Judgements

Need For Delimitation Of Outer Manipur Parliamentary Constituency – … on 28 November, 2001

Lok Sabha Debates
Need For Delimitation Of Outer Manipur Parliamentary Constituency – … on 28 November, 2001

Title: Need for delimitation of Outer Manipur Parliamentary Constituency – Laid.

SHRI TH. CHAOBA SINGH

(INNER MANIPUR) : Outer Manipur Parliamentary Constituency which is an ST Constituency consists of 28 Assembly segments out of which the voters of 8 (eight) Assembly Constituencies are allowed to vote whereas they are not allowed to contest the elections. This peculiar situation has arisen because the voters of the eight assembly constituencies are not included as Scheduled Tribes whereas the Outer parliamentary Constituency in which they are included i.e. Outer Manipur Parliamentary Constituency is a reserved Constituency for STs.

I feel that this is an injustice to these people as they are not able to exercise their fundamental right for the past 50 years since 1952 and should this situation continue, they will remain in the same position for the next 25 years as Parliament has frozen delimitation till 2026.

The best way to protect the fundamental rights of several lakh voters of these 8 (eight) Assembly Constituencies is to add them to the 32 general Assembly Constituencies of the Inner Manipur Parliamentary Constituency which would bring the total voters to approximately 12 lakhs of the 40 Assembly Constituencies. On the other hand, the remaining 20 reserved assembly constituencies of the Outer Manipur Constituency still would continue to have a reasonable number of voters as compared to other reserved Parliamentary Constituencies of the North East and the country.