Judgements

Need To Conduct A Cbi Inquiry Into The Alleged Fabricated Cases … on 17 August, 2005

Lok Sabha Debates
Need To Conduct A Cbi Inquiry Into The Alleged Fabricated Cases … on 17 August, 2005

Title : Need to conduct a CBI inquiry into the alleged fabricated cases involving common people of Jhansi, Uttar Pradesh.

श्री भानु प्रताप सिंह वर्मा (जालौन) : àÉcÉänªÉ, àÉé +ÉÉ{ÉBÉEä àÉÉvªÉàÉ ºÉä BÉEäxp ºÉ®BÉEÉ® BÉEÉä =kÉ® |Énä¶É BÉEÉÒ BÉEÉxÉÚxÉ BªÉ´ÉºlÉÉ ºÉä +É´ÉMÉiÉ BÉE®´ÉÉxÉÉ SÉÉciÉÉ cÚÆ* àÉä®ä ãÉÉäBÉE ºÉ£ÉÉ FÉäjÉ BÉEä ZÉÉÆºÉÉÒ VÉxÉ{Én àÉå ºÉàÉÉVÉ´ÉÉnÉÒ {ÉÉ]ÉÔ uÉ®É ´ÉcÉÆ BÉEä ÉÊVÉãÉÉ |ɶÉɺÉxÉ ºÉä ÉÊàÉãÉBÉE® ´ÉcÉÆ BÉEä MÉ®ÉÒ¤ÉÉå BÉEÉä, ÉÊBÉEºÉÉxÉÉå BÉEÉä, +ÉvªÉÉ{ÉBÉEÉå BÉEÉä, =tÉÉäMÉ{ÉÉÊiɪÉÉå BÉEÉä AäºÉä ºÉÆMÉÉÒxÉ BÉEäºÉÉå àÉå {ÉEƺÉɪÉÉ VÉÉ ®cÉ cè, vÉÉ®É 307 BÉEä BÉEäºÉ àÉå {ÉEƺÉɪÉÉ VÉÉ ®cÉ cè +ÉÉè® =xcå VÉäãÉ £ÉäVÉÉ VÉÉ ®cÉ cè*…( व्यवधान)

MR. CHAIRMAN : This is a State matter. It is for the UP Government about transferring these cases to the CBI.

श्री भानु प्रताप सिंह वर्मा: lÉÉxÉÉ Aä®SÉ àÉå +É{É®ÉvÉ ºÉÆJªÉÉ 150/2005 àÉå vÉÉ®É 394 BÉEä +ÉÆiÉMÉÇiÉ àÉÖBÉEnàÉÉ nɪɮ ÉÊBÉEªÉÉ MɪÉÉ, ÉʤÉãÉBÉÖEãÉ {ÉEVÉÉÔ àÉÖBÉEnàÉÉ ¤ÉxÉɪÉÉ MɪÉÉ* <xÉBÉEÉÒ {ÉEÉÊ®ªÉÉn BÉEÉä<Ç £ÉÉÒ +ÉÉÊvÉBÉEÉ®ÉÒ ºÉÖxÉxÉä BÉEä ÉÊãÉA iÉèªÉÉ® xÉcÉÓ cè* <ºÉºÉä ¤ÉSÉxÉä BÉEä ÉÊãÉA ´Éä <ãÉÉc¤ÉÉn cÉ<Ç BÉEÉä]Ç MÉA, ãÉäÉÊBÉExÉ +É¤É =xcå vÉÉ®É 307 àÉå ºÉààÉxÉ BÉE®BÉEä {ÉEƺÉÉxÉä BÉEÉÒ BÉEɪÉÇ´ÉÉcÉÒ BÉEÉÒ VÉÉ ®cÉÒ cè* <ºÉBÉEä ºÉÉlÉ cÉÒ ZÉÉÆºÉÉÒ VÉxÉ{Én BÉEä xÉ´ÉɤÉÉn lÉÉxÉä àÉå +É{É®ÉvÉ ºÉÆJªÉÉ 635/2005 àÉå ºÉ®BÉEÉ® ¤ÉxÉÉàÉ gÉÉÒ ¤ÉɤÉÚ ãÉÉãÉ ÉÊiÉ´ÉÉ®ÉÒ, VÉÉä ÉÊBÉE ÉÊbOÉÉÒ BÉEÉãÉäVÉ àÉå |ÉÉä{ÉEäºÉ® cé, BÉEÉä 307 ãÉMÉÉBÉE®, +ÉÉàºÉÇ ABÉD] BÉEä iÉciÉ {ÉEƺÉÉBÉE® VÉäãÉ £ÉäVÉ ÉÊnªÉÉ MɪÉÉ cè* càÉÉ®ä VÉxÉ{Én àÉå ºÉàÉÉVÉ´ÉÉnÉÒ {ÉÉ]ÉÔ BÉEÉ VÉÉä BªÉÉÎBÉDiÉ ºÉÉlÉ xÉcÉÓ nä ®cÉ cè =ºÉä AäºÉä ºÉÆMÉÉÒxÉ àÉÉàÉãÉÉå àÉå {ÉEƺÉɪÉÉ VÉÉ ®cÉ cè ªÉÉ =xÉBÉEÉÒ ¤ÉÉiÉ cÉÒ xÉcÉÓ ºÉÖxÉÉÒ VÉÉ ®cÉÒ cè* {ÉÖÉÊãÉºÉ +ÉÉè® ÉÊVÉãÉÉ |ɶÉɺÉxÉ BÉEä ºÉÉlÉ ÉÊàÉãÉ BÉE® =xcå VÉäãÉ £ÉäVÉÉ VÉÉ ®cÉ cè* àÉä®ÉÒ BÉEåp ºÉ®BÉEÉ® ºÉä àÉÉÆMÉ cè ÉÊBÉE VÉÉä àÉÉàÉãÉä àÉéxÉä +ÉÉ{ÉBÉEä ºÉÉàÉxÉä ®JÉä cé, =xÉBÉEÉÒ ºÉÉÒ¤ÉÉÒ+ÉÉ<Ç ºÉä VÉÉÆSÉ BÉE®É<Ç VÉÉA, iÉÉÉÊBÉE ´ÉcÉÆ BÉEä +ÉÉÊvÉBÉEÉÉÊ®ªÉÉå BÉEÉä ªÉc àÉÉãÉÚàÉ {ɽä ÉÊBÉE ZÉÚ~ä àÉÉàÉãÉÉå BÉEÉÒ ºÉÉÒ¤ÉÉÒ+ÉÉ<Ç VÉÉÆSÉ £ÉÉÒ cÉä ºÉBÉEiÉÉÒ cè, <ºÉºÉä =xÉBÉEä àÉxÉ àÉå BÉEÉxÉÚxÉ BÉEÉ nÖâó{ɪÉÉäMÉ BÉE®xÉä BÉEä |ÉÉÊiÉ £ÉªÉ {ÉènÉ cÉäMÉÉ*

MR. CHAIRMAN : The House now stands adjourned till 11.00 a.m. tomorrow.

19.03 hrs

The Lok Sabha then adjourned till Eleven of the Clock

on Thursday, August 18, 2005/Sravana 27, 1927 (Saka)

 

___________