Title: Need for strict implementation of laws made for benefit of SCs/STs – laid.
(PANDHARPUR) : All the Central Ministries and the State Governments should formulate special component plan TSP and ensure allocation of funds in proportion to the percentage of population.
Posts reserved for SCs and STs should be filled up only by candidates belonging to these communities. In case of non-availability of candidates among SCs or STs, these vacancies/posts should be exchanged only between these two communities.
A comprehensive Bill may be urgently introduced with regard to all the cases of inclusion/exclusion in Scheduled Castes/Scheduled Tribes with an objective to cover all the houseless among them within a period of 5 years.
The implementation of PCR Act and the Scheduled Castes and Scheduled Tribes (POA) Act, 1989 should be made more strict and involvement of people’s representatives in their implementation should be ensured.
The payment of scholarship to the students belonging to SCs and STs may be made on quarterly basis and its quantum should be linked up with price index.
It is requested that necessary action may kindly be taken in this regard immediately.
—————