an>
Title: Discussion on the motion for consideration of the Abolition of Capital Punishment Bill, 2004. (Discussion not concluded).
SHRI C.K. CHANDRAPPAN (TRICHUR): Sir, I beg to move:
“That the Bill to provide for abolition of capital punishment in India, be taken into consideration.”
This is a matter that we should discuss seriously. It is not from a legalistic point of view that I am trying to request the House to consider this. In a modern society, in a civilised society, we cannot maintain this capital punishment in the law books because it is a question of taking somebody’s life. He may be a criminal. … (Interruptions)
रसायन और उर्वरक मंत्री तथा इस्पात मंत्री (श्री रामविलास पासवान) : सभापति जी, इस बिल पर चर्चा को दूसरे हफ्ते में ले लीजिए। माननीय सदस्य ने इस पर शुरूआत कर दी है,
SHRI C.K. CHANDRAPPAN : I agree with him.
प्रो. रासा सिंह रावत (अजमेर) : यह बिल कैपीटल पनिशमेंट की शुरूआत से सम्बन्धित है, इसलिए इसमें मंत्री जी भी यहां होने चाहिए।…( व्यवधान)
श्री रामविलास पासवान : àÉcÉänªÉ, BÉÖEU +ÉÉè® £ÉÉÒ àÉci´É{ÉÚhÉÇ <¶ªÉÚVÉ cé* |ÉäºÉÉÒbå] àÉcÉänªÉ BÉEÉ ãÉÉ<¥Éä®ÉÒ àªÉÚÉÊVɪÉàÉ BÉEä =nÂPÉÉ]xÉ BÉEÉ |ÉÉäOÉÉàÉ cè, BÉEãÉ 15 +ÉMɺiÉ cè, <ºÉÉÊãÉA àÉé +ÉÉOÉc BÉE°ôÆMÉÉ ÉÊBÉE <ºÉä +ÉMÉãÉÉÒ ¤ÉÉ® BÉEÉÆ]ÉÒxªÉÚ ÉÊBÉEªÉÉ VÉÉA*
SHRI C.K. CHANDRAPPAN : If I speak now, I might have to speak to an empty House. If permission is granted to take this up for consideration later, I will continue later.
MR. CHAIRMAN: If the House agrees, we can postpone it.
SEVERAL HON. MEMBERS: We agree.
MR. CHAIRMAN : Okay. Shri Chandrappan will continue on the next occasion.
The House stands adjourned to meet at 11 a.m. on 17th August, 2006.
16.34 hrs. The Lok Sabha then adjourned till Eleven of the Clock
on Thursday, August 17, 2006/Sravana 26, 1928(Saka).
——————