Judgements

Consideration And Passing Of The Sixth Schedule To The Constitution … on 6 August, 2003

Lok Sabha Debates
Consideration And Passing Of The Sixth Schedule To The Constitution … on 6 August, 2003

Title: Consideration and passing of the Sixth Schedule to the Constitution (Amendment) Bill, 2003 moved by Shri I.D. Swamy on 1st August, 2003. (Bill passed).

14.23 hrs.

SIXTH SCHEDULE TO THE CONSTITUTION (AMENDMENT)

BILL, 2002– contd.

MR. DEPUTY-SPEAKER: The House shall now take up Item No. 13. The time allotted for this Bill was two hours. We have already taken one hour and twenty- three minutes. Thirty-seven minutes are left. Dr. Jayant Rongpi was on his legs.

BÉÖEÆ´É® +ÉÉÊJÉãÉä¶É É˺Éc (àÉcÉ®ÉVÉMÉÆVÉ, =.|É.) : +ÉÉ{ɺÉä +ÉÉOÉc cè ÉÊBÉE nÚºÉ®É ÉÊ´ÉvÉäªÉBÉE BÉE¤É ÉÊãɪÉÉ VÉÉAMÉÉ +ÉÉè® =ºÉBÉEÉ ºÉàÉªÉ BÉDªÉÉ cè *

={ÉÉvªÉFÉ àÉcÉänªÉ : nÚºÉ®É ÉÊ´ÉvÉäªÉBÉE <ºÉBÉEä ¤ÉÉn ÉÊãɪÉÉ VÉÉAMÉÉ +ÉÉè® =ºÉBÉEä ÉÊãÉA nÉä PÉÆ]ä BÉEÉ ºÉàÉªÉ ÉÊxÉvÉÉÇÉÊ®iÉ ÉÊBÉEªÉÉ MɪÉÉ cè*

DR. JAYANT RONGPI (AUTONOMOUS DISTRICT ASSAM): Mr. Deputy Speaker Sir, I was saying that since last 17 years, the people of Karbi Anglong and North Cachar Hills, the hill districts of Assam, have been demanding the implementation of article 244A, that is, the creation of an autonomous State. This particular article and this particular provision are exclusively and specifically applicable only to the hill districts of Assam. This demand is under the consideration of the Government of India and by virtue of the Sixth Schedule to the Constitution (Amendment) Bill, 2003, the entire Bodoland Territorial Area Council (BTC) has been now brought under the purview of article 244A. That means for all practical purposes, the Government of India is creating two provisions of autonomous State within the State of Assam. I am not sure whether this was a part of the agreement with BLT or not, but by consequence of this Bill, you have created a provision. Previously there was provision of only one autonomous State comprising Karbi Anglong and North Cachar Hills. Now, you have brought the Bodoland Autonomous Council area also under the provision of autonomous State, that is, article 244A.

          I want a categorical commitment from the Government of India in this regard. This is a specific area inhabited by the hill tribals. There is no demographic problem; there is no problem of boundary, there is no problem of demarcation. While considering the demand of the hill districts for autonomous States, you should consider these clear-cut defined areas and you should not say at that time :”If we give you autonomous State, we will have to give autonomous State to Bodoland also, which has got a mixed demography”. That argument should not be there. So, I want a clarification from the Government of India that by diluting the exclusive provision of 244-A they should not deny the indigenous hill tribal people the right of autonomous Statehood.

          After seeking clarifications on these two accounts, I would now come to the merits of the Bill. I would like to say that this is a very half-hearted and halfway approach and a very tentative step towards solving the Bodo problem. You have failed on both counts. You have said that you want to fulfil the aspirations of the agitating Bodo people. You have failed on that account. On the other hand you have said that you are trying to protect the interests of the minorities, the non-tribals. You have failed on that account also. You have failed in both ways. Why is it so? It is because the Sixth Schedule is not a new thing in the Indian Constitution. The Sixth Schedule has been in practice since 1952. I have the experience of heading such Autonomous Hill Council for seven long years. I was the Chief of the Karbi Anglong Autonomous Council for seven years. With that experience I can say that the Sixth Schedule has failed in India since 1952. You have upgraded all the Sixth Schedule areas into States. Khasi Hills was in Sixth Schedule; Jaintia Hills was in Sixth Schedule; Garo Hills was in Sixth Schedule; Mizoram was in the Sixth Schedule. You have upgraded all these Sixth Schedule hill areas to States. Why is it so? It is because there are inherent weaknesses in the Sixth Schedule. You have formed the Jharkhand Autonomous Council. But, you did not allow it to function even for one year and you have given a separate State to Jharkhand.

          Now, you want to give the same Sixth Schedule in a rather more diluted form to the Bodos. How can you expect that the aspirations of the Bodo people will be fulfilled? There are five inherent weaknesses. I want to briefly mention them. One is direct funding. One of the basic problems of the Sixth Schedule Autonomous Councils is that the funding from the Government of India is through the State Government. Most of the State Governments are burdened with overdraft problem. So, the funds meant for the tribal areas do not reach the tribal Autonomous Councils. Here, you have not given the direct funding facilities to the Bodoland Autonomous Council. Unless you do away with this type of zig-zag channeling of funds the problems will not be solved.

          The second issue is the personnel, the bureaucracy. There should be a separate cadre for the tribal Autonomous Councils. If you post the same cadre officers to the tribal areas, then nobody will go to there. This is the experience of Karbi Anglong and North Cachar Hill districts. They treat the tribal areas, the interior areas, the hill areas as a dumping ground, as a punishment to the officers. No good officer will go there. Take for example the Karbi Anglong Autonomous Council. The Principal Secretary there should be an officer of the rank of Commissioner. It is almost 45 years that it is in existence and not a single officer of the rank of Commissioner has been posted to the Autonomous Council of Karbi Anglong. Unless and until you have a separate cadre for the Autonomous Councils of the Sixth Schedule areas, like you have a cadre for the Union Territories, no good officer will go there, rather, the State Government will treat those tribal and backward areas as a punishment posting for the officers and this will jeopardise the entire developmental efforts of the Tribal Autonomous Councils. This is the experience of the last five decades of practice of Autonomous Councils under the Sixth Schedule. What have you done now? You are repeating the same mistake.

          The next is the elections. It is my experience. As Chief Executive of the Karbi Anglong Autonomous Council I had to come to the Supreme Court because the Sixth Schedule provision says that elections will be conducted by the State Government, Government of Assam. It is at the whims of the State Government whether they will hold the election or not. If the Council is ruled by an Opposition Party, then they will not hold election. So, after five years it will go directly under the Governor’s rule.

          That means it will indirectly be ruled by the Ruling Party in the State. While I was the Chief Executive, the State Government, on this or that plea, said that election could not be held then. They wanted this Council to lapse so that it could come directly under the Governor’s rule and that it might be ruled by the ruling State Government. That is why, if you want to correct this inherent problem, the elections to the Autonomous Councils should be brought under the purview of the Election Commission of India or the State Election Commission. You have not done that. You have not rectified that mistake.

          Regarding nominated members, I would say that you have said that you are giving grass-root level democracy, an Autonomous Council, to the tribals. Out of 46 members, six are nominated. It comes to 15 per cent. Can you call it democracy? We have a House of 545 Members, but we have only two nominated Members. That is the legacy of our Constitution that two Members from the Anglo-Indian community are nominated. Here, in the Bodoland Autonomous Territorial Council, out of 46 members, six are nominated by the Government. That means 15 per cent seats go to the non-elected members. So, it is a mockery of democracy.

We have the experience of Karbi Anglong. There are four nominated members and these four nominated members become instruments at the hands of the State Government to destabilise the Opposition-ruled Autonomous Council. Here, the nominated members are not four but six, which comes to 15 per cent of the total members. It was the reason that in the 1950s and 1960s, repeatedly Garo Hills Autonomous Councils, Khasi Hills Autonomous Councils and Jaintia Hills Autonomous Councils were destabilised by the then Government of Assam, with the help of these nominated members. Ultimately, they had to revolt against the State Government and seven new tribal States in the North-Eastern region. These problems are not addressed.

          Regarding Bodoland Territorial Council, I would submit that if you want to fulfil the aspirations of the Bodos, the main thing is cultural and customary heritage. In the Sixth Schedule, the basic power is that the tribal community will be allowed to live as per their customs and heritage, but here in the Bodoland Autonomous Council, you have not given them their customary rights. They have been curtailed so far as Bodoland Territorial Council is concerned.

          Mr. Deputy-Speaker, Sir, the very purpose of Sixth Schedule is to give protection to the tribals from exploitation by non-tribals and outsiders, the moneylenders and the traders who exploit the common tribal people. That is why, in the Sixth Schedule, the power to control moneylending business and to control unscrupulous businessmen was vested in the Autonomous Council, but this power has not been given to the Bodoland Territorial Council.

          Similarly, the basic instruments, by which the Bodo people or the tribal people can express their democratic will and can also develop themselves in their own way, have been denied by this very Bill. That is why, I am saying that this Bill will not fulfil the aspirations of the Bodo people. On the other hand, this will also not protect the non-tribals. On that count also, the Bill has failed because there is gross imbalance. Out of 46 seats, 30 seats are reserved for tribals while the non-tribals are more in that Council area. So, from the very beginning, you have created an imbalance and that imbalance will create social and political imbalances and the entire region will always be in turmoil. The very purpose and intention of the Bill that peace should prevail and that development should take place will be defeated by the very weaknesses of this Bill. So, without taking care of the inherent deficiency in the Sixth Schedule, the same mistake has been repeated. Even after that, if the Bodo leaders say that they are happy and if the Government of India says that they are happy, I have nothing to say. I can only say, ‘Good luck to you.’

          With my experience of seven years, I can vouch that Sixth Schedule has failed in India. All the Scheduled areas have been upgraded to separate autonomous States. I would urge that the Government of India should take a comprehensive view in this regard.

          Mr. Deputy-Speaker, Sir, with full responsibility and with heavy heart, I want to say that the Government of India has failed to address the problems of the tribal and ethnic problem of the North-East in a comprehensive way.

          They have allowed the situation to drift in such a way that the people became desperate; took up arms; formed their outfits and then came to the negotiating table. So, instead of waiting for situations to develop to that extent, the Government of India should rather take a proactive policy to serve the tribal problem of Assam. In this regard, the Bill has failed miserably. This is not a comprehensive Bill at all, even in respect to the North-East Region and in respect to Assam.

          Sir, apart from the hilly regions, there are four Autonomous Councils in the Brahmaputra valley. One is the Bodo Autonomous Council, and the other three are Rabha Autonomous Council; Tiwa Autonomous Council; and Mishing Autonomous Council. You have adopted a pick and choose policy. It has suited you, so you have given the Bodos the 6th Schedule status. But, what crime did the Mishing, Tiwa, and Rabha Councils committed that they are not given the 6th Schedule status? So, you must give that answer as to why you have given it only to one tribe, and why you have not upgraded it for other Autonomous Councils of the Brahmaputra valley namely Mishing, Tiwa and Rabha Autonomous Councils. Why have you denied them the 6th Schedule status? You should give an answer to this, otherwise everybody will say that you have succumbed to the pressure of gun; everybody will say that you have succumbed to the greed of vote, etc. You cannot deny that you have been partial. You are partial — and that will be proved — until and unless you say as to why you have denied the other three Autonomous Councils this status. So, it is high time that the Government of India takes up a comprehensive view.  

          In 1971, the Government of India, under the leadership of Shrimati Indira Gandhi, took a comprehensive view, and North-East was reorganised. Mizoram, Meghalaya, Nagaland, Arunachal Pradesh and Tripura were created, and we have seen that this was one step by which, at least in certain areas in North-East, there is peace.

Mizoram is peaceful. Now, it has become the highest literate State in the country. But, prior to that there was turmoil and insurgency. Now, the Government of India has announced peace bonus to Mizoram. Peace bonus of Rs. 365 crore was also given to Nagaland because of peace.

MR. DEPUTY-SPEAKER: Please wind up now.

DR. JAYANT RONGPI : In 1971, the political will created these new States. Now, it is high time to give it to others also. In these Bodo areas, demands of the people are going on. In Karbi Anglong and North Cachar hills people are demanding autonomous States in Mishing areas; in Tiwa areas; in Rabha areas; and vast tribal areas. The people there, are demanding safe rule there. So, that is why it is high time that you go in for second reorganisation of the State of Assam. You must create autonomous State for hilly areas of Assam under article 244 (a). You must give effective autonomy to the Bodo people, Rabha people, Tiwa people and Mishing people. At the same time you should also take care of the non-tribal population of these areas. Until and unless you bring a comprehensive Bill, peace will not come. That is why the NDFB, the major group of Bodo are still continuing their arms struggle. The Government of India should take steps so that the NDFB also comes to the negotiating table. For UPDS, the armed outfit of the Karbi Anglong the Govt. must take a positive step so that they also come to the negotiating table.

MR. DEPUTY-SPEAKER: Now, please conclude.

DR. JAYANT RONGPI : Till this type of comprehensive Bill is brought in, a piecemeal approach out of political compulsion; out of pressure from the gun trotting people, this will not solve the problem. It will create further complications.

         

 

SHRI AJOY CHAKRABORTY (BASIRHAT): Sir, we are not opposing this Bill, rather, we are supporting this Bill. This Bill has been brought before this House in order to develop the Bodo people. They are downtrodden people. In order to bring them in the mainstream of the country, this Bill is brought forward. The tribal people, ethnic people of our country are very poor, and they belong to the poorer section of the society, and no development work as yet is being done in their areas.It is our paramount task to bring those people into the mainstream of our country. Some power has been given to the Territorial Autonomous Council, including finance, education and others. I hope, that will fulfil the aspirations of the tribal people and develop the lot of the tribal people.

          I could not find time to give an amendment and, therefore, I have a suggestion to make. In that area, 28 per cent to 30 per cent Bodo people are living, and more than 70 per cent non-Bodo people are living there. However, only five seats have been allotted for the non-Bodo people. It is not a wise decision taken by the Ministry, that is, to allot only five seats for the non-Bodo people, who constitute 70 per cent of the total population in that area. … (Interruptions)

SHRI SANSUMA KHUNGGUR BWISWMUTHIARY (KOKRAJHAR): What my friend is speaking is not factually correct.

MR. DEPUTY-SPEAKER: Shri Bwiswmuthiary, please resume your seat.

SHRI AJOY CHAKRABORTY : It would be wise to allot more number of seats for the non-Bodo people of that area.

I hope, this will fulfil the aspirations of the tribal people, the Bodo people. I also hope that the Bodo Territorial Autonomous Council will act properly so that the development work could be done and the aspirations of the Bodo people will be fulfilled through this legislation.

 

 

SHRI RAJEN GOHAIN (NAGAON): Mr. Deputy-Speaker, Sir, I support this Amendment of Sixth Schedule to the Constitution. I must thank the Home Ministry for the steps taken for solution of long-pending problem of Bodo people.

          The first Bodo Accord was signed on 28th February, 1993 with the All Bodo Students Union and the Bodo People’s Action Committee by the then Chief Minister Shri Hiteshwar Saikia, to give maximum autonomy to the Bodo people. In pursuance of the Bodo Accord, an interim Autonomous Council was constituted by the Government of Assam by enacting a State legislation. Later, the Bodo groups realised that the Bodo Accord was not workable and feasible for the Bodo people’s upliftment and, as a result, peace could not be restored permanently in the Bodoland. An insurgent group became more active and created disturbance. Later on, at the initiative of the Central Government, the extremist group, BLT, agreed to come to the negotiating table and, after a series of talks with the Central and State Government, this Bodo Accord was signed on 10th February, 2003 with BLT for a durable solution of the Bodo problem.

          In this Bodo Accord, the Home Ministry very carefully protects the rights and privileges of the non-Bodos living in the proposed BTC area. That way, no doubt, this is a very balanced Accord signed by the Home Ministry, but at the same time, I appeal to the Home Ministry not to create any differences among the different ethnic tribal groups of Assam as a whole. All the ethnic groups of Assam should be allowed to enjoy their rights and privileges throughout the State, irrespective of their boundary and territory. If we do not do that, that means we are dividing them from each other and that way, in future, it may create a serious problem, and also affect the unity and integrity of the Assamese community as a whole. For example, the Bodo people are treated as tribals in the plain districts of Assam, whereas they are not treated as tribals in the Karbi Anglong Hill Districts of Assam. In the same way, Karbi people are treated as tribals in the Karbi Anglong Hill Districts of Assam, but they are not treated as tribals in other plain Districts of Assam.

I suggest that to ensure peace and harmony in the region, these imbalances should be abolished through this accord. My opinion in this regard is that all the ethnic tribal groups of Assam should be treated as tribals in the entire State of Assam.

          The last point I would like to draw the attention of the House and the Home Ministry relates to the Koch Rajbongshi community, an adivasi community residing in the proposed BTC area. There is no doubt that Koch Rajbongshi community is a major community residing in the proposed BTC area. This community by Ordinance has been given the Scheduled Tribe status three times earlier. Even after the Koch Rajbongshi community has completed all the formalities required to be declared a Scheduled Tribe, they are not yet recognised as a Scheduled Tribe. Now it has become a sentimental and emotional issue for the Koch Rajbongshi community that even after completion of all the formalities they are not being recognised as a Scheduled Tribe and they could not be a part of the proposed BTC area. Lest the matter take a serious turn, to avoid any unwanted situation, I appeal to the Home Ministry to give an assurance to the Koch Rajbongshi community that their demand will also be fulfilled within a short time.

          Regardingadivasi community I would like to say that they are also a major community residing in the proposed BTC area. They are also claiming the status of a Scheduled Tribe but their demand is in infancy stage. They have not yet completed any of the formalities required to be declared a Scheduled Tribe. Three months back, the Adivasi Students Union staged a huge rally at Guwahati. The present Chief Minister Shri Tarun Gogoi and the present PCC President Shri Pawan Singh Ghatowar attended that meeting and committed to the Adivasi Students Union that their demand would be fulfilled within ten days’ time.

SHRI MADHAB RAJBANGSHI (MANGALDOI): They said that it will be recommended within ten days. The State Government cannot fulfil the demand of the Adivasi Students Union. It is the Central Government which can fulfil the demands of the adivasis within ten days’ time.

SHRI RAJEN GOHAIN : It came in the newspapers also that Congress is going to fulfil the demand within ten days’ time.

MR. DEPUTY-SPEAKER: Shri Gohain, please address the Chair.

SHRI RAJEN GOHAIN : Sir, that statement caused tensions and confusion among different communities. My request to these leaders is that they should abstain from making such kind of false and baseless statements.

 

 

bÉì. ®PÉÖ´ÉÆ¶É |ɺÉÉn É˺Éc (´Éè¶ÉÉãÉÉÒ) : ={ÉÉvªÉFÉ àÉcÉänªÉ, ºÉÆÉÊ´ÉvÉÉxÉ U~ÉÒ +ÉxÉÖºÉÚSÉÉÒ (ºÉƶÉÉävÉxÉ) ÉÊ´ÉvÉäªÉBÉE, 2003 ºÉnxÉ àÉå |ɺiÉÖiÉ ÉÊBÉEªÉÉ MɪÉÉ cè* <ºÉàÉå +ÉÆOÉäVÉÉÒ àÉå ¤ÉÉä½ÉäãÉéb ]èÉÊ®]ÉäÉÊ®ªÉãÉ BÉEÉ=ÆÉʺÉãÉ ÉÊãÉJÉÉ cÖ+ÉÉ cè – <ºÉBÉEÉÒ ÉÊcxnÉÒ BÉDªÉÉ cÉäMÉÉÒ* ÉʤÉãÉ àÉä <ºÉBÉEÉÒ ÉÊcxnÉÒ ¤ÉÉä½ÉäãÉéb |ÉÉnäÉʶÉBÉE {ÉÉÊ®­Én ¤ÉxÉÉ<Ç MÉ<Ç cè* ªÉc FÉäjÉÉÒªÉ {ÉÉÊ®­Én cÉäxÉÉÒ SÉÉÉÊcA* |ÉÉnäÉʶÉBÉE {ÉÉÊ®­Én ºÉä ¤ÉcÖiÉ BÉEÆ{ÉDªÉÚVÉxÉ cÉäiÉÉ cè* ´ÉcÉÆ ãÉÉäMÉ {ÉcãÉä cÉÒ |Énä¶É BÉEÉÒ àÉÉÆMÉ BÉE® ®cä cé, ¤ÉÉä½ÉäãÉéb BÉEä ÉÊãÉA àÉ® ®cä cé ÉÊBÉE ªÉc |Énä¶É cÉäxÉÉ SÉÉÉÊcA* ´ÉcÉÆ àÉÉ®-BÉEÉ] àÉSÉÉÒ cè* MÉè®+ÉÉÉÊn´ÉɺÉÉÒ, +ÉÉÉÊn´ÉɺÉÉÒ iÉlÉÉ ºÉÆlÉÉãÉÉÒ VÉÉä ãÉÉäMÉ ´ÉcÉÆ ®c ®cä cé, ´ÉcÉÆ àÉcÉÒxÉä àÉå nÉä-SÉÉ®, nºÉ-¤ÉÉÒºÉ ãÉÉäMÉÉå BÉEÉÒ àÉÉ®-BÉEÉ] cÉä ®cÉÒ cè, ÉËcºÉÉ BÉEÉÒ BÉEɮǴÉÉ<Ç cÉä ®cÉÒ cé* <ºÉºÉä {ÉcãÉä ´ÉcÉÆ ¤ÉÉä½Éä º]Úbèx]弃 ªÉÚÉÊxɪÉxÉ +ÉÉè® ®ÉVªÉ ºÉ®BÉEÉ® BÉEä ¤ÉÉÒSÉ ºÉàÉZÉÉèiÉÉ cÖ+ÉÉ* =ºÉàÉå {ÉEèºÉãÉÉ ÉÊBÉEªÉÉ MɪÉÉ ÉÊBÉE ¤ÉÉä½ÉäãÉéb º´ÉɪÉkÉ {ÉÉÊ®­Én ÉÊnªÉÉ VÉÉA* ªÉc ºÉàÉZÉÉèiÉÉ 1993 àÉå cÖ+ÉÉ* +ÉÉVÉ nºÉ ´É­ÉÇ cÉä MɪÉä, ãÉäÉÊBÉExÉ ´ÉcÉÆ àÉÉ®-BÉEÉ] àÉå BÉEÉä<Ç BÉEàÉÉÒ xÉcÉÓ +ÉÉ<Ç, ´ÉcÉÆ ¶ÉÉÆÉÊiÉ xÉcÉÓ cÖ<Ç* ºÉ®BÉEÉ® BÉEèºÉä ºÉÖÉÊ´ÉSÉÉÉÊ®iÉ {ÉEèºÉãÉÉ BÉE®iÉÉÒ cè ÉÊBÉE VÉèºÉä-iÉèºÉä cÉä VÉÉA* ãÉäÉÊBÉExÉ ªÉc xÉÉìlÉÇ-<Ǻ] BÉEÉ ºÉÆ´ÉänxɶÉÉÒãÉ àÉÉàÉãÉÉ cè*

<ºÉàÉå <ºÉ fÆMÉ ºÉä ºÉÖÉÊ´ÉSÉÉÉÊ®iÉ {ÉEèºÉãÉÉ xÉcÉÓ cÉäMÉÉ, VÉxÉiÉÉ BÉEÉÒ +ÉÉBÉEÉÆFÉÉ+ÉÉäÆ BÉEä àÉÖiÉÉÉʤÉBÉE BÉEÉàÉ xÉcÉÓ cÉäMÉÉ iÉÉä ={Ép´É VÉÉ®ÉÒ ®cäMÉÉ, àÉÉ®-BÉEÉ] VÉÉ®ÉÒ ®cäMÉÉÒ, ÉËcºÉÉ VÉÉ®ÉÒ ®cäMÉÉÒ, nä¶É BÉEä ÉÊãÉA càÉä¶ÉÉ ÉʺɮnnÇ +ÉÉè® JÉiÉ®É ¤ÉxÉÉ ®cäMÉÉ* nºÉ ´É­ÉÇ {ÉcãÉä VÉÉä ºÉàÉZÉÉèiÉÉ cÖ+ÉÉ lÉÉ, =ºÉ ºÉàÉZÉÉèiÉä BÉEÉ +ÉSUÉ +ɺɮ xÉcÉÓ cÖ+ÉÉ* BÉDªÉÉ ºÉ®BÉEÉ® xÉä <ºÉBÉEÉ +ÉvªÉªÉxÉ BÉE®´ÉÉxÉä BÉEÉ BÉEÉàÉ ÉÊBÉEªÉÉ cè +ÉÉè® +ÉMÉ® ÉÊBÉEªÉÉ cè iÉÉä +É£ÉÉÒ iÉBÉE ºÉ®BÉEÉ® ÉÊBÉEºÉ ÉÊxÉ­BÉE­ÉÇ {É® {ÉcÖÆSÉÉÒ cè? nºÉ ´É­ÉÇ {ÉcãÉä BÉEcÉ MɪÉÉ lÉÉ ÉÊBÉE ABÉE AäÉÊiÉcÉÉʺÉBÉE BÉEÉàÉ cÖ+ÉÉ cè, ºÉÉ®É ºÉàÉZÉÉèiÉÉ cÉä MɪÉÉ, +É¤É ÉËcºÉÉ xÉcÉÓ cÉäMÉÉÒ, ´ÉcÉÆ BÉEä +ÉÉÉÊn´ÉɺÉÉÒ ãÉÉäMÉ +ÉÉè® ºÉ¤É xÉÉMÉÉÊ®BÉE JÉÖ¶ÉcÉãÉÉÒ ºÉä ®cåMÉä* nºÉ ´É­ÉÇ ¤ÉÉÒiÉ MÉA cé, ºÉ®BÉEÉ® ¤ÉiÉÉA ÉÊBÉE +ɺÉBÉEÉ BÉDªÉÉ +ɺɮ {ɽÉ* àÉÉ®-BÉEÉ] =ºÉÉÒ iÉ®c VÉÉ®ÉÒ cè, ÉËcºÉÉ VÉÉ®ÉÒ cè* <ºÉ ¤ÉÉ® ÉÊ{ÉE® BÉEcÉ VÉÉ ®cÉ cè ÉÊBÉE AäÉÊiÉcÉÉʺÉBÉE BÉEÉàÉ cÖ+ÉÉ cè +ÉÉè® <xcÉåxÉä ¤É½É £ÉÉ®ÉÒ BÉEÉÒÉÌiÉàÉÉxÉ ºlÉÉÉÊ{ÉiÉ ÉÊBÉEªÉÉ cè*

        +É£ÉÉÒ <xcÉåxÉä ¤ÉÉäbÉäãÉéb ÉÊãɤɮä¶ÉxÉ ]É<MÉ® ºÉä ºÉàÉZÉÉèiÉÉ ÉÊBÉEªÉÉ* ãÉäÉÊBÉExÉ ¤ÉÉäbÉäãÉéb bèàÉÉäBÉEäÉÊ]BÉE |ÉEÆ] cè, =ºÉºÉä <xÉBÉEÉ BÉEÉä<Ç ºÉàÉZÉÉèiÉÉ xÉcÉÓ cè, ´Éä <ºÉ ºÉàÉZÉÉèiÉä BÉEÉä xÉcÉÓ àÉÉxÉ ®cä cé +ÉÉè® +ÉÉàÉ VÉxÉiÉÉ BÉEÉ BÉEÉèx{ÉEÉÒbéºÉ £ÉÉÒ ªÉä xÉcÉÓ ãÉäiÉä* <ºÉ iÉ®c BÉEèºÉä BÉEÉàÉ SÉãÉäMÉÉ* =ã{ÉEÉ £ÉÉÒ <ºÉ ºÉàÉZÉÉèiÉä BÉEÉä ÉÊ´É{ÉEãÉ BÉE®´ÉÉxÉä BÉEä ÉÊãÉA ¤Éè~É cÖ+ÉÉ cè* ´ÉcÉÆ =OÉ´ÉÉnÉÒ ãÉÉäMÉ ¶ÉÉÉÎxiÉ xÉcÉÓ SÉÉciÉä* nºÉ ´É­ÉÇ {ÉcãÉä <xcÉåxÉä VÉÉä ºÉàÉZÉÉèiÉÉ ÉÊBÉEªÉÉ +ÉÉè® ¤É½ä AäÉÊiÉcÉÉʺÉBÉE BÉEÉÒÉÌiÉàÉÉxÉ BÉE®xÉä BÉEÉ nÉ´ÉÉ ÉÊBÉEªÉÉ, =ºÉBÉEÉ BÉDªÉÉ ÉÊxÉ­BÉE­ÉÇ cÖ+ÉÉ, ÉÊ´É{ÉEãÉiÉÉ BÉEÉ BÉDªÉÉ BÉEÉ®hÉ cÖ+ÉÉ* óÆÉʺÉãÉ cè* 46 ºÉnºªÉÉÒªÉ FÉäjÉÉÒªÉ {ÉÉÊ®­Én +ÉÉè® ÉʤÉãÉ ¤ÉÉäbÉäãÉéb |ÉÉnäÉʶÉBÉE {ÉÉÊ®­Én BÉEÉ ãÉÉA cé* ªÉä ÉÊ´ÉvÉäªÉBÉE BÉEÉä {ÉfÃiÉä cé, <xÉBÉEä +ÉÉÊvÉBÉEÉ®ÉÒ àÉÆjÉÉÒ VÉÉÒ BÉEÉä nä näiÉä cé +ÉÉè® ´Éä ºÉnxÉ àÉå ãÉäBÉE® +ÉÉ VÉÉiÉä cé* ªÉc ºÉÆÉÊ´ÉvÉÉxÉ ºÉƶÉÉävÉxÉ ÉÊ´ÉvÉäªÉBÉE cè*…( BªÉ´ÉvÉÉxÉ) ãÉÉäMÉ cãBÉEä fÆMÉ ºÉä ÉÊãÉJÉ näiÉä cé, <ºÉBÉEÉ BÉDªÉÉ BÉÖE|É£ÉÉ´É {ɽäMÉÉ, <ºÉä xÉcÉÓ näJÉiÉä* càÉ óÆÉʺÉãÉ {ÉÉÊ®­Én àÉå ®cåMÉä ªÉÉ xÉcÉÓ* +ÉÉxÉ ÉÊ®BÉEÉbÇ +ÉÉvÉä ºÉä VªÉÉnÉ ´ÉÉä]ºÉÇ ÉÊãɺ] àÉå ¤ÉÉäbÉäWÉ BÉEÉ xÉÉàÉ cè ãÉäÉÊBÉExÉ +ɺÉãÉ àÉå ¤ÉÉäbÉä ãÉÉäMÉ £ÉÉMÉ MÉA cé, ´ÉcÉÆ cé cÉÒ xÉcÉÓ* =xÉBÉEÉÒ àÉÉÆMÉ cè ÉÊBÉE =xÉBÉEÉä ¶ÉÉÉÊàÉãÉ ÉÊBÉEªÉÉ VÉÉA, ªÉä BÉEciÉä cé ÉÊBÉE càÉ ¶ÉÉÉÊàÉãÉ xÉcÉÓ BÉE®åMÉä* iÉÉÒxÉ ºÉnºªÉÉÒªÉ ºÉÉÊàÉÉÊiÉ ¤ÉxÉÉÒ cè* ºÉ®BÉEÉ® ¤ÉiÉÉA ÉÊBÉE iÉÉÒxÉ ºÉnºªÉÉÒªÉ ºÉÉÊàÉÉÊiÉ BÉDªÉÉ cè +ÉÉè® =ºÉBÉEÉ {ÉEèºÉãÉÉ BÉE¤É cÉäMÉÉ* 95 MÉÉÆ´ÉÉå BÉEÉ ÉÊ´É´ÉÉn, ´Éä ãÉÉäMÉ BÉEciÉä cé ÉÊBÉE càÉBÉEÉä <ºÉàÉå ¶ÉÉÉÊàÉãÉ ÉÊBÉEªÉÉ VÉÉA, =xÉ MÉÉÆ´ÉÉå BÉEÉ BÉDªÉÉ cÉäMÉÉ*

        <xcÉåxÉä ¤ÉÉäbÉäWÉ BÉEÉä +É­]àÉ ºÉÚSÉÉÒ àÉå ãÉÉxÉä BÉEÉ BÉEÉàÉ ÉÊBÉEªÉÉ* càÉ àÉÉxÉ ãÉäiÉä cé ÉÊBÉE ªÉä ¶ÉÉÉÎxiÉ BÉEÉÒ iÉ®{ÉE, VÉxÉ-+ÉÉBÉEÉÆFÉÉ BÉEÉÒ iÉ®{ÉE, VÉÉä +ÉÉÉÊn´ÉɺÉÉÒ ãÉÉäMÉ ´ÉcÉÆ ¤ÉºÉä cÖA cé, =xÉBÉEÉÒ iÉ®{ÉE VÉÉ ®cä cé, =xÉBÉEÉÒ £ÉÉ´ÉxÉÉ BÉEÉÒ BÉEp BÉE® ®cä cé* ¤ÉÉäbÉäWÉ BÉEÉÒ +ÉɤÉÉnÉÒ 38 |ÉÉÊiɶÉiÉ cè*…( BªÉ´ÉvÉÉxÉ)

MR. DEPUTY-SPEAKER: Shri Bwiswmuthiary, please do not interrupt him. You have already had your say yesterday. We do not have much time. Let him continue.

bÉì. ®PÉÖ´ÉÆ¶É |ɺÉÉn É˺Éc : ¤ÉèºÉÉÒàÉÖÉÊlɪÉÉ®ÉÒ VÉÉÒ, càÉ +ÉÉ{ÉBÉEä {ÉFÉ àÉå ¤ÉÉäãÉ ®cä cé ãÉäÉÊBÉExÉ ÉÊ{ÉE® £ÉÉÒ +ÉÉ{É =xÉBÉEÉ ºÉàÉlÉÇxÉ BÉE®iÉä cé*…( BªÉ´ÉvÉÉxÉ) càÉ +ɺÉãÉÉÒ £Éän ¤ÉiÉÉ ®cä cé*…( BªÉ´ÉvÉÉxÉ)

={ÉÉvªÉFÉ àÉcÉänªÉ : +ÉÉ{É =xÉBÉEÉÒ iÉ®{ÉE näJÉBÉE® àÉiÉ ¤ÉÉäÉÊãÉA, SÉäªÉ® BÉEÉä AäbÅèºÉ BÉEÉÒÉÊVÉA*

bÉì. ®PÉÖ´ÉÆ¶É |ɺÉÉn É˺Éc : ´Éä ¤ÉÉvÉÉ BÉE® ®cä lÉä, <ºÉÉÊãÉA càÉxÉä =xÉBÉEÉä ºÉÆiÉÖ­] ÉÊBÉEªÉÉ*

        <ºÉàÉå VÉÉä ºÉÉÒ]Éå BÉEÉÒ ºÉÆJªÉÉ nÉÒ MÉ<Ç cè* 46 àÉå ºÉä 30 +ÉÉÉÊn´ÉɺÉÉÒ ®cåMÉä +ÉÉè® =xÉBÉEÉ |ÉÉÊiɶÉiÉ 38 cè ãÉäÉÊBÉExÉ 28 BÉEc ®cä cé ÉÊBÉE 28 cÉÒ cè* <ºÉ iÉ®c ºÉä |ÉÉÊiɶÉiÉ BÉEàÉ cè +ÉÉè® VªÉÉnÉ VÉÉä MÉè®-+ÉÉÉÊn´ÉɺÉÉÒ cé, ´Éä +ÉºÉÆiÉÖ­] cÉåMÉä iÉÉä ´ÉcÉÆ +ɶÉÉÆÉÊiÉ cÉäMÉÉÒ, ÉÊ´É´ÉÉn cÉäMÉÉ* ºÉ®BÉEÉ® ÉÊBÉEºÉ iÉ®c ºÉä ºÉÉÒ]Éå BÉEÉ {ÉEèºÉãÉÉ BÉE®iÉÉÒ cè? …( BªÉ´ÉvÉÉxÉ) ÉÊBÉEºÉ iÉ®c ºÉä ºÉÉÒ]Éå BÉEÉ ¤ÉÆ]´ÉÉ®É cÉäiÉÉ cè ÉÊBÉE 46 àÉå ºÉä 30 ÉÊBÉEªÉÉ +ÉÉè® {ÉÉÆSÉ VÉxÉ®ãÉ BÉE® ÉÊnªÉÉ +ÉÉè® 6 xÉÉäàÉÉÒxÉä¶ÉxÉ BÉEÉÒ BÉE® nÉÒ cè* ®ÉVªÉ ºÉ®BÉEÉ® +ÉÉè® £ÉÉ®iÉ ºÉ®BÉEÉ® ÉÊàÉãÉBÉE® ´ÉcÉÆ ºÉéÉʺÉÉÊ]ÉÊ´É]ÉÒ ¤ÉfÃÉ ®cä cé, ´ÉcÉ àÉÉ®BÉEÉ] cÉä ®cÉÒ cè*…( BªÉ´ÉvÉÉxÉ) bèàÉÉäµÉEäÉÊ]BÉE |ÉEÆ] ´ÉÉãÉä BÉEàÉ àÉÉ®BÉEÉ] ´ÉÉãÉä xÉcÉÓ cé* ´Éä £ÉÉÒ +É£ÉÉÒ xÉcÉÓ àÉÉxÉä cé* ´Éä <xÉBÉEä ºÉàÉZÉÉèiÉä ºÉä ºÉÆiÉÖ­] xÉcÉÓ cé* ºÉ®BÉEÉ® ªÉc ¤ÉiÉÉA ÉÊBÉE ´ÉcÉÆ bèàÉÉäµÉEäÉÊ]BÉE |ÉEÆ] BÉEÉÒ BÉDªÉÉ ÉκlÉÉÊiÉ cè +ÉÉè® ´Éc BÉDªÉÉ SÉÉciÉÉ cè +ÉÉè® =ã{ÉEÉ BÉEä ãÉÉäMÉ £ÉÉÒ SÉÉciÉä cé ÉÊBÉE ´ÉcÉÆ ¶ÉÉÆÉÊiÉ xÉ cÉä +ÉÉè® +ɶÉÉÆÉÊiÉ ¤ÉxÉÉÒ ®cä* {ÉÉÒºÉ àÉÉÒãÉ àÉå BÉE® ®cä cé +ÉÉè® càÉÉ®ä ºÉÆÉÊ´ÉvÉÉxÉ àÉå ÉÊãÉJÉÉ cè ÉÊBÉE 19 ÉÊVÉãÉÉå BÉEÉÒ º´ÉɪÉkÉ {ÉÉÊ®­Én ¤ÉxÉÉ<Ç VÉÉA* gÉÉÒ ®ÉéMÉ{ÉÉÒ xÉä BÉEcÉ ÉÊBÉE BÉEãSÉ®ãÉ cè®ÉÒ]äVÉ, <xÉBÉEÉ ®cxÉ-ºÉcxÉ, {ÉÖ®ÉxÉÉÒ |ÉlÉÉ ºÉä {ÉcãÉä ºÉä SÉãÉÉ +ÉÉ ®cÉ cè* càÉ ãÉÉäMÉ |ÉvÉÉxÉ BÉEÉä àÉÖÉÊJɪÉÉ, +ÉvªÉFÉ, OÉÉàÉ |ÉvÉÉxÉ ¤ÉÉäãÉiÉä cé +ÉÉè® =vÉ® MÉÉÆ´É-¤ÉÚfÃÉ ¤ÉÉäãÉiÉä cé*…( BªÉ´ÉvÉÉxÉ) MÉÉÆ´É BÉEÉ |ÉvÉÉxÉ =vÉ® MÉÉÆ´É-¤ÉÚfÃÉ cÉäMÉÉ*

         BÉEÉäSÉ ®ÉVÉ´ÉÆ¶ÉÉÒ ´ÉcÉÆ ABÉE VÉÉÉÊiÉ cè* =ºÉBÉEÉÒ ºÉÉ®ÉÒ +ÉÉè{ÉSÉÉÉÊ®BÉEiÉÉå {ÉÚ®ÉÒ cÉä MÉ<Ç* V´ÉÉ<Æ] ºÉãÉèBÉD] BÉEàÉä]ÉÒ nÉäxÉÉå ºÉnxÉÉå BÉEÉÒ ¤ÉxÉÉÒ +ÉÉè® =ºÉxÉä +ÉxÉÖ¶ÉÆºÉÉ BÉEÉÒ +ÉÉè® ®ÉVªÉ ºÉ®BÉEÉ® xÉä £ÉÉÒ +ÉxÉÖ¶ÉÆºÉÉ BÉEÉÒ* àÉéxÉä £ÉÉÒ =ºÉ ¤ÉcºÉ àÉå ÉÊcººÉÉ ÉÊãɪÉÉ +ÉÉè® VÉÖAãÉ =®ÉàÉ VÉÉÒ, +ÉÉÉÊn´ÉɺÉÉÒ àÉÆjÉÉÒ xÉä PÉÉä­ÉhÉÉ BÉEÉÒ +ÉÉè® càÉå +Éɶ´ÉºiÉ ÉÊBÉEªÉÉ ÉÊBÉE càÉ <ºÉ {É® iÉÖ®ÆiÉ BÉEèÉʤÉÉÊxÉ] àÉå ãÉÉ ®cä cé +ÉÉè® ®ÉVªÉ ºÉ£ÉÉ àÉå VÉÉBÉE® BÉEc ÉÊnªÉÉ, ´ÉcÉÆ |ɶxÉ BÉEÉ =kÉ® nä ÉÊnªÉÉ ÉÊBÉE xÉcÉÓ càÉ <ºÉ {É® ÉÊ´ÉSÉÉ® xÉcÉÓ BÉE®åMÉä* <ºÉBÉEä BÉEÉ®hÉ ´ÉcÉÆ 8 BªÉÉÎBÉDiɪÉÉå BÉEÉÒ ciªÉÉ cÖ<Ç +ÉÉè® MÉÉäÉÊãɪÉÉÆ SÉãÉÉÓ +ÉÉè® àÉÉ®BÉEÉ] ¶ÉÖ°ô cÉä MÉ<Ç* ªÉc ºÉ®BÉEÉ® BÉDªÉÉ SÉÉciÉÉÒ cè ? àÉÉ®BÉEÉ] BÉE®ÉxÉÉ SÉÉciÉÉÒ cè ªÉÉ ¶ÉÉÆÉÊiÉ SÉÉciÉÉÒ cè ? ªÉc àÉé ºÉ®BÉEÉ® ºÉä VÉÉxÉxÉÉ SÉÉciÉÉ cÚÆ* BÉEÉäSÉ ®ÉVÉ´ÉÆ¶ÉÉÒ VÉÉÒ BÉEä ÉÊãÉA ºÉÉ®ÉÒ +ÉÉè{ÉSÉÉÉÊ®BÉEiÉÉAÆ {ÉÚ®ÉÒ cÉä MÉ<Ç* BÉEÉäSÉ ®ÉVÉ´ÉÆ¶ÉÉÒ ªÉcÉÆ ºÉnxÉ àÉå BÉEÉÆOÉäºÉ {ÉÉ]ÉÔ ºÉä +ÉÉiÉä cé, =xcÉåxÉä £ÉÉÒ ºÉ´ÉÉãÉ =~ɪÉÉ* <ºÉÉÒÉÊãÉA àÉé ºÉ®BÉEÉ® ºÉä nÉä ]ÚBÉE ¶É¤nÉå àÉå {ÉÚUxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE ºÉ®BÉEÉ® BÉDªÉÉ SÉÉciÉÉÒ cè? BÉDªÉÉ àÉÉ®BÉEÉ] BÉEÉä |ÉÉäiºÉÉcxÉ näxÉÉ SÉÉciÉÉÒ cè? àÉÆjÉÉÒ VÉÉÒ xÉä <ºÉ ºÉnxÉ àÉå BÉÖEU ¤ÉªÉÉxÉ ÉÊnªÉÉ +ÉÉè® ®ÉVªÉ ºÉ£ÉÉ àÉå BÉÖEU ¤ÉªÉÉxÉ ÉÊnªÉÉ* cÉ=ºÉ BÉEÉä ÉÊàɺÉãÉÉÒb ÉÊBÉEªÉÉ +ÉÉè® =ºÉBÉEä SÉãÉiÉä ´ÉcÉÆ àÉÉ®BÉEÉ], +ɶÉÉÆÉÊiÉ +ÉÉè® ={Ép´É cÉä MɪÉÉ* SÉÚÆÉÊBÉE càÉÉ®É ºÉÉÒàÉÉ´ÉiÉÉÔ <ãÉÉBÉEÉ cè +ÉÉè® ºÉÚ®VÉ BÉEÉÒ ®Éä¶ÉxÉÉÒ {ÉcãÉä {ÉcÖÆSÉiÉÉÒ cè ãÉäÉÊBÉExÉ ÉÊ´ÉBÉEÉºÉ BÉEÉÒ ®Éè¶ÉxÉÉÒ ºÉ¤ÉºÉä ¤ÉÉn àÉå {ÉcÖÆSÉiÉÉÒ cè, AäºÉÉ càÉÉ®É ´Éc <ãÉÉBÉEÉ cè* ÉÊ´ÉBÉEÉºÉ BÉEä ¤ÉÉ®ä àÉå BÉEcÉ MɪÉÉ ÉÊBÉE =ºÉ FÉäjÉ {É® càÉ JÉSÉÇ BÉE®åMÉä ãÉäÉÊBÉExÉ càÉ VÉÉxÉxÉÉ SÉÉciÉä cé ÉÊBÉE <xÉBÉEÉ BÉDªÉÉ ÉÊcºÉÉ¤É cè +ÉÉè® ¤ÉiÉÉAÆ ÉÊBÉE =vÉ® BÉEä ÉÊ´ÉBÉEÉºÉ àÉå BÉDªÉÉ JÉSÉÇ ÉÊBÉEªÉÉ MɪÉÉ cè* ÉÊ´ÉBÉEÉºÉ BÉEÉÒ àÉÖJªÉvÉÉ®É àÉå bäfà ãÉÉJÉ àÉäMÉÉ´ÉÉì] {ÉxÉ ÉʤÉVÉãÉÉÒ BÉEÉÒ FÉàÉiÉÉ cè* {ÉxÉ ÉʤÉVÉãÉÉÒ àÉå {ÉÚÆVÉÉÒ ãÉMÉÉxÉä ºÉä VÉxÉiÉÉ BÉEÉ ãÉÉ£É cÉäMÉÉ* <ºÉ {É® <xÉBÉEÉÒ BÉDªÉÉ xÉÉÒÉÊiÉ cè, ºÉ®BÉEÉ® ºÉÉ{ÉE-ºÉÉ{ÉE ¤ÉiÉÉA BÉDªÉÉåÉÊBÉE ªÉc <xÉBÉEÉÒ ÉÊVÉààÉänÉ®ÉÒ ¤ÉxÉiÉÉÒ cè*

        +ÉÉb´ÉÉhÉÉÒ VÉÉÒ BÉE£ÉÉÒ =OÉ´ÉÉÉÊnªÉÉå ºÉä ¤ÉÉiÉ BÉE®iÉä cé* …( BªÉ´ÉvÉÉxÉ) càÉ VÉÉxÉxÉÉ SÉÉciÉä cé ÉÊBÉE AäºÉä BÉEèºÉä <ºÉ nä¶É BÉEÉ ¶ÉɺÉxÉ SÉãÉäMÉÉ? MÉßc àÉÆjÉÉÒ ÉËcºÉBÉE =OÉ´ÉÉÉÊnªÉÉå BÉEä VÉilÉÉå BÉEÉÒ cÉÆ àÉå cÉÆ ÉÊàÉãÉÉ näiÉä cé*…( BªÉ´ÉvÉÉxÉ)

={ÉÉvªÉFÉ àÉcÉänªÉ : +É¤É ºÉàÉÉ{iÉ BÉEÉÒÉÊVÉA*

bÉì. ®PÉÖ´ÉÆ¶É |ɺÉÉn É˺Éc : àÉÉxÉxÉÉÒªÉ àÉÆjÉÉÒ VÉÉÒ VÉ¤É VÉ´ÉÉ¤É nå iÉÉä <xÉ ºÉ¤É ¤ÉÉiÉÉå BÉEÉ VÉ´ÉÉ¤É nå* <ºÉ FÉäjÉ BÉEä ÉÊ´ÉBÉEÉºÉ BÉEÉä |ÉÉlÉÉÊàÉBÉEiÉÉ nÉÒ VÉÉA* ´ÉcÉÆ ºÉÚ®VÉ BÉEÉÒ ®Éä¶ÉxÉÉÒ {ÉcãÉä {ÉcÖÆSÉiÉÉÒ cè, ãÉäÉÊBÉExÉ ÉÊ´ÉBÉEÉºÉ BÉEÉÒ ®Éä¶ÉxÉÉÒ ¤ÉÉn àÉå {ÉcÖÆSÉiÉÉÒ cè* <ºÉÉÒÉÊãÉA càÉÉ®É ´Éc ºÉÉÒàÉÉ´ÉiÉÉÔ <ãÉÉBÉEÉ ÉÊ´ÉBÉEÉʺÉiÉ xÉcÉÓ cÉä {ÉɪÉÉ* <ºÉ {É® ºÉ®BÉEÉ® BÉEÉä {ÉÖ®VÉÉä® vªÉÉxÉ näxÉÉ SÉÉÉÊcA +ÉÉè® xÉä¶ÉxÉãÉ <ÆÉÊ]ÉÊOÉ]ÉÒ BÉEä ÉÊãÉA, càÉå =ºÉ <ãÉÉBÉEä BÉEÉä |ÉÉlÉÉÊàÉBÉEiÉÉ näxÉÉÒ SÉÉÉÊcA* <ºÉBÉEä ÉÊãÉA àÉéxÉä VÉÉä àÉVɤÉÚiÉÉÒ ºÉä ºÉ´ÉÉãÉ =~ÉA cé, àÉé SÉÉcÚÆMÉÉ ÉÊBÉE àÉÆjÉÉÒ VÉÉÒ =xÉBÉEÉ =kÉ® nå*

                                                                               

 

15.00 hrs.

SHRI ABDUL HAMID (DHUBRI): Mr. Deputy-Speaker, Sir, I thank you for giving me a chance to participate in this Sixth Schedule to the Constitution (Amendment) Bill. I rise to support the Bill.

          With the joint initiative of our hon. Chief Minister, Shri Tarun Gogoi and the Central Government, the long-standing demands and the problems of the Bodo Territorial Autonomy are coming to an end.

          But there is an unfortunate part in this Bill. We have heard many hon. Members mentioning about the population pattern. It is astonishing that – even though the problems are coming to an end and the Government has brought forward a Bill in the Parliament, there is an unfortunate part in this Bill – we, the Members from Assam, elected by the people of Assam were not consulted. We, the Members from Assam, irrespective of Parties, were not consulted by the Central Government. That is why, it is a very unfortunate thing. … (Interruptions) Our Government took Office only two years ago. But prior to that, the Congress-AGP Government had 21 sittings among BLT, AABSU and the Central Government. But this Government had not called even Congress leaders for the meetings.

          Fortunately, Shri Tarun Gogoi, in the interest of Assam and to bring peace and harmony in Assam, had discussed it in the Assembly and took up the responsibility to amend the Sixth Schedule so as to solve the problems of the Assam people. My senior colleagues Dr. Raghuvansh Prasad Singh and Shri Madhab Rajbangshi have rightly stated that there are 25 lakh people in the proposed Bodo Territorial Area, but only nine lakh people would be the tribal people. There are more than 3,000 villages which are to be inducted in the Bodo Territorial Area, but only 1000 villages have got Bodo Tribal people.

          The Bodo Accord was signed in 1993. It is clearly mentioned there that the villages which have more than 50 per cent Bodo people will be inducted into the Bodo Territorial Area, but we can see that not more than half of the villages are like that. … (Interruptions) It is mentioned like that in the Bodo Accord. There are so many cases and there are so many litigations challenging that aspect in the High Court and the Supreme Court. … (Interruptions)

MR. DEPUTY-SPEAKER: Shri Bwiswmuthiary, if there is anything objectionable, I will take care of it. Please sit down.

… (Interruptions)

SHRI ABDUL HAMID : It was regarding fixation as to how to induct villages, what is the criteria, etc. It is clearly mentioned in the Bodo Accord that the villages which have more than 51 per cent of Bodo tribal people, they will be included in that Area. But what happened in reality? Sir, 3500 villages have been inducted in that Area, but there are villages where there is not even a single Bodo people. … (Interruptions)

MR. DEPUTY-SPEAKER: Nothing goes on record except what Shri Abdul Hamid says.

(Interruptions) …*

SHRI ABDUL HAMID : That is why it is very unfortunate and the situation is that nine lakh people are dominating 25 lakh people. It is very unfortunate and it is a democratic country !

Minority people are getting this benefit. What has the Indian Parliament done? Always the majority people are getting all the benefits but here it has created a history in the Indian Parliament by neglecting the majority people. Minority people are forcibly dominating over the majority people. It is very unfortunate. There are a number of organisations like AAMSU, NSU, ASU, Koch Rajbongshi Students Union and so on. Nobody has been called for discussion.… (Interruptions)

MR. DEPUTY-SPEAKER: Shri Bwiswmuthiary, why are you interrupting him again?

… (Interruptions)

* Not Recorded

SHRI ABDUL HAMID : We are supporting it but we would like to remind the Government about the majority people. There are a number of such political and social organisations. A few days back about eight Adivasis were killed only because of 72 hours bandh regarding this agitation. It is the reality. In 1994, they made minority people their target. A number of minority people were killed in Barpeta, Armtanga. A number of them are still living in the refugee camps. They have not taken shelter. Again, in 1996 more than one lakh people were killed… (Interruptions)

MR. DEPUTY-SPEAKER: Shri Bwiswmuthiary, I have to name you. Please do not interrupt him like this.

… (Interruptions)

SHRI SANSUMA KHUNGGUR BWISWMUTHIARY : He is trying to mislead the House.… (Interruptions)

SHRI ABDUL HAMID : No, it is on record.… (Interruptions)

MR. DEPUTY-SPEAKER: The Minister is here. If he is misleading, the Minister will correct him while giving reply.

… (Interruptions)

SHRI ABDUL HAMID : They are very poor people. They live in jungles. The first target of the minority people are the people living in the camps. Again Adivasis, who are very-very poor people, are being targeted. That is why I welcome this Bill.

          My only worry is, non-tribal people should be secure. Injustice is being done to the non-tribal people. There are 10-15 per cent Scheduled Caste people. What is their position in the Council? There are 40 per cent religious minority and 10 per cent linguistic minority. They become the targets. Initially, they victimised these people. Still, they are not brought into that area. There is a parallel Government running there.… (Interruptions)

 

MR. DEPUTY-SPEAKER: Nothing will go on record.

(Interruptions) …*

MR. DEPUTY-SPEAKER: Shri Bwiswmuthiary, please resume your seat. I am here. If he utters anything objectionable, I will expunge it. You are not to control this House. Will you please resume your seat?

SHRI ABDUL HAMID : So, Sir, it is a very serious matter. The Government is neglecting 25 lakh people and just 9 lakh people are getting benefits.… (Interruptions)

MR. DEPUTY-SPEAKER: We have taken a lot of time on this Bill. Please conclude.

SHRI ABDUL HAMID : What will happen to the Scheduled Caste people? What will be the fate of non-tribal people with regard to land, property, education, social and economic development? I request the hon. Home Minister that it should be clearly mentioned that the religious minority will be protected. In the name of the foreigners they are taking the advantage. I request the hon. Home Minister to look into it and take serious steps in this regard. Non-tribal people should not be disturbed and their political, social and economic rights should be granted.

 

 

 

 

 

 

                                                                            

* Not Recorded

 

 

 

MÉßc àÉÆjÉÉãÉªÉ àÉå ®ÉVªÉ àÉÆjÉÉÒ (gÉÉÒ ÉÊSÉxàɪÉÉxÉxn º´ÉÉàÉÉÒ): ={ÉÉvªÉFÉ àÉcÉänªÉ, ªÉc ÉʤÉãÉ MÉiÉ 9 àÉ<Ç BÉEÉä ºÉnxÉ àÉå |ɺiÉÖiÉ ÉÊBÉEªÉÉ MɪÉÉ lÉÉ +ÉÉè® =ºÉBÉEä ¤ÉÉn <ºÉä º]éÉËbMÉ BÉEàÉä]ÉÒ àÉå ÉÊ´ÉSÉÉ® BÉEä ÉÊãÉA £ÉäVÉ ÉÊnªÉÉ MɪÉÉ lÉÉ* º]éÉËbMÉ BÉEàÉä]ÉÒ xÉä +É{ÉxÉÉÒ ÉÊ®{ÉÉä]Ç ºÉƺiÉÖÉÊiÉ BÉEä ºÉÉlÉ MÉiÉ 22 VÉÖãÉÉ<Ç BÉEÉä ºÉnxÉ BÉEä {É]ãÉ {É® ®JÉÉÒ +ÉÉè® ABÉE +ÉMɺiÉ BÉEÉä ºÉnxÉ àÉå ÉÊ´ÉSÉÉ® ¶ÉÖâó cÖ+ÉÉ* ÉÊVÉxÉ ÉÊàÉjÉÉå xÉä <ºÉ ÉʤÉãÉ {É® +É{ÉxÉä ÉÊ´ÉSÉÉ® BªÉBÉDiÉ ÉÊBÉEA cé, ´Éä ÉÊxÉÉζSÉiÉ cÉÒ ºÉÉäSÉ-ºÉàÉZÉBÉE® +ÉÉè® +É{ÉxÉä fÆMÉ ºÉä |ɺiÉÖiÉ ÉÊBÉEA cé* VÉèºÉÉ ÉÊBÉE +ÉxªÉ àÉÉxÉxÉÉÒªÉ ºÉnºªÉÉå xÉä £ÉÉÒ BÉEcÉ cè, ABÉE ºÉàÉZÉÉèiÉÉ 1993 àÉå cÖ+ÉÉ lÉÉ, ãÉäÉÊBÉExÉ =ºÉ ºÉàÉZÉÉèiÉä àÉå BÉÖEU JÉÉÉÊàɪÉÉÆ ®c MÉ<ÇÆ lÉÉÒ, BÉÖEU BÉEÉÊàɪÉÉÆ ®c MÉ<Ç lÉÉÓ, ÉÊVÉxÉBÉEÉÒ ´ÉVÉc ºÉä ´Éc |É£ÉÉ´ÉÉÒ xÉcÉÓ cÖ+ÉÉ* gÉÉÒ ®PÉÖ´ÉÆ¶É |ɺÉÉn É˺Éc VÉÉÒ xÉä £ÉÉÒ =ããÉäJÉ ÉÊBÉEªÉÉ lÉÉ ÉÊBÉE ABÉE ºÉàÉZÉÉèiÉÉ 1993 àÉå cÖ+ÉÉ lÉÉ, ´Éc |É£ÉÉ´ÉÉÒ xÉcÉÓ cÉä {ÉɪÉÉ +ÉÉè® =ºÉBÉEä |É£ÉÉ´ÉÉÒ xÉ cÉäxÉä BÉEä BÉEÉ®hÉ cÉÒ nںɮÉÒ ¤ÉÉ® ´ÉÉiÉÉÇ BÉEÉÒ +ÉɴɶªÉBÉEiÉÉ +ÉxÉÖ£É´É cÖ<Ç iÉlÉÉ 10 {ÉE®´É®ÉÒ BÉEÉä ´ÉÉiÉÉÇ BÉEä àÉÆSÉ {É® ¤ÉÉÒAãÉ]ÉÒ, +ɺÉàÉ ºÉ®BÉEÉ® +ÉÉè® BÉEäxpÉÒªÉ ºÉ®BÉEÉ® BÉEä |ÉÉÊiÉÉÊxÉÉÊvɪÉÉå BÉEä ¤ÉÉÒSÉ ABÉE ºÉàÉZÉÉèiÉÉ cÖ+ÉÉ* =ºÉ ºÉàÉZÉÉèiÉä BÉEÉä ãÉÉMÉÚ BÉE®xÉä BÉEä ÉÊãÉA cÉÒ ªÉc ÉʤÉãÉ ãÉɪÉÉ MɪÉÉ cè* àÉé +ÉÉ{ÉBÉEä àÉÉvªÉàÉ ºÉä ABÉE ÉÊxÉ´ÉänxÉ BÉE®xÉÉ SÉÉciÉÉ cÚÆ, càÉÉ®ÉÒ ABÉE ºÉÉÒàÉÉ cè +ÉÉè® VÉÉä ºÉÉÒàÉÉ ºÉàÉZÉÉèiÉä àÉå iÉªÉ BÉEÉÒ MÉ<Ç cè, càÉ =ºÉºÉä ¤ÉÉc® xÉcÉÓ VÉÉ ºÉBÉEiÉä cé* gÉÉÒ ®ÆMÉ{ÉÉÒ VÉÉÒ xÉä BÉE<Ç ¤ÉÉiÉå BÉEcÉÒ cé, =xÉBÉEÉÒ ¤ÉÉiÉÉå ºÉä ºÉcàÉiÉ cÉä ºÉBÉEiÉä cé, ãÉäÉÊBÉExÉ càÉÉ®ÉÒ BÉEÉÊ~xÉÉ<Ç ªÉc cè ÉÊBÉE VÉÉä ¤ÉÉiÉå ºÉàÉZÉÉèiÉä àÉå ¶ÉÉÉÊàÉãÉ xÉcÉÓ cÖ<ÇÆ, =xcå <ºÉ ÉʤÉãÉ àÉå ¶ÉÉÉÊàÉãÉ xÉcÉÓ ÉÊBÉEªÉÉ VÉÉ ºÉBÉEiÉÉ cè* +ÉMÉ® BÉÖEU ¶ÉÉÉÊàÉãÉ BÉE®xÉä ªÉÉäMªÉ cé £ÉÉÒ, iÉÉä VÉ¤É ªÉc ÉʤÉãÉ º]éÉËbMÉ BÉEàÉä]ÉÒ BÉEä ºÉÉàÉxÉä lÉÉ, iÉ¤É ÉÊ´ÉSÉÉ® ÉÊBÉEªÉÉ VÉÉ ºÉBÉEiÉÉ lÉÉ* ABÉE àÉÉxÉxÉÉÒªÉ ºÉnºªÉ BÉEc ®cä lÉä ÉÊBÉE ºÉnºªÉÉå ºÉä ®ÉªÉ xÉcÉÓ ãÉÉÒ MÉ<Ç* àÉé ºÉàÉZÉiÉÉ cÚÆ ÉÊBÉE º]éÉËbMÉ BÉEàÉä]ÉÒ àÉÉxÉxÉÉÒªÉ ºÉnºªÉÉå BÉEÉÒ ºÉÉÊàÉÉÊiÉ cè +ÉÉè® =ºÉàÉå £É®{ÉÚ® ÉÊ´ÉSÉÉ® ÉÊBÉEªÉÉ MɪÉÉ cè* VÉÉä ºÉÉÊàÉÉÊiÉ BÉEÉÒ ºÉƺiÉÖÉÊiɪÉÉÆ cé, =xcå cÉÒ <ºÉ ÉʤÉãÉ àÉå ¶ÉÉÉÊàÉãÉ ÉÊBÉEªÉÉ MɪÉÉ cè* ºlÉɪÉÉÒ ºÉÉÊàÉÉÊiÉ BÉEÉÒ ºÉƺiÉÖÉÊiɪÉÉå ºÉä càÉ ¤ÉÉc® xÉcÉÓ VÉÉ ®cä cè* ´ÉcÉÆ +É{ÉxÉÉÒ ¤ÉÉiÉ BÉEcxÉä +ÉÉè® ÉÊ´ÉSÉÉ® BÉE®xÉä BÉEÉ ABÉE {ÉEÉä®àÉ cè* ªÉc £ÉÉÒ BÉEcÉ MɪÉÉ ÉÊBÉE <ºÉ ÉʤÉãÉ BÉEä ºÉÆ¤ÉÆvÉ àÉå VÉxÉiÉÉ BÉEÉÒ ®ÉªÉ xÉcÉÓ ãÉÉÒ MÉ<Ç ªÉc BÉEcxÉÉ ÉʤÉãÉBÉÖEãÉ +ÉxÉÖÉÊSÉiÉ cÉäMÉÉ, BÉDªÉÉåÉÊBÉE +ɺÉàÉ BÉEÉÒ ºÉ®BÉEÉ® ´ÉcÉÆ BÉEÉÒ VÉxÉiÉÉ uÉ®É SÉÖxÉÉÒ cÖ<Ç ºÉ®BÉEÉ® cè* ´ÉÉiÉÉÇ àÉå ´ÉcÉÆ BÉEÉÒ ºÉ®BÉEÉ® xÉä +É{ÉxÉÉ {ÉFÉ |É£ÉÉ´ÉÉÒ fÆMÉ ºÉä ®JÉÉ cè +ÉÉè® =xcÉÓ ¤ÉÉiÉÉå BÉEÉä <ºÉ ÉʤÉãÉ àÉå ¶ÉÉÉÊàÉãÉ ÉÊBÉEªÉÉ MɪÉÉ cè* VÉxÉiÉÉ BÉEÉÒ ®ÉªÉ ãÉäxÉä BÉEÉ ABÉE cÉÒ iÉ®ÉÒBÉEÉ lÉÉ ÉÊBÉE ´ÉcÉÆ BÉEÉÒ ºÉ®BÉEÉ® BÉEÉÒ ®ÉªÉ <ºÉàÉå ¶ÉÉÉÊàÉãÉ BÉEÉÒ VÉÉA +ÉÉè® ´ÉcÉÆ BÉEÉÒ ºÉ®BÉEÉ® BÉEÉÒ ®ÉªÉ <ºÉ ÉʤÉãÉ àÉå ¶ÉÉÉÊàÉãÉ BÉEÉÒ MÉ<Ç*

        gÉÉÒ ®ÉVÉ´ÉÆ¶ÉÉÒ iÉlÉÉ +ÉxªÉ ÉÊàÉjÉÉå BÉEÉä <ºÉ ¤ÉÉiÉ ºÉä ºÉcàÉiÉ cÉäxÉÉ SÉÉÉÊcA ÉÊBÉE =xcÉÓ BÉEä uÉ®É SÉÖxÉÉÒ cÖ<Ç ºÉ®BÉEÉ® ´ÉÉiÉÉÇ àÉå ¶ÉÉÉÊàÉãÉ cÖ<Ç +ÉÉè® VÉÉä £ÉÉÒ ÉÊ´ÉSÉÉ® ´ÉÉiÉÉÇ àÉå +ÉÉA, =xcå <ºÉ ÉʤÉãÉ àÉå ¶ÉÉÉÊàÉãÉ ÉÊBÉEªÉÉ MɪÉÉ* +ÉÉ{ÉÉÊkɪÉÉÆ =ºÉ ºÉàÉªÉ cÉäxÉÉÒ SÉÉÉÊcA lÉÉÒ, VÉ¤É ºÉàÉZÉÉèiÉÉ cÉä ®cÉ lÉÉ* +ÉÉ{ÉÉÊkɪÉÉÆ =ºÉ ºÉàÉªÉ cÉäxÉÉÒ SÉÉÉÊcA lÉÉÒ, VÉ¤É ÉʤÉãÉ ºlÉɪÉÉÒ ºÉÉÊàÉÉÊiÉ BÉEä ºÉàÉFÉ lÉÉ* VÉcÉÆ iÉBÉE ®ÉVÉ´ÉÆ¶ÉÉÒ VÉÉÒ BÉEÉÒ ¤ÉÉiÉ BÉEÉ ºÉ´ÉÉãÉ cè, ªÉc ºÉcÉÒ cè ÉÊBÉE <ºÉ {É® +ÉÉÉÌbxÉåºÉ ãÉÉBÉE® <ºÉä VÉxÉVÉÉÉÊiÉ àÉå ¶ÉÉÉÊàÉãÉ ÉÊBÉEªÉÉ VÉÉA, AäºÉÉ ÉÊ´ÉSÉÉ® £ÉÉÒ +ÉɪÉÉ* gÉÉÒ ®PÉÖ´ÉÆ¶É |ɺÉÉn VÉÉÒ xÉä BÉEcÉ ÉÊBÉE +ÉÉ®VÉÉÒ+ÉÉ<Ç xÉä +É{ÉxÉÉÒ ÉÊ®{ÉÉä]Ç nÉÒ lÉÉÒ* àÉé =xcå ¤ÉiÉÉxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE +ÉÉ®VÉÉÒ+ÉÉ<Ç xÉä +É{ÉxÉÉÒ ÉÊ®{ÉÉä]Ç ´ÉÉÉÊ{ÉºÉ ãÉä ãÉÉÒ +ÉÉè® BÉEcÉ ÉÊBÉE càÉ +É£ÉÉÒ <ºÉBÉEä ¤ÉÉ®ä àÉå ÉÊxÉhÉÇªÉ xÉcÉÓ nä ºÉBÉEiÉä cé* càÉ +É£ÉÉÒ <ºÉ ÉÊ´ÉSÉÉ® ºÉä ¤ÉÉc® xÉcÉÓ cè, ãÉäÉÊBÉExÉ ®ÉVÉ´ÉÆ¶ÉÉÒ BÉEÉä VÉxÉVÉÉÉÊiÉ àÉå ¶ÉÉÉÊàÉãÉ BÉE®xÉä BÉEä |ɶxÉ {É® MÉà£ÉÉÒ® cé* càÉ ÉÊ´ÉSÉÉ® BÉE®xÉÉ SÉÉciÉä cé +ÉÉè® <ºÉ {É® ÉÊ´ÉSÉÉ® cÉäxÉÉ SÉÉÉÊcA* ãÉäÉÊBÉExÉ <ºÉBÉEä {ÉcãÉä càÉå +ÉɴɶªÉBÉE ºÉÚSÉxÉɪÉå +ÉÉè® +ÉɴɶªÉBÉE +ÉÉvÉÉ® iÉèªÉÉ® BÉE®xÉÉ cè +ÉÉè® =ºÉBÉEÉä BÉE®xÉä BÉEä ¤ÉÉn cÉÒ =ºÉ {É® ÉÊ´ÉSÉÉ® cÉä ºÉBÉEäMÉÉ*

        àÉé ABÉE ÉÊxÉ´ÉänxÉ +ÉÉè® BÉE®xÉÉ SÉÉciÉÉ cÚÆ* ¤ÉÉ®-¤ÉÉ® BÉEcÉ VÉÉiÉÉ cè ÉÊBÉE +ÉÉÉÊJÉ® MÉè® +ÉÉÉÊn´ÉÉÉʺɪÉÉå +ÉÉè® MÉè® ¤ÉÉäbÉä BÉEÉä <ºÉ ÉʤÉãÉ àÉå àÉci´É xÉcÉÓ ÉÊnªÉÉ MɪÉÉ cè* àÉé ÉÊxÉ´ÉänxÉ BÉE®xÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE nںɮÉÒ {ÉÉÊ®­ÉnÉå BÉEÉÒ ÉκlÉÉÊiÉ BÉEÉä ºÉÉàÉxÉä ®JÉBÉE® ºÉÉäSÉxÉÉ SÉÉÉÊcA* =xÉàÉå +ÉɤÉÉnÉÒ BÉEä +ÉÉvÉÉ® {É® |ÉÉÊiÉÉÊxÉÉÊvÉi´É xÉcÉÓ cè* +ÉɤÉÉnÉÒ BÉEÉä näJÉ BÉE® |ÉÉÊiÉÉÊxÉÉÊvÉi´É xÉcÉÓ ÉÊnªÉÉ MɪÉÉ cè* 9 {ÉÉÊ®­Énå +ÉÉè® £ÉÉÒ cé* =xÉ {ÉÉÊ®­ÉnÉå àÉå BÉE£ÉÉÒ £ÉÉÒ +ÉɤÉÉnÉÒ näJÉiÉä cÖA |ÉÉÊiÉÉÊxÉÉÊvÉi´É xÉcÉÓ ÉÊnªÉÉ MɪÉÉ cè* AäºÉä àÉå +ÉɤÉÉnÉÒ BÉEÉ ºÉ´ÉÉãÉ <iÉxÉÉ iÉBÉEÇºÉÆMÉiÉ xÉcÉÓ cè* ªÉc BÉEcxÉÉ ÉÊBÉE ÉÊBÉEiÉxÉä |ÉÉÊiɶÉiÉ BÉDªÉÉ cè, àÉé <ºÉ {É® xÉcÉÓ VÉÉxÉÉ SÉÉciÉÉ cÚÆ, BÉDªÉÉåÉÊBÉE 2001 ºÉéºÉºÉ BÉEÉÒ ÉÊ®{ÉÉä]Ç +É£ÉÉÒ iÉBÉE xÉcÉÓ +ÉÉ<Ç cè* <ºÉÉÊãÉA ÉÊBÉEºÉ BÉEÉÒ +ÉɤÉÉnÉÒ ÉÊBÉEiÉxÉÉÒ cè, àÉé =ºÉBÉEä ¤ÉÉ®ä àÉå BÉÖEU xÉcÉÓ BÉEc ºÉBÉEiÉÉ cÚÆ* àÉÉxÉxÉÉÒªÉ ºÉnºªÉ +É{ÉxÉÉÒ VÉÉxÉBÉEÉ®ÉÒ BÉEä +ÉxÉÖºÉÉ® =ºÉä BÉEciÉä cÉåMÉä +ÉÉè® ´Éc <ºÉ ¤ÉÉ®ä àÉå VÉÉxÉiÉä cÉåMÉä*

        ={ÉÉvªÉFÉ àÉcÉänªÉ, BÉÖEU +ÉÉ{ÉÉÊkɪÉÉÆ lÉÉÒ* JÉÉºÉ iÉÉè® {É® ABÉE +ÉÉ{ÉÉÊkÉ lÉÉÒ* ABÉE ¶É¤n " +ÉÉìãÉ +ÉnºÉÇ" +ÉɪÉÉ lÉÉ* <ºÉ {É® +ÉÉ{ÉÉÊkÉ càÉÉ®ä àÉÉxÉxÉÉÒªÉ ¤ÉèºÉÉÒàÉÖÉÊlɪÉÉ®ÉÒ VÉÉÒ +ÉÉè® nںɮä ÉÊàÉjÉ xÉä £ÉÉÒ BÉEÉÒ lÉÉÒ* =ºÉä ºÉÆ¶ÉÉäÉÊvÉiÉ BÉE® ÉÊnªÉÉ MɪÉÉ cè* ´Éc "+Én® " BÉEÉÒ VÉMÉc "+ÉÉìãÉ" cÉÒ cè* "+ÉÉìãÉ" <ºÉÉÊãÉA cè ÉÊBÉE àÉÚãÉ ºÉàÉZÉÉèiÉä àÉå +ÉÉìãÉ ¶É¤n cè ãÉäÉÊBÉExÉ =ºÉä "AVÉ <] <VÉ" BÉE® ÉÊnªÉÉ MɪÉÉ cè*

        ®vÉÖ´ÉÆ¶É ¤ÉɤÉÚ xÉä ]èÉÊ®]®ÉÒ BÉEÉ +ÉxÉÖ´ÉÉn ÉÊcxnÉÒ àÉå |ÉÉnäÉʶÉBÉE BÉEcxÉä {É® +ÉÉ{ÉÉÊkÉ BÉEÉÒ cè* àÉé ÉÊxÉ´ÉänxÉ BÉE®xÉÉ SÉÉcÚÆMÉÉ ÉÊBÉE ´Éc ÉÊcxnÉÒ BÉEä ¤ÉÉ®ä àÉå +ÉSUÉÒ VÉÉxÉBÉEÉ®ÉÒ ®JÉiÉä cé* ®ÉVÉ£ÉÉ­ÉÉ ÉÊ´É£ÉÉMÉ àÉå ]èÉÊ®]®ÉÒ ¶É¤n BÉEÉ ÉÊcxnÉÒ +ÉxÉÖ´ÉÉn |ÉÉnäÉʶÉBÉE cÉÒ cè*

bÉì. ®PÉÖ´ÉÆ¶É |ɺÉÉn É˺Éc : ºÉ£ÉÉÒ +ÉJɤÉÉ®Éå àÉå <ºÉBÉEÉ +ÉxÉÖ´ÉÉn FÉäjÉÉÒªÉ cè ãÉäÉÊBÉExÉ ÉʤÉãÉ àÉå |ÉÉnäÉʶÉBÉE cè*

gÉÉÒ ÉÊSÉxàɪÉÉxÉxn º´ÉÉàÉÉÒ& àÉé +ÉJɤÉÉ®Éå BÉEÉÒ ¤ÉÉiÉ xÉcÉÓ BÉE® ®cÉ cÚÆ* ®PÉÖ´ÉÆ¶É ¤ÉɤÉÚ, +ÉÉ{É {ÉÚ®É £É®ÉäºÉÉ ®ÉÊJÉA, àÉé +ÉÉ{ÉBÉEÉä BÉEÉä<Ç MÉãÉiÉ ºÉÚSÉxÉÉ xÉcÉÓ nÚÆMÉÉ* àÉé ºÉ£ÉÉÒ ÉÊàÉjÉÉå ºÉä +ÉÉOÉc BÉE°ôÆMÉÉ ÉÊBÉE ¤ÉÉä½Éä ºÉàɺªÉÉ BÉEä ºÉàÉÉvÉÉxÉ BÉEä ÉÊãÉA, ¶ÉÉÆÉÊiÉ ºlÉÉÉÊ{ÉiÉ BÉE®xÉä BÉEÉÒ oÉέ] ºÉä VÉÉä ABÉE {ÉcãÉ BÉEÉÒ MÉ<Ç, =ºÉBÉEÉ º´ÉÉMÉiÉ cÉäxÉÉ SÉÉÉÊcA* àÉé ªÉc xÉcÉÓ àÉÉxÉiÉÉ cÚÆ +ÉÉè® àÉé nÉ´Éä ºÉä ªÉc BÉEciÉÉ £ÉÉÒ xÉcÉÓ cÚÆ ÉÊBÉE BÉEÉä<Ç £ÉÉÒ |ɪÉÉºÉ +ÉÆÉÊiÉàÉ cÉäMÉÉ ªÉÉ BÉEÉä<Ç |ɪÉÉºÉ +É{ÉxÉä ãÉFªÉ BÉEÉä {ÉÚ®É cÉÒ BÉE®äMÉÉ* iÉàÉÉàÉ {ÉÉÊ®­Énå {ÉcãÉä £ÉÉÒ ¤ÉxÉÉÓ, BÉEÉä<Ç Vɰô®ÉÒ xÉcÉÓ ÉÊBÉE =xÉ {ÉÉÊ®­ÉnÉå BÉEä ¤ÉxÉxÉä ºÉä ¶ÉÉÆÉÊiÉ ºlÉÉÉÊ{ÉiÉ cÉä MÉ<Ç* àÉé ªÉc nÉ´ÉÉ xÉcÉÓ BÉE®iÉÉ cÚÆ ÉÊBÉE <ºÉºÉä ¶ÉÉÆÉÊiÉ ºlÉÉÉÊ{ÉiÉ cÉä VÉÉAMÉÉÒ* ªÉc ¶ÉÉÆÉÊiÉ ºlÉÉÉÊ{ÉiÉ BÉE®xÉä BÉEÉÒ oÉέ] ºÉä, =ºÉ ÉÊn¶ÉÉ àÉå |ɪÉÉºÉ cè* ´Éc |ɪÉÉºÉ +ÉBÉEäãÉä ®ÉVªÉ ºÉ®BÉEÉ® xÉcÉÓ BÉE® ®cÉÒ cè, àÉÉxÉxÉÉÒªÉ |ÉvÉÉxÉ àÉÆjÉÉÒ VÉÉÒ xÉcÉÓ BÉE® ®cä cé ¤ÉÉÎãBÉE càÉ +ɺÉàÉ ºÉ®BÉEÉ® BÉEÉä Éʴɶ´ÉÉºÉ àÉå ãÉäBÉE® BÉE® ®cä cé, càÉ ´ÉcÉÆ BÉEä ºÉÆMÉ~xÉÉå BÉEÉä Éʴɶ´ÉÉºÉ àÉå ãÉäBÉE® BÉE® ®cä cé* ÉÊVÉºÉ ABÉE ºÉÆMÉ~xÉ AxÉbÉÒAºÉºÉÉÒ BÉEÉÒ ¤ÉÉiÉ ®PÉÖ´ÉÆ¶É ¤ÉɤÉÚ xÉä BÉEÉÒ cè, VÉ¤É ´Éc ¤ÉÖãÉÉxÉä {É® £ÉÉÒ ´ÉÉiÉÉÇ àÉå ¶ÉÉÉÊàÉãÉ xÉcÉÓ cÖA, càÉ =xcå ãÉäBÉE® BÉDªÉÉ BÉE® ºÉBÉEiÉä cé? càÉxÉä =xcå ´ÉÉiÉÉÇ BÉEä ÉÊãÉA +ÉÉàÉÆÉÊjÉiÉ ÉÊBÉEªÉÉ* ªÉÉÊn ´Éc xÉcÉÓ +ÉÉiÉä cé iÉÉä =ºÉBÉEÉ càÉÉ®ä {ÉÉºÉ BÉEÉä<Ç ={ÉÉªÉ xÉcÉÓ cè*

        BÉÖEU ÉÊ´ÉkÉÉÒªÉ ¤ÉÉiÉÉå BÉEÉä =~ɪÉÉ MɪÉÉ* ºÉàÉZÉÉèiÉä àÉå BªÉ´ÉºlÉÉ BÉEÉÒ MÉ<Ç cè ÉÊBÉE +ÉÉMÉä SÉãÉ BÉE® £ÉÉ®iÉ ºÉ®BÉEÉ® =xÉBÉEÉä {ÉÉSÉ ºÉÉãÉ iÉBÉE |ÉÉÊiÉ ´É­ÉÇ ºÉÉè BÉE®Éä½ âó{ÉA +ÉÉÊiÉÉÊ®BÉDiÉ ºÉcɪÉiÉÉ BÉEä °ô{É àÉå näiÉÉÒ ®cäMÉÉÒ ÉÊVɺɺÉä ´ÉcÉÆ ÉÊ´ÉkÉÉÒªÉ ºÉÆBÉE] xÉ ®cä +ÉÉè® ´Éc +É{ÉxÉä ÉÊ´ÉBÉEÉºÉ BÉEä BÉEɪÉÇ ºÉàÉÖÉÊSÉiÉ fÆMÉ ºÉä BÉE® ºÉBÉEå* <xcÉÓ ¶É¤nÉå BÉEä ºÉÉlÉ àÉé ºÉnxÉ ºÉä +ÉxÉÖ®ÉävÉ BÉE®iÉÉ cÚÆ ÉÊBÉE ´Éä <ºÉä {ÉÉÉÊ®iÉ BÉE® ¤ÉÉä½Éä BÉEÉä +É{ÉxÉÉ +ÉÉÊvÉBÉEÉ® nå ÉÊVɺɺÉä +ɺÉàÉ àÉå ¶ÉÉÆÉÊiÉ ºlÉÉÉÊ{ÉiÉ cÉä ºÉBÉEä* vÉxªÉ´ÉÉn*

DR. JAYANT RONGPI : Sir, I sought two clarifications from the hon. Minister. I wanted to know two things specifically. One is that in the Standing Committee it was specifically assured by the Government that there will be an amendment so that the Hill List of Assam will not be changed and that amendment will come as a miscellaneous amendment in the Bill. The 102nd Report of the Standing Committee was placed in the Parliament. The Government has not brought this amendment in the Bill. So, a clarification should be given by the Government as to why this amendment has not been brought in the Bill.

          Sir, again article 244A was exclusively applicable to the hill districts and now it has been extended to the Bodo areas. This should not dilute the rights of the hill tribals. I sought a clarification in that regard also. The hon. Minister has remained totally silent on these two points. I would now like to know about these from the hon. Minister.

SHRI ABDUL HAMID : Sir, now there are five seats for the non-tribals. But here it has been mentioned `all others’. Who are meant by `all others’?

gÉÉÒ ÉÊSÉxàɪÉÉxÉxn º´ÉÉàÉÉÒ& ={ÉÉvªÉFÉ àÉcÉänªÉ, àÉÉxÉxÉÉÒªÉ ºÉnºªÉ xÉä ªÉÉÊn ºÉÖxÉÉ cÉäiÉÉ ªÉÉ ºÉƶÉÉävÉxÉ {ÉfÃÉ cÉäiÉÉ iÉÉä “+ÉÉìãÉ +ÉnºÉÇ” BÉEÉÒ ¤ÉÉiÉ ºÉàÉZÉ àÉå +ÉÉ VÉÉiÉÉÒ* àÉé ®ÆMÉ{ÉÉÒ ºÉÉc¤É ºÉä ºÉcàÉiÉ cÚÆ* ºÉƺÉnÉÒªÉ ºÉÉÊàÉÉÊiÉ BÉEÉÒ VÉÉä ºÉÆºiÉÖÉÊiɪÉÉÆ cé, càÉ <xÉBÉEÉä +ÉÉÊvÉBÉEiÉàÉ ÉÊVÉiÉxÉÉ ÉʤÉãÉ àÉå ¶ÉÉÉÊàÉãÉ BÉE® ºÉBÉEiÉä lÉä, ¶ÉÉÉÊàÉãÉ ÉÊBÉEªÉÉ cè ãÉäÉÊBÉExÉ 244 A BÉEÉ VÉcÉÆ iÉBÉE |ɶxÉ cè, ´Éc ºÉàÉZÉÉèiÉä BÉEä nɪɮä àÉå xÉcÉÓ +ÉÉiÉÉ cè, <ºÉÉÊãÉA càÉÉ®ÉÒ BÉEÉÊ~xÉÉ<Ç cè ÉÊBÉE càÉ =ºÉä ¶ÉÉÉÊàÉãÉ xÉcÉÓ BÉE® ºÉBÉEiÉä cé*

SHRI MADHAB RAJBANGSHI : The hon. Minister had said in this House that Koch Rajbangshi had fulfilled all the conditions to be included in the list of the Scheduled Tribes. I would like to know from the hon. Minister as to when he will introduce in this House the amendment to include Koch Rajbangshi in the list of Scheduled Tribes.

gÉÉÒ ÉÊSÉxàɪÉÉxÉxn º´ÉÉàÉÉÒ : ={ÉÉvªÉFÉ VÉÉÒ, ªÉc 09.05.2003 cè*

DR. JAYANT RONGPI : My first question has not been answered. In the Standing Committee on Home Affairs, which scrutinised the Bill, the Government had assured that some amendments would be brought so that the Scheduled Tribes list of Assam will not be disturbed as a consequential effect of this Bill. They said that those amendments will be brought as a miscellaneous clause of this Bill. That Report was placed in this House and at Paras 8, 9, 10 and 11 of the Report this has been stated. But those amendments are not found in this Bill. The Standing Committee cleared this Bill with those amendments promised by the Government. What happened to them?

gÉÉÒ ÉÊSÉxàɪÉÉxÉxn º´ÉÉàÉÉÒ : ={ÉÉvªÉFÉ VÉÉÒ, àÉéxÉä ÉÊxÉ´ÉänxÉ ÉÊBÉEªÉÉ cè ÉÊBÉE º]éÉËbMÉ BÉEàÉä]ÉÒ BÉEÉÒ ÉÊVÉxÉ ºÉƺiÉÖÉÊiɪÉÉå BÉEÉä ÉʤÉãÉ àÉå ãÉÉ ºÉBÉEiÉä lÉä, càÉ ãÉɪÉä cé ãÉäÉÊBÉExÉ ÉÊVÉxÉBÉEÉä xÉcÉÓ ãÉÉ ºÉBÉEä, =ºÉBÉEä ÉÊãɪÉä FÉàÉÉ |ÉÉlÉÉÔ cé*

bÉì.VɪÉxiÉ ®ÆMÉ{ÉÉÒ: ÉÊb{]ÉÒ º{ÉÉÒBÉE® ºÉÉc¤É, ãÉäÉÊBÉExÉ º]éÉËbMÉ BÉEàÉä]ÉÒ àÉå ºÉ®BÉEÉ® xÉä +Éɶ´ÉɺÉxÉ ÉÊnªÉÉ lÉÉ +ÉÉè® º]éÉËbMÉ BÉEàÉä]ÉÒ xÉä =xcå ABÉDºÉè{] ÉÊBÉEªÉÉ lÉÉ*

MR. DEPUTY-SPEAKER: Dr. Rongpi, what the Minister has said is that whatever the Government has considered possible, they have brought in this Bill.

SHRI MADHAB RAJBANGSHI : Sir, the Minister said that on 9th May 2003 he will introduce the amending Bill. But that date has gone. I would again ask when will the Scheduled Tribes Amendment Bill to include Koch Rajbangshi community be introduced in this House.

gÉÉÒ ÉÊSÉxàɪÉÉxÉxn º´ÉÉàÉÉÒ : ºlÉɪÉÉÒ ºÉƺiÉÖiÉ ÉÊBÉEªÉä MɪÉä ºÉÆ¶ÉÉävÉxÉÉå BÉEÉä ÉÊ´ÉÉÊ´ÉvÉ |ÉÉ´ÉvÉÉxÉ àÉå ãÉÉxÉä BÉEä ¤ÉVÉɪÉ, ºÉÆÉÊ´ÉvÉÉxÉ (+ÉxÉÖºÉÚÉÊSÉiÉ VÉxÉVÉÉÉÊiɪÉÉÄ) +ÉÉnä¶É (ºÉƶÉÉävÉxÉ) ÉÊ´ÉvÉäªÉBÉE, 2003 BÉEä àÉÉvªÉàÉ ºÉä |É£ÉÉ´ÉÉÒ ¤ÉxÉÉxÉä BÉEä ÉÊãɪÉä =ºÉä àÉèxÉä 5 +ÉMɺiÉ, 2003 BÉEÉä ãÉÉäBÉEºÉ£ÉÉ àÉå {ÉÖ®:ºlÉÉÉÊ{ÉiÉ ÉÊBÉEªÉÉ cè *                                         

MR. DEPUTY-SPEAKER: The question is:

“That the Bill further to amend the Constitution of India in its application to the State of Assam, be taken into consideration.”

The motion was adopted.

MR. DEPUTY-SPEAKER: The House shall now take up clause by clause consideration of the Bill.

Clause 2      Amendment of Sixth Schedule to

                                                                             the Constitution

DR. JAYANT RONGPI (AUTONOMOUS DISTRICT ASSAM): I beg to move:

Page 4, —

for lines 19 to 21,

substitute – “(11) In paragraph 20, after Part I of the Table, a new Part IA shall be inserted, —

Part IA

1. ‘The Bodoland Territorial Areas District’.

Explanation : The district under PART 1A shall be construed as ‘in the State of Assam (excluding the autonomous districts)’ for the purpose of application of ‘The Constitution (Scheduled Tribe) Order, 1950’.” (1)

SHRI SANSUMA KHUNGGUR BWISWMUTHIARY (KOKRAJHAR): I would like to move all my amendments, except amendment No.4, which has been adopted by the Government for which I congratulate the concerned Minister.

          I beg to move:

Page 1, line 10, —

for “Bodoland Territorial Council Areas District”

substitute “Bodoland (Autonomous) Territory”         (2)

Page 2, line 3, —

for “Bodoland Territorial Council Areas District”

substitute “Bodoland (Autonomous) Territory”                   (3)

Page 2, line 9,–

for “Bodoland Territorial Council Areas District”

substitute “Bodoland (Autonomous) Territory”                   (5)

Page 2, lines 13 to 15, —

for “that the District Council constituted for the Bodoland areas shall be called as the Bodoland Territorial Council Areas District”

substitute “that the Territorial Council constituted for the Bodoland (Autonomous) Territory shall be called as the Bodoland Territorial Council”                         (6)

Page 2, line 24,–

for “3B. Additional powers of the Bodoland Territorial Council Areas District to make laws”.

substitute “3B. Additional powers of the Bodoland (Autonomous) Territory to make laws”    (7)

Page 2, line 34,–

for “(vii) Flood control for protection of village, paddy fields, markets and towns (not of technical nature)”

substitute “(vii) Flood control” (8)

Page 2, line 36,–

for “(ix) Forests (other than reserved forests) ”

substitute “(ix) Forests (including reserved forests)”   (9)

Page 3, line 28,–

for “Bodoland Territorial Council Areas District”

substitute “Bodoland (Autonomous) Territory”                   (10)

Page 3, lines 39 and 40,–

for “Bodoland Territorial Council Areas District”

substitute “Bodoland (Autonomous) Terriroty”                   (11)

Page 3, lines 44 and 45,–

for “Bodoland Territorial Council Areas District”

substitute “Bodoland (Autonomous) Territory”                   (12)

Page 4, lines 3 and 4,–

for “Bodoland Territorial Council Areas District”

substitute “Bodoland (Autonomous) Territory”                   (13)

Page 4, line 9,–

for “Interim Executive Council for Bodoland Areas in Assam”

substitute “Interim Executive Council for Bodoland (Autonomous) Territory”    (14)

Page 4, line 21,–

for “Bodoland Territorial Council Areas District”

substitute “Bodoland (Autonomous) Territory”                   (15)

MR. DEPUTY-SPEAKER: I shall now put amendment No.1 moved by Dr. Jayant Rongpi and amendment Nos. 2, 3 and 5 to 15 moved by Shri Sansuma Khunggur Bwiswmuthiary to the vote of the House.

The amendments were put and negatived.

Amendments made:

Page 1, lines 10 and 11,–

for “Bodoland Territorial Council Areas District constituted under the proviso to sub-paragraph (3) of paragraph 2 of this Schedule”

substitute “Bodoland Territorial Areas District”                   (16)

Page 2, line 3,–

for “Bodoland Territorial Council Areas District”

substitute “Bodoland Territorial Council”                  (17)

Page 2, line 6,–

for “five for other communities”

substitute “five open for all communities”                 (18)

Page 2, lines 9 and 10,–

for “Bodoland Territorial Council Areas District”

substitute “Bodoland Territorial Areas District”                   (19)

Page 2, lines 14 and 15,–

for “Bodoland Areas shall be called as the Bodoland Territorial Council Areas District.”

substitute “Bodoland Territorial Areas District shall be called the Bodoland Territorial Council.”                 (20)

 

Page 2, lines 24 and 25,–

for “Additional powers of the Bodoland Territorial Council Areas District”

substitute “Additional Powers of the Bodoland Territorial Council”          (21)

Page 2, line 26,–

for “Bodoland Territorial Council Areas District within its Bodoland areas”

substitute “Bodoland Territorial Council within its areas”               (22)

Page 3, line 19,–

for “the Bodoland Areas”

substitute “the Bodoland Territorial Areas District”                       (23)

Page 3, line 28,–

omit “Areas District”                  (24)

Page 3, line 40,–

omit “Areas District”                  (25)

Page 3, line 45,–

omit “Areas District”                  (26)

Page 4, lines 4 and 5,–

for “Territorial Council Areas District constituted under the proviso to sub-paragraph (3) of paragraph 2 of this Schedule.”

substitute “Territorial Areas District.”             (27)

Page 4, line 9,–

for “Bodoland Areas”

substitute “Bodoland Territorial Areas District”         (28)

(Shri Chinmayanand Swami)

 

MR. DEPUTY-SPEAKER: The question is:

                   “That clause 2, as amended, stand part of the Bill.”

The motion was adopted

Clause 2, as amended, was added to the Bill.

Clause 1, the Enacting Formula and the Long Title were added to the Bill.

SHRI CHINMAYANAND SWAMI: Sir, I beg to move:

                   “That the Bill, as mended, be passed.”

MR. DEPUTY-SPEAKER: The question is:

                   “That the Bill, as amended, be passed.”

The motion was adopted.

____________