Judgements

Need To Dissolve The Suspended Legislative Assembly Of Jharkhand … on 8 June, 2009

Lok Sabha Debates
Need To Dissolve The Suspended Legislative Assembly Of Jharkhand … on 8 June, 2009


>

Title : Need to dissolve the suspended Legislative Assembly of Jharkhand with a view to restore proper governance in the State.

 

SHRI INDER SINGH NAMDHARI (CHATRA): The State of Jharkhand which was formed after prolonged political struggle and high aspirations has been plunged into political uncertainty. The state is passing through an unprecedented crisis of electricity and drinking water. The terrorism is at its peak whereas law and order has reached the lowest ebb but there is none to redress the public grievances. The Assembly has been placed under suspension and the legislators have been made non-functional. The centre is, therefore, duty bound to restore proper governance in the State so that the very idea of carving out a new State is not defeated. The Centre should, therefore, dissolve the assembly forthwith paving the way for fresh elections for installing a popular government in the State.