Judgements

The Minister Of Heavy Industries And Public Enterprises Laid A … on 30 November, 2006

Lok Sabha Debates
The Minister Of Heavy Industries And Public Enterprises Laid A … on 30 November, 2006


an>

Title: The Minister of Heavy Industries and Public Enterprises laid a statement regarding constitution of a Pay Revision Committee for Executives of Central Public Sector Enterprises.

 

MR. SPEAKER: Now, supplementary item of business, statement by the hon. Minister, Shri Sontosh Mohan Dev.  I have allowed him.

THE MINISTER OF HEAVY INDUSTRIES AND PUBLIC ENTERPRISES (SHRI SONTOSH MOHAN DEV): Sir, it is regarding constitution of Pay
Revision Committee. Sir, shall I read the full statement?

MR. SPEAKER:  No, you can lay it.  It is a matter relating to the constitution of Pay Revision Committee.

SHRI SONTOSH MOHAN DEV: I lay the statement on the Table of the House.

*For the period beginning 1.1.2007 and for a period of 10 years, the Government have constituted a Pay Revision Committee for the executives and non-unionised supervisors, under the Chairmanship of Mr. Justice M. Jagannadha Rao, Retired Judge, Supreme Court. Dr. Nitish SenGupta, Economist and former Member Secretary, Planning Commission, Shri P.C. Parakh, Former Secretary, Department of Coal, Government of India and Shri R.S.S.L.N. Bhaskarudu, Former Managing Director, Maruti Udyog Ltd. and former Chairman, Public Enterprises Selection Board will be members of the Committee.  Secretary, Department of Public Enterprises, Government of India will be ex-officio member and Joint Secretary, Department of Public Enterprises, Government of India will be Secretary of the Committee.

2.         The Committee will give their recommendations on the matter related to pay revision, covering Board level functionaries, below-Board level executives and non-unionised supervisory staff of CPSEs numbering about 3 lakh.  The Pay Revision Committee will make their recommendations within 18 months from the date of constitution.

3.         The Terms of Reference of the Committee are broadly as follows:

 Examine the principles that should govern present structure of pay, allowances, perquisites, and benefits for executives of Central Public Sector Enterprises (CPSEs).

 To make recommendations so as to transform the CPSEs into modern, professional, citizen-friendly and successful commercial entities that are also dedicated to the service of the people.

 Work out a comprehensive pay package for promoting efficiency, productivity and economy through rationalization of structures, organizations, systems and processes.

 Make recommendations to harmonize the functioning of the CPSEs with the demands of the emerging national and global economic scenario.

 Examine the Productivity linked incentives Scheme and Performance Related Payments.

            The Committee will consider the changes that have taken place in the structure of emoluments of employees in CPSEs over the years, and also keeping in view the Policy already finalized related to 7th Round of wage negotiation for unionized workmen in CPSEs due from 1.1.2007 onwards.  While submitting the final recommendations to the Government, the Committee shall also take into account the Report of the 6th Central Pay Commission.

            Now, with the appointment of the Pay Revision Committee, another major demand of employees in CPSEs has been met.  In the dynamic business environment facilitated by liberalization and globalization, this would be a step towards further encouragement by acknowledging performance.  The welfare of the employees has been of paramount consideration and importance for the Government and it has always been sensitive towards the same.

 

—————