nt>
RE : PROPRIETY OF (I) TERMING ””VOTE-ON-ACCOUNT”” AS INTERIM BUDGET IN THE ORDER PAPER OF THE DAY; AND OF CONVENING OF THE SESSION OF THE YEAR ON 29 JANUARY, 2004 WITHOUT THE PRESIDENTIAL ADDRESS
Title: Regarding propriety of terming “Vote on Account” as the “Interim Budget” in the Order Paper of the day; and convening of the first session of the year on 29 January, 2004 without the Presidential Address. (The point of order disallowed).
SHRI SOMNATH CHATTERJEE (BOLPUR): Sir, I have given notice on a very important issue. I would like your kind permission to raise it.
MR. SPEAKER: Before you speak, let me remind the House that, in the Business Advisory Committee, it was decided that we would start today with the presentation of the Budget at 11 o’clock and after the Budget, we would be taking up the `Zero Hour’ at 12 noon. I would request the hon. Members that their issues are no doubt important ones and, therefore, I would be definitely taking up their issues, the issues which Shri Dasmunsi and Shri Somnath Chatterjee want to raise, during the `Zero Hour’. Both the issues can be discussed by giving priority in the `Zero Hour’.
… (Interruptions)
SHRI PRIYA RANJAN DASMUNSI (RAIGANJ): Sir, my issue is regarding the Budget itself. It cannot be taken up after the presentation of the Budget. It is on the very constitutional matter pertaining to the procedure of the House..… (Interruptions) It is not a `Zero Hour’ issue. It is on the procedure of the House. I am on a point of order..… (Interruptions) Here, I would like to get the position rectified…… (Interruptions) My issue is not a `Zero Hour’ issue. It is linked with the very presentation of the Interim Budget and my point of order should be taken up first and disposed of..… (Interruptions)
SHRI SOMNATH CHATTERJEE : Sir, I am on the very validity of this Session. I am raising the question of constitutionality of this Session which is going on here.
MR. SPEAKER: Shri Somnath Chatterjee, this issue was discussed a few days back. The same issue which you want to raise now was raised in the House and the Minister had replied to it. And since it was once taken up…
… (Interruptions)
SHRI SOMNATH CHATTERJEE : Sir, there is a judgement of a court of law which clearly states it. If it is upheld, then the proceedings will become null and void…… (Interruptions) Let me formulate it. My point is on the constitutionality of this very Session..… (Interruptions)
MR. SPEAKER: I do not deny the importance of the questions which you want to raise. I have also read your point of order which you want to raise today. But the only thing is, we have already decided that the presentation of the Budget will be taken up at 11 a.m.
… (Interruptions)
SHRI PRIYA RANJAN DASMUNSI : The whole order of procedure is wrong..… (Interruptions)
MR. SPEAKER: If the Government has no objection, I may permit them to speak.
… (Interruptions)
SHRI S.S. PALANIMANICKAM (THANJAVUR): Sir, I would like to raise a very important matter..… (Interruptions)
MR. SPEAKER: I will permit you during the `Zero Hour’.
… (Interruptions)
MR. SPEAKER: The point of order will require a discussion and that may take longer time. Therefore, I will give you the fullest opportunity to present your views during the `Zero Hour’.
… (Interruptions)
SHRI SHIVRAJ V. PATIL (LATUR): No, Sir. Our point is on the presentation of the Budget itself..… (Interruptions)
MR. SPEAKER: Please sit down. You may be brief and present your point.
… (Interruptions)
: Sir, this is Parliament. Nobody can take the Parliament for a ride violating the Constitution, violating the rules and violating the established conventions of the House.
Sir, in today’s Order Paper, it is stated as ‘Interim Budget’. Now, article 112 of the Constitution makes it clear that there can be three financial statements. The first is the Annual Statement, the second is the Vote on Account and the third is the Supplementary Demands or Demands for Excess Grants. The Constitution does not say anything called the Interim Budget.… (Interruptions)
DR. VIJAY KUMAR MALHOTRA (SOUTH DELHI): Sir, these things have been decided earlier..… (Interruptions)
MR. SPEAKER: I have permitted him to speak on his point of order.
SHRI PRIYA RANJAN DASMUNSI : Rule 204 categorically states ‘Presentation of Budget.’ We know that today is not the presentation of the Budget. Rule 213 says that the presentation of Budget may be in two parts, namely, part I and part II. Rule 214 says about the Vote on Account. We all know what is Vote on Account. Nobody may teach us or preach sermons. Today’s Order Paper says ‘Interim Budget’. Practice and Procedure of Parliament by Kaul and Shakhder says that, under Vote on Account, new services cannot be included to be charged from the Consolidated Fund of India except in exceptional circumstances.
Mr. Speaker, Sir, besides the rules that I quoted, I would like to refer to page 719 of Practice and Procedure of Parliament by Kaul and Shakdher. There it is very clearly said as to what is a Vote on Account.
In page 720, it says:
“As the purpose of a vote on account is to keep the Government functioning, pending the voting of the final supply, it cannot normally be used as a means to obtain Parliament’s approval for “new services”. “Finally, it says that even for “new services” money can be given from the Contingency Fund of India even at a time when the Lok Sabha is in Session.
It says:
“It is for the Government to decide in what cases it would be necessary to withdraw advance from the Contingency Fund for expenditure on a “New Service” when the Lok Sabha is in Session. As far as possible, before such withdrawal is made, the concerned Minister may make a statement on the floor of the House giving details of the amount and the scheme for which money is needed. In emergent cases, however, …. “Now, you have to justify, according to the rules, as to what is the emergency now. Is there any foreign invasion? Is the country facing any serious natural calamity? Or is the country faced with any drought situation or will a drought situation prevail after two months? What is the emergency now?
Mr. Speaker, Sir, it is not only this. According to the rules, one of the duties of the Standing Committees, which you have composed, is to scrutinise the Budget. Here, I would like to quote the Rules of Procedure and Conduct of Business in Lok Sabha.
In page 124, at rule 331G, it is said:
“the Committees shall consider the Demands for Grands of the concerned Ministries during the aforesaid period; “If any additional item is included or removed in respect of any Ministry’s head in the Interim Budget, which has been voted already in the earlier Budget, it should be referred to the Standing Committee again for scrutiny and it should give a Report to the House.
If the House rises on 5th and the Session is over, how will the Standing Committees have a chance to discuss the Budget? Besides this, in the Rules of Procedure and Conduct of Business in Lok Sabha, at rule 219, page 82, it is said like this.… (Interruptions)
DR. VIJAY KUMAR MALHOTRA : How do you know what is there in the Interim Budget? … (Interruptions)
SHRI PRIYA RANJAN DASMUNSI : I am talking on the subject of rules. … (Interruptions)
DR. VIJAY KUMAR MALHOTRA : How does he know as to what is there in the Budget? … (Interruptions) If there is something in the Budget, then you can raise it. … (Interruptions)
SHRI PRIYA RANJAN DASMUNSI : You have already said it in the Press. … ()