Judgements

Requests The Government To Remove Discripency In Payment System And … on 12 March, 1999

Lok Sabha Debates
Requests The Government To Remove Discripency In Payment System And … on 12 March, 1999

Title: Requests the Government to remove discripency in payment system and stagnation among the Grade II, III and IV employees of the Food Corporation of India.

SHRI BASU DEB ACHARIA: Sir, a large number of people are working in Grade II and III in Food Corporation of India. They are not getting any promotion for the last twenty years, whereas the officers are getting promotion within four or five years. A Committee was constituted under the Chairmanship of Shashi Mishra which submitted its Report in 1994. But no follow up action has been taken in this regard. So, there has been a great resentment among the employees of the FCI.

Moreover, the management of FCI is not negotiating with the majority union. FCI Employees’ Union represents the majority of the employees of the FCI. In spite of that, the management is negotiating with minority unions violating the Industrial Disputes Act, 1947. There are a large number of causal workers. A number of godowns have not been departmentalised. As a result, there the handling work still remains a contractual work and all of them still remain contract workers.

They are getting the pay which is less than even the minimum wages. I demand that the direct payment system should be introduced in all the godowns and the stagnation which is there, due to which the Grade-II, III and IV employees are not getting promotions, should be removed. They should be given promotions. The recommendations of the Committee constituted for this purpose, which has submitted its report also, should be implemented.

MR. CHAIRMAN : The House shall now take up Matters under Rule 377.

… (Interruptions)

13.41 hrs

(At this stage, Shri Prakash Vishwanath Paranjpe and some other hon. Members came and stood on the floor near the Table.)

MR. CHAIRMAN: Please go to your seat.

… (Interruptions)

MR. CHAIRMAN: It is not proper. Nothing will go on record.

(Interruptions)*

MR. CHAIRMAN: I request you to go to your seats.

… (Interruptions)

MR. CHAIRMAN: The House will now take up Matters under Rule 377. Shri Chandrashekhar Sahu.

… (Interruptions) श्री प्रभुदयाल कठेरिया (फिरोजाबाद) : यह कया बात हुई कि कुछ मेम्बर्स पूरे सत्र में नहीं बोलेंगे और कुछ रोज बोलेंगे? यह कया अन्याय है? सभापति महोदय : हमें हाउस को कंडकट करना है। हाउस कया आपके हिसाब से चलेगा?

… (व्यवधान)

MR. CHAIRMAN: Nothing, except Shri Chandrashekhar Sahu, will go on record.

(Interruptions)*

MR. CHAIRMAN: Please resume your seat.

13.42 hrs

(At this stage, Shri Prakash Vishwanath Paranjpe and some other hon. Members went back to their seats.)

_________________________________________________________________________

*Not Recorded.