NT>
14.32 hrs.
The Lok Sabha re-assembled at *thirty-two minutespast Fourteen of the Clock.
(Dr. Laxminarayan Pandeya in the Chair)
Title: Consideration and passing of the Salaries and Allowances of Officers of Parliament and Leaders of Opposition in Parliament (Second Amendment) Bill, 2002.
MR. CHAIRMAN: Now, we take up Item No.15 on today’s Agenda Paper.
THE MINISTER OF STATE IN THE MINISTRY OF PETROLEUM AND NATURAL GAS AND MINISTER OF STATE IN THE MINISTRY OF PARLIAMENTARY AFFAIRS
( SHRI SANTOSH KUMAR GANGWAR): Sir, I beg to move**:
“That the Bill further to amend the Salaries and Allowances of Officers of Parliament Act, 1953 and the Salary and Allowances of Leaders of Opposition in Parliament Act, 1977, be taken into consideration.”
सभापति महोदय, यह बहुत सीमित उद्देश्य वाला विधेयक है। सदन को ध्यान होगा कि पिछले वर्ष जब हमने मंत्रियों के वेतन-भत्तों में कुछ संशोधन किया था, उसी समय उनके सहयोगी के साथ जो छ: यात्राएं थीं, उनको बढ़ाकर १२ किया गया था। इसके तहत २४ के स्थान पर ४८ यात्राएं मिलनी थीं। अब इसके अन्तर्गत पार्लियामेंट के अधिकारियों और लोक सभा तथा राज्य सभा के प्रतिपक्ष के नेताओं को भी इसमें सम्मिलित किया जाना आवश्यक है। उसी के लिए यह विधेयक यहां प्रस्तुत किया गया है। मैं चाहता हूं कि बिना बहस के इस विधेयक को पारित किया जाए।
* At 1400 hours quorum bell was rung. No quorum was made. At 1404 hours quorum bell was rung again and no quorum was made. At 1408 hours once again quorum bell was rung and no quorum was made. Thereafter, the Secretary-General informed the Members present as follows:
“There is no quorum. So, the House cannot meet; and we cannot start the House till there is a quorum. Hon. Chairman has directed that the House will re-assemble at thirty minutes past Fourteen of the Clock.”** Moved with the recommendation of the President.
सभापति महोदय : इस विधेयक पर बोलने के लिए कोई नाम यहां नहीं आया है। इसलिए मैं इसे कंसीडरेशन के लिए प्रस्तुत करता हूं।
The question is:
“That the Bill further to amend the Salaries and Allowances of Officers of Parliament Act, 1953 and the Salary and Allowances of Leaders of Opposition in Parliament Act, 1977, be taken into consideration.”
The motion was adopted.
(RAIGANJ): Sir, before you take clause by clause consideration of the Bill, I would like to say something. There is a misgiving in the country that Indian Members of Parliament, Ministers, Speaker, Leaders of Opposition are getting maximum financial benefits. My only appeal to the Government is that to dispel the truth, in comparison to other Members of Parliament of other countries while we represent the highest number of population, the Government of India, through the I&B Ministry must publish a document as to what Indian Members of Parliament are getting, what others are getting and what type of people and how many people we represent. Unless this misgiving is dispelled, it will give a wrong impression. This is the impression that we are looting the empire and getting everything. This should be settled. This is my only appeal to the Government.
SOME HON. MEMBERS: Yes, we agree with him.
MR. CHAIRMAN: The House shall now take up clause by clause consideration of the Bill.
“That clauses 2 and 3 stand part of the Bill.”