Judgements

Need To Accord Necessary Sanction For Setting Up A Special Economic … on 30 April, 2002

Lok Sabha Debates
Need To Accord Necessary Sanction For Setting Up A Special Economic … on 30 April, 2002

 Need to accord necessary sanction for setting up a Special Economic Zone at Nagpur, Maharashtra–Laid.

 

SHRI VILAS MUTTEMWAR (NAGPUR) : Considering the potential of Nagpur, the Government of Maharashtra have decided to develop an international multi modal passenger and cargo hub, expected to bring prosperity and development in the backward region of Vidarbha.. As a constituent of the project, it is proposed to set up a Special Economic Zone in the adjoining area. However, the immediate setting up of the zone is held up for want of the submission of a project report to the Commerce Ministry.

All the basic infrastructural facilities such as 1000 acres of developed land for construction of factory sheds, excellent road and rail connections, power, water supply etc. are already available. Government should take advantage of the existence of infrastructure facilities, potentialities of Nagpur and its centrality in the Indian subcontinent and take suitable steps for setting up of a Special Economic Zone at Nagpur.

I would urge upon the Government to accord necessary sanction for setting up for a Special Economic Zone at Nagpur without insisting on the project report at this stage which could be submitted in due course of time.