Lok Sabha Debates
Massive Immigration From Bangladesh. on 26 July, 2005
> Title: Massive immigration from Bangladesh.
14.15 hrs. SHRI L.K. ADVANI (GANDHINAGAR): I beg to move:
"That the House do now adjourn."
MR. SPEAKER: We may agree that the vote will be taken up at around 6.00 p.m. unless we conclude earlier.
श्री लाल कृष्ण आडवाणी : अध्यक्ष महोदय, स्थगन प्रस्ताव की बहस से पहले दो चीज़ें आवश्यक होती हैं, पहली है स्थगन प्रस्ताव की एडमसबिल्टी देख करके अध्यक्ष महोदय उसे एडमिट करें और उसके आधार पर जो सदस्य उसे सूचित करता है उसे कंसेंट दे। कन्सेंट पहली स्टेज है। दूसरी स्टेज है जिसमें सदन अनुमति देता है और लीव देता है। वह लीव या तो सदन वैसे ही दे देता है और यदि सरकार कहती है कि हमें आपत्ति है।…( व्यवधान)
अध्यक्ष महोदय : क्या हो रहा है? What is happening here.
… (Interruptions)
श्री लाल कृष्ण आडवाणी : सरकार आपत्ति करती है तो कम से कम पचास सदस्य उसके पक्ष में खड़ें हों तब लीव मिलती है। मैं सबसे पहले आपका आभार प्रकट करना चाहूंगा कि आपने इस प्रस्ताव को स्थगन प्रस्ताव के रूप में अपना कन्सेंट दिया क्योंकि बहस करने की बहुत वधियां होती हैं और उनमें से एडजर्नमेंट मोशन के माध्यम से बहस करने के लिए एडमसबिल्टी के दो इन्ग्रेडिएंट्स निश्चित रूप से अध्यक्ष महोदय ध्यान में रखते हैं। First, Adjournment Motion itself is a motion of censure उसके पक्ष में कितने हैं और कितने नहीं हैं, यह उस पर निर्भर करेगा। अगर पक्ष में बहुमत है तो It becomes a virtual no confidence in the Government. निंदा का एलीमेंट बहुत एसेंशियल है। इसलिए साधारणत: स्थगन प्रस्ताव को आसानी से कन्सेंट नहीं दिया जाता। Second, It must relate to the failure of the Central Government. इसलिए कुछ मित्रों को मैं कह रहा था जब वे गुड़गांव के लिए स्थगन प्रस्ताव लाना चाहते थे क्योंकि वह केंद्रीय सरकार की डायरेक्टली विफलता नहीं है। केंद्र सरकार उस सरकार को बर्खास्त करे, डिसमिस करे, अगर ऐसी मांग है तो अलग बात है अन्यथा यह हरियाणा सरकार की विफलता हो सकती, है यहां की सरकार की नहीं। इस कारण से मैं आपका आभार प्रकट करता हूं और संतोष प्रकट करता हूं कि चौदह महीने बाद पहली बार सदन एक स्थगन प्रस्ताव पर विचार कर रहा है। This is the first Adjournment Motion since the formation of this Government. There have been occasions when Adjournment Motions have been given notice of. There have been a number of exchanges between the Members and the Chair and the matters have been disposed of. But this is the first Adjournment Motion since the formation of the UPA Government 14 months ago which is being formally considered by the House. मुझे इस बात का संतोष है I regard it as significant. मैं इसलिए कह रहा हूं क्योंकि मेरी मान्यता है कि सरकार का इन चौदह महीनों में कार्य संतोषजनक नहीं रहा है। मैं इससे ज्यादा तीखे शब्द का प्रयोग नहीं कर रहा हूं लेकिन जो विफलताएं वभिन्न क्षेत्रों में हैं, उनमें सबसे बड़ी विफलता अगर किसी क्षेत्र में है तो वह आंतरिक सुरक्षा के क्षेत्र में है। आंतरिक सुरक्षा के क्षेत्र में अनेक विफलताएं हैं। मैं तीन संकटों को आइंडेटिफाई करूंगा। तीन संकट सबसे बड़े हैं, पहला है आतंकवाद; दूसरा है नक्सलवाद; और तीसरा है अवैध घुसपैठ। इनमें से पहले दो संकट हैं आतंकवाद और नक्सलवाद, इनके कारण समय समय पर जो भयानक हिंसा की घटनाएं होती रहती है उसके बारे मे सारा देश सजग है, सारा देश परचित है कि आतंकवाद और नक्सलवाद भयानक समस्याएं हैं, जिनका मुकाबला देश को करना चाहिए, सरकार को करना चाहिए, प्रजा को करना चाहिए, सब पार्टियों को मिलकर करना चाहिए।
मुझे इस बात का खेद है कि आंतरिक सुरक्षा के लिए इल्लीगल इमीग्रेशन, अवैध घुसपैठ का जो तीसरा संकट है, उसकी ओर लोगों का ध्यान नहीं जाता। यद्यपि यह बहुत पुराना है। मैं कह सकता हूं कि आरम्भ से जब से हमें आजादी मिली है, इल्लीगल इमीग्रेशन चलता आ रहा है और इसीलिए मैं इसको तीनों संकटों में से अधिक भयावह, अधिक डेंजरस, क्रीपिंग संकट मानता हूं और इसीलिए जिस दिन सुप्रीम कोर्ट ने इस पर अपना निर्णय दिया, मुझे लगा कि बहुत बड़ा निर्णय हुआ है, यह सामान्य निर्णय नहीं है। एक प्रकार से बहुत बड़ी विजय असम की जनता ने प्राप्त की है, जो वर्ष १९७७ से लगातार इल्लीगल इमीग्रेशन के खिलाफ संघर्ष करती आ रही है।
महोदय, दुनिया के और देशों में भी यह समस्या है। अमरीका जैसे बड़े देश को भी इस समस्या का सामना करना पड़ता है। जब मैं पिछली बार गृह मंत्री के नाते यू.के. गया था तो उन्हें इस बात की बड़ी चिंता थी, खासकर एशिया और भारत से बिना वीसा और बिना पासपोर्ट के लोग आ जाते हैं और उनके बारे में हम जब आपकी सरकार से पूछते हैं तो हमें पता नहीं लगता है कि वे वैलिड हैं या नहीं। ये लोग भारतीय हैं या कहीं और देश से आये हैं और उसकी हमें एक व्यवस्था करनी पड़ी। उस समय मैं मन में सोचने लगा कि इनके यहां इस प्रकार के कितने लोग आ जाते होंगे, बहुत थोड़े से लोग आते होंगे। लेकिन फिर भी ये इसके बारे में इतने चिंतित हैं कि इन्होंने लम्बी-चौड़ी व्यवस्थाएं कर दीं, लम्बी-चौड़ी बातें करते हैं, पत्र व्यवहार करते हैं। लेकिन हमारे यहां इल्लीगल इमीग्रेशन की जो आज डाइमैन्शंस हैं, वे इतनी भयंकर हैं कि जब हम किसी को सुनाते हैं कि हमारे यहां इस प्रकार का इल्लीगल इमीग्रेशन होता है तो लोग हैरान होते हैं और कहते हैं कि आप चुप क्यों हैं। इस बारे में सरकार कुछ क्यों नहीं करती है।
अध्यक्ष महोदय, मैं वर्ष १९९८ में गृह मंत्री बना और मैंने गृह मंत्रालय संभाला। जो मेरे पूर्ववर्ती गृह मंत्री थे, विचारधारा में मैं उनसे सहमत नहीं हूं, लेकिन मैं उनका बहुत आदर करता रहा हूं। श्री इंद्रजीत गुप्ता का मैंने सदैव आदर किया और मैंने देखा कि उन्होंने आज से आठ साल पहले ६ मई, १९९७ को इसी सदन में इस विषय पर एक क्वैश्चन था, उस क्वैश्चन के जवाब में उन्होंने कहा था कि हिन्दुस्तान में अवैध घुसपैठ करने वालों की संख्या अंदाजन एक करोड़ है। He said it in the House about the number of illegal immigrants in India who have settled down in India. He was referring mainly from Bangladesh. There was mention also for Pakistan to some extent who had over-stayed their passports and licences. ãÉäÉÊBÉExÉ ªÉä VÉÉä cé, <xÉàÉå ºÉä ÉÊBÉEºÉÉÒ BÉEä {ÉÉºÉ BÉEÉä<Ç {ÉɺÉ{ÉÉä]Ç +ÉÉè® ´ÉÉÒVÉÉ xÉcÉÓ cè* ªÉc ABÉE BÉE®Éä½ BÉEÉÒ ºÉÆJªÉÉ =xcÉåxÉä +ÉÉVÉ ºÉä +ÉÉ~ ºÉÉãÉ {ÉcãÉä BÉEcÉÒ lÉÉÒ iÉÉä +ÉÉVÉ ÉÊBÉEiÉxÉÉÒ cÉäMÉÉÒ, +ÉÆnÉVÉÉ xÉcÉÓ cé, ªÉc àÉé xÉcÉÓ VÉÉxÉiÉÉ* ãÉäÉÊBÉExÉ ¤ÉcÖiÉ ¤É½ÉÒ ºÉÆJªÉÉ cè* <iÉxÉÉÒ ¤É½ÉÒ ºÉÆJªÉÉ àÉå <iÉxÉä ºÉÉ®ä ãÉÉäMÉÉå BÉEä BÉEÉ®hÉ +ɺÉàÉ BÉEä +ÉÆn® ABÉE AäºÉÉ +ÉÉÆnÉäãÉxÉ cÖ+ÉÉ, VÉèºÉÉ +ÉÉÆnÉäãÉxÉ ¶ÉɪÉn cÉÒ º´ÉiÉÆjÉ £ÉÉ®iÉ àÉå BÉEcÉÓ +ÉÉè® cÖ+ÉÉ cÉä* vÉ®xÉä, ºÉiªÉÉOÉc, ÉÊMÉ®{ÉDiÉÉÉÊ®ªÉÉÆ +ÉÉè® <iÉxÉÉ cÉÒ xÉcÉÓ =ºÉ ºÉàÉªÉ BÉEä VÉÉä ‘आसू’ के नेता थे, उनमें से एक नेता ने पब्लिक इंटरेस्ट लिटीगेशन पेश करके यह बड़ी विजय प्राप्त की है। वह केवल घोषणा करते थे कि आज कोई कार्रवाई नहीं होगी तो कुछ नहीं होता था। यहां तक कि वहां चुनाव भी नाममात्र को हुआ, सैन्सस नहीं हुआ For several years the State of Assam was virtually in a state of paralysis. इसका अंत तब हुआ जब १९८५ में १५ अगस्त को प्रधान मंत्री राजीव गांधी की उपस्थिति में एक समझौता हुआ, मैमोरेन्डम ऑफ सेटलमैन्ट हुआ।
The Memorandam of Settlement was between the Union of India, the State of Assam and the All Assam Students Union (AASU). मेमोरेंडम ऑफ सेटलमैंट हुआ, जिसमें कई चीजें थीं। उसमें एक चीज यह थी कि आपने १९८३ में एक आईएमडीटी एक्ट पास किया जो इस उद्देश्य से पास हुआ था कि हिंदुस्तान में जो अवैध घुसपैठ करने वाले बंगलादेश से आते हैं उनको वापिस भेजा जाए। उनको डिपोर्ट किया जाए। हमें उसके बारे में कई आपत्तियां हैं। कितनी आपत्तियां तब थीं और कितनी अब हैं, इसके बारे में फर्क हो सकता है, लेकिन एक प्रोविजन आ गया और सरकार ने कमिट किया कि हम इसे रिव्यू करेंगे। सन् १९८५ से ले कर आज तक यह मामला चलता आया है और जो भी गैर कांग्रेसी सरकारें आई हैं पहले-पहले एजीपी सरकार आई थी, केंद्र में हमारी सरकार आई थी, हम दोनों ने क्योंकि तब तक सुप्रीम कोर्ट में मामला चला गया था और सुप्रीम कोर्ट ने इस मामले में हमारी राय पूछी थी। हमें लगता है कि यह कानून है, इस कानून के कारण विदेशियों को जो घुसपैठ करके आए हैं, बिना अनुमति के उनको बाहर निकालना लगभग असंभव है इसलिए इसे खत्म करना चाहिए। कांस्टीटयूशनैलिटी के बारे में भी कभी-कभी लोगों ने राय दी होगी लेकिन कम-से-कम यह कोई प्रभावी साधन नहीं है एजीपी की सरकार ने कहा कि हम इसे रिपील करने के लिए कमटिड हैं और यह बात श्री वाजपेयी जी की सरकार ने भी कही है। हम उम्मीद कर रहे थे कि हम यहां पर बिल लाएंगे और उस बिल के आधार पर अगर सबकी सहमति हो जाएगी तो वह बिल पास हो जाएगा। रिपील करने के लिए बिल लाया गया। वह स्टैंडिंग कमेटी होम के पास गया और जब हाउस भंग हो गया तो वह बिल भी समाप्त हो गया। लेकिन उस दिन देश के लोगों ने राहत की सांस ली और असम के लोगों ने भी राहत की सांस ली जिस दिन सुप्रीम कोर्ट ने सब बातें लम्बी-चौड़ी चर्चा के बाद सुन कर कह दिया कि यह कानून एक प्रकार से भारत की सुरक्षा में बाधक है और यह अल्ट्रावायरस ऑफ दि कांस्टीटयूशन है। यह एक प्रकार से आर्टिकल ३५५, जो केंद्रीय सरकार पर जिम्मेदारी डालता है, उसे राज्यों की निगरानी करनी चाहिए । राज्यों को विदेशी आक्रमण से, आंतरिक असुरक्षा से बचाना चाहिए, उसमें यह बिल बाधक है और इसलिए we declare this as null and void. हम इसे समाप्त करते हैं। इस बीच में कई चीजें हुई हैं। यहां तक कि हमारे जो राज्यपाल , थे जो आज जम्मू-कश्मीर के राज्यपाल हैं जनरल एस.के. सिन्हा, उन्होंने एक लम्बी-चौड़ी विस्तृत रिपोर्ट राष्ट्रपति जी को अर्थात् केंद्रीय सरकार को दी और उस रिपोर्ट के कई उद्धरण सुप्रीम कोर्ट की जजमैंट में पाजटिव ढंग से कोट किए हैं। केंद्रीय सरकार को चाहे पसंद न आई हो लेकिन उनको बहुत पसंद आई और उन्होंने एक स्थान पर लिखा है "This report is by a person who has held a high and responsible position of Deputy Chief of Army Staff and is very well equipped to recognise the potential danger or threat to the security of the nation by the unabated influx and continued presence of Bangladeshis in India. "
उन्होंने अपनी रिपोर्ट में कहा था " The unabated influx of migrants’. I am quoting from General S.K. Sinha’s report.
"…from Bangladesh to Assam and the consequent perceptible change in the demographic pattern of the State has been a matter of grave concern. It threatens to reduce the Assamese people to a minority in their own State."
फिर वह लिखते हैं "There is a tendency to view illegal migrantion into Assam as a regional matter affecting only the people of Assam. Its more dangerous dimension of undermining our national security is ignored. "
मैं इस कारण मानता हूं कि सुप्रीम कोर्ट का यह ७ जुलाई का निर्णय एक ऐतिहासिक निर्णय है।
इसका संबंध केवलमात्र असम और ईस्टर्न स्टेट्स से नहीं है, यह राष्ट्र की सुरक्षा से संबंधित है। राष्ट्र की सुरक्षा के बारे में कोर्ट ने जितनी बातें कही हैं, मैं आशा करता हूं कि सरकार इसका पूरा अध्ययन करेगी और उसके अनुसार चलेगी।
अध्यक्ष जी, उन्होंने जिस समय यह कहा, मुझे बहुत अच्छा लगा। उन्होंने जब कहा कि एग्रेशन के खिलाफ हमारा यह कदम है, तो उन्होंने यह भी कहा कि वार और एग्रेशन में फर्क होता है। जरूरी नहीं कि वार होने के बाद ही एग्रेशन का खतरा पैदा हो जाए। उन्होंने स्मरण दिलाया कि १९७१ में जब बंगलादेश (उस समय ईस्ट पाकिस्तान) में बहुत बड़ी मात्रा में अत्याचार होने लगे, तो अत्याचारों के कारण बहुत बड़ी संख्या में वहां के नागरिक भारत आने लगे। उस समय युनाइटेड नेशन्स की सिक्योरिटी कौंसिल में जब एग्रेशन के सवाल पर चर्चा हो रही थी, तो भारत के डॉ. नागेन्द्र सिंह ने लम्बी-चौड़ी व्याख्या की और बताया कि एग्रेशन क्या होता है। उन्होंने कहा कि-
"General Assembly, U.N.: Aggression can be of several kinds – armed in nature or even without the use of any arms. For example, there could be a unique type of bloodless aggression from a vast and incessant flow of millions of human beings forced to flee into another State. If this invasion of unarmed men, in totally unmanageable proportion, were to not only impair the economic and political well-being of the receiving victim State, but to threaten its very existence, I am afraid, Mr. Chairman, it would have to be categorized as aggression."
यह व्याख्या सुनकर, यू.एन. सिक्योरिटी कौंसिल ने एग्रेशन क्या होता है, उसे स्वीकार किया। मैं मानता हूं कि पिछले वर्षों में एक कंटीन्यूइंग एग्रेशन बांग्लादेश की ओर से हमारे यहां चलता रहा है और बांग्लादेश के बारे में जब मैं बोलता हूं, तो इसी जजमेंट में उन्होंने इस बात को भी कोट किया था और कहा कि वहां के बहुत सारे नेता लोग, जब पाकिस्तान एक था, तब और जब बांग्लादेश बन गया, तब भी हमारे वहां के मित्र नेताओं ने जो पुस्तकें लिखी हैं उनमें कहा कि असम तो वास्तव में बांग्लादेश का हिस्सा होना चाहिए क्योंकि बांग्लादेश इतना छोटा है और वहां की आबादी इतनी ज्यादा है इसलिए हमें असम तो हर हालत में चाहिए। जनरल सिन्हा ने इस बात की ओर ध्यान दिलाया है कि धीरे-धीरे, लगातार घुसपैठ चलती रही है, जिसे हम रोकने की कोशिश नहीं कर रहे हैं और न ही घुसपैठियों को वापस भेजने की कोशिश कर रहे हैं। यदि यही चलता रहा, तो असम के डिस्टि्रक्ट बार्डर्स की ऐसी स्थिति हो जाएगी जिसके आधार पर बांग्लादेश के लोग फिर से अपनी वही पुरानी मांग उठाने की कोशिश करेंगे कि असम के इन जिलों को बांग्लादेश में मिलाना चाहिए। यह खतरा बहुत बड़ा है।
अध्यक्ष जी, इससे पहले भी, कई सारे कानून ऐसे हैं, जिनके बारे में सुप्रीमकोर्ट ने कहा होगा कि यह कानून अवैध है या किसी फंडामेंटल राइट्स को वॉयलेट करता है या संविधान के बेसिक स्ट्रक्चर का वायलेशन करता है, लेकिन ऐसा पहले शायद ही किसी केस में ऐसा कहा हो, जैसा इसमें कहा है और इसे स्ट्रक-डाउन करते हुए सरकार की भत्र्सना की है और कहा है कि यह सरकार का फेल्योर है। इस बारे में इसमें लिखा है कि-
"This IMDT Act, 1983 has created the biggest hurdle and is the main impediment or barrier in the identification and deportation of illegal migrants."
ÉÊ{ÉE® =nÉc®hÉ ÉÊnA cé, +ÉÉÆBÉE½ä ÉÊnA cé +ÉÉè® +ÉÉÆBÉE½ä <ºÉ iÉlªÉ BÉEÉä ÉʤÉãÉBÉÖEãÉ =VÉÉMÉ® BÉE®iÉä cé* +ÉÉ<Ç.AàÉ.bÉÒ.]ÉÒ. ABÉD] àÉå 1983 ºÉä ãÉäBÉE® +ÉÉVÉ iÉBÉE BÉÖEãÉ 3,10,759 BÉEäºÉäºÉ ÉÊãÉA MÉA* इन इन्क्वायरीज़ के बाद इन ३.१० लाख केसेज़ में से केवल १०,०१५ केसेज़ में उन्होंने इल्लीगल इम्मीग्रेंट्स डिक्लेयर किया और उनको इल्लीगल इम्मीग्रेंट्स डिक्लेयर करने के बाद भी जो इल्लीगल इम्मीग्रेंट्स निकाले गये, उनकी संख्या १४८१ है। तीन लाख केसेज़ में से १४८१ लोगों को निकाला गया। उन्होंने कंट्रास्ट किया, कम्पेयर किया और कहा कि अकेले असम में आई.एम.डी.टी. एक्ट लागू है और बाकी सारे देश में फोरेनर्स एक्ट लागू है और वह फोरेनर्स एक्ट…( व्यवधान)
SHRI KIRIP CHALIHA (GUWAHATI): Sir, I am on a point of order… (Interruptions)
MR. SPEAKER: Just a minute. He is on a point of order. Please listen to him.
SHRI KIRIP CHALIHA : Sir, part (vii) of the Rule 58 of the Rules of Procedure and Conduct of Business in Lok Sabha deals with Adjournment Motion. It says:
"The motion shall not deal with any matter which is under adjudication by a court of law having jurisdiction in any part of India. "
Supplementing it, there has been a ruling by your distinguished predecessor dated 25th July, 1985 at page no. 501 of Practice and Procedure of Parliament by M.N. Kaul and S.L. Shakdher. It says that judgement of the Supreme Court cannot be discussed in the House… (Interruptions)
अध्यक्ष महोदय : सुनने दीजिए।
SHRI KIRIP CHALIHA : The wisdom of the judgement of the Supreme Court cannot be questioned on the Floor. My point is that Shri Advani is exclusively quoting the judgement of the Supreme Court. He is commenting on the merits of the judgement. Suppose, somebody discusses the demerits, then what would happen?
MR. SPEAKER: You are entitled to.
… (Interruptions)
MR. SPEAKER: Without imputing motives to the learned judges, you can criticize a judgement also.
… (Interruptions)
SHRI KHARABELA SWAIN (BALASORE): He is endorsing the views of the Supreme Court.
अध्यक्ष महोदय : आप बैठिये। Mr. Advani does not need your support.
श्री लाल कृष्ण आडवाणी : अध्यक्ष जी, सुप्रीम कोर्ट के जजमेंट ने ही तुलना की है कि जहां एक तरफ असम अकेला है, जहां पर आई.एम.डी.टी. एक्ट लागू होता है, वहां पर स्थिति यह है, जैसा मैंने बताया कि तीन लाख कुछ केसेज़ में से केवल १४८१ माइग्रेंट्स हटाये गये। वहां पड़ोस में पश्चिम बंगाल है और पश्चिम बंगाल में इस समय जो मुख्यमंत्री हैं, वे इस बात के लिए बड़े कांशस हैं, सार्वजनिक रूप से उन्होंने कई बार इस बात को कहा, मुझसे भी कहा कि यह बहुत गम्भीर समस्या है, जब मैं मनिस्टर था और उस गम्भीर समस्या के बारे में वे हमेशा एक्टिव रहे हैं। नतीजा यह हुआ है कि फोरेनर्स एक्ट के अधीन पश्चिम बंगाल में १९८३ और १९९८ के बीच में, १५ साल की अवधि में, (पहले का १७ साल का था,) 4,89,046 persons were actually deported. ABÉDSÉÖ+ÉãÉÉÒ =xÉBÉEÉä ¤ÉÆMÉãÉÉnä¶É £ÉäVÉÉ MɪÉÉ* ªÉc ºÉÆJªÉÉ ´Éäº] ¤ÉÆMÉÉãÉ BÉEÉÒ cè, VÉcÉÆ {É® {ÉEÉä®äxɺÉÇ ABÉD] ãÉÉMÉÚ cè* nÉäxÉÉå ABÉD]弃 àÉå ÉÊBÉEiÉxÉÉ +ÉxiÉ® cè* <ºÉÉÒ BÉEÉ®hÉ ºÉÖ|ÉÉÒàÉ BÉEÉä]Ç xÉä <ºÉ ¤ÉÉiÉ BÉEÉä º´ÉÉÒBÉEÉ® ÉÊBÉEªÉÉ ÉÊBÉE ÉÊbÉκµÉEÉÊàÉxÉä]®ÉÒ cè, BÉDªÉÉåÉÊBÉE {Éè]ÉÒ¶ÉxÉ àÉå BÉEcÉ MɪÉÉ lÉÉ, ÉÊVÉxcÉåxÉä {Éè]ÉÒ¶ÉxÉ nÉÒ lÉÉÒ, this Act is unconstitutional. It is discriminatory on the face of it because बाकी हिन्दुस्तान में किसी विदेशी को बाहर निकालना आसान है, लेकिन असम में आसान नहीं है। एक स्थान पर तो जजमेंट ने यह भी कहा है कि असम में अगर कोई विदेशी है तो उसके ऊपर अगर कोई हत्या का आरोप लगता है, कोई बलात्कार का आरोप लगता है, इस प्रकार का कोई गम्भीर आरोप लगता है तो उसमें उसको सजा देना सम्भव है, लेकिन उसके ऊपर यदि कोई यह आरोप लगाये कि यह विदेशी है तो क्योंकि आई.एम.डी.टी. एक्ट के अधीन काम करना पड़ेगा, इसलिए उसको विदेशी प्रमाणित करना, उसको निकालना सम्भव नहीं होगा। जब वह विदेशी प्रमाणित नहीं होता है तो उसके बाद उनको एक प्रकार से सिक्योरिटी मिल जाती है, उसके खिलाफ केस होता है, उसमें कोर्ट ने कहा है:
"The IMDT Act is not only ineffective in dealing with the illegal immigrants, it actually gives them protection as proceedings initiated against them almost entirely end in their favour and so enable them to have a document having official sanctity to the effect that they are not illegal immigrants. "
इसमें उन्होंने इतनी गम्भीर चर्चा की है। मैं पहले कह चुका हूं कि हमारी सरकार ने बहुत कोशिश की थी कि यह एक्ट रिपील हो। लेकिन हम नहीं कर सके। उसका कारण यह था कि उस समय हमारे पास लोक सभा में तो बहुमत था, लेकिन राज्य सभा में बहुमत नहीं था। कांग्रेस पार्टी ने ऑफशियली कहा था कि हम इसके खिलाफ हैं। हम इस कानून को उपयुक्त मानते हैं। आज जो स्थिति आई है, उस स्थिति में मैं कहना चाहता हूं । प्रणव जी यहां पर बैठे हैं। मैं पढ़कर हैरान हुआ था कि न केवल इसको सरकार का फैलियोर बताया गया है, बल्कि एक प्रकार से सरकार की नीयत पर भी संदेह व्यक्त किया गया है। सुप्रीम कोर्ट के एक पैराग्राफ में कहा गया है "A deep analysis of the IMDT Act and rules made thereunder would reveal that they have been purposely so enacted and made so as to give shelter or protection to illegal migrants who came to Assam from Bangladesh on or after 25 March, 1971 rather than to identify and report them."
… (Interruptions)
SEVERAL HON. MEMBERS: Shame! श्री लाल कृष्ण आडवाणी : मैं यह वाक्य पढ़कर हैरान हो गया था। यह बहुत गम्भीर है और उसके बाद सरकार और सत्ता पक्ष का जो रिएक्शन है। एक तरफ तो असम के मुख्यमंत्री ने तुरन्त कहा कि हमको देखना पड़ेगा। असम के मुख्यमंत्री ने और कांग्रेस पार्टी की ओर से अधिकृत रूप से कहा गया कि हम देखेंगे। जो स्टेटमेंट आयी है, उससे यह आभास मिलता है कि सुप्रीम कोर्ट के निर्णय को सर्कमवेंट करने का कोई तरीका निकाला जाएगा। अगर मैं गलत नहीं हूं…( व्यवधान)
THE MINISTER OF DEFENCE (SHRI PRANAB MUKHERJEE): It is our interpretation.
SHRI L.K. ADVANI : I will say that because these are very serious statements made by the Supreme Court. They are not allegations made by me.
MR. SPEAKER: No. No. Ultimately, it is the Parliament who has to say what the law should be. The Courts have to interpret that law and they have done it.
SHRI L.K. ADVANI : We have been saying all these things for many years and I hold that many of the problems relating to security have a lot to do with vote bank politics. This has been my conviction. In this case also, for all these years even after this IMDT Act, we are not able to deport anyone. The desire nevertheless to retain this Act and not to agree to any repeal of this Act is essentially due to the vote banks that they create for us. This vote bank politics has been the biggest disaster for the country, and earlier the Ruling Party realises this, the better it is. As I said earlier, in West Bengal, the present Chief Minister realises it, and the present Chief Minister has accordingly been cooperating in all these matters. मुझे समझ में नहीं आता है कि इस मामले में जीओएम बनाने का क्या अर्थ है, क्या उद्देश्य है? मैं तो यह मानता था कि सुप्रीम कोर्ट का निर्णय आते ही the Central Government would accept it gracefully and decide to implement it in letter and in spirit. यह तरीका था। There is no other way. जीओएम सैटअप करने से असम की जनता में यह आशंका पैदा हुई है कि शायद कोई और आईएमडीटी एक्ट को फिर से दूसरे रूप में लाने की बात सोची जा रही है। This is a very serious matter. एक बार पहले भी हम देख चुके हैं कि असम में गुस्सा आता है, तो उसका क्या परिणाम होता है? यह हम भुगत चुके हैं। उसको फिर से इन्वाइट न करें। इसको ग्रैसफुली स्वीकार करके, सुप्रीम कोर्ट के जजमेंट के अनुसार जो भी काम करने जरूरी हैं, उन्होंने जो भी लैडाउन किया है। मैं इसके ऑपरेटिव पार्ट को फिर से पढ़कर सुनाना चाहता हूं जिसमें उन्होंने कहा है :
"The Provisions of the Illegal Migrants (Determination by Tribunals) Act, 1983 and the Illegal Migrants (Determination by Tribunals) Rules, 1984 are declared to be ultra vires and are struck down. The Tribunals and Appellate Tribunals constituted under the Illegal Migrants (Determination by Tribunals) Act, 1983 shall cease to function. "
फिर कहा है -
"All cases pending before the Tribunals under the IMDT Act, 1983 shall stand transferred to the Tribunals constituted under the Foreigners Tribunals Order, 1964 and shall be decided in the manner provided in the Foreigners Act, the rules made thereunder and the procedure prescribed under the Foreigners Tribunals Order of 1964. It will be open to the authorities to initiate fresh proceedings under the Foreigners Act against all such persons whose cases were not referred to the Tribunals by the competent authority whether on account of the recommendation of the Screening Committee or any other reason whatsoever. All appeals pending before the Appellate Tribunals shall be deemed to have abated. The respondents are directed to constitute sufficient number of Tribunals under the Foreigners Tribunals Order, 1964 to effectively deal with the cases of foreigners who have illegally come from Bangladesh or are illegally residing in Assam."
मैं इन बातों को फिर से दोहराता हूं क्योंकि रिजीम सारा बदल जाए। जो आईएमडीटी एक्ट का रिजीम था, वह कम्प्लीटली सप्लांट हो जाए। उसको सुप्रीम कोर्ट ने कह दिया कि यह अल्ट्रा वायरस है और फॉरेनर्स एक्ट का जो रिजीम है, उसे पूरे तौर पर स्वीकार किया जाए। This is the direction of the Supreme Court. I see no reason why there should be any hesitation in accepting this and proceeding according to the law as prescribed by the Supreme Court.
मैं एक बात और कहना चाहता हूं। कभी-कभी असम में इस बात की चर्चा होती है। यहां पर भी कभी-कभी चर्चा होती है, हम कहते हैं कि जहां विदेशी घुसपैठ, अवैध घुसपैठ बंगलादेश से होती है, उसे रोकना चाहिए। हमको कभी भूलना नहीं चाहिए कि वहां पर कभी-कभी अल्पसंख्यकों पर जो ज्यादतियां होती हैं, उसके कारण अल्पसंख्यक वहां से मजबूर होकर भारत में आते हैं। अगर वे अत्याचार के कारण यहां आते हैं तो उनको बोनाफाइडी रिफ्यूजीस मानना चाहिए और उसमें अंतर करना चाहिए। जब हम इस बात को कहते हैं तो हमें कहा जाता है कि आप इस सवाल को कम्युनलाइज़ कर रहे हैं, आप इसे साम्प्रदायिक आयाम दे रहे हैं।…( व्यवधान)
श्री मोहन सिंह (देवरिया) : इसीलिए तो यह रिपील नहीं हुआ।…( व्यवधान)
श्री इलियास आज़मी (शाहाबाद) : आप कोई सुरक्षा का कानून भी बनवाइए।…( व्यवधान)
श्री लाल कृष्ण आडवाणी : मुझे याद है सन् २००३ में विदेश में रहने वाले भारत मूल के नागरिकों को दोहरी नागरिकता देने का एक विधेयक हमारी सरकार लाई थी। वह लोक सभा में पारित हो गया था। जब राज्य सभा में गया तो वहां एक सहमति बन गई कि इसपर कोई विवाद नहीं है। एक ऑल पार्टी कमेटी थी जिसने दोहरी नागरिकता रिकमैंड की थी। इसलिए हम इसे बिना बहस के भी पारित कर सकते हैं। उस समय अध्यक्ष ने कहा कि हम इसे बिना बहस के पास करेंगे, लेकिन विपक्ष के नेता इस बारे में कुछ कहना चाहते हैं। मैंने कहा कि मुझे कोई आपत्ति नहीं है। उस समय वहां विपक्ष के नेता आज के प्रधान मंत्री थे। यह १८ दिसम्बर, २००३ की बात है। इस समय हमारे प्रधान मंत्री, जो उस समय वहां विपक्ष के नेता थे, उन्होंने कहा -
"I join the hon. Deputy Prime Minister in paying our tribute to the great sense of creativity of the Indian Diaspora. They have proved, if any proof was necessary, that given suitable opportunities, we, Indians, are second to none. Their knowledge, their wealth, their experience and expertise is a great national reservoir which can be tapped for the benefit of our country. Therefore, we are fully in support of measures to strengthen the emotional link between our country and members of the Indian Diaspora. Indeed, the first steps in this context were taken when our Government was in office in 1995. If I remember correctly, Dr. Singhvi was then the Indian High Commissioner and I am very happy that those initial efforts have fructified in the form of a Bill. It confers the right of overseas citizenship to people of Indian origin in specified countries. We are fully in support of this measure."
मैं इसकी ओर सदन के नेता का भी ध्यान दिलाना चाहूंगा।
"While I am on this subject, Madam, I would like to say something about the treatment of refugees. After the partition of our country, the minorities in countries like Bangladesh have faced persecution and it is our moral obligation that if circumstances force people, these unfortunate people, to seek refuge in our country, our approach to granting citizenship to these unfortunate persons should be more liberal. I sincerely hope that the hon. Deputy Prime Minister will bear this in mind in charting out the future course of action with regard to the Citizenship Act."
इतना ही नहीं, उसके तुरंत बाद, श्री वसुदेव आचार्य और श्री गुरूदास गुप्ता जी यहां बैठे हुए हैं, उनके समर्थन से चुने हुए एक और माननीय सदस्य श्री शंकर राय चौधरी जो किसी जमाने में सेना के प्रमुख रहे हैं, उन्होंने भी इस पर कहा क "Madam, with your indulgence, I would like to convey further what Dr. Manmohan Singh has spoken about refugees and it is an issue I have taken up with hon. Deputy Prime Minister. From Bangladesh, we are getting a wide variety of people who are entering into our country illegally, all of them. Some are economic migrants whom you see all over the country, be it Mumbai, Delhi or Kolkata, some are infiltrators, terrorists, but a large number of them are religious minorities facing persecution, Chakmas, Hindus, Buddhists, many of them. I urge the Government again, through you, Madam, I earnestly urge the Government that minorities fleeing Bangladesh for the fear of persecution should be given citizenship and should be treated in a supportive and kind manner. Thank you very much."
मैंने इस बात का जिक्र इसलिए किया कि जब हम इस समय इल्लिगल माइग्रेशन को रोकने का आग्रह कर रहे हैं कि सुप्रीम कोर्ट के इस जजमैंट को इम्प्लीमैंट किया जाये तो इऩ दोनों भावनाओं को जिसका इंडोर्समैंट करते हुए मैंने जो कहा, मैं अपने जवाब को भी यहां कोट करता हूं।
"I have taken note of what the Leader of the Opposition and Shri Shankar Roy Chowdhury have said and I am fully in agreement with the view that they have expressed. Very often in the past, we have faced this kind of situation when we have adopted an approach of this kind. There were various kinds of allegations made that you are making discrimination between this and that community which we do not propose to do. We always say that a person, who has to flee because of religious persecution is a refugee, a bonafide refugee, and he cannot be regarded on par with the illegal immigrants who may have come for any other reason, even for economic reason. I take note of what has been said and endorse it."
Today, again I wish to endorse this particular view point and say that I am fully in agreement with what Dr. Manmohan Singh said the other day and I am sure that he continues to hold by that.
I have little more to add except to say that let the Government accept the judgement of the Supreme Court, implement it in letter and spirit and I am sure that a major threat to internal security can be contained.
MR. SPEAKER: Motion moved:
"That the House do now adjourn."
THE MINISTER OF DEFENCE (SHRI PRANAB MUKHERJEE): Mr. Speaker Sir, initiating the observations on Adjournment Motion, the hon. Leader of the Opposition pointed out that admission of Adjournment Motion is a rare occasion and perhaps rarest of the rare occasion is when the Government agrees to the Adjournment Motion. I, on behalf of the Government, agreed to it. I agreed to it only to clarify certain issues which have not been properly represented or which have not been put in correct perspective.
All of us are aware that in a special situation, IMDT Act was enacted by this Parliament itself, not anywhere else, in 1983. Just five years ago, in 1978, there was to be a bye-election in Assam in Mongoldoi constituency. While the voters’ list was to be revised as per the requirement of the Election Commission, suddenly an agitation started. The demands of the agitators were detect, delete and deport – detect the illegal migrants, delete their names from the voters’ list and deport them. Just one year before in the election of 1977, there was no agitation. In that election, even in Assam, Janata Party, the then ruling party, also made their presence felt. If I remember correctly – Mr. George or Mr. Advani may correct me if I am wrong – there was also a representation in the Council of Ministers of a Member from Assam in the Janata Party Government. But, in 1978 this agitation started and it spilled over. It spilled over to such an extent that in 1980 General Elections – elections to Lok Sabha – could not take place except in two constituencies which were largely Bengali-dominated, namely, Silchar and Karimganj. In the rest of the 12 constituencies, the elections could not be held. Agitators demonstrated and the normal democratic process was stopped. Thereafter what happened is known to everybody. Foreigners Act was very much in operation at that point of time, but the Foreigners Act, according to the agitators was not effective enough. It was there in 1978, 1979, 1980, 1981, 1982 and 1983. Prior to 1983, there was no IMDT Act but there was demand for identification, detection and deportation, and the most intriguing part is deletion because through certain agitations preparation of the electoral rolls were to be influenced. That is why the demand was deletion to which I will comelater on, which was one of the conditionalities of the Assam Accord in 1985. Even the General Elections in 1984 also could not take place in time, that is in the month of December 1984. They took place one year later, some time in November or December, 1985 after the Assam Accord was signed on 15th of August, 1985. Why was this Act enacted? Why did the Congress Party support this Act? Surely, not to encourage the illegal immigrants. But the fact of the matter was the gross misuse of the Act, specially at the hands of the executives to catch hold of a person specially a minority saying: "You are an illegal migrant, give money otherwise you will be deported." Therefore, it was decided by passing this Act that instead of leaving this decision to the executive, it should be entrusted to the judicial bodies, to certain tribunals. The Leader of the Opposition has very eloquently quoted certain figures and from the judgements. I have also certain figures. Most respectfully I submit he quoted the figure of the deportation from West Bengal. But, I am not going to speak about West Bengal. I am coming to Assam alone. It is not that the Foreigners Act Tribunals were not in operation in Assam. It is not the fact so far as the IMDT Tribunals are concerned. If we go back to the Assam Accord we will find that even up to January, 1966 all the migrants from the then East Pakistan – Bangladesh was created in 1972 – were given Indian citizenship. They were given Indian citizenship in conformity with the national commitment.
15.00 hrs. I do not know whether Shri Advani consciously used the date when he said that illegal migration started from 1947. If I heard him correctly and if he used the year as 1947, then it has a very dangerous connotation. I do not know when Shri Advani left Sind and came to India but many persons – some of them became Ministers here – many of my Bengali colleagues, their fathers or they themselves left the then East Pakistan many years after 1947 because there was a national commitment. The country has been divided. … (Interruptions)
SHRI L.K. ADVANI : That is after Independence. … SHRI PRANAB MUKHERJEE: You said 1947 and 1947 was the year of Independence. … (Interruptions)
SHRI L.K. ADVANI : I stand corrected. … (Interruptions)
SHRI PRANAB MUKHERJEE: If you want to correct, I have no problem. … (Interruptions)
SHRI L.K. ADVANI : I stand corrected. … (Interruptions)
SHRI PRANAB MUKHERJEE: You have said that illegal migration started from 1947. That is why, I am objecting. If you correct, I will definitely accept that.
That is why, in the Assam Accord also, it was agreed that those who came up to January, 1966 would be given citizenship. Between 1966 and 1971, it would be a category, their names would be deleted from the Voters’ list for 10 years, and their deletion process would be taken by the Tribunals set up under the Foreigners’ Act. In respect of those who came after 25th March, 1971 - that day was considered because it was the liberation day of Bangladesh and thereafter Bangladesh declared themselves as a secular country - there was some sort of an undertaking between Mujibur Rahman and the then Prime Minister, Shrimati Indira Gandhi that all the persons who have migrated from Bangladesh to India, to any parts of India – Bengal, Assam and Tripura, they would be taken back and if they want to come to India, they would have to apply for the citizenship under the normal Act. Therefore, IMDT tribunals were entrusted to have the responsibility of detecting, deleting and thereafter deportation of those persons who came after 25th March 1971..
The fact of the matter is that there were a number of enquiries. I am giving the comparative figures of tribunals of Assam. The number of cases reported to IMDT tribunal from 31st December 1983 to 31st December 2002 was 3,68,609 and enquiries completed were 3,61,162. The number of persons declared illegal immigrants was 11,306. The Supreme Court has quoted 10,000. I can accept that 10,000 figure also. There is no problem in that. But what is the performance of the tribunal set up under the Foreigners’ Act, on which so much trust has been reposed? The number of cases referred to the tribunal set up under the Foreigners’ Act was 5,17,955; enquiries completed were 5,17,531 and the number of persons declared foreigners was 28,451. You compare the figures 5,15,000 and 28,400; and 3,61,000 and 11,000. Is the proportion disproportionately high or low? Therefore, the answer does not lie whether IMDT Act has acted as a patronage to illegal immigration. The tribunals set up under the Foreigners’ Act in Assam also could not identify large number of so-called foreigners.
After all, the foreigners must exit. To my mind, I am not a lawyer nor aspire to be, nor am I a very courageous man to take on or cross the path of the Supreme Court. Perhaps, somebody else can do it. Therefore, most respectfully I would like to submit as a Member of Parliament that we have a right to disagree with the views expressed by the Supreme Court in their judgement declaring a law null and void, by making another Act by passing another legislation. Most respectfully I would like to submit that that was the first Constitution Amendment which was done in the context of the judgement of the Supreme Court in Kameshwar Singh vs. State of Bihar. Even the Council of State was not constituted. That Constitution Amendment took place to correct the judgement of the Supreme Court even before the general election of 1952. What is wrong if the Chief Minister of Assam has stated that we shall have to look into it?
So far as the judgement of the Supreme Court is concerned, it is automatically operational. It does not require any Notification from us. The IMDT Act has been declared null and void. It is there. But does it prevent Parliament to pass an Act to ensure the genuine rights of the genuine citizens? Nobody is talking of the illegal immigrants. We are fully aware of the problems. But most respectfully I would like to submit to the Leader of the Opposition that you brought this Repeal Bill in the 2003 Budget Session. I had the privilege of presiding over the Standing Committee on Home Affairs where this Bill was sent. I had seven Sessions. We wanted to make our recommendations. I received 122 representations, memoranda and more than 300 persons expressed their desire to give their evidence before the Parliamentary Standing Committee.
Seventy-two memoranda were in favour of repealing the Act and as many as 50 memoranda were against the repealing of the Act. Opinion was sharply divided. It is not that simple that it will have to be scrapped. The reason why the Tribunals could not function properly is because of the fact that adequate infrastructural facilities, which the Tribunals required, were not available. It is not correct to say that simply the Congress Party did not want and that is why it was not done.
After the passage of this Act, in Assam itself, for 10 years the non-Congress parties were in office between 1985 to 1991 and again 1996 to 2001. From the Union Government also, there was the support of Mr. Advani and his Party. Mr. V.P. Singh was there in 1989-90. Again in 1996 from 2000-2004, you were there. The Report of the Governor, which the Leader of the Opposition quoted very extensively, was made available to you on 8th of November 1998 when you became the Home Minister, when you became the Deputy Prime Minister.
May I most respectfully submit one point to you regarding what you decided to do in 2003 in the Budget Session? My experience as the Chairman of a Standing Committee is that on one day, nine Bills were referred to the Standing Committee on Home Affairs, including this IMDT Act. Only one Session was made available to me, that is, the next Winter Session. Thereafter, the House was dissolved.
I could do as many as six, but three I could not do including the IMDT Act. I have mentioned to you as to why I could not do that. Therefore, most respectfully I would like to submit that let us not make politics out of it. The judgement of the Supreme Court has to be accepted. This is the law of the land. At the same time, when we are sitting here, we have to take into view certain aspects. May I ask this. Why could you not do it between 1998 and 2004?
You have referred to article 355. May I most respectfully remind you that this is the judgement of the Supreme Court? I do not know how article 355 comes here. What is the internal disturbance, and what is the external aggression? The interpretation of external aggression that Justice Nagendra Singh gave in the Security Council in 1971 was totally in a different context of 1 crore refugees coming to a country, which itself had problems of food, shelter, and medical facilities. That cannot be compared with some persons, maybe 10 million or 15 million, who are coming here over years. Yes, they should not come. We shall have to prevent it. But the fact of the matter is that you cannot give draconian powers to police. It is not a mere theoretical preposition but that were the practical experiences that we have.
That is why I described, how things developed from 1978 to 1983, the year in which this Act was passed. This Act had not come out of hat of somebody or out of whims or caprices of some individuals. After a considerable debate, discussion, and reviewing the situation that was prevailing at that particular point of time, it was considered absolutely necessary to protect the genuine interests of the genuine citizens of this country including a large number of religious and linguistic minorities. These minorities were going to be victimized because of some – I am afraid I am not using any strong words – sort of agitation which was guided by distorted vision. Therefore, what is the relevance of article 355 herein? Mr. Leader of the Opposition, you may recall that we had passed a resolution in Rajya Sabha when the carnage in Gujarat was going on. It was the unanimous Motion that was adopted by the Rajya Sabha where we requested you – as the Deputy Prime Minister and the Home Minister – to apply article 355 to protect the State of Gujarat, not from external aggression but from internal disturbance of which there were ample evidences. They are still tickling today. I do not know what you did, and what tangible action you took.
I can most respectfully assure you that so far as our Government is concerned, we are fully conscious of our responsibility to the Judgement of the Supreme Court. We are fully conscious to our responsibility to protect each and every Indian genuine citizen including the minorities. That is the commitment that we have. … (Interruptions) May I know, what is there to be so jubilant? So many acts have been declared ultra vires. After 22 years, an Act has been declared illegal – ultra vires. Most respectfully, I would like to submit this. Is there any conclusive proof or precise figure available regarding how ‘illegal’ IMDT Act has helped the illegal migration?
There has been difficulty in detection but the figures I have quoted show that even the Tribunal set up under the Foreigners Act in Assam inspected 5,17,000 cases but could deport only 28,000 against 3,61,000 cases inquired by IMDT where the deportation was 11,000 or 10,000. Therefore, we would have to find the answer somewhere else; and for that somewhere else, I would respectfully submit that some sort of infrastructure and some sort of other facilities are required.
I do not find anything wrong in setting up a Group of Ministers. The Group of Ministers would have to look into all aspects of it. Let me ask a simple question. What would you do about the Chakmas? What was the judgement of the Supreme Court? What was the direction of the Supreme Court to the then Chief Minister of Arunachal Pradesh? It said that you simply cannot throw out the Chakmas. You have to take note of the humane aspects of it. Therefore, even if we find out ten million, fifteen million or twelve million illegal migrants, is it possible to throw them out? With a long and vast experience as the Home Minister and Deputy Prime Minister of this country, do you recommend that fifteen million people should be thrown at the point of a bayonet? Is it possible? Is there no provision for international refugees? Is there no provision for certain humanitarian considerations? Therefore we are doing what is possible and what is feasible. The hon. Minister of Home Affairs would definitely elaborate on those issues.
We have ourselves suggested that there should be a multi-purpose identity card to identify Indian citizens so that they are not mixed up. Fencing is going on; and on top of it, it would have to be taken up with our neighbouring countries. It is a historic fact and we cannot ignore it - the Leader of the Opposition has himself admitted it - that this problem has confronted the USA and the UK also. It happens that the smaller State has the tendency to eject its surplus population to the larger State. We are having it from Nepal; we are having it from Bangladesh. There is no denial of that fact.
Please remember, you talked about more than ten million Hindus living there when the partition took place. It is an unfortunate incident but it is a cruel fact that you find that on the western side there was virtual exchange of population because of the threat of communal riots but thanks to the presence of Mahatma Gandhi, after October, 1946, there had been no communal riots on the eastern front. This prompted Lord Mountbatten to speak: "I have 50,000 soldiers in Punjab frontier where between 16th August and 31st August, 1947, two lakh people were killed, three lakh women were abducted and properties worth Rs. 200 crore were looted but I have a one-man boundary force in Mahatma Gandhi on the eastern front where no communal riot has taken place since October, 1946." Therefore, the migration in that side of the country has taken place in stages. That is the wisdom which Shri Rajiv Gandhi showed in the Accord by pointing out and by dividing the migrants in three categories: those who came from 1947 to 1966 would be given citizenship; those who came between 1966 and 1971 would be identified by the Tribunal set up under the Foreigners Act; and those who came after 25th March, 1971 would be detected by the Tribunal set up under the IMDT Act and thereafter deported. I thought that, without taking more time of the House because some of my colleagues would participate, certain facts should be straightened and should be put in proper perspective because I had the privilege of being associated with these developments for quite some time.
I can assure the hon. Leader of the Opposition that the Government is fully aware of their responsibility vis-à-vis the judgement of the Supreme Court.
Thank you very much Mr. Speaker, Sir.
… (Interruptions)
MR. SPEAKER : You will get your time. You have got time till 6 o’ clock.
Shri Basu Deb Acharia to speak now.
SHRI BASU DEB ACHARIA (BANKURA): Sir, I rise to oppose the Adjournment Motion moved by the hon. Leader of the Opposition. While initiating the debate he was justifying the Assam agitation which was started in 1978 and continued up to 1984. The hon. Leader of the Opposition had said that it was peaceful. We cannot forget when thousands were massacred, killed and murdered at Nelli. We cannot forget the Nelli incident. Thousands of people were uprooted, killed and massacred. What was the demand of AASU during that period? Their demand was to throw away the minority communities. Their demand was that those minorities who had migrated after the partition in 1947 did not have any right to stay in Assam and their names should be detected and deleted and they should be forcefully deported to Bangladesh.
What was the reason why the IMDT Act was brought before this House? There was the Foreigners Act which was enacted in 1947. Then, in 1964, the Foreigners (Tribunal) Order was framed under this Act in a particular State of Assam. Today when the Supreme Court has struck down the IMDT Act, the hon. Leader of the Opposition said that ‘we have the Foreigners Act and under this Foreigners Act the deportation of the illegal migrants can be taken up’.
This Foreigners Act is not only particular to the State of Assam but this Foreigners Act is applicable to the entire country. In spite of the existence of such an Act, why was the IMDT Act enacted in Parliament?
Our experience was that under the Foreigners Act full power is given to the Police. What we had seen was detection and deportation. Whatever has been done before the IMDT Act was done arbitrarily.
Sir, the burden of proof was on the so-called illegal migrants. The reason behind bringing this legislation was to have a judicial scrutiny and that the right of the genuine citizen should be protected. That was not done when this Act was not in existence prior to 1984.
Even when the Foreigners Act was applicable in Assam and Foreigners' Tribunals were constituted in 1964, what was the result? There had not been much detection and deportation of illegal migrants. We realised this problem that there were illegal migrants in Assam and in other bordering States and we would have to tackle it. How would we be able to tackle it? It is also surprising that even after Assam Accord, nothing much happened. Our party was the only party which did not support Assam Accord, particularly the provision of ten years. It was mentioned that during the period from 1966 to 1971, the names of the so-called illegal migrants should be deleted from the voters' list and those would be considered afterwards. After ten years, they would get back their voting rights. We did not agree to that provision of the Assam Accord. Our party was the only political party which was opposed to the Assam Accord at that time.
When election took place after Assam Accord, AGP came to power, remained in power for five years and subsequently, they came to power for ten years. What was their track record? AASU was vociferous during their agitation that there were 20 lakh foreigners in Assam. I do not know wherefrom they found that there were 20 lakh foreigners. I have the Census figures from 1961 to 2001. In 1961, the Muslim population was 27,65,509 and in 2001, it increased to 82,40,611. Even if we take two per cent growth in the population every year from 1961 to 2001, the increase should be 70 per cent. I do not know wherefrom they found the figure of 20 lakh. What is their track record? How many have been declared as illegal migrants during the period of ten years and how many have been deported? The figure is not more than 1,000. The party which demanded the deportation of 20 lakh illegal migrants, as was stated by them during agitation, could deport only 1,000 people when it came to power.
What were they doing about it? This is their track record about those who agitated. There was a violent agitation. The elections were held only in two parliamentary constituencies, namely, in Silchar and Karimganj. There was no election held in any other constituency. Hundreds were killed and murdered during this agitation, and the BJP and AGP were rejoicing as if it is a victory.
After 20 years, the Supreme Court has struck down the IMDT Act. It was done on the basis of a report. It was the report of a former Governor, which was extensively quoted in the Supreme Court’s judgement. What has the Supreme Court stated in it? The judges quoted at length from the report of the then Assam Governor Lt. Gen. (Retd.) S. K. Sinha to the Centre in 1998. The Leader of the Opposition was the Home Minister at that time. It was about changing the demography in several districts of the State and encouraging insurgency. I do not know whether there has been any insurgency created by the minority or the so called illegal migrants during these 20 years.
I would like to quote from the judgement. It states :
"This being the situation, there can be no manner of doubt that the State of Assam is facing external aggression and internal disturbance on account of large-scale illegal migration of Bangladeshi nationals. The influx of Bangladeshi nationals, who have illegally migrated into Assam, pose a threat to the integrity and security of the North-East Region. "
The apex body or the Supreme Court stated or added this in this matter. Can the Supreme Court strike down an Act enacted by the Parliament? The Supreme Court can strike down an Act passed by the Parliament on the grounds of legislative incompetence. Therefore, article 355 has been referred in the judgement. Article 355 in Part XVIII relating to Emergency Provisions states that :
"It shall be the duty of the Union to protect every State against external aggression and internal disturbance and to ensure that the Government of every State is carried on in accordance with the provisions of this Constitution."
Was there any external aggression or not? I am not denying the fact that there is illegal migration because our border is porous. Therefore, there is scope for illegal migration. Can illegal migration be considered as external aggression or not? … (Interruptions)
SHRI KHARABELA SWAIN (BALASORE): Mr. Acharia, have you gone through the statement of your own Governor, Shri Gopalkrishna Gandhi made on this issue?
SHRI BASU DEB ACHARIA (BANKURA): Mr. Swain, I am not yielding.
SHRI KHARABELA SWAIN : On the point of illegal migration he has said that the border States are sitting on a time bomb.
SHRI BASU DEB ACHARIA : Mr. Swain, we are not discussing about West Bengal. We are discussing about the State of Assam.
SHRI KHARABELA SWAIN : I am mentioning it because your own Governor has made this point with regard to this issue.
SHRI BASU DEB ACHARIA : Mr. Swain, I am not yielding.
SHRI KHARABELA SWAIN : Sir, his own Governor had made that statement.
MR. SPEAKER: Nobody owns any Governor; he is the Governor of West Bengal.
SHRI BASU DEB ACHARIA : Will this constitute to ‘external aggression’ or can we call it ‘external aggression’? It is surprising, Sir, that the Supreme Court has come to this conclusion based on the report of the Governor that the situation of external aggression has arisen in Assam. What is the ground reality? There is insurgency in Assam. We know about ULFA (United Liberation Front of Assam). The members of ULFA are not illegal migrants. We know the economic backwardness of that region. Is it economically backward because of illegal migration? The Credit-Deposit Ratio is only 26 per cent in Assam, whereas in Maharashtra, Tamil Nadu, and in Gujarat, it is more than 65 per cent. There are a number of States which are economically backward. Although Assam is having abundant natural mineral resources, it is still backward.
We have seen three years backs how the youth from Bihar, who went to Guwahati to appear in an interview for employment in Group-D service in the Railways were beaten up by the people there. Then, there was a retaliatory action in Bihar as well as in Assam in which 65 innocent Hindi-speaking Biharis were killed in broad daylight. … (Interruptions)
SHRI TATHAGATA SATPATHY (DHENKANAL): Do you not like Assamese or what?
SHRI BASU DEB ACHARIA : We very much like Assamese because the script of Bengalis and the Assamese is the same.
MR. SPEAKER: Do not get diverted.
SHRI BASU DEB ACHARIA : We have cultural relations and everything, and Silchar is called ‘Little Bengal’.
MR. SPEAKER: How can he be against it because he was born in Assam?
SHRI BASU DEB ACHARIA : Shri Hannan Mollah is here. He has raised a number of times the issue of Bengali-speaking Muslim minorities. What is their fault? They went to Mumbai and were working there. They were picked up, branded as Bangladeshis, taken to the Border, and tried to oust them into Bangladesh. I can give an example of how the Bengali-speaking Muslim minorities were persecuted when the present Leader of the Opposition was the Home Minister during the NDA regime. In 2001, Abu Hanif, a poor Bengali, who had come from Bangladesh six months previously, filed a petition in the Supreme Court seeking abdication of IMDT. It was done here in Delhi, in the Capital itself.
He pointed out that he had an Indian passport for the last fifteen years, had been registered as a voter in Delhi for the last 15 years, had all other documents to prove his citizenship including ration card, jhuggi card, etc. Yet, police claimed that he had come from Bashirhat in Bangladesh six months ago. To top it all, Bashirhat is in West Bengal and not in Bangladesh. He, therefore, asked for constitution of a tribunal under IMDT Act to determine his claim and not to be left at the mercy of police officers who had even earlier tried to extort money from him.
Mr. Speaker, Sir, I have gone through your speech during the debate on the IMDT Act. You had pointed out then as to why this legislation was necessary.
MR. SPEAKER: I feel that Parliament should decide what the law should be and not any other forum.
SHRI BASU DEB ACHARIA : The Supreme Court has said that it is discriminatory because IMDT scheme was meant for a particular State, Tribunals were constituted only in Assam. If it was discriminatory, by an executive order the Government of India could have extended it all over the country. Why was it not done? When Advaniji, the Leader of Opposition, was the Home Minister, he did not take any step to extend the applicability of IMDT Act to the whole of the country. Rather, he tried to repeal it unsuccessfully. He was Home Minister for six years. He did not get time to do that. Suddenly he has woken up and rejoicing saying that the judgement of the Supreme Court should be implemented in letter and sprit. Why should the judgement of the Supreme Court be implemented in letter and spirit in this particular case?
He has talked about the vote bank. श्री आडवाणी जी ने वोट बैंक के बारे में बताया है कि यह सब कुछ वोट बैंक के लिए किया जा रहा है। जब राम जन्म भूमि का आंदोलन शुरू हुआ था तब क्या वोट बैंक के लिए नहीं किया गया था? हिंदुत्व की बात आप कह रहे हैं, यह भी तो वोट बैंक के लिए है। राम रथ भी वोट बैंक के लिए निकाला गया था। यह सब वोट बैंक के लिए ही किया जाता है।
MR. SPEAKER: The time is almost over.
SHRI BASU DEB ACHARIA : We have been consistent in our views. When IPC Act was amended in Shah Bano case, we opposed it. We categorically told Shri Rajiv Gandhi that he should not open the doors of Babri Masjid. We the Left parties have been consistent in our views. You do not have any consistency. You are always after the vote bank. That is why today you are rejoicing for the vote bank.
A Group of Ministers has been constituted. The Leader of the Opposition has demanded that as to why minorities should be given protection and as to why minorities, religious and linguistic minorities should not be deported from Assam in order to protect from external aggression. Such is the situation! I was first elected to Lok Sabha in 1980. From 1980 to 1984 there had been ten discussions on Assam situation. I used to sit in the back benches and listen to the speeches of you and other leaders. At least ten debates were there on Assam. After the enactment of this Act, there was no discussion on Assam situation in this very House. If there was an external aggression as stated by the Supreme Court, the concern was not expressed in this House, not even by Shri Advani. I have not seen Shri Advani expressing his concern that there is a situation of external aggression in Assam.
MR. SPEAKER: Please conclude.
SHRI BASU DEB ACHARIA : A Group of Ministers has been constituted. What we feel is that there is no justification of scrapping this Act, there is no ground. I can say that the only basis is the report of the Government. Group of Ministers should deliberate on this. Today, there is no the IMDT Act. Why should the minorities be given genuine protection? Genuine citizens who have migrated up to the cut off date should be given protection. That is the agreement. It is an international agreement between Indian Gandhi and Mujib in 1971. We should honour that agreement. As per the Indira-Mujib Agreement, those migrants who have crossed over to Assam up to 25 March, 1972 should be given protection. How can the protection be given? That mechanism should be evolved. Maybe, an alternate legislation can be brought. These things should be considered by the Group of Ministers which is constituted to give protection to the genuine citizens/genuine people who have migrated prior to 1971. Those who have migrated after 1971, their cases can be detected and deported to Bangladesh.
MR. SPEAKER: Nothing will be recorded.
(Interruptions) …* श्री मोहन सिंह (देवरिया) : अध्यक्ष महोदय, निश्चितरूप से यह विषय महत्वपूर्ण है, लेकिन इस पर कार्य-स्थगन प्रस्ताव के जरिए बहस करने के वैलिड रीजन्स नहीं हैं। मैं ऐसा समझता हूं कि माननीय नेता प्रतिपक्ष के दल के लोगों ने उन्हें हिन्दू मानने से इंकार कर दिया, इसलिए वे इस विषय को हिन्दुत्व का सर्टफिकेट हासिल करने के लिए लाए हैं। पिछले एक पखवाड़े में उन्होंने कुछ ऐसे काम किए हैं, जिससे इनके कुल का आशीर्वाद फिर से मिले और ये हिन्दू घोषित होने का प्रमाण पत्र उनसे प्राप्त कर सके।
15.50 hrs. (Shrimati Sumitra Mahajan in the Chair) क्योंकि, जब ये अयोध्या गये तो उस समय इनके कुल के लोगों ने कहा कि अब सही राह की ओर आ रहे हैं और अभी उनकी और परीक्षा लेनी है।…( व्यवधान)
श्री लाल मुनी चौबे (बक्सर) : ये एडजर्नमेंट मोशन के बारे में बोल रहे हैं या व्यक्ति के बारे में बोल रहे हैं?…( व्यवधान)
श्री मोहन सिंह :हम शुरू कर रहे हैं।…( व्यवधान)
प्रो. राम गोपाल यादव (सम्भल) : यह प्रस्तावना है, आप लोग समझ नहीं पा रहे हैं।…( व्यवधान)
श्री मोहन सिंह :सभापति महोदय, इसीलिए स्पीकर साहब ने बृज किशोर त्रिपाठी जी के नाम से यह प्रस्ताव स्वीकार किया था, लेकिन माननीय नेता विरोधी दल ने चतुराई से इस मोशन को सदन के सामने बहस के लिए रखा। यह अच्छी बात है कि एक महत्वपूर्ण विषय की ओर किसी बहाने ध्यान आकृष्ट किया, लेकिन सुप्रीम कोर्ट के एक निर्णय को आधार बनाया गया। मेरी समझ में सुप्रीम कोर्ट का यह निर्णय राजनैतिक ज्यादा है, कानूनी मुद्दों पर आधारित बहुत कम है और इसलिए समय-समय पर जब कभी भी सर्वोच्च न्यायालय के निर्णय राजनैतिक अधिक हुए तो अपने विज़डम के अनुसार इस संसद ने उसका विकल्प ढूंढा, उसमें परिवर्तन किये। इसीलिए बहुत सही बात कही गई कि जब हिन्दुस्तान का १९५२ का चुनाव नहीं हुआ था, प्रोवीज़नल पार्लियामेंट थी, कांस्टीट्वेंट असेम्बली ही वैकल्पिक संसद के रूप में काम कर रही थी तो बिहार के अन्दर जमींदारी एबोलीशन एक्ट को सुप्रीम कोर्ट ने नल एण्ड वोइड घोषित कर दिया और उसकी रोशनी में भारत की संसद ने पहला संशोधन भारत के संविधान में जो हमारे मूल अधिकार हैं, उस खाने में किया, उस खाते में किया, इसलिए जब कभी भी इस देश को अपने राष्ट्रीय हित के लिए महत्वपूर्ण बातें समझीं गईं और ऐसा माना गया कि सर्वोच्च न्यायालय के निर्णय कानूनी कम, राजनैतिक ज्यादा हैं तो संसद के जरिये राजनैतिक निर्णय द्वारा उस राजनीति का एक विकल्प प्रस्तुत किया गया, इसलिए मैं ऐसा समझता हूं कि इस निर्णय के जवाब में जो समीक्षा के लिए समति बनी है, वह सही दिशा में एक अच्छा कदम है और उस समति को एक वैकल्पिक निर्णय सभी दलों के राय-मशविरे से लिया जाना चाहिए, यह मैं सरकार को सुझाव देना चाहता हूं।
यह बात सही है कि किन्हीं खास परिस्थितियों में यह कानून पहले तो अध्यादेश के जरिये आया और बाद में यह कानून बना। इसको अध्यादेश के जरिये लाने की जरूरत क्यों पड़ी, क्योंकि १९८० का चुनाव आने के पहले असम में एक जन-आन्दोलन शुरू हो गया था। उस आन्दोलन की विचारधारा से, उस आन्दोलन के कर्ताओं से, उसमें किस तरह की शक्तियां थीं, उनसे हमारा विरोध हो सकता है, लेकिन उस आन्दोलन ने असम में अपनी जड़ें जमा ली थीं, इसमें कोई संदेह नहीं, इसमें कोई आपत्ति नहीं और इसलिए १९८० की जो भारत सरकार थी, जिसमें प्रधानमंत्री की हैसियत से चौधरी चरण सिंह बैठे थे, वह सरकार मजबूत सरकार नहीं थी, लंकिन इस तरह का टि्रब्यूनल नियुक्त करने का प्रस्ताव उन आन्दोलनकारियों के सामने सबसे पहले १९८० की उस सरकार ने रखा, जिसका समर्थन आज की एन.डी.ए. के अध्यक्ष आदरणीय जॉर्ज फर्नाण्डीज़ साहब ने किया था। १९८३ में यह कानून की शक्ल में अध्यादेश के जरिये यह बात सामने आई कि जो बाहर से आब्रजन हो रहा है, खास तौर से बंगलादेश की ओर से, उस समस्या का समाधान करने का रास्ता क्या है, क्योंकि जो सरकारी मशीनरी थी, वह जातिगत आधार पर भेद पैदा करती थी और इसको हमने ६० के दशक में ही देखा था। असम के अन्दर जो झगड़ा है, वह केवल बंगलादेशियों से नहीं नहीं है।
सर्वोच्च न्यायालय ने मेरी राय में अपना निर्णय देते समय पूर्वात्तर के आन्दोलनों की जो समीक्षा की, वह समीक्षा बहुत साउंड एण्ड सूटिंग के ऊपर नहीं है, यह मेरी राय है, क्योंकि असम के अन्दर बंगालियों के विरुद्ध विद्रोह १९६० के ही दशक में हुआ था, तब बंगलादेशियों के घुसपैठियों या वहां से आने वालों की समस्या नहीं थी। कितने बड़े पैमाने पर वहां हिंसा हुई थी। वह हिंसा असेम्बली के अंदर पहुंची थी। असेम्बली के अंदर पहली हिंसा असम के ही इतिहास में दिखलायी पड़ती है, जहां वर्ष १९६४ में इस हिंसा के चलते राज्यपाल अपना अभिभाषण नहीं कर सकी थीं। इतनी बड़ी हिंसा उस ज़माने में हुई थी। १९८० के बाद यह हिंसा और बढ़ी। वर्ष १९८३ में असम के ऊपर चुनाव थोपा गया। उसमें कुछ ऐसे विधान सभा क्षेत्र भी थे, जहां ७० हजार मतदाता थे, लेकिन उन ७० हजार मतदाताओं में से कुल ६० मतदाताओं ने ही वोट दिया था। एक सदस्य चुनकर असम की असेम्बली में आ गया। ६५ ऐसे विधान सभा क्षेत्र थे, जहां तीन सौ से अधिक मतदाताओं ने अपने मताधिकार का प्रयोग ही नहीं किया। ढाई-तीन सौ वोट पाकर असम में एक सरकार बन गयी। जो स्वयं मुख्यमंत्री की कुर्सी पर विराजमान थे, वह साढ़े तीन सौ मतदाताओं का वोट पाकर मुख्यमंत्री बने थे। मैं इस बात का उल्लेख इसलिए कर रहा हूं कि उस आंदोलन से हमारा विरोध हो सकता है, लेकिन उस आंदोलन ने जनता के अंदर इतनी जड़ें जमा ली थीं कि १९८५ में जनभावनाओं के प्रति संवेदनशील होते हुए भारत सरकार ने असम एकार्ड किया। उस असम एकार्ड के तहत इस बात का फैसला हुआ कि एक टि्रब्यूनल का गठन किया जाए, जिसमें हाई कोर्ट के जज होंगे या सुप्रीम कोर्ट के रिटायर्ड जज होंगे। अफसरशाही को यह अधिकार नहीं होगा कि वह पिक एण्ड चूज़ करे और जिस तरह के विचार के लोग वहां की सरकार में बैठे हैं, उनकी मंशा के अनुसार कुछ खास वर्गों के लोगों को ही चिन्हित करके बाहर फेंकने का काम करे। इससे मुक्ति दिलाने का एक ही रास्ता है कि जजों से जुड़ी एक टि्रब्यूनल हो, जिसके सामने अफसरशाही उसको लेकर जाए और जजों के विवेक से जिसको बांग्लादेशी घोषित किया जाए, उसको इस देश से बाहर भेजने का काम किया जाए। यह बात अपने आप में बहुत उचित थी। मुझे इस बात पर दुख भी है कि टि्रब्यूनल को जिस तरह से काम करना चाहिए था, उसने उस काम को सही ढंग से अंजाम नहीं दिया।
यह बात सही है कि आज बांग्लादेशियों के घुसपैठ की समस्या केवल असम की समस्या नहीं है, यह सम्पूर्ण पूर्वोत्तर में मजबूती से विद्यमान है। इसीलिए आज की तारीख में पश्चिम बंगाल के मुख्यमंत्री ने भी इस पर घोर चिन्ता प्रकट की है और कहा है कि इस समस्या का हल निश्चित रूप में निकाला जाना चाहिए। आज से १४-१५ वर्ष पहले जो अरुणाचल की सरकार थी, स्वयं सरकार की हैसियत से मुख्यमंत्री की कुर्सी पर बैठे हुए व्यक्ति ने इस नाम पर की कुछ बांग्लादेशी आ कर उनके राज्य में बैठ गए हैं, सरकार की मशीनरी से बिना किसी जुडशियल वर्डिक्ट के इस देश से बाहर निकालने लगे। एक सोशल टेन्शन पूर्वोत्तर राज्यों में इस समस्या को लेकर है। लेकिन इस समस्या से शुरू हुआ आंदोलन आज पूर्वोत्तर में दूसरा रूप ले चुका है। यह बात १९७८, १९८०, १९८२ में शुरू हुई थी। बांग्लादेशियों को असम से बाहर करना है, लेकिन उसकी नकल पर यह चीज सम्पूर्ण पूर्वोत्तर राज्यों में फैली और आज उसका दूसरा रूप हो गया है। उसका उग्रवाद दूसरे ढंग में हो गया है। वहां के राज्यों में जितने एथनिक ग्रुप्स हैं, उन सारे एथनिक ग्रुप्स ने अपने-अपने हिसाब से अपने राज्य में मांग कर दी। मेघालय जैसे छोटे राज्य में तीन तरह के लोग रहते हैं, गारो, खासी और जयन्तिया, तो उनका अलग राज्य होना चाहिए। असम में एकार्ड करने के बाद कुछ लोगों को यह अधिकार दे दिया गया। वहां एक ग्रुप पैदा हो गया और वह कहने लगा कि हमारा एक अलग राज्य होना चाहिए। बांग्लादेशियों को बाहर भेजने का काम शुरू हुआ, लेकिन उसका प्रयोग दूसरे रूप में शुरू हो गया। जिसके चलते आज सम्पूर्ण पूर्वोत्तर ज्वालामुखी के ढेर पर बैठा हुआ है। कल की तारीख में इसी राजधानी के भीतर मणिपुर और मेघालय के लोगों ने प्रदर्शन किया था। उनका कहना है कि भारत सरकार की ओर से हमारे ऊपर एक आक्रमण जैसी स्थिति है।
16.00 hrs. उस समय नागालैंड के लोगों ने सैंक्शन जारी कर दिया और मणिपुर का सारा रास्ता बंद हो गया। ये सारे झगड़े एक छोटी सी चीज से शुरू होकर आज दूसरे रूप में बदल गए। इसलिए भारत सरकार को इसे गंभीरता से लेना चाहिए। यह प्रश्न केवल बंगलादेशी घुसपैठ तक सीमित नहीं है, यह मामला सम्पूर्ण पूर्वोत्तर की शान्ति से संबंधित हो गया है। इसलिए वहां के उग्रवाद को समाप्त करने के लिए जो आव्रजन की समस्या है, जो वहां से आने वाले बंगलादेशी शरणार्थी हैं, उनसे मुक्ति का सवाल है, इसे गंभीरता से लेना चाहिए।
मुझे कहते हुए अफसोस हो रहा है कि नेता, विरोधी दल ने अपने भाषण की शुरूआत तीन मुद्दों से की और उसमें उन्होंने एक बात कह दी कि आज की तारीख में भी बंगलादेशियों की ओर से इधर घुसपैठ हो रही है। उनको इस बात पर अफसोस हो सकता है क्योंकि अकेले उनका बहुमत नहीं था, उनके सहयोगी लोग थे जो वोट बैंक की राजनीति में इतने मशगूल थे कि उनको इस एक्ट को रिपील करने की फुर्सत नहीं थी। यह बात कहते हुए संभवत: वह भूल गए कि श्री शिवराज पाटील भी उसी तरह के कैदी हैं। उनकी पार्टी को भी अकेले बहुमत नहीं है। यदि वे अकेले उन्हीं की तरह शक्ति से कोई निर्णय करना चाहें, तो आज की तारीख में उनको वह राजनैतिक शक्ति हासिल नहीं है। जिस तरह उनको अपने साथियों से गिव एंड टेक करना पड़ता था, उसी तरह का गिव एंड टेक इस सरकार को और गृह मंत्री जी को भी करना है। ऐसी स्थिति में एक जिम्मेदार व्यक्ति, जो स्वयं गृह मंत्रालय संभाल चुके हैं और जिनके संबंध में स्वयं ऐसी स्थिति आई कि जब बाड़ बनाने के लिए बंगलादेश की सीमा पर भारत की बार्डर सिक्युरिटी फोर्स गई, तो उनको घसीटकर बंगलादेश में ले जाया गया और तोहफे की शक्ल में उनके टुकड़े-टुकड़े करके उनकी लाश को बोरे में कसकर भारत के बार्डर सिक्युरिटी फोर्स के सुपुर्द कर दिया गया। हम इस बात को कैसे स्वीकार कर लें कि आपके समय में जो इंटरनल सिक्युरिटी थी, बाहर से होने वाली घुसपैठ थे, उनमें कमी आई थी और आज की तारीख में उनमें वृद्धि हो गई। यह दो तरह के तर्क इस सदन में नहीं चलने चाहिए। यह जरूर समस्या है कि बंगलादेश की ओर से भारत में होने वाली घुसपैठ एक राष्ट्रीय अहम प्रश्न है और इसे रोकना और बंद करना इतना आसान काम नहीं है जितनी आसानी से सदन के भीतर बहस के जरिए कर दिया जाता है। इसलिए इस पर एक राष्ट्रीय सहमति पैदा की जानी चाहिए और हिन्दुस्तान की सारी शक्ति लगाकर बंगलादेश से लगी हमारी जो सीमाएं हैं, उनके ऊपर बाड़ लगाने की योजना को पूरा किया जाना चाहिए।
र्मै गृह मंत्रालय की कार्य मंत्रणा समति में था, जब आदरणीय प्रणब मुखर्जी उसके अध्यक्ष हुआ करते थे। हमने पूर्वोत्तर राज्य का दौरा किया। मेघालय से सटी हुई बंगलादेश की जो सीमा है, उस सीमा तक हम गए थे। भारत के लोग बाजार करने के लिए बंगलादेश में जाते हैं, बंगलादेश के लोग मछली मारने भारत की सीमा में आते हैं। भारत में पैदा होने वाला जितना कोयला और मिनरल्स हैं, वह बंगलादेश में आसानी से चला जाता है। वहां का चावल हिन्दुस्तान में आता है। क्या उसे रोकने की कोई पद्धति है? जिस तरह हमारी खुली हुई सीमाएं है, उन खुली हुई सीमाओं में, हमारे मित्र १९९३ में डैलीगेशन लेकर त्रिपुरा पहुंचे। उस जमाने में त्रिपुरा में लोगों को बदहजमी की भयंकर बीमारी हो गई, जिसमें साढ़े आठ सौ बच्चे मर गए। बंगलादेश की ओर से आने वाली जितनी नदियां हैं, ऐसा माना गया कि उनमें कुछ जहरीले पदार्थ छोड़े गए जिससे उसके पानी को पीकर लोगों को बीमारी हुई और एक हजार के करीब बच्चे मर गए। हमारी शुरू से राय है कि हिन्दुस्तान का बंटवारा अप्राकृतिक ढंग से हुआ। बंगलादेश की सीमा, हिन्दुस्तान की सीमा इस रूप में खुली हुई है, हिन्दुस्तान और नेपाल की सीमा इस रूप में खुली हुई है कि यदि हम चाहें तो भी दोनों देशों की आवाजाही को रोकना कठिन काम है और इस कठिन काम में किसी की नीयत पर संदेह किए बिना हमें एक रास्ता निकालने की कोशिश करनी चाहिए। दो तरह की राय है कि १९६६ में सबसे अधिक उस जमाने के पूर्वी पाकिस्तान से हिन्दुस्तान की ओर आवाजाही हुई थी। जो आने वाले लोग थे, उनमें सर्वाधिक तादाद हिन्दू सम्प्रदाय के लोगों की थी। हमारा पुराना एक्ट कहता है कि यदि किसी आर्थिक, धार्मिक और सांस्कृतिक दबाव में, किसी हिन्दुस्तान को, जो १९४७ के पहले हिन्दुस्तान का नागरिक रहा हो, यदि उसे बंगलादेश आज की तारीख में, और उस जमाने के पाकिस्तान को, छोड़ना पड़े, तो हम उसका हिन्दुस्तान में स्वागत करेंगे और उसे हिन्दुस्तान की नागरिकता देंगे। इसलिए हम भारतीय जनता पार्टी के मित्रों को याद दिलाना चाहते हैं कि १९६६ की घुसपैठ में आने वाले जो हिन्दू शरणार्थी थे, उनकी संख्या को देखते हुए आदरणीय डॉ. राम मनोहर लोहिया और श्री दीनदयाल उपाध्याय का एक संयुक्त वक्तव्य हिन्दुस्तान के अखबारों में प्रकाशित हुआ। उसमें भारत सरकार से अपील की गयी थी कि हिन्दुस्तान में बंगलादेश से आने वाले जो हिन्दू शरणार्थी हैं, उनको हिन्दुस्तान में जगह दी जाये और हिन्दुस्तान में रहने वाले जो मुसलमान अल्पसंख्यक हैं, उनके धार्मिक, आर्थिक और व्यापारिक हितों की हिफाजत हिन्दुस्तान में रहने वाला हर नागरिक और भारत सरकार मजबूती से करे। १९६६ में डॉ. राम मनोहर लोहिया और श्री दीनदयाल उपाध्याय जी ने यह एक संकल्प किया था। इसमें भेद करना कि जो हिन्दू आ गया, वह हिन्दुस्तान में आदरपूर्वक आये क्योंकि अभी भारतीय जनता पार्टी के एक नेता का वक्तव्य हमने बंगाल में पढ़ा। वह राष्ट्रीय नेता हैं। उन्होंने कहा कि जो हिन्दू आ गया, उसका हम स्वागत करेंगे और जो मुसलमान १९७१ के बाद आ गया, उसे हम तड़ी पार करने का काम करेंगे।
यदि बाहर से आये हुए लोगों के बारे में इस तरह का दोहरा द्ृष्टिकोण होगा तो मैं समझता हूं कि भारत की एकता के लिए यह सबसे बड़ी चुनौती होगी। इस द्ृष्टिकोण को ध्यान में रखकर जो सुप्रीम कोर्ट का निर्णय आया है, और भारत सरकार का जो मंतव्य है, उन दोनों में सामंजस्य स्थापित करते हुए किसी ऐसे कानून की आवश्यकता है जिस कानून के जरिये बंगलादेश से यहां आकर अपनी शरणस्थली बनाये हुए लोगों को हम उनके देश में वापस भेज सकें और हिन्दुस्तान की जो डेमोक्रेसी चेंज हो रही है, उसमें एक संतुलन स्थापित करने में हम मददगार साबित हो सकें, लेकिन उनको यहां से भेजने में हिन्दू और मुसलमान का जो भेद और पक्षपात है, वह पूरी तरह से समाप्त हो। यहां वर्ष १९७१ से पहले के आये हुए जो लोग हैं, उनकी आईडेंटिटी ठीक से निर्धारित की जाये और उनको हिन्दुस्तान में रहने का यथावत रूप से अवसर देते हुए उसके बाद के लोगों को हटाने की व्यवस्था हो, इसके लिए एक स्थायी संस्था भारत सरकार और सभी लोग मिलकर सोचें। इस संस्था का गठन होना चाहिए, इसी सुझाव के साथ मैं आपको बहुत-बहुत धन्यवाद देता हूं।
श्री देवेन्द्र प्रसाद यादव (झंझारपुर) : सभापति महोदया, जो कार्य स्थगन प्रस्ताव माननीय प्रतिपक्ष के नेता द्वारा लाया गया है, उस पर बोलने के लिए मैं खड़ा हुआ हूं। सबसे पहले कार्य स्थगन प्रस्ताव जिस परपज, जिस मंशा से लाया गया है, वह स्वयं अपने आप में परपज-लैस है। प्रतिपक्ष के माननीय़ नेता यूपीए सरकार की एक साल की विफलता पर यह कार्य स्थगन प्रस्ताव लाये हैं। मैं पूछना चाहता हूं कि छ: साल के एनडीए सरकार की विफलता पर यह प्रस्ताव है या एक वर्ष की यूपीए सरकार की विफलता पर एडजर्नमैंट मोशन है। यहां मल्होत्रा जी बैठे हुए हैं। वे बहुत विद्वान होने के साथ-साथ डिप्टी लीडर भी हैं। सदन में बहस के समय यह प्रश्न यक्ष की तरह खड़ा हो गया है। चूंकि यह विषय राष्ट्रीय और अंतर्राष्ट्रीय महत्व का विषय है इसलिए इस विषय की महत्ता पर प्रकाश डालने से पहले अपने आप में एक प्रश्न खड़ा हो जाता है। अभी प्रतिपक्ष के नेता ने ठीक फरमाया कि उन्हें बडी खुशी है कि १४ महीने में पहली बार कार्य स्थगन प्रस्ताव को स्वीकृति मिली। कार्य स्थगन प्रस्ताव को किस शासन की विफलता पर स्वीकृति मिली है, यह सवाल मैं उनसे पूछना चाहता हूं। यह यूपीए सरकार की एक साल में घुसपैठ रोकने की विफलता है या छ: साल जो एनडीए सरकार की वभिन्न चरणों में विफलता रही है, वह है। उनको इस बारे में २००३ में याद आया तब इन्होंने रिपील बिल लाने का एक अधूरा संकल्प लिया। सदन नेता ने ठीक कहा था कि स्टैंडिंग कमेटी में जाते-जाते लोक सभा भंग हो गयी, मतलब प्रक्रिया भी पूरी नहीं हो सकी। ये लोग ऐसे समय में उस बिल को लेकर आये क्योंकि ये जानते थे कि २००४ में चुनाव होने वाले हैं। उनकी मंशा वहां भी ठीक नहीं थी। किसी प्रस्ताव को लाने के लिए नीयत साफ होनी चाहिए। इसमें हमको नीयत में गड़बड़ लगती है। अब बुद्धि में गड़बड़ हो तो हमें उस पर कोई बहस नहीं करना है क्योंकि हर आदमी की बुद्धि में गड़बड़ हो सकती है। लेकिन आपकी नीयत में खोट है। हमें आपकी नीयत में गड़बड़ी नजर आ रही है। इसीलिए इस विफलता पर जो आप स्थगन प्रस्ताव लाए हैं, …( व्यवधान) मैं कहना चाहता हूं कि एक और भी दूसरा कारण था। इसके पीछे दूसरे कारण और भी हैं और उनमें से एक है कि विचारों की घुसपैठ बड़ी तेजी से आज बीजेपी में हो रही है। भारतीय जनता पार्टी एक जिन्नावादी है और असली भारतीय जनता पार्टी कट्टरपंथी है। इन दोनों विचारधाराओं में टकराव और संघर्ष बड़ी तेजी से हो रहा है। इसी कारण यह प्रस्ताव आ रहा है, ताकि सर्टफिकेट देश से मिल जाए कि हम असली भारतीय जनता पार्टी हैं, हम भारतीय जनता पार्टी जिन्नावादी नहीं हैं। इसी सबूत को प्रमाणित करने के लिए ऐसे अवसर को ढूंढ़ा गया है। इस कार्य स्थगन प्रस्ताव को लाने का अवसर बहुत अच्छा ढूंढ़ा गया है। जो एतिहासिक तथ्य दिये गये हैं, चाहे जो आईएमडीटी एक्ट का काफी बार जिक्र किया गया और प्रतिपक्ष के नेता का तो पूरा भाषण एतिहासिक हुआ है। इस आईएमडीटी एक्ट के इतिहास, हिस्ट्री, उसके प्रोस एंड कौंस, उसके इफैक्ट्स जो हुए औऱ सुप्रीम कोर्ट ने जो निर्णय दिया, इससे आपको ऑक्सीजन मिल गया। सुप्रीम कोर्ट को कोई भी निर्णय देने का अधिकार है। आप कह रहे हैं कि इस कार्य स्थगन प्रस्ताव का आधार सुप्रीम कोर्ट का निर्णय है। यह भी कहते हैं कि सुप्रीम कोर्ट ने ऐसा निर्णय दे दिया।…( व्यवधान) सुप्रीम कोर्ट ने अगर निर्णय दे दिया तो हम सब लोग सुप्रीम कोर्ट के निर्णय का आदर करते हैं।…( व्यवधान)
àÉÉänÉÒ VÉÉÒ, +ÉÉ{ÉBÉEÉä iÉÉä {Éä] àÉå nnÇ cÉä VÉÉiÉÉ cè BÉDªÉÉåÉÊBÉE +ÉÉ{É {ÉcãÉÉÒ ¤ÉÉ® ãÉÉäBÉE ºÉ£ÉÉ àÉå +ÉÉA cé* VÉ®É ºÉÖxÉxÉä BÉEÉ vÉèªÉÇ ®ÉÊJÉA* ªÉc ÉÊ´ÉvÉÉxÉ ºÉ£ÉÉ xÉcÉÓ cè* ªÉc ºÉnxÉ cè* càÉ {ÉÉÆSÉ´ÉÉÓ ¤ÉÉ® SÉÖxÉBÉE® +ÉÉA cé* càÉÉ®ÉÒ ¤ÉÉiÉ BÉEÉä ºÉÖxÉxÉä BÉEÉ VÉ®É vÉèªÉÇ ®ÉÊJÉA*…( व्यवधान) आप पहली बार लोक सभा में चुनकर आए हैं। बहुत हवा में उड़ते हैं। उड़िए मत। हमारी बात को सुनिए। सुनेंगे तो दर्द हो जाएगा। ज्यादा टोकेंगे तो हम पूरा हिसाब कर देंगे। इसीलिए हम विषय के बाहर नहीं जाना चाहते थे।
श्री खारबेल स्वाईं (बालासोर) : अपनी पार्टी के मैम्बर्स को भी यही बात बताइए।…( व्यवधान)
श्री देवेन्द्र प्रसाद यादव : मैं आपको कोट नहीं करना चाहता हूं। मैं आपको नोटिस में नहीं लेना चाहता हूं, फिर आप क्यों खड़े हैं?
सभापति महोदया : आप चेयर को सम्बोधित करके बोलिए।
श्री देवेन्द्र प्रसाद यादव : मैं चेयर को सम्बोधित करके ही बोल रहा हूं। प्रतिपक्ष के नेता ने बड़ी चतुराई से, बुद्धिमता से १९४७ से इसे जोड़ दिया, जबकि इन्हें सब पता है कि १९७१ के बाद २५ मार्च को ट्रीटी हुई, समझौता हुआ। समझौता जब हो गया, तो उसके बाद का यह मामला है और तीन श्रेणी में इसे बांटा गया था। हमारे रक्षा मंत्री जी और सदन के नेता ने भी इसका जिक्र किया था कि क्या स्थिति है लेकिन आपने १९४७ से इसे जोड़ दिया। १९४७ से जोड़ने में तो आपको खुद विचार करना चाहिए कि कौन-कौन सी डफिकल्टी को लेकर आए थे। सिन्ध से जो लोग यहां आए थे, पूर्वी पाकिस्तान से जो भी लोग यहां आए थे, जो भी नेता लोग आए थे, उनके सामने उस समय क्या था। इसलिए १९४७ से पहले का मामला मत उठाइए। १९४७ यानी आजादी के वक्त से ही उठा देते हैं। अवैध ढंग से, गैर-कानूनी तरीके से जिस तरह से लोगों ने यहां घुसपैठ की थी, इसीलिए तो यह राष्ट्रीय और अन्तर्राष्ट्रीय समस्या है। घुसपैठ के मामले में, मैं कहना चाहता हूं कि आपने इसका बड़ी होशियारी से जिक्र किया और इंद्रजीत गुप्ता जी का भी जिक्र किया। मैं उनका बहुत आदर करता हूं। उस समय इंद्रजीत गुप्ता जी गृह मंत्री थे। मुझे भी उस कैबिनेट में रहने का मौका मिला था। मैं उनका बहुत आदर करता हूं। उन्होंने सदन में एक प्रश्न के उत्तर में कहा था कि एक करोड़ लोग गैर-कानूनी तरीके से देश में घुसपैठ किये हुए हैं। एक करोड़ की संख्या का आकलन उन्होंने सदन में एक प्रश्न के उत्तर में बताया था। यह आंकड़ा आठ वर्ष पूर्व १९९६ या १९९७ में बताया था। आप इसके बाद, १९९८ में गृह मंत्री बन गये। जो माननीय वर्तमान प्रतिपक्ष के नेता हैं, वे १९९८ में गृह मंत्री बन गये थे। आप गृह मंत्री तुरंत एक साल के बाद बन गये। इस बात को ६-७ साल हो गये। ८ साल इस बात को हो रहे हैं। आपने खुद कहा है। आपने कहा कि ८ वर्ष पूर्व सदन को यह जानकारी दी गई थी कि माननीय तत्कालीन गृह मंत्री ने कहा था कि लगभग एक करोड़ की संख्या में घुसपैठ अवैध रूप से हुई है। गैर-कानूनी तरीके से देश के अंदर यह घुसपैठ हुई है। उसकी संख्या का आकलन एक प्रश्न के उत्तर में बताया गया था।
१९९८ में हमारे आज के विपक्ष के नेता गृहमंत्री बने थे। उनके संज्ञान में यह था कि एक करोड़ गैर-कानूनी अप्रवासी लोग हिंदुस्तान में आ गए हैं, तो उन्होंने क्या कार्यवाही की? इस बात के लिए कौन जिम्मेदार है? उस समय देश के शासन की बागडोर उनके हाथ में थी, वे उप-प्रधानमंत्री और गृहमंत्री बन गए थे - उन्होंने इस दिशा में क्या पहल की? क्या यह यक्षप्रश्न देश के सामने नहीं है? क्या आपका यह उत्तरदायित्व नहीं था कि घुसपैठ रोकने के लिए आप कोई कदम उठाएं? हम सब लोग घुसपैठ को रोकना चाहते हैं लेकिन आप इसे जो कलर देना चाहते हैं वह ठीक नहीं है। यह कोई हिन्दु-मुसलमान का सवाल नहीं है, बल्कि परदेसी लोगों के देश में घुसने का प्रश्न है। यह हिन्दु-मुसलमान का सवाल कतई नहीं है। तब आपने कहा कि आप पर साम्प्रदायिकता का आरोप लगाया जाता है, लेकिन आप घुसपैठ के पूरी तरह खिलाफ हैं। हम लोग भी घुसपैठ और घुसपैठियों के खिलाफ हैं और इसीलिए इस प्रस्ताव के विरोध में आए हैं।
आपने धारा ३५५ का भी उल्लेख किया है। मैं समझता हूँ कि जिस व्यक्ति को संविधान का थोड़ा सा भी ज्ञान होगा, वह जानता है कि धारा ३५५ का किन-किन परिस्थितियों में प्रयोग करके केंद्र सरकार राज्य सरकार की शक्तियों को अपने हाथ में ले सकती है और किस स्थिति में इस धारा का प्रयोग किया जा सकता है। ठीक ही कहा गया कि हमने गुजरात के सवाल को उठाया था। आप इसे रिकार्ड में देख सकते हैं। मैं इसलिए यह कहना चाहता हूँ कि आपने इस मामले को आन्तरिक सुरक्षा से जोड़ दिया। इससे यही संकेत मिलता है कि आप क्या कहना चाहते हैं। आप इसे आन्तरिक सुरक्षा के एक गंभीर विषय के रूप में उठा रहे हैं, इसी से हमें आपकी नीयत पर शंका होती है। आपकी नीयत में खोट है। इस विषय पर चर्चा का प्रस्ताव लाने में आपकी राष्ट्रीय भावना कम दिखायी देती है और आपकी साम्प्रदायिक भावना ज्यादा उजागर होती है।
रेल मंत्री (श्री लालू प्रसाद) : वोट बैंक बनाना चाहते हैं।
श्री देवेन्द्र प्रसाद यादव : आप ठीक कह रहे हैं। वोट बैंक बनाने की बात है लेकिन एकतरफा होने से काम नहीं चलेगा, दोनों तरफ की सोचिए। आपने पूर्व गृह मंत्री की बात का उल्लेख किया है। वर्तमान गृह मंत्री ने सदन को जो जानकारी दी है, आपने उसका जिक्र नहीं किया है या शायद आप भूल गए क्योंकि राष्ट्रीय साम्प्रदायिक समभाव आपके एजेण्डे में नहीं है। पूर्व केंद्रीय गृह राज्यमंत्री श्री एस.रघुपति ने एक प्रश्न के लखित उत्तर में यह बताया था कि अन्तर्राष्ट्रीय सीमा पर जांच और नियन्त्रण के बावजूद, सीमा के ऊबड़-खाबड़ और सुभेद्य होने के कारण हिन्दू समुदाय से सम्बन्धित बांग्लादेशी नागरिकों के हमारे देश में घुसपैठ करने की रिपोर्ट मिली है। इसका जिक्र आपने नहीं किया है। अगर आप सापेक्ष रूप से उदार होकर सोचेंगे तो दोनों बातों की आपको चर्चा करनी चाहिए। किसी साम्प्रदायिक द्ृष्टिकोण से इस पर विचार करने की जरूरत नहीं है। यह घुसपैठ का एक सीधा मामला है लेकिन आप इसकी चर्चा नहीं करते हैं। श्री रघुपति ने आगे बताया था कि अवैध आप्रवासन को रोकने के लिए सरकार ने इस मुद्दे को नियमित रूप से वभिन्न मंचों पर बांग्लादेश के साथ उठाया है। इसके अतरिक्त सरकार ने कई उपाय किए हैं, जिनमें अन्य बातों के अलावा सीमा सुरक्षा के लिए भारत-बांग्लादेश सीमा पर तैनात चौकसी बल को मजबूत करना, बीएसएफ की अतरिक्त बटालियन तैनात करना, बाड़ लगाने के काम में तेजी लाना आदि। मैं इसे यहीं पर छोड़ता हूँ, इसकी ज्यादा चर्चा नहीं करूंगा लेकिन बाड़ लगाने का काम आपका था।
सभापति महोदया : आप अपनी बात कंक्लूड कीजिए।
श्री देवेन्द्र प्रसाद यादव : बाड़ लगाने में आपने कितना काम किया, कितनी बाड़ लगाई गयी, इसकी भी रिपोर्ट है लेकिन मैं ज्यादा समय नहीं लेना चाहता हूँ। आपने वर्ष १९९८ में सीमा पर कितनी फेंस लगाई, क्या प्रगति हुई, क्या प्रोग्रेस हुई, इसके भी आंकड़े ईयरवाइज़ हैं, लेकिन मैं उसका जिक्र नहीं करना चाहता। १९९८ से लेकर २००३ तक सीमा को किस तरह से सुरक्षित किया गया और घुसपैठ रोकने के लिए क्या-क्या उपाय किए गए, कहां-कहां पर सीमा पर फैंसिंग लगाई गई, इसकी भी जानकारी है। लेकिन समयाभाव के कारण मैं इसे यहीं छोड़ देना चाहता हूं।
जहां तक नजरिये का सवाल है, द्ृष्टिकोण का सवाल है, तो आपका द्ृष्टिकोण ही उचित नहीं है। देश के अल्पसंख्यक समाज में असुरक्षा का भाव पैदा करके सामाजिक सद्भाव को पैदा नहीं किया जा सकता। घुसपैठ कैसे रोकी जाए, कैसे उनकी पहचान की जाए, यह एक प्रेक्टिकल कठिनाई है। उसी के लिए यह आईएमडीटी एक्ट बनाया गया था। जिस तरह से इसे निरस्त किया गया, उससे घुसपैठियों की पहचान करना और कठिन काम होगा। एक न्यायाधिकरण बनाया गया था घुसपैठियों की पहचान के लिए, आप उसकी पीठ बहाल करने की कोशिश में लगे थे। अगर आप वास्तव में इस मसले पर गम्भीर थे, तो आप ज्यादा से ज्यादा न्यायाधिकरण बनाते, लेकिन आपने सरकार में रहते हुए ऐसा नहीं किया।
सभापति महोदया : कृपया अब समाप्त करें।
श्री देवेन्द्र प्रसाद यादव : मैं इसीलिए कहना चाहता हूं कि घुसपैठियों के सवाल पर राजनीति नहीं होनी चाहिए। यह एक राष्ट्रीय और अंतर्राष्ट्रीय महत्व का सवाल है। जैसा सरकार ने अभी कहा कि जो जायज नागरिक हैं, जो अल्पसंख्यक नागरिक हैं, उनके हितों पर कुठाराघात करके, उन पर अंगुली उठाकर इस देश का जो संवैधानिक सेक्युलर ढांचा है, उसे हम खत्म नहीं कर सकते और न ही किसी खास कम्युनिटी को भयभीत करके हम आपसी सौहार्द का वातावरण बना सकते हैं।…( व्यवधान)
MADAM CHAIRMAN: This is not proper. आपस में बात नहीं होनी चाहिए।
श्री लालू प्रसाद : मंत्री होने का मतलब यह नहीं है कि हम चुपचाप बैठे रहें। हमारी पार्टी लाइन है, I can assist him.
सभापति महोदया : ऐसा नहीं हो सकता। देवेन्द्र जी, आप कृपया समाप्त करें।
श्री देवेन्द्र प्रसाद यादव : मैं समाप्त कर रहा हूं। अभी असम का जिक्र हुआ और कहा गया कि वहां किस तरह से विदेशी लोग रह रहे हैं। । यह भी कहा गया कि असम में करीब ५६ विधान सभा क्षेत्रों में इस तरह के करीब एक करोड़ लोग हैं, लेकिन कैसे आप उनकी पहचान कर पाएंगे, यह एक व्यावहारिक कठिनाई है। इसलिए इस मसले को हल्के-फुल्के ढंग से इस समय हमें नहीं लेना चाहिए। ५६ विधान सभा क्षेत्रों में जो घुसपैठिए हैं, उनकी पहचान के लिए और इस तरह की बातों की जांच के लिए ग्रुप आफ मनिस्टर्स गठित किया गया है। मेरा कहना है कि जब तक एक काम्प्रीहेंसिव बिल घुसपैठ को रोकने के लिए नहीं लाया जाता, तब तक मंत्रियों का समूह गठित करने का कोई औचित्य जरूर है, क्योंकि उस पर अध्ययन करके पूरी रिपोर्ट तैयार करना आवश्यक है।
डा. राम मनोहर लोहिया जी ने कहा था कि हिन्दुस्तान-पाकिस्तान एक होने चाहिए और एक महासंघ बनना चाहिए। इस तरह की उन्होंने तब कल्पना की थी। उन्होंने तो यहां तक कहा था कि इंटरनेशनल लेवल पर कोई पासपोर्ट नहीं होना चाहिए। हम जब छोटे थे, तो किताबों में उनका यह कथन पढ़ते थे, जिसमें उन्होंने एक विश्व पंचायत की कल्पना की थी और उसमें किसी पासपोर्ट की जरूरत नहीं होने की बात कही थी। यहां पर डा. राम मनोहर लोहिया जी के साथ काम करने वाले कई नेता बैठे हैं। उनके सामने बात करना तो सूरज को दीपक दिखाना है, क्योंकि उन्हें लोहिया जी के बारे में हमसे ज्यादा जानकारी है। यह उनका कंसेप्ट था, दर्शन था और एक विचारधारा थी। इसलिए उसी विचारधारा पर हम चाहते थे कि जार्ज साहब कुछ बोलते, तो ज्यादा अच्छा होता।
भारत की नीति रही है कि पूरे विश्व के मानव एक है और जिन लोगों पर अत्याचार होगा और अगर वे शरणार्थी होकर भारत में आयेंगे, तो हम उन्हें प्रश्रय देंगे। ग्रूप ऑफ मनिस्टर सही है और मैं इस कार्यस्थगन स्ताव को खारिज करते हुए इसका विरोध करता हूं।
श्री इलियास आज़मी (शाहाबाद) : मैं नेता विरोधी दल माननीय लाल कृष्ण आडवाणी जी के मोशन का विरोध करने और नेता सदन माननीय प्रणव मुखर्जी जी ने जो बातें रखी हैं उनका समर्थन करने के लिए खड़ा हुआ हूँ। ऐसा इसलिए नहीं कि मैं सरकार का समर्थन कर रहा हूं और मेरी पार्टी सरकार का समर्थन कर रही है, बल्कि इसलिए कि अगर हम इस मुल्क को एक मजबूत मुल्क, हिंदू और मुसलमान की परधि से ऊपर उठाकर बनाना चाहते हैं, यहां के हिंदुस्तानियों को एक करना चाहते हैं तो माननीय प्रणव मुखर्जी साहब की बातों का हमें समर्थन करना चाहिए।
माननीय आडवाणी जी ने सुप्रीम कोर्ट के फैसले को आज गीता और कुरान की आयतों का दर्जा दे दिया है। ये वही लोग हैं जो कहते रहे हैं कि हम जुडशियरी को नहीं मानते। हालांकि मैंने कभी नहीं कहा कि हाई-कोर्ट या सुप्रीम-कोर्ट का जज दूध का धुला हुआ होता है और उसका हर वाक्य गीता या कुरान की आयत की तरह होता है। वे लोग भी इंसान होते हैं और इंसानों में जो भावनाएं होती हैं उनसे वे ऊपर नहीं होते हैं। सुप्रीम कोर्ट का फैसला और माननीय आडवाणी जी की सारी बहस जनरल सिन्हा (रिटायर्ड) जो आसाम के गवर्नर थे, जिनको इन्होंने ही बनाया था और आज वे कश्मीर के गवर्नर हैं, की सोच पर आधारित है। सुप्रीम कोर्ट का फैसला और आडवाणी जी की सोच उनके दिमागी सोच पर आधारित है। मैं जाती तौर पर जनरल सिन्हा को जानता हूं। जनरल सिन्हा को दिमागी गिज़ा उसी नागपुर से मिली है जिस नागपुर से दिमागी गिजा आडवाणी जी को मिली है और आज वही नागपुर माननीय आडवाणी जी के खून का प्यासा हो रहा है। उसी नागपुर को संतुष्ट करने के लिए आज आडवाणी जी ऐसी बातें कर रहे हैं जिससे कि नागपुर मान जाए। जनरल सिन्हा भी उसी स्कूल ऑफ थॉट के आदमी हैं। यह अलग बात है कि वे आरएसएस की शाखाओं में नहीं गये क्योंकि उस समय वे फौज में थे। मुझे अफसोस है कि जब यूपीए की सरकार आई और आरएसएस से संबंधित सभी गवर्नर्स को हटाया गया तो जनरल सिन्हा के ऊपर उनकी नजर इसलिए नहीं गयी क्योंकि वह कभी आरएसएस की शाखाओं में नहीं गये होंगे।
माननीय आडवाणी जी ने आतंकवाद और नक्सलाइट्स दो अलग-अलग इसतलाहें इस्तेमाल की हैं। अगर उल्फा का जिक्र होता तो ये उनको भी आतंकवादी नहीं कहते। उनकी नजर में हिंदू आतंकवादी नहीं कहा जा सकता, मुसलमान ही आतंकवादी कहा जा सकता है। आतंकवादी और नक्सलाइट ये दो अलग-अलग चीजें नहीं हैं लेकिन उन्होंने नक्सलाइट्स को आतंकवादी न कहकर आतंकवादी और नक्सलाइट्स दो अलग-अलग इसतलाहें इस्तेमाल की हैं।
शायद ऐसा नागपुर को खुश करने के लिए किया गया था। मैं खास तौर पर पूरे सदन को याद दिलाना चाहता हूं कि बहुत से लोग ऐसे हैं जो ११वीं और १४वीं लोक सभा में भी थे। उनमें एक मैं भी हूं। मुझे अच्छी तरह से याद है कि मैं उनके करीब बैठा था, जब स्वर्गीय इंद्रजीत गुप्त जी से पूछा गया कि बंगलादेशी घुसपैठियों की कितनी तादाद है? भाजपा के एक मैम्बर ने यहां तक कह दिया था कि पूरा ओखला इनसे भरा है और वहां सारी बिल्िंडगें बंगलादेशियों की हैं। मैंने उनको चैलेंज किया था कि चाहे हाउस एक कमेटी बना दें और उसमें मुझे और गोयल साहब को भी रखे, क्योंकि गोयल साहब दिल्ली के हैं, अगर एक मकान मालिक बंगलादेशी मिल जाए तो मैं सदन की सदस्यता से त्यागपत्र देने के लिए तैयार हूं। हो सकता है कि कुछ रिक्शा चलाने वाले हों। उस पर वह और उनके लोग खामोश हो गए थे। बहरहाल गुप्त जी ने यह कहा था और मुझे अच्छी तरह से याद है, मुझे वह बहस अच्छी तरह से याद है, अगर कहें तो मैं बता दूं कि किस-किस ने उस बहस में हिस्सा लिया था। गुप्त जी के कहा था कि मैं क्या बता सकता हूं क्योंकि अलग-अलग एजेसियों की अलग-अलग रिपोर्टे हैं और वे दो लाख से लेकर एक करोड़ तक हैं, मैं क्या बताऊं कि कितने बंगलादेशी यहां हैं। आडवाणी जी जैसे सीनियर लीडर ने वह पूरी बात काट दी। उन्हें सिर्फ एक करोड़ शब्द याद रहा ताकि लोग भयभीत हो जाएं कि यहां ऐसे एक करोड़ लोग हैं। बंगलादेशियों के नाम पर बंगाली बोलने वाले मुसलमानों को पूरे मुल्क में सताया, धमकाया और प्रताड़ित किया गया।
मैं कुछ समय पूर्व मुम्बई गया था। मैंने अपनी आंखों से देखा। उनका सिर्फ एक जुर्म था कि वे बंगाली जुबान बोलते थे। जैसा आचार्य जी ने कहा कि उन्होंने बसीरहाट को बंगला देश में मान लिया था। मैं यह नहीं कहता कि कोई बंगलादेशी घुसपैठिया यहां नहीं है। यह इंसानी फितरत है कि जमाने कदीम से जब कुछ आर्ये ने, चरागाहों की तलाश में ईरान और ईराक, जहां चरागाहें नहीं थीं, हमारे देश में आना शुरू किया, हूण कुषाण से लेकर मुगलों तक आने वालों का सिलसिला जारी रहा। बेहतर जिन्दगी की तलाश में, हो सकता है कि वे आए हों क्योंकि बंगलादेश हमारे मुल्क से ज्यादा गरीब है, हो सकता है अपना पेट पालने के लिए कुछ इक्का-दुक्का लोग यहां आते हों, वे कहीं रिक्शा चलाते हों, कहीं मजदूरी करते हों, कहीं नौकरी करते हों, मैं इससे इन्कार नहीं करता लेकिन मैं यह नहीं मानता कि जो लोग बरसों से पूरी फैमिली के साथ, अपने बाल-बच्चों के साथ यहां रहते हों, वे बंगलादेशी हैं। कोई भी आदमी बॉर्डर पर अपने बीबी-बच्चों के साथ कोई तकलीफ बर्दाश्त करना नहीं चाहेगा। जो बॉर्डर से छुप कर यहां आते हैं, वे अपने बीबी-बच्चों को नहीं लाते हैं।
जहां तक असम की बात है, १९७१ को अगर आधार वर्ष माना गया है तो देखा जा सकता है, १९७१ में जनगणना हुई थी कि असम में १९७१ में मुसलमानों की आबादी का अनुपात क्या था? गिनती सब की बढ़ रही है लेकिन उनका १९७१ में परसैंटेज क्या था तथा १९८१, १९९१, २००१ की जनगणना में क्या था? अगर भारत सरकार अपने जवाब में उसे पेश कर दें तो लोगों को पता लग जाएगा कि पूरे मूल्क में मुसलमानों के खिलाफ हिन्दू भाइयों में शक और नफरत की भावना पैदा करने के लिए बंगलादेशियों का मसला उठाया जाता है। मैं कतई इसकी हिमायत नहीं करता कि नाजायज तरीके से बंगलादेशी इस देश में आ गए हों तो उन्हें संरक्षण दिया जाए और उनके नाम पर पुलिस को खुदाई अख्तियार नहीं देने चाहिए। आप इसके लिए कानून बनाएं लेकिन मैं ऐसे कानून को कानून नहीं मानता, शैतानी हरकत मानता हूं। मुलजिम को पकड़ कर पुलिस ले जाए और मुलजिम से कहें कि तुम साबित करो कि तुम बंगलादेशी नहीं हो - यह शैतान का कानून है, यह इंसान का कानून नहीं हो सकता। बारै सबूत इन्साफ का पहला बुनियादी तकाजा यह होता है कि बारे सबूत इस्तगासा के सिर पर होता है। मुल्जिम के सर पर नहीं होता। आज भी चोर, उच्चके, डाकू, कातिल, बड़े-बड़े क्रमिनल्स हैं, जो पकड़े जाते हैं और पुलिस साबित करती है कि उन्होंने यह क्राइम किया है, तब उन्हें सजा मिलती है। बड़े आतंकवादियों से यह नहीं कहा जा सकता कि तुम यह साबित करो कि तुम बेगुनाह हो। उसी तरह से आप जो आगे के लिए कानून बनाएं उसमें खुदा के लिए यह मत रखिएगा कि जो पकड़े जाएं, वे साबित करें कि वे बंग्लादेशी नहीं हैं बल्कि जो पकड़ कर लाए वह साबित करे कि यह बंग्लादेशी है। आप ऐसे कानून जरूर बनाइए कि एक भी बांग्लादेशी या किसी भी मुल्क का गैर-मुल्की नाजायज तरीके से नागरिकता हासिल करे, उसे यहां मत रहने दीजिए, मैं इसका समर्थन करूंगा।
सभापति महोदया, मैं एक मिनट और लूंगा। मेरे क्षेत्र में भी एक बंग्ला कॉलोनी है। वर्ष १९७१ में जब बंग्लादेशियों का सैलाब आया था तो वहां श्रीमती इंदिरा जी ने पांच-पांच एकड़ सरकारी जमीन देकर जंगल के पास वह कॉलोनी बसा दी थी। आज उनकी आबादी ३००० है और बहुत आराम से वे लोग रह रहे हैं। उस इलाके के लोगों ने उनसे बहुत कुछ सीखा है। मैं उनकी हिमायत इसलिए नहीं कर रहा हूं क्योंकि वे मुझे वोट देते हैं। मुझे कभी दो बूथों पर …( व्यवधान) मैं सही बोल रहा हूं, पिछले चुनाव में भी मैं ५०,००० वोटों से जीता हूं लेकिन मुझे उन दो बूथों पर कुल २३ वोट मिले थे। उनको मुसीबत में देखते हुए, मैंने सबसे पहले प्रधानमंत्री सड़क योजना के तहत छ: किलोमीटर सड़क स्वीकृत कराई क्योंकि वे नोआखाली से आकर यहां बस गए हैं। इंसान होने के नाते उनकी मदद करना हमारा फर्ज है। सड़क तो योजना के मुताबिक बनती ही लेकिन मैंने प्राथमिकता के आधार पर पहले बनवाने का काम किया। मैं कहता हूं कि सरकार बताए कि वर्ष १९७१ में मुसलमानों की आबादी का परसेंटेज कितना था, वर्ष १९८१ में कितना था, वर्ष १९९१ में कितना था और वर्ष २००१ में कितना था? अगर इजाफा हुआ है, अगर किसी भी जगह बढ़ोत्तरी हुई है…( व्यवधान)
श्री खारबेल स्वाईं : यह सेंसस की रिपोर्ट है। …( व्यवधान)
श्री इलियास आज़मी : अगर बढ़ोत्तरी हुई है, पूरे देश में मुसलमानों की आबादी में बढ़ोत्तरी हुई है तो इस पर कोई चिंता करने की जरूरत नहीं है। अगर बढ़ोत्तरी गैर-मामूली है, बहुत ज्यादा है तो टि्रब्यूनल बनाकर ज़रूर उसकी छानबीन होनी चाहिए। हिंदू और मुसलमान की बेस पर होने वाली सोच की मैं निंदा करता हूं कि अगर बंग्लादेशी हिंदू आ जाए तो वह शरणार्थी है और मुसलमान आ जाए तो वह घुसपैठिया है। मैं इसकी घोर निंदा करता हूं, बार-बार इस सोच की निंदा करता हूं जो हिंदू और मुसलमान की है। अनुसूचित जातियों के आरक्षण में यह लगा दिया कि सिर्फ हिंदू होना ही शर्त है। इसके बाद सिख को जोड़ा गया और श्री वी.पी. सिंह जी ने बौद्धिस्ट को जोड़ा। आज भी मुस्लिम धोबी, मुस्लिम बुनकर, मुस्लिम मेहतर और ईसाई धोबी, इन्हें जोड़ने की मांग हो रही है। लेकिन मैं कहूंगा कि अगर वास्तव में देश धर्मनिरपेक्ष है तो देश की राजनीति से इसके छुटकारे के लिए अनुसूचित जाति की सूची में उन मुस्लिमों और ईसाइयों को भी जोड़ा जाए क्योंकि आप बौद्धिस्टों और सिखों को जोड़ चुके हैं। आपके पूर्वजों ने गलती की थी, उन्होंने हिंदू होने की शर्त लगाई थी। आप दो बार बदल चुके हैं, एक बार और बदलिए, चाहे वह धोबी हिंदु, सिख या मुस्लिम है, धोबी शैडयूल कास्ट है, मेहतर शैडयूल कास्ट है, चाहे वह मुस्लिम, सिख या इसाई हो, सब शैडयूल कास्ट्स के लिए आप एक दफा फिर बदलिए। ये लोग बार-बार कहते हैं कि धर्म के नाम पर आरक्षण नहीं होना चाहिए, बात बहुत अच्छी लगती है लेकिन जो आरक्षण पचास साल से चल रहा है, उसकी निंदा इन लोगों ने नहीं की। उसे समाप्त करने के लिए मैं आप लोगो से कह रहा हूं। मैं धर्म के आधार पर आरक्षण का विरोध करता हूं ।लेकिन आप धर्म के आधार पर आरक्षण का जिस तरह विरोध करते हैं, आप पहले धर्म को समाप्त कीजिये तो मैं आपका साथ दूंगा। धर्म के नाम पर कोई आरक्षण नहीं होना चाहिये। जब तक धर्म के नाम पर आप आरक्षण करते रहेंगे, मैं आपका साथ नहीं देना वाला हूं। इसलिये राजनीति में धर्म नहीं होना चाहिये।
इन्हीं शब्दों के साथ मैं अपनी बात समाप्त करता हूं।
श्री अनंत गंगाराम गीते (रत्नागरि) : ºÉ£ÉÉ{ÉÉÊiÉ àÉcÉänªÉÉ, ¤ÉÆMÉãÉÉnä¶ÉÉÒ PÉÖºÉ{ÉèÉÊ~ªÉÉå BÉEÉÒ ºÉàɺªÉÉ BÉEä´ÉãÉ +ɺÉàÉ ªÉÉ ¤ÉÆMÉÉãÉ BÉEä ÉÊãɪÉä xÉcÉÓ cè ªÉÉ BÉEä´ÉãÉ {ÉÚ´ÉÉækÉ® ®ÉVªÉÉå BÉEä ÉÊãɪÉä xÉcÉÓ cè, ¤ÉÉÎãBÉE ªÉc ºÉÉ®ä ®É]Å BÉEÉÒ ºÉàɺªÉÉ cè* VÉ¤É ªÉc àÉÉàÉãÉÉ ºÉÖ|ÉÉÒàÉ BÉEÉä]Ç iÉBÉE SÉãÉÉ MɪÉÉ, àÉÖZÉä ãÉMÉiÉÉ cè ÉÊBÉE ®É]Å BÉEÉÒ +ÉÉÆiÉÉÊ®BÉE ºÉÖ®FÉÉ +ÉÉè® {ÉÚ®ä nä¶É BÉEÉÒ BÉEÉxÉÚxÉ-BªÉ´ÉºlÉÉ BÉEÉä ãÉäBÉE® VÉÉä {ÉEèºÉãÉÉ ºÉÖ|ÉÉÒàÉ BÉEÉä]Ç xÉä ÉÊnªÉÉ cè, =ºÉ {ÉEèºÉãÉä BÉEÉ càÉ ºÉ¤É BÉEÉä º´ÉÉMÉiÉ BÉE®xÉÉ SÉÉÉÊcªÉä* सभापति महोदया, विपक्ष के नेता सदन में जो स्थगन प्रस्ताव लाये हैं, मैं उस स्थगन प्रस्ताव के पक्ष में बोलने के लिये खड़ा हुआ हूं। इस संबंध में विपक्ष के नेता और सदन के नेता ने अपनी बात सदन में रखी है। मैंने इन दोनों नेताओं की बात सुनकर महसूस किया है कि जब चर्चा की शुरुआत हुई, तो न केवल विपक्ष के नेता ने अपने भाषण में बंगलादेशी घुसपैठियों का जो संकट देश पर आया है, उस पर उन्होंने चिन्ता प्रकट की बल्कि सदन के नेता ने कहा कि वे भी इस चिन्ता पर गम्भीर हैं। लेकिन उसके बाद जितने माननीय सदस्यों ने अपने भाषण दिये हैं, उन में श्री मोहन सिंह जी को छोड़कर किसी ने भी बंगलादेशी घुसपैठियों द्वारा राष्ट्र के सामने जो संकट उत्पन्न किया गया है, साफ तौर पर नहीं कहा और न उन्होंने इस बात को कबूल किया कि बंगलादेशी घुसपैठिये देश के लिये समस्या हैं। यह राष्ट्र के लिये सब से ज्यादा दुर्भाग्यपूर्ण बात है। दुर्भाग्यपूर्ण बात इसलिये भी है कि आंकड़े तो सदन में आते हैं लेकिन जब इल्लीगल माइग्रेशन के बारे में प्रश्न पूछे जायेंगे तो वही जवाब आयेगा। मुझे याद है कि जब स्व. इन्द्रजीत गुप्त गृह मंत्री थे, उस समय सदन में जो आंकड़े पेश किये गये थे, उनके अनुसार बंगलादेशी घुसपैठियों की संख्या एक करोड़ से ज्यादा थी और शायद आज दो करोड़ से भी ज्यादा हो सकती है। वास्तविकता तो यह है कि हमें उन आंकड़ों की खबर तक नहीं है कि कितने बंगलादेशी घुसपैठिये इस देश में आये हुये हैं। उन घुसपैठियों की वजह से, उसका असर हमारी कानून-व्यवस्था पर हुआ है, हमारी वित्तीय व्यवस्था पर हुआ है। आज हर राज्य में यह समस्या दिन-ब-दिन बढ़ती जा रही है। सभापति महोदया, मैं इस बात का इसलिये जिक्र कर रहा हूं क्योंकि सदन में इस विषय पर चर्चा करने वाले हम सब अलग-अलग राजनैतिक दलों से संबंधित हैं ।राजनीति करते हुए ही, हम सब लोग इस सदन में आये हैं। राजनीति से कोई अछूता नहीं है, इस बात को हम अच्छी तरह से जानते हैं। लेकिन राजनीति करते हुए इस बात का ख्याल रखना आवश्यक है कि जिस राजनीति को हम राजनीति कहते हैं, चाहे वह राजनीति है, वोट की नीति है या सत्ता की नीति है, मुझे पता नहीं हैं, लेकिन हमें इस बात पर गम्भीरता से सोचने की आवश्यकता है कि हम इस प्रकार की किसी गलत नीति को न अपनाएं, जिससे हमारे देश की आंतरिक सुरक्षा खतरे में पड़े। इसीलिए जब बंगलादेशी घुसपैठियों की बात आई तो यहां बार-बार कई माननीय सदस्यों ने मुम्बई और महाराष्ट्र का जिक्र किया। हमने उन्हें नहीं टोका, हम चुपचाप सुन रहे थे, लेकिन आज सचमुच में मुम्बई में यह समस्या है। जब हमारी सरकार थी, उस सरकार के समय में हम इस बात को स्वीकार करते हैं कि वहां से बंगलादेशी घुसपैठियों को निकालने का प्रयास किया गया। आज यहां जो सदन के नेता है, आज केन्द्र में कांग्रेस के नेतृत्व की सरकार है, महाराष्ट्र में भी कांग्रेस के नेतृत्व की सरकार है, श्री विलासराव देशमुख महाराष्ट्र के मुख्य मंत्री हैं, आप उनसे जानकारी ले लीजिए। आप महाराष्ट्र के वर्तमान मुख्य मंत्री से जानकारी ले लीजिए कि मुम्बई में कितने बंगलादेशी घुसपैठिये हैं। वहां जो बंगलादेशी घुसपैठिये हैं, उनका मुम्बई में क्या व्यवहार है। मुम्बई में आज जो कानून व्यवस्था खत्म होती जा रही है और वहां आपराधिक तत्व बढ़ते चले जा रहे हैं, इन आपराधिक तत्वों में इनका कितना हिस्सा है। मेरी सदन के नेता से प्रार्थना है कि आप यह जानकारी अपने मुख्य मंत्री से मंगवाइये। आप भूल जाइये कि विपक्ष के नेता ने क्या कहा है।…( व्यवधान)
श्री देवेन्द्र प्रसाद यादव : नारायण राणे का मंच किसने जलाया था।…( व्यवधान)
श्री अनंत गंगाराम गीते : यादव जी, आप तो सब्जैक्ट भी भूल गये। आपने यहां क्या भाषण दिया, आप वर्बेटिम पढ़ लीजिए कि आपने क्या कहा। लालू जी भी हंस रहे हैं, आपके नेता भी हंस रहे हैं।
सभापति महोदया, मैं सदन के नेता से प्रार्थऩा करूंगा, मैं प्रधान मंत्री जी से प्रार्थना करूंगा कि आप बार-बार मुम्बई का जिक्र करते हैं, आज वहां आपके मुख्य मंत्री हैं, आप उनसे जानकारी मंगा लीजिए, उनसे आंकड़े मंगवा लीजिए। आज वहां जो गैंगस्टर्स बढ़े हैं, जो आपराधिक तत्व बढ़े हैं, उनमें कौन लोग शामिल हैं। मैं इस बात का जिक्र इसलिए कर रहा हूं कि जितने भी बंगलादेशी घुसपैठिये इस देश में आये हैं, न तो उन्हें हमारे देश की सभ्यता से कोई लगाव है, न उन्हें हमारे देश की धरती से कोई लगाव है और न उन्हें हमारे देश की संस्कृति से कोई लगाव है। इसलिए उन्हें आपराधिक तत्वों से हाथ मिलाने में कोई भय नहीं लगता है। आपको यह जानकर आश्चर्य होगा कि पांच हजार रुपये के लिए आदमी की हत्या कर दी जाती है। दो-दो, पांच-पांच हजार रुपये के लिए इंसान पर गोलियां चलाई जाती हैं। इस संदर्भ में जब वास्तविकता सामने आती है तो उसमें ऐसा प्रमाण मिलता है कि बंगलादेशी घुसपैठियों के कारण आज कानून और व्यवस्था खत्म हो रही है। यदि इस कानून और व्यवस्था को बनाये रखना है तो चाहे किसी भी दल की सरकार हो, उस सरकार की यह जिम्मेदारी बनती है कि कानून और व्यवस्था को बिगाड़ने वालों के खिलाफ कार्रवाई की जाए। जब बंगलादेशी घुसपैठियों के खिलाफ यह कार्रवाई की गई, उन घुसपैठियों को डिटैक्ट किया गया, पुलिस ने कानून का पालन करते हुए बंगलादेशी घुसपैठियों को चुना और उन्हें डिपोर्ट करने के लिए ट्रेन से बंगलादेश भेजा गया, मुझे यह कहते हुए दुख और आश्चर्य होता है कि जब इन बंगलादेशी घुसपैठियों को सीमा के बाहर छोड़ने के लिए ट्रेन जा रही थी तो पश्चिम बंगाल में उस ट्रेन के ऊपर हमला किया गया। जो पुलिसकर्मी उन्हें देश से बाहर छोड़ने के लिए साथ में गये थे, उन्हें मारा-पीटा गया और वहां से भगा दिया गया…( व्यवधान) यह सवाल केवल पश्चिम बंगाल का नहीं है, यह सवाल बंगला भाषियों का भी नहीं हैं बल्कि यह सवाल हमारे देश की आंतरिक सुरक्षा का है, यह सवाल हमारी वित्तीय व्यवस्था का है। आज हमारे देश की आबादी दिन-प्रतदिन बढ़ती जा रही है।
हर बार हम देश की बढ़ती हुई आबादी पर चिन्ता व्यक्त करते हैं। हम अपने ही लोगों को कहते हैं कि "बच्चे एक या दो बस,"और कहते हैं कि देश की आबादी और मत बढ़ाओ। हम परिवार नियोजन के कार्यक्रम चलाते हैं। इस देश में रहने वाले अपने ही लोगों के लिए हम परिवार नियोजन चलाते हैं, एक या दो बस का नारा देते हैं और दो करोड़ बंग्लादेशी जब इस देश में घुसते हैं तो हम उस बारे में कोई चर्चा नहीं करते और कम्यूनल माइनॉरिटी की बात करते हैं, उसे माइनॉरिटी से जोड़ा जाता है, उसे मुसलमानों के साथ जोड़ा जाता है। क्या यह किसी सरकार की नीति हो सकती है, क्या यह किसी देश को चलाने का तरीका हो सकता है? सरकार चाहे किसी भी दल की हो, सरकार की यह जिम्मेदारी बनती है, सरकार का यह फर्ज़ बनता है कि देश में रहने वाला हर नागरिक, चाहे वह किसी भी जाति या धर्म का हो, चाहे वह किसी प्रांत या भाषा का हो, उसके हितों की रक्षा की जाए। उसके हितों के खिलाफ यदि कोई घुसपैठ करता है या उसके हितों को बाधा पहुंचाता है तो उसके खिलाफ सख्त कार्रवाई करनी चाहिए। मुझे लगता है कि सुप्रीम कोर्ट ने यह बात उचित समझी होगी। इसलिए उन्हें लगा कि आईएमडीटी एक्ट आज इतना सक्षम नहीं है कि उन घुसपैठियों को रोक सके। सुप्रीम कोर्ट को लगता है कि शायद फॉरनर्स एक्ट के तहत हम इसे रोक पाएंगे। यहां सदन के नेता ने जो तुलना की, मैं उनकी बात से सहमत हूं कि शायद आईएमडीटी एक्ट में हम सक्षम काम नहीं कर पाए और फॉरनर्स एक्ट भी उतना सक्षम नहीं हो पाया। हमें उम्मीद है, बल्कि हम सोचते थे और समझते थे कि जिस प्रकार इससे देश में समस्या बढ़ रही है, सदन के नेता से हमारी अपेक्षा है कि यदि सुप्रीम कोर्ट ने फैसला दिया है तो हम यह कोशिश करें कि हमारा फॉरनर्स एक्ट यदि सक्षम न हो तो और सक्षम उसे किस प्रकार से बनाया जाए, इन घुसपैठियों को किस प्राकर से रोका जाए, इस तरह का विचार, इस तरह की सोच की आवश्यकता है।
आज सदन में यह मामला स्थगन प्रस्ताव के माध्यम से इसलिए उठाया गया कि जिस तरह सुप्रीम कोर्ट ने इसे नल एंड वॉइड किया है, कहीं ऐसा न हो कि ग्रुप ऑफ मनिस्टर्स को इसे दे दिया जाए और फिर वही प्रोविजन वापस फॉरेनर्स एक्ट में आए और फिर वही हो जो आज असम की स्थिति है। आज पश्चिम बंगाल की भी वही स्थिति है। कल तक पश्चिम बंगाल में कोई बोल नहीं रहा था, लेकिन आज पश्चिम बंगाल के मुख्य मंत्री स्वयं बोल रहे हैं। यह जो स्थिति है, यह समस्या किसी माइनॉरिटी, जाति या धर्म की नहीं है। इसे मुसलमानों से और माइनॉरिटी से न जोड़ा जाए और राष्ट्रीय समस्या समझकर इसका समाधान और निदान करना चाहिए।
SHRI TAPIR GAO (ARUNACHAL EAST): Madam Chairperson, I am happy to participate in this discussion and on behalf of the people of the Northeast I salute the hon. Supreme Court which has opened the eyes of this House and the nation. We fully appreciate whatever the Supreme Court has decided on the IMDT Act. àÉé <ºÉ ºÉnxÉ àÉå ªÉc nÉäc®ÉxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE ÉÊcxnÖºiÉÉxÉ àÉå càÉxÉä <ÉÊiÉcÉºÉ ºÉä BÉÖEU xÉcÉÓ ºÉÉÒJÉÉ cè* àÉé BÉEàÉ =©É BÉEÉ cÚÆ* I was expecting that all the 545 Members in this House will have the same voice on this issue. This is the intention of Babar and Akbar who ruled this country. हमारी ऐसी इंटैन्शन होने की वजह से ही ब्रटिश हुकूमत ने इस देश को बरबाद किया। आईएमडीटी एक्ट केवल असम की बात नहीं है। यह न किसी जाति की बात है, न किसी धर्म की बात है, न किसी लिंग्विस्ट की बात है। यह राष्ट्रीयता की बात है। We have to learn history from the world. A Chinese labourer stayed in America for 10 years. After visiting China he went to America, but he had been detained in Los Angeles.
अमरीका में भी चाइनीज लेबरर्स के इन्फिल्ट्रेशन की स्थिति आई थी। दस साल रहने के बावजूद the Chinese citizens have been denied and America enacted a law that prevailed and saved the USA today. यहां मैं अपने अल्पसंख्यक साथियों और देशवासियों से भी कहना चाहूंगा कि यह भाषाई अल्पसंख्यक कोमननैस की बात नहीं है। यह राष्ट्रीयता की बात है। आज जो असम और दूसरे पूर्वोत्तर राज्यों में उपद्रव की स्थिति है this is the root cause of insecurity in the North-Eastern regions. We have got a lot of representatives from Assam. आपके कांग्रेस के पूर्व नेता श्री गोपीनाथ बारदोलई की आत्मा को इस भाषण को सुन कर शांति नहीं मिल रही होगी। Only because of Lokpriya Gopinath Bordoloi, on the support of Mahatma Gandhi, the Assam territory, including all North-Eastern regions, have not been included in East Pakistan. इस चीज को मैं दोहराना चाहता हूं कि आज सिर्फ बंगाली अल्पसंख्यकों की बात नहीं है। आज अरुणाचल प्रदेश, नागालैंड, मेघालय, सिक्किम, मणिपुर में जितने बंगलादेशी हैं they have got the oppression of Assam and because of this IMDT Act nobody can be deported. We hear about flying of birds, we hear about flying of species, but we never hear about flying of human beings. They are not flying human beings. VÉÉä ={Ép´É xÉÉMÉÉãÉéb àÉå cè, VÉÉä ={Ép´É xÉÉlÉÇ-<Ǻ] àÉå cè only because of this influxion. अभीShri Acharya जी ने बताया कि in Assam, the AGP Government came and ruled the State for ten years लेकिन बंगलादेशियों को नहीं निकाला गया। इसका क्या कारण है?We are the younger generation in this country. मैं कहना चाहूंगा कि किस मंशा से आईएमडीटी एक्ट को सदन में पास किया गया, इसके ऊपर यूपीए सरकार को इंक्वायरी कमेटी बनानी चाहिए। एजीपी सरकार आने की उम्मीद थी, स्टूडेंट मूवमेंट बहुत स्ट्रांग हुआ था। यह देखा गया कि इस आधार पर इन लोगों को तकलीफ होगी। तब यह साजिश रची गई थी कि कांग्रेस सरकार वहां पर नहीं आएगी। रीजनल पार्टी वहां सत्तारूढ़ होगी, वे इन बंगलादेशी लोगों को तकलीफ देंगे, only because of that, this IMDT Act was enacted in this august House. आज मैं आप लोगों को बताना चाहूंगा कि the dreams of Jinnah, Zulfikar Ali Bhutto and Mujhibur Rehman are going to be fulfilled in the North-Eastern States. आप लोगों को हमसे बहुत ज्यादा जानकारी है। आप इतिहास को हमसे ज्यादा जानते हैं। The dreams of Jinnah, Bhutto and Mujhibur Rehman are going to be fulfilled if we do not settle this issue at this moment without giving any political colour to this issue. càÉÉ®ä nä¶É àÉå ÉÊ{ÉE® ºÉä nÉäc®ÉÒ ®ÉVÉxÉÉÒÉÊiÉ cÉä ®cÉÒ cè, =ºÉÉÒ BÉEä ¤ÉÉ®ä àÉå àÉé ¤ÉÉäãÉxÉÉ SÉÉciÉÉ cÚÆ* In the West, we are fighting the ISI.
17.00 hrs. In the eastern part of the country, we are accepting the policies of the ISI agents, which are anti-Indian policies. बांग्लादेश में आई.एस.आई. एजेंट्स की पॉलिसी दोहराई जा रही है। India is a nuclear power. We are proud of it. But we are not afraid of the nuclear population in Bangladesh'. देश को दुर्बल करने का यह एक तरीका है। हमारे पूर्वोत्तर राज्यों को बांग्लादेश में शामिल करने की यह एक साजिश है। It is often seen in the newspapers and in the magazines. हमारे देश के नेता इस चीज को दिमाग में क्यों नहीं रख रहे हैं? Therefore, I would like to tell the Government that in the western part of the country we are fighting against ISI policies, but in the eastern part of the country we are saluting the internal policies of the ISI. यह हमारे देश की दुर्बलता है। Therefore, I would like to tell the Government that no doubt we have got right people in the Congress. The hon. MOS of Home has given a statement in the Rajya Sabha that we have got 70 lakh Bangladeshis in West Bengal and 50 lakh Bangladeshis in Assam.इस चीज में सही बोलने वालों की जगह नहीं है। इसलिए श्री गोपीनाथ बारदोलई जैसे नेता हमारे देश को चाहिए, ऑनरेबल स्टेट होम मनिस्टर जैसे लोग चाहिए जो सच्ची बात कह सकें और ऑनरेबल वैस्ट बंगाल के गवर्नर जैसे लोग चाहिए। इसलिए मैं बताना चाहता हूं कि हमें देश की सुरक्षा के लिए पूर्वोत्तर राज्यों के बारे में एक पालिसी सैट-अप करनी होगी।
Therefore, I would like to say and demand from the Government that there is an imaginary mindset of the people of the North-East that this Act is repealed. सुप्रीम कोर्ट ने उसे खारिज कर दिया, लेकिन सिटीजन एक्ट के आधार पर the IMDT Act should not be again amended by GOM so that the people of this country and the entire North-Eastern Region should become secured.
मेरा सुझाव है कि मल्टी पर्पज फोटो आइडेंटिटी कार्ड एग्जाम्पल के तौर पर देने और पूर्वोत्तर राज्यों में यदि इस योजना को इम्पलीमेंट करने हेतु ग्रुप ऑफ मनिस्टर्स कोई डिसीजन लेते हैं, तो बहुत अच्छा होगा। उसके बाद असम-एकॉर्ड को लागू करने का रास्ता सुप्रीम कोर्ट ने खोला है।
The people of Assam and the North-East will be happy and secure if the Assam Accord is implemented in true spirit by the UPA Government. We have got problems with Assam also. इसलिए मैं, सदन से, असम के अपने साथियों और लोगों से यह कहना चाहता हूं कि विद-इन असम भी ये गलतियां हैं- Knowingly it has been established that some of our Assam friends issued the identity cards and citizenship to the Bangladeshis within Assam. Therefore, in order to implement this Foreigners’ Act, the officials must be deputed to the North-Eastern regions including Tripura and even in West Bengal, and other States to tackle this Foreigners’ Act so that we can trace out the Bangladeshi nationals.
Madam, border fencing should be done on war footing. Until and unless border fencing is completed, more influxion is on the way and more trouble will be to the country and particularly to the North Eastern Region, and turmoil will prevail in the North Eastern Region.
With these words I once again thank you and conclude my speech.
THE MINISTER OF STATE OF THE MINISTRY OF SCIENCE & TECHNOLOGY AND MINISTER OF STATE OF THE DEPARTMENT OF OCEAN DEVELOPMENT (SHRI KAPIL SIBAL): Madam Chairperson, I rise to oppose the motion for adjournment of the House moved by the hon. Leader of the Opposition.
Madam Chairperson, I believe that this particular motion moved by the hon. Leader of the Opposition is ill-advised, ill-timed, lacks and is bereft of the sagacity and the wisdom which others attribute to the Leader of the Opposition.
Madam Chairperson, I believe that all legal conflicts of whatever nature cannot be resolved in a court of law. Individual disputes between two parties, issues in the nature of class disputes, vindication of the rights of the downtrodden, and issues relating to human rights are certainly issues that can go to court. But when you are dealing with the history of hundred years and the problems faced in a particular part of the country, that is not result of any particular enactment but the result of a process of change that has been going on for the last hundred years, I honestly believe, such disputes cannot be resolved in a court of law.
The immigration into the North East did not start in 1947. I wonder why Shri Advani does not have a sense of history. He should have known that the immigration into Assam started way back at the end of the 19th century. This was an issue which was a matter of public debate in the early 20th century. When the Muslim League was formed, this was an issue that the Muslim League tried to take advantage of. Very many Bihari Muslims, Muslims from Bihar settled in the lower reaches of the State of Assam because the Assamese were settled in the upper reaches. They were willing to work for a paltry sum of money. Even then, in the early 20th century, the same emotive speeches were made; that a demographic change in Assam was going to take place. The same debate, the same emotions were expressed.
17.08 hrs. (Mr. Speaker in the Chair ) I am sorry that the Leader of the Opposition who initiated the debate is not in the House for the last several hours and I wish he had been. But I would remind him that perhaps he would not have gone to Pakistan to declare Jinnah as a secularist had he known that just before partition Shri Moinul Haq Chowdhury, who was the Private Secretary of Mr. Jinnah told him, "Sir, I will give you Bengal and Assam on a silver platter", and Jinnah in Guwahati made a speech saying, "Assam is in my pocket." Had the Leader of the Opposition a sense of history, he would not have gone to Lahore and declared Jinnah as a secularist.
Let me now come to the narrow issue as to what the Supreme Court has done. The Supreme Court has struck down the IMDT Act. I think, the Supreme Court is well within its powers to strike down any piece of legislation, any part of it or the entire legislation. That is the prerogative of the court. But having struck down that piece of legislation, the Supreme Court has not considered the consequential effects of that declaration of the law. What is going to happen if action is taken under the Foreigners’ Act in respect of those very individuals who for one reason or another were not deported on the ground that they were illegal immigrants.
I may, with humility, state before this House that pursuant to the Assam Accord and pursuant to the IMDT Act, which was passed in 1983, there were three categories of citizens who lived in this country in Assam. Category number one were those who came to Assam prior to January 1, 1966. If they were able to show documentation to that effect, they were given full citizenship rights. There is no problem qua that category.
Number two are category of citizens who came to Assam, perhaps, from Bangladesh or perhaps from somewhere else after January 1, 1966 and some were also included in the electoral rolls. Under the Assam Accord they would not be entitled to any voting rights. Their names were struck off from the electoral rolls. If they continued to stay in Assam for a period of 10 years, then they would be given full citizenship rights and relegated to the same position they were in, including grant of voting rights. At that time, their names were struck off because they had come to Assam after January 1, 1966. That is the second category.
Then the third category of people are the people who came to Assam after March, 25, 1971. March 25, 1971 is a very important date. I will assume for the sake of argument, Mr. Speaker, Sir that there were illegal immigrants or there are illegal immigrants who have come to this country after March 25, 1971. I will assume that. I assume that they came illegally here in 1980. Now they have been here for 25 years. Children must have been born. Families must have been bred. Some children may have been born before 1987. Some children may have been born after 1st July, 1987. Why do I take the date of 1.7.1987? It is because the Citizehship Act was amended with effect from the 1st of July, 1987 which has an extremely important repercussion. The Citizenship Act was amended. It’s repercussions on the issue that I am raising.
The Citizenship Act, through an amendment with effect from 1st of July, 1987, stated: Section 3(1) says, "Except as provided in sub-section (2), every person born in India on and after 26th of January, 1950, but before the commencement of the Citizenship (Amendment) Act, 1986, shall be a citizen by birth." So, a child born to an illegal immigrant couple prior to 1st of July, 1987, under this amendment, is a citizen of India, but his parents are illegal immigrants. What will we do with them? Do we keep the children here and send the parents out into Bangladesh?
These are very important issues that the nation has to address, not through partisan political debates, but by rising above partisanship to deal with it as a national issue to which all of us have to put our heads together and find solutions for the good of the nation. This is not a forum for scoring brownie points to tell the world, ‘I am pro-Hindu or pro-Muslim.’ No, I am pro-India. Whether the people, who are illegal immigrants, are Muslims or Hindus, has no bearing on the issue.
Now, I give you an example of a couple who came here after 1987 or before 1987 and their children were born after 1987. Now this Amendment Act does not touch upon that category of people. Now a person born in India after 1987, under the Citizenship Act, is not entitled to be a citizen. But he was born here. He was not born in Bangladesh. So, if we send him to Bangladesh, Bangladesh will say, ‘who are you; we do not know; you were not born here.’ So, he was not born in Bangladesh nor do we recognise him as a citizen under the Citizenship (Amendment) Act. So, where will he go?… (Interruptions)
Yes, I know Shiv Sena will take care of them, and I know how they will take care of them!.… (Interruptions)
The point that I am making before this hon. House, and the hon. Members of this House is that these are the issues that will have to be deliberated by the Government in power to find a solution as to what is reasonable, fair, and just that we must do in the peculiar situation that we are now confronted with in the State of Assam. The Government must do that. It is very easy for the Leader of the Opposition to say, "now apply the Foreigners Act". How do you apply the Foreigners Act? The definition of a foreigner under the Foreigners Act is that a foreigner is not a citizen of India. A person is a foreigner if he is not a citizen of India. How do you prove that you are a citizen of India? We have a lot of migrants who go from Bihar to Punjab. I bet, if you go and ask them to show their identity, whether they are citizens of India, they will have no document to show. So, should they be deported under the Foreigners Act to Bangladesh? There are people in Tamil Nadu, Mumbai, etc. You can take ordinary people or ordinary Hindus who are living in India with no documentation. Under the Foreigners Act, they cannot prove that they are citizens of India, they have to be deported. Is this what Mr. Advani wants from us? Is this the kind of legal regime that he wants this country to adopt? What is the vote bank politics in this? … (Interruptions)
SHRI KHARABELA SWAIN (BALASORE): Mr. Sibal, since you are asking this question, I am answering to it.… (Interruptions)
MR. SPEAKER: He has not yielded to it. It is not to be recorded.
(Interruptions) …* MR. SPEAKER: If he is still an Indian, and he is not a foreigner then he can stay in Bihar.
… (Interruptions)
MR. SPEAKER: Mr. Sibal, you go on.
… (Interruptions)
SHRI KAPIL SIBAL: How many people in India have passports?.… (Interruptions)
MR. SPEAKER: Fortunately, that is not the law of the country. One cannot be a foreigner in Mumbai, and a citizen in Bihar.
… (Interruptions)
SHRI HARIN PATHAK (AHMEDABAD): Mr. Speaker, Sir, let me answer.… (Interruptions)
MR. SPEAKER: I have not called you.
… (Interruptions)
SHRI HARIN PATHAK : He cannot misguide the whole House.… (Interruptions)
MR. SPEAKER: If you want to say something, you will have your turn. If you want to speak, I will give you an opportunity.
… (Interruptions)
MR. SPEAKER: No, please. Nothing will be recorded except Mr. Kapil Sibal.
(Interruptions) … * MR. SPEAKER: Please take your seat. You are not the advisor to this House.
… (Interruptions)
MR. SPEAKER: No, I would not accept it.
… (Interruptions)
MR. SPEAKER: We have got other speakers.
* Not Recorded.
… (Interruptions)
MR. SPEAKER: You please sit down. Please take your seat.
… (Interruptions)
SHRI HARIN PATHAK : I want to speak just for a minute.… (Interruptions)
MR. SPEAKER: You are not speaking from your seat also.
(Interruptions) … * MR. SPEAKER: You are not permitted. Mr. Sibal, you please carry on.
… (Interruptions)
MR. SPEAKER: It is okay, very good. Nothing will be recorded.
(Interruptions) …* SHRI KAPIL SIBAL: There is an old Chinese saying Mr. Harin Babu: "It is better to light the candle than to curse the darkness". So, it is better you light the candle to see the light. Perhaps you will find out what the truth is.
Mr. Speaker, Sir, what surprises me is that the Supreme Court did not deal with none of these issues. None of these issues were brought to the notice of the Supreme Court. Yet we are supposed to follow the judgement of the Supreme Court which has vast consequences on the polity and the future of this country. I dare to say that it is the bounden Constitutional duty of this Government to look at all aspects of the matter and then to decide what is fair, just and reasonable. There is one other issue, Mr. Speaker, that I wish to raise. I have the greatest respect for the Supreme Court. I belong to the legal fraternity. I do believe that whatever is said by the Supreme Court is the law, and that must be followed. We will follow it.
* Not Recorded.
I have never in the last 50 years seen a judgement of the Court which attributes motives to a legislation and I quote for you, Mr. Speaker, Sir, paragraph 28 of the judgement of the Supreme Court. I will not read the entire paragraph but only the lines which are of relevance:
"A deep analysis of the IMDT Act and the rules made thereunder would reveal that they have been purposely so enacted or made as to give shelter or protection to illegal migrants who came to Assam from Bangladesh on or after 25th March, 1971, rather than to identify and deport them."
MR. SPEAKER: Therefore, I said, what is law should be for Parliament to decide, not for the Supreme Court.
SHRI KAPIL SIBAL: It is, to say the least, unfortunate that an elected body given sanctity by the Constitution, which has the last word in enacting the law, is attributed with motives for enacting a particular piece of legislation.
Every Constitution Bench of this country, in which this issue has been raised, has always said that it is not correct to attribute motives to acts of Legislature. I have to say with the greatest respect to the Supreme Court that I am sorry that the Leader of the Opposition who belongs to this House for many years and who knows and understands the culture and tradition of this House has supported these observations of the Supreme Court of India only for partisan political ends, not for upholding the dignity of the House. … (Interruptions)
Mr. Speaker, Sir, there is yet another issue that I want to bring to the notice of this House and in this context, I would like to quote paragraph 42 of the judgement. Before I do that, I want to give a background about the context in which these observations were made by the Court. The issue arose whether this immigration or illegal immigration into Assam is an act of aggression or not and the hon. Supreme Court relied upon the observations of Dr. Nagendra Singh, which were made on the 3rd of November, 1971. If you remember, Bangladesh was liberated in December, 1971. These observations were made on 3rd November, 1971, to give legality to the act of liberation that India ultimately participated in. The Supreme Court uses this expansion of the word ‘aggression’ too in the context of illegal immigrants into India from 1971 to 2005 and says that in the context of Article 355, this is an act of aggression; and since this is an act of aggression, the Union of India is duty bound under Article 355 to take action. I now read the observations of the Supreme Court:
"The above discussions lead to the irresistible conclusion that the provisions of the IMDT Act and the rules made thereunder clearly negate the constitutional mandate contained in Article 355 of the Constitution where a duty has been cast upon the Union to protect every State against external aggression and internal disturbance. (This is not a case of internal disturbance). The IMDT Act contravenes Article 355 of the Constitution and therefore is wholly unconstitutional and must be struck down."
We ask the question: "Who is the external aggressor?" Has the Supreme Court named who is the external aggressor? The external aggressor has to be a country and this has far-reaching consequences on the manner in which this whole issue will be looked at by the nation. … (Interruptions)
MR. SPEAKER: He has to concede; unless he yields, I cannot allow you to speak.
SHRI KAPIL SIBAL: In other words, there is a judicial imprimatur that a country has committed external aggression and is continuing to do so till the year 2005.
This has serious consequences. Therefore, I dare say, as far as I am concerned, speaking as a lawyer, this is not within the domain of the court. This is purely within the domain of the polity and of the Union and of the Executive. It is unfortunate that observations of this nature have been made which, in fact, impact upon the good relations between one country and another.
I might also say that in the report of the Governor that the Supreme Court cites, the Governor himself says that there is no evidence to show that as a matter of policy Bangladesh is indulging in throwing people out of Bangladesh into Assam. … (Interruptions) It is in the governor’s report which the Supreme Court relies upon.
These are the two matters which I wanted to bring to the notice of the House as a matter of great concern and we in the Executive, will have to look at this issue from a broader perspective. I might also mention that the issue here is certainly of great significance. There are illegal migrants who come to India. What the House has to now consider is what are the methods that we must adopt to ensure that this does not happen. I am sure that the hon. Minister of Home Affairs, in the course of his speech, will tell this hon. House how that will be done. It is not in my domain and I do not wish to impinge upon that. But, I would say that we will have to devise a policy, an enactment.
If you go through the recommendations in 175th report of the Law Commission you will find that the Law Commission itself had suggested in its 175th report that we must make amendments to the Foreigners Act. If we were to delete the IMDT Act then we must make amendments to the Foreigners Act to ensure that there is a fair and reasonable procedure that should be adopted in dealing with issues of this nature. (Interruptions) … (Not recorded) MR. SPEAKER : Do not respond to that. Do not take note of it.
… (Interruptions)
MR. SPEAKER : That is not being recorded. Mr. Minister, please carry on. You address the Chair.
SHRI KAPIL SIBAL : Mr. Speaker, Sir, the next point that I want to raise is that if we are going to have an enactment of this nature what should be terms of the amended enactment under the Foreigners Act? I want to mention that the Supreme Court has also cited the 1964 Order, even under the Foreigners Act in which a notice is issued to the person against whom proceedings are taken and the person against whom such notice is issued is entitled to give evidence to show that he, in fact, is not an illegal immigrant.
If this power were to be given to a police officer, you can understand, in a charged communal situation, what would be the consequences of that power. That is why Pranab da, when he made his intervention, pointed out that in 1983, when the IMDT Act was passed, you must remember that by that time the liberation of Bangladesh had already taken place and from 1971 to 1983 the Foreigners Act was in place, there was no other enactment. The IMDT Act came only in 1983. Under the Foreigners Act, proceedings were taken against people in a manner which give rise to a suspicion that these were motivated. To protect people from unfair action, the IMDT Act was enacted. That was the purpose of IMDT Act.
Now, we are told that the IMDT Act has failed to serve that purpose. You know the fact that in 1983 there were hardly any deportations from the State of Assam. In fact, in the 1980 General Elections to the Lok Sabha, as Pranab da pointed out, only in two constituencies – Karimganj and Silchar – that Lok Sabha elections could took place. In no other constituency could a Lok Sabha election take place. In 1983 when the Assembly elections were held, again only in six constituencies elections could take place. In fact, Assam was unrepresented in the Lok Sabha right from 1980 to 1984.
That was the piquant situation and it is in that context that in 1983, IMDT Act was enacted. If you look at the Accord, one of the very important features of the Accord says that the Government must look into the problems that have arisen on account of implementation of the IMDT Act. That is the Accord. The Accord did not seek the deletion or scrapping the IMDT Act' even at the height of the agitation. What Shri Advani is saying today was not said even at the height of the agitation.
The last point I wish to make, Mr. Speaker, Sir, is : What was Shri Advani doing and what was his Government doing from 1998 to 2003? The Governor's Report, and this date must be noted, was sent to the Central Government on the 8th of November, 1998. Now, the Leader of the Opposition says that this has been his demand right from the very beginning. When he got the Governor's Report on 8th of November, 1998, what steps did he take to act on the Governor's Report? 1998 passed, 1999 passed, 2000 passed, and on May 9, 2003, which was the last date of the Budget Session, he brought in a legislation to repeal the Act. The Leader of the Opposition has not answered this question as to why his Government, which received the Report on November 8, 1998, had to wait for five years before they took action. Why did they do it on the last day of the Budget Session, knowing full well that such a matter would be referred to the Standing Committee? It was referred to the Standing Committee and Shri Pranab Mukherjee was the Chairman of the Standing Committee and he has already explained to the House how many hearings took place in the course of the Standing Committee. In fact, BJP at that point in time, the NDA at that point in time did not want to deal with that issue because of the consequences it might have on their political fortunes or misfortunes, as the case may be, and realising that their term was going to come to an end, they decided to introduce this legislation on the last day of the Budget Session in 2003 so that a quietus be given to it. Then the Parliament was dissolved in 2004 and elections took place.
So, the Leader of the Opposition must explain that when he received the Report in November, 1998, what did he do and did he find out how many illegal immigrants were there? Why did he not bring this to the notice of the House? What was he doing ? What vote bank politics was he playing at that point in time? He must explain all this. He accuses us about vote bank politics. Obviously, the Leader of the Opposition is not even aware of the demography of Assam because there are about 26 Assembly constituencies in which Muslims are in majority. Everybody knows that there are 126 Assembly constituencies in the State of Assam. How is it that we used to come to power every time, if we were appeasing one section of the community? How is it that apart from this election, we never won more than a majority in those 26 constituencies, if we were appeasing a particular section of the community? The Leader of the Opposition does not know the state of politics in Assam.
The fact of the matter is that the Congress Party has always stood for the nation. The fact of the matter is that the Congress Party will take decisions in the best interest of the country, no matter what we have to face. The fact is that the Congress Party will not shirk in its duty even today to protect the national interest. Even in the light of the present situation and even in the context of the Supreme Court judgement, we will do what is right. We will never play vote bank politics. We have never done so. That is something Shri L.K. Advani has done all his life. The UPA Government does not believe in all this. … (Interruptions) Instead what surprises me, Mr. Speaker … (Interruptions)
MR. SPEAKER: Do not get derailed.
… (Interruptions)
SHRI KAPIL SIBAL: Sir, the issue that surprises me is this. We are at the threshold of a great leap forward as a nation, and I remember, when the Sensex touched 6,000 points way back at a time when the NDA Government was in power, one of their spokesperson said that this is all the achievement of Shri Atal Bihari Vajpayee. Today, the Sensex is at 7,500 points, and we do not claim it to be the achievement of any individual. It is the people of India who are taking this country forward. … (Interruptions)
SHRI KHARABELA SWAIN : You cannot claim it because they will not allow you to do it.
MR. SPEAKER: Mr. Swain, please sit down. You are a very senior and responsible Member. I will allow you to speak if you want to speak, and you can demolish all their arguments at that point of time.
SHRI KAPIL SIBAL: Sir, whichever country I visit, everybody is looking towards India. They want to make investments in India, and they want to come here and participate in our prosperity. We are now trying to raise the level of the common man in this nation. This is our sankalp for the future, and we will do it. We only want you to participate in it. … (Interruptions)
SHRI DHARMENDRA PRADHAN (DEOGARH): Nowadays, you are showing it in Gurgaon with your actions there.
SHRI KAPIL SIBAL: We want you to be a part of it. I am saying this because you all are aware about all that happened in 2004 when you talked about ‘India shining’. Please think of the face of the common man, and unless his face shines the NDA will be nowhere. Therefore, please participate in it. Do not bring motions of this nature, which tend to divide the country, and do not bring motions of this nature to make political brownie points. Kindly raise the level of your debate, and raise the level of your thoughts.
In fact, a great German philosopher once said that the first step to wisdom is to question everything, and the last step to wisdom is to embrace everything. Mr. Advani started his debate, and I will consider it as the first step to wisdom. Let him embrace everything and end the debate, and then we will truly have wisdom bestowed on this House.
Sir, with these words, I thank you very much for allowing me to participate in this discussion.
MR. SPEAKER: Next speaker is Shri P. A. Sangma. Mr. Sangma, I know that you are very articulate. Therefore, please try to confine yourself within the time available.
SHRI P.A. SANGMA (TURA): Sir, I am aware of this fact.
MR. SPEAKER: Thank you very much.
SHRI P.A. SANGMA : Mr. Speaker, Sir, the IMDT Act has been one of the most controversial piece of legislation since its enactment in 1983. This Act has dominated the politics of Assam for more than two decades. This Act was also the election issue for more than two decades.
I had an opportunity of being a Member of the Standing Committee for the Ministry of Home Affairs, and the Leader of the House was its Chairperson. I have heard all the representations; all the evidences; and gone through a lot of documentation, but I do not want to go into all those details. The fact remains that infiltration is a problem in the North-East, and nobody can deny it. The fact remains that demographic changes are taking place in the North-East, and nobody can deny it. The fact remains that it is a genuine concern of not only the people of Assam, but of the entire North-Eastern region.
We have heard the speech made by the hon. Member from Arunachal Pradesh, and we will hear from a representative from Assam on this issue. I also feel that this problem has to be tackled.
I am not blaming anybody and, perhaps, it requires a bigger debate. Today, we are debating on the Supreme Court’s verdict of scrapping the IMDT Act. While you can see, on one side, that the people are rejoicing on the verdict of the Supreme Court, on the other hand, you can see the fear psychosis in the minds of the minorities. I agree with Mr. Kapil Sibal who says that we should not do anything that will divide the country. But I can tell you that this is one piece of legislation which really divided the people of Assam between the majority and the minority. You cannot deny that fact. But now that we are in a stage where the Supreme Court scrapped this law, and we must recognise the genuine fears of the minorities, something has to be done. I will only deal with that point.
I fully agree with the Leader of the House who in his speech has said that it was our duty to protect the genuine rights of the genuine citizens. I fully subscribe to that. My only difference is that in order to achieve this objective of protecting the genuine rights of the genuine citizens of India residing in Assam, who belong to religious minorities and also, maybe, linguistic minorities, I suggest that instead of going for an amendment of the Foreigners Act, the Government should examine the possibility of amending the Citizenship Act. This is the difference I have got with the Leader of the House. You think that the Foreigners Act needs to be amended. I do not subscribe to that. To my mind, we must go for an amendment of the Citizenship Act. That will overcome the problem which Kapil Sibal has also pointed out -- the amendment to section (3). That will also be worked out, once you come out with a proposal for amendment.
The point that I am trying to drive is that we have wasted more than two decades in trying to identify the foreigners. I have the figures which have already been quoted. I have the same figures because we have the same source which the Leader of the House has. The only thing that the Leader of the House forgot to mention is that the number of illegal migrants who were detected was 11,306, but the number of people who were deported was 1500. It means that not all of them were deported. We have wasted our time in trying to detect the foreigners. My suggestion to the Government is why not look the other way round. Let us try to identify the genuine Indian citizens first. Please identify the Indian citizens, give them, as suggested by the hon. Member from Arunachal Pradesh, a National Citizenship Identity Card. For example, I would like to quote from the same figures. Under the IMDT Act, enquiries were made against 3,68,609; enquiries were completed against 3,61,162, and the number of illegal migrants detected was 11,306. It reveals that out of 3,68,609 enquiries, 3,49,658 are Indian citizens. Why can we not straightaway give these 3,49,000 people Citizenship Identity Cards so that the police will not harass them? What the minorities really want today is only protection and that they should not be harassed.
Under the Foreigners Act, out of 5,17,955, only 28,000 were detected as foreigners. That means, 5,17,531 were genuine Indian citizens. Why do you not give them identity cards so that they will have no fear psychosis and no policemen will go and question them? I want the process to be reversed. Instead of going after foreigners, you identify Indians, give them certificates and give them identity cards. But, that has to be done within a timeframe of six months. After that, those who are registered as Indian citizens can be given identity cards. To the remaining, you can give work permits.
Millions of Indians are working in Gulf countries. Millions of Indians are working in other parts of the world. Why cannot Bangladeshis come and work in India? You give them work permits. Let them work here and let them earn their living, but they will not have any political rights. That is the thing. Leaving aside those who have been issued identity cards and those who have been issued work permits, the rest of the population should automatically be deported. That is the formula I would like to suggest to the Group of Ministers constituted by the Prime Minister.
MR. SPEAKER: Dr. Sarma, we do not have much time.
DR. ARUN KUMAR SARMA (LAKHIMPUR): Sir, I am the only speaker from Assam.
MR. SPEAKER: Everybody is an Indian. This is not an Assam matter alone. This is a matter of India.
DR. ARUN KUMAR SARMA : Sir, first of all I welcome the decision of the hon. Supreme Court which has ultimately given justice to the people of Assam, which the political system of the country could not do. Through this, the Congress party which enacted this law and imposed it only in the State of Assam is morally bound to apologise to the entire nation for imposing this law which is not only un-Constitutional and imposing it continuously for 22 years in one State. The Congress Party should also apologise to the nation for liberating Bangladesh at the cost of Assam.
There are three-four important questions that I want to put. India is the only country where there is no Register of Citizens. We do not know who is a foreigner or who is a citizen. Anybody coming from Pakistan today, anybody coming from Bangladesh can say that he is an Indian. We do not keep any Register of Citizens.
Secondly, nowhere in other parts of the world two immigration laws are in operation in one country. Here, there is one separate law only for Assam. If a person who is considered an illegal migrant in Assam is called a foreigner if detected in Delhi. How can there be two nomenclatures for a person who is not a citizen of India? Through this IMDT Act, a new nomenclature has been given to foreigners. This is also against the Constitution of India.
Also, why was this imposed only in the State of Assam? Why was it not made applicable throughout the country? The circumstances, which have been spelt out, say that there were some aberrations in the application of Foreigners Act because foreigners in Assam are a problem since the Partition. When there was a Congress Government in Assam from 1964, foreigners were detected by the Foreigners Tribunal. That was the practice then. More than five lakh people were detected and deported at that time under the Foreigners Tribunal Order, 1964. What was the necessity of bringing the IMDT Act in a different way? It is that motive the Supreme Court is mentioning.
Also, if a person who is just detected as a foreigner either in Delhi or Mumbai, the Foreigners Act is applied and he can be deported. If the same person goes to Assam, he cannot be touched. But the person who made the complaint against foreigner has to give documentary evidence to prove that such and such person is a foreigner. How can one have documents to show that such and such a person is a foreigner?
Treating Assam in a different way is the problem. There are many other important questions to be posed to the Government because if the present Government feel that Assam is a part of India, why should there be a separate law? There are aberrations of law as we have seen today in Gurgaon, only the Congress Government is responsible for the present situation in Gurgaon, will it enact a separate Indian Penal Code for Haryana?.
I have been listening to the comments. It is the failure of the then Government - Congress was in power for 40 years - as it could not handle the situation of the illegal migration and illegal infiltration. It was the students of Assam, for six long years, who had to agitate in a peaceful manner. There are a large number foreigners who should be detected and deported. It is the duty of the politicians and it is the duty of the administration. The AASU was termed as anti-national, communal and parochial. Now, when the Supreme Court says that the IMDT Act was ultra vires of the Constitution, why not those people - who had enacted this unconstitutional law - should not be termed as anti-national?
The Foreigners Tribunal was in practice in Assam and it did give opportunity for all the majority and minority communities living in Assam. Agitationists of the All Assam Students Union and the people of Assam did not go for the communal line. We go by law and we feel that any citizen, who is living in Assam - whether he is a Muslim or Hindu or Christian - should have equal protection. But, at the same time, there is a question of identity of the ethnic minorities who have been marginalised due to those foreign population. Where are those advocates who have been advocating for minorities? Will they also advocate for the ethnic minorities? Will they also advocate for the Assamese minorities including Assamese Muslims or Bengali speaking Assemese? Will they advocate for these minorities who are going to be submerged or who are displaced from their own homeland? That is the question.
Shri Sarbananda Sonowal, who was a student leader, and who is now our colleague and the Member of this House, has taken the initiative, along with the members of the AASU and also the AGP to file this petition to get justice. Today, this illegal law is scrapped by the Hon.Supreme Court.
I hope that in future we should get a lesson from history. We should get a lesson from history that at least demographic change which has taken place in a large scale should be prevented by immediate enforcement of the Foreigners Act, which is in vogue. There should not be any amendment or dilution of laws on the citizenship and foreigners. We must also safeguard the security of the country. There should not be any compromise on the security and sovereignty of the country. The report of the Governor was very categorical. I just quote. The Governor of Assam, in his report to the President, has stated:
"Although Bangladeshi illegal migrants have come into several States of India and they are more numerous in West Bengal than in Assam, they pose a much greater threat in Assam than in any other State. If not effectively checked, they may swamp the Assamese people and may severe the North East land mass from the rest of India. This will lead to disastrous strategic and economic results."
This is a warning by none other than the person, the Governor of Assam.
If this warning is just ignored, then there will be lot of problems. I also have, on several occasions, said that the situation in Assam would be worse than that of Kashmir. If we neglect Assam, if we do not listen to the aspirations of the people of Assam, if we have this kind of imposition, we would always be sidelined. I am very much annoyed to note that the aspirations of the people of Assam have been ignored. Why have some of the youngsters have resorted to arms and gone to the foreign countries? Why is there insurgency? What is the root cause of this? There should not be any discrimination. The entire country, whether Assam or any other part, should be treated equally. Assam should not have a different law. We are a part of the country and we should be given the same treatment. We should not be given a second class treatment. By this IMDT Act, there is a tendency to blame the Assamese people that you are always trying to harass the minorities. There was no communal riot in Assam during the AGP period. Assam is a peaceful State. There is a statement from Shri Basudeb Acharia saying that during AGP period, there was no action taken on Bangladeshi issue.… (Interruptions)
MR. SPEAKER: You have made your point very forcefully. Dr Sarma, I have given you more than ten minutes. There is no time left now.
… (Interruptions)
DR. ARUN KUMAR SARMA : Now at that time the IMDT Act, was the main hurdle in defection and deportation of foreigners. The CPM was very much a part of the Government in Assam from 1996 to 2001.… (Interruptions)
MR. SPEAKER: Only the speech of Shri Anwar Hussain will go on record.
(Interruptions)* MR. SPEAKER: I have allowed you more than ten minutes. This is not fair. Your Party had no time. You are not cooperating with the Chair.
… (Interruptions)
DR. ARUN KUMAR SARMA : I want to conclude with one or two suggestions. There should be a Citizens’ Register. Identity Cards should be issued. The Assam Accord should be implemented which was signed in the presence of the former Prime Minister late Rajiv Gandhi. … (Interruptions)
MR. SPEAKER: Dr. Sarma, please take your seat. Shri Anwar Hussain to speak.
… (Interruptions)
DR. ARUN KUMAR SARMA : There should not be any discrimination. All the foreign nationals should be treated equally whether one is a refugee or otherwise.… (Interruptions)
MR. SPEAKER: He is also from Assam. He wants to speak. Please cooperate.
__________________________________________________________________*Not Recorded MR. SPEAKER: He is also from Assam. He wants to speak. Please cooperate.
SHRI ANWAR HUSSAIN (DHUBRI): Sir, I rise to put my objection against the Adjournment Motion moved by Shri L.K. Advani. I would like to thank the Government of India, specially the Chairperson of the UPA Government for forming a Group of Ministers for reviewing the situation after the repeal of the IMDT Act.
Since the time is short, I will speak very briefly. Shri Advani in his speech said about Shri Indrajit Gupta. He said that on 6th May, 1997 about one crore infiltrators came. In the Governor’s Report on 8th May, 1998, he submitted an inflammatory Report. At that time, he became the Home Minister and during these six years, he had done nothing. Now, he has said many things in this House to create political gimmicks.
I congratulate Shri Shivraj Patil, hon. Home Minister. He convened a tripartite talk on 5th May, 2005 wherein the representatives of the State Government, the AASU leaders and the Central Government were present. In the minutes of the discussion it was stated that they would construct 71 kilometres of open borders and repair 150 kilometres of border fencing. At the same time, it was decided to update the National Register of Citizens (NRC) on the basis of the voters list of 1971.
18.00 hrs. They have taken it for two years. But I urge upon the Government of India to finish it as early as possible because once the Citizen Register is completed, the whole matter will be solved. So, I urge upon the hon. Home Minister to see that it should be done within six months.
Sir, the Chief Minister of Assam, on various occasions, wrote to the Home Minister regarding deploying the security personnel and the Border Security Forces but he did not pay heed to it. The Chief Minister, Shri Tarun Gogoi also requested for fencing the border , but he did not pay heed to it. The Chief Minister also wrote about upgrading the NRC, and he did not do it. So, the sincerity is proven.
This is the background of the IMDT Act, which was enacted. There are so many reasons. In 1978, when Mangoldoi bye-election was slated, then the agitators and some fascist and communal forces raised objection to 70,000 people; and 40,000 names were deleted by police and home guards. At that time Tulsibari, Tamolpur, Goreswar, Nalapada etc., villages were burnt down by the police, agitators and communal forces. The victims were Bengali-speaking people and Muslims. You know the story as to what happened in 1983, . In Nelli, Gohpur and other places, 10,000 people were killed. During summary revision of electoral rolls, 10 lakh objections were put by a section of agitators. A single person signed about 100,000 objections against the genuine voters.
After this massacre, Mrs. Indira Gandhi visited the spot; and to protect the interest of minorities and to save the minorities, the Act was enacted.
Therefore, the background should not be forgotten. I am confident that these objectives will be fulfilled and the Group of Ministers will think over it very seriously and amend the Foreigners Act with some provisions of IMDT so that the minorities are not harassed. With these words, I conclude.
SHRI NARAYAN CHANDRA BORKATAKY (MANGALDOI): Mr. Speaker, Sir, as soon as the people of Assam have heard that the IMDT Act has been scrapped, they had a sigh of relief because this ‘IMDT’ word is just like an allergy to the people of Assam.
The IMDT Act of 1983 was totally unconstitutional. It was basically aimed at to protect the foreigners of Bangladeshi origin staying in Assam and use them as the vote bank of Congress.
The Supreme Court, in its order at para 7 has referred to Indira-Mujib Pact of 1972 where a settlement was reached that persons who came to India prior to 25.3.71 will be considered as Indian citizens and the rest will be deported. Accordingly, the Government of India sent instructions to the Government of Assam on 30.9.72 to prepare list of foreigners of Bangladeshi origin as on 25.3.71 and send the same to the Deputy High Commissioner of Bangladesh, Calcutta with a copy to the Government of India. I do not know what is the fate of that letter.
But, the Government of Assam has not done anything. Had that been done in time, identification and deportation would have been very easy; the list would have been available. People who have come to India prior to 25.3.1971… MR. SPEAKER: Just a second. We have crossed 6 p.m., which is the usual time of the House. Shall we extend the time of the House by one hour?
SEVERAL HON. MEMBERS: Yes.
MR. SPEAKER: The time of the House stands extended by one hour.
I am sorry to interrupt you.
SHRI NARAYAN CHANDRA BORKATAKY : People, who came to India prior to 25.3.1971, have been regularised by the 6A provision of the Citizenship Act. But who are the people that have been regularised? They are not Bangladeshi people; they are actually Pakistani people who had come here before 25.3.1971. Now, that the IMDT Act has been scrapped and Foreigners’ Act has come into force, it is affecting the entire country.
Mr. Speaker, Sir, in the whole country, except Assam, foreigners will be detected from 26th January, 1950. But, in Assam, due to the 6-A provision, foreigners will be detected from 25-3-1971 only. This is again a clear-cut discrimination with the people of Assam.
The Supreme Court has highlighted in their Order that decadal growth of population in Assam is more than the growth of population in the rest of India and in three bordering Districts of Assam, that is, Cachar, Karimganj and Dhubri, the growth of population is double than that of the growth of Assam. It is inferred that this growth is because of large-scale infiltration of Bangladeshi foreigners.
In para 38 of the Order, the Supreme Court has gone to the extent of saying that there can be no doubt that Assam is facing external aggression and internal disturbances on account of large-scale immigration of Bangladeshi nationals.
Mr. Speaker, Sir, there is a demographic change in Assam. Assamese people have become minority in their own State. From 1983 to 2001, only 1494 immigrants/migrants were deported from Assam under IMDT Act, whereas from 1983 to 1988, under Foreigners’ Act in West Bengal, 4,89,046 Bangladeshis were deported.
In view of the above, we oppose any sort of dilution of the Supreme Court Order by way of amendment of the Foreigners’ Act.
Assam Government is saying that Foreigners’ Act will be amended. The Central Government should clarify their stand in the House. Hon. Prime Minister of India has constituted a GOM, which may also try to dilute the Order of the Supreme Court, which should be averted by the House in the interest of the security and integrity of the country.
Now, Sir, I am quoting this as a reference. On 18th May, 1949, the then hon. Prime Minister of India, Pandit Jawaharlal Nehru, wrote a letter to the then Chief Minister of Assam, late Gopinath Bordoloi, stating: "You must make a difference between Hindu refugees and Muslim immigrants and the country must take responsibility of the refugees." However, some Ministers of Assam preferred Muslim immigrants to refugees. This was also a design of the vote-bank policies of the Congress Government of those days.
Mr. Speaker, Sir, now the question of how to go ahead with the implementation part of the Supreme Court’s order without any sort of dilution comes. BJP is of the opinion that NRC should be prepared on the basis of NRC Rules, 2003, detailed guidelines for which are given in the said rules. They are like this. All Indians are eligible; it will be implemented by the Central Government; in the States, the Director of Census is the nodal agency and there is no question of cut-off date. But, Sir, if the NRC is to be dealt with by the Central Government and citizenship is a Union subject, how has the Government of Assam established a Directorate of NRC, appointing Shri Dipak Sarma, as Director of NRC and declared NRC to be prepared on the basis of cut-off date of 25.3.1971? The Chief Minister has encroached upon the powers of the Central Government and the Central Government is remaining silent. In a way, it is a Constitutional breakdown of machinery in Assam.
To sum up the whole thing, the Government of Assam is trying to create a confusion in the State to dilute the Supreme Court’s Order for their design of vote-bank policies and the Government of India is a mute spectator.
So, our appeal is that the Supreme Court’s verdict carried out in toto and the Government of India takes necessary steps to implement the order.
MR. SPEAKER: I thank you very much for your co-operation.
श्री ब्रज किशोर त्रिपाठी (पुरी) : अध्यक्ष महोदय, जो एडजर्नमेंट मोशन की बात है और आईएमडीटी एक्ट को सुप्रीम कोर्ट ने स्क्रैप करने का आर्डर दिया है, उस पर विचार करना आवश्यक था। मुझे खुशी है कि इस पर पूरी तरह से विचार किया जा रहा है। लेकिन मुझे अफसोस है कि जो सदन के नेता मान्यवर रक्षा मंत्री जी ने बताया, उनका वक्तव्य था कि जो रियल सिटीजन हैं, उनको प्रोटेक्शन देने की जरूरत है। मैं सरकार से पूछना चाहता हूं कि हमारे देश में जो असली सिटीजन हैं क्या उनको प्रोटेक्शन देने के लिए कानून की कमी है जो इस एक्ट को लाने की जरूरत महसूस की गई। रियल सिटीजन को ज्यादा प्रोटेक्शन देने के लिए हम मना नहीं करते हैं। जो रियल सिटीजन हैं, उनको प्रोटेक्शन देना सरकार का काम है, लेकिन सरकार को गंभीरता से यह देखना चाहिए कि देश की आज जो स्थिति है, उसको मद्देनजर रखते हुए हमारी सुरक्षा की क्या स्थिति है? देश की सुरक्षा खतरे में है। नागरिकों की भी सुरक्षा नहीं है। उस स्थिति में जो घुसपैठ हो रही है, अवैध माइग्रेशन हो रहा है वह असम तक ही सीमित नहीं है। पश्चिम बंगाल के मुख्यमंत्री जी ने वक्तव्य दिया, महाराष्ट्र के मुख्यमंत्री ने वक्तव्य दिया, पूर्वोत्तर में घुसपैठ की मुश्किलें ज्यादा हैं, पूर्वोत्तर के नेताओं के वक्तव्य भी हमने सुने हैं। उड़ीसा में भी वही स्थिति है। टोटल ईस्टर्न और वेस्टर्न जोन में घुसपैठ हो रही है। देश की जो सबसे बड़ी मुश्किल है, वह यही है कि घुसपैठ को कैसे मजबूत ढंग से रोका जाए? साइन्स और टेक्नोलॉजी मंत्री जी ने बताया है कि हमारी बातचीत चल रही है, उस डिस्कशन में किसकी सुप्रेमेसी रहेगी - जुडशियरी की या लेजिस्लेचर की, सरकार की यह सोच नहीं होनी चाहिये। आईएमडीटी एक्ट बनाया गया है, २० साल बाद उसका कोई परिणाम नहीं मिला। सरकार की तरफ से जो तर्क दिया जा रहा है कि आईएमडीटी और फारेनर्स एक्ट में कितने लोगों के बारे में टि्रब्यूनल ने विचार किया है, कितने लोगों को सजा मिली है, जो गलत तरीके से घुसपैठ कर रहे हैं, लेकिन जो फारेनर्स एक्ट में छूट जाते हैं, वे क्यों छूट जाते हैं? जो बांग्लादेशी हैं, वे असम में घुस जाते हैं। असम में आईएमडीटी एक्ट है। उसके माध्यम से उनको छूट पाने का मौका मिल जाता है और उन्हें क्लीनचिट मिल जाती है। वह फारेनर्स एक्ट के माध्यम से देश में घुस जाते हैं। सुप्रीम कोर्ट ने आईएमडीटी एक्ट को स्क्रैप करने का जो आर्डर दिया है, वह बहुत सोचा-समझा निर्णय है। श्री संगमा जी ने जो सुझाव दिए हैं, उन पर सरकार को विचार करना चाहिए। धार्मिक और लिंगविस्टिक अल्पसंख्यकों की सुरक्षा में कमी नहीं होनी चाहिए, उनको कोई तकलीफ नहीं होनी चाहिए। यह सरकार का काम है सभी राजनीतिक दल इससे सहमत हैं। इसमें कोई दो मत नहीं हैं लेकिन जो भाषायी अल्पसंख्यक हैं, उनको सुरक्षा देने की ज्यादा जरूरत है। इसकै बारे में देश में कानून है, इसको समर्थन देना हमारा काम है। लेकिन अल्पसंख्यकों के नाम से ऐसे वोट बैंक बनाना उचित नहीं है और घुसपैठ को रोकने की जरूरत है।
यदि इस प्रकार चलेगा, तो सिक्योरिटी कैसे रहेगी। आज देश की नैशनल सिक्योरिटी की प्रॉब्लम है, पब्लिक सिक्योरिटी की प्रॉब्लम है। आज सारे सदन की चिन्ता देश में जो आई.एस.आई. की गतवधियां चल रही हैं उनके बारे में है। आज इस सदन में इस बारे में डिसकशन हो रहा है कि इन गतवधियों को कैसे रोका जाए। इस पर सरकार को भी सोचना चाहिए। यदि सिटीजन्स एक्ट में, रिलीजीयन्स एक्ट में अथवा लिंग्वस्टिक मायनॉरिटीज एक्ट में कोई परिवर्तन कर के किसी को प्रोटैक्शन देना हो, तो उस कानून को लाइए, हम उसे समर्थन देने के लिए तैयार हैं, लेकिन सुप्रीम कोर्ट के डिसीजन को देखकर उसी कानून को किसी दूसरे रूप में लाने का प्रयास यदि सरकार करेगी, तो वह ठीक नहीं होगा, देश के हित में नहीं होगा। इसलिए मैं सरकार को सुझाव देना चाहता हूं कि वह ऐसा न करे और फॉरेनर्स एक्ट में संशोधन कर के उसे लाने का प्रयास न करे। यदि वह ऐसा करेगी तो यह प्रॉब्लम देश में बनी रहेगी। इसलिए ऐसा करना ठीक नहीं होगा।
SHRI KIRIP CHALIHA (GUWAHATI): Mr. Speaker Sir, in spite of the fact that the Adjournment Motion today has been brought by the Leader of the Opposition with definite political motive, in one way to consolidate his own political position within the Party, I still thank you, Sir, for giving us this opportunity to have a discussion on a very important subject concerning the fate of the country.
MR. SPEAKER: For once at least thank the Speaker for allowing a discussion.
SHRI KIRIP CHALIHA : Yes, Sir, I thank you. It is because of you only that a very important and delicate problem is being discussed in this country. The influx to the northeastern States, now even to Mumbai, Delhi and such other places, is becoming a major cause of irritation. Nobody should deny the fact that it has created complexities even within the body polity. It is a fact accepted by all. But to politicise on this, to derive political capital out of this very delicate problem which has multidimensional concerns, as has been pointed out by Shri Kapil Sibal, is not correct. Problems like citizenship, human migration cannot just be dealt off- handedly, especially since this country at a particular point of time was divided on the basis of religion. This has led to a number of complexities because the exchange of persons was not one time, affair but was a continuous process. In a way the problems of partition continue to create complexities in various places leading to tensions amidst smaller ethnic groups, tribal people; and more importantly migration of cheap labour. All these aspects cannot be ignored. If, in this scenario, somebody tries to bring an Adjournment Motion to gain political capital out of it, it ought to be condemned and that is why I oppose the Adjournment Motion. The intention behind bringing it was not honest. Sir, you do not cure sciatica by heating the body. I am sorry to say that one political Party always has a tendency to put ghee on fire. और भड़काने का काम करती है।
Of all the things, the Supreme Court's judgement has now become the only issue through which a political Party aims to revive itself. It is very sad. As an Assamese, I think I am also equally concerned about the demographic pressure that is there on the Assamese people because of the continuous influx. But to blame a political Party, more particularly the Congress Party, whose Leader Shri Rajiv Gandhi, created the historic Assam Accord, is not correct. He alone understood the problems of Assamese people. To criticise his political Party and to eulogize another political party which was totally silent on the issues involved during their reign is not correct. To be precise, what was done during the NDA rule?
Do you know the NDA Home Minister who, fortunately or unfortunately, is now the Leader of the Opposition, did not even bother to hold even a single tripartite meeting between the AASU, the State Government and the Central Government on the issue of influx? I do not know whether he bothered to visit the border areas or not. I do not know how much seriousness he showed in fencing the border between Assam and Bangladesh. In fact, the Assam Government had repeatedly urged him to do something for the influx problem and to take action on the report of the Governor. There was not even a single instance of any concrete action either by the then hon. Home Minister or by the then Prime Minister on matters concerning Assam. When you are in power, you tend to forget Assam and when you are out of power and when the elections are coming, you pose to be Messiah for Assam. The people of Assam are not going to buy that. There is a joke about Tories. A mother was asked by her child whether Tories are born wicked or they grow wicked afterwards. The mother told that "well son, Tories are born wicked and become worse afterwards. Can I say the same thing about the Bhartiya Janata Party?"
SHRI PRABODH PANDA (MIDNAPORE): Sir, I rise to oppose the Adjournment Motion moved by the Leader of the Opposition, hon. Advaniji. I must thank the Speaker and the Leader of the House as the Motion was admitted and the Government did not object to it and the leave was granted. This is my second term in Parliament and this is my first experience when an Adjournment Motion is moved by the Opposition, the Government does not object and leave was granted. So far as I can remember, I have no such experience in the Thirteenth Lok Sabha. So, once again I must thank you and the Government also.
While introducing the Adjournment Motion, Advaniji has developed his argument which to my mind is based on a political and communal understanding. He said that illegal migration started in 1947. But after the observation of the Leader of the House, he corrected his statement. This is his perception. This is the perception of the BJP and the RSS. The partition of India and Bengal are unfortunate incidents. We cannot ignore the abnormal and unsettled situation prevailing at the time of partition of our country and Bengal. Not only that, in a situation like that, the question of national commitment of the people was on the fore. So, Advaniji’s perception is not only wrong but it is detrimental to the nation. I do not know with this concept what he wants to do.
According to him, the problem of illegal migrants is linked with the problems of internal security. He was the Home Minister of our country. Had he felt such a thing during his tenure? I can recall that we initiated several discussions on internal security during his tenure but he never mentioned such a thing. So far as internal security is concerned, the danger comes from ULFA. Are they illegal migrants? The perception is that illegal migrants are helping the basic demographic composition in terms of religious affinity.
Sir, this is not only wrong and detrimental but it is also said that if the people who are coming from Bangladesh are Hindus, they are refugees and are evacuated but if they are Muslims, they are called as illegal migrants. This sort of a classification is not only wrong but it is also most objectionable.
Sir, I am coming to the last point. The necessity of enacting the IMDT Act in 1983 has been explained sufficiently in this House itself. …* MR. SPEAKER: No. This will not be taken like this. That will not be recorded in that fashion.
SHRI PRABODH PANDA (MIDNAPORE): While giving the interpretation of article 355 of the Constitution, I wonder whether the honourable judges were aware of the implications of what they were saying. For example, India has a Treaty with Nepal that the Nepalese can come and stay in India freely without any visa and vice versa. Is it unconstitutional? It is quite amazing and surprising to me regarding this case. I must thank the Government that by this time, they have set up a Group of Ministers and it seems they will deal and settle all such matters. But I must oppose the Motion moved by Shri Advani.
* Not Recorded.
MR. SPEAKER: Hon. Home Minister may reply now.
SHRI KHARABELA SWAIN : Sir, I am putting a question here.… (Interruptions)
MR. SPEAKER: You are putting questions without their conceding to it. What can I do? This is not the way.
… (Interruptions)
MR. SPEAKER: The Home Minister may reply. Except the Home Minister, nobody else’s speech will be recorded. Only the Home Minister’s reply will go on record.
(Interruptions) …* MR. SPEAKER: Please sit down, Shri Swain. You are the Deputy Chief Whip of a very important Party. I depend upon your cooperation.
… (Interruptions)
MR. SPEAKER: There is no more time for this. Your Party’s time is exhausted. The time of the debate is over. I have not even called many other Members to speak due to paucity of time.
… (Interruptions)
श्री सुशील कुमार मोदी (भागलपुर) : +ÉvªÉFÉ àÉcÉänªÉ, +ÉÉ{ÉxÉä àÉÖZÉä ¤ÉÉäãÉxÉä BÉEÉ ºÉàÉªÉ xÉcÉÓ ÉÊnªÉÉ*…( व्यवधान)
अध्यक्ष महोदय : आपकी पार्टी का टाइम एग्ज़ास्ट हो गया है।
...( BªÉ´ÉvÉÉxÉ) श्री सुशील कुमार मोदी : महोदय, मुझे बोलने के लिए सिर्फ पांच मिनट का समय दिया जाए।…( व्यवधान)
MR. SPEAKER: I will give you only five minutes to speak. I have not even called other Members to speak.
* Not Recorded.
श्री सुशील कुमार मोदी : अध्यक्ष महोदय, मैं कार्यस्थगन प्रस्ताव के पक्ष में बोलने के लिए खड़ा हुआ हूं। १४ जुलाई २००४ को राज्य सभा में माननीय श्री दत्ता मेघे जी ने बांग्लादेशी घुसपैठ पर एक सवाल पूछा था। जिस पर गृह राज्य मंत्री श्री श्रीप्रकाश जायसवाल जी उत्तर दिया था, जिसमें इस बात को स्वीकार किया गया था कि असम में ५० लाख…( BªÉ´ÉvÉÉxÉ) MR. SPEAKER: Nowadays, you are referring to the other House very liberally. Rules do not permit that. It is all right. You proceed now.
श्री सुशील कुमार मोदी : अध्यक्ष महोदय, उन्होंने स्वीकार किया था कि ५० लाख असम के अंदर, पांच लाख बिहार के अंदर, पश्चिम बंगाल में ५७ लाख, दिल्ली में ३.७५ लाख और इसी प्रकार से उत्तर प्रदेश, महाराष्ट्र में भी उन्होंने घुसपैठ की बात को स्वीकार किया था। लेकिन जैसे ही मंत्री महोदय का राज्य सभा में उत्तर आया, उसके कुछ ही दिन बाद असम के मुख्यमंत्री श्री तरुण गोगोई जी ने गुस्से में एक पत्र लिखा। उसमें उन्होंने लिखा कि आपने जो उत्तर दिया है, वह गलत है। इसके बाद श्री श्रीप्रकाश जायसवाल जी ने अपनी बात का खण्डन कर दिया और उन्होंने कहा :
"Yes. The reported figures were not based on any comprehensive or sample study but were based on hearsay and that too, from interested parties."
मैं इसको इसलिए कोट कर रहा हूं कि कांग्रेस पार्टी की घुसपैठ के बारे में क्या मंशा है?
वे इसे स्वीकार करने के लिए तैयार नहीं हैं कि इसका क्वांटम क्या है और उसके दुष्परिणाम क्या होंगे।
२६ मई को सुप्रीम कोर्ट में असम के मुख्य मंत्री श्री तरुण गोगोई द्वारा एक हलफनामा दायर किया गया। उसमें उन्होंने अपना रुख बदल लिया। श्री गोगोई ने कहा कि घुसपैठ वर्षों से जारी है, मैं इससे इंकार नहीं करता, लेकिन इसे खतरनाक भी नहीं मानता। असम सरकार ने १३ मई को सुप्रीम कोर्ट में एक हलफनामा दायर कर बंगलादेश में बड़े पैमाने पर हो रही धुसपैठ को एक समस्या बताया था, जिसके बारे में पूछे जाने पर उन्होंने कहा कि मैंने अपना रुख बदल लिया है। मैंने इस दो वर्शन को इसलिए कोट किया है कि इस सरकार को इस बात को स्वीकार करने में डर लगता है कि असम में कितने बड़े पैमाने पर घुसपैठ हुई है।
माननीय प्रणब दा भाषण कर रहे थे। उन्होंने कोट किया है कि फॉरेनर्स एक्ट और आईएमडीटी एक्ट के तहत जो आइडैंटीफिकेशन हुआ है, उसमें बहुत ज्यादा अंतर नहीं है। मेरे पास एक किताब है, जिसे मैं कोट कर रहा हूं। उस किताब के अनुसार १९५२ से लेकर १९८४ के बीच three lakh people were identified and deported from Assam under Foreigners Act. आपका बयान कि फॉरेनर्स एक्ट के तहत जो आइडैंटीफिकेशन करके डिपोर्ट किया गया है और जो डिपोर्टेशन आईएमडीटी एक्ट के तहत किया गया है, उसमें बहुत ज्यादा अंतर नहीं है, मैं आपके इस वक्तव्य को चुनौती देता हूं कि १९५२ से लेकर १९८४ के बीच में तीन लाख लोग असम से निष्कासित किए गए।Foreigners Act was more effective. आईएमडीटी एक्ट को जान-बूझकर साजिश के तहत ऐसा एक्ट बना दिया गया ताकि आइडैंटीफिकेशन नहीं हो सके। उसके प्रावधान इतने कड़े बनाए गए कि अगर कोई व्यक्ति कम्प्लेंट करेगा तो वह उसी थाने का होना चाहिए। जो व्यक्ति एफीडैविट करेगा, उसे दस रुपये फीस जमा करनी पड़ेगी। आईएमडीटी एक्ट में सबसे बड़ी बात यह है कि कौन देशी है, कौन विदेशी है, इसे प्रूव करने का दायित्व पुलिस के ऊपर होगा। फॉरेनर्स एक्ट में यह उस व्यक्ति को सिद्ध करना है कि वह देशी है या विदेशी है, लेकिन आईएमडीटी में आपने ऐसा प्रावधान कर दिया कि सिद्ध करने का अधिकार पुलिस को होगा न कि उस व्यक्ति को। सारे प्रावधान इतने कड़े कर दिए गए जिसका परिणाम यह हुआ कि वह एक्ट केवल दिखावा, छलावा रह गया। यह सब केवल वोट बैंक की राजनीति का परिणाम था। क्योंकि वहां पर बंगलादेश से आने वाले घुसपैठिए कांग्रेस के वोट बैंक के नाते पचास साल से काम कर रहे थे, इसलिए आपने उनके खिलाफ कभी भी कोई कार्यवाही नहीं की और जान-बूझकर असम के लोगों को गुमराह करने के लिए वहां आईएमडीटी एक्ट लागू किया। हम इसका स्वागत करते हैं। लेकिन मैं यह भी कहना चाहूंगा कि बंगलादेश से आने वाले जो हिन्दू हैं, उनमें और बाकी लोगों में आपको अंतर करना पड़ेगा। अगर वहां से कोई हिन्दू आता है तो वहां के धार्मिक अत्याचार के कारण आता है।…( व्यवधान)
MR. SPEAKER: No interruption please.
… (Interruptions)
श्री सुशील कुमार मोदी : वे रिफ्यूजी हैं। पूरी दुनिया में हिन्दुओं के लिए भारत और नेपाल को छोड़कर कहीं जाने की जगह नहीं है।…( व्यवधान)
MR. SPEAKER: Hon. Members, why are you disturbed?
… (Interruptions)
MR. SPEAKER: Except Shri Sushil Modi's observation nothing else will be recorded.
(Interruptions) … * श्री सुशील कुमार मोदी : बंगलादेश से आने वाले जो हिन्दू हैं, आप उनकी तुलना अन्य लोगों से नहीं कर सकते।…( व्यवधान)
अध्यक्ष महोदय : अब आप समाप्त कीजिए। आपने पांच मिनट का समय मांगा था।
...( व्यवधान)
रेल मंत्री (श्री लालू प्रसाद) : यह हाईली ऑब्जैक्शनेबल है। श्री मोदी ने जो कहा है, उसे कार्यवाही से निकाल दीजिए।…( व्यवधान)
MR. SPEAKER: I shall look into it.
… (Interruptions)
श्री सुशील कुमार मोदी : कोई ऑब्जैक्शनेबल नहीं है।…( व्यवधान)
VÉÉä xÉäc°ô-ÉÊãɪÉÉBÉEiÉ ºÉàÉZÉÉèiÉÉ cÖ+ÉÉ lÉÉ, =ºÉàÉå <ºÉ ¤ÉÉiÉ BÉEÉ ÉÊxÉhÉÇªÉ ÉÊãɪÉÉ MɪÉÉ lÉÉ ÉÊBÉE nÉäxÉÉå nä¶ÉÉå BÉEä +ÉÆn® VÉÉä vÉÉÉÌàÉBÉE +Éã{ÉºÉÆJªÉBÉE cé, =xÉBÉEä ÉÊciÉÉå BÉEÉÒ ®FÉÉ BÉE®å* VÉ¤É ¤ÉÆMÉãÉÉnä¶É xÉä +É{ÉxÉä nä¶É BÉEä vÉÉÉÌàÉBÉE +Éã{ÉºÉÆJªÉBÉEÉå BÉEä ÉÊciÉÉå BÉEÉÒ ®FÉÉ xÉcÉÓ BÉEÉÒ +ÉÉè® vÉÉÉÌàÉBÉE +ÉiªÉÉSÉÉ® BÉEä BÉEÉ®hÉ +ÉMÉ® =xÉBÉEÉä £ÉÉMÉBÉE® £ÉÉ®iÉ +ÉÉxÉÉ {ɽÉ, iÉÉä £ÉÉ®iÉ BÉEÉ ªÉc nÉÉʪÉi´É ¤ÉxÉiÉÉ cè ÉÊBÉE AäºÉä ãÉÉäMÉÉå BÉEÉä ¶É®hÉÉÉÌlɪÉÉå BÉEÉ nVÉÉÇ näBÉE® =xÉBÉEä ÉÊciÉÉå BÉEÉÒ ®FÉÉ BÉEÉÒ VÉÉA* àÉé BÉEcxÉÉ SÉÉcÚÆMÉÉ ÉÊBÉE +ÉÉ<ÇAàÉbÉÒ]ÉÒ ABÉD] iÉÉä ºÉÖ|ÉÉÒàÉ BÉEÉä]Ç xÉä ®q BÉE® ÉÊnªÉÉ*…( व्यवधान)
अध्यक्ष महोदय : अब आप समाप्त कीजिए।
...( व्यवधान)
श्री सुशील कुमार मोदी : इस सरकार ने अभी जो समति बनाई है, अगर उस समति की आड़ में फिर से नया कानून बनाने का प्रयास किया गया तो वह वहां के घुसपैठियों को संरक्षण देने का काम करेगा।…( व्यवधान)
* Not Recorded.
अध्यक्ष महोदय : यह सही नहीं है। आपने ८-१० मिनट ले लिए हैं।
...( व्यवधान)
MR. SPEAKER: Let there be some silence. As rightly pointed out by the hon. Leader of the Opposition, this is a very serious matter. We have been discussing this since 2 o'clock. We have had very good discussion. Therefore, let the Minister reply. Hon. Leader of Opposition has the right to reply.
… (Interruptions)
MR. SPEAKER: Better do it in a manner.
THE MINISTER OF HOME AFFAIRS (SHRI SHIVRAJ V. PATIL): Sir, this debate has given us an opportunity to understand the problem of migration, security and secularism.
MR. SPEAKER: Only hon. Home Minister’s submission will be noted and nothing else will be recorded.
(Interruptions) …* SHRI SHIVRAJ V. PATIL: It has helped us to understand where the parties stand on these points, and how the leaders feel about these issues.
Sir, Shri Pranab Mukherjee explained to the House as to why IMDT Act was made. It is not necessary for me to say anything more than what he has explained. Shri Kapil Sibal has spoken about the judgement delivered by the Supreme Court, the rationale contained in the judgement and as to how that judgement should be read. It is not necessary for me to say anything more than what he has said on the judgement itself. Shri Advani, the Leader of the Opposition, has referred to the report given by General Sinha in 1998. What is relevant with respect to this report is the date itself, as was pointed out by Shri Kapil Sibal. The report was given in 1998.
What was done after this report was given? If we have to understand the meaning of the judgement given by the Supreme Court, is that judgement against the present Government? Or, is that judgement against what has happened in the country as a whole? If this report was given in 1998 and if the NDA Government was in power for more than six years, will we not be justified in asking as to what they had done? I have the statistics with me. I would not like to read the statistics like how many applications were given; how many applications were examined; how many persons were identified; and how many persons were tried to be deported. This statistics is available with me, from 1998 to 2004.
* Not Recorded.
If we go to these statistics, then we can understand what the judgement is trying to indicate. This is not an indictment against the present Government. But, it is trying to explain a situation according to their understanding which has been existing in our country. Hon. Leader of the Opposition said that NDA Government tried to repeal the Act, and because they had to depend on many other parties, it was not possible for them to do so. Sir, so many laws were passed. But, leave them aside. They could have tried to get this law also passed. The judgement says that the law is objectionable as well as rules were also objectionable and the Government does not require any majority in the House to amend the rules. It is given to the Executive. If I am allowed to ask why the rules were not amended in order to meet the requirement of that time, what is the reply? I do not get any reply. I think, it will not be very easy for the NDA Government to reply to this point. I am not going to take up the points which have already been discussed and I am not going to make my statement on the small points. The only point on which I should make my submission to this august House is what will be done by the Government of India to see that the migration is stopped. That is one of the most important points.
The second point to which I would like to make a reference is what the Government of India, the present Government of India would like to do to see that the genuine citizens in India are not put to any difficulties and what is it that we all together should do to see that the sovereignty and security of the country is protected. It is only on these three points that I will make my submission and I will take my seat.
The Government of India has decided to fence the entire border. Half of the border has already been fenced and the remaining half of the border is in the process of getting fenced. I am told by those who are working over there that this task will be completed by the year 2006. If the fencing is done, it will help us to stop the migration.
Secondly, this border fencing was started long back. The technology which was used to have this border fenced is not a modern technology. The technology which is used, the kind of fencing that we have in the western sector is better than the kind of fencing which we have in the eastern sector. We are trying to get the technology which can help us to do the job of stopping the migration from across the border in a better manner with the modern technology, which also we will do.
It is suggested sometimes that because that area is a riverine area and sometimes people try to migrate through the riverine area, through the waters and through the small rivulets and rivers there, we should have floating BOPs. We are in the process of having floating BOPs there. As a matter of fact, we have acquired the floating BOPs. But it has not been very easy for us to take the floating BOPs to the areas and then put them there. We are in the process of doing that. It is also suggested that these areas are riverine areas and we should have more boats. So, we have already acquired boats. We would like to acquire more boats also.
It is also suggested that we should have Forces, Border Security Force should be there. One battalion of Border Security Force is protecting nearly 70 kms. of the borderline. It is suggested that it should be reduced to 30 kms. of that area. We are in the process of doing that.
Then, it is also suggested – Shri Sangma also made a suggestion about that – that they should prepare a register of the citizens in that area and the register should be updated, birth and death should be entered in that register and that register should be used to identify who are the citizens of India. Again, it is suggested that the citizen’s identity card should be given. Now, the multi-purpose identity card scheme has been taken up by us. We are in the process of giving the multi-purpose identity card to the people living in these areas. In short, these are some of the steps which can help us to see that the illegal migration is controlled, that illegal migration is stopped from that area. I am not going into all the other details because it is not necessary and the time is also limited.
What is it that we should do to protect the genuine citizens in India? That is one of the most important things. It was very clearly explained that the IMDT Act was brought into existence in order to protect the genuine interests of the genuine citizens in India. If the Indian citizens are there, if they are asked to provide, to give some evidence as to their being the citizens of the country, it is very difficult. The villagers who are living in the villages, the poor villagers – why poor villagers anybody living in the villages for that matter - will also find it very difficult to get the documentary evidence or any other kind of evidence to establish that they are the citizens of India. That is why IMDT Act was brought into existence. But, now that the Supreme Court has given the judgement and we all know that the Supreme Court’s judgements are respected by us. If we have to do something else, we can certainly do something else in order to see that what is suggested by them is also respected by us. At the same time, the difficulties faced by the citizens also are overcome. So, we are in the process of understanding as to what can be done in this respect. We would not like to see that those who have come illegally are allowed to remain here. But, we will also not like to see that this provision of law will create problems for those who have been living here. We would also like to see how to protect those persons if any officer or anybody for that matter who is involved in detecting them is taking undue advantage. So, the executive power was shifted to the judicial power. That is why the tribunals were created. We would like to see as to how it can be done. There are many suggestions which have been given. One of the suggestions is that the Citizens Act should be amended. The other suggestion is that the Foreigners Act should be amended. Third suggestion is that some new law should be brought into existence. Is it necessary to amend laws or bring new laws into existence or can any other thing be done? We would like to do it after consulting all concerned and after taking their views and their opinions and their advise on this point. We would like to see that the genuine citizens in India are not put to any difficulty.
Sir, while discussing this issue, emphasis was laid on the fact that the internal security of India is very important. It was also said that when the people migrate from one country to another in large numbers, it is a sort of aggression. The speech made by the representative of India in United Nations in 1971 was referred to show that migration of the persons from one place to the other in larger number also amounts to an aggression but that is a different thing. We shall have to understand what had actually happened in 1971. In lakhs and in crores, people had migrated. That had happened in a very short span of time. It had become necessary for us to take effective action against that kind of migration. What has happened in this area is not something which has happened in one month’s time or in one year’s time. Let us understand that it has happened in many years. Here this report on which reliance was placed while delivering the judgement as well as while making the speeches in this House, says the migration to Assam has been taking place from the dawn of history. Even before we became independent India, the migrations were taking place because of the forest areas, because of the plains, because of the water available in some areas and all those things. This is not to justify illegal migration. This is to point out that why this has happened and so if something has happened over a period of time for say 50 years’ of time, can we treat it as an aggression? It is wrong to say that demographically, the changes will take place and that area will be annexed to the neighbouring country. It is wrong to say that. These theories have no basis at all. War will not be able to divide our country. Terrorism will not be allowed to divide our country and you can rest assured that the migration also will not achieve this objective. Our country is too big, our people are too strong. They are in a position to protect the sovereignty and the security of the country and unnecessary fear psychosis should not be created by adopting the arguments which are of divisive nature. What is most important for protecting the sovereignty and the security of the country is not the false arguments, is not saying that if the Hindus come from the other side they are refugees and if the Muslims come from other side they are illegal migrants. This kind of psychology will create disharmony in our country which will affect the unity of our country. What is most important for protecting the sovereignty and the security of the country more than the armed strength is the sense of unity that we will be able to develop in our time.
By adopting divisive tendencies in the name of religion or in the name of language or any other thing, we will not be able to keep our country united. The biggest strength, which we can get from our people, is when they are united. It will not be helpful if they are not united and if there is disharmony. I am sorry to say – I would have liked to avoid saying this thing – but sometimes I get a feeling that this problem is raised not because people think that this is really a very difficult problem to solve. Probably, there is a desire somewhere at the back of the mind to use this problem for political purposes.
It was said that we are adopting the vote bank policy. Is it not a vote bank policy when you say that the Hindus coming from there should be treated as refugees and Muslims coming from there should be treated as illegal migrants? Is this practice not a vote bank policy? … (Interruptions)
SHRI KHARABELA SWAIN : Why did they come from Bangladesh? … (Interruptions)
MR. SPEAKER: There is a reply to be given. He will deal with it in the reply. Sit down please.
… (Interruptions)
डॉ. विजय कुमार मल्होत्रा (दक्षिण दिल्ली) : हिन्दू-मुसलमान के आधार पर देश को बांट दिया।…( व्यवधान)
MR. SPEAKER: Nobody can expect that anybody will speak as he wants.
… (Interruptions)
PROF. VIJAY KUMAR MALHOTRA : Everybody will be protected. … (Interruptions)
MR. SPEAKER: Advaniji will reply.
… (Interruptions)
MR. SPEAKER: Nothing will be recorded.
(Interruptions) … * SHRI SHIVRAJ V. PATIL: The point that I was making was … (Interruptions)
MR. SPEAKER: Again you have stood up.
… (Interruptions)
SHRI SHIVRAJ V. PATIL: The point that I was making was we are the chips of the same block, whether we are Hindus or Muslims. We belong to this country; we belong to this land. We eat grains that we produce here; we drink water which is here; and we breathe the air which is here. If that kind of harmony is developed, it will protect our country; otherwise any chink in this armour of ours is going to create problems for us. Our appeal is please do not adopt this method; it is not going to help anybody.… (Interruptions)
MR. SPEAKER: Now, the hon. Leader of the Opposition, the Mover of this Motion would like to reply.
… (Interruptions)
MR. SPEAKER: Please do not disturb. This is not proper.
… (Interruptions)
* Not Recorded.
श्री लाल कृष्ण आडवाणी (गांधीनगर) : माननीय अध्यक्ष जी, मैं गृह मंत्री जी की इस बात से पूरी तरह से सहमत हूं कि आज की चर्चा ने एक बहुत उपयोगी कार्य किया है। उसके कारण इस इल्लीगल इम्मीग्रेशन की समस्या के कई पहलू उभर कर इस ढंग से सामने आए हैं कि मैं समझता हूं कि सरकार और सदन, दोनों को उससे लाभ होना चाहिए।
मुझे इस बात का दुख है कि अंत में शिवराज पाटिल जी ने एक ऐसी बात कही, जिसे मैं आपत्तिजनक बताना चाहता हूं। प्रधान मंत्री का एक वक्तव्य था, जिसमें मेरे ऊपर एक प्रकार से उस समय आरोप लगाया गया कि मैं इस बात की चिंता नहीं कर रहा हूं, जिस समय मैं इल्लीगल इम्मीग्रेशन के बारे में कुछ बोलता हूं या दोहरी नागरिकता देने की बात व्यक्त करता हूं। उसी संदर्भ में मैंने डा. मनमोहन सिंह का या शंकर राय चौधरी का जिक्र किया था। अब उससे यह निष्कर्ष निकालना, जो अभी निकालने की कोशिश मंत्री जी ने की है और जो कहा है, मैं उस पर आपत्ति व्यक्त करता हूं, उसे सही नहीं मानता हूं। मेरा ऐसा मानना है कि हिन्दुस्तान अपने आसपास के देशों में एकमात्र ऐसा देश है, जिसने अपने यहां पर इतनी वविधता होते हुए भी ५० साल से अधिक तक एकता बनाए रखी है। यह एक ऐसा देश है, यहां की ऐसी परम्परा है…( व्यवधान)
श्री तरित बरण तोपदार (बैरकपुर) : वही तो समझना चाहिए।…( व्यवधान)
MR. SPEAKER: Mr. Tarit Baran Topdar, nothing is being recorded. Why are you speaking now? Please sit down. Nothing will be recorded except the hon. mover’s reply.
(Interruptions) …* MR. SPEAKER: Mr. Ramdas Athawale, you have to take your seat immediately.
श्री लाल कृष्ण आडवाणी : अध्यक्ष जी, देश को इस बात पर गर्व होना चाहिए कि जिन परिस्थितियों में देश का विभाजन हुआ, जिन परिस्थितियों में देश को आजादी मिली और जिन परिस्थितियों में हमारे पड़ोसी देश ने अपने को एक दूसरे प्रकार का राज्य बनाया, हमने अपने देश को सेक्युलर राज्य बनाया। कपिल जी ने जिस बात का जिक्र किया, मैं उसको भूलूंगा नहीं।
श्री कपिल सिब्बल : आपने तो जिन्ना को सेक्युलर कहा है।
श्री लाल कृष्ण आडवाणी : हां, मैं उस पर बाद में आऊंगा।
* Not Recorded.
MR. SPEAKER: Please listen to me. This is an important discussion and I am thankful that my decision to allow an Adjournment Motion on this subject has been, in a sense, rewarded because we had a full and effective discussion. We must have respect for each other’s views. You are not bound by his views, but he has a right to express his views as you have a right to express your view. Therefore, it is applicable to all sides. When leaders speak, please give him a little courtesy.
MAJ. GEN. (RETD.) B. C. KHANDURI (GARHWAL): Mr. Speaker, Sir, when the Leader of the House and the Home Minister spoke, we did not disturb at all. So, they should not disturb him also now.
अध्यक्ष महोदय : आप अनुभवी नेता हैं, आप बैठ जाइये। Let us listen to him towards the end of the debate. Please cooperate.
श्री लाल कृष्ण आडवाणी : मैंने कपिल जी को सुना है। यह मत समझिये कि मैं यहां बैठा नहीं था तो मैंने उन्हें सुना नहीं है।
SHRI PAWAN KUMAR BANSAL : Mr. Speaker, Sir, he has referred to it only because of his recent adventurism.
SHRI L.K. ADVANI : I will reply to that. Do not worry. अध्यक्ष जी, जिन परिस्थितियों में हमें स्वतंत्रता मिली और जिन परिस्थितियों में, उस समय, १९४७ में जो कुछ हुआ, उन परिस्थितियों में इस देश के द्वारा यह संविधान स्वीकार करना, यह हमारे लिए गर्व की बात है। आप संविधान सभा की डिबेट्स उठाकर देखिये कि डाक्टर अम्बेडकर जैसे प्रमुख कानून मंत्री के नाते जो उन्होंने भूमिका निभाई, वैसे ही जिनकी प्रेरणा से हम लोग राजनीति में आये, डाक्टर श्यामा प्रसाद मुखर्जी से शुरु करें तो उनका भी योगदान उसके निर्माण में था। बावजूद इसके कि उस समय जनसंघ नहीं बना था, वे हिंदू महासभा के अध्यक्ष थे और उन्होंने बाद में यह कहकर जनसंघ बनाया कि अब स्वतंत्र भारत में जो भी राजनैतिक संगठन बने, उसमें सब धर्मों के लोग आने चाहिए। यह बात अलग है, लेकिन मैं जिस बात पर बल दे रहा था कि मेरे इस स्थगन प्रस्ताव के खिलाफ इतने लोग बोले, लेकिन किसी ने भी उस पहलू का उल्लेख नहीं किया जिसका उल्लेख मंत्रीजी ने बाद में आकर किया। …( व्यवधान) मैं मानता हूं कि गैर-कानूनी इमीग्रेशन की समस्या का संबंध प्रमुख रूप से सिक्योरिटी से है। सन् १९८३ की भूमिका में सरकार के मन में कुछ लैजटिमेट ग्रीवेंसेज होंगें, अप्रीहैंशन्स होंगे। इस एजीटेशन के कारण कि लैजीटिमेट बौनाफाइड नागरिकों के खिलाफ कोई कार्रवाई न हो। एजीटेशन में जो वातावरण था, उसके कारण यह अप्रीहैंशन्स थीं।
19.00 hrs. लेकिन आज मैं कहना चाहता हूं कि हिन्दुस्तान में यह एप्रीहैंशन है कि कोई बोनाफाइड सटिजन उसे फॉरेनर करके निकाल न दे क्या यह बाकी स्टेट्स में नहीं है, हर स्टेट में हो सकता है और सुप्रीम कोर्ट में जितना डिसकशन हुआ, उसमें महत्वपूर्ण बात यह है कि जितने लॉयर्स दोनों तरफ से एपीयर हुए उन्होंने इस बात को स्वीकार किया कि दुनिया भर में जहां लोकतंत्र हैं, उनमें फॉरेनर कौन है, कौन नहीं है, इस पर अगर कोई प्रश्न चिन्ह खड़ा होता है तो यह जवाबदारी उस फॉरेनर की होगी जिसके ऊपर आरोप है कि वह फॉरेनर है उसे प्रमाणित करना है कि वह फॉरेनर है या नहीं। The burden of proof lies on him. +ÉMÉ® +ÉÉ<ÇAàÉbÉÒ]ÉÒ +ÉÉè® {ÉEÉì®äxɺÉÇ ABÉD] àÉå BÉEÉä<Ç àÉÉèÉÊãÉBÉE +ÉxiÉ® cè ÉÊVÉºÉ BÉEä BÉEÉ®hÉ ´ÉɺiÉ´É àÉå ºÉÖ|ÉÉÒàÉ BÉEÉä]Ç xÉä =ºÉä º]ÅÉ<BÉE bÉ=xÉ ÉÊBÉEªÉÉ cè ´Éc ªÉc cè ÉÊBÉE +ÉÉ<ÇAàÉbÉÒ]ÉÒ ABÉD] àÉå ªÉc |ÉÉ´ÉvÉÉxÉ ÉÊBÉEªÉÉ MɪÉÉ cè ÉÊBÉE VÉ´ÉɤÉnÉ®ÉÒ VÉÉä cÉäMÉÉÒ ´Éc =ºÉ {É® xÉcÉÓ cÉäMÉÉÒ, =ºÉBÉEä ÉÊJÉãÉÉ{ÉE |ÉÚ´É BÉE®xÉÉ {ɽäMÉÉ, VÉÉä +ÉÉ{ÉÉÊkÉ BÉE®iÉÉ cè, =ºÉ FÉäjÉ BÉEÉ |ÉÚ´É BÉE®äMÉÉ* …( व्यवधान) ऐसा ही है।
SHRI KAPIL SIBAL : No, it is not so. He may please point out that provision. The difference is under Section 9 of the Foreigners’ Act, ‘the burden of proof is on the individual’.
SHRI L.K. ADVANI : Yes.
SHRI KAPIL SIBAL: Right. But under this Act, there is no similar provision 9. Therefore, ‘not that the burden of proof is on the prosecution’. That is factually incorrect.
SHRI PAWAN KUMAR BANSAL : But all the lawyers will not accept it.
MR. SPEAKER: You are not accepting his statement.
SHRI L.K. ADVANI : I am not going in for legal quibbling.
मेरा यह कहना है कि इसमें फर्क यह है कि जवाबदारी उसकी नहीं है, उसे चुप रहना है।
श्री कपिल सिब्बल: Form I and the rule thereunder, Rule 8 and Rule 8(a).
प्लीज आप उसे पढि़ए। …( व्यवधान)
अध्यक्ष महोदय: At the end of the day, it is all right.
… (Interruptions)
अध्यक्ष महोदय: यह बच्चा है।
(व्यवधान)
श्री लाल कृष्ण आडवाणी :उन्होंने शुरू में सही बात कही कि यह लॉयर्स का काम नहीं है। यह पॉलटिकल व्यक्ति ज्यादा समझ सकता है, इसलिए यह लॉयर्स का काम नहीं है।
MR. SPEAKER: No, no, lawyers can make all sorts of interpretation.
… (Interruptions)
श्री लाल कृष्ण आडवाणी (गांधीनगर) : <xÉBÉEÉÒ ºÉàÉZÉ àÉå ªÉc +ÉɪÉÉ ÉÊBÉE ºÉÖ|ÉÉÒàÉ BÉEÉä]Ç xÉä àÉÉäÉÊ]´É {ÉÉÉÌãɪÉÉàÉé] BÉEÉä AÉÊ]ŤªÉÚ] ÉÊBÉEA* àÉÖZÉä ªÉc ºÉàÉZÉ àÉå +ÉɪÉÉ ÉÊBÉE BÉEÉä]Ç xÉä àÉÉäÉÊ]´É MÉ´ÉxÉÇàÉé] BÉEÉä AÉÊ]ŤªÉÚ] ÉÊBÉEA, {ÉÉÉÌãɪÉÉàÉé] BÉEÉä AÉÊ]ŤªÉÚ] xÉcÉÓ ÉÊBÉEA* MR. SPEAKER: That is his interpretation.
श्री लाल कृष्ण आडवाणी : अध्यक्ष जी, मैं समझता हूं कि आज जितनी चर्चा सरकारी पक्ष से हुई, उसे मान लिया जाए तो उसका भाव यह निकलेगा कि इल्लिगल इम्मिग्रेशन चाहे जितना हो लेकिन बोनाफाइड सटिजन्स को प्रोटैक्ट करने के लिए जो आईएमडीटी एक्ट है, वैसा एक्ट सारे हिन्दुस्तान में फॉरेनर्स एक्ट की बजाय लगाना चाहिए। …( व्यवधान)
SHRI SHIVRAJ V. PATIL: I am sorry, I would not generally get up, and contradict you, but this is not correct.
SHRI L.K. ADVANI : I appreciate that you talked of fencing being more effective on the Western border. इस पर हजारों-करोड़ों रुपए खर्च हो रहे हैं।
SHRI SHIVRAJ V. PATIL: I have said that there are many options and we are going to consult all parties concerned and then take a decision. Why does he say that?
SHRI L.K. ADVANI : Thank you very much.
आज का भाषण सुन कर मुझे लगा कि आपके मन में यह आया कि फॉरेनर्स एक्ट लोगों के साथ अन्याय करेगा। मैं मानता हूं कि फॉरेनर्स एक्ट के कारण हिन्दुस्तान भर में कहीं अन्याय नहीं हुआ है। असम में भी किसी के साथ अन्याय नहीं होगा। अगर आईएमडीटी एक्ट के कारण इल्लिगल इम्मिग्रेशन करने वाले जितने लोग हैं, उनका डिटैक्शन, डिपोर्टेशन, सब रुक गया है तो आप चाहेंगे कि यह एक्ट हिन्दुस्तान भर में आज ही लागू हो जाए। अगर ऐसा चाहेंगे तो फैंसिग की बात क्यों की जाती हैं, सब खत्म कर दिया जाए।
MR. SPEAKER: Let us extend the time of the House for another 25 minutes, till 7.30 p.m. श्री लाल कृष्ण आडवाणी : अगर ईस्टर्न बॉर्डर में फैंसिग नहीं हुई है, जो वैस्टर्न बॉर्डर में हो सकती है, उसका प्रमुख कारण जियोग्राफिकल है, उसका प्रमुख कारण वहां की पापुलेशन का नेचर है, इस तरह से ये कारण ज्यादा हैं। केवल मात्र यह कारण नहीं है कि हमने अभी तक खर्च नहीं किया। लेकिन अगर हो सकता है तो हम जरूर करेंगे। कठिनाइयां तो हमें कच्छ में भी आती हैं। …( व्यवधान) जैसा कि मैंने शुरू में सवाल उठाया था …( व्यवधान) The whole decision of the Supreme Court is based on the fact that because of this IMDT Act, and because of its inability to detect and deport foreigners, the security of the North-East has been endangered. इसमें कोई संदेह नहीं है कि सिक्योरिटी के लिए खतरा पैदा हुआ है उस सिक्योरिटी के खतरे को दूर करने के लिए आईएमडीटी जैसा एक्ट खत्म होना चाहिए। मैं स्वागत करता हूं कि सदन ने चाहे दूसरी राय रखी हो लेकिन आपने जो बात अंत में कही और जिसका किसी ने जिक्र नहीं किया जैसे सिक्योरिटी का कोई कन्सर्न नहीं है। केवल कन्सर्न यह है कि कोई गलत आदमी न भेज दिया जाए। गलत आदमी भेज दिए जाएं तो भी दुनिया में जितने कानून फार्नर्स के लिए बने हैं, उसमें जवाबदारी उसकी मानी गई है कि तुम प्रमाणित करो कि मैं फार्नर नहीं हूं, मैं यही का हूं, डेट बताओ, कहां जन्म हुआ और कहां जन्म नहीं हुआ। यह सब उसके आधार पर होता है। Only because of the IMDT Act, this established norm in any democracy has been changed. I think the Supreme Court has taken a wise step. एक पैराग्राफ का उल्लेख करके कपिल जी ने कहा, उन्होंने पार्लियामेंट के ऊपर मोटिव एट्रीब्यूट किया है। जो मुझे समझ में आया वह यह है कि उन्होंने, जिस समय गवर्नमेंट यह बिल लाई उसके ऊपर एट्रीब्यूट किया है। जहां तक आपके जिन्हा की बात है। .......( व्यवधान)
श्री कपिल सिब्बल : आज कल वह आपका हो गया है।
श्री लालकृष्ण आडवाणी : मुझे कोई आपत्ति नहीं है। इन की भी इच्छा है और उन लोगों की भी इच्छा है। ..... (व्यवधान) मुझे कोई आपत्ति नहीं है…( व्यवधान)
अध्यक्ष महोदय : आप लोग बैठ जाइए। ज्यादा समय नहीं है।
...( BªÉ´ÉvÉÉxÉ) श्री लालकृष्ण आडवाणी : अध्यक्ष महोदय, मैं बहुत वर्षों बाद अपने जन्म स्थान पर गया था। वर्ष १९४७ में वहां से निकला, वर्ष १९४७ के बाद अब वर्ष २००५ हो गया है। एक बार पहले, मैं वर्ष १९७८ में वहां गया था। श्री मोरारजी भाई की सरकार में सूचना एवं प्रसारण मंत्री था तब वहां की सरकार ने बुलाया था। इस बार विपक्ष का नेता होने के नाते मुझे पाकिस्तान सरकार ने निमंत्रण दिया। मुझे बहुत खुशी थी कि मैं वहां जाऊं क्योंकि वह मेरा जन्म स्थान है और मैं वहां गया। मुझे अपने जीवन के बीस साल याद आए।…( व्यवधान)
MR. SPEAKER: Kindly listen. It is a nostalgic memory. He was born and brought up there.
SHRI L.K. ADVANI : Kapilji provoked me, otherwise I would not have dealt with it.… (Interruptions)
MR. SPEAKER: But, he is happy that he had gone there.
SHRI L.K. ADVANI : Yes. I am very happy. Though my friends on that side were feeling happier still because of the controversy that seems to have arisen. … (Interruptions) वे खुश होते कि अच्छा हुआ…( व्यवधान) उसका संबध आपसे भी है, इस नाते है कि Just a little while ago, I was in Karachi. In 1947, the President of the Ram Krishna Mission there used to be Swami Ranganathananda. He used to be the President there. He was the President from 1942 to 1948. I used to go for his Gita lectures. If you think that you would like to put it to vote, I will stop.
MR. SPEAKER: You please speak. I can take a decision after you conclude.
Swami Ranganathananda was a great man.
SHRI L.K. ADVANI : Mr. Speaker, Sir, if you want, you can put it to vote. I have no objection to anything that the Speaker decides but I would only say that it was a very pleasant occasion, pleasant visit of mine, which enabled me to learn a lot and which also gave me an opportunity of telling the people in Pakistan that for the first time in many years you have invited a person from India to inaugurate the renovation and restoration of seven ancient temples in Katas Raj. Katas Raj is about 50, 60 kilometres from Lahore. The belief is that Pandavas spent a part of their agyatwas there and the yaksha prashnas posed to Yudhister when he went to fetch water from the pond at Katas Raj. That is the belief there. Therefore, they felt that if this is done, every year there can be a Katas Raj mela there, and in that mela, even this water from the pond can be taken as sacred water. All these things are there. This reminded me that on the 11th of August, 1947, Mohammed Ali Jinnah had said in the Constituent Assembly, "Now that Pakistan is formed, it is desirable that all of you take this approach. Let the Hindus go to their temples. Let the Muslims go to their mosques. Everyone can go to his place of worship. And for the State, you are all equal citizens of the State." Now, in the context of their inviting me to open the Katas Raj temples, I recalled the speech which was also drawn to my attention by Swami Ranganathananda when I met him at the age of 96 in Belur Mutt, he said, "Have you heard that?" … (Interruptions)
THE MINISTER OF STATE OF THE MINISTRY OF HEAVY INDUSTRIES AND PUBLIC ENTERPRISES (SHRI SONTOSH MOHAN DEV): It is not acceptable to RSS. RSS does not accept it. … (Interruptions)
SHRI L.K. ADVANI : Sir, the fact is that I felt that the efforts of Vajpayee’s Government to bring India and Pakistan closer; for six years he persisted with it. He made three major attempts but all the while our approach was that our Pakistan policy would have, two components, two ingredients – no compromise with cross border terrorism, and continuous efforts to bring about normalcy. … (Interruptions)
SHRI KAPIL SIBAL: You compromised all the time. … (Interruptions)
SHRI L.K. ADVANI : Not at all. We discussed that also when we discussed terrorism but no compromise with that and at the same time bring peace and normalcy with Pakistan. I felt that this peace and normalcy with Pakistan can be further strengthened if both in Bangladesh as well as in Pakistan, there is no differentiation between one religion and another. And what we describe as secularism is adopted there also. This was the approach which made me to refer the 11th August speech of Mohammed Ali Jinnah. I feel, there was nothing wrong in that.
MR. SPEAKER: I am happy that very effective discussion has been held. All the hon. Members have co-operated.
"That the House do now adjourn "
The motion was negatived.
--------
*t48 Title: Regarding natural calamities in the country. (Not Concluded).
19.13 hrs. DISCUSSION UNDER RULE 193 Natural Calamities in the country MR. SPEAKER: Now, we shall take up item no. 16 – Discussion under Rule 193. Shri Basu Deb Acharia.
SHRI BASU DEB ACHARIA (BANKURA): Mr. Speaker, Sir, I must thank you for allowing a discussion regarding natural calamities in the country.
MR. SPEAKER: Shri Basu Deb Acharia, you can continue your speech tomorrow.
The House now stands adjourned to meet again tomorrow, 27th July, 2005 at 11 a.m. 19.14 hrs. The Lok Sabha then adjourned till Eleven of the Clock on Wednesday, July 27, 2005/Sravana 5, 1927 (Saka).
--------