Judgements

Regarding Release Of Crop Insurance By Agriculture Insurance … on 25 August, 2005

Lok Sabha Debates
Regarding Release Of Crop Insurance By Agriculture Insurance … on 25 August, 2005

Title : Regarding release of crop insurance by Agriculture Insurance Company to Karnataka for the year 2003-04.

 

SHRI MANJUNATH KUNNUR (DHARWAD SOUTH): Sir, I wish to speak on a very important subject regarding release of crop insurance, especially kharif crop for the year 2002-2003.  In this connection, about 10,000 people have applied for release of crop insurance, especially paddy crop in Haveri District in Karnataka.  There was a meeting in Karnataka on 30.4.2005 under the Chairmanship of Agriculture Commissioner.  In that meeting, it has been decided that crop insurance has to be given to the farmers to the tune of Rs. 2,10,00,000.  The Government of Karnataka has already submitted its proposal to the Agriculture Insurance Company of India, New Delhi but the Agriculture Insurance Company has not taken any step in this connection.  Therefore, I urge upon the Government, through you, Sir, to release the said amount immediately.  The Agriculture Insurance Company is denying paying the amount on technical grounds.  I would

­­­­­­­­­­­­­­­­­­­­­­­­­­­__________________________________________________________________

* Not Recorded
like to state that everything is all right. The premium is paid by the farmers. As we are all aware, for the last three or four years, there was a drought in Karnataka.  This year we are facing the flood.  Under these circumstances, I urge upon the Agriculture Ministry to release the amount immediately.