Judgements

Need To Delcare €˜Giripar’ Area Of Himachal Pradesh As A Scheduled … on 7 August, 2003

Lok Sabha Debates
Need To Delcare €˜Giripar’ Area Of Himachal Pradesh As A Scheduled … on 7 August, 2003


nt>

Title: Need to delcare ‘Giripar’ area of Himachal Pradesh as a Scheduled Tribe area. – Laid

डॉ० (कर्नल)धनी राम शॉडिल्य (शिमला) : अध्यक्ष महोदय, मैं आपका ध्यान हिमाचल प्रदेश के जिला सिरमौर के उस क्षेत्र की ओर आकृष्ट करना चाहता हूं, जिसमें हाटी जनजाति में सम्मिलित सभी उपजातियों के लोग पिछले लगभग २५ सालों से इस क्षेत्र को जनजातीय घोषित करने की मांग शांतप्रिय ढंग से उठा रहे हैं।

गिरी नदी के इस पार उत्तरांचल का जौंसार बाबर क्षेत्र है, जिसे भारत सरकार ने जानजातीय क्षेत्र घोषित कर रखा है, परन्तु”गरिपार” का क्षेत्र जनजातीय के दर्जे से वंचित है। इन दोनों क्षेत्रों के रहन-सहन, कला-संस्कृति, वेश-भूषा, खानपान, रस्मोरिवाज, बोलचाल और मेले-त्यौहार एक दूसरे के अनुरूप हैं। समान समस्याओं एवं परम्पराओं वाले ये दोनों ही क्षेत्र एक ही साथ जनजातीय क्षेत्र घोषित होने चाहिए थे, परन्तु ऐसा न हो सका। भारतीय संविधान पर पूर्ण आस्था लिए आज भी इस समुदाय के पारस्परिक विवादों का समाधान इन गांवों की पंचायतों “”””खुमली”” में ही होता है, जिसका निर्णय दोनों पक्षों को मान्य होता है। इसके अतरिक्त”” हाटी”” जनसमुदाय सामाजिक, आर्थिक और शैक्षणिक द्ृष्टि से भी बहुत पिछड़ी जनजाति है, जिसका प्रमाण हाल ही के हुए सर्वेक्षण से भी देखा जा सकता है। इस क्षेत्र में प्राकृतिक सम्पदा की प्रचुरता होने पर भी यहां कोई उद्योग नहीं है।

मेरा केन्द्रीय सरकार से अनुरोध है कि इस क्षेत्र को जनजातीय क्षेत्र घोषित करने हेतु संवैधानिक संशोधन करवाने की कृपा करें।

… (Interruptions)

अध्यक्ष महोदय : आप जो कुछ कर रहे हैं, क्या वह उचित है ?

…( व्यवधान)

MR. SPEAKER: I adjourn the House till 2.30 p.m.

13.34 hrs

The Lok Sabha then adjourned till thirty minutes past

Fourteen of the Clock.

__________

14.30 hrs

The Lok Sabha re-assembled at thirty minutes past Fourteen of the Clock.

(Mr. Deputy-Speaker in the Chair)

… (Interruptions)

14.31 hrs

(At this stage, Shri Naresh Puglia and some other hon. Members came

and stood on the floor near the Table.)

… (Interruptions)

MR. DEPUTY-SPEAKER: Now, we have to take up further consideration of the Representation of the People (Amendment) Bill, 2003. Dr. Raghuvansh Prasad Singh, you were on your legs.

… (Interruptions)

MR. DEPUTY-SPEAKER: Please go to your seats.

…( व्यवधान)

उपाध्यक्ष महोदय : रामदास जी, मैं आपकी बात सुनूंगा। आप अपनी जगह पर जाइए।

…( व्यवधान)

MR. DEPUTY-SPEAKER: Please go back to your seats. I will hear you.

… (Interruptions)

MR. DEPUTY-SPEAKER: Dr. Raghuvansh Prasad Singh was on his legs on item No. 8, that is, further consideration of the following motion moved by Shri P.C. Thomas on the 6th August, 2003, namely:-

“That the Bill further to amend the Representation of the People Act, 1951, as passed by Rajya Sabha, be taken into consideration.”
 
 … (Interruptions)

MR. DEPUTY-SPEAKER: Dr. Raghuvansh Prasad Singh, this Bill was taken up for consideration on 6th August, 2003 and you were on your legs.

… (Interruptions)

MR. DEPUTY-SPEAKER: Dr. Raghuvansh Prasad Singh, are you participating in this debate or not? Will you please tell me? Otherwise, I will call the next speaker.

… (Interruptions)

MR. DEPUTY-SPEAKER: Dr. Raghuvansh Prasad Singh, you were on your legs. You may speak now. I am giving you the floor.

… (Interruptions)

MR. DEPUTY-SPEAKER: Please go back to your places.

… (Interruptions)

MR. DEPUTY-SPEAKER: The House stands adjourned to meet again at 11 a.m. on 8th August, 2003.

14.34 hrs

The Lok Sabha then adjourned till Eleven of the Clock

on Friday, August 8, 2003/Sravana 17, 1925 (Saka).

———–