Judgements

Consideration Of The Airports Authority Of India (Amendment) Bill, … on 8 May, 2003

Lok Sabha Debates
Consideration Of The Airports Authority Of India (Amendment) Bill, … on 8 May, 2003

14.10-1/2 hrs.

Title: Consideration of the Airports Authority of India (Amendment) Bill, 2003. (Not concluded)

MR. DEPUTY-SPEAKER: Before I ask the Minister of Civil Aviation to move the motion for consideration of the Airports Authority of India (Amendment) Bill, 2003, I have to inform the House that Shri Varkala Radhakrishnan in a notice addressed to the hon. Speaker has requested to allow him to raise objection before the consideration of this Bill commences. Shri Radhakrishnan has stated that the requirement of two days prior circulation of the Bill should not be waived on a Bill which involves a vital question of policy matter of privatisation.

The Bill was introduced in the House yesterday after the hon. Speaker acceded to the request of the hon. Minister of Civil Aviation to waive the requirements of Directions 19A and 19B in view of the reasons stated by the Minister and also circulated to the Members in the Chamber. The Minister had also requested the hon. Speaker to allow the consideration and passing of the Bill after relaxing the requirement of second proviso to Rule 74 of the Rules of Procedure and Conduct of Business in Lok Sabha. Hon. Speaker has acceded to the request of the Minister. I, therefore, allow the Minister to move the motion for consideration of the Bill.

नागर विमानन मंत्री

(श्री सैयद शाहनवाज़ हुसैन) : उपाध्यक्ष महोदय, मैं प्रस्ताव करता हूं –

“कि भारतीय विमानपत्तन प्राधिकरण अधनियम, १९९४ में और संशोधन करने वाले विधेयक पर विचार किया जाए। “उपाध्यक्ष महोदय, एयरपोर्ट अथॉरिटी अमैन्डमैन्ट बिल बहुत जरूरी है, क्योंकि इसमें निजी क्षेत्र की भागीदारी होगी और यह बहुत समय से लम्बित है। बंगलौर, हैदराबाद अंतर्राष्ट्रीय हवाई अड्डों को भी बनाना है और इसमें प्राइवेट सैक्टर इनवैस्टमैन्ट के लिए यह बहुत जरूरी है।

उपाध्यक्ष महोदय : प्रस्ताव प्रस्तुत हुआ –

“कि भारतीय विमानपत्तन प्राधिकरण अधनियम, १९९४ में और संशोधन करने वाले विधेयक पर विचार किया जाए। “…( व्यवधान)

डॉ. रघुवंश प्रसाद सिंह (वैशाली): उपाध्यक्ष महोदय, आज की कार्यसूची देख ली जाए, उसमें एच.पी.सी.एल. और बी.पी.सी.एल. पर दो बजे बहस शुरू होनी थी। यह विधेयक कैसे पेश हो रहा है।…( व्यवधान)

MR. DEPUTY-SPEAKER: I am taking it after this. This Bill will come in the next Session and not now.

… (Interruptions)

SHRI K. YERRANNAIDU (SRIKAKULAM): Mr. Deputy-Speaker, Sir, hon. Speaker has already announced to take up this Bill for this is an important Bill. … (Interruptions)

MR. DEPUTY-SPEAKER: No, not now. He has moved the Bill for consideration and it will come in the next Session.

SHRI K. YERRANNAIDU : No, Sir. It is to come in this Session. The Speaker had announced in the morning that after Essential Commodities (Amendment) Bill, Airports Authority of India (Amendment) Bill would be taken up.

MR. DEPUTY-SPEAKER: All right, but now we have to take up discussion under Rule 193. He has already moved the Bill for consideration. In the next Session, it will be the first Bill.

SHRI K. YERRANNAIDU: Sir, we have taken up this matter many times. For Delhi and Hyderabad, green-field airports are pending for so many years. The Government of India has announced private participation without passing of this Bill.

MR. DEPUTY-SPEAKER: Shri Yerrannaidu, it is also possible even tomorrow. You can take it up.

… (Interruptions)

SHRI K. YERRANNAIDU : Okay. … (Interruptions)

MR. DEPUTY-SPEAKER: It is subject to availability of time.

… (Interruptions)

SHRI VARKALA RADHAKRISHNAN

(CHIRAYINKIL): Sir, I may be permitted to raise my objection. Definitely, the Speaker is all right in giving the decision, but I have a right to raise my objection. I may kindly be heard. My objection has not been heard. … (Interruptions) Sir, why are you not listening to my objection? … (Interruptions)

MR. DEPUTY-SPEAKER: Having already given the elaborate ruling on this very issue which you have raised, I think, it is improper on your part to raise this objection.

… (Interruptions)

SHRI VARKALA RADHAKRISHNAN : The elaborate ruling is there. I have a right to raise my objection on this matter. … (Interruptions) Sir, you can give your decision, but I have a right to raise my objection. That is all I want to say. … (Interruptions) Now, I may be permitted to speak a word about my objection. A notice was given. I had given the notice sufficiently early. … (Interruptions)

MR. DEPUTY-SPEAKER: It is not in the introduction stage.

… (Interruptions)

SHRI VARKALA RADHAKRISHNAN: Now, I may be heard and then, you can take a decision. Without hearing me, how can you take a decision?

MR. DEPUTY-SPEAKER: You have already given the notice.

SHRI VARKALA RADHAKRISHNAN : Yes, I have given the notice.

MR. DEPUTY-SPEAKER: On that basis, the hon. Speaker has given an elaborate ruling.

… (Interruptions)

SHRI VARKALA RADHAKRISHNAN : The question is that I have not given my reasons for objection. I have a right to give my reasons. The Speaker has already given a ruling without hearing me. There is a fundamental principle of law that before you take a decision, I must be heard. I have not been heard. I agree that the decision will prevail. … (Interruptions)

MR. DEPUTY-SPEAKER: You have already given the notice.

SHRI VARKALA RADHAKRISHNAN : But you have not heard me.

MR. DEPUTY-SPEAKER: Your objection is already dealt with. The ruling contains your objection.

… ()

SHRI VARKALA RADHAKRISHNAN : Sir, it is fundamental principle of law that I must be heard before taking a decision.

MR. DEPUTY-SPEAKER: You have already given your objection.