Judgements

Regarding Notice Given Under Rule 184 About Impropriety Involved In … on 28 November, 2001

Lok Sabha Debates
Regarding Notice Given Under Rule 184 About Impropriety Involved In … on 28 November, 2001


P>Title: Regarding notice given under Rule 184 about impropriety involved in the reinduction of Shri George Fernandes in the Cabinet.

SHRI S. JAIPAL REDDY

(MIRYALGUDA): Mr. Speaker, Sir, you are aware that I gave a notice under Rule 184 about the grave impropriety involved in the reinduction of Shri George Fernandes in the Cabinet even as Justice Venkataswami Commission is examining this matter from his own angle. I think the House needs to take it up immediately and we insist on discussion under Rule 184. On one pretext or the other, the Government has been dodging the issue. It is not correct. The House cannot turn a blind eye or turn a deaf ear. … (Interruptions)

MR. SPEAKER: Shri Jaipal Reddy, this notice is already under my consideration. … (Interruptions)

श्री प्रभुनाथ सिंह (महाराजगंज, बिहार) : कांग्रेस के पास क्या सारे मुद्दे खत्म हो गये हैं।

SHRI S. JAIPAL REDDY : Sir, I gave a notice.

MR. SPEAKER: That is what I am saying. Yesterday also, when the matter was raised by Shri Dasmunsi I told that the notice was under my consideration.

SHRI PRIYA RANJAN DASMUNSI (RAIGANJ): Sir, we do not know its fate. … (Interruptions) It is more than a week.

SHRI S. JAIPAL REDDY : Sir, I gave the notice more than a week ago.

SHRI PRIYA RANJAN DASMUNSI : Sir, this is the last working day of this week. It is a more important issue. It is an issue of propriety. It has always been the tradition of Parliament that any violation of propriety is given priority in the House. … (Interruptions)

MR. SPEAKER: Shri Jaipal Reddy, it is already under my consideration. Dr. Raghuvansh Prasad Singh to speak now.

श्री प्रभुनाथ सिंह : बोफोर्स में कौन-कौन लोग संलिप्त हैं उनके नाम बताइये…( व्यवधान)

डॉ.लक्ष्मीनारायण पाण्डेय (मंदसौर): आप अध्यक्ष जी की रूलिंग के बाद भी विषय को उठा रहे हैं।…( व्यवधान)

अध्यक्ष महोदय: आप बैठ जाइये।

SHRI VAIKO (SIVAKASI): It is the prerogative of the Prime Minister. … (Interruptions)

SHRI PRIYA RANJAN DASMUNSI : It is not his prerogative to decide on the merits of the Commission. … (Interruptions) The P.M. has no prerogative to decide on the fate of the Commission. … (Interruptions)

MR. SPEAKER: The Chair has already given the ruling. … (Interruptions)

SHRI PRIYA RANJAN DASMUNSI : The Prime Minister has no moral right. … (Interruptions)

SHRI A.C. JOS (TRICHUR): Sir, the discussion should take place immediately. … (Interruptions)

MR. SPEAKER: The Chair has already given its ruling.

SHRI PRIYA RANJAN DASMUNSI : It is manipulation. The hon. Member cannot talk of political morality. … (Interruptions) He is questioning the morality. How dare is he to do so? He cannot do it.

MR. SPEAKER: The Chair has already given the ruling. Nothing should go on record. (Interruptions)*