Title: Introduction of the Sixth Schedule to the Constitution (Amendment) Bill, 2003.
THE DEPUTY PRIME MINISTER AND IN CHARGE OF THE MINISTRY OF HOME AFFAIRS AND MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSIONS (SHRI L.K. ADVANI): Sir, I beg to move for leave to introduce a Bill further to amend the Constitution of India in its application to the State of Assam.
MR. DEPUTY-SPEAKER: Motion moved:
“That leave be granted to introduce a Bill further to amend the Constitution of India in its application to the State of Assam.”
Shri Sontosh Mohan Dev is not present.
Dr. Jayant Rongpi now. I think, you have already stated what you wanted to.
(AUTONOMOUS DISTRICT ASSAM): Yes, Sir.
Sir, I oppose this Bill at the introduction stage. I said at that time also that the Government is taking resort to Direction 19B of Directions of Speaker routinely. It is an extraordinary provision. Direction 19A is forgotten at the same time. This has created hurdles for us.
MR. DEPUTY-SPEAKER: Let me tell you that unless the Speaker is convinced with the reasons given, he will not give permission. You may kindly have a look at the last paragraph of Direction 19B.
The hon. Speaker has given permission after fully convinced with the reasoning given.
…(Interruptions)
SHRI PAWAN KUMAR BANSAL (CHANDIGARH): Sir, 19B talks of ‘full reasons’. There is no reason here.. Kindly see… (Interruptions)
MR. DEPUTY-SPEAKER: It says:
“Provided further that in other cases, where the Minister desires that the Bill may be introduced earlier than two days after the circulation of copies or even withhold prior circulation, he shall give full reasons in a memorandum for the consideration of the Speaker explaining as to why the Bill is sought to be introduced without making available to members copies thereof in advance,…”
I have depended on this only and given him the permission.
SHRI PAWAN KUMAR BANSAL : Kindly see the reasons which have been given here.… (Interruptions)
MR. DEPUTY-SPEAKER: Not to you, the hon. Minister has given it to the hon. Speaker and after fully convinced with it, he has given permission.
SHRI PAWAN KUMAR BANSAL : Are these different from the ones which have been circulated?.… (Interruptions) It is my right to know. I would just like to know, was whatever sent to the hon. Speaker different from the one given to us.… (Interruptions) It is the same.
MR. DEPUTY-SPEAKER: The hon. Speaker is fully convinced with that and, therefore, he has given permission to the hon. Minister.
SHRI PAWAN KUMAR BANSAL : My submission is, full reasons have to be given and they have not been given.… (Interruptions)
MR. DEPUTY-SPEAKER: According to the hon. Speaker, he has been given the full reasons and that is why he has given permission.
…(Interruptions)
: At least I can suggest something for the future.… (Interruptions) Since you are laughing, I would like to make my point clear. What has been said in the Memorandum? The Government had taken a decision on 10th of February to do such and such things. It was a day before the Session had started, that is three months back. Why has the Government delayed and brought the Bill now? What are the reasons for this delay, is precisely what I am asking. We are giving a go-by to all the rules, all the stipulations. This is the way the Parliament is being treated and my objection is basically to that.… (Interruptions)
स्वास्थ्य और परिवार कल्याण मंत्री तथा संसदीय कार्य मंत्री (श्रीमती सुषमा स्वराज) : बंसल जी, यह बिल इन्ट्रोडयुस करना इसलिए जरूरी है, क्योकिं उसे स्टैंडिंग कमेटी को भेजना है। …( व्यवधान)ये सब चीजें स्पीकर साहब देखते हैं, आप नहीं देख सकते हैं। स्पीकर साहब कन्विन्स्ड हैं। …( व्यवधान)
SHRI PAWAN KUMAR BANSAL : The Government had taken a decision three months back. Why is it rushing through the Bill at the last minute?… (Interruptions)
श्रीमती सुषमा स्वराज:स्टैंडिंग कमेटी में इस पर विचार कर सकते हैं।
श्री पवन कुमार बंसल: स्टैंडिग कमेटी की बात नहीं है। This is about the procedure for introduction of Bill.
श्रीमती सुषमा स्वराज:रीजन यह है कि आज सदन का आखिरी दिन है। अगर यह बिल इन्ट्रोडयुस नहीं हुआ, तो स्टैंडिंग कमेटी को नहीं भेज सकते हैं। स्टैंडिंग कमेटी को भेजने के लिए ही आज इन्ट्रोडयुस कर रहे हैं।
SHRI PAWAN KUMAR BANSAL : The Government had taken a decision to do something and from 10th February it was waiting till the 9th of May to introduce the Bill. What was it doing for the last three months? Now, it is invoking the urgency provision.… (Interruptions)
MR. DEPUTY-SPEAKER: They have given full reasons to the hon. Speaker and he in turn is convinced with them. He has admitted it.
…(Interruptions)
SHRI PAWAN KUMAR BANSAL : If the hon. Speaker would have been in the Chair, I would have, in all humility, made the same submission. Reasons given are not adequate and not even bona fide … (Interruptions)
MR. DEPUTY-SPEAKER: With complete authority and wisdom, the hon. Speaker has given permission.
)
SHRI PAWAN KUMAR BANSAL : Sir, the Government has been waiting for three months and now it is invoking the urgency provisions without any basis.… (Interruptions)
MR. DEPUTY-SPEAKER: I have already given the ruling.