Judgements

Need To Include All The Tribes In India Known As Tapriwas And Vimukt … on 11 December, 2002

Lok Sabha Debates
Need To Include All The Tribes In India Known As Tapriwas And Vimukt … on 11 December, 2002


NT>

Title: Need to include all the tribes in India known as Tapriwas and Vimukt Jaties in the list of Scheduled Castes and Scheduled Tribes.

SHRI J.S. BRAR

(FARIDKOT): Sir, there are five crore people in this country who have been earlier denotified and belong to Nomadic Tribes commonly known as Tapriwas & Vimukt Jaties, which include communities like Aheria, Banjara, Bajania, Bherkut, Beria, Bauria, Bangali, Beldar, Bazigar, Chirimar, Chhara, Deha, Dhinwar, Dhangar, Garhi-Lohar, Gadaria, Gandhila, Jogi, Kol, Kanjar, Kapadia, Mirasi, Madari, Nath, Nat, Parahiya, Rai Sikh, Sikligar, Sehariya, Singiwala, Sapera, Sarera, Od and so on.

The All India Tapriwas & Vimukt Jaties Federation has been making representations to the Government since 1950 — no one has denied their genuine and constitutional demands — but no final decision has been conveyed to them till now.

The brief history of the case is that these communities were governed by Special Regulation No.XXII of 1785 and Presidency Act of 1871, which was subsequently amended as Criminal Tribes Act 1924 for imposing severe restrictions upon these tribes. This black Act was not rescinded even after Independence till 31st August 1952 when All India Criminal Tribes Enquiry Commission called as Ayyangar Committee (1949-52) submitted its report to the Government of India and recommended to give “Special Treatment” to these tribes. The Government followed the recommendations of the Committee by re-naming them as Denotified Khanabados Jaties instead of Ex-criminal tribes, but Government did not follow the recommendations of “Special Treatment” to these tribes and included them in the Constitution (SC) Order 1950 by dividing them into SC, ST & OBC without any consideration.

Another Committee which was called as Lokur Committee was appointed by the Government of India in 1965 to look into these issues. It also recommended in its report that SC,ST & OBC lists are not scientific and are made without justification and must be revised.

Sir, in free India, the Punjab & Haryana High court in CWP No.132 of 1975 gave its verdict in 1982 directing the Government for the inclusion of Vimukt & Tapriwas Jaties in ST list. In another case the Allahabad High Court in CWP No.9286 gave its verdict in 2001 directing the Government to include Kol Tribe in ST list instead of SC. These people have sacrificed a lot for the country’s Independence. So I think, that they should be included in the ST list.

Sir, the All India Tapriwas & Vimukt Jaties Federation has been moving from pillar to post for redressal of their grievances. Their representation is pending with the Minister of Tribal Affairs and he has given an assurance on the floor of the House that they will be included in the ST List.

So, I call upon the hon. Minister and the Government that they should be immediately put in the ST List.

उपाध्यक्ष महोदय : मिस्टर आठवले, आपने अलग इश्यू पर नोटिस दिया है, मैं आपको बुलाऊंगा। क्या आप इस विषय से सम्बद्ध होना चाहते हैं।

श्री रामदास आठवले (पंढरपुर) : जी हां।

उपाध्यक्ष महोदय : मैं आपको इसमें एसोसिएट करता हूं। श्री प्रकाश अम्बेडकर, आप बोलिये।