Judgements

Observation Regarding Business Transacted During The Last Week. on 16 August, 2005

Lok Sabha Debates
Observation Regarding Business Transacted During The Last Week. on 16 August, 2005


an>

Title : Observation regarding business transacted during the last week.

12.02 hrs OBSERVATION BY THE SPEAKER

Business transacted during the last week

 

MR. SPEAKER:   Hon. Members, for your information, I want to briefly recapitulate the main items of business transacted by the House during the last week.

            Out of the 100 Starred Questions admitted, only 18 could be answered orally. Replies to the remaining Starred Questions along with the replies to 1029 Unstarred Questions were laid on the Table. Besides, one Short Notice Question and 2 Half-an-Hour Discussions were also taken up.

            During the period, as many as 40 matters of urgent public importance were raised after the Question Hour. Also, 41 matters were raised under Rule 377.

            The House also took up 3 Calling Attention matters: ( i ) “situation arising out of recent instruction issued by the Government to the Jute Corporation of India”, raised by Shri Prabodh Panda; ( ii ) “situation prevailing in the Beedi Industry and problems being faced by the beedi workers”, raised by Shri P. Karunakaran and ( iii ) “situation arising out of spread of encephalitis  in the country”, raised by Shri Yogi Adityanath.

            The House also took up an Adjournment Motion regarding ‘Failure of the Government to take action against the persons indicted by the Nanavati Commission’, moved by Shri Sukhdev Singh Dhindsa. After discussing the Motion for 8 hours and 17 minutes, the House negatived it.

            The House also completed the Short Duration Discussion under Rule 193 regarding “terrorism in the country including attack on Ram Janam Bhoomi Complex at Ayodhya”, raised by Prof. Vijay Kumar Malhotra on 4th of August, 2005.

            As regards the financial business, the House discussed the Supplementary Demands for Grants (General) – 2005-2006 and Demands for Excess Grants (General) 2002-2003 for 4 hours and 23 minutes before passing the same along with the related Appropriation Bills.

            The House also discussed the Supplementary Demand for Grant (Railways) – 2005-2006; and Demands for Excess Grants (Railways) – 2002-2003 for about 7 hours before passing the same along with the related Appropriation Bills.

            As regards Private Members’ Business, as many as 11 Bills were introduced and 2 Bills were considered by the House. The discussion on the Abolition of Child Labour Bill, 2005, moved by Shri Iqbal Ahmed Saradgi, continued for 2 hours and 18 minutes. The Bill was withdrawn by the leave of the House. The Constitution (Amendment) Bill, 2004 providing for setting up of one Primary Health Centre in every village with all medical facilities, moved by Shri Suravaram Sudhakar Reddy was also taken up for consideration but the discussion remained inconclusive.

            While we lost 6 hours and 25 minutes of valuable time due to interruptions and forced adjournments last week, the House sat late and worked extra for as many as 7 hours and 47 minutes to transact essential items of business.

            Out of the 7 hours and 47 minutes for which the House sat late, 59 minutes were spent on raising matters of urgent public importance after the normal business of the House was over.

            I wish to convey my sincere thanks to the hon. Members for their kind cooperation in the conduct of the proceedings.

__________