments of seven crore Tamilians of Tamil Nadu, we were expecting a favourable reply from the Government of India.

          Hon. President of India, in her Presidential Address, has made a mention, which was fully satisfactory to us.  She said, in the Address, that the Sri Lankan Government must stop the military operations there and safeguard the interests of the innocent Tamilians.  That President Address has been approved by the Cabinet.  It means the people of India have approved the Address of the President and it was satisfying because she is asking for restoration of peace in Sri Lanka.  We were satisfied. 

 

 

* Not recorded

But then the hon. Foreign Minister, after we raised the issue, made a suo motu statement in the House yesterday which was completely a distortion of facts, which was contrary to what the President of India has said.   While the President of India says that the Sri Lankan government must stop the military action in Sri Lanka, the hon. External Affairs Ministers says that the LTTE must stop all its activities  and this is contrary to the fact.

Many of the averments made in the suo moto statement are contrary to the situation. We would like to know from the Government of India whether the suo motu statement was an individual statement of hon. External Affairs Minister; was the Cabinet of the country taken into confidence; whether the Government has permitted him to issue the statement; and what are the evidences before him to make a large number of value loaded points in the statement.  We think that it is an irresponsible statement.  It is a partial statement, one sided statement against the LTTE. 

Sir, if our foreign policy has been a Non-aligned foreign policy, then you should be neutral to the two warring groups.  But he is making a statement in favour of one who is indulging in State sponsored terrorism in the country.  We feel that that statement was not the statement of the people of India, was not the statement of the Parliament of India, it was the statement of Mr. Pranab Mukherjee as the External Affairs Minister. 

We only urge upon the Government either to withdraw the statement or come and explain to the House  we will be able to tell him the erroneous points that have been made in the statement.   Sir, we are all partners in the UPA; the DMK is the partner, PMK is the partner and there are two other Members from Tamil Nadu.  This is a matter concerning Tamil Nadu.  Why does not the Government consult the partners, take a decision and then give a suo motu statement.  Therefore, we feel that it is a… (Interruptions)

SHRI VARKALA RADHAKRISHNAN (CHIRAYINKIL): Let him suffer the connections with the UPA. They are continuing in the UPA and they cannot contradict him… (Interruptions)

PROF. M. RAMADASS : He was also a part of the UPA… (Interruptions)

MR. DEPUTY-SPEAKER: Nothing should be recorded.

(Interruptions)* …

MR. DEPUTY-SPEAKER: Mr. Radhakrishnan, Please sit down.

… (Interruptions)

MR. DEPUTY-SPEAKER: Nothing should be recorded except the submission of Prof. Ramadass.

(Interruptions)* …

 MR. DEPUTY-SPEAKER: Mr. Radhakrishnan, nothing is going in the record.  Please take your seat.

… (Interruptions)

 

SHRI VARKALA RADHAKRISHNAN : Sir, I am with them, but they cannot make a statement like this… (Interruptions)

MR. DEPUTY-SPEAKER: Nothing should be recorded.

(Interruptions)* …

MR. DEPUTY-SPEAKER: Please sit down now.

[r9] … (Interruptions)

MR. DEPUTY-SPEAKER:  Shri Radhakrishnan, please sit down.

… (Interruptions)

MR. DEPUTY-SPEAKER: Prof. Ramadass, please conclude now.

… (Interruptions)

SHRI J.M. AARON RASHID (PERIYAKULAM): Sir, please allow Shri Thangkabalu to speak after him. … (Interruptions)

* Not recorded

 

PROF. M. RAMADASS : Let him also speak.   … (Interruptions) 

MR. DEPUTY-SPEAKER: Prof. Ramadass, please conclude now.

PROF. M. RAMADASS : Sir, no cross-talking please.  We are appealing to the Government. … (Interruptions)

MR. DEPUTY-SPEAKER: Prof. Ramadass, please listen to me one thing.  I have received a notice only from Prof. Ramadass.  I have not received notice from any other Member.  Therefore, I will allow only Prof. Ramadass, and after that I will take another item. 

… (Interruptions)

MR. DEPUTY-SPEAKER: Please sit down now. 

… (Interruptions)

MR. DEPUTY-SPEAKER: Prof. Ramadass, please conclude now.

… (Interruptions)

SHRI K.V. THANGKABALU (SALEM): Prof. Ramadass, I support you but we also have a right to speak on this important issue. … (Interruptions)

MR. DEPUTY-SPEAKER: Prof. Ramadass, are you going to conclude or not?

… (Interruptions)

MR. DEPUTY-SPEAKER: Please sit down now.  I will give you time in ‘Zero Hour’.

… (Interruptions)

PROF. M. RAMADASS : Madam Sonia ji, who is the Chairperson of the UPA, is here. Our leader Dr. S. Ramadoss Maruthuvaraiah met her day before yesterday, explained to her the enveloping situation in Tamil Nadu, and requested her intervention. Reportedly Madam is sympathetic and she is very humane to this issue in Sri Lanka.

          Yesterday, the DMK Party led a delegation, met her and urged upon her intervention in this matter.  Now, when this kind of a dialogue process is going on, the Statement made by the hon. External Affairs Minister has only fuelled the fire, and it is now agitating the minds of the people more and more.  When normalcy was coming, this kind of a Statement which is not based on facts has now infuriated the people of Tamil Nadu.  That is why, Sir, we are requesting the Government either to explain on the Statement again or kindly withdraw the Statement because we think that it is a constitutional impropriety and it has not been done in the interest of any of these people. … (Interruptions)

SHRI VARKALA RADHAKRISHNAN : I support your cause, but not in this way … (Interruptions)

PROF. M. RAMADASS : We do not want your support.  Please sit down. … (Interruptions)

MR. DEPUTY-SPEAKER: Shri Radhakrishnan ji, please sit down.

          Prof. Ramadass, your point has come on record. Please conclude now.

PROF. M. RAMADASS : Sir, I have not been allowed to speak.  … (Interruptions)

MR. DEPUTY-SPEAKER: Your point has already come on record.  Please conclude now.

PROF. M. RAMADASS : Sir, please allow me to speak for two to three minutes more.

          Sir, we wish to make it very clear to this House and also to Madam that we are not supporting any group in Sri Lanka.  Any group in Sri Lanka is not our party.  We are only worried about the innocent Tamils who are being bombed by the Shrilankon Army.  Hospitalized people and innocent people are being killed. It is a question of humanity.  We want this Gandhian land to show that it has got a heart; it has got a rationale for safeguarding the human people there. That is our appeal, Sir, to the Government. [H10] 

 [r11]          We would request the Government to withdraw the statement of the Minister of External Affairs and make an amended statement or explain the situation of the Government.

MR. DEPUTY-SPEKAER:  Thank you.

          Now, I request  Shri Uday Singh to speak on the Jharkhan Budget

… (Interruptions)

PROF. M. RAMADASS : Now, our only request is that   this Government  should talk to the Sri Lankan Government to issue their ceasefire… (Interruptions) We want the statement of the hon. Minister of External Affairs to be withdrawn… (Interruptions)

श्री रामजीलाल सुमन (फ़िरोज़ाबाद)  : उपाध्यक्ष महोदय, शून्य-काल कब लेंगे?

श्री सैयद शाहनवाज़ हुसैन (भागलपुर): उपाध्यक्ष महोदय, शून्य-काल पर चर्चा कब प्रारम्भ करेंगे?

MR. DEPUTY-SPEAKER: We will have ‘Zero Hour’  after 6 o’ clock today.

… (Interruptions)

MR. DEPUTY-SPEAKER: Now, Prof. Ramadass, please take your seat.

… (Interruptions)

MR. DEPUTY-SPEAKER: Nothing will go on record.

(Interruptions)* …

MR. DEPUTY-SPEAKER: Yes, Mr. Uday Singh.

… (Interruptions)

SHRI UDAY SINGH : Mr. Deputy-Speaker, Sir… (Interruptions)

MR. DEPUTY-SPEAKER: Prof. Ramadass, nothing is going on record.  Please sit down.  I have given you more than sufficient time.  I would not permit you anymore on this point.

… (Interruptions)

MR. DEPUTY-SPEAKER: Now, Mr. Uday Singh.

… (Interruptions)

श्री मोहन रावले (मुम्बई दक्षिण-मध्य): उपाध्यक्ष महोदय, श्रीलंका में हिन्दू तमिलियन मारे जा रहे हैं। उनकी रक्षा होनी चाहिए। …( व्यवधान)

MR. DEPUTY-SPEAKER: I would not permit you anymore Prof. Ramadass.  Please sit down.

… (Interruptions)

 

* Not recorded

उपाध्यक्ष महोदय : अगर आप इस प्रकार से शोर करेंगे और सदन की कार्यवाही को नहीं चलने देंगे, तो मैं झारखंड के बजट एवं सप्लीमेंट्री डिमांड्स को पारित करने की प्रक्रिया शुरू कर दूंगा।

… (Interruptions)

MR. DEPUTY-SPEAKER: All right.  When you are not cooperating, we will pass it without discussion.

 The question is:

 “That this House approves the Proclamation issued by the President on the 19th January, 2009 under article 356 of the Constitution in relation to the State of Jharkhand.”

 

The motion was adopted.

… (Interruptions)

MR. DEPUTY-SPEAKER: I shall now put the Demands for Grants on Account (Jharkhand) for 2009-2010 to the vote of the House.

The question is:

 

“That the respective sums not exceeding the amounts on     Revenue Account and Capital Account shown in the third column of the Order Paper be granted to the President of India, out of the Consolidated Fund of the State of Jharkhand, on account, for or towards defraying the charges during the year ending on the 31st day of March, 2010, in respect of the heads of Demands entered in the second column thereof against Demand Nos. 1 to 4, 6 to 12, 15 to 27, 29 to 33, 35 to 44 and 46 to 52.”

The motion was adopted

 

श्री सैयद शाहनवाज़ हुसैन : उपाध्यक्ष महोदय, इस प्रकार से आप झारखंड के बजट को पारित मत कीजिए। इस पर चर्चा होनी है। आपने श्री उदय सिंह जी का नाम इस पर बोलने के लिए पुकारा है। …( व्यवधान)

MR. DEPUTY-SPEAKER: I shall now put the Supplementary Demands for Grants (Jharkhand) for 2008-2009 to the vote of the House.

The question is:

“That the respective supplementary sums not exceeding the amounts on Revenue Account and Capital Account shown in the third column of the Order Paper be granted to the President of India, out of the Consolidated Fund of the State of Jharkhand to defray the charges that will come in course of payment during the year ending the 31st day of March, 2009, in respect of the heads of Demands entered in the second column thereof against Demand Nos. 1 to 4, 6 to 12, 15 to 27, 29 to 33, 35 to 44 and 46 to 52.”

The motion was adopted.[r12] 

 

 

… (Interruptions)

MR. DEPUTY-SPEAKER: The Supplementary Demands for Grants in respect of Budget of the State of Jharkhand for 2008-09 are passed.

… (Interruptions)