Judgements

Withdrawal Of Member From The House, As Shri P.C.Thomas, Mp Continued … on 14 August, 2007

Lok Sabha Debates
Withdrawal Of Member From The House, As Shri P.C.Thomas, Mp Continued … on 14 August, 2007


>

Title: Withdrawal of member from the House, as Shri P.C.Thomas, MP continued to interrupt the proceedings of the House by raising without the permission of the Speaker, the issue regarding bifurcation of existing Palghat division in Southern Railways by carving out new Salem Division, the Speaker directed him under Rule 373 of Rules of Procedure and Conduct of Business in Lok Sabha to withdraw from the House.(Shri P.C.Thomas withdraw from the House).

MR. SPEAKER: Mr. Thomas, I am compelled to name you under Rule 374 (1).

SHRI P.C. THOMAS : Sir, I am not standing in the way, but the hon. Minister may say … … (Interruptions)

MR. SPEAKER: Mr. Thomas, I am compelled to name you under Rule 374 (1).

… (Interruptions)

MR. SPEAKER: What is happening here? I am compelled to name him under Rule 374. I would direct you to withdraw.

… (Interruptions)

SHRI P.C. THOMAS : Mr. Speaker, I would request you to direct the hon. Minister to say whether the inauguration is fixed or not. This is my only request to you. … (Interruptions)

MR. SPEAKER: Mr. Thomas, I direct you to withdraw from the House under Rule 373.

… (Interruptions)

SHRI P.C. THOMAS : The hon. Railway Minister is present here. He may kindly say whether the inauguration is fixed or not. … (Interruptions)

MR. SPEAKER: If he does not withdraw, then you have to move a Motion for Suspension.

… (Interruptions)

MR. SPEAKER: Nothing will be recorded.

(Interruptions) …*

MR. SPEAKER: You will not be allowed to stay here. I have never seen this in my 37 years of Parliamentary life. You are behaving in this manner.

… (Interruptions)

SHRI P.C. THOMAS : I have already requested you … … (Interruptions)

MR. SPEAKER: Please move a Motion for Suspension. He has to be suspended. You move a Motion for his Suspension.

… (Interruptions)

SHRI P.C. THOMAS : I express my regrets. … (Interruptions)

MR. SPEAKER: No, there is no question of expressing regrets. You are behaving abominably, and in a disgusting manner.

… (Interruptions)

SHRI P.C. THOMAS : I have already expressed my regrets. … (Interruptions)

MR. SPEAKER: Your expression of regret is meaningless. I have asked you to withdraw from the House, and you have to do it. Otherwise, you will be suspended. I have asked you to withdraw from the House. You have to go out of the House, and you cannot come back without my permission. You have to go out.

… (Interruptions)

SHRI P.C. THOMAS : I will obey you, and I will go out of the House. … (Interruptions)

MR. SPEAKER: You tender your apology.

… (Interruptions)

SHRI P.C. THOMAS : I am going out of the House, but I request the hon. Railway Minister to kindly say whether the inauguration is fixed or not. … (Interruptions)

MR. SPEAKER: You have to withdraw from the House under Rule 373.

… (Interruptions)

(Shri P. C. Thomas then withdrew from the House.)

———-

MR. SPEAKER: Hon. Member, please take your seat, otherwise it will also happen to you.

… (Interruptions)

MR. SPEAKER: What is happening in this House? I am allowing all opportunities to you, and you are deliberately wasting the time of this House. This Calling Attention is an important matter, and he is waiting very patiently because there were other urgent matters. Hence, I have allowed others to mention it. Now, it is his Calling Attention, and he was entitled to raise it at 12 o’clock. He is waiting patiently, but others are creating this type of disturbance in the House. Will unruly behaviour become a common feature?

          Dr. Pandey, I am very sorry.

… (Interruptions)

SHRI K. FRANCIS GEORGE (IDUKKI): Sir, I also tender my apology to you. … (Interruptions)

——————-

12.50 hrs.