Title: Requests the Central Government to bring Constitution (Amendment) Bill to enable the State Government of Tamil Nadu to render 69 per cent reservation to SC, ST and OBC communities.
SHRI V. SATHIAMOORTHY (RAMANATHAPURAM): Hon. Chairman, Sir, I am raising an urgent and sensitive issue concerning Tamil Nadu. The admissions for professional colleges are going on…(Interruiptions).
MR. CHAIRMAN : I am sorry, Prof. Kurien also wanted to speak on the same issue on which Shri Chacko has spoken. He has already given a notice to the Speaker.
SHRI V. SATHIAMOORTHY : You have already called my name, Sir.
MR. CHAIRMAN: It was my mistake. He has already given a notice to the Speaker on the same subject on which Shri Chacko has given. You will be given a chance after Prof. Kurien.
SHRI V. SATHIAMOORTHY (RAMANATHAPURAM): Mr. Chairman, Sir, I am raising an urgent and sensitive issue pertaining to Tamil Nadu. The admissions to professional colleges are going on even though the Government of Tamil Nadu is committed to 69 per cent reservation in order to render justice to SC, ST and OBC communities. The policy had been adopted by our leader Dr. Puratchi Thalaivi for rendering social justice to the suppressed community. Now, the Government of Tamil Nadu is unable to provide 69 per cent reservation due to the Supreme Court’s judgement. This reservation policy has been implemented by the Tamil Nadu Government from 1980 onwards, that is, from the Government of our Dr. Puratchi Thalaivar MGR onwards.
In this issue, Tamil Nadu is facing problems only after the Central Government proposed to implement the Mandal Commission Report due to the Supreme Court’s interference. The reservation system in Tamil Nadu is an accepted policy of all political parties in Tamil Nadu State. The policy is meant for social justice. In order to render social justice to the suppressed sections of Tamil Nadu people, our great leader Dr. Puratchi Thalaivi got passed an Act in the Assembly with the unanimous support from all corner.
Our leader had also approached leaders of all the parties and groups in Parliament, the then Prime Minister and the President of India with the request to include the said Act passed by Tamil Nadu Government in the Ninth Schedule of our Constitution. A team headed by Dr. Puratchi Thalaivi, including leaders of all parties of Tamil Nadu had met all the leaders concerned in this Parliament and other concerned authorities.
MR. CHAIRMAN : What do you want the Central Government to do?
SHRI V. SATHIAMOORTHY : The House is spending almost fifty per cent of the business time in shouting alone. I am raising six crore people’s issue.
MR. CHAIRMAN: Shri Sathiamoorthy, you know that in Zero Hour, you have to raise the matter and ask the Government what you want it to do.
SHRI V. SATHIAMOORTHY : Sir, I am coming to the point. Please do not divert me.
Our leader alongwith leaders of all political party in Tamil Nadu had met all the political leaders in this Parliament and emphasised and explained to them the necessity to include the Act passed by the Tamil Nadu Government in the Ninth Schedule of our Constitution. Then, a resolution was adopted in this august House. More or less the leaders of all the parties and groups in in this present 12th Lok Sabha had already given their consent to it. In such a circumstance, there is no obstacle in the way of this Government to bringing a Constitution (Amendment) Bill to prevent the court’s interference while the State are rendering social justice to the suppressed classes through reservation policy. So, it is the slackness of the Central Government and the parties within the Government which is delaying in bringing of the Constitution (Amendment) Bill.
MR. CHAIRMAN: Shri Sathiamoorthy, you cannot make a speech.
SHRI V. SATHIAMOORTHY : Now, I would like to remind and urge upon the Government to see that the Reservation Policy programme committed in their National Agenda for Governance is implemented.
If the Government is not ready to bring a Constituion (Amendment) Bill in this connection, then the people of Tamil Nadu will feel that the Government of India is adopting a discriminatory attitude towards them. The people of Tamil Nadu have been patient for the past six years and obliging the judgement of the Supreme Court.
MR. CHAIRMAN: Shri Sathiamoorthy, please wind up. This is not the way. Zero Hour is not meant for speech making.
SHRI V. SATHIAMOORTHY : I am concluding.
Sir, there is a limit for everything. It is the duty and responsibility of the Government to see that the judgement of the Supreme Court is not being ignored by the law abiding citizensand at the same time, it is also the responsibility of the Government to see that the demand of the people of Tamil Nadu regarding 69% reservation is to implement without interferance from any corner(Interruptions) श्री प्रभुनाथ सिंह : महोदय, मेरा व्यवस्था का प्रश्न है। सभापति महोदय : आपका व्यवस्था का प्रश्न किस रूल के तहत हैं – बताइए? श्री प्रभुनाथ सिंह : नियम १८२ – इसके पहले आप सुन लीजिए। नए सदस्यों को … (व्यवधान)
MR. CHAIRMAN: Nothing will go on record.
(Interruptions)* सभापति महोदय : जीरो आवर में मामले को उठाने के लिए कया पाइंट आफ आर्डर का प्रोटैकशन लेना चाहिए? श्री प्रभुनाथ सिंह : सभापति महोदय, प्रतदिन हम लोगों को
… (´ªÉ´ÉvÉÉxÉ) सभापति महोदय : इस तरह से बात नहीं कहनी चाहिए। किसी और माननीय सदस्यों को भी बोलने नहीं दे रहे हैं। आपका नाम है, तो मैं आपको बुलाऊंगा। मैं डिस्क़मिनेशन नहीं करूंगा। आप कयों ऐसे चिन्ता करते हैं।
… (व्यवधान)