>
Title: Problems being faced by Non-Resident Indians in Gulf countries.
SHRI SURAVARAM SUDHAKAR REDDY (NALGONDA): With your permission, I would like to draw the attention of this august House regarding the plight of the Non-Resident Indians (NRI), and particularly, the NRIs from Andhra Pradesh, in Gulf countries. The United Arab Emirates (UAE) Government have identified 3.5 lakh Indians residing in their country after the lapse of the visas and ordered them to leave the country before the 30th September. Now, they advanced the date to 2nd September. About 80,000 of them are from Andhra Pradesh, particularly hailing from the backward Telengana district. Majority of them went there in search of small livelihood, either by selling or mortgaging their land or jewelery. They are skilled and unskilled employees. With the current decision of the UAE Government, which is a matter of very serious concern, they are in serious trouble. They have not earned anything more than feeding themselves and with lots of indebtedness at home, they are not even in a position to buy the return ticket. The Government of Andhra Pradesh in June requested the Ministry of External Affairs to intervene and take necessary steps to rescue NRIs from Andhra Pradesh residing in Gulf nations but it has resulted in vain. This is the case of the people of different States. As the deadline is nearing for the NRIs, particularly of Andhra Pradesh, their families are worrying here. Hence, I would urge upon the Government to act immediately and take required steps either to extend the visas or arrange special flights from India to bring them back from the Gulf nations, particularly from UAE.
MR. SPEAKER: Shri B. Vinod Kumar, Shri D. Ravinder Naik, Shri T. Madhusudhan Reddy, and Shri S. Satyanarayana are allowed to associate themselves with the issue raised by Shri Sudhakar Reddy.
SHRI ABU AYES MONDAL (KATWA): Sir, I would like to associate on the matter regarding PDS raised by Shri M. Shivanna.