Judgements

Need To Cancel Recruitments Made In The State Of Orissa After General … on 31 March, 1998

Lok Sabha Debates
Need To Cancel Recruitments Made In The State Of Orissa After General … on 31 March, 1998


nt>

Title: Need to cancel recruitments made in the State of Orissa after General Election for 12th Lok Sabha were announced. -Laid.

SHRI ARJUN SETHI (BHADRAK):

After the declaration of the election schekdules for the 12th Lok Sabha election by the Election Commission of India; it made mandatory on the Govt.s both at the Centre and the States that no developmental works and the processes of recruitments against the Govt. jobs be undertaken since model code of conduct made effective at once. But in the State of Orissa the processes of recruitments were undertaken even after suchmodel code of conduct were made effective the 21st, 22nd and 23rd of January, 1998 in the ICDS Blocks of Balasore district of the State. Hence, it violated the directions of the Election Commission mainly to influence the voters in favour of the party in power in the State.

I, therefore, request, the Union Govt. that the matter may be taken up with Election Commission to ensure that such recuritments made by the State administration in Orissa be annualed immediately so as to start a fresh recruitment processes against the posts advertised for in a free andfairmanner to provide justice to all.