Judgements

Regarding Cbi Proble Into The Uti Scam. on 21 April, 2005

Lok Sabha Debates
Regarding Cbi Proble Into The Uti Scam. on 21 April, 2005

Title: Regarding CBI proble into the UTI Scam.

श्री प्रभुनाथ सिंह (महाराजगंज, बिहार) : अध्यक्ष महोदय, हम किसी पर एलीगेशन नहीं लगाएंगे, लेकिन सच बात तो कहनी पड़ेगी।

अध्यक्ष महोदय : सच बात में एलीगेशन आ जाएगा तो?

श्री प्रभुनाथ सिंह : अध्यक्ष महोदय, १३वीं लोक सभा में यूटीआई का मामला उठा था और जिस समय आप वहां आसन पर नहीं, बल्कि इस सीट पर हमारे सामने बैठे हुए थे, तो एक माननीय सदस्य ने यूटीआई के मामले में कैबिनेट सैक्रेटरी का एक पत्र दिखाया था, जिसमें चुनौती दी गई थी कि यह जाली है या सही है। इसमें जांच की बात उठी थी कि इस मामले में सीबीआई से जांच कराई जाएगी। जिस माननीय सदस्य ने उस सवाल को उठाया था, वे कोई दूसरे व्यक्ति नहीं, बल्कि इस सदन के कल के सांसद श्री प्रिय रंजन दासमुंशी जी हैं, जो आज कैबिनेट में मंत्री हैं। *…* उस पर कोई कार्रवाई न हो, इसे हम अति गंभीर बात मानते हैं। हम आपसे निवेदन करते हैं कि उस जाली चिट्ठी पर आप जांच करवाएं। अगर वह जाली

*Expunged as ordered by the Chair.

चिट्ठी है तो उस पर कार्रवाई होनी चाहिए। मैं चाहता हूं कि सरकार रिस्पॉन्ड करे कि जाली चिट्ठी पर जांच होगी या नहीं। इस मामले की जांच करानी चाहिए, यह हम आपसे निवेदन करना चाहते हैं।

THE MINISTER OF WATER RESOURCES (SHRI PRIYA RANJAN DASMUNSI): Sir, since he took my name I would like to make it very clear. Shri Prabhu Nath Singh, a most reputed man of Bihar and a distinguished Member of this House, has just tried to draw your attention towards the proceedings of the 13th Lok Sabha. My question is: in the matter of propriety and right, whether the 14th Lok Sabha could investigate the ruling of the proceedings of the 13th Lok Sabha or not.

Secondly, on that day, I made abundantly clear about the whole position. These are all on the record of the House. You can check in your Chamber and give me an appropriate advice.

Thirdly, I challenge and challenge and challenge the then Government which manipulated and tampered all the records in influencing the CBI. They influenced the CBI to change the affidavit of Shri L.K. Advani in the Raibareli court. (Interruptions)

MR. SPEAKER: I will look into it.

(Interruptions)

PROF. VIJAY KUMAR MALHOTRA : Sir, please give it to CBI. (Interruptions) जब इन्होंने कह दिया का मैनिपुलेशन हुआ, और माननीय सदस्य ने चार्ज लगाया है, तो इसको सीबीआई को दे दें। ( व्यवधान)

MR. SPEAKER: I wish I could do anything in this matter. आप लोगों ने अपनी डिमांड रख दी है। You cannot get an answer from me.

(Interruptions)

PROF. VIJAY KUMAR MALHOTRA : It is a very serious matter. (Interruptions)

SHRI ANANTH KUMAR (BANGALORE SOUTH): Sir, let the whole matter be investigated by the CBI. (Interruptions)

श्री लाल कृष्ण आडवाणी (गांधीनगर) : अध्यक्ष जी, श्री प्रिय रंजन दासमुंशी बहुत पुराने सदस्य हैं । उन्होंने पहली युक्ति यह दी कि पिछली लोकसभा के आधार पर क्या आज की लोकसभा कुछ कर सकती है, यह मैंने पहली बार सुना है ।( व्यवधान)

श्री प्रिय रंजन दासमुंशी : लोकसभा अध्यक्ष ने उस पर रूलिंग दे दिया था । आप इसे दोहराएंगे तो मैं आपसे चैलेंज लेता हूं । *…*( व्यवधान)

श्री लाल कृष्ण आडवाणी : इसीलिए, क्योंकि यह मामला उठा है और आपने श्री प्रभुनाथ सिंह को इस मामले को उठाने की अनुमति दी है । उन्होंने इसका जबाव भी दिया है । वे माननीय सदस्य भी हैं और मंत्री भी हैं, सीबीआई आपके अधीन है । इसीलिए आप सीबीआई द्वारा इसकी जांच करवाएं कि वे वास्तव में जाली हस्ताक्षर थे या नहीं थे । Please see whether it was correct or not. That is all.

अध्यक्ष महोदय : श्री करुणाकरन ।

श्री प्रभुनाथ सिंह : यह सदन में जालसाजी का मामला है । इसके लिए सीबीआई जांच होनी चाहिए ।

SHRI P. KARUNAKARAN (KASARGOD): Mr. Speaker, Sir, I would like to raise an important matter. (Interruptions)

SHRI ANANTH KUMAR : Sir, I challenge him. (Interruptions)

MR. SPEAKER : The Government is here at a very high level. I cannot take a decision.

(Interruptions)

SHRI ANANTH KUMAR : Sir, through you we are requesting the Government. (Interruptions)

MR. SPEAKER : The Chair cannot take a decision.

(Interruptions)

SHRI KHARABELA SWAIN (BALASORE): Sir, let them prove what they are saying. (Interruptions)

 

* * Expunged as ordered by the Chair.

MR. SPEAKER : I will look into it. I cannot compel them. You know very well.

(Interruptions)

SHRI ANANTH KUMAR : Sir, let them respond to it. I request you.     (Interruptions) 

SHRI PRIYA RANJAN DASMUNSI : Sir, please give me a minute.   (Interruptions) 

MR. SPEAKER : Nothing more on this issue. Shri Karunakaran to speak   now.  

  (Interruptions) 

SHRI PRIYA RANJAN DASMUNSI : Sir, on this very matter, a privilege   matter was pending in the Rajya Sabha against Shri Arun Shourie, the then Minister.     (Interruptions) The privilege matter is there.   (Interruptions) 

अध्यक्ष महोदय : हम तय करेंगे कि   कितना रिकार्ड में रहेगा । 

( व्यवधान) 

MR. SPEAKER : Nothing will be recorded. Only Shri Karunakaran’s submissions will be recorded.

(Interruptions)*

SHRI P. KARUNAKARAN : Sir, I would like to invite the attention of the House as well as the Government to one most national and international important issue. (Interruptions)

MAJ. GEN. (RETD.) B. C. KHANDURI (GARHWAL): Sir, please allow me to raise the matter of applicability of VAT in Armed Forces canteens. (Interruptions)

MR. SPEAKER : So many issues are important. I have allowed about 12 to 13 hon. Members.

(Interruptions)

MAJ. GEN. (RETD.) B. C. KHANDURI : Sir, this is a matter of great concern. (Interruptions)

*Nor Recorded.

MR. SPEAKER : I have not denied its importance. You say that your matter is only important.

(Interruptions)

MAJ. GEN. (RETD.) B. C. KHANDURI : I am not saying it. (Interruptions)

MR. SPEAKER : You have taken another minute unnecessarily. Probably, I could have come to you.

(Interruptions)

MR. SPEAKER : Do not pressurise the Chair. I have respect for you.

(Interruptions)