>
Title : Need for a direction from Central Government to State Government of Assam for fillin up 29,000 vacant posts meant for SC/STs.
SHRI SANSUMA KHUNGGUR BWISWMUTHIARY (KOKRAJHAR): Respected Chairman Sir, I would like to draw the kind attention of both the august House and the Union Government to a long pending matter of urgency and serious public importance, which pertains to the dire necessity of issuing Centre’s directive to the State Government of Assam asking the concerned Provincial Government to take appropriate action to fill up the huge backlog of vacancies of posts reserved for ST (Plain), ST (Hill) and SCs in the State services without any further delay[r71] .
As on today, total 29,672 posts are still lying vacant as backlog against the reserved quota meant for STs (Plains), STs (Hills) and SCs in the State services, and even the State Government of Assam has already admitted this fact vide letter No. TAD/BC/142/96/PT/173 dated 16th September, 2002. In this regard, it is worthwhile to mention that very surprisingly the State Government of Assam has agreed to fill up only 1,000 posts out of 29,672 vide Notification No. TAD/BC/186/2002/165 dated 7th May, 2005 which has been a matter of serious concern and regret as well as a great humiliation and insult for the STs and SCs. This is a clear testimony to the sheer violation of the minimal Constitutional rights of the STs and SCs guaranteed by the Constitution of India under Article 16 (4A) and (4B) and it amounts to the denial of the Fundamental Rights to the most vulnerable sections of the society in relation to the State of Assam. As a mark of resentment and protest, a huge number of unemployed ST and SC youths have recently staged a vigorous demonstration on the last 8th August at Jantar Mantar, New Delhi demanding immediate fulfillment of the existing backlog quota. The present unrest situation arising out of the acute unemployment problem prevailing among the young generation has compounded today’s overall volatile situation in Assam to a great extent.
In view of the ongoing unrest situation and crucial circumstances prevailing in Assam, as I stated above, I would like to strongly urge upon the Government of India, through your honour, to help issue necessary strictures and directives to the State Government of Assam to take appropriate step and action to fill up all the existing 29,672 vacant backlog posts of STs and SCs within time frame without any further delay before the situation gets aggravated further. Thank you.
MR. CHAIRMAN : I would like to make an observation. During Special Mention you are not permitted – and it is not proper – to read a lengthy statement. You can mention about the thing and even refer to some document only for the sake of reference and not reading. But, unfortunately, most of the hon. Members are reading lengthy statements during Special Mention. This must be discouraged.