Judgements

Need To Implement Constitutional Provisions In Karnataka Under … on 18 March, 2008

Lok Sabha Debates
Need To Implement Constitutional Provisions In Karnataka Under … on 18 March, 2008


>

Title: Need to implement constitutional provisions in Karnataka under article 371 of the Indian Constitution.

 

SHRI G. KARUNAKARA REDDY (BELLARY): Sir, I would like to draw the attention of the Union Government to the backwardness of the Hyderabad – Karnataka region in the State of Karnataka… (Interruptions)

श्री राम कृपाल यादव (पटना): सभापति महोदय, मैं लगातार नोटिस दे रहा हूं, लेकिन मुझे एक बार भी मौका नहीं मिला।…( व्यवधान)

श्री रेवती रमन सिंह (इलाहाबाद): मान्यवर, मुझे भी बोलने का अवसर दें।

MR. CHAIRMAN: I have your name and I will call you after him.

18.39 hrs.

(Shri Devendra Prasad Yadav in the Chair)

SHRI G. KARUNAKARA REDDY : Sir, the Hyderbad – Karnataka region should be defined as a region consisting of precisely five districts of Bellary, Raichur, Koppal, Gulbarga, Bidar which cover most of the total area of the State inhabited by 13.16 per cent of its total population.

* Not recorded

          In the present scenario, from the following facts and figures mentioned about the socio-economic status of Hyderabad – Karnataka, it observed that this region is manifestly low and backward in comparison with other regions in the State thereby necessitating an urgent need for this region to be treated as a separate area for the purpose of redressal of continuing deprivation and backwardness.

          Sir, the report submitted by the High Powered Committee for Redressal of Regional Imbalances in Karnataka State under the Chairmanship of Dr. D M Nanjundappa highlights the backwardness of the above mentioned five districts. It has been clearly mentioned in the Report that all the seven talukas of Bellary districts are backward talukas.

          The Report clearly highlights the backwardness of the above mentioned five districts in education, agriculture, job opportunities, roads, medical services, industrial development, irrigation facilities etc. The immediate solution of the problem of backwardness of this region is awarding of constitutional provisions as contained under article 371 which is a long-pending demand of this region. So, I would like to urge upon the Union Government to take urgent steps to provide for the constitutional provisions as contained under article 371 to this region.