Title: Regarding railway facilities to Ex-Members of Parliament.
¸ÉÒ ´ÉÒ®úäxpù ÊºÉÆ½þ (ʨÉVÉÉÇ{ÉÖ®ú): +vªÉIÉ VÉÒ, {ÉÚ´ÉÇ ºÉÉÆºÉnùÉäÆ EòÉä VÉÉä ®úä±É´Éä EòÒ ºÉÖÊ´ÉvÉÉ nùÒ VÉÉ ®ú½þÒ lÉÒ ´É½þ +ÉVÉ ºÉä <±ÉɽþɤÉÉnù =SSÉ xªÉɪÉÉ±ÉªÉ xÉä ÊxÉ®úºiÉ Eò®ú nùÒ ½þè* ªÉ½þ ¤É½þÖiÉ ½þÒ ¨É½þi´É{ÉÚhÉÇ ¨ÉɨɱÉÉ ½þè, =xÉEòÒ ºÉÖÊ´ÉvÉÉ ¤É½þÉ±É EòÒ VÉÉxÉÒ SÉÉʽþB*
… (´ªÉ´ÉvÉÉxÉ)
MR. SPEAKER: Nothing will go on record.
(Interruptions) … (Not recorded)
MR. SPEAKER: Shri Mohan Singh, there is one observation from the Chair.
… (Interruptions)
¸ÉÒ ¨ÉÉä½þxÉ ÊºÉÆ½þ (nùä´ÉÊ®úªÉÉ): +vªÉIÉ VÉÒ, <ºÉ iÉ®ú½þ EòÒ VÉÉä ºÉÖÊ´ÉvÉÉ nùÒ VÉÉ ®ú½þÒ lÉÒ ´É½þ ½þÉ<ÇEòÉä]õÇ xÉä +{ÉxÉä ÊxÉhÉÇªÉ ºÉä JÉÉÊ®úVÉ Eò®ú nùÒ ½þè, ´É½þ ¦ÉÒ iÉ¤É VÉ¤É <ºÉ ºÉnùxÉ ¨ÉäÆ ½þÉ<ÇEòÉä]õÇ EòÒ ºÉè±É®úÒVÉ EòÉä ¤ÉgøÉxÉä EòÉ |ÉÉ´ÉvÉÉxÉ ÊEòªÉÉ MɪÉÉ ½þè*
… (´ªÉ´ÉvÉÉxÉ) ªÉ½þ ÊxɽþɪÉiÉ ÊxÉÆnùxÉÒªÉ ½þè*
… (´ªÉ´ÉvÉÉxÉ)
ºÉƺÉnùÒªÉ EòɪÉÇ ¨ÉÆjÉÒ iÉlÉÉ {ɪÉÇ]õxÉ ¨ÉÆjÉÒ (¸ÉÒ ¨ÉnùxÉ ±ÉÉ±É JÉÖ®úÉxÉÉ): +vªÉIÉ VÉÒ, <ºÉ¨ÉäÆ nùÉä {ÉIÉ ½þèÆ* BEò VÉÉä +É{ÉxÉä =`öɪÉÉ ½þè, ÊVɺÉEòä ¤ÉÉ®úä ¨ÉäÆ +É{ÉxÉä ÊxÉhÉÇªÉ Eò®úxÉÉ ½þè* EòÉä]õÇ Eòä ÊxÉhÉÇªÉ Eòä ¤ÉÉ®úä ¨ÉäÆ, +É{ÉEòä +Énùä¶É Eòä EòÉ®úhÉ lÉÉ ªÉÉ EªÉÉ lÉÉ, ªÉ½þ iÉÉä +É{É nùäJÉ ±ÉäÆ* ´É½þ iÉÉä {ÉIÉ nùںɮúÉ ½þè* VÉÉä BEºÉ B¨É.{ÉÒVÉ. Eòä ¤ÉÉ®úä ¨ÉäÆ ¡òèºÉ±ÉÉ ½þÖ+É ½þè, iÉÉä ¨Éä®úÒ +¦ÉÒ ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä ¤ÉÉiÉ ½þÖðÆMÉÉ* +¦ÉÒ ®úä±É ¨ÉÆjÉÒ xÉä ¨ÉÖZɺÉä Eò½þÉ ½þè +Éè®ú ¨ÉèÆxÉä BOÉÒ Eò®ú ʱɪÉÉ ½þè ÊEò ´É½þ VÉÉä ¦ÉiiÉä +ÉÊnù Eòä ¤ÉÉ®úä ¨ÉäÆ ºÉƶÉÉävÉxÉ Ê¤É±É +ɪÉäMÉÉ, =ºÉEòä +Ænù®ú ½þ¨É ð{É®ú ½þ¨ÉäÆ ÊxɦÉÇ®ú xÉ ®ú½þxÉÉ {Éc÷ä*
… (´ªÉ´ÉvÉÉxÉ)
MR. SPEAKER: No, please. Hon. Members, the Minister has replied categorically.
… (Interruptions)
MR. SPEAKER: Please take your seat. What is this?
… (Interruptions)
SHRI P. SHIV SHANKER (TENALI): Having said this, I would like to advert the attention of the hon. House for what has been said a little earlier. Sir, I am not aware as to on what ground the Allahabad High Court has decided that the railway pass that was given to the former MPs stands nullified. The Railway Minister is here. I am sure his Ministry might have defended the case on proper merits. Though the hon. Parliamentary Affairs Minister has assured us that he would include it in the Bill, how does he give this impression to the House that he will include it? I do not know if it has been struck down on the basis of discrimination violative of Article 14 of the Constitution. What I am worried is that the order will have to be considered in proper perspective.
It is not known whether there has been a proper defence on the part of the Government and whether all the issues have been properly put forth before the High Court.
Even the other day, I was saying with reference to Kerala High Court also. The same thing seems to have happened. I have reports from Kerala that the Government has defended itself in a shabby manner. I am telling you this because one of the grounds that the High Court have put in is that the names of all the beneficiaries of gas connections should be properly and adequately advertised. Who is going to advertise these names? We give gas connection to whoever comes. Who is going to publish their names? On this matter at least, why does he not ask for the review of that order? He has just read out what the conditions are, but he did not tell us about what steps he has taken to alleviate our miseries. We have got to give connections to people. Some poor people come to us and ask for connections and we give them. Are we expected to adequately publish it in the newspapers? How are we going to obey this order? Why does he not take up this matter with the High Court and say that this matter deserves to be reviewed.
Equally, I would submit that I do not know on what grounds this order of the Allahabad High Court has been passed. That matter has not become clear. Therefore, he should plug those grounds by a proper and appropriate law so that this situation does not create a problem for us. This is what I am requesting of him. ºÉƺÉnùÒªÉ EòɪÉÇ ¨ÉÆjÉÒ iÉlÉÉ {ɪÉÇ]õxÉ ¨ÉÆjÉÒ (¸ÉÒ ¨ÉnùxÉ ±ÉÉ±É JÉÖ®úÉxÉÉ): +vªÉIÉ VÉÒ, {ɽþ±Éä iÉÉä ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉ uÉ®úÉ ¤ÉÉnù ¨ÉäÆ Eò½þÒ MÉ<Ç ¤ÉÉiÉ Eòä ¤ÉÉ®úä ¨ÉäÆ Ê¤É±ÉEòÖ±É ºÉÉ¡ò Eò½þ nùÚÆ ÊEò ½þÉ<ÇEòÉä]õÇ xÉä EªÉÉ +Éb÷Ç®ú ÊnùªÉÉ ½þè, =ºÉEòÉä ªÉ½þ ºÉnùxÉ ¨ÉÉxÉxÉä ´ÉɱÉÉ xɽþÒÆ ½þè* VÉÉä +Éb÷Ç®ú º{ÉÒEò®ú nùäÆMÉä, =ºÉEòÉä ªÉ½þ ºÉnùxÉ ¨ÉÉxÉäMÉÉ* +vªÉIÉ ¨É½þÉänùªÉ +É{ÉEòÒ VÉÉä MÉÉ<b÷ ±ÉÉ<xÉ ½þÉäÆMÉÒ, =xÉEòÉä ªÉ½þ ºÉnùxÉ ¨ÉÉxÉäMÉÉ* ¨ÉèÆ Ê¡ò®ú Eò½þ ®ú½þÉ ½þÚÆ ÊEò ½þ¨É ±ÉÉäMÉÉäÆ xÉä, 8 iÉÉ®úÒJÉ EòÉä ¤Éè`öEò EòÒ lÉÒ* SÉɽþä EòÉä]õÇ EòÉ ¡òèºÉ±ÉÉ +ÉiÉÉ ªÉÉ xɽþÒÆ, =ºÉEòÒ |ÉiÉÒIÉÉ ÊEòB ʤÉxÉÉ, +vªÉIÉ ¨É½þÉänùªÉ iÉªÉ Eò®úEòä <ºÉ ¤ÉÉ®úä ¨ÉäÆ PÉÉä¹ÉhÉÉ Eò®úxÉä ´ÉɱÉä lÉä, ±ÉäÊEòxÉ iÉ¤É iÉEò ¡òèºÉ±ÉÉ +É MɪÉÉ* +É{ÉxÉä VÉÉä ¤ÉÉiÉ Eò½þÒ ½þè ÊEò EòÉä]õÇ ½þ®ú SÉÒVÉ Eòä +Ænù®ú EòÖUô ¦ÉÒ Eò½þ nùäiÉÒ ½þè* … (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ {ÉÒ. Ê¶É´É ¶ÉÆEò®ú : +É{É VÉÉä EòÉxÉÚxÉ ¤ÉxÉÉiÉä ½þèÆ, EòÉä]õÇ =xÉEòÉä ¦ÉÒ ®úq Eò®ú ºÉEòiÉÒ ½þè* <ºÉʱÉB +É{É VÉÉä ¦ÉÒ ¤ÉÉiÉ Eò½þäÆ, ´É½þ ®úäº{ÉÉÆÊºÉʤÉʱÉ]õÒ ºÉä EòʽþB*
… (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ ¨ÉnùxÉ ±ÉÉ±É JÉÖ®úÉxÉÉ: +É{ÉxÉä VÉÉä =xÉEòä Ênù¶ÉÉ ÊxÉnùÇä¶É EòÒ ¤ÉÉiÉ Eò½þÒ ½þè, ¨ÉèÆ =ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ¤ÉiÉÉxÉÉ SÉɽþiÉÉ ½þÚÆ* ¤ÉÉEòÒ Eòä VÉÉä =xÉEòä ÊxÉnùÇä¶É ½þèÆ, ´Éä iÉÉä {ɽþ±Éä ºÉä ½þÒ º{ÉÒEò®ú Eòä ÊxÉnùÇä¶É lÉä* =ºÉ¨ÉäÆ iÉÉä EòÉä<Ç ¤ÉÉiÉ xÉ<Ç xɽþÒÆ Eò½þÒ ½þè* ʺɡòÇ BEò ½þÒ {ÉÉ<Æ]õ lÉÉ ÊEò <ºÉEòÉä {ɤ±ÉÒ¶ÉÉ<VÉ ÊEòªÉÉ VÉÉB* ¸ÉÒ {ÉÒ. Ê¶É´É ¶ÉÆEò®ú : +É{É <ºÉEòÉä Ê®ú´ªÉÚ EòÒÊVÉB* EòÉèxÉ {Éʤ±É¶É Eò®úäMÉÉ? ¸ÉÒ ¨ÉnùxÉ ±ÉÉ±É JÉÖ®úÉxÉÉ: BEò ¤ÉÉiÉ +É{ÉxÉä ªÉ½þ Eò½þÒ ÊEò ½þ¨ÉxÉä ´É½þÉÆ EòäºÉ EòÉä `öÒEò |ÉEòÉ®ú ºÉä {±ÉÒb÷ xɽþÒÆ ÊEòªÉÉ, BäºÉÒ ¤ÉÉiÉ xɽþÒÆ ½þè* ½þ¨ÉxÉä ´É½þÉÆ Bb÷Ò¶ÉxÉ±É B]õÉxÉÒÇ VÉxÉ®ú±É EòÉä ¦ÉäVÉÉ* … (´ªÉ´ÉvÉÉxÉ)
DR. SUBRAMANIAN SWAMY : There is no post called Additional Attorney-General. We do not know of it. What is this post he is talking about?
®úä±É ¨ÉÆjÉÒ (¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú): +vªÉIÉ ¨É½þÉänùªÉ, {ÉÚ´ÉÇ ºÉÉÆºÉnùÉäÆ EòÉä ®úä±É´Éä ªÉÉjÉÉ EòÒ VÉÉä ºÉ½þÚʱɪÉiÉ Ê¨É±ÉÒ ½þÖ<Ç ½þè ´É½þ ®úä±É ¨ÉÆjÉÉ±ÉªÉ Eòä +Énùä¶É {É®ú ʨɱÉÒ ½þÖ<Ç ½þè* ´É½þ ºÉƺÉnù Eòä ÊEòºÉÒ EòÉxÉÚxÉ Eòä iɽþiÉ xɽþÒÆ ʨɱÉÒ lÉÒ*
… (´ªÉ´ÉvÉÉxÉ) ½þ¨ÉEòÉä +{ÉxÉÒ {ÉÚ®úÒ ¤ÉÉiÉ Eò½þ ±ÉäxÉä nùÒÊVÉB, iÉÉÊEò ʺlÉÊiÉ {ÉÚ®úä iÉÉè®ú {É®ú º{ɹ]õ ½þÉä VÉÉB +Éè®ú ÊEòºÉÒ |ÉEòÉ®ú EòÒ +º{ɹ]õiÉÉ xÉ ®ú½þä* +vªÉIÉ ¨É½þÉänùªÉ, {ÉÚ´ÉÇ ºÉÉÆºÉnùÉäÆ EòÉä ®úä±É ªÉÉjÉÉ EòÒ VÉÉä ºÉ½þÚʱɪÉiÉ nùÒ MÉ<Ç lÉÒ ´É½þ ®úä±É ¨ÉÆjÉÉ±ÉªÉ Eòä +Énùä¶É ºÉä nùÒ MÉ<Ç lÉÒ* <ºÉ¨ÉäÆ ºÉƺÉnù EòÉ EòÉä<Ç EòÉxÉÚxÉ ªÉÉ ¡òèºÉ±ÉÉ xɽþÒÆ lÉÉ*
… (´ªÉ´ÉvÉÉxÉ) |ÉÉä. +ÊVÉiÉ EòÖ¨ÉÉ®ú ¨Éä½þiÉÉ (ºÉ¨ÉºiÉÒ{ÉÖ®ú) : ±ÉäÊEòxÉ ¤ÉVÉ]õ ¨ÉäÆ =ºÉEòÉ |ÉÉ´ÉvÉÉxÉ lÉÉ* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: +vªÉIÉ ¨É½þÉänùªÉ, ´É½þ BEò EòÆ{±ÉÒ¨ÉäÆ]ÅÒ ºÉÖÊ´ÉvÉÉ nùÒ MÉ<Ç lÉÒ* ´É½þ ºÉÖÊ´ÉvÉÉ BEò EòÆ{±ÉÒ¨ÉäÆ]ÅÒ {ÉÉºÉ Eòä iÉÉè®ú {É®ú nùÒ MÉ<Ç lÉÒ* =ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ½þÉ<EòÉä]õÇ xÉä EòÉä<Ç ¡òèºÉ±ÉÉ ÊnùªÉÉ ½þè ÊVɺÉEòÒ SÉSÉÉÇ +¦ÉÒ ºÉnùxÉ ¨ÉäÆ ½þÖ<Ç ½þè* ¨ÉèÆ ´ªÉÊEiÉMÉiɰü{É ºÉä +¦ÉÒ =ºÉ ¡òèºÉ±Éä EòÉä xɽþÒÆ nùäJÉ {ÉɪÉÉ ½þÚÆ* VÉ¤É iÉEò ¨ÉèÆ =ºÉ ÊxÉhÉÇªÉ EòÉä {Égø xÉ ±ÉÚÆ +Éè®ú =ºÉ {É®ú ¨ÉÆjÉÉ±ÉªÉ ºÉä SÉSÉÉÇ Eò®úEòä ¨ÉÆjÉÉ±ÉªÉ EòÒ ®úÉªÉ xÉ VÉÉxÉ ±ÉÚÆ, iÉ¤É iÉEò =ºÉEòä ¤ÉÉ®úä ¨ÉäÆ EòÖUô ¦ÉÒ Eò½þxÉÉ ¨Éä®úä ʱÉB ¨ÉÖxÉÉÊºÉ¤É xɽþÒÆ ½þè* =ºÉEòä ¤ÉÉnù ½þÒ ½þ¨É =ºÉ {É®ú EòÉä<Ç ¤ÉÉiÉ Eò½þ ºÉEòiÉä ½þèÆ* ¨ÉèÆxÉä ʺlÉÊiÉ ºÉ{ɹ]õ Eò®ú nùÒ ½þè* VɽþÉÆ iÉEò ºÉƺÉnù Eòä EòÉxÉÚxÉ ¤ÉxÉÉxÉä EòÉ ºÉ´ÉÉ±É ½þè iÉÉä ºÉÆºÉnù ºÉ´ÉÉäÇ{ÉÊ®ú ½þè* ´É½þ EòÉxÉÚxÉ ¤ÉxÉÉ ºÉEòiÉÒ ½þè +Éè®ú EòÉxÉÚxÉ ¤ÉxÉÉxÉä ¨ÉäÆ EòÉä<Ç ¯ûEòÉ´É]õ xɽþÒÆ ½þÉä ºÉEòiÉÒ* ½þ¨É ºÉ¨ÉZÉiÉä ½þèÆ ÊEò VÉÉä ¨ÉÉxÉxÉÒªÉ ºÉƺÉnùÒªÉ EòɪÉÇ ¨ÉÆjÉÒ xÉä Eò½þÉ ÊEò ´ÉiÉǨÉÉxÉ ºÉÉÆºÉnùÉäÆ EòÒ ºÉÖÊ´ÉvÉÉ VÉÉä =xÉEòä º{ÉÉ=VÉ EòÉä ±ÉäEò®ú ½þè, =xÉEòÉä ¦ÉÒ ªÉÉjÉÉ ¨ÉäÆ ¡òºÉÇ]õ B.ºÉÒ. EòÒ ºÉÖÊ´ÉvÉÉ Ê¨É±Éä, =ºÉEòä ºÉÆ¤ÉÆvÉ ¨ÉäÆ ´Éä BEò ºÉƶÉÉävÉxÉ ±ÉÉxÉÉ SÉɽþiÉä ½þèÆ* <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ =x½þÉäÆxÉä =±±ÉäJÉ ÊEòªÉÉ* =x½þÉäÆxÉä ªÉ½þÒ Eò½þÉ ÊEò VÉ¤É ´É½þ ºÉƶÉÉävÉxÉ ±ÉɪÉäÆMÉä iÉÉä ½þ¨É <ºÉ {É®ú Ê´ÉSÉÉ®ú Eò®úäÆMÉä* ¨ÉèÆxÉä ºÉÆºÉnùÒªÉ EòɪÉÇ ¨ÉÆjÉÒ VÉÒ EòÉä {ɽþ±Éä ºÉÖZÉÉ´É ÊnùªÉÉ lÉÉ ÊEò {ÉÚ´ÉÇ ºÉÉÆºÉnùÉäÆ EòÉä ¦ÉÒ Eò<Ç |ÉEòÉ®ú EòÒ ºÉ½þÚʱɪÉiÉäÆ EòÉxÉÚxÉ Eòä VÉÊ®úªÉä nùÒ VÉÉ ®ú½þÒ ½þèÆ VÉèºÉä =xÉEòÒ {É䯶ÉxÉ +Éè®ú <±ÉÉVÉ ´ÉMÉè®ú½þ EòÒ ºÉ½þÚʱɪÉiÉäÆ ½þèÆ, ´Éä EòÉxÉÚxÉ Eòä VÉÊ®úªÉä =xÉEòÉä nùÒ VÉÉ ®ú½þÒ ½þèÆ* =ºÉÒ iÉ®ú½þ ºÉä ªÉÉjÉÉ EòÒ ºÉÖÊ´ÉvÉÉ Eòä ¤ÉÉ®úä ¨ÉäÆ +É{É EòÉxÉÚxÉ ¤ÉxÉÉEò®ú =xÉEòÉä ºÉ½þÚʱɪÉiÉ |ÉnùÉxÉ Eò®ú ºÉEòiÉä ½þèÆ* <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆxÉä =xɺÉä +ÉOɽþ ÊEòªÉÉ ½þè ±ÉäÊEòxÉ EòÉä]õÇ EòÉ EªÉÉ +Énùä¶É ½þè, ÊEòºÉ +ÉvÉÉ®ú {É®ú =x½þÉäÆxÉä <ºÉEòÉä ¤ÉÆnù ÊEòªÉÉ, =ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆ EòÖUô xɽþÒÆ Eò½þ ºÉEòiÉÉ ½þÚÆ* =ºÉEòÉä nùäJÉEò®ú ½þÒ VÉÉä =ÊSÉiÉ Ê]õ{{ÉhÉÒ nùäxÉÒ ½þÉäMÉÒ, ¨ÉèÆ ºÉƺÉnùÒªÉ EòɪÉÇ ¨ÉÆjÉÒ ¨ÉÆjÉÒ EòÉä nùä nùÚÆMÉÉ*