Judgements

The Minister Of Parliamentary Affairs Made A Statement Regarding … on 15 December, 2006

Lok Sabha Debates
The Minister Of Parliamentary Affairs Made A Statement Regarding … on 15 December, 2006


>

Title: The Minister of Parliamentary Affairs made a statement regarding Government Business during the remaining part of the session and submission made by members.

 

THE MINISTER OF PARLIAMENTARY AFFAIRS AND MINISTER OF INFORMATION AND BROADCASTING (SHRI PRIYA RANJAN DASMUNSI):   With your permission, Sir, I rise to announce that Government Business during the remaining part of the Session will consist of:-

1.                 Consideration of any item of Government Business carried over from today’s Order Paper.

2.         Consideration and passing of the following Bills, as passed by Rajya Sabha:-

(a)   The Sikkim University Bill, 2006;

(b)  The Tripura University Bill, 2006; and

(c)  The Rajiv Gandhi University Bill,2006.

3.                       Consideration and passing of the Securities Contracts (Regulation) Amendment Bill, 2006.

4.                       Consideration and passing of the Prevention of Child Marriage Bill, 2006, as passed by Rajba Sabha.

5.                       Consideration and passing of the Administrative Tribunals (Second Amendment) Bill, 2006, as passed by Rajya Sabha.

 

SHRIMATI ARCHANA NAYAK (KENDRAPARA):  Sir, the following two items may be included for discussion in the House during the next week:-

1)     Need for introduction of Bill for 33 per cent reservation of seats for women in Parliament and in the State Legislative Assemblies;

2)     Need for introduction of Pension Scheme for farmers who have attained 60 years of age.

SHRI C.K. CHANDRAPPAN (TRICHUR):  Sir, the following items may be included in the next week’s agenda:-

(1)    The decision of the Government to ban Al Jazeera and Al Akbar, the well known TV and Radio Channels from transmitting in India, an action which is inconsistent with our independent Foreign Policy;

(2)    To discuss the policy of the Centre not giving Freedom Fighter Pension to hundreds of old patriots who applied for it.

gÉÉÒ ¶ÉèãÉäxp BÉÖEàÉÉ® (SÉɪÉãÉ)  :   अध्यक्ष महोदय, कृपया आगामी सप्ताह की कार्य सूची में निम्नांकित दो विषयों को सम्मिलित किया जाये।

१.nä¶É-ÉÊ´Énä¶ÉÉå àÉå 22 BÉE®Éä½ £ÉÉäVÉ{ÉÖ®ÉÒ £ÉÉ­ÉÉ ¤ÉÉäãÉxÉä ´ÉÉãÉÉå BÉEÉ ºÉààÉÉxÉ ´É º´ÉÉÉÊ£ÉàÉÉxÉ BÉEÉÒ ®FÉÉ cäiÉÖ £ÉÉäVÉ{ÉÖ®ÉÒ  £ÉÉ­ÉÉ BÉEÉä ºÉÆÉÊ´ÉvÉÉxÉ BÉEÉÒ +ÉÉ~´ÉÉÓ +ÉxÉÖºÉÚSÉÉÒ àÉå ¶ÉÉÉÊàÉãÉ ÉÊBÉEªÉÉ VÉÉA*

2.                 {ÉÚ®ä nä¶É àÉå |ÉÉ<àÉ®ÉÒ ºÉä =SSÉ ÉʶÉFÉÉ iÉBÉE ºÉ®BÉEÉ®ÉÒ ´É MÉè® ºÉ®BÉEÉ®ÉÒ ÉʶÉFÉhÉ ºÉƺlÉÉ+ÉÉäÆ àÉå àÉxÉàÉÉxÉä fÆMÉ ºÉä {ÉEÉÒºÉ ´ÉºÉÚãÉÉÒ {É® ®ÉäBÉE ãÉMÉÉxÉä cäiÉÖ ABÉE {ÉEÉÒºÉ ÉÊxÉvÉÉÇ®hÉ cäiÉÖ ÉʴɶÉä­ÉYÉ ºÉÉÊàÉÉÊiÉ BÉEÉ MÉ~xÉ ÉÊBÉEªÉÉ VÉÉA*

gÉÉÒ ®ÉàÉnÉºÉ +ÉÉ~´ÉãÉä ({ÉÆf®{ÉÖ®) : अध्यक्ष महोदय, कृपया आगामी सप्ताह की कार्य सूची में निम्नांकित दो विषयों को सम्मिलित किया जाए।

१. देश की सरप्लस भूमि को और फोरेस्ट कंजर्वेशन एक्ट में जरूरी संशोधन करके अतरिक्त भूमि को देश के गरीब एवं दलित समुदाय के भूमिहीन लोगों को सिर छिपाने और जीविका चलाने के लिए खेतीबाड़ी हेतु भूमि का आवंटन सुनिश्चित किए जाने से संबंधित विषय।

२. कृषि और उससे जुड़े आर्थिक सैक्टरों में सुधार के लिए कोई उच्च स्तरीय समति को गठित करके किसानों को उनकी फसल का वाजिब मूल्य दिलाए जाने से संबंधित विषय।

gÉÉÒ AàÉ. +ÉÆVÉxÉBÉÖEàÉÉ® ªÉÉn´É (ÉʺÉBÉExn®É¤ÉÉn)  : अध्यक्ष महोदय, मेरे निम्न प्रस्तावों को लोकसभा की अगले सप्ताह की कार्यवाही में शामिल किया जाये।

१. हैदराबाद में मैट्रो रेलवे की सुविधा दिलवाये जाने का कार्य, जिससे हैदराबाद के लोगों को आने- जाने में सुविधा हो सके और उनकी यात्रा का समय बच सके।

२. हैदराबाद को ए वन सिटी बनाने का कार्य, जिससे यहां के साफ्टवेयर और हार्डवेयर व्यवसाय को

अन्तर्राष्ट्रीय स्तर तक ले जाया जा सके।

श्री हरिकेवल प्रसाद (सलेमपुर) : अध्यक्ष महोदय, मेरे निम्न प्रस्तावों को लोकसभा की अगले हफ्ते की कार्यवाही में शामिल किया जाए :

१. नेपाल गोरखपुर देवरिया भागलपुर सिकन्दरपुर बक्सर राजमार्ग, जो राष्ट्रीय राजमार्ग है उसमें उत्तर प्रदेश में पड़ने वाले राष्ट्रीय राजमार्ग को अभी तक पूरा नहीं किया गया है, उसका कार्य लोकहित में शीघ्र अति शीघ्र पूरा किये जाने का कार्य।

२. भाटपारा भिंगारी भवानी छापर से बिहार जाने वाला राष्ट्रीय राजमार्ग जो राष्ट्रीय राजमार्ग घोषित हो चुका है उसे शुरू करने का कार्य।

SHRI SUNIL KHAN (DURGAPUR): Sir, the following items may be included in next week’s agenda:-

(1)             The caste like Namasudra, Pondra and Malo are Scheduled Castes in West Bengal and other States but Uttar Pradesh and Uttaranchal States have not provided these castes as Scheduled Caste specially the migrated people during partition.

(2)             The atrocities of Police, specially at Karolbagh in Delhi and the harassment of the Bengali goldsmiths when they are leaving their workshops at night. They are being charged by the police to give them gold. Otherwise, they are harassed either in the lock up or penalty is charged.

 

SHRI P. MOHAN (MADURAI): Sir, the following items may be added in the next week’s agenda:

(1)    Providing social security and rehabilitation to unorganized artisans and toy-makers who make things for children.

(2)    Identify and encourage the self-styled traditional gymnasts and train from among them potential athletics and trainers much needed for the country.

 

SHRI SURAVARAM SUDHAKAR REDDY (NALGONDA): Sir, the following items may be included in the next week’s agenda:

1.                 Women’s Reservation Bill as this is a very important issue, on which there is consensus among major political Parties.

2.                 Establishment of a Uranium processing unit at Seripally village, Nalgonda District, A.P. against the public opinion that will contaminate the Nagarjunasagar water.

DR. KARAN SINGH YADAV (ALWAR):  Hon. Speaker, Sir, the following items may kindly be included in the next week’s List of Business.

1.                 Need to provide reservation for SC, ST and OBC in higher Judicial Services.

2.                 Need to provide reservation for SC, ST and OBC women while giving reservation to women in Parliament and Assemblies.

————-

 

MR. SPEAKER: Yes, hon. Minister, do you wish to say anything?

THE MINISTER OF PARLIAMENTARY AFFAIRS AND MINISTER OF INFORMATION AND BROADCASTING (SHRI PRIYA RANJAN DASMUNSI):  Mr. Speaker, Sir, through you, I may submit to the House that in view of an urgency to pass an important legislation, the Forest Rights Bill, I propose this to the House.

MR. SPEAKER: Mr. Malhotra, please listen to him. You have to respond to him.

SHRI PRIYA RANJAN DASMUNSI: I did have a consultation with the Parties. Though I say officially, I assure you that it should not be treated as a precedent. Can we defer today’s Private Members Business up to 6 p.m. to facilitate the passage of the Forest Rights Bill? It is a very important Bill.

MR. SPEAKER: I would like to know your views.

प्रो. विजय कुमार मल्होत्रा (दक्षिण दिल्ली) : अध्यक्ष जी, इस बिल के आज पारित किए जाने में मुझे कोई आपत्ति नहीं है और इसे पहले करने का मंत्री जी ने जो प्रपोजल दिया है, वह भी ठीक है, लेकिन यह बहुत इररेगुलर तरीका है। अभी तक अमेंडमेंट्स नहीं आई हैं।[H6]  We have not received the amendments.

MR. SPEAKER: You are right.

PROF. VIJAY KUMAR MALHOTRA : I want to make a submission. +ÉÉVÉ ÉʤÉãÉ £ÉÉÒ xÉcÉÓ +ÉɪÉÉ cè +ÉÉè® ÉʤÉãÉ BÉEÉ ºÉ®BÉÖEãÉä] ÉÊBÉEªÉÉ VÉÉxÉÉ SÉÉÉÊcA lÉÉ* {ÉÖ®ÉxÉÉ ÉʤÉãÉ VÉÉä {ÉcãÉä lÉÉ, º]èÉÏhbMÉ BÉEàÉä]ÉÒ BÉEÉÒ ÉÊ®BÉEìàÉåbä¶ÉxºÉ BÉDªÉÉ cé, ´Éc xÉcÉÓ +ÉÉ<Ç cé, VÉÉä +ÉàÉåbàÉå]弃 BÉEÉÒ VÉÉAÆMÉÉÒ ´Éc £ÉÉÒ {ÉiÉÉ xÉcÉÓ cè +ÉÉè® càÉ +ÉàÉåbàÉå]弃 àÉå BÉDªÉÉ +ÉàÉåbàÉå]弃 BÉE®å ªÉc £ÉÉÒ {ÉiÉÉ xÉcÉÓ cè*  <ºÉÉÊãÉA ªÉc ABÉE <®®äMÉÖãÉ® iÉ®ÉÒBÉEÉ cè, ãÉäÉÊBÉExÉ SÉÚÆÉÊBÉE ªÉc ÉʤÉãÉ ¤ÉcÖiÉ Vɰô®ÉÒ cè, <ºÉÉÊãÉA càÉ £ÉÉÒ SÉÉciÉä cé ÉÊBÉE <ºÉä {ÉÉºÉ BÉE® ÉÊnªÉÉ VÉÉA*… (BªÉ´ÉvÉÉxÉ) 

MR. SPEAKER: I agree with you that this will not be treated as a precedent. It is because all sections agree, I am permitting this.

SHRI BASU DEB ACHARIA (BANKURA): Sir, this is a very important Bill, and we have been waiting for so many days. This Bill should be passed today.

MR. SPEAKER: Very good. All right, thank you.

gÉÉÒ ®ÉàÉVÉÉÒãÉÉãÉ ºÉÖàÉxÉ (ÉÊ}ÉE®ÉäWÉɤÉÉn) : अध्यक्ष महोदय, यह बिल अभी सरकुलेट नहीं हुआ है।

अध्यक्ष महोदय : बिल सरकुलेट हुआ है, लेकिन listen to me.

SHRI BRAJA KISHORE TRIPATHY (PURI): It has not yet been circulated. We have not yet received. … (Interruptions)

MR. SPEAKER: This is the trouble. If the Speaker wants to say something, nobody wants to hear. Only you want me to hear your things. Sometimes, let the role be reversed. Kindly sit down.

            Do you agree?

SHRI GURUDAS DASGUPTA (PANSKURA): I am only submitting that this suggestion of changing the time of the Private Members Business should not be taken as a precedent[MSOffice7] .

MR. SPEAKER : I have already mentioned it.

… (Interruptions)

SHRI GURUDAS DASGUPTA : Secondly, the method in which the Government is piloting the Bill is not correct. We have not received the amendments as yet. … (Interruptions)

MR. SPEAKER : Okay. May I clarify the matter? All sections of the House are prepared for this Bill to be passed. That is why I allowed.

… (Interruptions)

MR. SPEAKER : Kindly listen to me. Otherwise I would not have permitted this. Therefore, it should not be treated as a precedent.

SHRI GURUDAS DASGUPTA : Sir, before you go to your ruling, the procedural aspect is to be seen. … (Interruptions)

MR. SPEAKER : I am saying it. Let me finish Mr. Dasgupta.

… (Interruptions)

श्री रामदास आठवले (पंढरपुर) : यह बिल आज ही पास होना चाहिए।… (व्यवधान)

अध्यक्ष महोदय: आप मेहरबानी करके बैठ जाएं। आपकी बात रिकार्ड में नहीं जा रही है।

… (व्यवधान).. *

MR. SPEAKER : Only because all the House, I ascertained it earlier, wanted it to be passed and because of the importance and urgency as all of you have said, we are, sort of, deviating from the procedure, deviating from the ordinary standard of functioning in a substantial manner. I agree. Therefore, in future also there is no question of such similar facilities being allowed unless extraordinary situation arises and all sides agree.

            Here, I have been informed that the Bill was circulated which was sent to the Standing Committee and the Standing Committee made certain suggestions and that the report of the Standing Committee was presented which was circulated to all the hon. Members. It may have been that it did not come to every hon. Members’ notice. I am not making any grievance of that. That is why, according to the procedure, it is not submitted again. The only thing is the amendments are being circulated immediately so far as English version is concerned. Therefore, let us not take further time.

प्रो. विजय कुमार मल्होत्रा : अगर कोई सदस्य संशोधन देना चाहते तो उसे भी आप अनुमति दे दें।

MR. SPEAKER : Yes, we will do that.

|ÉÉä. ÉÊ´ÉVÉªÉ BÉÖEàÉÉ® àÉãcÉäjÉÉ : सात दिन पहले इस बिल को केबिनेट ने पास कर दिया था।

MR. SPEAKER : Prof. Malhotraji, I have agreed with all the hon. Members about their comment about the procedure that has been adopted.

            Now let us go to Item No. 21.

* Not recorded

SHRI BRAJA KISHORE TRIPATHY : Sir, the Government is also to be asked not to repeat like this. The Bill is not in order. … (Interruptions)

MR. SPEAKER : I do not have to. My observations from the Chair are binding on everybody. It is binding on everybody in this country, including the Government.

… (Interruptions)

MR. SPEAKER : Now, let us take up Item No. 21. May I request, please follow the rules. There are two Calling Attention matters. There is this important Bill. There are some important matters. I wish to allow them. But please see that the rules are followed. You make some observations and seek clarifications.

Shri Yerrannaidu.

SHRI KINJARAPU YERRANNAIDU (SRIKAKULAM): Sir, will the ‘Zero hour’ be after the Calling Attention? … (Interruptions)

MR. SPEAKER : There is nothing called ‘Zero hour’.

… (Interruptions)

SHRI GURUDAS DASGUPTA : You are losing your ‘Zero hour’. … (Interruptions)

SHRI KINJARAPU YERRANNAIDU : I will come to that later. … (Interruptions)

MR. SPEAKER : Now this is ‘working hour’.

… (Interruptions)