Title: Requests the Central Government to take steps to revive the Hindustan Steel Construction Corporation Ltd. and Tannery and Footwear Corporation, Kanpur and need to pay wages to the workers.
SHRI BASU DEB ACHARYA (BANKURA): Sir, thousands of workers of Hindustan Steel Construction Corporation Ltd., and Tannery and Footwear Corporation, Kanpur are holding dharna in Delhi since yesterday.
1315 hrs (Shri Raghuvansh Prasad Singh in the Chair)
The workers have not been paid their wages for the last six months. There have been starvation and deaths. These are the two Central Public Sector Undertakings. In the case of Tannery and Footwear Corporation, the Government has taken a decision to close it down though there is every possibility of its revival. Without trying to revive it, the Government has taken a decision to close it down.
I urge upon the Government to take urgent steps to revive the Hindustan Steel Construction Company which was set up for the construction of steel plants. The workers are not getting their salaries for the last four to five months. The Government should pay wages to the workers and also take steps to revive these two public sector companies. ¸ÉÒ ±ÉÉ±É ¨ÉÖxÉÒ SÉÉè¤Éä (¤ÉEºÉ®ú) : ½þ¨ÉäÆ ¦ÉÒ BEò ʨÉxÉ]õ ¤ÉÉä±ÉxÉä EòÉ ºÉ¨ÉªÉ ÊnùªÉÉ VÉÉB* … (´ªÉ´ÉvÉÉxÉ) ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : +É{É +ɺÉxÉ OɽþhÉ EòÒÊVÉB +Éè®ú ¶ÉÉÆÊiÉ ®úÊJɪÉä*
… (´ªÉ´ÉvÉÉxÉ) b÷É. ¶ÉEòÒ±É +½þ¨Énù : ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, +vªÉIÉ ¨É½þÉänùªÉ xÉä ¨Éä®úÉ xÉÉ¨É {ÉÖEòÉ®ú ʱɪÉÉ lÉÉ* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : ¨ÉèÆxÉä ºÉÖxÉ Ê±ÉªÉÉ ½þè* +É{É ¶ÉÉÆÊiÉ ®úÊJɪÉä* b÷É. ¶ÉEòÒ±É +½þ¨Énù : ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, +¦ÉÒ +vªÉIÉ VÉÒ xÉä ¨Éä®úÉ xÉÉ¨É {ÉÖEòÉ®ú ʱɪÉÉ lÉÉ +Éè®ú <ºÉÒʱÉB ¨ÉèÆ +É{ÉEòÒ +xÉÖ¨ÉÊiÉ ºÉä ¤ÉÉä±ÉxÉä Eòä ʱÉB JÉc÷É ½þÖ+É ½þÚÆ*
… (´ªÉ´ÉvÉÉxÉ) ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : EÞò{ɪÉÉ ¶ÉÉÆÊiÉ ®úÊJɪÉä +Éè®ú +ɺÉxÉ OɽþhÉ EòÒÊVÉB*
… (´ªÉ´ÉvÉÉxÉ) b÷É. ¶ÉEòÒ±É +½þ¨Énù : ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, +ÉVÉ Eòä ʽþxnùÖºiÉÉxÉ ]õÉ<¨ºÉ ¨ÉäÆ BEò xªÉÚWÉ Uô{ÉÉ ½þè … (´ªÉ´ÉvÉÉxÉ)
SHRI TH. CHAOBA SINGH (INNER MANIPUR): Sir, I may be allowed to raise an important issue regarding the selection of… (Interruptions) ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : +É{ÉxÉä xÉÉäÊ]õºÉ ÊnùªÉÉ ½þè? xɽþÒÆ ÊnùªÉÉ ½þè iÉÉä ¤ÉèÊ`öªÉä*
… (´ªÉ´ÉvÉÉxÉ) ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : ªÉ½þ Ê®úEòÉb÷Ç ¨ÉäÆ xɽþÒÆ VÉÉBMÉÉ* (´ªÉ´ÉvÉÉxÉ) * ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : EÞò{ÉÉ Eò®ú +É{É +{ÉxÉÒ VÉMɽþ {É®ú ¤Éè`ö VÉÉBÆ* ¸ÉÒ ºÉÖnùÒ{É ¤ÉÆnùÉä{ÉÉvªÉÉªÉ (Eò±ÉEòiiÉÉ =iiÉ®ú-{ÉʶSɨÉ) : =xÉEòÉä ¤ÉÉä±ÉxÉä Eòä ʱÉB ºÉ¨ÉªÉ nùÒÊVÉB* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : EòèºÉä nùä nùäÆ xÉÉäÊ]õºÉ Eòä ʤÉxÉÉ? <ºÉ iÉ®ú½þ ºÉä ºÉ¨ÉªÉ xɽþÒÆ Ê¨É±É ºÉEòiÉÉ ½þè*
… (´ªÉ´ÉvÉÉxÉ)
SHRI TH. CHAOBA SINGH : It is not proper. Members representing big States like Bihar and U.P. are allowed to speak more than once. How will the small States… (Interruptions) ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : ¶ÉÉÆÊiÉ ®úÊJɪÉä* <ºÉ iÉ®ú½þ ºÉä ºÉ¨ÉªÉ xɽþÒÆ Ê¨É±É ºÉEòiÉÉ ½þè* EÞò{ÉÉ Eò®ú +ɺÉxÉ OɽþhÉ EòÒÊVÉB*
… (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ ®úɨÉÉxÉxnù ÊºÉÆ½þ (ºÉiÉxÉÉ) : +É{É ºÉÒÊ®úªÉ±É xÉÆ¤É®ú ºÉä ¤ÉÖ±ÉÉ<B*
… (´ªÉ´ÉvÉÉxÉ) ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : ¤ÉÉ®úÒ-¤ÉÉ®úÒ ºÉä ºÉ¤ÉEòÉä ºÉ¨ÉªÉ Ê¨É±ÉäMÉÉ*
—————————————————————————
* Not Recorded.