Title: Regarding difficulty faced by Haryana for not having its own capital and not honouring the verdict of the Hon’ble Supreme Court in respect of Satluj river dispute by the centre.
श्री किशन सिंह सांगवान (सोनीपत) : ºÉ£ÉÉ{ÉÉÊiÉ àÉcÉänªÉ, ºÉ¤ÉºÉä {ÉcãÉä àÉé ABÉE +ÉɤVÉäBÉD¶ÉxÉ ®äVÉ BÉE® ®cÉ cÚÆ ÉÊBÉE àÉÉxÉxÉÉÒªÉ ºÉÉÆºÉn +É{ÉxÉä-+É{ÉxÉä FÉäjÉ, +É{ÉxÉä-+É{ÉxÉä |Énä¶É BÉEä <iÉxÉä àÉci´É{ÉÚhÉÇ àÉÖqä =~É ®cä cé ãÉäÉÊBÉExÉ ºÉkÉÉ {ÉFÉ BÉEÉÒ iÉ®{ÉE ºÉä ÉÊBÉEiÉxÉä ãÉÉäMÉ cÉÉÊVÉ® cé, =ºÉä +ÉÉ{É º´ÉªÉÆ näJÉ ºÉBÉEiÉä cé* <ºÉºÉä {ÉiÉÉ SÉãÉiÉÉ cè ÉÊBÉE ºÉ®BÉEÉ® <xÉ ºÉàɺªÉÉ+ÉÉäÆ BÉEä ¤ÉÉ®ä àÉå ÉÊBÉEiÉxÉÉÒ MÉÆ£ÉÉÒ® cè* ªÉc ¤É½ÉÒ ÉËSÉiÉÉ BÉEÉ ÉÊ´ÉÉªÉ cè*
VÉcÉÆ iÉBÉE àÉä®É <¶ªÉÚ cè, àÉé BÉEcxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE 1966 àÉå {ÉÆVÉÉ¤É ®ÉÒ-+ÉÉMÉæxÉÉ<VÉä¶ÉxÉ ABÉD] BÉEä àÉÖiÉÉÉʤÉBÉE cÉÊ®ªÉÉhÉÉ, {ÉÆVÉɤÉ, ÉÊcàÉÉSÉãÉ |Énä¶É +ÉÉè® SÉÆbÉÒMÉfà BÉEÉ ¤ÉÆ]´ÉÉ®É cÖ+ÉÉ lÉÉ, ÉÊVɺÉä ãÉMÉ£ÉMÉ 40 ºÉÉãÉ cÉä MɪÉä, cÉì{ÉE ºÉåSÉÖ®ÉÒ cÉä MɪÉÉÒ ãÉäÉÊBÉExÉ =ºÉ ¤ÉÆ]´ÉÉ®ä BÉEä àÉÖiÉÉÉʤÉBÉE +ÉÉVÉ iÉBÉE =xÉ |Énä¶ÉÉå BÉEÉÒ ]äÉÊ®]®ÉÒ BÉEÉ xÉ iÉÉä BÉEÉä<Ç {ÉEèºÉãÉÉ cÖ+ÉÉ cè, xÉ ®ÉVÉvÉÉxÉÉÒ BÉEÉ {ÉEèºÉãÉÉ cÖ+ÉÉ cè, xÉ cÉ<Ç BÉEÉä]Ç BÉEÉ {ÉEèºÉãÉÉ cÖ+ÉÉ cè +ÉÉè® xÉ {ÉÉxÉÉÒ BÉEä ¤ÉÆ]´ÉÉ®ä BÉEÉ {ÉEèºÉãÉÉ cÖ+ÉÉ cè* 40 ºÉÉãÉ ºÉä ªÉc àÉÉàÉãÉÉ ãÉ]BÉEiÉÉ +ÉÉ ®cÉ cè* {ÉÚ®ä nä¶É àÉå cÉÊ®ªÉÉhÉÉ +ÉBÉEäãÉÉ AäºÉÉ |Énä¶É cè ÉÊVɺÉBÉEÉÒ +É{ÉxÉÉÒ BÉEÉä<Ç ®ÉVÉvÉÉxÉÉÒ xÉcÉÓ cè +ÉÉè® xÉ cÉÒ cÉ<Ç BÉEÉä]Ç cè* cÉÊ®ªÉÉhÉÉ BÉEä ´ÉBÉEÉÒãÉÉå +ÉÉè® +ÉÉàÉ VÉxÉiÉÉ uÉ®É <ºÉ ¤ÉÉ®ä àÉå +ÉxÉäBÉE ¤ÉÉ® AäVÉÉÒ]ä¶ÉxºÉ cÉä SÉÖBÉEä cé* UÉä]ä-UÉä]ä ºÉä àÉÖBÉEnàÉä BÉEä ÉÊãÉA ãÉÉäMÉÉå BÉEÉä SÉÆbÉÒMÉfà £ÉÉMÉxÉÉ {ɽiÉÉ cè* càÉÉ®ä |Énä¶É BÉEÉÒ BÉEÉä<Ç ®ÉVÉvÉÉxÉÉÒ xÉcÉÓ cè* àÉä®ÉÒ +ÉÉ{ɺÉä |ÉÉlÉÇxÉÉ cè ÉÊBÉE càÉÉ®ä ®ÉVªÉ BÉEÉÒ +ÉãÉMÉ ®ÉVÉvÉÉxÉÉÒ ¤ÉxÉÉ<Ç VÉɪÉä*
càÉÉ®É cÉ< BÉEÉä]Ç +ÉãÉMÉ ºÉä ¤ÉxÉ´ÉɪÉÉ VÉÉA, ]è®ÉÒ]®ÉÒ BÉEÉ ÉÊbº{ªÉÚ] ºÉÉìã´É ÉÊBÉEªÉÉ VÉÉA +ÉÉè® {ÉÉxÉÉÒ BÉEÉ VÉcÉÆ iÉBÉE àÉÉàÉãÉÉ cè, ªÉc iÉÉä ºÉ¤ÉºÉä VªÉÉnÉ nä¶É BÉEä ÉÊãÉA +ÉÉè® càÉÉ®ä |Énä¶É BÉEä ÉÊBÉEºÉÉxÉÉå BÉEä ÉÊãÉA JÉän BÉEÉÒ ¤ÉÉiÉ cè* AºÉ´ÉÉ<ÇAãÉ xÉc® BÉEÉ ÉÊxÉàÉÉÇhÉ xÉcÉÓ cÖ+ÉÉ* cVÉÉ®Éå BÉE®Éä½ âó{ɪÉÉ AºÉ´ÉÉ<ÇAãÉ xÉc® ¤ÉxÉÉxÉä {É® JÉSÉÇ cÉä SÉÖBÉEÉ cè* 121 ÉÊBÉE.àÉÉÒ. àÉå ºÉä 115 ÉÊBÉE.àÉÉÒ. xÉc® ¤ÉxÉ SÉÖBÉEÉÒ cè* BÉE<Ç ´ÉÉÇ {ÉcãÉä ¤ÉxÉ SÉÖBÉEÉÒ cè ãÉäÉÊBÉExÉ 6 ÉÊBÉE.àÉÉÒ. BÉEÉ ]ÖBÉE½É ÉÊbº{ªÉÚ] àÉå bÉãÉ ÉÊnªÉÉ, ZÉMÉ½É BÉE® ÉÊnªÉÉ +ÉÉè® <ºÉä ®ÉVÉxÉèÉÊiÉBÉE àÉÖqÉ ¤ÉxÉÉ ÉÊnªÉÉ MɪÉÉ cè* +ÉxÉäBÉE ºÉàÉZÉÉèiÉä cÖA, àÉÖJªÉàÉÆÉÊjɪÉÉå BÉEä ¤ÉÉÒSÉ àÉå cÖA, |ÉvÉÉxÉ àÉÆÉÊjɪÉÉå BÉEä ¤ÉÉÒSÉ àÉå cÖA, BÉEàÉÉÒ¶ÉxÉ ¤Éè~ä, +ÉÉÉ̤É]Åä]® ¤Éè~ä +ÉÉè® <ºÉ ºÉàÉZÉÉèiÉä BÉEÉä ãÉÉMÉÚ xÉcÉÓ cÉäxÉä ÉÊnªÉÉ* +É£ÉÉÒ àÉÉxÉxÉÉÒªÉ |ÉvÉÉxÉ àÉÆjÉÉÒ VÉÉÒ +ÉàÉ®ÉÒBÉEÉ BÉEÉÒ ªÉÉjÉÉ BÉEä ¤ÉÉ®ä àÉå BÉEc ®cä lÉä* 1947 ºÉä ãÉäBÉE® 1991 iÉBÉE xÉäc°ô VÉÉÒ, <ÆÉÊn®É VÉÉÒ +ÉÉè® ®ÉVÉÉÒ´É VÉÉÒ BÉEä ¤ÉÉ®ä àÉå ¤É½ÉÒ |ɶɯºÉÉ BÉE® nÉÒ* =ºÉBÉEä ¤ÉÉn iÉÉä VÉèºÉä nä¶É àÉå BÉEÉä<Ç {ÉènÉ cÉÒ xÉcÉÓ cÖ+ÉÉ, VÉèºÉä nä¶É àÉå ÉÊBÉEºÉÉÒ +ÉÉè® BÉEÉ BÉEÉä<Ç ªÉÉäMÉnÉxÉ cÉÒ xÉcÉÓ cÖ+ÉÉ cÉä* àÉé ºÉ®BÉEÉ® ºÉä {ÉÚUxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE ®ÉVÉÉÒ´É-ãÉÉéMÉÉä´ÉÉãÉ VÉÉä ºÉàÉZÉÉèiÉÉ cÖ+ÉÉ lÉÉ, ºÉ®BÉEÉ® =ºÉä ãÉÉMÉÚ BÉDªÉÉå xÉcÉÓ BÉE® ®cÉÒ cè ? श्रीमती इंदिरा गांधी जी ने नहर के निर्माण कार्य की नींव रखी थी।
MR. CHAIRMAN : You please sit down.
श्री किशन सिंह सांगवान : ªÉc ¤ÉcÖiÉ àÉci´É{ÉÚhÉÇ àÉÉàÉãÉÉ cè* àÉé +ÉÉ{ÉBÉEä àÉÉvªÉàÉ ºÉä ºÉ®BÉEÉ® ºÉä VÉÉxÉxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE =ºÉ xÉc® BÉEÉ BÉDªÉÉ cÖ+ÉÉ ? वोट लेने के लिए, प्रचार करने के लिए नींव रख देते हैं। उसे इम्पलीमेंट क्यों नहीं करते ? सारा पानी का झगड़ा हल हो चुका है। सुप्रीम कोर्ट ने हरियाणा के पानी का फैसला दे दिया लेकिन आज तक वह लागू नहीं हुआ। आज तो पंजाब, हरियाणा और केन्द्र में भी कांग्रेस की सरकार है। फिर इसे क्यों नहीं लागू किया जाता ? हजारों लाखों टन गेहूं की फसल का नुकसान हो रहा है, लाखों किसान बेरोजगार हो गये। एसवाईएल के पानी की वजह से २५ प्रतिशत उत्पादन का नुकसान हो रहा है। किसान भूखा मर रहा है और वह चिल्ला रहा है। ४० वर्ष से हम रो रहे हैं लेकिन हमारी कोई सुनवाई नहीं हो रही है। इसलिए मैं आपके माध्यम से निवेदन करना चाहता हूं कि इसमें केन्द्र इंटरफिअर करें। यह तीन प्रदेशों का मामला है। राजस्थान के पानी का भी इसमें मामला है। इस मामले में इंटरफिअर करें और जो-जो समझौते हुए हैं, उनको लागू किया जाए। जो पेंडिंग डिस्प्यूट हैं, उनको सॉल्व किया जाए वर्ना कब तक हम बिना राजधानी के रहेंगे, कबतक हम हाइ कोर्ट के बगैर रहेंगे ? इसीलिए मेरा आपके माध्यम से निवेदन है कि इस बात को गंभीरता से लिया जाए तभी जाकर इसका समाधान होगा। इतनी बात कहकर मैं अपनी बात समाप्त करता हूं।
MR. CHAIRMAN: This is a matter you could have raised earlier. It is not an urgent matter.
… (Interruptions)
MR. CHAIRMAN: I agree that it is an important issue but it should be raised not in this form.
… (Interruptions)
श्री किशन सिंह सांगवान : xÉÖBÉEºÉÉxÉ càÉÉ®ä ÉÊBÉEºÉÉxÉ =~É ®cä cé* ºÉ®, nںɮÉÒ {ÉEÉìàÉÇ àÉå £ÉÉÒ BÉEc ÉÊnªÉÉ lÉÉ +ÉÉè® ºÉ¤É {ÉEÉìàÉÇ àÉå BÉEc ÉÊnªÉÉ*…( व्यवधान)