Title: Need to ensure major share for tribals in all spheres of work in the Jharkhand State.
(MAYURBHANJ): The creation of Jharkhand State should not prove to be a futile exercise for Tribals in particular, because it is the tribals, who fought for this from beginning to end. It is suggested that there should be an Act to ensure 60 per cent shares toAdivasis (Tribals) in all spheres of activities in the new State. And Moolnivasis and Anyavasis must get 30 per cent and ten per cent shares respectively. The 81 seats in the Jharkhand Assembly should be increased to 150 and the seats must be re-allocated with Adivasis getting 60 per cent, Moolnivasis 30 per cent and Anyavasis ten per cent. The formula must apply in jobs, education, trade and business etc. The new State must also have a 50 seated Jharkhand Legislative Council to accommodate the educationists, social workers, specialists and traditional tribal chiefs from Majhi – Pargana, Manki – Munda, Parha-Panchayatsetc. It is also desired to adopt at least one of the tribal languages, which is spoken by the largest number of tribals, as the Official language of Jharkhand State as per article 345.
This is urgent and important for the identity and development of tribals and others in Jharkhand State.