Constituent Assembly Debates
Constituent Assembly Debates On 2 September, 1949 Part Ii
CONSTITUENT ASSEMBLY OF INDIA - VOLUME IX Friday, the 2nd September 1949 Mr. President: The question is:
"That entry 34 of List II be transferred to List Ill."
The amendment was negatived.
Mr. President : The question is :
"That entry No. 34 stand part of List II.' The motion was adopted.
Entry, 34, was added to the State List.
Entry 35 Mr. President : I do not see any amendment to this entry.
Shri H. V. Kamath: On a point of clarification may I ask whether 'inns' include hotels and restaurants? 'there is no provision in the list for hotels and restaurants as such, Shri T. T. Krishnamachari: That seems to be the idea. We have borrowed here an archaic expression and I quite agree that there is some force in the point raised by my honourable Friend, but I think it is comprehensive enough to ,cover the purpose that he has in mind.
Shri R. K. Sidhva: 'Inns' in the dictionary mean 'Dharmasalas'.
Shri T. T. Krishnamachari: They are not.
Mr. President: There is no amendment to this entry.
The question is :
"That entry 35 stand part of the List II."
The motion was adopted.
Entry 35 was added to the State List.
Entry 36 Shri T. T. Krishnamachari: Mr. President, Sir, I move:
"That for entry 36 of List II, the following entry be substituted:--
'36. Production, supply and distribution of goods subject to the provisions of entry 35-A of List III."' 'The words that have been added are ",Subject to the provisions of entry 35A of List III." I have explained before that there.is a specific entry in List III in regard to production, supply and distribution of goods of industries that are subjects under Central control and therefore this addition has become necessary. Sir, I move:
Shri Brajeshwar Prasad: Sir, I beg to move:
"That in amendment No. 3619 of the List of Amendments, in the proposed entry 36 of List II, for the words and figure 'provisions of List I' the words 'superintendence, direction and control of the Union Government' be substituted."
Prof. Shibban Lal Saksena: I only move, amendment No. 310.
"That entry 36 of List II be transferred to List III"
Mr. President: The question is :
"That in amendment No. 3619 of the List of Amendments. in the proposed en" 36 of List II, for the words and figure 'provisions of List I' the words 'superintendence, direction and control of the Union Government' be substituted."
The amendment was negatived.
Mr. President: The question is :
"That entry 36 of List II be transferred to List III,"
The amendment was negatived.
Mr. President: The question is "That for entry 36 of List II, the following entry be substituted:-
'36. Production, supply and distribution of goods to the provisions of entry 35-A of List III."' The amendment was adopted.Mr. President : The question is "That entry 36, as amended, stand part of the List II."
The motion was adopted.
Entry 36, as amended, was added to the State List.
Entry 37 Shri T. T. Krishnamachari : Mr, President, Sir, I move "That for entry 37 of List II, tile following entry be substituted:-
'37. Industries, subject to the provisions of entry 64 of List-I."' Shri Brajeshwar Prasad: Mr. President, Sir, I beg to move "That in amendment No. 3620 of the List of Amendments, in the proposed entry 37 of List II, for the words and figure 'provisions of List I' the words 'superintendence, direction and control of the Union Government' be substituted,"
Mr. President: The question is.:
"That in amendment No. 3620 of the List of Amendments, in the proposed entry 37 of List II, for the words and figure 'provisions of List I' the words 'superintendence, direction and control of the Union Government' be substituted."
The amendment was negatived.
Mr. President : The question is :
That for entry 37 of List II, the following entry be substituted:-
'37. Industries, subject to the provisions of entry 64 of List I."' The amendment was adopted, Mr. President: The question is:
"That entry 37, as amended, stand part of List II."
The motion was adopted.
Entry 37, as amended, was added to the State List.
Entry 38 Shri Brajeshwar Prasad: Mr. President, Sir, I beg to move:
"That in amendment No. 3621 of the List of Amendments, for the word 'deleted' the words and figure 'transferred to List III' be substituted."
Shri H. V. Kamath: Mr. President, Sir, on a point of order. Amendment No. 3621 has not been moved and therefore I do not see how this amendment will arise, when that has not been moved.
Mr. President: His amendment only seeks to substitute the words 'transferred to List II" instead of "deleted." Deletion is not transfer. We do not want propositions for deleting an entry to be moved. We take them as moved, because they are of a negative character.
Shri Brajeshwar Prasad : Sir, adulteration of foodstuffs and other goods have assumed scandalous proportions in this country. It is not a problem that is confined only to one province. Therefore, it must be- tackled on an All-India basis. There is not one single food commodity that we get which is,not adulterated. When we purchase milk there is more water than milk. In fact there is hardly any commodity that has not been adulterated. Now, Sir, the evil has assumed an AllIndia proportion. It is therefore in the fitness of things that this Government of India which proclaim to be the servants of the people must serve the people in this vital affair.
Pandit Lakshmi Kanta Maitra (West Bengal: General) : Mr. President Sir, I beg to move :
"That entry 38 of List II be transferred to List III."Entry 38 relates to adulteration of foodstuffs and other goods. It has been included' in the State List. My suggestion is that it should be transferred to the Concurrent List so that not only the Provincial Governments, the State Governments but the Government at the Centre also may have power to legislate with regard to this.
Sir, I can assure you at the very beginning that I have not the least desire to take the time of the House when it is hard pressed for it unless I feel absolutely convinced of the importance of this subject. I will therefore beseech you to bear with me for a few minutes if I make a few hurried remarks with regard to the background against which I want this amendment to be considered.
The Government of India in 1937 brought into being a body called the Central Advisory Board of Health which had been functioning till the formation ,of the last Interim Cabinet before the final transfer of power. I happened to be an elected member of the Central Advisory Board of Health from its very inception. This Central Advisory Board of Health was composed not only of the provincial ministers and State Ministers of Health, but also of important persons concerned with the medical profession and public health. Year after year. the Board were confronted with the problem of tackling this question of adulteration of foodstuffs. It was a very embarrassing situation for any Government to tackle. Each one of the provincial Governments had almost its own set of standards. The result was nothing short of confusion. What complied with the requirements of a particular province failed to comply with those of another. So, in this state of flux and uncertainty, the Government of India appointed a technical Committee, an expert Committee to go into the whole aspect of food adulteration in India. It was a purely Technical Committee. But, unfortunately or fortunately, I happened to be one of the members of that Technical Committee and I hail to devote a considerable amount of study to the subject. We produced an unanimous report. 'this report indicated that certain provincial, inter-state circulation could not legislation alone. Take for ;instance ghee, particularly referring to ghee. Ghee used most important item in the dietary of this ghee has practically left the land, thanks to types of foodstuffs which had inter be effectively dealt with by any State or any of the milk.products. I am to constitute until before the, war a country. Today, we do not get ghee; the advent of the hydrogenated edible oil, the Dalda Banaspati. at was felt at that time was that articles like ghee, mustard oil, cocoanut-oil-because cocoanut-oil and til oil are used for edible purposes in several places-milk and milk products-all these circulated freely throughout this country and therefore the places of their sale are not the only places where the mischief should be combated. The Expert Committee found that there were certain indispensable tests. With regard to ghee, there is, for instance, the Butyro-refracto-meter test, the Reicherst Wolny value test, the saponification value test, the iodine value test, the phytesterol Acetate test, the specific gravity test and others. These are technical matters; I do not want to weary the House with all these details. The rock-bottom fact is that the expert Committee, which was also composed of experts brought from outside, found that with regard to these tests, there should be one denominating factor which should govern all species of ghee. For instance, ghee is manufactured in Kathiawar. They have got one set of tests. Guntur is another manufacturing- area; it has got,to comply with another set of tests. Khurja in the U.P. has mother set of tests. The consuming provinces like ours, Bihar, Bengal, Orissa, Assam who mainly consume these products imported from outside their own areas, are in a in a helpless condition. They cannot effectively tackle this problem with their individual provincial measures. All that they can do is, if milk is sold in a particular town in a particular province, they have got the lactometer test under the Food Adulteration Act of the province which simply deals with the percentage of water. Today it has been found and amply demonstrated that this test is an absolute fraud and that we can by some artificial means. by some addition of sucrose content, we can get the prescribed standard with adulterated stuff.
Therefore, the Government of India felt the need to pass an, all-India Food Adulteration Act. A model Act was drafted by us in consultation with all the provinces. Now, before that Act could be brought before the legislature, the transfer of power took place. The findings of the Expert Committee are there and the Government of India was absolutely convinced that without such a piece of legislation emanating from the Centre, it would be a hopeless task to tackle with this problem of food adulteration. My honourable Friend Mr. Brajeshwar Prasad rightly pointed out that it has assumed the proportions of a scandal.
Sir, the country appreciates with a deep sense of gratitude the stand that you have taken with regard to these hydrogenated edible oils. If other eminent persons also set their feet against this, I think this problem of food adulteration could be effectively checked. This cannot be done if it is left simply to the,provincial legislature. Take for instance the scandal about mustard oil that we see in Bengal today. The Public Health Department of the Calcutta Corporation has announced that the city and the rural areas also have been passing through an epidemic of dropsy, call it beri-beri or whatever you like,in a very acute form. They say you may drop down dead at any moment without even a moment's notice because of your consumption of the poison of mustard oil. They say that the mustard oil which is largely used in Bengal, Bihar, Orissa for edible purposes, is mixed with a sort of thing called argemon seed, which is dangerous for human health. Now, the poor fellow who sells the mustard oil in Patna-, Bhagalpur or Calcutta, has to import the whole stuff from another province. e.g., the U.P. You can at best get hold of him, put the article to some tests and then you can straightaway punish him. That fellow will say, and with good reason " what have I done'? I have purchased these fifty or sixty or two hundred tins from such and such place in U.P.; it is our main source of supply". The provincial Government of the place where it is retailed has not got the power to deal with the Supplies from a different province. All they can do is to ,get hold of these pedlars, retail dealers and deal with them.
This is a matter of serious import. You must go to the root of the matter, The evil must be tackled at the very source. It is rather unfortunate that this matter has come before the House when its attendance is thin and the members are also inattentive. But, let me tell the House, that as a member of that Committee, or perhaps the only surviving member in this House of the Central Advisoy Board of Health, I can say with an amount of emphasis which is peculiarly mine, as it is born of my conviction that if this country is determined to stamp out this evil of food adulteration, it cannot be done in this kind of halfhearted manner by placing this matter in the provincial field. I know my honourable Friend Mr. T. T. Krishnamachari of the Drafting Committee will get up and say we have got provision for that in entry 66-A in the Union List, disation of goods". Let me tell him frankly that this will not meet the situation. You can put "standardisation of goods" in the Union List; but in the State List entry 38, you definitely say "adulteration of foodstuff,-," belongs to the provincial sphere. Whenever the Centre will seek to legislate on foodstuffs and prescribe standards therefore the provincial Governments will at once raise the hue and cry "You are entrenching on our field because food adulteration is specifically provided for in entry 38 in the State List".I have only referred to one or two matters. I can speak for hours. This matter took us full two years and I now find that with all the great amount of labour on the part of representatives of Health Ministers from the different provinces and experts from outside, and the tremendous expenditure of money, their findings could not be given effect to because of the sudden change in the political set-up. Now that we are going to enact a Constitution, I beseech the members of the Drafting Committee to consider this aspect. I want the provinces as well as the Centre to get seisin of the matter, so that even now we can give effect to the findings of the Central Advisory Board of Health, now defunct. I wish the Honourable the Minister for Health had been here. I am sure if the Director General of Medical Services were here, he would have supported me. It is my misfortune that I happen to be the only surviving member in this House of the Central Advisory. Board and there is no body else to support me,. The Government representatives of the Public Health Department also are not here.
I therefore suggest in all seriousness that nothing would be lost if it is, transferred to the Concurrent List. I am not the type of a member who moves amendments for nothing. Unless I am morally convinced, I do not move amendments or make speeches. Today food adulteration has assumed proportions which, unless you check it now, will kill the whole nation. Recently I have been interested in the movement which. was very kindly inaugurated by you. Mr. President, with regard to Dalda. Mahatma Gandhi with his characteristic insight rightly started this In six different institutions researches are now being carried on with regard to the hydrogenated oils. I have seen reports of one or two important research institutes. I bad a prolonged discussion with some of the eminent scientists about a month ago about the results they had achieved regarding this. The results are conflicting. 'There is perhaps no vice as such in the process of hydrogenation; but what matters most is the basic oil pressed out of diseased seeds and mixture with other varieties of injurious stuff with the result that the product of hydrogenation assumes deleterious properties which bring on disease. I am awaiting the results of the researches of the other five institutions. You, Mr. President, rightly sounded the note of warning. Unless these matters are tackled both from the Centre as well as from the provinces this great social vice cannot be stamped out or effectively checked. I commend this amendment to the consideration of the House, as I feel that it is essential in the interest of the national health of this country.
(Amendment No. 105 was not moved.) Dr. P. S. Deshmukh: (C. P. & Berar: General): Mr. President, I strongly support the amendment that has been moved by Shri Brajeshwar Prasad. When I moved a similar amendment some time ago it fell on deaf cars so far as the members of the Drafting Committee and the learned Dr. Ambedkar were concerned; but probably I should have been prepared to bear this without complaint as they were not prepared to accept my amendment regarding the prevention of adulteration of articles of food whether imported, proposed to be exported or otherwise, arrangement for analysis, control and regulation of all such articles, as an entry in List I. It is very necessary that I should speak here because I have given notice of a similar amendment to List III; but if this amendment is put to vote and rejected I would be precluded from moving that amendment or even speaking on that occasion because you may give a ruling that the subject had been discussed and decided.
So I would beg your permission to support the amendment that has been moved by Mr. Brajeshwar Prasad and to urge that the amendment of whichI had given notice so far as the Union List was concerned and of which I have given, fresh notice, which is amendment 295, by which I seek the entry so far as adulteration of foodstuffs to be altered as follows :-
"Prevention of adulteration of articles of food whether imported, proposed to be exported or intended for domestic use, arrangements for analysis, control and regulation of all such articles."
The importance of this question has already been amply brought home to all the honourable Members of this House by my Friend Pandit Maitra who has just spoken and although he may be the last surviving member of that Commission which he referred to I hope the whole House is alive to the need of stopping adulteration of foodstuffs. It is a disgrace that should be put down at the earliest possible opportunity. It is really curious that for two years all sorts of adulteration of foodstuffs has gone on and the evil is showing no signs of diminishing yet and in spite of the fact that we are passing hundreds of laws and ordinances and rushing through dozens of Bills in a couple of minutes each, the Government has not come forward with a Bill dealing with this important matter and so as to stop this evil which is affecting the health as well as the prosperity of the whole nation. It is likely to affect the country much more seriously than any other single thing. We know that this adulteration is going on on such a scale that people have not left anything undone. in this respect. I may mention here a highly interesting case which came to light in my province. A certain merchant was, throughout the war, i.e. for nearly six years melting tons of gur in big pans. After melting it, he mixed it with near about twenty per cent of mud, earth taken from the old "gadhies" of which we have many in the C.P. and from which we get very find earth. This earth was consistently mixed with gur to the extent of 20 per cent and the adulterated gur was sold to all sorts of people, for all those years. The case came to the court only because the potter who applied the large quantity of earth on the backs of his donkeys was not paid the money due to him, by the avaricious merchant and he had to bring the matter to the court. That was how the Government came to know of this dastardly offence. There are even worse cases than this.
Hence I claim that there is absolute necessity for putting this matte at least in the Concurrent List, if it is not possible to leave it to the exclusive powers of the Union. It is essential that there should be legislation which will prevent this kind of cases. What I propose is done in any and every agricultural country. In Canada as early as 1920, there are provisions for the proper grading of all sorts of agricultural products, and for the punishment of offences of adulteration. Even the irresponsible British Government was alive to the issue and that is why it appointed a Commission to go into this question. But our independent national government has not realised the importance of this question, and this amendment among other things seeks to bring this important question to the attention of the Central as well as the Provincial Governments. It seeks more to focus the attention of the Centre on this question, as the Provincial Governments are liable to prove ineffective.
Moreover, it is absolutely impossible for one State to check the evil because other States also are equally vitally concerned. There are also ports from which the adulterated stuffs are sent round the whole country. Therefore it is necessary to have all-India legislation. There should be not only the prevention of adulteration, but there should also be arrangements for government analysts who will be able to detect what sort and extent of adulteration there has been and thus bring home the offences to the people who have committed them. I therefore, think that the amendment moved by my Friend is quite proper and this subject should not be left only to the States. By placing it in the Concurrent List, we do not deprive the States of their power of legislation in respect of this subject, but so far as may be necessary, the Centre will have the power to interfere. I know the Drafting Committee has been criticised on various occasions. I do not wish to indulge in such criticism over again; but I do feel that some of the things said about the Committee are justified, that it need not be obstinate enough not to take into account the reasonable suggestions which have not occurred to them or appealed to them previously. I think this is none of them, and I do hope even at this late stage, that they will agree to the amendment proposed, and transfer this entry to List III.
Mr. President: I do not think it is necessary to have many speeches. We have had the point clearly put before us.
Shri T.T. Krishnamachari: Mr. President, Sir, I must confess that I have a great deal of sympathy with the objects which my honourable Friend Pandit Maitra wants to serve, by transferring this entry from List II to List III, and I do not for one moment even contemplate refuting the various arguments that have been put forward by previous speakers in regard to the necessity for prevention of adulteration of foodstuffs. These arguments, I admit, are sound. I do admit that adulteration exists and that it ought to be prevented. The dispute really is, which is the agency to prevent it? Is it to be the Centre or is it to be the State? I am afraid, Sir, that our technical advisers who happen to be the Ministry of Health in this particular instance, have not even suggested that we should transfer this entry from List II to List III.
Pandit Lakshmi Kanta Maitra: Did you refer this matter to them at all? What is the use of saying that did not make such a suggestion?
Shri T.T. Krishnamachari: My honourable Friend will please bear with me for a minute. The whole matter has been referred to the various ministers according as their interests lay, and actually, I might mention that in regard to public health legislation, the Health Ministry wanted to take it over, and make it a Concurrent subject. As has been explained on a previous occasion......
Dr. P. S. Deshmukh: The Health Ministry, Sir, is not the last word here.
Shri T.T. Krishnamachari: As was previously explained by Dr. Ambedkar, there was a lot of resistance from the Provinces and the Health Ministry did not suggest that this item should be transferred to the Concurrent List. I agree with my honourable Friend Dr. Deshmukh that the Health Ministry is not the last word on the subject; nor are we, the Drafting Committee, the last word on the subject. Ultimately the last word on the subject happens to be the wishes of this House. Well, this is a difficult question-the question of appointment of the legislative powers between the Centre and the Provinces. It has to be considered carefully. The safest thing is to maintain the status quo. But if there is to be a change, the change should be made after full and careful scrutiny, after full investigation and after obtaining the full consent of the authorities who are in charge of the administration. That is the only safe way of determining where the legislative powers ought to be vested and the responsibilities of the Centre and the States determined in so far as the Scheduled is concerned. And I would submit that the Drafting Committee has followed that line. It has not merely forwarded all these various entries to the Ministries concerned, at the Centre, but every opportunity was taken to get into correspondence with the Ministries in the Provinces frequent conferences were held, opposing views were mentioned there and the lists and the amendments as we now propose them, are the result of those conferences and the result......
Pandit Lakshmi Kanta Maitra: Sir, can the honourable Member say whether in the case of these last minute, these fifty-ninth-minute changes he is in communication with the Ministers of the Provinces? Then in that case, the honourable Member must be having the power of clairvoyance and also clairaudience.
Shri T.T. Krishnamachari: I would willingly admit to the honourable member that every change that we make in the fifty-ninth minute and in the fifty-ninth second is a change that is based on a certain amount of consultation and some investigation. It is not an ad hoc change introduced by the Drafting Committee, because the Drafting Committee does not take the initiative in any of these matters.
Dr. P.S. Deshmukh: Does the honourable Member hold to this opinion even after what has been said in the House?
Shri T.T. Krishnamachari: Will the honourable Member please allow me to finish my speech?
As I was saying, this item was discussed with the various Premiers of the Provinces, and it was suggested that a small change should be made, and the Drafting Committee, accordingly tabled an amendment in support of that change. But we then found that some of the entries in List III would conflict with this entry, if that change were made. That is why I did not move that amendment. Every item on this list has been gone through with the Provincial Prime Ministers.
Pandit Lakshmi Kanta Maitra: And the Provincial Prime Minister say that these were not considered and discussed with them.
Shri T.T. Krishnamachari: I leave it to the discretion of the honourable Member to believe whomsoever he likes. But so far as I am concerned, I feel perfectly safe in mentioning that everyone of these items in the List were gone through and the decisions to make changes or not to make them are the results of such discussions.
Now, coming to the main point, I quite appreciate the force of the argument of Pandit LakshmiKantaMaitra. But as he himself has pointed out, I do not think the Centre is without any power whatsoever with regard to the control of movement of adulterated foodstuffs, from one State to another. He himself referred to entry in List I, entry 61-A which has been accepted by the House. It reads thus-
"Establishment of standards of quality for goods to be exported across customs frontier or transported from one State to another."
Under this, I suggest there is ample power for the Centre to prevent adulterated foodstuff from going from one State to the other, and there will be enough power under this legislative entry for the Centre to impose penalties on those merchants who export adulterated foodstuffs from one State to another, and the purpose that my honourable Friend has in mind can be served. What, then, is the object of transferring it to the Concurrent List or to List I, I do not understand.
Pandit Lakshmi Kanta Maitra: May I explain? The object is to save the Government from the odium that the Centre does not want to face the responsibility and so wants to pass it on to the Provincial Governments. We want to help the Central Government and to restore public confidence in it.
Shri T.T. Krishnamachari: The honourable Member is an old friend and colleague to mine, and I know he feels strongly on any point that he exercises his mind on. But I think he will understand that in this fairly important matter, we cannot take ad hoc decision here, because some people feel strongly on the subject. The interested parties are the Health Ministry here and the Provincial Ministries, and after full discussions we have come to the conclusion that such and such provisions should be there and punitive measures can be taken by the provinces. We have left it to the provincial governments to se that these provisions are observed. And I think if circumstances are such that we cannot.....(Interruptions by Pandit Lakshmi Kanta Maitra and Dr. P.S. Deshmukh). There is no use interrupting me. I must finish my arguments. If the Central Government feels, and if the Provincial Governments also feel that the powers vested in the provincial governments under entry 38 of List II and under entry 61A of List I are not adequate for the purpose, even then, we are not entirely without power.
Dr. P.S. Deshmukh: This finding has already been reached by a Commission.
Shri T.T. Krishnamachari: I say, even then we are not entirely without resources. Action can be taken under article 226 or 229. If it is found necessary, a Central Act can be passed under article 229. Such an Act was passed in the past in order to control the drug trade, which was entirely a provincial subject, and it was because of that Act that we have e now put it in the Central List, because co-ordination is necessary. We are not, therefore, entirely without resources. The position is undoubtedly serious, but it need not be unduly magnified by reason of the fact that the powers are put in the State List and not in the Concurrent List. Some honourable Members seem to think that the great Central Government of the future will have so many arms with which it can clutch at any offender at any particular place. We must on the other hand, place the responsibility squarely on the shoulders of the provincial Governments. I think that is the only way in which the purpose of my honourable Friend can be served. The Provincial Governments are on the spot and they are the persons to take action. If the Provincial Governments do not take any action for carrying out the necessary punitive measures for the purpose of seeking that the co-ordinating measures are not infringed upon, then 61-A gives enough power in the hands of the Centre to act. I do feel that although there is a lot of sentiment in this matter, and there is a lot of truth that there is adulteration of foodstuffs, the remedy can not be sought by merely putting the entry into the Concurrent List or List I. Provincial Governments must accept the responsibility and face it squarely and if there is need we have enough powers under 61-A of the Act. But I feel that, much as I sympathise with my friend, I am unable to accept the suggestion.
Dr. P.S. Deshmukh: Why not wait till Dr. Ambedkar is there and consult him.
Pandit Lakshmi Kanta Maitra: I think at least they can ask the Health Ministry. On several occasions statements have been made on the strength that Provincial Ministers have agreed. But I have often been told by Provincial Ministers that they have not been consulted. This is our experience. This being an important matter, the Health Minister can be contacted, the Director-General of Medical Services could be contacted, and the Director of Health, Delhi, could also be contacted before any decision is taken. It will be a great national calamity if the Centre does not tackle it.
Mr. President: It is not usual for me to take part or sides.
Pandit Lakshmi Kanta Maitra: Quite true. I am appealing to my friend to be considerate.
Mr. President: Suppose if the matter is held over?
Shri T.T. Krishnamachari: It could be held over. The point is that I cannot see how the Provincial Government can be consulted in the matter, and quick decision taken.
Mr. President: You can consult them.
Shri T.T.Krishnamachari: If it is a suggestion from the Chair I have no other option but to accept it.
Mr. President: It is not so much from the Chair. Built I see that there is considerable feeling in the house and I must confess that I have my sympathies with that feeling. It is not really from the Chair but from the House.
Shri T.T. Krishnamachari: If you agree, it could be taken up a week hence.
Mr. President: Yes, we may do that.
Shri T.T. Krishnamachari: I would suggest that the Drafting Committee refer the matter to the Ministries concerned.
----------
Entry 39 Mr. President: Since there are no amendments to entry 39 I shall put it to the House:
Entry 39 was added to the State List.
------------
Entry 40 Shri T.T. Krishnamachari: Sir, I move:
"That for entry 40 of State List II, the following entry be substituted:-
'40 Intoxicating liquors, that is to say, the production, manufacture, possession transport, purchase and sale of intoxicating liquors."
This amendment is necessary because we have shifted poisons and drugs to the Concurrent List and opium happens to be in the Central List. This entry, therefore, will suffice for the purposes of State Governments. Sir, I move.
Shri H.V. Kamath: What is the distinction between production and manufacture? Is there any fine distinction?
Mr. President: Between production and manufacture?
Dr. P.S. Deshmukh: I suppose it is legal phraseology to cover all possibilities! Mr. President: I think that is the explanation.
So I shall put the amendment to the House. The question is:
"That for entry 40 of State List II, the following entry be substituted:-
'40 Intoxicating liquors, that is to say, the production, manufacture, possession, transport, purchase and sale of intoxicating liquors."
The amendment was adopted.
Mr. President: The question is:
"That entry 40, as amended be added to List II."
The motion was adopted.
Entry 40, as amended, was added to the State List.
-----------------
Entry 41 Shri T.T. Krishnamachari: Sir, I move:
"That in amendment No.107 of List I (Sixth Week) for the proposed entry 41 of List II, the following entry be substituted:-
'41 Relief of the disabled and unemployable."
The original entry read: "Relief of the poor: unemployment". We are taking "unemployment" to the Concurrent List. Therefore what remains is only relief of the poor. It was felt by many Members of this House that it is offensive to sentiment for the word "poor" to be there. Actually the relief that is contemplated is not relief of the poor but only relief of those people who are needy, of the disabled and unemployable. That is why these words have been substituted. I hope the House will accept the amendment.
Dr. P.S. Deshmukh: I would like to move only a part of my amendment, Sir, I move:
"That in amendment No.107 of List 1 (Sixth Week) for the proposed entry 41 of List II, the following entry be substituted:-
'41-A. Relief of the poor, control of begging, poor houses, training and employment of young persons."
My only point in moving this amendment is to provide for the control of begging. There has been some discussion yesterday on this point and the question is whether it will not be necessary to put specifically the control of begging as one of the items for legislation in this list.
But so far as employment is concerned, I am glad to find that it has been related to the Third List, which is certainly an improvement, and I feel happy about it.
So far as the control of begging is concerned, I would like to know if that is also proposed to be placed in List 3, or whether it is considered to be covered by some other items. I am not sure of this. If my Friend could throw some light on it I would be in a position to consider my amendment.
Mr. President: Which amendment are you moving?
Dr. P.S. Deshmukh: Amendment 41-A. I am not moving the rest.
(Amendment 245 was not moved) Shri H.V. Kamath: Sir, I find from the Concurrent List that there is a new article, entry 27-employment and unemployment. They are very comprehensive terms. I want to know from my honourable Friend Mr. T.T. Krishnamachari what exactly is connoted by the word "unemployable" here, apart from the word "disabled" already used. A man is unemployable-is something else meant than by saying that he is disabled and therefore unemployable: or does it mean that there is a category of persons for whom the State cannot provide work, though according to the Directive Principles of State Policy, we have laid down that the State must secure the right to work for every person. Does it mean people for whom Government cannot obtain employment, or those people who for some reasons other than being disabled, cannot secure employment? If that is so, what is that category? I would like my Friend to throw some light on this point.
Shri T.T. Krishnamachari: I would at once confess that I have not had the opportunity that my honourable Friend Mr. Kamath has had of education in England and therefore I am unable to appreciate the point raised by him.
Shri H.V. Kamath: I am sorry, Sir, to interrupt, but I was not educated in England.
Shri T.T. Krishnamachari: The suggestion came from persons for whom most of us have very great respect. Obviously the idea seems to be to indicate those that are disabled and for some reason or other cannot undertake any employment.
So far as the amendment moved by Dr. Deshmukh is concerned there was some discussion yesterday in regard to beggary when it was pointed out by Dr. Ambedkar that that might be covered by entry 24 in the Concurrent List- Vagrancy. In any case if proper relief is provided for the disabled and the unemployable I think beggary to a large extent by those who are really needy will cease.
Mr. P.S. Deshmukh: Though I am not satisfied with the explanation of Mr. T.T. Krishnamachari I beg to withdraw my amendment.
The motion was by leave of the Assembly, withdrawn.
Mr. President: The question is:
"That in amendment No.107 of List I (Sixth Week), for the proposed entry 41 of List II, the following entry be substituted:-
'41. Relief of the disabled and unemployable."
The amendment was adopted.
Mr. President: The question is:
"That entry, 41, as amended, stand part of List II."
The motion was adopted.
Entry 41, as amended, was added to the State List.
-----------------
Entry 42 Entry 42 was added to List II.
-------------
Entry 43 Pandit Thakur Das Bhargava: Sir, I move:
"That with reference to amendment No.3626 of the List of Amendments, entry 43 in List II be transferred to List III as entry 9-A."
In regard to this entry it is clear that religious endowments, etc., etc., have provincial as well as inter-State importance. There are many institutions which may be said to be of more than provincial importance. For instance there is the Gandhi National Memorial, the Kasturba Trust, the Kamala Nehru Hospital, the Begum Azad Hospital, etc. As regards religious institutions we have a very large number in this country, especially in big towns. There are the Somnath Temple, the Badrinath, Jagannath, Rameshwaram, Dwaraka, Vishwanath, Madura, Srirangam and many other temples which are held in veneration and people go for worship from all parts of India. Similarly we have very big Mutts and Akharas. For instance there are the Ramakrishna and Vivekananda Missions, the Gurudwaras, Dharamshalas etc. The income from some of them are sufficient to run even universities. The beneficiaries consist of crores of people and therefore in regard to such charitable institutions it is very necessary that the Centre should also be invested with power to legislate in addition to the States. In regard to such institutions which are of provincial or local importance the State alone may have the right to legislate. I have, therefore, suggested that so far as these other institutions are concerned both the States and the Centre will have the power to legislate. The line of demarcation between them is not very distinct and therefore it may happen that it will be difficult to decide which is of local and which of more than local importance. But as it is a matter in which both the Centre and the provinces are equally interested and there is no chance of any clash of interest whatsoever.
When we come to fundamental rights in article 19 the right to religion has been to a certain extent hedged in by two sub-clauses which run as follows:
"Nothing in this article shall affect the operation of any existing law or preclude the State from making any law-
(a) regulating or restricting any economic, financial, political or other secular activity which may be associated with religious practice;
(b) for social welfare and reform or for throwing open Hindus religious institutions of a public character to any class or section of Hindus."
When we consider this aspect of the question it becomes all the more necessary that the Centre should have the right to legislate. Therefore my submission is that this entry be transferred from the States List to the Concurrent List. Sardar Hukam Singh (East Punjab:Sikh): Sir, I have come to lend wholehearted support to the amendment moved by my Friend Pandit Bhargava. Ordinarily no support is necessary to an amendment like this nor is one permitted, but I felt myself bound because I had certain fears. In this connection I support the grounds as well, mentioned by Pandit Bhargava. When I saw this entry in this List it certainly struck me that if such important institutions are allowed to remain in the States List they might not be maintained and looked after as they ought to be. Therefore, I felt that I should move an amendment regarding Gurudwaras, particularly for the insertion of a new entry and I did that by amendment No.253. I was particular about the maintenance and control of Gurudwaras such as those in States like Hyderabad and in Assam and which are of historical importance. There might not be, and probably there would not be, any Sikh representation those local legislatures, to put the case of those Gurudwaras. I, therefore, felt that there should be a special entry in the Concurrent List and I sent a notice of that amendment. Now, that Pandit Bhargava has moved this amendment that this entry should be transferred to the Concurrent List there is no need for me to move my amendment and I wholeheartedly support Pandit Bhargava's amendment.' The Honourable Dr. B.R. Ambedkar: Sir, I am prepared to accept this amendment.
Mr. President: The question is:
"That with reference to amendment No.3626 of the List of Amendment, entry 43 in List II be transferred to List III as entry 9-A."
The motion was adopted.
Entry 43 of List II was transferred to the Concurrent List.
------------
Shri T.T. Krishnamachari: Sir, I move:
"That for entry 44 of List II, the following entry be substituted:-
'44. Theatres, dramatic, performances, cinemas, sports, entertainments and amusements, but not including the sanctioning of cinematograph films for exhibition."
With your permission, I move also amendment No. 287 standing in my name, viz.
"That in amendment No. 111 of List I (Sixth Week), in the proposed entry 4 of List II, for the words 'not including' the words 'subject to the provisions of List I with respect to' be substituted."
The amended amendment will read thus:
'44. Theatres, dramatic, performances, cinemas, sports, entertainments and amusements, subject to the provisions of List I with respect to the sanctioning of cinematograph films for exhibition."
The idea that the sanctioning of cinematograph films for exhibition should be transferred to the Centre has been accepted. There is no further variation here except that 'sports, amusements and entertainments' have been added to the original entry in the Draft Constitution. Mr. President: Dr. P.S. Deshmukh and Shri Raj Bahadur are not moving their amendments Amendment No.286 stands in the name of Mr. Kamath.
Shri H.V. Kamath: Sir, I move:
"That in amendment No.111 of List I (Sixth Week), in the proposed entry 44 of List II, for the words 'entertainments and amusements', the words 'playgrounds, gymnasia and stadia' be substituted."
I feel, Sir, that by including 'entertainments and amusements' in this entry- they were not there in the original draft-the Government are trying to arrogate to themselves far more powers to interfere with the lives of citizens than are necessary. The other day there was a report in the Bombay papers that that Government was trying to ban even a harmless game like rummy. I think that entertainments of this kind at least must be kept beyond the purview of Government. Shri T.T. Krishnamachari: It comes in as entry 45 in the List.
Shri H.V. Kamath: It comes under the term 'Entertainments and amusements.' I do not want that entertainments and amusements should be subject to any kind of governmental interference. Already in modern times Governments are taking so much power that it seems that the sky is the limi to their greed for power. With the sky as the limit the Government are tiring to encroach upon each and every field. I do not see any reason why entertainments as such should be mentioned in any of the lists here. I have mentioned specifically, 'playgrounds, gymnasia and stadia,' because in recent times, in Russia as well as in Germany and Italy, during the third decade of this century, it was governmental action which brought into existence amphitheatres, vast playgrounds and what are called parks of culture and rest. Government might move in these matter and organise these things for millions of citizens. But this is something different from legislating with regard to entertainments and amusements. We have the old Sanskrit saying:
'Kavya Shastra vinodena kalo gcchati dhimatam.' Any Government if it is so disposed might regard vinoda, innocent entertainment as coming within the ambit of this provision. Just as you cannot beat people into conformity, just as you cannot shoot people into loyalty or obedience, so too you cannot legislate people into moral beings. If crimes against humanity are committee, then the State should intervene and punish the offender. But it is one thing to punish crimes against humanity, and quite another to create conditions for the commission of offences. That is what you are doing here. Government are trying to legislate with regard to certain amusements and entertainments. One does not know which amusements will fall within this entry and which not. I am really unable to understand why this entry should have been modified in this regard--The old draft entry 44 might have been left as it was. I do not know why this change has been made. I would be happy if the words 'entertainments and amusements' are deleted , even if my amendments to insert "playgrounds, etc." is not accepted. But the words 'Entertainments and amusements' must go. Prof. Shibban Lal Saksena: Sir, I beg to move:
"That in amendment No.111 of List I (Sixth Week), the proposed entry 44 of List II be transferred to List III."
My only reason for moving this amendment is that I consider theatres, cinemas and dramatic performances to be very important modern means of promoting adult education. In our country, if we want to bring literacy to every body, this entry should go to List III so that there can be co-ordination and regulation of the production and use of the films for educational purposes of the whole nation. By putting this in List III we would not be taking away anybody's powers. Shri Brajeshwar Prasad: Sir, I rise to support the new entry moved by Shri T.T. Krishnamachari. I am opposed to what all was said by Mr. Kamath on this occasion. I hold that entertainments and amusements if they are to be available to the poor, the provincial Governments must have power. The entertainments today are available only to the rich. The poor are deprived of these amenities of life. The record of the Soviet Union in this sphere is simply admirable. I support the amendment moved by Shri T.T. Krishnamachari. Shri T.T. Krishnamachari: Sir, I appreciate what my honourable Friend Mr. Kamath has said in regard to undue interference by the State in the activities of private persons in Clubs and other places, but I do not think that this entry relates to that matter at all. What it really relates to is a certain amount of control which the States should have over places of public resort for purposes of health, morality and public order. These three matters of the State will have to safeguard in places of public resort. What my friend contemplates to do should be done under the powers conferred by the next item 45. The recent order of the Bombay Government is to stop the play of rummy because of the stakes involved. The people that play this game for such high stakes that it takes the form gambling, and it is for that reason that under the powers that the Bombay Government have under entry 45 they have sought to prohibit the playing of rummy for money. I do not think that this particular entry under discussion will be abused by any State Government to unduly restrict any pleasures or diversions that people have. The purpose of this entry is entirely different. Mr. President: Then I will put Mr. T.T. Krishnamachari's amendment to the vote No.287.
Shri T.T. Krishnamachari: No.287 and 111 form part of one whole.
Mr. President: The question is:
"That in amendment No.111 of List I (Sixth Week), in the proposed entry 44 of List II, for the words 'not including' the words 'subject to the provisions of List I with respect to be substituted."
The motion was adopted.
Mr. President: Then amendment No.111 as amended by amendment No.287. The question is:
"That for entry 44 of List II, the following entry be substituted:-
'44. Theatres, dramatic performances, cinemas, sports, entertainments and amusements, but subject to the provisions of List I with respect to the sanctioning of cinematograph films for exhibition."
The amendment was adopted.
Mr. President: The question is:
'That in amendment No.111 of List I (Sixth Week), in the proposed entry 44 of List II, for the words 'entertainments and amusements', the words 'playgrounds, gymnasia and stadia' be substituted."
The amendment was negatived.
Mr. President: The question is:
"That in amendment No.111 of List I (Sixth Week) the proposed entry 44 of List II be transferred to List III."
The amendment was negatived.
Mr. President: The question is:
"That entry 44, as amended, stand part of List II."
The motion was adopted.
Entry 44, as amended, was added to the State List.
-----------------
Entry 45 Mr. President: Amendment No.313 is for deletion of the entry. It is not an amendment but Prof. Shibban Lal Saksena can speak on it. Prof. Shibban Lal Saksena: Sir, betting and gambling are being legalised by this entry in the Schedule. I thought that gambling was a crime and so I am surprised to see that gambling and betting are provided for as a legitimate field of activity under this Schedule. In fact, I was sorry that entry No.78 in List I was passed without any opposition, "Lotteries organised by the Government of India or the Government of any State." I think that this is against the principles to which we are committed. Gambling and betting should be banned. Sir, I strongly oppose this entry. Shri Lakshminarayan Sahu: *[Mr. President, I am opposing this for the reason that when we are going to build the entire structure of our State on the foundations of truth and non-violence, when we are guided by the lofty ideals of Mahatma Gandhi, there should be no mention at all of betting and gambling in the Constitution we are to frame. The very mention of these words would indicate that our National Government favours the idea of encouraging betting and gambling and seeks to have its own control on them. Have we forgotten the lessons of the Mahabharat? Taxation on such items does not appear proper. The clause relating to lottery laid down in the Constitution, is also not proper. Sardar Hukam Singh: Does the honourable Member want that there should be no betting and gambling? Shri Lakshminarayan Sahu: [Yes, I want that.] Sardar Hukam Singh: Who is to prohibit it?
Shri Lakshminarayan Sahu: The Constitution Assembly which is making the rules now, should prohibit it. *[Therefore, Mr. President, I oppose it] The Honourable Dr. B.R. Ambedkar: Sir, I am very much afraid that both my friends, Mr. Shibban Lal and Mr. Sahu, have entirely misunderstood the purport of this entry 45 and they are further under a great misapprehension that if this entry was omitted, there would be no betting or gambling in the country at all. I should like to submit to them that if this entry was omitted, there would be absolutely no control of betting and gambling at all, because if entry 45 was there it may either be used for the purpose of permitting betting and gambling or it may be used for the purpose of prohibiting them. If this entry is not there, the provincial governments would be absolutely helpless in the matter. I hope that they will realise what they are doing. If this entry was omitted, the other consequence would be that this subject will automatically transferred to List I under entry 91. The result will be the same, viz. the Central Government may either permit gambling or prohibit gambling. The question therefore that arises is this whether this entry should remain here or should be omitted here and go specifically as a specified item in List I or be deemed to be included in entry 91. If my friends are keen that there should be no betting and gambling, then the proper thing would be to introduce an article in the Constitution itself making betting and gambling a crime, not to be tolerated by the State. As it is, it is a preventive thing and the State will have full power to prohibit gambling. I hope that with this explanation they will withdraw their objection to this entry. Mr. President: The question is "That entry 45 stand part of List II"
The motion was adopted.
Entry 45 was added to the State List.
----------
Entry 38-(contd.) The Honourable Dr. B.R. Ambedkar: May I request you to go back to entry 38 and to amendment No.311 standing in the name of Pandit Lakshmi Kanta Maitra? I heard, Sir, that you were pleased to direct Mr. T.T. Krishnamachari to have this entry held back, but I am prepared to accept the amendment suggested by me honourable Friend, Pandit Maitra. Mr. President: Very well. The question is:
"That entry 38 of List II be transferred to List III."
The amendment was adopted.
Entry 38 was transferred to the Concurrent List.
--------------
Entry 46 Shri Brajeshwar Prasad: Sir, I beg to move:
"That entry 46 of List II be transferred to List I"
Prof. Shibban Lal Saksena: Sir, I beg to move:
"That entry 46 of List II be transferred to List III."
I wish to point out to the Drafting Committee that the present stage of land records varies from province to province so much that no reliable all India statistics about land can be obtained. In fact in my province of U.P. it is the patwaris who keep all records and they are very able and from them we can get many statistics. But in Bihar there are no patwaris and so the Bihar Government have not go many important statistics. A question arose as to how much acreage was grown with sugarcane in Bihar, and the Bihar Government could not supply that information. So without proper land records, it is impossible to maintain uniform statistics for the whole country and it is a very important thing which musk be provided for. In accordance with the amendments which I have already moved, that all entries about agriculture and land and allied subjects should be transferred to Part III, I suggest that this also should be transferred in the same manner and in this way we shall have uniform systems of keeping land records and uniform rates of land revenue and I consider this to be most important. If that is not done, you cannot have any statistics on a country-wide basis on a uniform basis, and agricultural progress will be handicapped. Chaudhuri Ranbir Singh: *[Mr. President, Sir, I am sorry for not being able to send my amendment in time. Mr. Brajeshwar Prasad wants that this subject should be included in the 1st List but I do not want that. I want that this should be transferred to the Concurrent List. I shall just state my reasons for this suggestion. At present the land revenue is assessed in different provinces on different principles. I want that land revenue should be assessed on a uniform basis throughout the whole country. Land revenue should also be assessed on the principle on which other income-taxes are assessed. There should be one system for the assessment of land revenue throughout the whole country, and in my opinion the same principle on which other income - taxes are assessed should be followed in regard to land revenue also. An income of Rupees three thousand has been exempted from tax, and this exemption should also be applied in the case of agricultural income. Millions of agriculturists are, today, looking to this Assembly with the help that it would pass some law which will free them from the injustice they have been constantly subjected to for thousands of years. This cannot be done only by including this item in the Concurrent List, for which inclusion will enable the future Central Legislature to pass a uniform Law in respect of income-taxes.] The Honourable Dr. B.R. Ambedkar: I cannot accept this amendment. As our system of revenue assessment is at present regulated it would upset the whole of the provincial administration. The matter may, at a subsequent state be investigated either by Parliament or by the different provinces, and if they come to some kind of an arrangement as to the levy of land revenue and adopt the principles which are adopted in the levy of income-tax, the entry may be altered later on but today it is quite impossible. The matter was considered at great length in the Conference with the Provincial Premiers and they were wholly opposed to any change of the place which has been given to this entry. Mr President: The question is:
"That entry 46 of List II be transferred to List I."
The amendment was negatived.
Mr President: The question is:
"That entry 46 of List II be transferred to List III."
The amendment was negatived.
Mr.President: The question is:
"That entry 46 stand part of List II."
The motion was adopted.
Entry 46 was added to the State List.
--------------
Entry 47 Prof. Shibban Lal Saksena: I do not propose to move my amendment No.315.
Mr. President: There is no other amendment to this entry.
Entry 47 was added to the State List.
------------
Entry 48 Shri Bajeshwar Prasad: Sir, I beg to move:
"That in amendment No.3631 of the List of Amendments, for the word 'deleted' the words and figure 'transferred to List I' be substituted."
Prof. Shibban Lal Saksena: I also move my amendment No.316:
"That entry 48 of List II be transferred to List III."
The Honourable Dr. B.R. Ambedkar: I do not accept that.
Mr. President: The question is:
"That in amendment No.3631 of the List of Amendments, for the word 'deleted' the words and figure 'transferred to List I' be substituted."
The amendment was negatived.
Mr. President: The question is:
"That entry 48 of List II be transferred to List III."
The amendment was negatived.
Mr. President: The question is:
"That entry 48 stand part of List II."
The motion was adopted.
Entry 48 was added to the State List.
----------
Entry 49 Shri Brajeshwar Prasad: Sir, I move:
"That in amendment No.3632 of the List of Amendments for the word 'deleted' the words and figure 'transferred to List I' be substituted."
Prof. Shibban Lal Saksena: Sir, I beg to move:
"That entry 49 of List II be transferred to List III."
My object in moving both of my amendments to entries 46 and 49 is that these taxes should be uniform all over the country and for that reason I have moved that these entries should be removed to List III. My whole scheme postulates that everything about agriculture and land should go to List III for enabling both the Centre and provinces to work together in close co-operation. The Honourable Dr. B.R. Ambedkar: For the reasons which I have given while dealing with entry 46, I do not accept the amendment. Mr. President: The question is:
"That in amendment No.3632 of the List of Amendments for the word 'deleted' the words and figure 'transferred to List I' be substituted."
The amendment was negatived.
Mr. President: The question is:
"That entry 49 of List II be transferred to List III."
The amendment was negatived.
Mr. President: The question is:
"That entry No.49 stand part of List II."
The motion was adopted.
Entry 49 was added to the State List.
---------------------
Entry 50 The Honourable Dr. B.R. Ambedkar: Sir, I move:
"That in entry 50 of List II, the words 'or roads' be added at the end."
Prof. Shibban Lal Saksena: Sir, I beg to move:
"That entry 50 of List II be transferred to List III."
My only object is that you are taxing passengers and goods carried on inland waterways and road. These roads and waterways pass through various States. In order that there may be uniformity and control and co-ordination, it is necessary that the Centre should have some power. I suggest that this should go to List III so that the Centre and the provinces may coordinate their work. The Honourable Dr. B.R. Ambedkar: I do not accept the amendment.
Mr. President: The question is:
"That in entry 50 of List II, the words 'or roads' be added at the end".
The amendment was adopted.
Mr. President: The question is:
"That entry 50 of List II be transferred to List III."
The amendment was negatived.
Mr. President: The question is:
"That entry 50, as amended, stand part of List II."
The motion was adopted.
Entry 50, as amended, was added to the State List.
---------------
Entry 51 Shri Brajeshwar Prasad: Sir, I move:
"That in amendment No.3633 of the List of Amendments, for the word 'deleted' the words and figure 'transferred to List I' be substituted."
Prof. Shibban Lal Saksena: Sir, I move:
"That entry 51 of List II be transferred to List III."
This is rather an important amendment that this entry should be transferred to List III. Agricultural Income-tax is a very important item of taxation. I am prepared to give all the proceeds of the tax to the provinces. But, there must be uniformity of scale in its imposition all over the country. Suppose Madras were to levy at one rate and Central Provinces at another rate. This would create great discontent. For purposes of uniformity and co-ordination, this entry should be transferred to List III so that if there are conflicting legislations, they may be co-ordinated in the best interests of the country. Mr. President: The question is:
"That in amendment No.3633 of the List of Amendments, for the word 'deleted' the words and figure 'transferred to List I' be substituted."
The amendment was negatived.
Mr. President: The question is:
"That entry 51 of List II be transferred to List III."
The amendment was negatived.
Mr. President: The question is:
"The entry 51 stand part of List II."
The motion was adopted.
Entry 51 was added to the State List.
Shri Brajeshwar Prasad: Sir, I move:
"That for amendment No.3634 of the List of Amendments, the following be substituted:-
"That entry 52 in List II be transferred to List I."
The Honourable Dr. B.R. Ambedkar: Sir, I move:
"That in entry 52 of List II, the words 'non-narcotic drugs' be omitted."
This is merely consequential.
Mr. President: The question is:
"That in entry 52 of List Ii, the words 'non-narcotic drugs' be omitted."
That amendment was adopted.
Mr. President: The question is:
"That for amendment No.3634 of the List of Amendments, the following be substituted:-
'That entry 52 in List II be transferred to List I."
The amendment was negatived.
Mr. President: The question is:
"That entry 52 as amended, stand part of List II."
The motion was adopted.
Entry 52, as amended was added to the State List.
---------------
Entry 53 Entry 53, was added to the State List.
-----------------
Entry 54 Shri Brajeshwar Prasad: Sir. I move:
"That entry 54 of List II be transferred to List I."
Mr. President: There is no other amendment. The question is:
"That entry 54 of List II be transferred to List I."
The amendment was negatived.
Mr. President: The question is:
"That entry 54 stand part of List II."
The motion was adopted.
Entry 54 was added to the State List.
-----------
Entry 55 Entry 55 was added to the State List.
---------
Entry 56 (Amendment No.120 was not moved.) Prof. Shibban Lal Saksena: Sir, I move:
"That entry 56 of List H be transferred to List III and the following explanation be added at the end:-
'Explanation-Noting in this entry will be construed as limiting in any way the authority of the Union to make laws with respect to taxes on income accruing from or arising out of professions, trades, callings and employments."
Sir, I may say this explanation is also contained in the amendment proposed by the Premier of the United Provinces, but he is not here to move the amendment. I think that it is necessary that this Explanation should be there. Otherwise, the objection may be raised that any taxes on professions may be regarding as limiting the authority of the Union to levy income tax. Therefore, I think it is proper that this Explanation should be added. The Honourable Dr. B.R. Ambedkar: Sir, I think this amendment is rather based upon a mis-conception. This entry is a purely provincial entry. It cannot limit the power of the Centre to levy Income-tax. On the other hand, this entry 56 may be so worked as to become an encroachment upon Income tax that is leviable only by the Centre. You may recall, Sir, that I introduced an amendment in article 256 to say that any taxes levied by the local authorities shall not be deemed to be Income-tax. This amendment is not necessary. Prof. Shibban Lal Saksena: I do not press the amendment, Sir.
The amendment was, by leave of the Assembly, withdrawn.
Mr. President: The question is:
"That entry 56 stand part of List II."
The motion was adopted.
Entry 56 was added to the State List.
Mr. President: There is notice of an amendment for adding a new entry by Mr. Patil and Mr. Gupte.
(The amendment was not moved.)
---------
Entry 57 Mr. President: There is no amendment.
Entry 57 was added to the State List.
-----------
Entry 58 The Honourable Dr. B.R. Ambedkar: Sir, I move:
"That for entry 58 of List II, the following entries by substituted:-
'58. Taxes on the sale or purchase of goods.
58-A. Taxes on advertisements."
We are trying to cut out the word 'turnover.' Prof.Shibban Lal Saksena: Sir, I move:
"That in amendment No.121 of List I (Sixth Week), the proposed entries 58 and 58-A of List II be transferred to List I."
Sir, this is a very important entry, about tax on sale and purchase of goods, and tax on advertisement. The imposition of sales tax by the various provinces has caused much confusion and there has been a great indignation in business quarters against the varying rates in this tax. It varies from place to place and has a very bad effect on the trade and industry in the province. Therefore there has been a very great volume of opinion in the press that there should be uniform scales of taxation on sales and it is therefore necessary that these taxes should be imposed by the Centre. I would not mind that the entire yield is given over to provinces but the principles on which these are based and the method in which they are levied should be decided by the Centre. I do not know how these have been included in this entry. Regarding advertisements, only yesterday we had a big debate that this amendment was ultra vires on article 13. Tax on advertisement really means tax on freedom of opinion. You are pleased to hold over your ruling on the point and so I do not know how this can be moved at all. Mr. President: there is No.122 of which notice is given by a large number of Members.
Shri V.I. Muniswamy Pillay (Madras: General): I move:
"That with reference to amendment No.3638 of the List of Amendments, in entry 58 of List II, after the words 'purchase of goods' the words 'other than Newspapers' and after the words 'taxes on advertisements' the words 'other than those appearing in Newspapers' be inserted respectively."
Shri Deshbandhu Gupta (Delhi): I suggest this may be also held over.
Mr. President: This was a question which was raised yesterday. I held it over for my ruling.
The Honourable Dr. B.R. Ambedkar: I suggest that amendment No.122 might be treated as an independent thing which may be brought in by an additional entry. Then subsequently the Drafting Committee may work the two things together if accepted. Subject to that, this entry may go. Those interested in 122 may be permitted to bring in this in the form of an additional entry. Mr. President: Your point is not touched so far as newspaper and advertisement is concerned.
Shri Deshbandhu Gupta: If it is felt that the Drafting Committee should provide this somewhere else then it would become difficult to revise the past, once a decision is taken by the House on this entry. The Honourable Dr. B.R. Ambedkar: Before we conclude discussion of the three Lists this matter may be brought up. Mr. President: I am prepared to allow this to be taken up separately when we take up 88-A which we held over yesterday. So the position is that the question relating to advertisement is held over, but apart from that, this entry is to be put to vote, as amended by Dr. Ambedkar. Prof. Shibban Lal Saksena: When a ruling is pending how can it be passed?
Shri Deshbandhu Gupta: It will be simpler if it is held over.
Mr. President: Well, let it be held over. We will take it up along with 88-A which we held over yesterday.
Entry 58 of List II was held over.
---------
Entry 59 Mr. President: Entry 59.
The Honourable Dr. B.R. Ambedkar: I move:
"That in entry 59 of List II, the following be added at the end:-
"Subject to the provisions of entry 21 of List III."
In List III we are going to say that the Centre should have the power to lay down the principle of taxation. Mr. President: The question is:
"That in entry 59 of List II, the following be added at the end:-
'Subject to the provisions of entry 21 of List III.' "
The amendment was adopted.
Mr. President: The question is:
"That entry 59, as amended, stand part of List II."
The motion was adopted.
Entry 59, as amended, was added to the State List.
-------------
Entries 60 to 63 Entry 60 was added to the State List.
Entry 61 was added to the State List.
Entry 62 was added to the State List.
Entry 63 was added to the State List.
Entry 64 The Honourable Dr. B.R. Ambedkar: Sir, I move:
"That entry 64 of List II be deleted."
That is taken in the Concurrent List.
Mr. President: The question is:
"That entry 64 of List II be deleted."
The motion was adopted.
Entry 64 of List II was deleted from the State List.
---------
Entries 65 and 66 Entry 65 was added to the State List.
Entry 66 was added to the State List.
Mr. President: There are certain new entries proposed. No.322.
----------
Kaka Bhagwant Roy (Patiala & East Punjab States Union): Sir, I move:
"That in List II, the following new entry be added:-
'67. Allowances to be paid to a ruler of a State in Part III of the First Schedule."
Sir, the allowances to the ruler of a State in Part III of First Schedule are to be paid out of the revenues of the State and it must be a charge and a burden on the State budget. Therefore it is meet and proper that the State legislature should have the power to consider over this. The people of the State have to pay the revenues out of which these allowances are to be paid. Therefore the State peoples, representative should have some say in the matter and my entry will give the State Legislatures the opportunity to consider the allowances that are given to the rulers. So I request that this subject should be placed in List II. The Honourable Dr. B.R. Ambedkar: Sir, this matter will be covered by the Part of the Constitution which we propose to add to the existing Draft, the part where all the payments that are to be made to the rulers will be dealt with, and for the present, I do not see any necessity for any such amendment. I think my Friend, after seeking that part which we propose to introduce by way of an amendment, may see whether his object is carried out by our proposal. If not, he may be quite in order in moving an amendment to that part when that part comes before the House. Kaka Bhagwant Roy: Sir, I wish to withdraw my amendment.
The amendment was, by leave of the Assembly, withdrawn.
Mr President: Then there are several amendments by way of new entries, in the Printed List, Vol.II.
(Amendment Nos. 3642, 3643, 3644, 3645, 3646, 3647, 3648, 3649 and 3650 were not moved.) These are all the amendments which we have relating to List II. \
-----------
List III: Entry I Mr. president: The we go to List III. Entry No.1 if List III. I do not see any amendment to that. So I put it to vote.
Entry 2 was added to the Concurrent List.
-------------
Entry 2-A Mr. President: Then we come to entry 2-A. Dr. Ambedkar.
The Honourable Dr. B.R. Ambedkar: Sir, I move:
"That after entry 2 of List III, the following entry be inserted:-
'2A. Preventive detention for reasons connected with stability of the Government established by law and the maintenance of public order and services or supplies essential to the life of the community; persons subjected to such detention."
Prof. Shibban Lal Saksena: I want to oppose it.
Mr. President: There is an amendment by Mr. Kamath-No.289.
Shri H.V. Kamath: I move, Sir, amendment No.289 of List V, Sixth Week.
"That in amendment No.124 of List I (Sixth Week), the proposed new entry 2-A of List III be deleted."
Mr. President: It is really not an amendment, but asking for deletion. But I will allow you to speak. Shri H.V. Kamath: Sir, I feel that after the adoption of entry 3 in List I, we should not provide any more scope of grounds for preventive detention as such. I think we have restricted the freedom and liberties of the subject to a very considerable extent in the Constitution, and in item 3 of List I that we have passed a few days ago, it was provided that the legislative power of the Central Union, extended to preventive detention in the territory of India for reasons connected with defence, foreign affairs, or the security of India. I cannot conceive of any other reasonable circumstances where preventive detention could be or ought to be exercised. The power for preventive detention should not be exercised by the State except for reasons connected with defence, foreign affairs or the security of India, and this power has already been vested in the Union Legislature. I do not think it is safe or wise to include it among the concurrent powers, that is to say, with the Union as well as with the States. We should not confer powers with regard to preventive detention for reasons connected with stability of the Government established by law and the maintenance of public order and services or supplies essential to the life of the community. I am not aware of any Constitution in the world which provided in the body of the Constitution either as an article, or as a Schedule to the Constitution such sweeping powers for the units or the Centre. Of course, I am well aware of the powers vested in the Centre in times of emergency. For that we have already made provision in Chapter XI which this House has adopted. The Centre, under entry 3 of List I, has got the powers for preventive detention. Now. this is a very dangerous move on the part of the Drafting Committee, and I hope the House will not be a part to this move, to vest further powers in the Centre and in the States for detention, for reasons connected with the stability of the Government. That is a very vague wording, and very mischievous in its connotation and dangerous in its implications, and certainly not in conformity with the spirit of the democratic republic which we profess to build in this Constitution for our country. I feel that if, at all, powers are to be vested in the Centre or in the States, for reasons connected with the stability of Government, say so-call it sedition or what you will, and provide for it as a crime punishable after fair trial. But I do not want such powers as these to be vested in the Centre or in the State to detain a person on the suspicion that he may jeopardise the stability of the Government established by law. You can provide for his arrest and proper trial and conviction; but to detail him merely because the men in power think that the stability of the government is in danger would be the worst tyranny that has been exercised in modern times. I feel, Sir, that this is a most serious matter. Such a provision would lead to very serious consequences in the hands of unscrupulous persons. I, therefore, feel that this entry should be deleted from this list. Mr. President: I was asked to make some announcement with regard to the future programme. I propose to give the programme for the next week, that is to say, from Monday next to the end of the week. 5th September: Monday: Fifth and Sixth Schedules and the Second Schedule.
6th September: Tuesday: Articles 263A, 264, 264A, 265, 265A and 266.
7th September: Wednesday: Article 281, 282, 282A and 283.
8th September: Thursday: Articles 296, 299, 302, 243, 244, 245 and 234A.
9th September: Friday: Articles 304 and 305 and the Eighth Schedule.
If I find that the work is not progressing as quickly as we wish, and we are unable to finish the whole thing within the week, then I shall have to consider whether we should not sit twice a day, because I do not want to go beyond the week for finishing this programme. I shall adjust the programme according to the progress that we make. I thought we would have finished this list III today but we have not. So the only course is either to meet in the afternoon today or to meet tomorrow. Seth Govind Das: You have not announced the date up to which this session will go. I wanted to know that so that we could fix up our programme. Mr. President: I have no definite programme about that in my mind, because it is difficult to know what progress we shall make. But we do want to finish it as soon as possible. So, we shall meet tomorrow at 9 o'clock. We should be able to finish it by 11 o'clock.
The Assembly then adjourned till Nine of the Clock on Saturday, the 3rd September, 1949.
*[ ] Translation of Hindustani speech