Judgements

Observation Regarding The Business Transacted By The House During … on 22 August, 2006

Lok Sabha Debates
Observation Regarding The Business Transacted By The House During … on 22 August, 2006

an>

Title : Observation regarding the Business transacted by the House during the week ending on 18 August, 2006.

MR. SPEAKER: Hon. Members, for your information, I want to briefly racapitulate the main items of business transacted by the House during the last week.

            Out of the 60 Starred Questions admitted, only 14 could be answered orally. Replies to the remaining Starred Questions along with the replies to 494 Unstarred Questions were laid on the Table.

            The House took up two Calling Attention regarding “applicability of the Delhi Laws (Special Provisions) Act, 2006 in the context of observations made by Judicial Authorities” raised by Prof. Vijay Kumar Malhotra and “situation arising out of proposed discontinuation of Revised Long Term Action Plan for the Kalahandi-Bolangir-Koraput (KBK) in Orissa” raised by Shri Braja Kishore Tripathy.

            The House discussed for about 2 hours and 50 minutes one Short Duration Discussion under Rule 193 regarding “widespread distress among the farmers in the country” raised by Shri Mohan Singh. However, the discussion was not concluded.

            During the period, as many as 67 matters of urgent public importance were raised after the Question Hour and before the adjournment of the House for the day. Also, 22 matters were raised under rule 377 during the period.

            As regards the Legislative Business, the House discussed the Cantonments Bill, 2006 as passed by Rajya Sabha for about 4 hours and 27 minutes before it was passed.

            As regards the Private Members’ Business, 5 Bills were introduced. The Crop Insurance Bill, 2005, with a view to provide for insurance of crops and for matters connected therewith moved by Shri Iqbal Ahmed Saradgi on 12 May, 2006 was also taken up for further discussion for about 18 minutes. The Bill was withdrawn by the leave of the House.

            The Safai Karmachari Insurance Scheme Bill, 2005 seeking to provide for comprehensive and compulsory insurance of Safai karmacharis moved by Smt. Krishna Tirath was taken up for consideration and discussed for about 1 hour and 10 minutes. The Bill was withdrawn by the leave of the House. The Abolition of Capital Punishment Bill, 2004 seeking to provide for abolition of capital punishment in the country moved by Shri C.K.Chandrappan was also taken up for discussion. However, the discussion was not concluded.

            The House also had a discussion for about 2 hours and 25 minutes on the Resolution moved by Shri Sarbananda Sonowal for balanced and equitable growth of different parts of the country, particularly the remote areas. However, the discussion was not concluded.

            The House sat late and worked extra for as many as 2 hours and 42 minutes to transact essential items of business.

            Out of the 2 hours and 42 minutes for which the House sat late, 1 hour and 22 minutes were devoted to raising matters of urgent public importance after the normal business of the House was over.

            I wish to convey my thanks to the hon. Members for their co-operation in the conduct of the proceedings.

___________