Judgements

Regarding The Adjournment Motion On The Situation In Uttar Pradesh … on 6 March, 2003

Lok Sabha Debates
Regarding The Adjournment Motion On The Situation In Uttar Pradesh … on 6 March, 2003


nt>

The Lok Sabha met at Eleven of the Clock

(MR. SPEAKER in the Chair)
 
 

Title: Regarding the Adjournment Motion on the situation in Uttar Pradesh State Assembly, triggered by the alleged directive by the Chief Minister to the MPs of Bahujan Samaj Party to contribute in the Party fund from the MPLAD fund.

श्री रामजीलाल सुमन (फिरोजाबाद): अध्यक्ष महोदय, हमारा कार्य स्थगन प्रस्ताव का नोटिस है।…( व्यवधान)

SHRI PRIYA RANJAN DASMUNSI (RAIGANJ): It is a total murder of Parliamentary Democracy.… (Interruptions)

MR. SPEAKER: Please take your seat.

… (Interruptions)

कुंवर अखिलेश सिंह (महाराजगंज, उ.प्र.) : अध्यक्ष महोदय, हमने लोकतंत्र की हत्या का मुद्दा उठाया है। …( व्यवधान)

MR. SPEAKER

: I have received notices of Adjournment Motion regarding the alleged irregularities in the utilisation of MPLADS funds and reported directive by the Chief Minister of Uttar Pradesh to contribute in the party fund from it, from Shri Ramji Lal Suman, Shri Shriprakash Jaiswal, Kunwar Akhilesh Singh, Shri Raghuraj Singh Shakya, Shri Ram Vilas Paswan, and Shri Chandranath Singh. These are the notices that I have received.

I have also received a notice from Shri Rupchand Pal regarding disinvestment of HPCL and BPCL. One more notice has been received from Shri Jagmeet Singh Brar. It is regarding threats of terrorist attack by the Lashkar-e-Toiba.

I have also received three notices from Shri Ramji Lal Suman, Kunwar Akhilesh Singh and Shri Raghuraj Singh Shakya. These are regarding suspension of Question Hour on the same subject.

Now, you are all aware that this issue is being discussed for the last two or three days. Whatever they wanted to say, the Government also made a statement yesterday.

… (Interruptions)

SHRI PRAVIN RASHTRAPAL (PATAN): No statement was made.… (Interruptions)

MR. SPEAKER: Please listen to me. Whatever they wanted to say, they have made a statement here. A letter was given to me. I have received the letter. On that letter, I have to say this.

… (Interruptions)

MR. SPEAKER: The question is that the hon. Members wanted to present the letter to the House. Shri Chandra Shekhar also spoke on this. I want my opinion to go on the record. Shri Mulayam Singh also requested me to allow him to speak on this issue. I will allow him to speak on this issue.

Regarding the other notices, I want to say this.

… (Interruptions)

MR. SPEAKER: Let me complete. Regarding the other notices, I am allowing those Members to speak during the ‘Zero Hour.’ About the two notices of Shri Rupchand Pal and Shri Jagmeet Singh Brar, I would allow them to make their observations during the ‘Zero Hour.”

On this notice of Adjournment Motion, I am allowing Shri Mulayam Singh Yadav to speak. But before he speaks, I want to give my opinion on this. Thereafter, he can speak.

Hon. Members may recall that during the Question Hour on 4th March, 2003, the issue of alleged remarks of the Chief Minister of Uttar Pradesh regarding the funds under the Members of Parliament Local Area Development Scheme was sought to be raised. On a request being made to me by Kunwar Akhilesh Singh to direct the Government to make a statement in the House on the matter, I had observed:

“The Minister of Parliamentary Affairs has heard the sentiments of the Members…. the Parliamentary Affairs Minister may try to get the information on this issue. Whatever information you have, you can give it during the ‘Zero Hour.’ ”

 

 The Minister of Parliamentary Affairs stated during the ‘Zero Hour’ that day that she had discussed the matter with the hon. Deputy Prime Minister and that after obtaining the full facts, he will make a statement in the House the next day. Yesterday, the hon. Deputy Prime Minister informed the House that he had received a communication from the Chief Minister of Uttar Pradesh in the matter and sought a direction from me whether it would be proper to share the information contained therein with the House.

On a demand being made by Shri Priya Ranjan Dasmunsi that the communication be laid on the Table of the House, the hon. Prime Minister and the former hon. Prime Minister, Shri Chandra Shekhar, expressed the view that it would not be proper to lay the said communication on the Table of the House. I have gone through the communication, a copy of which was made available to me by the hon. Deputy Prime Minister and I am convinced that its contents are sensitive in nature. I have examined the matter in the light of past precedents. According to Kaul and Shakdher, correspondence between Union and State Governments is normally not laid on the Table of the House. It is also well established that the Government is not bound to lay a document on the Table, if it considers it to be confidential. I have, therefore, decided to treat the matter of this nature as closed. Now Shri Mulayam Singh may speak.

श्री श्रीप्रकाश जायसवाल (कानपुर) : अध्यक्ष महोदय, माननीय मुलायम सिंह जी के बाद मुझे समय दीजियेगा।

श्री लाल मुनी चौबे (बक्सर) : अध्यक्ष महोदय, मैंने ब्रीच ऑफ प्रीवलेज का नोटिस २७ फरवरी को आपको दिया था। आपने कहा था कि जब राज्य से कुछ जवाब आयेगा, तब मुझे बोलने के लिये एलाव करेंगे। मैं जानना चाहता हूं कि उस संबंध में क्या हुआ?

अध्यक्ष महोदय : अभी तक मेरे पास कोई उत्तर नहीं आया । अगर सोमवार तक उत्तर नहीं आयेगा तो मैं आपको बोलने का मौका दूंगा।I am waiting for the reply from the Government. If I do not get the reply on Monday and if Monday is not convenient to you, you can ask for Tuesday. I have no problem.

श्री मुलायम सिंह यादव

(सम्भल): अध्यक्ष महोदय, मैं आपको बहुत-बहुत धन्यवाद देता हूं कि आपने मुझे बोलने और अपनी बात रखने का अवसर दिया। हालांकि मैं विधान सभा का सदस्य नहीं हूं लेकिन कुछ ऐसे सवाल उठे हैं, फिर भी मैं अपनी बात बाद में रखना चाहूंगा। आज उत्तर प्रदेश की स्थिति गम्भीर है। उ. प्र. की सरकार अलोकतांत्रिक तरीके से चलाई जा रही है। वहां एक ऐसी गंभीर स्थिति पैदा कर दी गई है कि पूरे हिन्दुस्तान के इतिहास में ऐसा कभी नहीं हुआ।

अध्यक्ष महोदय, उत्तर प्रदेश विधान सभा में कल जो कुछ हुआ, समाचार-पत्रों के माध्यम से आपने पढ़ लिया होगा कि विपक्ष के नेता को २ बजे तक बोलने नहीं दिया गया। फिर भी मैं इस मामले में विधान सभा के स्पीकर महोदय को बधाई देता हूं कि उनकी भूमिका कल अच्छी रही है…( व्यवधान)

डॉ. विजय कुमार मल्होत्रा (दक्षिण दिल्ली): अध्यक्ष महोदय,, उत्तर प्रदेश विधान सभा में क्या हुआ Can it be discussed there? … (Interruptions)

SHRI PRIYA RANJAN DASMUNSI : The rights of the Members under the Constitution have been thwarted. The Constitution has been thwarted. Read it. … (Interruptions). This is worst than a terrorist attack. The Constitution has been thwarted.

श्रीप्रकाश जायसवाल: इन लोगों ने संसद की मर्यादा का मजाक बनाया हुआ है…( व्यवधान)

अध्यक्ष महोदय : आप बैठिये।

DR. VIJAY KUMAR MALHOTRA : Sir, I am only raising the point of order whether anything happening in the State Assembly can be discussed here? उनके स्पीकर ने क्या किया……( )