p>Title: Regarding question of privilege against Shri Arun Jaitley, Minister of Law and Justice for allegedly suppressing the facts and misleading the House regarding the dilution of charges by CBI against the accused in Babri Masjid demolition case. (Notice disallowed).
(PONNANI): Mr. Speaker, Sir, I seek your consent to raise my Privilege Motion against the Law Minister. … (Interruptions)
MR. SPEAKER: I am referring to the Privilege Motion moved by Shri Banatwalla.… (Interruptions)
: I have received from Shri Banatwalla and Shri Priya Ranjan Dasmunsi motions on question of privilege against Shri Arun Jaitley, Minister of Law and Justice for allegedly suppressing the facts and misleading the House regarding the dilution of charges by CBI against the accused in Babri Masjid demolition case. The matter is under my consideration.
… (Interruptions)
SHRI G.M. BANATWALLA : Please take it up early, Sir.
डॉ. विजय कुमार मल्होत्रा (दक्षिण दिल्ली): अध्यक्ष महोदय, प्रीवलेज मोशन आपके कंसीड्रेशन में है, it is all right. और आप कर रहे हैं। मैं यह जानना चाहता हूं कि क्या गलत चीज पर प्रीवलेज देने पर भी प्रीवलेज हो सकता है, यदि है, तो मैं उनके खिलाफ प्रीवलेज लाना चाहता हूं। अगर इन्होंने कोई गलत प्रीवलेज दिया है…( व्यवधान)
MR. SPEAKER: You can see the rules and find out whether it can be given or not.
… (Interruptions)
MR. SPEAKER: I have received a number of notices for Adjournment Motions and I have already said that those notices have been rejected by me and, therefore, I can convert them into questions to be raised during the ‘Zero Hour’ and according to the procedure, whenever I feel proper, I will allow you to speak.
…( व्यवधान)
श्री रामजीलाल सुमन (फिरोजाबाद): अध्यक्ष महोदय, मेरा कहना है कि …( व्यवधान)
अध्यक्ष महोदय : आप बैठिये, मैं आप सबको परमीशन देने वाला हूं।