Judgements

Regarding Business Of The House. on 25 February, 2000

Lok Sabha Debates
Regarding Business Of The House. on 25 February, 2000


nt>Title: Regarding Business of the House.

17.59 hrs.

ANNOUNCEMENT BY DEPUTY SPEAKER

MR. DEPUTY-SPEAKER: As the House is aware, the hon. Speaker had observed this morning that he would allow a discussion on the issue regarding participation of Government employees in the activities of RSS. The hon. Speaker has admitted notices given by Shri Indrajit Gupta and Shrimati Geeta Mukherjee on the subject under Rule 193 which will be discussed on Monday, the 28th February, 2000 at 4 p.m.

(Interruptions)

SHRI G.M. BANATWALLA (PONNANI): Sir, this is a very unsatisfactory way of discussion. We wanted to censure the Government. The discussion should come under Rule 184 where a Motion would have been adopted by the House.

SHRI RAMESH CHENNITHALA (MAVELIKARA): The Speaker should have given consent for the discussion to be taken up under Rule 184.

MR. DEPUTY-SPEAKER: I have announced the decision of the hon. Speaker. Now, may I pass on to the next item?

(Interruptions)

SHRI G.M. BANATWALLA : Sir, let our protest be recorded and communciated to the hon. Speaker. We wanted an Adjournment Motion but that was disallowed. Now, the discussion under Rule 184 is also denied. ..(Interruptions)

MR. DEPUTY-SPEAKER: I have only announced the decision of the hon. Speaker about which he had mentioned this morning.

18.00 hrs.

Of course, he has mentioned under what provision that is done.

…(Interruptions)

SHRI A.C. JOS (TRICHUR): Sir, kindly listen to me. You have communicated the decision of the hon. Speaker to us. Kindly communicate to him that this is a very objectionable decision. It is very …(Interruptions)

MR. DEPUTY-SPEAKER: I cannot do that. This is the Speaker’s decision. I cannot do anything.

…(Interruptions)

SHRI A.C. JOS : We request that that decision be reconsidered….(Interruptions)

THE MINISTER OF PETROLEUM AND NATURAL GAS (SHRI RAM NAIK): Sir, the hon. Member’s remark is a reflection on the decision given by the Chair. It should not go on record…(Interruptions)

SHRI A.C. JOS (TRICHUR): We request the Chair to reconsider it.

SHRI RAMESH CHENNITHALA (MAVELIKARA): We wanted to move an Adjournment Motion.

MR. DEPUTY-SPEAKER: Shri Ramesh Chennithala, please hear me first.

…(Interruptions)

MR. DEPUTY-SPEAKER: Shri Radhakrishnan, please resume your seat.

SHRI VARKALA RADHAKRISHNAN (CHIRAYINKIL): Sir, you will explain it very benignly. We will also be convinced. But our issue is something different.

MR. DEPUTY-SPEAKER: They have honoured my appeal. Why do you also not do that? I am only telling that in the morning, the hon. Speaker has already announced about it.

SHRI VARKALA RADHAKRISHNAN : That is not the issue before the House. We want that to be in the form of an Adjournment Motion and not a discussion under Rule 193.

MR. DEPUTY-SPEAKER: He has spelt out in his observation that he would accommodate the discussion under whichever provision he deemed fit.

SHRI P.C. THOMAS (MUVATTUPUZHA): Though it is not in the form of an Adjournment Motion, yet it can be admitted as a Motion where there is voting.

MR. DEPUTY-SPEAKER: After having a lot of discussion, I say that nothing will go on record.

…(Interruptions)* Not Recorded.