Judgements

Reported Statement Made By The Chairman, Joint Parliamentary … on 20 December, 2002

Lok Sabha Debates
Reported Statement Made By The Chairman, Joint Parliamentary … on 20 December, 2002

ont>

12.20 hrs.

Title: Reported statement made by the Chairman, Joint Parliamentary Committee on Stock Market Scam to the Press.

MR. SPEAKER: I have received three notices for Adjournment Motion on different issues. On the problem being faced by the sugarcane growers, the Members were agitated. The notice for Adjournment Motion was given by Shri Akhilesh Singh. Since his leader, Shri Mulayam Singh spoke on this issue, I would request the hon. Minister to take serious cognizance of this. When there is going to be a reply, which was not completed yesterday during the discussion, I have requested the Minister to take this matter also seriously and give the reply on behalf of the Government.

… (Interruptions)

MR. SPEAKER: The next notice for Adjournment Motion is from Shri E. Ahamed, which is on Tehelka Inquiry. The next notice for Adjournment Motion is from Shri Ramdas Athawale on the privatisation of Centaur Hotel, Mumbai. All these notices, for Adjournment Motions, I have disallowed. But I have permitted the Members to speak.

There is also a notice from Shri Dasmunsi regarding the JPC Report. He has suggested for suspension of Question Hour. For this, why Question Hour be suspended? You are allowed to speak.

 
 

कुंवर अखिलेश सिंह:मैंने भी गन्ना किसानों के विषय में प्रश्न काल स्थगित करने के लिए स्थगन प्रस्ताव का नोटिस दिया है।

अध्यक्ष महोदय : मैं आपको भी इजाजत देने वाला हूं।

श्री शिवराज सिंह चौहान: मध्य प्रदेश के किसान भूख से मर रहे हैं। इस विषय पर हमें भी बोलने की इजाजत दें।

अध्यक्ष महोदय : आपका नोटिस नहीं है।

श्री शिवराज सिंह चौहान: हमने शून्य काल का नोटिस दिया है।

अध्यक्ष महोदय : तो शून्य काल में बोलिए। मैं तब आपको इजाजत दूंगा। अभी मैं आपको बोलने की इजाजत नहीं दे सकता।

…( व्यवधान)

अध्यक्ष महोदय : आप लोग बैठिए। हमें प्रश्न काल जल्दी शुरू करना है।

SHRI PRIYA RANJAN DASMUNSI (RAIGANJ): Sir, if you permit, Shri Mani Shankar Aiyar may please be allowed to speak on my behalf.

डॉ. विजय कुमार मल्होत्रा (दक्षिण दिल्ली):दासमुंशी जी ने ट्रांसफर करने की बात कही है, वे कैसे ट्रांसफर कर सकते हैं ? उन्होंने प्रश्न काल स्थगित करने की बात कही है, तो बताएं कि इसमें प्रश्न काल क्यों स्थगित किया जा सकता है।…( व्यवधान) How can he transfer his request? … (Interruptions)

MR. SPEAKER: I know it cannot be transferred. This is the last day. Therefore, I am treating this differently.

… (Interruptions)

SHRI MANI SHANKAR AIYAR (MAYILADUTURAI): Mr. Speaker, Sir, as a Member of the JPC, I am shocked that without any authorisation from the JPC, the Chairman has claimed that the Report presented yesterday has given a clean chit to the former Finance Minister, Shri Yashwant Singh. … (Interruptions) The JPC had done nothing of that kind. The Report is replete with indictments of various sins, of omission and commission, on the part of the Ministry of Finance. There can be no Ministry without the Minister. Moreover, it is the Minister, not the officials of the Ministry or the Regulatory Agencies who are responsible to and are accountable to Parliament. We underline that the JPC have deplored the culture of governance which shifts the blame elsewhere. Shri Yaswant Sinha must accept the blame for the protracted, repeated, and diverse lapses of those who reported to him.

Moreover, the JPC had detailed how Shri Yaswant Sinha misled the Parliament, both with respect to the payments exchanged in the Kolkatta stock exchange as well as with regard to his claims about the Chairman of UTI, having kept him deliberately in the dark and repeatedly said that everything was hunky dory.

In view of the fact that the Chairman of the JPC is a Member of this House, that the former Minister of Finance is also a Member of this House, and that the privileges of the House have been abused by the mis-interpretation, given in the Report by the Chairman of the JPC, we move for suspension of the Question Hour.

… (Interruptions)

MR. SPEAKER: Only a Member who has given the notice will be allowed. I am sorry the rules of the House cannot be flouted by anybody.

… (Interruptions)

SHRI PRIYA RANJAN DASMUNSHI : On the day when the Report was Tabled, I only expected to uphold the rich tradition of the House that Shri Yaswant Sinha would resign.

… (Interruptions)

MR. SPEAKER: On behalf of the Ruling Party I allow Prof. V.K. Malhotra to make it clear whether the Question Hour should be suspended or not.

… (Interruptions)

MR. SPEAKER: He is speaking on behalf of the Ruling Party.

… (Interruptions)

DR. VIJAY KUMAR MALHOTRA : Sir, I am opposing the suspension of the Question Hour.

… (Interruptions)

MR. SPEAKER: Please sit down.

MR. SPEAKER: He is talking whether the Question Hour be suspended or not. He is not talking on the merits of the case. I am not stopping any discussion on this.