12.01 hrs
Title: Regarding Government Business in the Lok Sabha on 8 May, 2003.
: I have to make a small announcement for the information of the Members. As the hon. Members are aware, we have heavy agenda listed for transaction today.
In order to cover the listed Calling Attention and pass at least the first two listed Bills, viz. (i) Essential Commodities (Amendment) Bill, 2003 and (ii) Airports Authority of India (Amendment) Bill, 2003, I solicit cooperation of hon. Members and propose that the House may skip the Lunch Hour and curtail the “Zero Hour” to the minimum possible time.
The Short Duration Discussion on Disinvestment may start at 2.00 p.m. as listed.
I hope the House agrees.
SEVERAL HON. MEMBERS: Yes.
———-
(PALGHAT): Mr. Speaker, Sir, I have given a notice of privilege.
MR. SPEAKER: I have not yet started the ‘Zero Hour’. I will take up ‘Zero Hour’ for very little time today. You can speak at that time. Please take your seat now.
SHRI N.N. KRISHNADAS : Sir, I am seeking a clarification from you. I have raised a matter here two weeks back about police atrocities against myself and some of my colleagues in Kerala. We have given a notice of privilege motion on that. May I know what is the position on that?
MR. SPEAKER: The position is, we have asked for information from the State Government. As soon as it comes I will permit you to speak.
श्री रघुनाथ झा (गोपालगंज):अध्यक्ष महोदय, दिल्ली के विशेष न्यायालय ने यह निर्देश दिया है कि रिलायंस समूह के चेयरमैन श्री मुकेश अम्बानी और उसके प्रबंध निदेशक श्री अनिल अम्बानी को सम्मन जारी किया जाए, क्योंकि इन लोगों पर गोपनीयता उल्लंघन के आरोप कानून के तहत प्रमाणित हो चुके हैं। क्या इस पर सरकार ने कोई कदम उठाया है।
अध्यक्ष महोदय : उत्तर आने के बाद मैं आपको इजाजत दूंगा।