Judgements

Need To Bring Back The Money Deposited By Mr Osman Ali Khan, The Last … on 22 April, 2008

Lok Sabha Debates
Need To Bring Back The Money Deposited By Mr Osman Ali Khan, The Last … on 22 April, 2008


>

Title: Need to bring back the money deposited by Mr Osman Ali Khan, the last Nizam of Hyderabad in National Westminister Bank, London in 1948..

SHRI SURAVARAM SUDHAKAR REDDY (NALGONDA): Mr. Speaker, Sir, I would like to bring to the notice of this august House the dispute about the money of the erstwhile Hyderabad State. Mr. Mir Osman Ali Khan, the last Nizam of Hyderabad, had transferred one million pounds to the National Westminster Bank of London in 1948 to buy one lakh 303 rifles. However, before Nizam could get his rifles, the then Union Government had launched police action and dethroned the Nizam. The Nizam then changed his stance and said that the money was transferred to the Bank without his knowledge by his Finance Minister. It is the money of the State and not his personal property. India has claimed that the money belongs to the nation and Nizam has no right whatsoever to it. Six decades later, the money is still lying in the London Bank. That amount of one million pounds has now grown to 31.9 million pounds. That is approximately Rs.250 crore. It is said that Pakistan is also claiming the money and the Nizam’s heirs are also fighting for a share of this money. This money belongs to the people of the erstwhile State of Hyderabad. This wealth was created by the blood and sweat of the people of the region.

MR. SPEAKER: Hyderabad is part of India.

SHRI SURAVARAM SUDHAKAR REDDY : The Indian Government has to take care of this and settle the matter to use this money for the development of parts of Maharashtra, Karnataka and Telangana regions, which were parts of the old Hyderabad State.[KMR14] 

            Telengana needs this money for its development.  I would request the Government  of India to settle this issue and bring back this money and spend it for the development of the region of the erstwhile Hyderabad State.

 

SHRI TUKARAM GANPAT RAO RENGE PATIL (PARBHANI): I want to associate with this issue, Sir.

MR. SPEAKER:  All right. Your matter is a State matter, Shrimati Ranjeet Ranjan.

SHRIMATI RANJEET RANJAN  : No, Sir.  It is not a State matter.

MR. SPEAKER:  Not `State’ matter. You are overruling me!  All right, I will allow you.