>
Title: Prof. Vijay Kumar Malhotra called the attention of the Minister of Home Affairs to the situation arising out of on-going economic blockade in Manipur resulting in non-availability of essential commodities, including medicines and steps taken by the Government in regard thereto.
12.21 hrs.
CALLING ATTENTION TO MATTER
OF URGENT PUBLIC IMPORTANCE
PROF. VIJAY KUMAR MALHOTRA (SOUTH DELHI): Sir, I call the attention of the hon. Minister of Home Affairs to the following matter of urgent public importance and request that he may make a statement thereon:
“The situation arising out of on-going economic blockade in Manipur resulting in non-availability of essential commodities, including medicines and steps taken by the Government in regard thereto.”
*THE MINISTER OF HOME AFFAIRS (SHRI SHIVRAJ V. PATIL): Sir, this year, the Government of Manipur declared a public holiday on 18th June. It was also declared as ‘State Integrity Day’. A body called All Naga Students Association of Manipur (ANSAM), called for protest rallies in hill districts (Senapati, Ukhrul, Taminglong and Chandel) of Manipur on 16th June asking the State Government to rescind the decision to declare 18th June as Integrity Day and public holiday on that day. After that, in the night intervening 19th June and 20th June, an economic blockade has been declared by the ANSAM.
Manipur is connected to the rest of the country by NH-39, which passes from Dimapur to Mao (in Manipur) through Nagaland territory. Then the road passes through hill districts in Manipur, before entering Imphal valley. Other road, that is, NH-53 connects Silchar in Assam to Imphal in Manipur. It also passes through Naga dominated Taminglong district in Manipur. Both these roads have been blocked by the ANSAM in Manipur. There were problems on NH-53 like presence of insurgent groups and bad conditions at some places.
*Also placed in Library,See No.l.t.2435/05.
Manipur gets about 200 trucks daily. From the date of blockade, till 2.8.2005, normally around 8,000 trucks would have brought supplies to Manipur like petrol, diesel, LPG and foodgrains. However, only about 700 trucks including petrol tankers (52 vehicles on 20.6.2005, 69 vehicles on 3.7.2005, 55 vehicles on 11.7.2005, 45 vehicles on 17.7.2005, 51 vehicles on 23.7.2005, 91 vehicles on 26.7.2005, 103 vehicles on 28.7.2005) have been able to enter the valley. This has resulted in shortage of essential commodities in the State. All drugs in generic names are available. Some branded products are less in quantity. No serious complaints of shortage have come from hospitals. However, action is being taken for air lifting of medicines and life saving drugs, if necessary, at short notice.
The State Government has been organizing convoys of trucks/tankers to bring POL from Khatkhati in Assam via Dimapur on National Highway-39. State Governments of Assam and Nagaland have been providing security to the convoys in their respective territories. Army was asked to clear National Highway-53 of insurgent elements, which was done around second week of July. However, on the intervening night of 19/20 July, a bailey bridge over river Irang was cut by some miscreants. The bridge has become operational on 26.7.2005 and security has been tightened on National Highway-53. Due to plying of heavy vehicles, bridges on National Highway-53 at Makru and Barak were damaged. The same have been repaired by BRO and have been opened for heavy vehicles with effect from 2.8.2005. Further strengthening of bridges on National Highway-53 for sustained/regular movement is still continuing. The State Government has reported that over 2,000 empty trucks have left Imphal on 2.8.2005 via National Highway-53 for Jiribam-Silchar. Loaded vehicles with gross weight up to 100 metric tons shall ply on Jiribam/Imphal route with effect from 3.8.2005.
The Union Government has been in touch with the State Governments of Manipur, Nagaland and Assam and monitoring the position. I have been in touch with the Chief Ministers of Manipur, Nagaland and Assam. I have asked them to cooperate with each other and see that the essential commodities are allowed to be transported to Imphal and other places without any obstructions. The Chief Ministers of Assam and Nagaland have promised to extend all the help required in this respect. The Chief Minister of Manipur is asked to see that the essential commodities are reached to the city of Imphal and other places. He has been asked to provide escort to the vehicles carrying the goods and also see that through dialogue with ANSAM the situation is made conducive for free flow of goods in the State. Additional forces have been deployed in Manipur.
The Union Home Secretary had held a meeting with the Chief Secretaries and Directors General of Police of these States on 15th of July, 2005. He is again meeting the officers to see that the problem is solved without any further delay.
Indian Oil Corporation and Food Corporation of India have been asked to make all efforts to send maximum supplies to Manipur. Full protection to the convoys carrying these essentials is asked to be assured.
Those who are involved in the blockade in Manipur and other places should be restrained. Security forces are asked to see that the blockade is not allowed and law and order and peace are maintained in the area.
The Ministers of Manipur Government and representatives of ANSAM met in Senapati yesterday. The reports are that the talks between them are encouraging and would help in solving the problem. They are likely to continue these talks.
Sir, this happened yesterday night. I received the notice yesterday night. I had prepared the statement and I had given it. But when I have got this information in the morning, I had to change it and the information has to come from Manipur. I got the notice only yesterday night.
The Union Home Secretary is likely to visit that area very soon to help the State Governments to overcome the difficulties that are faced by them.
Whenever the blockade of this nature takes place, common people suffer. We are sympathetic to the suffering of the common people in the State of Manipur. We have asked the State Government to do everything possible to overcome the difficulties arising out of the shortages of essential commodities in the State. We have promised them to help in every respect to see that there are no shortages of essential commodities in the State. By following different routes and by using all the means which can be used, the commodities required would be supplied to them. In case it becomes necessary, airlifting of commodities like medicine would also be done.
The problems in these States are of very sensitive nature. In order to maintain law and order and peace in the area it is necessary to keep in mind the sensitivity of the people belonging to different tribes. From Delhi we are trying to bear in mind these delicate aspects and are also asking the State Governments and the citizens of the State to bear these aspects in mind and help each other – the Governments in the States and all of us in the country.
By and large, majority of the people and the political parties have understood the situation in correct perspective and have cooperated. We hope that this will be continued in the future and aberrations are not allowed to occur which could cause concern to all of us. Thank you.
|ÉÉä. ÉÊ´ÉVÉªÉ BÉÖEàÉÉ® àÉãcÉäjÉÉ : +ÉvªÉFÉ àÉcÉänªÉ, ªÉcÉÆ {É® àÉÉxÉxÉÉÒªÉ àÉÆjÉÉÒ VÉÉÒ xÉä VÉÉä ´ÉBÉDiÉBªÉ ÉÊnªÉÉ cè, ´Éc ¤ÉcÖiÉ ÉÊxɮɶÉÉVÉxÉBÉE cè iÉlÉÉ àÉÉÊhÉ{ÉÖ® BÉEÉÒ VÉxÉiÉÉ +ÉÉè® xÉÉlÉÇ-<Ǻ] BÉEÉÒ VÉxÉiÉÉ BÉEÉÒ £ÉÉ´ÉxÉÉ+ÉÉäÆ {É® àÉãÉcàÉ ãÉMÉÉxÉä BÉEä ¤ÉVÉÉA, =xÉBÉEä VÉJàÉÉå {É® xÉàÉBÉE ÉÊU½BÉExÉä BÉEä ºÉàÉÉxÉ cè* àÉÉxÉxÉÉÒªÉ àÉÆjÉÉÒ VÉÉÒ xÉä BÉEcÉ ÉÊBÉE ´ÉcÉÆ ÉÊBÉE VÉxÉiÉÉ BÉEÉä n´ÉÉ<ªÉÉÆ ÉÊàÉãÉxÉä àÉå BÉEÉÊ~xÉÉ<ªÉÉÆ xÉcÉÓ +ÉÉ ®cÉÒ cé, iÉlÉÉ nںɮÉÒ ÉÊnBÉDBÉEiÉå xÉcÉÓ +ÉÉ ®cÉÒ cé, +ɺÉiªÉ cè* ABÉE AãÉ{ÉÉÒVÉÉÒ BÉEÉ ÉʺÉãÉåb® ´ÉcÉÆ 700 âó{ɪÉä àÉå, ABÉE ãÉÉÒ]® {Éä]ÅÉäãÉ 70 âó{ɪÉä àÉå +ÉÉè® ABÉE ãÉÉÒ]® ÉÊàÉ]Â]ÉÒ BÉEÉ iÉäãÉ 40 âó{ɪÉä àÉå ÉÊàÉãÉ ®cÉ cè* ãÉÉäMÉÉå BÉEÉä £ÉÉ®ÉÒ ÉÊnBÉDBÉEiÉÉå BÉEÉ ºÉÉàÉxÉÉ BÉE®xÉÉ {ɽ ®cÉ cè* ºÉÉΤVɪÉÉÆ ´ÉcÉÆ ÉÊàÉãÉ xÉcÉÓ ®cÉÒ cé, n´ÉÉ<ªÉÉÆ +ɺ{ÉiÉÉãÉÉå àÉå xÉcÉÓ cé +ÉÉè® ãÉÉäMÉ ÉʤÉxÉÉ n´ÉÉ<ªÉÉå BÉEä àÉ® ®cä cé +ÉÉè® ãÉMÉÉiÉÉ® 44 ÉÊnxÉÉå ºÉä ªÉc cÉä ®cÉ cè*
+ÉvªÉFÉ VÉÉÒ, <ºÉºÉä MÉÆ£ÉÉÒ® ¤ÉÉiÉ BÉDªÉÉ cÉäMÉÉÒ ÉÊBÉE àÉÉxÉxÉÉÒªÉ àÉÆjÉÉÒ VÉÉÒ xÉä +ÉÉbÇ® nä ÉÊnªÉÉ ÉÊBÉE ¤ãÉÉìBÉEäb c]ɪÉÉ VÉÉA* ´ÉcÉÆ {É® 44 ÉÊnxÉÉå ºÉä ¤ãÉÉìBÉEäb SÉãÉ ®cÉ cè +ÉÉè® ãÉMÉÉiÉÉ® 44 ÉÊnxÉÉå ºÉä ãÉÉäMÉ <ºÉ BÉEÉÊ~xÉÉ<Ç àÉå {ɽä cÖA cé* àÉé àÉÉxÉxÉÉÒªÉ àÉÆjÉÉÒ VÉÉÒ ºÉä VÉÉxÉxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE <xÉ 44 ÉÊnxÉÉå àÉå ¤ãÉÉìBÉEäb BÉEÉä c]ÉxÉä BÉEä ÉÊãÉA BÉDªÉÉ ÉÊBÉEªÉÉ MɪÉÉ? ªÉc ºÉ¤É 19 VÉÚxÉ ºÉä ¶ÉÖ°ô cÖ+ÉÉ ãÉäÉÊBÉExÉ BÉDªÉÉå ¶ÉÖ°ô cÖ+ÉÉ? 19 VÉÚxÉ ºÉä <ºÉÉÊãÉA ¶ÉÖ°ô cÖ+ÉÉ ÉÊBÉE 18 VÉÚxÉ BÉEÉä ´ÉcÉÆ {É® àÉÉÊhÉ{ÉÖ® <Æ]äÉÊOÉ]ÉÒ-bä àÉxÉɪÉÉ VÉÉiÉÉ cè +ÉÉè® c® ºÉÉãÉ =ºÉBÉEä ABÉE ÉÊnxÉ {ÉcãÉä BÉEcÉ VÉÉiÉÉ cè ÉÊBÉE UÖ]Â]ÉÒ cÉäMÉÉÒ* ãÉäÉÊBÉExÉ <ºÉ ¤ÉÉ® SÉÉ® VÉÚxÉ BÉEÉä cÉÒ PÉÉäÉhÉÉ BÉE® nÉÒ ÉÊBÉE 18 VÉÚxÉ BÉEÉä UÖ]Â]ÉÒ ®cäMÉÉÒ* <ºÉBÉEÉ BªÉÉ{ÉBÉE +ɺɮ cÖ+ÉÉ* ´ÉcÉÆ BÉEä àÉÖJªÉàÉÆjÉÉÒ xÉä <ºÉ ¤ÉÉ® 4 VÉÚxÉ BÉEÉä BÉDªÉÉå PÉÉäÉhÉÉ BÉEÉÒ, <ºÉºÉä {ÉcãÉä iÉÉä BÉE£ÉÉÒ <iÉxÉä ÉÊnxÉÉå {ÉcãÉä PÉÉäÉhÉÉ xÉcÉÓ cÖ<Ç lÉÉÒ* xÉMÉÉãÉåb BÉEä ãÉÉäMÉ VÉÉä ¤ãÉÉìBÉEäb SÉÉciÉä lÉä =xcå iÉèªÉÉ®ÉÒ BÉEÉ àÉÉèBÉEÉ ÉÊnªÉÉ MɪÉÉ +ÉÉè® 19 VÉÚxÉ ºÉä ¤ãÉÉìBÉEäb ¶ÉÖ°ô ÉÊBÉEªÉÉ MɪÉÉ* xÉ iÉÉä àÉÉÊhÉ{ÉÖ® BÉEÉÒ ºÉ®BÉEÉ® xÉä +ÉÉè® xÉ cÉÒ BÉEäxp ºÉ®BÉEÉ® xÉä <ºÉBÉEä cãÉ BÉEä ÉÊãÉA BÉEÉä<Ç BÉEnàÉ =~ɪÉÉ* {Éxpc VÉÖxÉÉ<Ç BÉEÉä SÉÉÒ{ÉE-ºÉèµÉEä]ÅÉÒ àÉÉÒÉË]MÉ BÉE® ®cä cé* <xÉ 44 ÉÊnxÉÉå àÉå BÉDªÉÉ MÉßcàÉÆjÉÉÒ ´ÉcÉÆ MɪÉä, àÉÉxÉxÉÉÒªÉ |ÉvÉÉxÉ àÉÆjÉÉÒ VÉÉÒ ´ÉcÉÆ MɪÉä, =xÉBÉEÉÒ +ÉvªÉFÉÉ ´ÉcÉÆ MɪÉÉÓ? BÉDªÉÉ àÉÉÊhÉ{ÉÖ® ÉËcnÖºiÉÉxÉ BÉEÉ ÉÊcººÉÉ xÉcÉÓ cè? cÉ<Ç-´Éä xÉà¤É®. 39 ¤ÉÆn cè, cÉ<Ç-´Éä xÉà¤É® 53 ªÉÉ nںɮä cÉ<Ç-´Éä BÉEä {ÉÖãÉ =½É ÉÊnªÉä MɪÉä +ÉÉè® BÉEÉä<Ç ´ÉcÉÆ VÉÉ xÉcÉÓ {ÉɪÉÉ* cÉ<Ç-BÉEÉä]Ç xÉä 27 VÉÖãÉÉ<Ç BÉEÉä +ÉÉbÇ® BÉE®iÉä cÖA BÉEcÉ ÉÊBÉE"this blockade is illegal, unconstitutional", directing the Government to take all necessary steps under the law immediately for removal of economic blockade. 27 VÉÖãÉÉ<Ç BÉEä +ÉÉbÇ® BÉEä ¤ÉÉn 6 ÉÊnxÉ +ÉÉè® ¤ÉÉÒiÉ MɪÉä, =ºÉBÉEä ¤ÉÉÒSÉ àÉå BÉDªÉÉ cÖ+ÉÉ? xÉMÉÉãÉéb BÉEä ãÉÉäMÉÉå ºÉä +ÉÉ{É ¤ÉÉiÉSÉÉÒiÉ BÉE® ®cä cé +ÉÉè® +ÉÉ{ÉxÉä ºÉÉÒWÉ-{ÉEɪɮ 6 àÉcÉÒxÉä BÉEä ÉÊãÉA +ÉÉè® ABÉDºÉ]åb BÉE® ÉÊnªÉÉ* BÉDªÉÉ 6 àÉcÉÒxÉä ºÉÉÒWÉ-{ÉEɪɮ ABÉDºÉ]åb BÉE®xÉä ºÉä {ÉcãÉä +ÉÉ{ÉxÉä ¤ÉÉiÉSÉÉÒiÉ BÉEÉÒ ÉÊBÉE ¤ãÉÉìBÉEäb c]ɪÉÉ VÉÉA* ÉÊVÉºÉ iÉ®c ºÉä ªÉcÉÆ {É® BÉEÉÉËãÉMÉ-+É]å¶ÉxÉ BÉEÉä BÉEäVÉÖ+ÉãÉÉÒ ÉÊãɪÉÉ MɪÉÉ cè, =ºÉÉÒ iÉ®c ºÉä àÉÉÊhÉ{ÉÖ® BÉEÉÒ ÉκlÉÉÊiÉ BÉEÉä BÉEäVÉÖ+ÉãÉÉÒ ÉÊãɪÉÉ VÉÉ ®cÉ cè* People in Manipur are virtually at a loss to understand whether the Government of the State or that at the Centre have become totally oblivious of their responsibility to enforce the rule of law or they have subjugated their constitutional rights and responsibility to the might of a handful of agitationists[reporter3] .
´ÉcÉÆ +ÉÉ{ÉxÉä ºÉ¤É BÉÖEU =xÉBÉEä >ó{É® UÉä½ ÉÊnªÉÉ ÉÊBÉE lÉÉä½ä ºÉä ãÉÉäMÉ ÉÊàÉãÉBÉE® BÉEä ºÉÉ®ä ÉËcnÖºiÉÉxÉ BÉEÉÒ àÉÉ<] BÉEÉä JÉiàÉ BÉE® nå +ÉÉè® 44 ÉÊnxÉÉå iÉBÉE ¤ãÉÉìBÉEäb BÉE®iÉä SÉãÉä VÉÉAÆ* AäºÉÉÒ cÉãÉiÉ ÉÊBÉEºÉÉÒ +ÉÉè® VÉMÉc BÉEÉÒ cÉäiÉÉÒ, ÉÊBÉEºÉÉÒ +ÉÉè® nä¶É àÉå cÉäiÉÉÒ ªÉÉ ÉÊnããÉÉÒ BÉEä +ÉɺÉ{ÉÉºÉ AäºÉÉ cÖ+ÉÉ cÉäiÉÉ, iÉÉä BÉDªÉÉ +ÉÉ{É <ºÉä 44 ÉÊnxÉÉå iÉBÉE ]ÉãÉ®ä] BÉE®iÉä? +ÉÉ{ÉxÉä =ºÉ {É® BÉEÉä<Ç BÉEɪÉÇ´ÉÉ<Ç xÉcÉÓ BÉEÉÒ cè +ÉÉè® {ÉÉÊ®ÉκlÉÉÊiɪÉÉÆ ÉʤÉMɽiÉÉÒ MÉ<ÇÆ* <ºÉBÉEä ¤ÉcÖiÉ cÉÒ £ÉªÉÆBÉE® {ÉÉÊ®hÉÉàÉ ºÉÉàÉxÉä +ÉÉxÉä ´ÉÉãÉä cé* àÉÖZÉä àÉÉãÉÚàÉ cè ÉÊBÉE àÉÉÊhÉ{ÉÖ® àÉå ¤ÉcÖiÉ ÉÊnxÉÉå ºÉä AVÉÉÒ]ä¶ÉxÉ cÉä ®cä cé* ´ÉcÉÆ {É® àÉÉÊcãÉÉ+ÉÉäÆ xÉä xÉMxÉ cÉäBÉE® AVÉÉÒ]ä¶ÉxÉ ÉÊBÉEªÉÉ* ABÉE BªÉÉÎBÉDiÉ xÉä +ÉÉiàÉnÉc BÉE® ÉÊãɪÉÉ* ªÉc ZÉMÉ½É xÉÉMÉÉãÉéb +ÉÉè® àÉÉÊhÉ{ÉÖ® BÉEÉ cè* càÉ VÉÉxÉiÉä cé ÉÊBÉE xÉÉMÉÉãÉéb BÉEÉÒ {ÉÉÊ®ÉκlÉÉÊiɪÉÉÆ ~ÉÒBÉE xÉcÉÓ cé, {É®ÆiÉÖ ¤ÉÉiÉSÉÉÒiÉ BÉE®BÉEä <ºÉ àÉÉàÉãÉä BÉEÉä ºÉÖãÉZÉÉxÉä BÉEÉÒ Vɰô®iÉ lÉÉÒ* VÉÉä VÉxÉɵÉEÉä¶É cè +ÉÉè® VÉxÉiÉÉ BÉEÉ MÉÖººÉÉ cè, ´Éc +É¤É {ÉßlÉBÉEiÉÉ´ÉÉn àÉå ¤ÉnãÉiÉÉ VÉÉ ®cÉ cè* ´ÉcÉÆ {É® +É¤É ÉËcnÖºiÉÉxÉ ºÉä +ÉÉVÉÉn cÉäxÉä BÉEÉÒ ¤ÉÉiÉ BÉEÉÒ VÉÉ ®cÉÒ cè* xÉÉMÉÉãÉéb £ÉÉÒ ÉËcnÖºiÉÉxÉ ºÉä +ÉãÉMÉ cÉäxÉä BÉEÉÒ ¤ÉÉiÉ BÉE®iÉÉ cè* <ºÉ {ÉßlÉBÉEiÉÉ´ÉÉn BÉEÉä ¤ÉfÃÉ´ÉÉ BÉEÉèxÉ nä ®cÉ cè? *…
* Not Recorded.
MR. SPEAKER: No, this portion should not be taken down.
PROF. VIJAY KUMAR MALHOTRA : Sir, I am stating the facts. … (Interruptions)
SHRI GURUDAS DASGUPTA (PANSKURA): Sir, this is very unfortunate. … (Interruptions)
MD. SALIM (CALCUTTA – NORTH EAST): Sir, he is making an allegation. … (Interruptions)
MR. SPEAKER: Hon. Members, I have already said that it will not be recorded. I have already mentioned this point.
… (Interruptions)
|ÉÉä. ÉÊ´ÉVÉªÉ BÉÖEàÉÉ® àÉãcÉäjÉÉ : +ÉÉ{É <ºÉ ¤ÉÉiÉ BÉEÉä SÉÉcä ÉÊxÉBÉEÉãÉ nå, {É® BÉEÉä<Ç BªÉÉÎBÉDiÉ ´ÉcÉÆ {É® ºÉÖ®ÉÊFÉiÉ xÉcÉÓ cè, BÉEÉä<Ç {ÉÉèÉÊãÉÉÊ]¶ÉªÉxÉ xÉcÉÓ cè +ÉÉè® BÉEÉä<Ç AàÉAãÉA xÉcÉÓ cè* ºÉ¤É àÉVɤÉÚ® cé* …( BªÉ´ÉvÉÉxÉ)
+ÉvªÉFÉ àÉcÉänªÉ : +ÉÉ{É ¤Éè~ VÉÉ<A*
|ÉÉä. ÉÊ´ÉVÉªÉ BÉÖEàÉÉ® àÉãcÉäjÉÉ : àÉcÉänªÉ, =xÉBÉEÉÒ àÉVɤÉÚ®ÉÒ cè* ºÉ£ÉÉÒ +ÉÉiÉÆBÉE´ÉÉÉÊnªÉÉå BÉEä ºÉÉàÉxÉä PÉÖ]xÉä ]äBÉE ®cä cé* +ÉvªÉFÉ àÉcÉänªÉ, AäºÉä cÉãÉÉiÉ ´ÉcÉÆ {ÉènÉ cÉä MÉA cé* càÉå ¤ÉcÖiÉ ÉÊxɮɶÉÉ cÖ<Ç* 44 ÉÊnxÉÉå BÉEä ¤ÉÉn £ÉÉÒ àÉÉxÉxÉÉÒªÉ àÉÆjÉÉÒ VÉÉÒ BÉEc ®cä cé ÉÊBÉE càÉxÉä +ÉÉnä¶É nä ÉÊnA, càÉxÉä +ÉÉbÇ® BÉE® ÉÊnªÉÉ*
+ÉvªÉFÉ àÉcÉänªÉ, +ÉÉVÉ ´ÉcÉÆ VÉÉä {ÉÉÊ®ÉκlÉÉÊiɪÉÉÆ {ÉènÉ cÉä MÉ<Ç cé, =ºÉàÉå ´ÉcÉÆ BÉEÉÒ ºÉ®BÉEÉ® {ÉÚ®ÉÒ iÉ®c ºÉä xÉÉBÉEÉàɪÉÉ¤É cÖ<Ç cè*
“…Article 355 of the Constitution of India, and it is a fit case for imposition of the President’s rule under Article 356…”
+ÉMÉ® ´ÉcÉÆ {É® 44 ÉÊnxÉÉå iÉBÉE BÉEÉä<Ç BªÉÉÎBÉDiÉ <ºÉä xÉcÉÓ ®ÉäBÉE ºÉBÉEÉ +ÉÉè® àÉÉxÉxÉÉÒªÉ àÉÆjÉÉÒ VÉÉÒ BÉEc ®cä cé ÉÊBÉE àÉéxÉä ¤ÉÉiÉ BÉE® ãÉÉÒ cè +ÉÉè® ´Éc àÉÆÉÊjÉàÉÆbãÉ ¤ÉxÉÉ ®cä* Sir, I will take one more minute, and conclude my submission. àÉcÉänªÉ, +ÉÉÉÌ]BÉEãÉ 356 BÉEä iÉciÉ àÉÉÊhÉ{ÉÖ® BÉEÉÒ MÉ´ÉxÉÇàÉå] BÉEÉä ÉÊbºÉÉÊàÉºÉ BÉE® ÉÊnªÉÉ VÉÉA*
nںɮÉÒ ¤ÉÉiÉ, ¤ÉÉbÇ® ®Éäb +ÉÉMÉÇxÉÉó{É® ºÉ£ÉÉÒ ®Éäb弃 +ÉÉè® {ÉÖãÉÉå BÉEÉÒ ÉÊVÉààÉänÉ®ÉÒ cÉäxÉÉÒ SÉÉÉÊcA* <ºÉBÉEä +ÉãÉÉ´ÉÉ ´ÉcÉÆ {É® +ÉÉè® +ÉÉÊvÉBÉE ºÉèÉÊxÉBÉE ¤ÉãÉ £ÉäVÉxÉä BÉEÉÒ £ÉÉÒ +ÉɴɶªÉBÉEiÉÉ cè* +ÉÉìªÉãÉ BÉEÉ®{ÉÉä®ä¶ÉxÉ +ÉÉè® {ÉÚEb BÉEÉ®{ÉÉä®ä¶ÉxÉ ºÉä +ÉÉ{É BÉEcå ÉÊBÉE ´Éä <ºÉä vªÉÉxÉ àÉå ®JÉå*
+ÉvªÉFÉ àÉcÉänªÉ, àÉé ABÉE ¤ÉÉiÉ +ÉÉè® BÉEcxÉÉ SÉÉciÉÉ cÚÆ, ªÉc àÉÉàÉãÉÉ BÉEÉä<Ç ®ÉVÉxÉÉÒÉÊiÉBÉE |ɶxÉ xÉcÉÓ cè* ¤ÉcÖiÉ cÉÒ £ÉÉÒÉhÉ {ÉÉÊ®ÉκlÉiɪÉÉÆ +ÉÉ{ÉxÉä {ÉènÉ BÉE® nÉÒ +ÉÉè® <ºÉBÉEÉÒ ÉÊVÉààÉänÉ®ÉÒ àÉÉÊhÉ{ÉÖ® ºÉ®BÉEÉ® {É® £ÉÉÒ cè +ÉÉè® nä¶É BÉEä MÉßcàÉÆjÉÉÒ {É® £ÉÉÒ, <ºÉBÉEÉÒ ÉÊVÉààÉänÉ®ÉÒ =xÉBÉEÉä ãÉäxÉÉÒ SÉÉÉÊcA*
MR. SPEAKER: Thank you very much. Next is Shri Ajoy Chakraborty. Are you in your seat?
SHRI AJOY CHAKRABORTY (BASIRHAT): Yes, Sir. One of the seven sister States is burning right now as a horrible situation is prevailing in Manipur due to the economic blockade done by some naga rebel groups by closing the highways for nearly one month and 15 days. It has resulted in the prices of essential commodities rising to such a limit that the prices have gone beyond the capacity or reach of the common people. … (Interruptions)
MR. SPEAKER: Please be silent in the House.
… (Interruptions)
SHRI AJOY CHAKRABORTY : Certain essential commodity like rice is available at Rs. 50 per kg; diesel is available at Rs. 80 per litre; and prices of all other essential commodities are rising. The people are also faced with irreparable loss and injury. They have no capacity to purchase the essential commodities for their own consumption. As a result of this, a large number of people are now facing starvation. This sort of situation is prevailing there, and it is not a new situation there. The State of Manipur has been burning for the last few years for some reasons, which are known to everybody.
MR. SPEAKER: Please put your question.
SHRI AJOY CHAKRABORTY : Yes, Sir. I am going to ask my question[ak4] .
Our distinguished colleague, Prof. Vijay Kumar Malhotra, has not talked about the real problem in Manipur. As his Party was defeated in the elections, he is urging for the imposition of President’s Rule in Manipur. There is an elected Government in Manipur, and they are running the Government to the best of their ability. Therefore, I totally differ with his opinion.
When the Manipur State Government reported to the Government of India regarding the blockade and the horrible situation which has been created in Manipur, what steps has the Government of India has taken based on the report of the Manipur State Government?
I will now come to some other questions. The main problem of Manipur is the question related to the disintegration of Manipur. Some Naga rebels want to disintegrate Manipur. Is it a fact that some Naga rebel groups, like NSCN (IM) and NSCN (Kaplong) and some other Naga rebel groups, are demanding a greater Nagalim by including some districts of Manipur, some parts of Assam and Arunachal Pradesh? If that is so, what is the attitude or the view of the Government of India on that matter?
Thirdly, the previous NDA Government have appointed Mr. Padmanabaiah, former Home Secretary, as an Interlocutor to discuss with the Naga rebel groups. Mr. Padmanabaiah met and had discussions with different Naga rebel groups in Bangkok and at other places. What is the outcome of these discussions?
I am now coming to another question. I would like to know whether the Government of India is going to continue Mr. Padmanabaiah, former Home Secretary, as the Interlocutor to discuss with different Naga rebel groups. If so, what is the reason behind it or has any new person been appointed or nominated by the Government of India to be an Interlocutor to continue the dialogue with different Naga rebel groups?
What is the actual economic loss incurred by Manipur during the last 15 days due to economic blockade by Naga rebel groups?
I would like to know whether the Government of India has put in place any mechanism for supplying essential commodities, by airlifting them or in any other way, to the people of Manipur.
My last question is whether the Government of India is rendering any financial aid or assistance to Manipur to cope with the situation; and whether any other help or assistance is being given to the Manipur State Government to cope with the horrible situation, including the construction of roads, highways, etc. In Manipur, a popular and elected Government is functioning.
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ (¶ÉÉVÉÉ{ÉÖ®) : àÉÉxÉxÉÉÒªÉ +ÉvªÉFÉ àÉcÉänªÉ, àÉé +ÉÉ{ɺÉä |ÉÉlÉÇxÉÉ BÉE®xÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE àÉÖZÉä +ÉxªÉ àÉÉxÉxÉÉÒªÉ ºÉnºªÉÉå BÉEÉÒ iÉÖãÉxÉÉ àÉå ABÉE ÉÊàÉxÉ] VªÉÉnÉ ¤ÉÉäãÉxÉä BÉEä ÉÊãÉA ºÉàÉªÉ nåMÉä iÉÉä +ÉSUÉ cÉäMÉÉ*
+ÉvªÉFÉ àÉcÉänªÉ& +ÉÉ{ÉxÉä ABÉE ÉÊàÉxÉ] ãÉä ÉÊãɪÉÉ cè* +ÉÉ{É +É{ÉxÉÉ £ÉÉÉhÉ ¶ÉÖ°ô BÉE®å*
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ : +ÉvªÉFÉ àÉcÉänªÉ, àÉé àÉÉÊhÉ{ÉÖ® MɪÉÉ lÉÉ* càÉ SÉÉ® ºÉÉÆºÉn <ºÉ ÉÊ´ÉÉªÉ BÉEÉÒ VÉÉxÉBÉEÉ®ÉÒ BÉEä ÉÊãÉA àÉÉÊhÉ{ÉÖ® MÉA lÉä* àÉé ÉÊxÉ®xiÉ® bäfà ´ÉÉÉç ºÉä àÉÉÊhÉ{ÉÖ® +ÉÉiÉÉ-VÉÉiÉÉ ®ciÉÉ cÚÆ* MÉßc àÉÆjÉÉÒ VÉÉÒ xÉä VÉÉä VÉ´ÉÉ¤É ÉÊnªÉÉ cè =ºÉàÉå +ÉiªÉÉÊvÉBÉE +ɺÉiªÉiÉÉ cè* =xcÉåxÉä BÉEcÉ cè ÉÊBÉE 15 VÉÖãÉÉ<Ç BÉEÉä BÉEäxpÉÒªÉ MÉßc ºÉÉÊSÉ´É +ÉÉè® ´ÉcÉÆ BÉEä ®ÉVªÉ BÉEä SÉÉÒ{ÉE ºÉèµÉEä]®ÉÒ BÉEä ºÉÉlÉ àÉÉÒÉË]MÉ cÖ<Ç lÉÉÒ* <ºÉ |ÉBÉEÉ® BÉEÉÒ BÉEÉä<Ç àÉÉÒÉË]MÉ xÉcÉÓ cÖ<Ç cè* àÉé àÉÉxÉxÉÉÒªÉ àÉÆjÉÉÒ VÉÉÒ ºÉä VÉÉxÉxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE ªÉÉÊn àÉÉÒÉË]MÉ cÖ<Ç cè iÉÉä BÉEcÉÆ cÖ<Ç, =ºÉàÉå BÉEÉèxÉ-BÉEÉèxÉ ãÉÉäMÉ ºÉÉÎààÉÉÊãÉiÉ lÉä, BÉDªÉÉ-BÉDªÉÉ ÉÊxÉhÉÇªÉ cÖA +ÉÉè® =xÉ {É® BÉDªÉÉ +ÉàÉãÉ cÖ+ÉÉ? àÉé <ºÉ +ɴɺɮ {É® ABÉE ¤ÉÉiÉ +ÉÉè® BÉEcxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE ´ÉcÉÆ BÉEÉÒ BÉEÉÆOÉäºÉ ºÉ®BÉEÉ® <xɺÉVÉç]弃 ºÉä ÉÊàÉãÉÉÒ cè* =ºÉBÉEÉÒ +ÉÉiÉÆBÉE´ÉÉÉÊnªÉÉå ºÉä ÉÊàÉãÉÉÒ£ÉMÉiÉ cè* …( BªÉ´ÉvÉÉxÉ)
SHRI AJOY CHAKRABORTY : Sir, this is not right. Please do not allow this.
MR. SPEAKER: The hon. Minister will deal with that. Why are you worried about it[R5] ?
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ : <ºÉÉÒ BÉEÉ®hÉ ºÉä 45 ÉÊnxÉ ºÉä +ÉÉÉÌlÉBÉE +É´É®ÉävÉ {ÉènÉ cÖ+ÉÉ +ÉÉè® +É£ÉÉÒ £ÉÉÒ SÉãÉ ®cÉ cè* nÖ&JÉ BÉEÉÒ ¤ÉÉiÉ ªÉc cè ÉÊBÉE <xÉ 45 ÉÊnxÉÉå àÉå ´ÉcÉÆ BÉEÉÒ ºÉ®BÉEÉ® xÉä +ÉÉÆnÉäãÉxÉBÉEÉÉÊ®ªÉÉå ºÉä ÉÊBÉEºÉÉÒ |ÉBÉEÉ® BÉEÉÒ BÉEÉä<Ç SÉSÉÉÇ xÉcÉÓ BÉEÉÒ +ÉÉè® xÉ cÉÒ BÉEÉxÉÚxÉÉÒ |ÉÉ´ÉvÉÉxÉÉå BÉEÉ |ɪÉÉäMÉ BÉE®iÉä cÖA =xcå ´ÉcÉÆ ºÉä c]ÉxÉä BÉEÉÒ BÉEÉäÉÊ¶É¶É BÉEÉÒ* càÉ SÉÉÒ{ÉE ºÉèBÉEä]ÅÉÒ ºÉä ÉÊàÉãÉä, càÉ MÉ´ÉxÉÇ® ºÉÉc¤É ºÉä ÉÊàÉãÉä* càÉ SÉÉÒ{ÉE ÉÊàÉÉÊxɺ]® ºÉä ÉÊàÉãÉä =xcÉåxÉä BÉEcÉ ÉÊBÉE càÉxÉä iÉÉÒxÉ ¤ÉÉ® {ÉjÉ ÉÊãÉJÉä cé ÉÊBÉE càÉ +ÉÉ{ɺÉä ¤ÉÉiÉ BÉE®xÉÉ SÉÉciÉä cé* +ÉÉÆnÉäãÉxÉBÉEÉ®ÉÒ BÉEc ®cä cé ÉÊBÉE VÉÉä SÉÉ® xÉÉMÉÉ ¤ÉÉcÖãÉ ÉÊVÉãÉä cé, BÉEä ¤ÉÉ®ä àÉå SÉSÉÉÇ BÉE®xÉÉ SÉÉciÉä cé iÉÉä càÉ SÉSÉÉÇ BÉE®xÉä BÉEä ÉÊãÉA iÉèªÉÉ® cé +ÉÉè® àÉÉÊhÉ{ÉÖ® ºÉä ¤ÉÉc® ÉÊBÉEºÉÉÒ ®ÉVªÉ àÉå VÉÉBÉE® BÉE®xÉÉ SÉÉcå iÉÉä £ÉÉÒ càÉ SÉSÉÉÇ BÉE®xÉä BÉEä ÉÊãÉA iÉèªÉÉ® cé, <ºÉ {É® ºÉ®BÉEÉ® xÉiÉàɺiÉBÉE cÉä MÉ<Ç +ÉÉè®
BÉEÉä<Ç SÉSÉÉÇ xÉcÉÓ BÉE® {ÉÉ ®cÉÒ cè* ´ÉcÉÆ bÉÒVÉãÉ +ÉÉè® {Éä]ÅÉäãÉ {Éà{É 99.99 |ÉÉÊiɶÉiÉ ¤ÉÆn cé* àÉä®ÉÒ VÉÉxÉBÉEÉ®ÉÒ BÉEä +ÉxÉÖºÉÉ® BÉEåp ºÉ®BÉEÉ® BÉEÉ VÉÉä +ÉÉ<ǤÉÉÒ cè, =ºÉxÉä BÉEåp ºÉ®BÉEÉ® BÉEä {ÉÉºÉ ÉÊ®{ÉÉä]Ç £ÉäVÉÉÒ cè ÉÊBÉE *…
+ÉvªÉFÉ àÉcÉänªÉ : <ºÉä ÉÊ®BÉEÉìbÇ ºÉä ÉÊxÉBÉEÉãÉ nÉÒÉÊVÉA*
…( BªÉ´ÉvÉÉxÉ)
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ : +ÉvªÉFÉ àÉcÉänªÉ, SÉÉcä +ÉÉ{É <ºÉBÉEÉä BÉEɮǴÉÉ<Ç ºÉä ÉÊxÉBÉEÉãÉ nå ãÉäÉÊBÉExÉ àÉé +ÉÉ{ÉBÉEä àÉÉvªÉàÉ ºÉä àÉÉxÉxÉÉÒªÉ àÉÆjÉÉÒ VÉÉÒ ºÉä ÉÊxÉ´ÉänxÉ BÉE®xÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE ´Éc +ÉÉ<ǤÉÉÒ BÉEÉÒ ÉÊ®{ÉÉä]Ç näJÉä* +ÉMÉ® àÉä®ÉÒ ¤ÉÉiÉ àÉå ºÉiªÉiÉÉ cÉä, iÉÉä =ºÉ {É® BÉEɮǴÉÉ<Ç BÉE®å +ÉxªÉlÉÉ àÉÖZÉä ºÉÚSÉxÉÉ nä nå àÉé =xɺÉä ºÉÉ´ÉÇVÉÉÊxÉBÉE °ô{É ºÉä àÉÉ{ÉEÉÒ àÉÉÆMÉ ãÉÚÆMÉÉ* àÉé <ºÉ +ɴɺɮ {É® ªÉc BÉEcxÉä BÉEä ÉÊãÉA iÉèªÉÉ® cÚÆ…( BªÉ´ÉvÉÉxÉ)
+ÉvªÉFÉ àÉcÉänªÉ : +ÉÉ{ÉBÉEä ¤ÉÉ®ä àÉå càÉxÉä BÉÖEU xÉcÉÓ ¤ÉÉäãÉÉ*
…( BªÉ´ÉvÉÉxÉ)
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ : +ÉÉ{ÉxÉä BÉEcÉ ÉÊBÉE…( BªÉ´ÉvÉÉxÉ)
+ÉvªÉFÉ àÉcÉänªÉ : ABÉE ªÉÉ nÉä ¤ÉÉiÉÉå BÉEÉä ÉÊ®BÉEÉìbÇ ºÉä ÉÊxÉBÉEÉãÉ ÉÊnªÉÉ cè, BÉDªÉÉåÉÊBÉE <ºÉ iÉ®c BÉEÉÒ ¤ÉÉiÉ <ºÉ àÉÉÉÊ{ÉEBÉE xÉcÉÓ SÉãÉiÉÉÒ*
…( BªÉ´ÉvÉÉxÉ)
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ : cÉ<ÇBÉEÉä]Ç àÉå…( BªÉ´ÉvÉÉxÉ)
+ÉvªÉFÉ àÉcÉänªÉ : +ÉÉ{ÉxÉä càÉå xÉÉäÉÊ]ºÉ ÉÊnªÉÉ cè* +ÉÉ{É lÉÉä½É °ôãÉ BÉEÉä vªÉÉxÉ àÉå ®JÉå*
…( BªÉ´ÉvÉÉxÉ)
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ : +ÉvªÉFÉ àÉcÉänªÉ, cÉ<ÇBÉEÉä]Ç àÉå…( BªÉ´ÉvÉÉxÉ)
MR. SPEAKER: You cannot make allegations so easily. càÉ +ÉÉ{ÉBÉEÉä lÉÉä½ÉÒ àÉnn £ÉÉÒ näiÉä cé* You are a senior Member.
… (Interruptions)
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ : àÉé BÉEc ®cÉ lÉÉ ÉÊBÉE ªÉc +ÉÉ<ǤÉÉÒ BÉEÉÒ ÉÊ®{ÉÉä]Ç cè…( BªÉ´ÉvÉÉxÉ)
MR. SPEAKER: Please sit down.
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ : +ÉvªÉFÉ àÉcÉänªÉ, àÉé BÉEc ®cÉ cÚÆ ªÉc +ÉÉ<ǤÉÉÒ BÉEÉÒ ÉÊ®{ÉÉä]Ç cè, àÉé AãÉÉÒMÉä¶ÉxÉ xÉcÉÓ ãÉMÉÉ ®cÉ cÚÆ* +ÉÉ<ǤÉÉÒ BÉEÉÒ ÉÊ®{ÉÉä]Ç BÉEÉÒ +ÉÉ{É VÉÉÆSÉ BÉE®´ÉÉ ãÉå, <ºÉºÉä {ÉcãÉä £ÉÉÒ…( BªÉ´ÉvÉÉxÉ)
* Not Recorded.
+ÉvªÉFÉ àÉcÉänªÉ : +ÉÉ{É +ÉÉMÉä ¤ÉÉäÉÊãÉA, +ÉÉ{É ABÉE cÉÒ ¤ÉÉiÉ ¤ÉÉäãÉ ®cä cé*
…( BªÉ´ÉvÉÉxÉ)
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ : <ºÉºÉä {ÉcãÉä £ÉÉÒ ´ÉcÉÆ BÉEÉÒ BÉEÉÆ]ÅäBÉD]® +ÉÉì{ÉE n AºÉÉäÉʺÉA¶ÉxÉ xÉä ÉÊ®] nɪɮ BÉEÉÒ lÉÉÒ +ÉÉè® ÉÊ®] nɪɮ BÉE®xÉä BÉEä ¤ÉÉn cÉ<ÇBÉEÉä]Ç xÉä ®ÉVªÉ ºÉ®BÉEÉ® BÉEÉä ÉÊxÉnä¶É ÉÊnªÉÉ lÉÉ ÉÊBÉE <ºÉ ºÉÆ¤ÉÆvÉ àÉå BÉEɮǴÉÉ<Ç BÉE®å ãÉäÉÊBÉExÉ BÉEÉä<Ç BÉEɮǴÉÉ<Ç xÉcÉÓ cÖ<Ç…( BªÉ´ÉvÉÉxÉ)
MR. SPEAKER: Put your question now.
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ : +ÉvªÉFÉ àÉcÉänªÉ, 27 VÉÖãÉÉ<Ç BÉEÉä cÉ<ÇBÉEÉä]Ç xÉä ÉÊxÉnä¶É ÉÊnA ÉÊBÉE ªÉcÉÆ +ÉÉÉÌlÉBÉE +É´É®ÉävÉ BÉEÉä iÉÖ®ÆiÉ ®ÉäBÉEÉ VÉÉA +ÉÉè® ´Éc ºÉ¤É BÉEɮǴÉÉ<Ç BÉE®å ÉÊVɺÉBÉEÉ ÉÊxɪÉàÉ àÉå |ÉÉ´ÉvÉÉxÉ cè* {É®ÆiÉÖ ´ÉcÉÆ BÉEÉÒ ºÉ®BÉEÉ® xÉä +É£ÉÉÒ iÉBÉE BÉEÉä<Ç BÉEɮǴÉÉ<Ç xÉcÉÓ BÉEÉÒ* àÉé àÉÆjÉÉÒ àÉcÉänªÉ ºÉä VÉÉxÉxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE cÉ<ÇBÉEÉä]Ç BÉEä ÉÊxÉnä¶É {É® =xcÉåxÉä BÉDªÉÉ BÉEɮǴÉÉ<Ç BÉEÉÒ cè +ÉÉè® BÉE¤É BÉE®åMÉä?
+ÉÆiÉ àÉå ABÉE ¤ÉÉiÉ +ÉÉè® BÉEcxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE ®ÉVªÉ àÉå iÉÉÒxÉ ®ÉVÉàÉÉMÉÇ cé, ®ÉVÉàÉÉMÉÇ µÉEàÉÉÆBÉE 39 BÉEÉä {ÉÚ®ÉÒ iÉ®c ºÉä ®ÉäBÉE ®JÉÉ cè…( BªÉ´ÉvÉÉxÉ)
+ÉvªÉFÉ àÉcÉänªÉ : ªÉc BÉDªÉÉ cÉä ®cÉ cè? What is happening in the House?
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ : +ÉvªÉFÉ àÉcÉänªÉ, ®É]ÅÉÒªÉ ®ÉVÉàÉÉMÉÇ µÉEàÉÉÆBÉE 53 {É® ¤ÉÉvÉÉAÆ {ÉcÖÆSÉÉ<Ç MÉ<Ç cé +ÉÉè® <ºÉBÉEä ºÉÉlÉ ®É]ÅÉÒªÉ ®ÉVÉàÉÉMÉÇ µÉEàÉÉÆBÉE 150 BÉEÉä +É{ÉOÉäb BÉE®BÉEä =ºÉä BªÉ´ÉÉκlÉiÉ BÉE®xÉä BÉEÉÒ +ÉɴɶªÉBÉEiÉÉ cè…( BªÉ´ÉvÉÉxÉ)
MR. SPEAKER: Put your question now.
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ : BÉDªÉÉåÉÊBÉE ´ÉßciÉ xÉÉMÉÉãÉéb BÉEÉÒ ¤ÉÉiÉ ãÉÆ¤Éä ºÉàÉªÉ ºÉä SÉãÉ ®cÉÒ cè…( BªÉ´ÉvÉÉxÉ)
MR. SPEAKER: It is not a discussion on Manipur.
gÉÉÒ lÉÉ´É®SÉÆn MÉäcãÉÉäiÉ : àÉcÉänªÉ, BÉEåp ºÉ®BÉEÉ® BÉEÉÒ fÖãÉàÉÖãÉ xÉÉÒÉÊiÉ BÉEä BÉEÉ®hÉ àÉÖc´É<Ç ºÉÉc¤É BÉEÉä +Éɶ´ÉɺÉxÉ ÉÊnªÉÉ MɪÉÉ, =xÉBÉEÉÒ BÉEèºÉä] SÉãÉ ®cÉÒ cè, ºÉàÉÉSÉÉ® SÉãÉ ®cä cé, =ºÉBÉEä BÉEÉ®hÉ £ÉÉ®ÉÒ +ÉºÉÆiÉÉäÉ cè +ÉÉè® VÉxÉiÉÉ àÉå £ÉªÉ +ÉÉè® BªÉÉ{iÉ +ÉɵÉEÉä¶É cè* +ÉÉ{É <ºÉ ¤ÉÉiÉ BÉEÉä £ÉÉÒ º{É] BÉE®å ÉÊBÉE àÉÖc´É<Ç ºÉÉc¤É, AºÉAxÉ<Ç BÉEÉ VÉÉä ºÉÆMÉ~xÉ cè, =ºÉBÉEä ºÉÉlÉ BÉDªÉÉ SÉSÉÉÇ cÖ<Ç, BÉEÉèxÉ-BÉEÉèxÉ ºÉä ºÉàÉZÉÉèiÉä cÉä MÉA cé, <ºÉ ÉκlÉÉÊiÉ BÉEÉä º{É] BÉE®å iÉÉÉÊBÉE àÉÉÊhÉ{ÉÖ® BÉEä ãÉÉäMÉÉå àÉå VÉÉä £ÉªÉ cè, ´Éc ºÉàÉÉ{iÉ cÉä, ´ÉcÉÆ BÉEä ãÉÉäMÉÉå BÉEÉ VÉxÉVÉÉÒ´ÉxÉ ºÉÉàÉÉxªÉ cÉä ºÉBÉEä +ÉÉè® +ÉɴɶªÉBÉE ´ÉºiÉÖAÆ ¶ÉÉÒQÉiÉɶÉÉÒQÉ ={ÉãɤvÉ BÉE®ÉxÉä BÉEÉÒ BÉEɮǴÉÉ<Ç BÉE®å…( BªÉ´ÉvÉÉxÉ)
+ÉvªÉFÉ àÉcÉänªÉ : gÉÉÒ ®ÉàÉVÉÉÒãÉÉãÉ ºÉÖàÉxÉ, BÉDªÉÉ ªÉc ºÉàÉªÉ |ɶxÉ {ÉÚUxÉä BÉEä ÉÊãÉA cè? +ÉÉ{É ºÉ¤É ãÉÉäMÉ ¤ÉcºÉ BÉE®iÉä cé* +ÉÉvÉä PÉÆ]ä àÉå BÉEÉìÉËãÉMÉ +É]å¶ÉxÉ JÉiàÉ cÉäxÉÉ SÉÉÉÊcA*
…( BªÉ´ÉvÉÉxÉ)
gÉÉÒ ®ÉàÉVÉÉÒãÉÉãÉ ºÉÖàÉxÉ (ÉÊ}ÉE®ÉäWÉɤÉÉn) : +ÉvªÉFÉ àÉcÉänªÉ, àÉÉÊhÉ{ÉÖ® àÉå ÉκlÉÉÊiÉ +ÉiªÉÆiÉ ºÉÆ´ÉänxɶÉÉÒãÉ cè* MÉßcàÉÆjÉÉÒ VÉÉÒ xÉä BÉEcÉ ÉÊBÉE ´Éc xÉcÉÓ +ÉÉ ºÉBÉEä, <ºÉBÉEä ÉÊãÉA FÉàÉÉ|ÉÉlÉÉÔ cé* àÉé ºÉ¤ÉºÉä {ÉcãÉä AiÉ®ÉVÉ nVÉÇ BÉE®ÉxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE càÉå MÉßcàÉÆjÉÉÒ VÉÉÒ BÉEÉ ´ÉBÉDiÉBªÉ xÉcÉÓ ÉÊàÉãÉÉ, ´ÉBÉDiÉBªÉ ÉÊàÉãÉÉ iÉÉä +ÉÆOÉäVÉÉÒ àÉå ÉÊàÉãÉÉ* càÉÉ®É +ÉÆOÉäVÉÉÒ BÉEÉ YÉÉxÉ lÉÉä½É BÉEàÉVÉÉä® cè, +ÉMÉ® ÉËcnÉÒ àÉå ÉÊàÉãÉ VÉÉiÉÉ iÉÉä ¤É½ÉÒ BÉßE{ÉÉ cÉäiÉÉÒ* ´ÉBÉDiÉBªÉ nÉäxÉÉå £ÉÉÉÉ+ÉÉäÆ àÉå ÉÊàÉãÉxÉÉ SÉÉÉÊcA lÉÉ, ´Éc ={ÉãɤvÉ xÉcÉÓ cÖ+ÉÉ cè*
MR. SPEAKER: You are absolutely right. Since he has tendered apology, we should be gracious in accepting it. This does not happen everyday; it has happened today. We are not exonerating him.
gÉÉÒ ®ÉàÉVÉÉÒãÉÉãÉ ºÉÖàÉxÉ : +ÉvªÉFÉ àÉcÉänªÉ, àÉÖZÉä Éʴɶ´ÉÉºÉ cè ÉÊBÉE <ºÉ iÉ®c BÉEÉÒ PÉ]xÉÉ+ÉÉäÆ BÉEÉÒ {ÉÖxɮɴÉßÉÊkÉ xÉcÉÓ cÉäMÉÉÒ*
àÉÉÊhÉ{ÉÖ® àÉå xÉÉBÉEɤɯnÉÒ BÉEÉ ÉÊVɵÉE càÉÉ®ä nÚºÉ®ä ºÉcªÉÉäÉÊMɪÉÉå xÉä £ÉÉÒ ÉÊBÉEªÉÉ cè[p6] *
àÉé àÉÉxÉxÉÉÒªÉ MÉßc àÉÆjÉÉÒ VÉÉÒ ºÉä BÉEcxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE càÉÉ®ä ªÉcÉÆ ºÉÆPÉÉÒªÉ BªÉ´ÉºlÉÉ cè ÉÊVɺÉBÉEä +ÉÆiÉMÉÇiÉ BÉEäxp +ÉÉè® ®ÉVªÉ ºÉ®BÉEÉ®Éå BÉEä ¤ÉÉÒSÉ àÉå BÉEÉàÉ BÉEÉ ¤É]´ÉÉ®É cè* àÉé =xÉ ¶ÉÉÎBÉDiɪÉÉå BÉEä ¤ÉÉ®ä àÉå VÉÉxÉiÉÉ cÚÆ ãÉäÉÊBÉExÉ ªÉc àÉÉàÉãÉÉ óÆSÉä SÉãÉä MɪÉä cé ÉÊBÉE ´Éä £ÉÉÒ ãÉÉäMÉÉå BÉEÉä ={ÉãɤvÉ xÉcÉÓ cÉä {ÉÉ ®cÉÒ cé* <iÉxÉÉ cÉÒ xÉcÉÓ, ºÉ®BÉEÉ®ÉÒ BÉEɪÉÉÇãɪÉÉå àÉå +ÉÉMÉ ãÉMÉÉ nÉÒ MÉ<Ç* +ÉvªÉFÉ àÉcÉänªÉ, +ÉÉ{É VÉÉxÉiÉä cé ÉÊBÉE nÖÉÊxɪÉÉ BÉEÉÒ BÉEÉä<Ç AäºÉÉÒ ºÉàɺªÉÉ xÉcÉÓ cè ÉÊVɺÉä ¤ÉÉiÉSÉÉÒiÉ BÉEä àÉÉvªÉàÉ ºÉä cãÉ xÉ ÉÊBÉEªÉÉ VÉÉ ºÉBÉEä…( BªÉ´ÉvÉÉxÉ)
MR. SPEAKER: Put your question please.
gÉÉÒ ®ÉàÉVÉÉÒãÉÉãÉ ºÉÖàÉxÉ : +ÉvªÉFÉ àÉcÉänªÉ, VÉÉä ¤ÉÉiÉSÉÉÒiÉ BÉE®xÉä BÉEÉÒ |ÉÉʵÉEªÉÉ SÉãÉ ®cÉÒ cè, =ºÉBÉEÉ càÉ º´ÉÉMÉiÉ BÉE®iÉä cé* ªÉc |ÉÉʵÉEªÉÉ ÉÊ{ÉUãÉä 1997 ºÉä SÉãÉ ®cÉÒ cè +ÉÉè® ´ÉÉiÉÉÇ BÉEä 41 nÉè® cÉä SÉÖBÉEä cé* ´Éßcn xÉÉMÉÉãÉéb BÉEÉÒ ºÉàɺªÉÉ BÉEä BÉEÉ®hÉ +ÉâóhÉÉSÉãÉ |Énä¶É, +ɺÉàÉ +ÉÉè® àÉÉÊhÉ{ÉÖ® àÉå iÉxÉÉ´É cÉäiÉÉ cè * BÉDªÉÉ ¤ÉÉiÉ +ÉÉMÉä ¤Éfà ®cÉÒ cè* OÉÖ{É +ÉÉì{ÉE ÉÊàÉÉÊxɺ]ºÉÇ BÉEä +ÉvªÉFÉ gÉÉÒ +ÉÉäºBÉEÉ® {ÉExÉÉÇxbÉÒVÉ cé* àÉé VÉÉxÉxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE =ºÉ BÉEàÉä]ÉÒ BÉEÉÒ ÉÊ®{ÉÉä]Ç BÉEÉÒ BÉDªÉÉ |ÉMÉÉÊiÉ cÖ<Ç cè, =ºÉBÉEÉÒ BÉDªÉÉ ºÉÆ£ÉÉ´ÉxÉÉ cè, <ºÉ ¤ÉÉ®ä àÉå MÉßc àÉÆjÉÉÒ VÉÉÒ ¤ÉiÉɪÉå*
MR. SPEAKER: No, I will not allow further.
gÉÉÒ ®ÉàÉVÉÉÒãÉÉãÉ ºÉÖàÉxÉ : |ÉÉä. ÉÊ´ÉVÉªÉ BÉÖEàÉÉ® àÉãcÉäjÉÉ +ÉÉè® gÉÉÒ lÉÉ´É® SÉxn MÉäcãÉÉäiÉ xÉä VÉÉä ¤ÉÉiÉ BÉEcÉÒÒ, àÉé =ºÉBÉEÉ ®ÉVÉxÉÉÒÉÊiÉBÉE®hÉ xÉcÉÓ BÉE®xÉÉ SÉÉciÉÉ ãÉäÉÊBÉExÉ àÉé ªÉc £ÉÉÒ àÉÉxÉiÉÉ cÚÆ ÉÊBÉE <xÉ ãÉÉäMÉÉå xÉä ºÉàɺªÉÉ cãÉ BÉE®xÉä BÉEÉÒ +É{ÉxÉÉÒ iÉ®{ÉE ºÉä BÉEÉäÉÊ¶É¶É BÉEÉÒ* =ºÉ ºÉàÉªÉ gÉÉÒ ãÉÉãÉ BÉßEhÉ +ÉÉb´ÉÉhÉÉÒ MÉßc àÉÆjÉÉÒ lÉä, VÉ¤É gÉÉÒ ]ÉÒ.¤ÉÉÒ. àÉÖ<´ÉÉ BÉEä {ÉÉºÉ {ÉÉÉÊBÉEºiÉÉxÉ BÉEÉ {ÉɺÉ{ÉÉä]Ç lÉÉ, =ºÉä ÉÊcxnÖºiÉÉxÉ BÉEÉ {ÉɺÉ{ÉÉä]Ç ÉÊnªÉÉ MɪÉÉ lÉÉ, ´Éc ABÉE |ɪÉÉºÉ lÉÉ* àÉé ºÉàÉZÉiÉÉ cÚÆ ÉÊBÉE ÉÊBÉEºÉÉÒ iÉ®c ºÉàɺªÉÉ BÉEÉ cãÉ ÉÊxÉBÉEãÉä ãÉäÉÊBÉExÉ BÉÖEãÉ ÉÊàÉãÉÉBÉE® ÉκlÉÉÊiÉ ªÉlÉÉ´ÉiÉ cè ÉÊBÉE VÉcÉÆ iÉBÉE ®ÉVªÉ ºÉ®BÉEÉ® BÉEÉ ºÉ´ÉÉãÉ cè…( BªÉ´ÉvÉÉxÉ)
+ÉvªÉFÉ àÉcÉänªÉ : +ÉÉ{É |ɶxÉ {ÉÚÉÊUªÉä*
gÉÉÒ ®ÉàÉVÉÉÒãÉÉãÉ ºÉÖàÉxÉ : ´ÉcÉÆ BÉEä àÉÖJªÉàÉÆjÉÉÒ xÉä BÉEcÉ cè ÉÊBÉE ®ÉVªÉ àÉå BÉEÉä<Ç +ÉãÉMÉÉ´É´ÉÉnÉÒ BÉEèà{É xÉcÉÓ SÉãÉ ®cä cé ãÉäÉÊBÉExÉ AäºÉä SÉÉ® ÉÊVÉãÉä +ÉÉ<béÉÊ]{ÉEÉ<Ç ÉÊBÉEªÉä MɪÉä cé, VÉcÉÆ +ÉãÉMÉÉ´É´ÉÉnÉÒ BÉEèà{É SÉãÉ ®cä cé* ªÉc ¤ÉcÖiÉ MÉà£ÉÉÒ® àÉÉàÉãÉÉ cè* àÉé +ÉÉ{ÉBÉEä àÉÉvªÉàÉ ºÉä àÉÉxÉxÉÉÒªÉ àÉÆjÉÉÒ VÉÉÒ ºÉä VÉÉxÉxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE OÉÖ{É +ÉÉì{ÉE ÉÊàÉÉÊxɺ]ºÉÇ BÉEÉÒ VÉÉä BÉEàÉä]ÉÒ ¤ÉxÉÉÒ cè +ÉÉè® =xÉ ãÉÉäMÉÉå BÉEä ºÉÉlÉ VÉÉä 41 ´ÉÉiÉÉÇ BÉEä nÉè® cÖªÉä cé, =ºÉBÉEä BÉDªÉÉ +É{ÉäÉÊFÉiÉ {ÉÉÊ®hÉÉàÉ ÉÊxÉBÉEãÉä cé +ÉÉè® ºÉàɺªÉÉ BÉEÉ cãÉ ÉÊxÉBÉEÉãÉxÉä BÉEä ÉÊãɪÉä ºÉ®BÉEÉ® BÉEä BÉEnàÉ ÉÊBÉEiÉxÉä +ÉÉMÉä ¤ÉfÃä cé? ®ÉVªÉ ºÉ®BÉEÉ® xÉä VÉÉä VÉÉxÉBÉEÉ®ÉÒ ={ÉãɤvÉ BÉE®É<Ç, àÉÉxÉxÉÉÒªÉ MÉßc àÉÆjÉÉÒ VÉÉÒ xÉä =ºÉä ªÉcÉÆ {Éfà ÉÊnªÉÉ cè ãÉäÉÊBÉExÉ +É{ÉxÉÉÒ iÉ®{ÉE ºÉä AäºÉÉ BÉÖEU xÉcÉÓ BÉEcÉ* ´ÉcÉÆ ®ÉäWÉàÉ®ÉÇ BÉEÉÒ SÉÉÒVÉå ={ÉãɤvÉ xÉcÉÒ cÉä {ÉÉ ®cÉÒ cé* àÉÉxÉxÉÉÒªÉ MÉßcàÉÆjÉÉÒ VÉÉÒ xÉä BÉEcÉ ÉÊBÉE 15 VÉÖãÉÉ<Ç BÉEÉä ¤ÉÖãÉÉBÉE® =xÉ ºÉä ¤ÉÉiÉSÉÉÒiÉ BÉEÉÒ MÉ<Ç ãÉäÉÊBÉExÉ àÉé VÉÉxÉxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE =ºÉ ´ÉÉiÉÉÇ BÉEÉ BÉDªÉÉ cãÉ ÉÊxÉBÉEãÉÉ, BÉDªÉÉ ºÉ®BÉEÉ® ºÉÉlÉÇBÉE |ɪÉÉºÉ BÉE® ®cÉÒ cè, ªÉÉÊn cÉÆ, iÉÉä ãÉÉäMÉÉå BÉEÉÒ {É®ä¶ÉÉxÉÉÒ nÚ® BÉE®xÉä BÉEä ÉÊãɪÉä ºÉ®BÉEÉ® uÉ®É BÉDªÉÉ ºÉBÉEÉ®ÉiàÉBÉE +ÉÉè® |É£ÉÉ´ÉÉÒ BÉEnàÉ =~ɪÉä VÉÉxÉä BÉEÉÒ ¤ÉÉiÉ BÉEÉÒ VÉÉ ®cÉÒ cè? ´Éä BÉDªÉÉ cé ?
MR. SPEAKER: It is unfortunate that I have to remind even the senior hon. Members of this House of the rules. The rule says:
“There shall be no debate on such statement at the time it is made but each member in whose name the item stands in the list of business may, with the permission of the Speaker, ask a clarificatory question …”
Now, Shri Rupchand Pal.
SHRI RUPCHAND PAL (HOOGHLY): Sir, in view of the continuing economic blockade for about 44 days now, you can well imagine the acute hardship and inhuman suffering being faced by the people of Manipur.
MR. SPEAKER: Please put your question.
SHRI RUPCHAND PAL : We are amazed to know that the Union Government took about one month before the Home Secretary held any meeting with the Chief Secretaries of the concerned States. This is very unfortunate. The Home Secretary is visiting the area very soon. Only yesterday some positive developments have taken place. Representatives of Manipur Government and ANSAM have met and some positive and encouraging developments have taken place[KMR7] .
Why does the Secretary, Ministry of Home Affairs, with the appropriate briefs of the Government of India not reach there immediately and provide them appropriate advice? There are several sensitive things. One is about the ethnic problem. The other is about the alternative routes. NH-39 is blocked; NH-53 is there but there is a problem of insurgency. There is a problem of bridge to be repaired by the Border Roads Organisation. In such a situation, with the appropriate brief, why not the Secretary, Ministry of Home Affairs immediately join the deliberations that are on-going, involving the three States and the Naga Students Union.
MR. SPEAKER: Hon. Members, according to the rules, five hon. Members names came on the ballot and have been mentioned. But this being a very sensitive matter – there is an hon. Member from Manipur – I think, as a special case, without being creating a precedent, I will allow Dr. Thokchom Meinya of Manipur to put a question. No speech, put only a relevant question. Do not give speech.
DR. THOKCHOM MEINYA (INNER MANIPUR): Thank you, Sir, with due respect to all the Members present here, I would like to, before putting the questions, state that I had raised this issue first in the `Zero Hour” on 26th of last month and again Matters Under Rule 377 on 28th of last month.
The Government is very judiciously helping the State Government in this connection and the results are coming out. The Government of Manipur and the ANSAM have started negotiations. In the beginning, I would like to refute the charge raised by our Member, the Mover of the Calling Attention, that Manipur is a fit case for imposing President”s rule. I do not agree with his charge.
MR. SPEAKER: It is for the hon. Minister to refute.
DR. THOKCHOM MEINYA : Yes, Sir. I know the ground situation as I was a Minister in the Secular Progressive Front government in Manipur before I became the Member of this House. We have been running this Secular Progressive Front Government for more than three years. For your information, this is the longest, continuous running Government in Manipur till date. With these words, I would like to put some questions which I have raised earlier.
We know that Manipur has the capacity to store essential commodities for more than a month. Manipur has been suffering for all these years because of blockades, etc. as Manipur has only two lifelines. In order to protect such situations, I think, the Government of India should help the State Government. This is my request. One month”s essential commodities can be stored in our State. When are we going to keep substantial amount of foodstuff, essential commodities and medicines for use in these types of eventualities?
The next is regarding the creation of Manipur National Highway Protection Force because Manipur has only two lifelines. Once they are cut off, we are placed nowhere. There is no connectivity at all. So, I would like to know when is the Government of India going to create Manipur National Highway Protection Force.
Last day why do we not include the representatives of Manipur in the negotiations between the Government of India and the NSCN (IM) on the issues of Manipur and Nagaland? Thank you, Sir.
MR. SPEAKER: Mr. Konyak Wangyuh. Please put only question; no preface.
SHRI W. WANGYUH KONYAK (NAGALAND): In the beginning, I want to say a few words only. … (Interruptions)
MR. SPEAKER: Just put the question.
SHRI W. WANGYUH KONYAK : No, Sir.
MR. SPEAKER: Then, I will not call you. Your name is not there. When I am saying something, you are refuting me.
SHRI W. WANGYUH KONYAK : Mr. Speaker, you have given permission to say a few words.
MR. SPEAKER: No, I have said, only put two questions.
SHRI W. WANGYUH KONYAK : I do not have few questions. I have few suggestions only. While this blockade is happening… … (Interruptions)
MR. SPEAKER: This is not a debate. You go and meet the Minister for Home Affairs.
SHRI W. WANGYUH KONYAK : It is not by the underground…… (Interruptions)
MR. SPEAKER: Then, I will stop you; I will not allow you. Why do you not put the question?
SHRI W. WANGYUH KONYAK : I do not have the question. I will put the suggestion.
I want to say a few points. Manipur economic blockade has been spearheaded by the Nagaland Students Union at Manipur, not by any underground organisation as stated by Shri Ajoy Chakraborty[R8] .
13.00 hrs.
This has been continuing for the last 44 days. But the Central Government has been keeping quiet. I told the ANSAM leader to go to Manipur. But there is a tug of war. Let me say for the benefit of the Home Minister that the Chief Minister, Manipur call the ANSAM leaders to Imphal. They refused to go to Imphal. Then the ANSAM leaders requested the Chief Minister to come to Churachandpur. The Chief Minister refused to go to that side. Hence, Manipur people are suffering alone. There is a tug of war between them. The Chief Minister has requested ANSAM leaders several times.… (Interruptions)
MR. SPEAKER: This is the problem. You are not cooperating with the Chair. You were not entitled to be asked to intervene but I allowed you. Now, you are not cooperating.
SHRI W. WANGYUH KONYAK: I want to suggest to the Home Minister that if the Government of India is so serious to resolve this issue, then the Home Minister should call the Chief Minister and the ANSAM leaders to Delhi and settle the case here and solve the problem. Otherwise, the situation will go on like this and this will continue for more than a year.
MR. SPEAKER: Thank you very much for your cooperation.
gÉÉÒ ÉʶɴɮÉVÉ ÉÊ´É. {ÉÉ]ÉÒãÉ : gÉÉÒàÉxÉÂ, <ºÉ SÉSÉÉÇ àÉå BÉÖEU àÉÖqä =~ÉA MÉA cé +ÉÉè® =xÉBÉEä ºÉÆ¤ÉÆvÉ àÉå àÉé +É{ÉxÉä =kÉ® àÉå BÉÖEU BÉEcxÉÉ SÉÉcÚÆMÉÉ* {ÉcãÉÉ àÉÖqÉ ªÉc cè ÉÊBÉE BÉDªÉÉ ´ÉcÉÆ BÉEÉÒ ºÉ®BÉEÉ® ANSAM BÉEä ãÉÉäMÉÉå BÉEä ºÉÉlÉ ¤ÉÉiÉSÉÉÒiÉ BÉE® ®cÉÒ cè* ªÉcÉÆ {É® <Æ]® º]ä] BÉEÉ=ÆÉʺÉãÉ BÉEÉÒ àÉÉÒÉË]MÉ cÖ<Ç lÉÉÒ +ÉÉè® =ºÉ àÉÉÒÉË]MÉ àÉå àÉÉÊhÉ{ÉÖ®, xÉÉMÉÉãÉèxb +ÉÉè® +ɺÉàÉ BÉEä àÉÖJªÉ àÉÆjÉÉÒ +ÉÉA lÉä* càÉxÉä =xÉBÉEÉä =ºÉ ºÉàÉªÉ £ÉÉÒ BÉEcÉ lÉÉ ÉÊBÉE ´Éä ABÉE nںɮä BÉEä ºÉÉlÉ ¤ÉÉiÉ BÉE®å +ÉÉè® ªÉä VÉÉä àɺÉãÉä ´ÉcÉÆ {É® {ÉènÉ cÉä ®cä cé, =xÉBÉEÉä cãÉ BÉE®xÉä BÉEÉÒ BÉEÉäÉÊ¶É¶É BÉE®å* <Æ]® º]ä] BÉEÉ=ÆÉʺÉãÉ BÉEÉÒ ¤Éè~BÉE <ºÉÉÒÉÊãÉA ¤ÉÖãÉÉ<Ç VÉÉiÉÉÒ cè* =ºÉBÉEä ¤ÉÉn àÉÉÊhÉ{ÉÖ® BÉEä àÉÖJªÉ àÉÆjÉÉÒ BÉEÉä ºÉÚÉÊSÉiÉ ÉÊBÉEªÉÉ MɪÉÉ lÉÉ ÉÊBÉE ANSAM BÉEä ãÉÉäMÉÉå BÉEä ºÉÉlÉ ¤ÉÉiÉ BÉE®å* ´ÉcÉÆ BÉEä ®ÉVªÉ{ÉÉãÉ BÉEä ºÉÉlÉ £ÉÉÒ càÉÉ®ÉÒ ¤ÉÉiÉSÉÉÒiÉ cÉäiÉÉÒ ®cÉÒ* =xÉBÉEÉÒ ÉÊ®{ÉÉä]Ç càÉÉ®ä {ÉÉºÉ +ÉÉiÉÉÒ ®cÉÒ* càÉÉ®ä cÉäàÉ ºÉèµÉEä]®ÉÒ ¶ÉÖ°ô ºÉä cÉÒ ´ÉcÉÆ BÉEä SÉÉÒ{ÉE ºÉèµÉEä]®ÉÒ, cÉäàÉ ºÉèµÉEä]®ÉÒ +ÉÉè® bÉÒVÉÉÒ BÉEä ºÉÉlÉ ¤ÉÉiÉSÉÉÒiÉ BÉE® ®cä lÉä +ÉÉè® ºÉÚÉÊSÉiÉ BÉE® ®cä lÉä VÉÉä BÉEnàÉ +ɴɶªÉ =~ÉxÉä SÉÉÉÊcA, =xÉàÉå VÉÉä ãÉÉäMÉ ó{É® =ºÉBÉEÉ +ɺɮ cÉäiÉÉ cè* <ºÉÉÊãÉA =xcÉåxÉä BÉEcÉ lÉÉ ÉÊBÉE <à{ÉEÉãÉ àÉå +ÉÉxÉä BÉEä ¤ÉÉn càÉ +ÉÉ{ɺÉä ¤ÉÉiÉ BÉE®åMÉä* càÉxÉä =xÉBÉEÉä ÉÊ{ÉE® ºÉÚÉÊSÉiÉ ÉÊBÉEªÉÉ lÉÉ ÉÊBÉE +ÉMÉ® àÉÖJªÉ àÉÆjÉÉÒ xÉcÉÓ VÉÉ ºÉBÉEiÉä cé iÉÉä =xÉBÉEä àÉÆjÉÉÒ ªÉÉ nںɮä BÉEÉä<Ç |ÉÉÊiÉÉÊxÉÉÊvÉ ´ÉcÉÆ {É® VÉÉAÆ +ÉÉè® =xÉ ¤ÉSSÉÉå BÉEä ºÉÉlÉ ¤ÉÉiÉSÉÉÒiÉ BÉE®å* ´Éä ¤ÉSSÉä ªÉcÉÆ {É® £ÉÉÒ +ÉÉA lÉä +ÉÉè® àÉÖZɺÉä ÉÊàÉãÉä lÉä* =xcÉåxÉä ¤ÉiÉɪÉÉ lÉÉ ÉÊBÉE càÉ ¤ÉÉiÉSÉÉÒiÉ BÉEä ÉÊãÉA iÉèªÉÉ® cé àÉMÉ® àÉÖJªÉ àÉÆjÉÉÒ BÉEÉä +ÉÉ{É £ÉäVÉ nÉÒÉÊVÉA* àÉéxÉä =xÉBÉEÉä ºÉàÉZÉÉBÉE® BÉEcÉ lÉÉ ÉÊBÉE àÉÖJªÉ àÉÆjÉÉÒ BÉEÉä £ÉäVÉxÉÉ Vɰô®ÉÒ cè iÉÉä càÉ Vɰô® £ÉäVÉåMÉä, àÉMÉ® +ÉÉ{É =ºÉBÉEä +Éɽä xÉ +ÉÉAÆ* +ÉÉ{É £ÉÉÒ ´ÉcÉÆ {É® VÉÉ ºÉBÉEiÉä cé* ´ÉcÉÆ VÉÉxÉä àÉå BÉEÉä<Ç ÉÊnBÉDBÉEiÉ cè iÉÉä ºÉÖÉÊ´ÉvÉÉ nÉÒ VÉÉ ºÉBÉEiÉÉÒ cè* <ºÉ |ÉBÉEÉ® ºÉä SÉSÉÉÇ cÖ<Ç +ÉÉè® BÉEãÉ ´Éä ¤ÉSSÉä ºÉäxÉÉ{ÉÉÊiÉ SÉãÉä MÉA +ÉÉè® àÉÖJªÉ àÉÆjÉÉÒ BÉEä iÉÉè® ºÉä =xÉBÉEä nںɮä àÉÆjÉÉÒ £ÉÉÒ SÉãÉä MÉA +ÉÉè® =xÉBÉEÉÒ ´ÉcÉÆ {É® ¤ÉÉiÉSÉÉÒiÉ cÖ<Ç[h9] *
VÉÉä xÉÉä] càÉxÉä +ÉÉ{ÉBÉEä {ÉÉºÉ £ÉäVÉÉ lÉÉ, =ºÉä ÉÊ´ÉbÅÉ BÉE®BÉEä, nÚºÉ®É xÉÉä] càÉ +ÉÉ{ÉBÉEä {ÉÉºÉ £ÉäVÉxÉä ´ÉÉãÉä lÉä* VÉ¤É ªÉc àÉÉàÉãÉÉ ªÉcÉÆ {É® =~É cè, iÉÉä {ÉÚ®ä nä¶É BÉEä +ÉÆn® ªÉc ¤ÉÉiÉ ¤ÉiÉɪÉÉÒ VÉÉAMÉÉÒ ÉÊBÉE MÉßc àÉÆjÉÉÒ ªÉcÉÆ xÉcÉÓ lÉä* càÉ <ºÉÉÒ ¤ÉÉiÉ BÉEÉÒ SÉSÉÉÇ +É{ÉxÉä SÉèà¤É® àÉå ¤Éè~ä cÖA BÉE® ®cä lÉä* ªÉc VÉÉä cÉä ®cÉ cè, àÉÖZÉä ¤ÉiÉɪÉÉ MɪÉÉ ÉÊBÉE ´Éä ¤ÉSSÉä =ºÉ {É® JÉÖ¶É cé +ÉÉè® =xcÉåxÉä BÉEcÉ cè ÉÊBÉE ~ÉÒBÉE cè, càÉ +ÉÉ{ÉBÉEÉÒ àÉnn BÉE®åMÉä* càÉå ¤ÉiÉɪÉÉ MɪÉÉ ÉÊBÉE <ºÉ SÉSÉÉÇ BÉEÉ {ÉEãÉ ªÉc cÉäMÉÉ ÉÊBÉE VÉÉä ¤ãÉÉèBÉEäb cé, =xÉBÉEÉä ºÉè]ãÉ BÉE®BÉEä, ´ÉcÉÆ BÉEÉÒ ÉκlÉÉÊiÉ BÉEÉä ºÉÉàÉÉxªÉ ÉÊBÉEªÉÉ VÉÉA* =xÉBÉEä ºÉÉlÉ ¤ÉÉiÉ BÉE®iÉä cÖA, VÉ¤É ªÉc ¤ãÉÉèBÉEäb SÉãÉ ®cÉ lÉÉ, ´Éä càÉä¶ÉÉ BÉEciÉä ®ciÉä lÉä +ÉÉè® +ÉÉVÉBÉEãÉ BÉEä VÉàÉÉxÉä àÉå ®ÉäWÉÉxÉÉ ABÉE ¤ÉÉ® xÉcÉÓ nÉä-iÉÉÒxÉ ¤ÉÉ® ¤ÉÉiÉå BÉEÉÒ MÉ<Ç cé – ®ÉVªÉ{ÉÉãÉ, àÉÖJªÉàÉÆjÉÉÒ, àÉÖJªÉ ºÉÉÊSÉ´É +ÉÉè® MÉßc ºÉÉÊSÉ´É ºÉä càÉÉ®ä +ÉÉÊvÉBÉEÉÉÊ®ªÉÉå xÉä ¤ÉÉiÉ BÉEÉÒ cè* àÉéxÉä JÉÖn £ÉÉÒ =xÉBÉEä ºÉÉlÉ ¤ÉÉiÉ BÉEÉÒ cè* =xÉBÉEÉä ªÉcÉÒ ¤ÉiÉɪÉÉ MɪÉÉ ÉÊBÉE ÉÊBÉEºÉÉÒ |ÉBÉEÉ® BÉEÉÒ BÉEàÉÉÒ ´ÉcÉÆ =xcå àÉcºÉÚºÉ xÉ cÉä, ªÉc näJÉxÉÉ ºÉ®BÉEÉ® BÉEÉ BÉEiÉÇBªÉ cè, |ÉÉxiÉ BÉEÉÒ ºÉ®BÉEÉ® BÉEÉ BÉEiÉÇBªÉ cè* BÉEäxp ºÉ®BÉEÉ® =ºÉàÉå àÉnn BÉE®äMÉÉÒ* =ºÉä näJÉxÉÉ càÉÉ®É £ÉÉÒ BÉEiÉÇBªÉ cè* =ºÉä +ÉÉ{É £ÉÉÒ näJÉå +ÉÉè® BÉÖEU ®ÉºiÉÉ ÉÊxÉBÉEÉãÉå* =xcÉåxÉä ®ÉºiÉÉ ªÉc ÉÊxÉBÉEÉãÉÉ ÉÊBÉE {ÉcãÉä VÉÉä àÉÚ´ÉàÉå] xÉä¶ÉxÉãÉ cÉ<Ç´Éä 39 {É® cÉä ®cÉÒ lÉÉÒ, =ºÉBÉEä àÉÖBÉEɤÉãÉä xÉä¶ÉxÉãÉ cÉ<Ç´Éä 53 {É® àÉÚ´ÉàÉå] BÉE®xÉÉ +ÉɺÉÉxÉ lÉÉ +ÉÉè® càÉxÉä =xcå ¤ÉiÉɪÉÉ lÉÉ ÉÊBÉE xÉä¶ÉxÉãÉ cÉ<Ç´Éä 39 ºÉä àÉÚ´ÉàÉå] BÉE®xÉä BÉEÉÒ ¤ÉVÉɪÉ, +ÉÉ{É xÉä¶ÉxÉãÉ cÉ<Ç´Éä 53 ºÉä àÉÚ´ÉàÉå] BÉE®å, BÉDªÉÉåÉÊBÉE xÉä¶ÉxÉãÉ cÉ<Ç´Éä 53 BÉEä {ÉÖãÉ BÉEàÉVÉÉä® cé +ÉÉè® ´Éc ®ÉºiÉÉ £ÉÉÒ +ÉSUÉ xÉcÉÓ cè* càÉå ]ÅBÉEÉå BÉEä uÉ®É BÉEàÉ ºÉÉàÉÉxÉ £ÉäVÉxÉÉ Vɰô®ÉÒ lÉÉ, BÉDªÉÉåÉÊBÉE {ÉÖãÉ =ºÉBÉEÉ ´ÉVÉxÉ xÉcÉÓ =~É ºÉBÉEiÉä lÉä* ´Éc BÉEÉàÉ ´ÉcÉÆ ¶ÉÖ°ô cÉä MɪÉÉ lÉÉ* càÉxÉä ªÉcÉÆ ¤Éè~BÉE® ¤ÉÉiÉ BÉEÉÒ lÉÉÒ, BÉEèÉʤÉxÉä] ºÉÉÊSÉ´É +ÉÉè®
MÉßc ºÉÉÊSÉ´É xÉä {Éä]ÅÉäÉÊãɪÉàÉ ÉÊàÉÉÊxɺ]® ºÉä ¤ÉÉiÉ BÉEÉÒ lÉÉÒ +ÉÉè® =xÉBÉEä +É{ÉEºÉ®Éå BÉEÉä ¤ÉiÉɪÉÉ ÉÊBÉE ´ÉcÉÆ ºÉ¤ÉºÉä VªÉÉnÉ BÉEàÉÉÒ {Éä]ÅÉäãÉ +ÉÉè® BÉÖEÉËBÉEMÉ MÉèºÉ BÉEÉÒ cè, =ºÉBÉEÉÒ {ÉÚÉÌiÉ BÉE®xÉä BÉEÉÒ +ÉɴɶªÉBÉEiÉÉ cè* ABÉE ºÉÖZÉÉ´É ÉÊnªÉÉ MɪÉÉ ÉÊBÉE ºÉÉè-nÉä ºÉÉè ]ÅBÉE £ÉäVÉä VÉÉAÆMÉå, =xÉBÉEÉä AºBÉEÉä]Ç ÉÊnªÉÉ VÉÉAMÉÉ +ÉÉè® ´ÉcÉÆ nÉÒàÉÉ{ÉÖ® ºÉä ªÉÉ nںɮÉÒ ÉÊBÉEºÉÉÒ VÉMÉc ºÉä ºÉÉàÉÉxÉ BÉEÉä £ÉäVÉÉ VÉÉAMÉÉ* <ºÉ |ÉBÉEÉ® BÉEÉÒ BªÉ´ÉºlÉÉ ´ÉcÉÆ {É® BÉEÉÒ MÉ<Ç cè* ®ÉVªÉ ºÉ®BÉEÉ® BÉEä {ÉÉºÉ càÉÉ®ä +ÉÉàÉÉÔ BÉEä ÉÊ¥ÉMÉäb弃 cé, càÉÉ®ÉÒ {Éè®ÉÉÊàÉÉÊãÉ]®ÉÒ BÉEÉÒ {ÉEÉäÉÌºÉºÉ +ÉÉè® +ÉÉàÉÇ ®É<{ÉEãºÉ BÉEä ãÉÉäMÉ £ÉÉÒ ´ÉcÉÆ {É® cé +ÉÉè® ®ÉVªÉ {ÉÖÉÊãÉºÉ £ÉÉÒ ´ÉcÉÆ {É® cè* càÉxÉä =xɺÉä ªÉcÉÒ BÉEcÉ lÉÉ ÉÊBÉE +ÉÉ{ÉBÉEÉä =ºÉBÉEÉ ={ɪÉÉäMÉ ºÉàÉZÉ BÉE® BÉE®xÉÉ SÉÉÉÊcA BÉDªÉÉåÉÊBÉE ´Éä ¤ÉSSÉä +ÉÉ{ÉBÉEä cÉÒ cé* ´Éä BÉEcÉÓ àÉÉãÉ ãÉä VÉÉxÉä àÉå âóBÉEÉ´É] {ÉènÉ BÉE® ®cä cé, iÉÉä AäºÉÉ {ÉÚ®ÉÒ iÉ®c ºÉä xÉ cÉä, <ºÉä +ÉÉ{É näJÉå* +ÉÉ{É <ºÉBÉEÉ ºÉàÉZÉ BÉE® ={ɪÉÉäMÉ BÉEÉÒÉÊVÉA +ÉÉè® <ºÉBÉEä ÉÊãÉA VÉ¤É BÉE£ÉÉÒ ºÉ´ÉÉãÉ {ÉènÉ cÉäiÉÉ cè, ÉÊBÉEºÉÉÒ ÉÊbÉκ]ÅBÉD] BÉEÉ ºÉ´ÉÉãÉ {ÉènÉ cÉäiÉÉ cè, ®ÉVªÉ BÉEÉ ºÉ´ÉÉãÉ {ÉènÉ cÉäiÉÉ cè, =ºÉBÉEÉÒ SÉSÉÉÇ BÉEä ÉÊãÉA ªÉcÉÆ +ÉÉiÉÉ cè, +ÉMÉ® ´Éc °ôãÉ àÉå xÉcÉÓ cÉä +ÉÉè® SÉSÉÉÇ BÉEä ÉÊãÉA +ÉÉ{ÉxÉä =ºÉ àÉÖqä BÉEÉä =~ɪÉÉ iÉÉä càÉ BÉE£ÉÉÒ xÉcÉÓ BÉEciÉä ÉÊBÉE =ºÉBÉEÉ =kÉ® xÉcÉÓ näxÉÉ SÉÉÉÊcA* àÉMÉ® VÉ¤É SÉSÉÉÇ BÉEä ÉÊãÉA ºÉ´ÉÉãÉ =~iÉÉ cè iÉÉä AäºÉÉ àÉÉxÉ BÉE® SÉãÉÉ VÉÉiÉÉ cè ÉÊBÉE ÉÊbÉκ]ÅBÉD] ªÉÉ |ÉÉÆiÉ BÉEÉ BÉEÉàÉ cÉä, =ºÉä BÉEåp ºÉ®BÉEÉ® BÉEÉä cÉÒ BÉE®xÉÉ cè* +ÉMÉ® àÉé ªÉÚ{ÉÉÒ àÉå VÉÉxÉÉ SÉÉciÉÉ cÚÆ iÉÉä ªÉÚ{ÉÉÒ BÉEÉÒ ºÉ®BÉEÉ® BÉEciÉÉÒ cè ÉÊBÉE iÉÖàÉ BÉDªÉÉå +ÉÉxÉÉ SÉÉciÉä cÉä, +ÉMÉ® àÉéxÉä MÉÖVÉ®ÉiÉ àÉå VÉÉxÉÉ SÉÉcÉ iÉÉä MÉÖVÉ®ÉiÉ BÉEÉÒ ºÉ®BÉEÉ® BÉEciÉÉÒ cè ÉÊBÉE +ÉÉ{É BÉDªÉÉå +ÉÉA +ÉÉè® càÉ nںɮÉÒ iÉ®{ÉE VÉÉxÉÉ SÉÉcåMÉä iÉÉä càɺÉä {ÉÚUÉ VÉÉAMÉÉ ÉÊBÉE +ÉÉ{É ´ÉcÉÆ BÉDªÉÉå xÉcÉÓ MÉA* càÉ ãÉÉäMÉÉå BÉEÉä ªÉc näJÉxÉÉ cè ÉÊBÉE ´ÉcÉÆ BÉEÉÒ VÉÉä ºÉ®BÉEÉ® cè, =xÉBÉEÉÒ càÉå àÉnn BÉE®xÉÉÒ cè +ÉÉè® àÉnn BÉE®xÉä BÉEÉ BÉEÉàÉ càÉ =xÉBÉEÉä +ÉÉàÉÉÔ nä BÉE®, {Éè®ÉÉÊàÉãÉ]®ÉÒ {ÉEÉäÉÌºÉºÉ nä BÉE®, =xÉBÉEÉä ®ÉªÉ nä BÉE®, =xÉBÉEÉä àÉÉãÉ nä BÉE®, =xÉBÉEÉä +ÉɪÉãÉ nä BÉE®, =xcå {ÉÚEbOÉåºÉ nä BÉE®, =xÉBÉEÉä n´ÉÉAÆ nä BÉE®, càÉ =xÉBÉEÉÒ àÉnn BÉE®xÉä BÉEä ÉÊãÉA càÉ ¤ÉÉvªÉ cé +ÉÉè® càÉ Vɰô® BÉE®åMÉä*
|ÉÉä. ÉÊ´ÉVÉªÉ BÉÖEàÉÉ® àÉãcÉäjÉÉ : BÉDªÉÉ +ÉÉ{ÉBÉEÉä ´ÉcÉÆ BÉEÉÒ ºÉ®BÉEÉ® xÉä àÉxÉÉ ÉÊBÉEªÉÉ lÉÉ ÉÊBÉE +ÉÉ{É ´ÉcÉÆ {É® àÉiÉ +ÉÉ<A? Did they say: “do not come there.”?
gÉÉÒ ÉʶɴɮÉVÉ ÉÊ´É. {ÉÉ]ÉÒãÉ : àÉé ªÉc BÉEc ®cÉ lÉÉ ÉÊBÉE ºÉ´ÉÉãÉ ªÉc {ÉÚUÉ MɪÉÉ ÉÊBÉE +ÉÉ{É BÉDªÉÉå xÉcÉÓ MÉA? càɺÉä ºÉèµÉEä]®ÉÒ xÉä £ÉÉÒ ¤ÉÉiÉ BÉEcÉÒ ÉÊBÉE +ÉÉ{É VÉãnÉÒ BÉDªÉÉå xÉcÉÓ VÉÉ ®cä cé* àÉé +ÉÉ{ÉBÉEÉä +ÉÉè® ºÉààÉÉxÉÉÒªÉ ºÉnºªÉ BÉEÉä ¤ÉiÉÉxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE one of the hon. Members said: ‘why did the Home Secretary not go there in time?’
I will tell you why it was not possible for him to go there immediately. It is because so many things are happening in the country. There are States which are flooded. There are many things to be done. If he goes there, then he is not available here. That is why he has to be here. The main man has to be in the sea so that he may coordinate. This simple principle of administration has to be understood by the honourable erudite Members of this House. It will help us. Suppose I ask the Home Secretary to go there and he is not available. Then, he will not be in a position to coordinate. Moreover, these days, we have got communication facilities. If you want to talk to anybody in any part of the country every minute, it is not going to be difficult. But let us understand these simple and basic facts of administration.
The Government of India has the authority when the Government of the State is not there. But when the Government of the State is there, it is primarily their responsibility and through the Government of the State, we help the people. We help the people and we will definitely help the people in this respect. Let there be no doubt about it. All the same, I am promising this in the House that we shall see that the people in Manipur, or for that matter, people in Nagaland or any other State, shall not suffer. We will see that they do not suffer. Now, what will we do? I cannot explain in great detail what I will do. What we will do is we will use all the possible routes. If things have to be flown, we will do that. If things have to be sent from the adjoining States, we will do that. Anything that we can do, we will do. But then the first opportunity will be given to the State Government to manage. If it is not possible for them, we will certainly do it from here.
Sir, while discussing this issue, one more issue has been raised by several hon. Members. Though it is not very pertinent, as it has been raised, I would like to say as to what has happened in the talks that were going on between the Group of Ministers and Shri Padmanabhaiah, the acting interlocutor with Mr. Muivah.
They had discussions here; they did have discussions outside also. The Peace Agreement, which was in existence and was coming to an end, has been extended for six months. They have said that they would discuss this matter with their friends in Nagaland also. That also is to be extended by six months. I am not going into all these issues. We all know how difficult are these discussions; we all know what had happened when the NDA Government was in power. We did not criticise the Government in the House. At that time, the Legislative Assembly was burnt up. You should not forget that. You should not forget that these are delicate matters. When we are trying to deal with that in a delicate manner, we are not hurting anybody’s susceptibility or sensitivity. We are trying to deal with it. And fortunately for us, we have your criticism and cooperation also. When you criticise, you criticise for publicity. But in your heart in hearts, you do cooperate with us.… (Interruptions)
PROF. VIJAY KUMAR MALHOTRA : Sir, this is very objectionable. We criticise seriously and not for the publicity.… (Interruptions)
SHRI SHIVRAJ V. PATIL: Sir, he is not able to even tolerate this sentence.… (Interruptions)
MR. SPEAKER: I am not disputing it.
… (Interruptions)
MR. SPEAKER: You sit down. So many advisers are here. He has already spoken.
… (Interruptions)
SHRI SHIVRAJ V. PATIL: Sir, they are very good legislators. They know how to criticise; they know how to cooperate. They cooperate in a manner that helps us. We accept that thing. But criticism, they have to do because they have to show that they are sitting in the Opposition and we do not mind that.… (Interruptions)
MR. SPEAKER: You have also cooperated by asking for the dissolution of the Government.
… (Interruptions)
MR. SPEAKER: You please sit down. You will be given a chance.
… (Interruptions)
SHRI SHIVRAJ V. PATIL: Sir, I have to make a submission to this House. The North-Eastern States have many tribes living there. Sometimes, there are conflicts and difficulties between them. They have their own problems and issues. From here, we shall have to understand the problems and issues of the people living there, of all the tribes living there. We have to conduct ourselves in such a manner that the difficulties and differences between them are reduced and do not increase. That is exactly what we are doing[pkp10] .
When we take this kind of a stand, it becomes difficult to get the results immediately. Now, we have to do it in a manner that it does not become difficult. That is what the Governments which had been here in Delhi had been doing; we are doing it and we will continue to do.
|ÉÉä. ÉÊ´ÉVÉªÉ BÉÖEàÉÉ® àÉãcÉäjÉÉ : ªÉc <ºÉ iÉ®c BÉEÉÒ £ÉÉÒÉhÉ {ÉÉÊ®ÉκlÉÉÊiÉ cè, ªÉc VÉ´ÉÉ¤É =ºÉBÉEä àÉÖiÉÉÉʤÉBÉE xÉcÉÓ cè* ªÉä +É{ÉxÉÉÒ ÉÊVÉààÉänÉ®ÉÒ ºÉä £ÉÉMÉ ®cä cé* càÉ <xÉBÉEä VÉ´ÉÉ¤É BÉEä |ÉÉä]èº] àÉå ºÉnxÉ BÉEÉ ¤ÉÉÊcBÉEÉ® BÉE®iÉä cé*
13.15 hrs.
(At this stage, Prof. Vijay Kumar Malhotra and some
other Hon. Members left the House)
MR. SPEAKER: Hon. Members, it is also the right of the hon. Member to walk out.
MR. SPEAKER: There is no luncheon recess; and we will now take up ‘urgent matters’. Shri Anwar Hussain now.
… (Interruptions)
MR. SPEAKER: I will call you. Your name will be called. Please sit down.
13.16 hrs. (Mr. Deputy-Speakerin the Chair)