Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Constituent Assembly Debates

Constituent Assembly Debates On 27 August, 1947 Part I

THE CONSTITUENT ASSEMBLY OF INDIA - VOLUME V Wednesday, the 27th August 1947 The Constituent Assembly of India met in the Constitution Hall, New Delhi at Ten of the Clock, Mr President (The Honourable Dr. Rajendra Prasad) in the Chair.-----------

REPORT ON MINORITY RIGHTS Mr. President: I propose that the House should now take up the Report of the Advisory Committee on Minorities.

With regard to the, procedure that I propose to follow, it is this: A motion will be made for consideration A the Report and in that connection I find there are certain resolutions in the form of amendments that the consideration of the Report be postponed either until the next Session or until the consideration of the other Report, that is, the items which they have been considering, has been completed. I shall take those amendments along with the general discussion of the motion for consideration of the, Report. When that has been disposed of I propose to go to the Appendix and take the items one by one with the relative amendments to those items, because that will then dispose of many of the amendments which are relevant to the general body of the Report which only summarises the recommendations contained in the Appendix. I think that will be the proper course and the most convenient way of dealing with the matter.

Mr. B. V. Kamath (C. P. and Berar: General) : The loud speaker must be out of order because we have not heard a word over here.

Mr. President: In that case I shall. have to repeat. What I have said is that the most convenient way of dealing with today's agenda is this I propose to take up the consideration of the Report of the Advisory Committee on Minorities. A motion will be made for taking it into consideration. In that connection there are certain other motions of which I have notice that the consideration of the Report be postponed until the next Session or until we have disposed of the items on the List which we. were considering yesterday. After this, I propose to go on the Appendix of the Report and take up each item. The relevant amendments, to those items will be moved and disposed of, and when we have discussed the Appendix we may come to the general body of the Report which is nothing but a summary of what is contained in the Appendix.

I will now request Sardar Vallabhbhai Patel to move the, consideration of the Report.

B.Pocker Sahib Bahadur (Madras: Muslim) : The procedure prescribed by you is that all the matters in the Appendix may be taken up item by item. But I would submit that even `as regards the amendments in each of the items in the Appendix, there are very many subjects each of which is of a different character. Therefore I would request you to dispose of the amendments of one and the same character on each item separately so that all the amendments of the same character on the same item could be taken up together and disposed of. Otherwise, if all are. jumbled together, it would lead to difficulties.

Mr. President: That is what I have been thinking of doing to. take each item in the Appendix and all the relevant amendments thereto.

B.Pocker Sahib Bahadur: In disposing of the amendments, the character of the amendments might be taken into consideration, and each of the amendments of a particular character on each item might be disposed of before other amendments of another character on the same item are disposed of.

Mr. President: I do not understand what the Honourable Member mean by the character of the amendments. All relevent amendments will be taken into consideration in connection with each item.

The Honourable Sardar Vallabhbhai J. Patel (Bombay: General) Sir, on behalf of the Advisory Committee I beg leave to place this Report on Minority Rights before the House. It has been drafted after considering the report of the Minority Committee and after considering all the points raised with regard to the safeguards for different minorities in this country. You all know that the question of safeguards for minorities has been discussed several times and considered in various committees, and there is no new point to be discussed. In one committee or other for several years past this question has been discussed, sometimes very minutely, sometimes generally. Sometimes its discussion has taken an acute form and sometimes it has resulted in a bitter controversy. But I am happy to say that this report has been the result of a general consensus of opinion between the minorities themselves and the majority. Therefore, although it is not possible to satisfy all, you will see that this report has been the result of agreement on many points; and wherever there has been disagreement the recommendations have been carried by a very large majority, SD that except perhaps on one point the report is practically an agreed report. It may be that there are some who are not satisfied on some points, but we have to take into consideration all points of view and feelings and sentiments of the minorities, big and small. We have tried as far as possible to meet the wishes of all the minorities. The minorities among themselves are also divided; there are conflicting interests among them. We have not tried to take advantage of these differences among the minorities themselves; we have tried to see that the minorities also instead of being divided among themselves try to present a united front in order-to safeguard their interests. But there are certain points on which the minorities cannot be united because there are minorities within minorities. So it is a difficult proposition. We have tried to solve this difficult problem without any bitterness and without any controversy which would create any ill-feeling or hitch; and I hope that this House also will be able to dispose of this question in a friendly spirit and in an atmosphere of goodwill. Let us hope that we will leave the legacy of bitterness behind and forget the past and begin with a clean slate. There is much that is happening round us which requires us to dispose of our business as quickly as possible; and we should do nothing in this House which will add to our difficulties or to the difficulties of our neighbours who are at present involved in bitter strife and when our hearts are bleeding with the wounds that are being inflicted on one of our best provinces in India. Therefore I trust that in this House in considering this question which affects all the minorities we will introduce no heat or argument which may lead to such controversy as would have a repercussion outside. I hope that We shall be able to dispose of this matter quickly and in a friendly Spirit.

You will remember that we. passed the Fundamental Rights Committee's Report which was sent by the Advisory Committee; the major part of those rights has been disposed, of and accepted by this House. They cover a very wide range of the rights of minorities which give them ample protection; and yet there are certain political safeguards which have got to be specifically considered. An attempt has been made in this report to enumerate those safeguards which are matters of common knowledge, such as representation in legislatures, that is, joint versus

--------------------------------------------------------

*See Appendix.

separate electorates. This is the question which has raised controversy for almost a decade and we have suffered and paid heavily for it. But fortunately we have been able to deal with this question in such a manner that there has been unanimity on the point that there should be no more separate electorates and we should have joint electorates hereafter. So that is a great gain.

Then again on the question of weightage we have agreed that there Should be no weightage and with joint electorates the communities should be representated according to the proportion of their population. Then we have thought fit to agree to reservation in proportion to the population of the minorities. Some of the minorities gladly surrendered that right, and said that they wanted neither weightage nor separate electorates but in the general upheaval that is taking place they want to merge themselves in the nation and stand on their own legs. I congratulate those who have taken that stand but I also sympathise with those who still want some help to come up to the standard which we all expect of the nation. We have now also decided that in the public services a certain amount of reservation for certain communities is necessary-particularly the Anglo-Indian community and the scheduled castes in certain respects deserve special consideration. We have made recommendations in this respect I am glad to say that in this matter also there is unanimity between us and the communities whose interests are affected.

Then we have also provided for some sort of administrative machinery to see that whatever safeguards are provided are given effect to, so that it may not be felt by the communities concerned that these are paper safeguards. There should be continuous vigilance and watch kept over the safeguards that have been provided in the working of the Government machinery in different provinces, and it shall be the business of the officer or administrative machinery concerned to bring to the notice of the legislatures or the Government; the defects or drawbacks in the protection of the rights of minority communities.

We have divided the minorities according to their strength or according to their population. In the Schedule the three parts are set out and dealt with separately because they require separate consideration in proportion to their strength.

The Anglo-Indians have special rights or rather special privileges or special concessions which they have been enjoying in certain types of services, such as the railways and some one or two other services. Now, suddenly to withdraw these concessions and to ask them to abandon these claims or these concessions and to stand with the general standard would put them perhaps in a difficult position. They may not be prepared for that at present and it is better that we give them time for adjustment. They now know that they have to prepare themselves for this. They have ample notice and I am glad to say that they have agreed that they take this notice. The gradual reduction of these concessions has been agreed to by them. Similar concessions have been given to them in the matter of education. In certain educational institutions they get special grants. These educational institutions are open also to students of other communities, but they are generally meant for the Anglo-Indian community and they get certain concessions in the matter of financial assistance. It is proposed to continue this assistance for some time and by a process of gradual reduction to prepare them for a stage when they can be prepared to come to the general level of the other communities and to share the financial burdens, obligations and difficulties. So there also we have solved this problem by agreement.

Then about representation in the Legislatures. In their case it is difficult. It is a small community of a lakh of people or more, but very substantially small, spread all over India and not located in a particular Province. It is difficult for them, to get seats in a general election. Therefore, if they fail in getting representation by, the normal process of election in some Provinces or in the Centre, provision has been made for their being nominated, if they are not properly or adequately represented, and that power of nomination is given to the Governor or the Governor General as the case may be.

Then in other cases, that of the Parsis, they have themselves voluntarily abandoned any concessions that may be given to them and wisely they have done so. Besides, it is well-known that though small, it is a very powerful community and perhaps very wise. They know that any concessions that they may get would perhaps do more harm to them than any good, because they can make their way anywhere, and make their way in such a manner that they would get more than they would get by any reservation or by any separate process of elections. Either in the legislature or in the services, they stand so high in the general standard of the nation that they have disclaimed any concessions and I congratulate them on their decision Then comes the Christian community. This community is more populous in two or three Provinces;. and in other Provinces they are not so located as to have any direct representation by the process of election. Still they have agreed to have reservation according to their population and to abandon the claim for separate electorate; there is no other safeguard that they have claimed.

We have, so far as the Cabinet representation is concerned also adopted the formula that exists today in the 1935 Act which is considered constitutionally proper and, therefore, it has also been accepted unanimosly.

Then comes representation in the services. The general standard that we have accepted is that ordinarily competitive posts must go by merit and if we are to depart from this, the general administration would suffer immensely. It is well-known that since this departure has been introduced in the matter of services our administration has suffered considerably. Now that we begin a fresh, we must see that where we have to fill some administrative posts of a higher level, these posts have to be filled by competition, i.e. by competitive examination and competitive tests. We have made some concessions in the matter of certain communities. which require a little help.

On the whole, this report is the result of careful sifting of facts on both sides.

One thing I wish to point out. Apart from representation in the Legislature and the reservation of seats according to population, a provision has been made allowing the minorities to contest any general seat also. There was much controversy about it, both in the Advisory Committee and in the Minorities Committee; but it has been passed by a majority. There was also another point which was a matter of controversy, and that was on behalf of the Muslim League and a section of the Scheduled Castes. The point was raised that a certain percentage of votes should be considered necessary for a successful candidate. This was a matter of controversy and amongst the Scheduled Castes themselves a very large majority sent me a representation yesterday saying they were against this. But in the Advisory Committee it was discussed and it was thrown out by a large majority.

Now, this is in substance the Report. But it is possible that When we take the Schedule item by item, it may be necessary to modify the Report ,as and when the items are considered and passed. Therefore, as the President has urged, we may take the Schedule item by item and the Report may be modified accordingly as and when the items are passed.

Mr. President: There are two motions, of which I have notice, which are for adjourning the discussion of this Resolution. I would ask those Honourable members to move their motions.

Mahboob Ali Baig Sahib Bahadur (Madras: Muslim) : Not moving, Mr. Naziruddin Ahmad (East Bengal: Muslim) : Also not moving.

Mr. President: Then the general motion that the report be taken into consideration is open for discussion.

Dr. P. S. Deshmukh (C. P. & Berar: General) : Mr. President, Sir, the worthy and able Chairman of the Advisory Committee on Minorities and the members of this Committee deserve our sincere thanks for the highly satisfactory report that they have produced on the question of the rights and representation of the minorities in India. In my opinion, there is no more monstrous word in the history of Indian politics than the word "

minority". Even since India emerged out of its political infancy, the demon of the interests of minorities and their protection stood before us and appeared to bar the progress of the country. It is a matter of history that this was a creation of the British policy, but it succeeded so well that It is, in my view, essentially the work of the Satan of minority that our beloved country united for over a century has been divided into more parts than one. That this monster should at long last have been shorn of its terrors is an achievement worthy of note. I believe, Sir, that the Members of the Advisory Committee have in this respect a great achievement to their credit. I therefore offer them my hearty congratulations.
First and foremost, they have discontinued separate electorates. Secondly the none too just system of weightages has been given up. The composition of Cabinets is not going to be hampered by insurmountable difficulties of taking minority representatives as of legal and constitutional right nor are our percentages of recruitment going to be worked up to the second decimal as would certainly have been the case had the various representatives of the minorities insisted upon reservation in those spheres also. I believe I voice the feeling of a large section of this House when I say that the representatives of these minorities have taken a long and nationalistic view of the whole matter and provided they do not do anything to spoil the good effect, I would like to assure them on behalf of us all that they will never have any occasion to repent what they have conceded. It should always be remembered that we are, speaking the bare truth, a highly charitable and liberal-minded people. Some of our Muslim friends, mostly as a result of the British policy, painted us as tyrants and majority-made oppressors. I have never found any justification for such an accusation. but an unjust and untrue charge was repeated ad nauseum and somehow sustained throughout the last so many years. It is upon those false foundations that Pakistan was demanded and conceded. Very few showed patience to analyse the facts. Rather than tyrannize the minorities, the fact was that in most places the minorities tyrannized the majority. The Muslims have almost everywhere enjoyed privileges far in excess of what may be called Just or fair. In my own curious Province. Muslims still enjoy a position which is even today denied to over 60 per cent of the peasants and workers by our own Hindu rulers.
This is not an occasion on which I would like to go further into the matter than this. I am content that no minority is going to try any more to deprive others of what legitimately belongs to them. For many years past, it was the majority that has been tyrannized. Unfortunately, the so-called majority is dumb and deaf and although many of us try always to speak in their name, I have no hesitation in stating that we have completely failed in translating our words into action. May I ask, Sir. what place has been given 'to the millions of Jats, million,; of Ahirs, Gujars, Kurmis, Kunbis, the Adibasis and millions of others. Have we not been a little too engrossed in our own exploits and have given inadequate thought to the thousands of these poor peope who have sacrificed their lives to give us the present freedom. What place have we assigned to them except to visualize that they will as heretofore blindly, meekly and religiously vote for any one we will choose for them. From this point of view, the ,situation is gloomy even today. It is up to our present rulers to examine and consider, if they are so inclined and to understand all that I mean If they do not do this, nothing but trouble and destruction will lie ahead. I therefore urge that at least when the minorities are content to have only their fair share of power in the, Cabinets and a reasonable proportion in Government services, our rulers will pay some attention to the oppressed and neglected rural population which has even under the sacred name of the Congress been more undone than assisted. Pressed by political considerations, microscopic minority interests have been advocated by the greatest of democrats. They enjoyed posts and privileges which they-had no right to enjoy. It is self-evident that if anybody enjoys more than he deserves, he must of necessity deprive someone else of his legitimate share. Let this be borne in mind in distributing power and posts among the various Hindu communities and let the policy of the Devil take the hindmost cease, at least from now.
Shri V. I. Muniswami Pillai (Madras : General) : Mr. President, Sir, I feel today is a red letter day for the welfare of the minority communities that inhabit this great land. Before I proceed, I have to congratulate the Honourable Sardar Vallabhbhai Patel for this great tact and ability in bringing a report to the satisfaction of the majority and minority communities of this land. The document that has been produced by the Advisory Committee, I consider to be the Magna Charta for the welfare of the Harijans of this land. Sir, as has been previously said by my friend, it-was due to the third man residing in this country that brought out several minority communities. I do admit that, but, Sir, it was given to Mahatma Gandhi as a great Avathar to find the disabilities of a section of the Hindus, namely, depressed classes known by various names, to come to their rescue and to take that great epoch-making fast which evoked all the Caste Hindus in the whole realm of India to think what is 'Untouchables', what is 'Depressed Classes', what is, 'Scheduled Castes' and what should be done for them. It was that Poona Pact to which you yourself have been a signatory along with me and Dr. Ambedkar, that produced a great awakening in this country. Then, Sir, one question was in the mind of everybody, whether the Poona Pact will show signs of a change of heart by caste Hindus in this country. Today I may assure you, Sir, that that change has come, though not full 100 per cent, at least more than 50 per cent. I may give you instances here. The very inclusion of Dr. Ambedkar in the present Dominion Cabinet is a change of heart of the Caste Hindus that the Harijans are not any more to be neglected. In my own Province, Sir, I may tell you the former Premier, Mr. Prakasam, has made a provision of a crore of rupees for the amelioration of the 'condition of the Depressed Classes (Hear, hear) and the present Premier Mr. Omandur Ramaswami Reddiar has set up a big Committee to investigate and bring a 5-year plan to ameliorate the condition of the Depressed Classes.
Now, Sir, coming to the very proposition of the consideration of this Report, I may say that any constitution that is made for the 300 millions of this country must have proper safeguards. Some may be thinking in their hearts whether they are not a minority of this land. Specially, Sir, the Untouchables who form one-sixth of the population of this subcontinent are a minority community, because their social, political and educational advancement is in a very low state. Sir, after Poona Pact We are coming to the second stage. Actually this. is the second stage because the untouchables, the scheduled castes are given certain facilities according to this report that has been presented in this House. One great point, Sir, which I would like to tell this House is ,that we got rid of the harmful mode of election by separate electorates. It has been buried seven fathom deep, never more to rise in bur country. The conditions that were obtaining in the various provinces were the real cause for introducing the system of separate electorates. The Poona Pact gave us both the separate and joint electorates but now we have advised according to this report that has been presented here that the Depressed Classes are doing to enjoy joint electorates. It is hoped. Sir, that, in the great Union that we are all envisaging that this country will become in the years to come,-joint electorates will give equal opportunity. for the Caste Hindus and the Minority communities to come together and work together and produce a better India. Sir, now there, is a reservation of seats on population basis. This is a rightful claim, Sir, of the Depressed Classes who form the tillers of the soil and hewers of wood that they must have equal voice, in the administration of the land. Moreover, due to their economic condition it is not possible for them to contest the unreserved seats and it is a good augury on the part of the Advisory Committee to come with this important recommendation that all the minority communities besides their having the reservation in the various provincial legislatures, will also have the right to contest seats in the unreserved seats. This forms a very good augury that hereafter both the Caste Hindus and the Harijans, that is the Scheduled Castes will go hand in hand so that whatever reform that may be brought to this land or in the Acts that may be brought before the Assembly and for the welfare of the country will be one accepted by all communities. Moreover this clause, allowing the minorities to contest the unreserved seats, shows the goodwill the majority communities are having towards the minority communities.
Much has been said about the representation of minorities in the Cabinet. I am one of those, Sir, who believe in political power for the elevation of the weaker sections of our land. It is by holding offices that these people are bound to come in contact with these unfortunate minority communities and see for themselves what should be done to elevate them. if I plead that there ought to be proper representation of these minorities in the Cabinet, I do not mean, Sir, that the Cabinets will become polluted or it win become inefficient but equal opportunity must be given. Once you give reservation an population basis, I also claim, Sir, that representation in the Cabinet also must be in that proportion. Sir, events have shown in this country that the members that have been drawn from Scheduled Castes to various offices as Ministers and Speakers of the Assembly have proved equally good in the discharge of their duties. Let there be nothing in the minds of the majority communities that those who were chosen from these communities for high offices will not be efficient. I feel that a convention has to be created according to the 1935 Act, as recommended in the Report. I am sure that the goodwill of the majority communities will always be there to see that those weaklings,-the minority communities, are well represented in the Cabinets. Sir, in the matter of services, I earnestly request that everything must be done to these minority communities so that they may have their quota in the services of this great land. Often it is said though the Depressed Classes have the required qualification, under some pretext or other they are not given chances in the services. I wish, Sir, after this report has been accepted by the Constituent Assembly, those majority communities who will have the ruling say in the matter will see that the claims of the Scheduled Castes will not be forgotten. I know-as a matter of fact to start with, the present Dominion Cabinet have already issued an executive order setting aside 12 1/2 per cent and 16 1/2 per cent for the Scheduled Castes both in the competitive and non-competitive services. This is a very good augury and I am sure the change of heart will be followed further and proper quota for the representation of the Scheduled Castes in the services will be maintained.
Coming to the conclusion, Sir, the report envisages creation of a Statutory Commission and also Officers in the provinces to investigate and see what are the real things that are keeping these people backward in all the social, economic and educational spheres and I welcome this because this will go a long way for this Commission and also the Officers to know for themselves what are the difficulties of the Scheduled Castes and during the next 10 years do such things, so that after the 10th year we, the Scheduled Castes may not ask for reservations either in the provincial legislatures or in any of these things. It is up to the majority community to see that justice is done so that these minorities may rise in the educational and social sphere so that they may take equal share in the administration of this great land. Sir, there is a fear in the minds of some of my friends, especially the Scheduled Castes. that the Hindus are getting into power and that Hindu Raj is coming into force and they I may introduce the Varnashrama that was obtaining years back, again to' harass the Harijans. I may tell such friends, as we see things, the Varnashrama Dharma may be applied in a different sense-not in a sense that was obtaining years before-and I am sure this report will be accepted unanimously in this House and any amendments that may be brought may not disfigure the very good report that --has been produced by my Honourable friend Sardar Vallabhbhai Patelji.
Mr. F. R. Anthony (C. P. & Berar:-General) : Mr. President, Sir, I feel that as a Member of the Minority Sub-Committee and also of the Advisory Committee I should say a few words on the Report. I might tell you that some of the issuses were of a highly controversial character. Some of them. involved argument and counter argument not only for hours but sometimes for days. But all the deliberations were conducted in the best traditions of generosity on both sides. It was not always an easy matter to cross words successfully with an able and almost incredibly tenacious lawyer like Mr. Munshi. There were many points of view. Some people were guided quite understandingly from their points of view by unalloyed principles, Others were fortunately more realistic and more statesmanlike in their approach. . So far as the interest of my community are concerned, I feel "hat I have to offer a special word of appreciation. and thanks to those members who approached our problems in an attitude of realism, particularly to Sardar Patel. We from our side did everything we possibly could to come to an agreed solution which I am glad to say, we did arrive at ultimately. I feel I must express--the appreciation and the thanks of my Community to those who realised the special needs of the Anglo-Indian community, and ultimately gave them shape in the report of the Advisory Committee. This report, Sir, represents a happy augury for the future. I have always been one of those who felt that we must modify our principles to suit realities. The path of statesmanship is the path of compromise. I am. glad that statemanship and a sense of realism were brought to bear on our proceedings and were infused into them by Sardar Patel. By being generous-that is what the majority community was in fact--by adopting an attitude of magnanimity. to the minorities, you have helped to efface the fear that the needs and the points of view of the minorities would not be considered. By that act of statesmanship you have helped to harness completely the loyalty of the minorities to the tasks of nation-building which face Us.
I believe that today the conditions are a challenge to the minorities. Every wise minority will look forward to the time, sooner or later, when It will take its place not under any communal label or designation, but as part and parcel of the whole Indian community. (Wear, hear') I believe that the conditions today are a challenge, because of the background of events, to some members also of the majority community. I say to them: 'Let us all march forward inspired by this spirit Let us work up for this goal, that we shall sooner than later shed all communal labels and be bound together by the all-compelling sense of belonging to one Indian community (Applause).
Srivut Rohini Kumar Chaudhury (Assam: General) : I would like to take this opportunity of speaking on this motion to give expression to some of my feelings. In fact this is the first time that I rise to speak on any motion after we achieved our independence. I do not know, Sir. if I have correctly followed the course of this debate or understood what the implications of the report on the Rights of Minorities are. But it seems to me,-I hope to be excused for-saying so, but it seems to me that there are two kinds of minorities at present. One of them belongs to the India which was once ours and which had been decimated practically and is now being protected by God in heaven. and in His place, because that is the place, that is the sanctuary for all religious men and saints. Unlimited numbers of seats are being reserved for them in heaven from 16th August 1947 up till now. In spite of the great rush for seats in heaven, there seems to be no want of accommodation. We are not concerned with their goal. We are Members of the Constitution making body. We have nothing to do with their woes and miseries. We shall frame certain rules till Friday and after that we shall disperse on Saturday and go to the different Provincial Assemblies and Councils. We shall then enjoy the Dusserah vacation and Durga Pooja. We shall come again to give the finishing touches to this Constitution. Then there will be time enough for us to think of the unfortunate victims of our division of India. I am sure, Sir, the interests of these unfortunate people will be kept alive by adjourning this House for a few minutes or by observing silence for a minute or two and things like that. We thus pay homage in silence to those who have died fighting, We have established this convention now to observes silence for those who have died. This convention,I am afraid, will have to be followed for a very long time yet in this unfortunate country of ours.
Sir, there is another type of minority with which we are not immediately concerned. For that minority I am glad to observe ample provision has been made. There have been seats reserved for them for a period of 10 years. They will have an opportunity of contesting the unreserved seats. With the reserved seats they will continue in their own communal party and secure also the unreserved seats through the benevolence of the Congress party. I believe that it will not take ten years, by this means, to make the minority community a majority community. From that time onwards there will be no minority communities. That is all as it should be, because we have adopted this policy and have devided our duty and our responsibility.
In the area which is known as Pakistan, the Government of that country would look after the interests of the majority and,. in the area which is known as India we shall devote ourselves to the Protection of the minority. We have been doing so and we will go on merrily doing so.
Sir, while, thinking of the minorities in the different provinces-of this country, let not this House forget certain provinces which are absolutely backward, e.g., Assam and Orissa, where not a single man can be found to flu up a seat in the Indian Government, where not single man has been found to fill up the position of a Governor, where not a single man has been found. fit to hold the high offices in the Railways or Posts and Telegraphs or even in the Imperial Secretariat which still retains its imperial character.
It is easy to call the Province a Cindrella province after keeping dust and ashes there and it is very easy to call in that way the people of a province who are suffering from an inferiority complex after having done all that you could possibly do to deny them the opportunity given to the people of other provinces. Sir, I notice that there are some frowns on the faces of certain Honourable Members of this House and I think for the sake of safety I must run back to my seat now.
Shri S. Nagappa (Madras: General) : Mr. President, Sir, really it is a very important day in the annals of Indian History. Now, Sir, as my friend has already said the Committee deserves congratulations for having submitted an agreed report. I have to bring to your notice, that these minorities stood in our way of being free long long ago. The Britisher pleaded with these minorities all these days in order to delay to give us independence. It is only on the 15th of August we got independence and today it is only the 27th and within 12 days these minorities have come to an agreement. So, Sir, you can see how much unity there is in India. There was a kind of pose. They began to play with us, so that we seemed to be disunited for all times to come. Now within a few months we have come to understand each other and are able to present a Minority Committee Report, and that too an agreed report, though these were all-the majority of the members-from the minority communities. Does this not show the hollowness of our friends' sincerity when they pleaded to set apart our independence question all these days?
But anyhow I do not want to go into the past. Now', I am glad today we have been able. to undo the mischief that was done 15 years ago by Ramsay Macdonald. It is he who was responsible for the destruction of today. He is the man who is responsible for the loss of life and lots of property in this country. If I have any power, I would have called him to answer these questions. It is he who sowed the seed of disunity and destruction about 15 years ago by giving the communal award.
Now, Sir, it is a very good and auspicious day that all the minorities have come together and are able to understand that the country's Welfare is more important than that of an individual or a particular community.
Now, I particularly congratulate the Sardar for having been able to allow all the minorities to contest even the unreserved seats. It is a great thing. We have also to congratulate the Sardar for having been stiff when there was need, to be so. It is statesmanship having sat tight in places where he ought to be. He has not conceded some of the demands, especially the percentage of votes. The qualities of statesmanship require generosity where generosity is to be shown and stiffness where it is needed.
Under the instrument of Instruction of the 1935 Act there is a provision for inclusion in the Cabinets. But it would have been better if there is an assurance for a minority community Member to be included in the Cabinet, and it would have been more satisfactory if there had been a statutory provision. For instance I want to quote my own province. It is a province of 215 members. There are about 30 Harijans. They form one seventh of the Legislature and their population is 1/5th . They are 8 millions out of total of 49 millions. They form 1/5th of the population, they form 1/7th of the legislature, but what is their share in this Cabinet ? According to the strength of the Members they would have been two because they are 1/7th and when the whole Cabinet is 14 or 13 it Should have been two, but when the question came up, they have abolished a Harijan post. They have made it 13 and have not given one. I say that the Harijans are not going to elect ministers it is left to the Premier to select. The quota must be statutorily reserved. I feel that we should not be at the beck and call of the Premier. Let the Premier select the Ministers according to his choice. Why should we think that he has done us a great favour ? It is out due share. We are not asking for anything gratis. So, Sir, this. is how injustice will be done. Today we see with our naked eyes that injustice was done and therefore, it would have been better if an assurance is given to these minorities regarding their position in the Cabinet.
Now, Sir, it is not possible to make minority communities the Premiers, because the Premier is expected to command the confidence of the majority party. So is no good to expect rotation to be applied for the Premiership. But there is every provision, every possibility, every probability to choose the Governors of the Provinces by rotation from among the various communities. It would have been easy if this had been included in the Report.
Again, Sir, it is not possible to make a minority community man to be the Dominion Premier but at the same time it is easy to make, say, for instance, out of 12 times, six will go to the general community and 3 times will go to the Scheduled Castes, 2 times will go to Muslims and I to other smaller minorities and out of a rotation of 12 one will be the share of the Dominion Presidentship, Governorship and Deputy Governorship, Deputy Presidentship etc. These things would have-gone a long way to assure minority communities that the majority is in favour of the.minorities, and sincere towards minorities. As regards services I am glad very recently the Dominion Government has come' out with its policy. I congratulate there also the Dominion Government. It has done justice to some communities and it has done more than justice, especially to the Christian Community or some such community. It has been fair there. I would suggest that it would have been better if it has been provided in the Report itself, for instance, a particular community will have its share according to its population. I do not want to rob Peter to pay Paul. It is very bad policy. I want my due share; though I am innocent, ignorant dumb, yet I want you to recognise my claim. Do not take advantage of my being dumb. Do not take advantage of my being innocent. I only want my due share and I do not want anything more. I do not want, like others, weightage or a separate state. Nobody has a better claim than us for a separate state. We are the aboriginals 'of this country.
Now, Sir, so far as the services are concerned, I congratulate the Dominion Government. It would have been better if a provision in this report had been made such that the Provinces also can copy. Even now it is not difficult for the Dominion. Government to give instructions to Provincial Governments to copy that. Now, as regards the population, Sir, according to 1931 Census we are about 7 crores. We see that. there had been an increase of 14 per cent. average increase. As poverty breeds population our minority might have increased by not less than 20 per cent.
This is the theory given by Malthus; I am not saying that. Because a rich man has a different standard of life and he would like to marry only when he attains some position or some power or property whereas if you go to the poor man's quarters, you will see a number of children, moving about, and if you go to the rich man, he will be praying to God to give him children. There is no surprise when Malthus says that poverty breeds population. If we were more than six crores in 1931, Sir, how is it that we have been reduced to five and half crores in 1941 ? There is something behind it. Especially in Bihar and the Punjab, I am sorry, in Bengal, some mischief has been done by somebody. There was controversy between Hindus and Muslims. Both these people thought it safe to fall upon these poor and Innocent Harijans and these people were converted or were added to the Hindu population as our people happen to be Hindu. Instead of increasing to seven, we have come down to five and a half crores. Therefore, I would request that in order to give seats to the Harijans, you should take the 1931 Census. That Census was not prepared by the Harijans. It was prepared by the Government. machinery and we had no hand in it. There is not even a single Harijan that can do any mischief. After all, it is a Government record. You know there is a general increase in the population. You give us the average representation I do 'not want any special provision. According to that Census, please work it out. I am afraid because future representation. is assured on the population basis. If that is the case, in course of time,--within 10 years, two crores have been diminished; if it is left at this rate, within ten or twenty years, I am afraid there may not be a Harijan at all, Harijan in the real sense. As the honourable, Premier of Bombay says, I would even prefer one seat if I am economically as good, if not better, at least equal, oh a par with him. It is left to the constitution. It remains to be seen how much speed you will" put in the matter of this community.
As a whole, on this report deserves to be congratulated, not only Sardar Patel, but each and every member of the-Advisory Committee and Minorities Committee for having cooperated with him, for having been able to come up with such an agreed report. Sir, I recommend this report for the consideration of this House.
Dr. H. C. Mookherjee (West Bengal: General): Mr. President, I must say at the beginning, that I am not one of those who believe that the greatness of a country is increased by increasing the greatness or the economic or political importance of a particular group which is inside it.
On the other hand, I have always advocated the placing of national interests above group interests. At the same time, my experience as Chairman of the Minorities Sub-Committee has convinced me that it was necessary for the sake of peace,, for the sake of the future progress of our country, that every attempt should be made to meet the wishes of the minorities. I am a member of a minority community myself and I feel proud that the community of which I am a member has decided to give up all special privileges, and first of all I must thank my colleagues of my community who are members and who are present here today. Along with that it was realised that the several groups had distrust of the majority. Of course, personally speaking, I noticed that this was true of a majority among them and I have exhorted them and I am still exhorting them, again and again, to have some measure of trust. if they demand safeguared, those safeguards can be implemented only if the majority community can be trusted. But till this distrust is removed, I do recognise that something has to be done to meet their wishes. It is here that I must compliment Mr. Munshi, who in the Minorities SubCommittee did so much' running from one group to another, in order to find their minimum demands, then pressing their case on the attention of the Minorities Committee and who got them carried in the Advisory Committee. I must bear witness to the goodwill and generosity that was shown to us by Sardar Patel. I therefore recommend the findings of the Advisory Committee to the House. At the same time, personally speaking, I must make it clear once more that I stand for trust of the majority and that I feel that some among us who stood for a more radical policy, have a kind of grievance against Sardar Patel because he has not allowed us freedom to carry it out thought, I also admit that we were defeated by a majority of the members.
Mr. President: We have had a long discussion on this motion. Although I do not wish to stop speakers, I would expect them to conclude discussion on this within the next ten minutes. There are two or three speakers still to speak and I would request members to confine their speeches to three minutes each. Mr. Sidhwa.
Mr. R. K. Sidhwa: (C. P. & Berar: General) : Sir, I shall not take up much of the time of the House. From my boyhood (I have always believed that to serve humanity without any distinction of caste or creed is a very noble religious duty and with that end in view, I have always inculcated and advocated that view to my community. I am proud to state that my community have all along, notwithstanding the opposition of a section of my community, never advocated separate electorate or separate or special representation either in the legislature or in the services. I am also proud to state, I am glad to state that while we have not advocated any special representation, we have been really happy with joint electorate and non-reservation of seats in the legislature. Sardar Patel has rightly stated that we have taken part in politics, in education, in social and in all walks of life and we have made our view point felt amongst table majority in such a way that it was for them to realise and feel that they cannot ignore a community which has been really taking part in all these spheres of public life.
Sir, in the Minorities Sub-Committee, my friend and colleague Sir Homi Mody was in favour of special representation in the legislature and it was I who advocated very strongly against it. But I had only three vots against nearly 22, not because the members felt that I was not right, but the members felt that I was taking rather a rational view point and a more advanced view point. Let me tell you, the following day, without my approaching Sir Homi Mody, he realised that what I had said on the previous day was right, absolutely right and he himself changed his view point and on the following day. he said that he was not asking for any special representation for I the Parsi community because he felt that if he did so, it was harmful to the community Itself. From this point of view, you can see, as Sardar Patel said, that we have to adjust among ourselves. Without my approaching Sir Homi Modi privately or openly, he had to change his view. I would only impress upon the other minorities that if they really assimilated their view points now onwards with the majority view point, I can assure them, that in the period of ten years that has been given to them, they will have no grievance, they will have no complaint to make against the majority community It is only the heart that is wanted on behalf of the minority to, adjust themselves. I am of opinion that the ten years that have been given to them is a sufficiently long period. Within that period, I would appeal to the small minorities to adjust themselves so that at the end of ten years, they should not have to go; to the majority and say "give this or give that", they must, on the contrary demand that we "are entitled to this. They must carry it out just as our community have been doing.
With these words, I congratulate the committee for the generosity they have shown; some of the minorities did not deserve what they have got. I really give credit to the majority community for what they have done. I was opposing so many things; I had not a majority in the committee; but I was impressed all along by their noble and generous heart to accommodate the small minorities.
I only, wish, Sir, that the phrase "minorities" should be wiped out from the history. The ten years that have been given to them is a sufficiently long period and I hope that when we meet in the shortest period within ten years, these minorities will come and say "we are happy', we do not want anything".

Mr. Jaipal Singh (Bihar: General) : Mr. President, I myself am a member of the advisory Committee. So I would not like to congratulate myself and my colleagues. But I have come to say a few words on behalf of the Adbasis of India in so far as they are affected by the recommendations of the Minorities Sub-Committee. I do felicitate some of the smaller and, if I may, say so in comparison with our own numbers, the infinitesimal minority groups like the Anglo-Indians and the Parsis, on their success. SO far as the Anglo-Indian are concerned, they certainly have received more than their desserts. I do not grudge them that let them have that, and good luck to them in the future. Our attitude-has not been on grounds of being a numerical minority at LI. Our position has nothing whatever to do with whether we are less than the Hindus or Muslims or more than the Parsis. Our stand point is that there is a tremendous disparity in our social, economic and educational standards, and it is only by some statutory compulsion that we can come up to the general population level: I do not consider the Adibasis are a minority. I have always held that a group of people who are the original owners of this country, even if they are only a few, can never by considered a majority. They have prescriptive rights which no one I can deny. We are not however asking for those prescriptive rights. We want to be treated like anybody else. In the past, thanks to the major political parties, thanks to the British Government and thanks to every enlightened Indian citizen, we have been isolated and kept, as it were, in a zoo. That has been the attitude, of all people in the past. Our point now is that you have got to mix with us. We are willing to mix with you, and it is for that reason, because we shall compel you to come near us, because we must get near you, that we have insisted on a reservation of seats as far as the Legislatures are concerned. We have not aked and, in fact, we have never had separate electorates; only a small portion of the Adibasis, that part of it which was converted to various religious and particularly to the Christian religions of the West, had a separate electorate but the vast majority, wherever it was enfranchised, was on a general electorate with, reservation of seats. So, as far as the Adibasis are concerned there is no change whatever. But numerically there is a very big change. Under he 1935 Act, throughout the Legislatures In India, there were altogether only 24 Adibasi M. L. As. out of a total of 1.585, as far as the Provincial Legislatures were concerned and not a single representative at the Centre. Now in this adult franchise system of one member for one lakh population you can see the big jump. It will be ten times that figure. When I speak of Indian India may I also make my appeal to Princely India. In Princely India nowhere have Adibasis found any representation. I hope the spirit of Indian India, will duly permeate there. Mr. M. S. Aney (Deccan States) : There is no non-Indian India now.

Mr. Jaipal Singh: I would explain to Mr. Aney that I was using a new phrase instead of 'British India' by calling it Indian India and calling the States Princely India. He may use some other expression if he so likes, but what I mean by Indian India is non-Princely India. I hope this spirit of trying to give a push to the most backward section of Indian society will permeate Indian States also.

Sir, a good deal has been said by my friends, the Scheduled Castes leaders in gratitude in regard to the reservation that has been made for appointments. Only a few days ago the Government of India made announcement. that a certain policy would be followed so that the scheduled castes would find a place in the central Government. I deeply regret that the most needy, the most deserving group of Adibasis. has been completely left out of the picture. I do hope that what I say here 'mill reach the Government of India and that they will pay some attention to this particular item. We do not want reservation on any unequal terms. We desire that so long as we come up to the standards which are required for appointment we should not be kept out of the picture at all.

There is much more that one could say on the subject of Adibasis, but, as the House will have an opportunity to discuss that particular problem when the Reports of the two Tribal Sub-Committees come up before this Assembly. I need say no more now. But I commend that the recommendations of the Advisory Committee in regard to the minorities may receive the favourable considerations of this Assembly.

Mr. President: I think, I should now close the discussion. We have had enough of discussion on this point unless the house otherwise wishes. Member will get another opportunity when we come to the clauses.

The Honourable Sardar Vallabhbhai J. Patel: Sir, on behalf of the Advisory Committee I am grateful to all the Members of the Minorities Committee to all the Members of the Advisory Committee who have helped and co-operated in bringing out a report which is almost unanimous, a report which was expected to be very controversal and a report which has given general satisfaction as is evidenced from the speeches that have been made on the floor of the House. Therefore I move that the Report with its enclosure relating to Anglo-Indians. of which I also made mention in my preliminary remarks, be taken into consideration. Then we can proceed clause by clause.

Mr. President: The question is:

"That the Report (with its Annexure relating to Anglo Indians) be taken into, consideration'.
The motion was adopted Mr. President: We shall now take up the items in the Appendix to the Report.
The Honourable Sardar Vallabhbhai J. Patel: The first item refers to electorates. It reads:
"All elections to the Central and Provincial Legislatures will be held on the basis of joint electorates.".

I assume that the House is unanimous on this point and therefore do not propose to make any speech Sir, I move.

Mr. President : Is there any amendment to this ?

B.Pocker Sahib Bahadur: Mr. President, Sir, I must congratulate the Hon'ble the Mover of the motion for the spirit in which he moved it and for appealing to the House to forget the past and to carry on the discussion in a friendly spirit I very much welcome that spirit and I shall certainly conform to-the wishes of the Hon'ble the Mover. You know, Sir, that we are in very critical times, and every word that is said here will go very far either way, either to cementing the friendly relationship or creating dissensions among the people. Therefore, Sir, I have this in my mind when I have to propose my amendments in which I may have to differ from the Hon'ble the Mover and the recommendations of the committee. With these remarks, Sir, I shall move my first amendment which in is on the agenda. My amendment runs as follows:-

"That on a consideration of the report of the Advisory Committee on minorities, fundmental right etc., on minority rights this meeting of the Constituent Assembly resolves that all elections to the Central and Provincial Legislatures should, as far as Muslims are concerned, be held on the basis of separate electorates."

In making this motion, Sir, I am fully aware that there is a very strong section who feel differently from me and who not only feel that separate electorates are not desirable, but who also feel that it is the separate electorates that have been responsible for 'so many ills which have attacked this country and which are responsible for so much of misunderstanding that has caused so much harm to the country. Now, Sir, I would submit that in considering this question Honourable Members of his House should comply with the request of the Honourable the Mover and forget the past and begin with a clean slate. They ought not to apply their minds to this question with any pre-conceived notions which they might have entertained during recent years. They should forget all that has happened in the past and look at the question only with the view as to how far this provision which I am proposing will be useful in developing a better understanding between the communities. and how far it will contribute to the happiness of all the communities concerned. I would request them to divest themselves of all ideas of past incidents and look at the question entirely from the point of view as to how far it is necessary and advisable to cement friendly relationship hereafter and to see that all the communities in the land are contented and whether this provision will not lead to the happiness of all the communities concerned. I will request you to begin with the premise that it is our primary and fundamental duty to make the constitution in such a way that it will satisfy all communities and be conductive 'to contentment among all communities I hope, Sir, that the House-will agree with me in saying that if important communities are left discontented and if they are left to get on with the feeling that they have not got an adequate voice in the governance of the country, hat is an evil which we will have to avoid at any cost. The contentment and satisfaction of all communities in the land is the Sine qua non of a good constitution which it is our religious duty to make here.

In some of the speeches I found that regret was expressed about the existence of what are called the minorities or perhaps minority communities. As a matter of fact there is no use in our going against human nature and having before us ideologies which are impossible or realisation Human nature being what it is, there are bound to be minorities and minority communities in every land; and particularly in such a vast sub continents as India they are bound to exist. and it is humanly impossible to erase them entirely out of existence. What we can do is to minimize differences between them and to do things is such a way that all minorties are satisfied and feel they are contented. In this matter there are two principles which 'have to be kept in view. There must be a spirit of give and take on the part of various communities and particularly on the part of the majority community there must be a spirit of generosity. They should not mensure things on an arithmetical or mathematical scale and try to argue points When some minorities are working under great disabilities and feel that they have not had their share in the governance of the country, adequate provision should be made so as to satisfy them. Even if the majority feel that any particular minority is not right in claiming a particular method of achieving their end, even there I would say there must be a spirit of give and take and the majority community should be generous, and I appeal through you, Sir, to Hon'ble Members of this House to keep this particularly in view, and also remember that after all, if this generosity is exercised by the majority ,community, they are not going to suffer. The majority is a majority and the minorities are minorities. If by some special measure which may be proposed, some particular minority community gets a little more than what it deserves, according to their population or some such thing, even the majority community should act in a spirit of give and take and display a generous spirit. It is in this spirit that I appeal to the House to look at this question. I have to make these preliminary remarks because I know there is a strong feeling against separate electorates in a large section of the people. It is also found in the Report of the Minority Committee and that of the Advisory Committee. They feel That it is a very dangerous thing to have separate electorates, or to reCognise the principle of having separate electorates.

Now I have to tell you that there are various communities in this land and various minorities, and it is impossible in the very nature of things to erase them out of existence. As I have already said, it is our duty, it is the duty of those who make the constitution to make it in such a way that there are provisions in it to keep all of them contented.

Then, the next thing is how to give full effect to these considerations. I submit, Sir, that so long as it is recognised that the minorities should be kept satisfied, that their views and their grievances should be given an effective voice in the deliberations of the Legislature, I do say that the only way is to get at that man in that community who really represents that community. On the other hand, if you say that community has: no right to exist as a community, and that it should be effaced by one stroke of the pen, then, Sir, I am certainly out of court. But you have to recognise, and it, is absolutely necessary to recognise, that there are communities with vital differences among themselves, whether on grounds of religion. or other differences. There are such communities, and it is our duty to provide for them constitutionally, that they are all adequately represented and the best and only effective way in which any particular community can be represented is by laying down a procedure by which the best man who can represent that community, who can voice forth the feelings of that community is elected to the legislature. That is the, sole criterion on the basis of which we have to look at this question. The question now is whether in order to achieve that end, it is necessary to have separate electorates or not. That the interests of the communities should have a representation in the legislature is conceded even by the Report of the Committee. The only difference is. that they want to achieve that purpose by some other means and I say by that means the end will not be achieved at all. What the Minorities committee says is, "Reserve a certain number of seats to candidates belonging to that particular community but on the basis of the joint electorate". Then, it is that person whom the majority community backs that will be elected. Perhaps that man may be a man liked by the majority under the guise of belonging to, the minority community. There have been instances in which Muslims and Hindus joint together, in the old days of Non-Co-operation, and boycotted all legislatures, and simply for the sake of fun, some illiterate sweeper or scavenger, or some such person, was put up as a candidate as coming from a particular community in order to make a mockery of the, whole show. If that could be done in those days, what I am asking is, whether such thing's will not reocur. Of course it all depends on the spirit in which the question is viewed, but I say the mere fact that a particular member belongs co a particular community is not a guarantee that his views represent the views of that particular community. That particular community.

if at all it is to be represented, has got to elect the right man from among the members of that community. That is my appeal to you. If a worthless man or a man who is not capable of even understanding the needs of the community is elected from a particular community, he cannot be expected to represent that community simply because he is labelled as one belonging to that community. I submit, Sir, this is the criterion which should decide whether this report has given effect to the principle which they have accepted, namely, that the minority communities should be represented on the legislature. If, on the other hand the existence of the minorities and their right for representation are denied, well, then I have nothing more to say. But I would request you to approach this question in a generous spirit. I would request the Hon'ble Members to remember the days in which in pursuance of the Lucknow Pact of 1916 separate electorates were recognised and the spirit in which both communities moved as brothers in the non-co-operation days of 1920. Now, Sir, if the communities were able to move as brothers and sisters in those days and they could lay the foundations for the achievement of independence which we have now gained, I do not see any reason why we cannot hereafter work en the same principle as brothers and sisters and work as members of the same family and make India one of the proudest nations in the comity, of nations. It is up to us to make India the foremost nation in the world, provided we act in a spirit of cordiality and friendship. In view of the spirit in which we were working in 1920 in the non-co-operation days, I say it is possible for us to work in the same spirit hereafter also. And I submit to you Sir, that it is upto the Members of this House to set an example by divesting themselves of pre-conceived notions that all the ills of the country were due to this system of separate electorates. I do not want to enter into discussions as to the correctness or otherwise of this notion. My only appeal to you is to join the Hon'ble Mover in asking you to forget the past and to act in a friendly spirit in the future.

I have to emphasise one point. The legislature is intended to make laws for the whole country and for all communities, and it is necessary that in that legislature the needs of all communities should be ventilated. I would submit that as matters stand at present in this country, it will be very difficult for members of particular communities, say the non-Muslims to realise the actual needs and requirements of the Muslim community. I say that even if a non-Muslim does his best to do what he can for the Muslim community, to represent their views, he will find it impossible to do so because he is not in a position to realise, understand and appreciate the actual needs of the members of that particular community, so long ache does not belong to that community. They will find it practically impossible to know, exactly what the needs are. There are ever SO many questions, particularly hereafter, which the communities will require to be ventilated in the legislatures. There may be legislation concerning wakfs, marriage, divorce and so many other things of social importance, I request the House to consider this matter from the reverse point of view. How would the Hindus feel if the Muslims were to represent their grievances in the legislature and provide effective remedies as regards say, 'temple entry marriage customs etc. ? I do admit that there may be efficient men on either side possessing knowledge of the needs of both Hindus and Muslims, but they will not be many. Therefore it is that I say that the principle should be, that the best man in the particular community should represent the views of that community and this purpose cannot be served except by means of separate electorates.

One more point I wish to place before you is this.. This institution of separate electorates was being enjoyed by the Muslim Community from the first decade of this country, i.e, for over 40 years and now the moment independence has been obtained it is being. abolished. It would be a very sad thing, I submit, to give rise to the feeling among Muslims that at this critical stage they are being deprived of the benefit of this institution now and that they are being ignored and their voice stifled. I request Honourable Members to avoid such a contingency and the creation of such a feeling among the Muslim community of India.

One other point I would like to mention is this. The Muslim community is well-organised. It is very necessary in the interests of the country as a whole that each of the important communities should be well-organised, so that all and come together and arrive at an understanding for the future governance the country. At present the Muslims are strong and well-organised. Now, if they, are made to feel that their voice cannot even be heard in the Legislature, they will become desperate. I would request you not to create that contingency. You are fully aware that at present there is very little difference between the Congress and the Muslim League as regards their objectives. No doubt, till recently they had wide differences, but somehow or other, wisely, or unwisely, rightly or wrongly, they have been solved and an agreement ha's been reached between these two great organisations. The fundamental point on which they differed has been resolved and there is no difference really now. At this stage they must join hands and destroy the subversive elements in the country. I am sure you will agree with me that there are a large number of elements in the land which are subversive and which act against law and order. Provincial Governments have taken full power in their hands to pass Ordinances in order to put a stop to these elements. Now, I appeal to the Honourable gentlemen of this Ho-use, both Congressmen and Muslims and other communities, to join hands and act together so that these subversive elements which have raised their head at this critical juncture of the history of this great land may be put down, and in order to do that, I say inspite of the great difference of opinion that exists today, granting of separate electorates to the Muslims and allowing Muslims to have their voice heard in the Legislature so as to enable them to act hand in hand with the Congress will be the best method. Otherwise, these elements will be a very great danger to the safety of the people of the land, not only internally but also externally. I do not want to be more explicit on the point because I know that Hon'ble Members understand me when I say this. With these few words. Sir, I move my amendment.

There are, Mr. President, other amendments of which I have given notice. They come under one or other of the items in the Appendix and therefore, I reserve my right to move them.

Mr. President: The amendment and the motion are now open to discussion.

Shri M. Ananthasayanam Ayyangar, (Madras: General) : Sir, I am extremely disappointed at the speech made by the previous speaker. I though that after having obtained Pakistan my friends in India would change their attitude. I really wonder what more can be done, We are going too far and are trying to placate them in every possible way. I have got here the treaty entered into by Turkey regarding the protection of its minorities on 24th July 1923 at Geneva. I ask any of the protagonists of this amendment, to show me a single. instance where in any part of the country, in any part of the world a political right has been conceded in the manner in which it has been conceded here. I ask the indulgence of the House to read article 39 of the Turkish treaty. It cannot be said that there is a greater nation in recent years standing for the rights of Muslims in the world than Turkey. Let us see what rights they have given no the other minorities in Turkey and what rights they have insisted upon for for their nationals in other countries. I have got here the two sides of the picture. There are the two agreements, printed in Constitutional Precedents No. III. I shall read article 39:

"Turkish nationals belonging to non Muslim nations will enjoy the same civil and political rights as Muslims."

These rights they do have. That only means that they are entitled to stand shoulder to shoulder with the rest of the community,to stand for any seat anywhere without being trammelled, without being ineligible for any particular post or office By all 'Means, let them win the confidence of the entire community. That is the only way in which they can come together. What is the other method, I ask the Honourable Member. The germs of his complaint were sold since 1916, not by us,. but by the Britishers. Let me go back into the history of our land a little earlier, though it may take some time of the House. Hindus and Muslims fought shoulder to shoulder as early as 1857. Let us not forget that we wanted to reinstate in our country the rule by our own people, whether Hindus or Muslims, wherever they were, in various parts of the country. They joined in a strenuous fight for the release of this country and for its independence. By whatever names the western historians might call it, it was a battle for independence. Then, the British Government wanted to play one community against the other. Sometimes they favoured the Hindus and sometimes the Muslims. It is no doubt true that some respectable and patriotic Europeans were The authors who put the idea of starting the Indian National Congress in our minds. it is no doubt true, but, what did their successors do? They found in a short time of fifteen years that the ideas of independence had come to stay in this country. It was dangerous for them and therefore in 1903 Lord Curzon wanted to separate the Hindus and Muslims in Bengal. No man or woman, not even a child, would sleep until the arrangement for partition of that province was annulled. Once again we came together and to-day on account of separate electorates we are separate again.. I am told, Sir, that one day in 1916 a European who was responsible for separate electorates in this country wrote to his friend in England that he had achieved one of the best things in the world. viz., separating the Hindus and Muslims. There is no doubt that difference between the Hindus and Muslims do exist. One prays towards the East and the other toward the West. But there is also a common bond. Mohammad started his religion to bring the various warring elements together under a common banner. Religion in ancient days was an integrating power. There must be a common platform on which all could stand. I look forward to that day when humanity will be one, when all castes and creeds will disappear, (Chieer) : when children are asked as to what religion they belonged,, they may-say, "I do not belong to any religion but I am an Indian and do take pride in being one." I look forward to the day when there will be no difference. Even a child knows that the sex of the mother is different from that of the father. Though one electric bulb may be white and the other red, the current that is running through is one and the same. A philospher is necessary to come and say amidst all these happenings, 'Let us bring millenium on earth'. In my part of the world, the Madras Presidency, though the Muslims are in a minority, they also joined in this move for separating the country. Have you a paralled to this carriage that is going on in the Punjab whoever may be responsible for it ? It is a disgrace to our ancient religion and the religion of the Prophet. Neither the Seers nor Maharishis, if they will be looking on, will be satisfied with what is going on in the country. Is it not time for us wisely to consider what is responsible for this ? We are all brothers. Can it be said that Mr. Pocker is different from myself ? He speaks Tamil and I also speak Tamil. He cannot speak in Hindustani whereas I am able to understand and speak Hindustani in a smattering' way. If tomorrow I become a Muslim do you think I will become less of a Madrasi ? Unfortunately the country has been cut up and those people who may be responsible for it may be Proud of it. After all it is like a fight between two brothers. I am a lawyer and I know of cases where a younger brother files a suit against the elder brother and where the elder brother says that the younger brother was not born to his father. After the case is over if there was marriage in elder brother's house the younger brother refuses to attend the same and the eider brother says 'It is no doubt true that we fought, but I am not going to celebrate the marriage if my younger brother does not attend it ? Similarly some day Pakistan also may come back to us. What will be the effect of my friend Mr. Pocker's amendment ? You go in the morning to the mosque and I go to the temple. But there will have to be a common platform' where we have to join together on many matters. If there is famine we will all have to fight it. We expect if there is to be joint electorates, we will come together some time. Under the joint electorate system a Hindu can represent the Muslims and a Muslim the Hindus. I will represent much more than you do because I know I am not a Muslim and as such I will always have an inferiority complex and so look after your interests 'well. So why not take advantage of that ? My friend Mr. Pocker says "I want a good, honest representative". What is the definition of goodness ? Goodness does not come by being a Muslim or a Hindu. I believe he wants a man who effectively supports the Muslims cause. When there was carnage in Bengal, we did not bother to enquire how many were Hindus and how many were Muslims and we do not know even to this day. Unfortunately Hindus also sometimes feel "we are still human beings; when the country has been divided, why should they be protected still ? Let this business, be done away with". For Heaven sake avoid all this. Now he says that he is not the proper representatives of the Muslims who has not got their confidence. Even a Hindu or a Muslim Priest will run the show if India is to become a Religious State instead, of a Secular State. Nothing more than that. Therefore these are not the things that will bring us together.. I am a Hindu and if you allow me to represent you, I will come to you at least every, 4 years. Similarly a Muslim can come to the Hindus. Ultimately we will come together. This is possible only if we have joint electorates. If I do not come on his vote, if I am not his representative, what on earth is there to bind me to him ? From the practical point of view, I ask my friend who moved this amendment if he is, one or five or twenty in a House of two hundred, what is it that he can do without the co-operation of the others ? Is he going to preach here Islam or read the Quran ? Will I be allowed to the Vedas here ? In this House, what is it one can do without the help of the majority ? I expect very soon a secular State will arise here. Are you going to stand between us and the establishment of a secular State ? Will you not profit by the events recorded history ? What was America 150 years ago ? Will you not take a leaf out of their history books ? 150 years ago, persons who were driven from their soil, sailed in S. S. May flower in search of other lands and reached "West India". That is the present America. Today they are the masters of the world in the economic field. They are the persons who today do this and that. They are teaching our people, who knew these things 5,000 years ago, how to clean our teeth and wash our faces. They do not know the fact that we do not take our food without first taking a bath. They come and tell us these things because, on account of the disintegrating forces working in our country, they have stolen a march over us. Did not the Italians, the Frenchmen, the Spaniards and others come together in the continent of America ? Therefore it is up to to us to create a secular State. It would no be wrong for me to quote Mr. Jinnah in this connection, whatever, he might have said before Partition. He said: 'My idea is to have a secular State here'. Somebody asked : "Religious or secular ?" He said: 'Hindus and Muslim are alike to me. They must have equal opportunities. I am trying to make a common nation for both of us. Why should our Muslim friends who owe allegiance to Mr. Jinnah and whom they revere as I do, think differently in this matter ? I am not prepared to call a single individual a minority. I do not like the word 'minority' at all. Therefore I am saying that I am opposed to this amendment.

Mr. B. Das (Orissa: General) : Mr. President, may I ask whether we are to be allowed to discuss the things we have discussed for years again here on 'the floor of this House ?

Mr. President: I appreciate the point of order raised by Mr. B. Das. I expect Members to confine themselves to the subject matter of the motion which it is true is such that we can talk interminably on many points. I expect Members to have an eye on the clock also. Mr. Ayyangar has already taken more than 20 minutes.

Shri M. Ananthasayanam Ayyangar: Yes, Sir, but this is the first time I am speaking on this subject which is uppermost in our minds. It is not easy not to refer to certain happenings. in the Punjab, of the 165 civilian officers who were sent from here to Karachi by train, only two have returned. They have come back to India. That is the news in the "Hindustan 'Times"

yesterday. What has become of the 163 civil servants, belonging to the Secretariat at Delhi ? Their fate is not yet known. I would spend not 20 minutes but even 20 years weeping and crying over happenings such as this I am trying to find a solution. I am trying to request my friend Mr. Pocker and appeal to him once again to develop a secular State. Ample provision for cultural, linguistic and educational matters has been made. And if there is any difficulty, jet us sit together and surmount it. Let not the interest of any single community or Individual be sacrificed for the cause of the rest.
As regards political matters, let us sit together and solve our problems. We have patched up our differences : if now we can build up a secular State, we can rear up our heads as the foremost, nation in the world. We have nowadays been thinking of the culture of the West. The sun of wisdom that rose in the East has set in the West unfortunately. Let us revive that Sun. Let us make him rise gloriously in the East. With these few words I request my friend Mr.Poker and the other gentleman who has joined him in tabling this amendment to withdraw it and stand unanimously for joint electorate. (Cheers) President:I now call upon Mr. Mahavir Tyagi to speak I hope he will be short to the Point and that he has heard my remarks made a few minutes ago.
Shri Mahavir Tyagi: (U.P. : General) : I am sorry the previous speaker has alarmed you, Sir. I have come here to oppose the amendment moved by Mr. Pocker. In compliance with your instruction I will not take much time, but before we proceed to the consideration of this question. I want to remind the House that our country has had a good deal of 'the experiment of separate electorates. Hindus and Muslims. who, are here, are very familiar with it. This injection of deadly poison was given by the English who ruled over us.
B.Pocker Sahib Bahadur: On a point of order, Sir, I understand that the Honourable Member is very familiar with the English language, Anyway, I would be very grateful if the Honourable Member will speak in English so that I may be able to follow him.
Shri Mahavir Tyagi: I can s speak in English. But English not being my tongue it is apt to be ungrammatical and un-idiomatic; if my friend is prepared to face this kind of English, I am quite willing to obllige him B. Pocker Sahib Bahadur: On a point of order, Sir, I under-when they came to keep us under bondage. They successfully gave us that injection. They in fact sowed the Dragon's teeth in the country old it grew and made its all communally conscious as Hindus and Muslims. They also made us irrigate this crop and we did it too willingly with our own blood instead of with water and the crop was well tended by them and today we are reaping that deadly crop. After that bitter experience of their diplomacy, if even today in this House we stand up and say, when we are building a new, when we are legislating for future generations for our peace and for our happiness, that we should start with that Poisonous injection again, this is something to which I cannot agree. We have seen enough of it. Today, when, as I just now submitted, we are reaping that deadly harvest, when on the borders, of our country there is bloodshed and the worst disorder which civilisation has ever witnessed, when places lying only a 'hundred miles from here are not safe, it is time that we realised that all this is the result of the separatist tendency injected into our veins by the Britons. Now that we have thrown, the British seven seas away from here it is surprising that we should again be asked to take up that separatist tendency and. put that poison again into the Constitution which we are making today. I submit that the country as a whole is opposed to this. Personally I am a believer in unadulterated socialisation. of both property and politics. I believe property should be socialised. I am also a believer in unadulterated democracy, which means a true representation of the people; true without any weightage, without any favour; without any disregard of the rightfull privileges of any section of the people or any individual. Without depriving even the individual, of this rights, there must be a free representation of all, and the legislatures-Central or Provincial must fully represent all the people and must represent in a free manner. If we put obstacles in the way of any or stop the passage of others or give privilege to others, that will mean that the democracy or the representation of the people will not be as true and pure as it ought to be in an unadulterated democracy. To give the-right of suffrage to a section of people on religious basis is something which the world does not understand. After all, we do not come here to legislate about religions. We come here to legislate and make laws to see that peace is maintained in the country on a ,country-wide basis. It is not a question of one section being legislated against or legislated in favour it is not a question of one or the other section being considered. It is the whole country which has to be taken into consideration when we legislate. So the idea of getting representation from religious sections is simply ridiculous. We have had it till now, but we cannot continue it because the future constitution is not meant to be a constitution of religions. A State cannot be a confederation of so many religions or sects or groups. The laws and the administration of the country can only be entrusted to and can only be handled by those who command the biggest confidence in the country. The major political party will, as a rule, be in charge of the administration of a country. That is recognised everywhere. The minority must remain a minority. Now before a minority there is only one alternative : it is to be loyal to the majority and co-operate and gain the confidence of the majority. There are also other alternatives-which of course I do not advocate nor support according 'to these alternatives minorities become extinct; and on. the other side of the country this process of extinction is going on at 'present. Here Sir, I may be permitted to say that we belong to that part of the country which has guaranteed at the very outset safety of life and property to every one, to every individual in this country. We base our politics on love and truth and not on fear and hatred as is done by our neighbours on the west. We do not believe in discarding minorities or finishing them or killing them en-masse, because we are believers of conversion and we are confident of being able to convert them one and all to our side. We believe that minorities will in the long run be reduced to one entity and that entity would be one un-adulterated unity of people a democracy. We want to dissolve, minorities into the majority by 'justice'. We want to rule this country and to run its administration on the basis of perfect justice. These minorities cannot be recognised because in a 'country whose administration is supposed to be run on the basis of justice alone, there is no question of minority or majority. All individual are at par. We cannot recognised religion as far as the State is concerned. I wonder if my friends who have suggested separate electorate for minorities would appreciate the'remarks of a great leader of India. It is Mr. Jinnah who in his address to the Pakistan Assembly says:--
"We are starting with this fundamental principle that we are all citizens and ,equal citizens of one State. We would keep that in front of us as our ideal and in course of time you will find that in the political sense the Hindus will cease to be Hindus and Muslims will cease to be Muslims because religion in the personal faith of each individual." That is what the Governor-General of one of the parts of India says, Sir, he was known here to be the worst communalist, as it were,-but even he, when he takes, over the charge of a State, even he, when he takes up the reins of a communal State and the administration of a big country composed of Hindus and Muslims, he ways so. It is very well known that his State is a Muhammadan State and they are proud of its being Muhammadan and they proudly call it "Pakistan"; even in that State he says, religious will not be taken notice of by the State. Every individual will be an individual and Hindus will lose their Hinduship as far as their political rights and privileges are concerned. I submit Sir, that even they are believers of oneness of their people. Why should we introduce this separatist tendency into our politics ? Sir, at another place the same very great leader says "you are free to go to your temples and places of worship in this State of Pakistan. You may belong to one religion or caste or creed, that has nothing to do with the business of the State." I submit Sir. Constitution making is the business of the State Muhammadans as such have nothing to do with it They are here because they are citizens of India. We are one nation which stands for justice. We will legislate in a manner that will be a guarantee against all injustice. and we shall not recognise any sections. Sir, this amendment is not in keeping with the high principles we last adopted and which we have passed as resolutions in the past.
Now with regard to the Report, I am glad to say that it is practically an unanimous one. Though I could not yet agree to the principle of reservation of Feats, yet as we are just making some arrangement for minorities to lie represented temporaily, I will not stand in the way. It is perhaps to satisfy their fears that some accommodation of their desires has been made. But I have failed to appreciate why they are allowed the liberty to stand for and contest general seats too. Every one knows that they cannot be successful from any extra seat after they have had their due share of seats reserved. Their failure will be quoted after tea years, as arguments against the removal of this reservation clause.
Suppose a candidate offers hmseilf to stand for a general seat. To expect a Hindu to vote for a Mohammadan, especially in the Punjab side, is something which is terribly impossible. Nobody will vote. The circumstances have so changed. This again on account of this very separate electorate system of which we have practical experience. It will practically be a mockery to allow minority candidates to stand from the general seats as well. I submit, Sir, we should have only one electorate and that should be a joint one. The idea of accommodating the minorities for even ten years is not exactly in accord with our principles. I think, we have compromised and compromised enough. I am afraid even,this compromise might also Drove futile. Even this may have bad results. But in spite of this compromise. I submit that the report is very good and, the members of the Committee are really to be congratulated for having produced practically a unanimous report which they have submitted to this Howe. We are proud of them and we shall also be proud of the joint electorate which they have recommended to the country. I hope we will accept their proposals as they are :
Shri T. Prakasam . (Madras: General) : Sir, many of the leaders of the so called minorities offered thanks and congratulations to the Honourable Members of the Committee and its Chairman, Sardar Vallabhbhai Patel for the generosity shown by the majority in this direction. I should say, Sir, they should be congratulated not for the generosity shown, but for discharging their duty as they have done now. There is nothing of generosity which has been shown by the members of the Committee or by you, Sir, as Chairman of the Committee. It is a duty that has been cast upon the majority which has not been discharged for such a long time. All these minorities have been allowed to be formed and developed 'to this stage, until we are chocked with the poison of communalism that has been there for such a long time. All this could have been checked in the past. We have been paying now, Sir, for all the sins of omissions and commissions of the majority, itself. It was the duty of the majority, Sir, to see that all these separatist tendencies had not developed, separate communities had not been formed. Now they have been put together just as they had been at one time. This"is a country. as every one knows, where in the beginning there was only one religion, one God and one form of worship. All these later things had come UP gradually. Look into the sequence of dates of all these religions that have been started. Take the Christian religion and mark the period when it came into existence. Take 'the Muslim religion and mark the period when it came into existence. What was the state of affairs before these .religions came into existence ? Before two thousand years and one thousand and three hundred, years, there were no such things as these that prevail today.
But these religions are not and should not have been responsible for all the troubles that we witness today. I was present in Multan when the first Hindu-Muslim riot started and from there it is going on year after year, for such a long period. until at last it has reached this stage. It is a very unfortunate state of affairs which could have been checked earlier. What is the reason for all these things ? It is not the religion that is responsible. If today in the Punjab ail these massacres and crimes are going on, it is not exclusively due to difference in religion. On the top of this so-called religion, what has come about is the desire, desire for profit, desire for office and desire for encroachment on others' properties. It is that thing that has come on the top of these things. I am very glad, Sir, that all these 27 years or 31 years of struggle; from the coming into this country of Gandhi, though the whole thing developed into violence from the very first year or the second year,in spite of it the majority had been been watching carefully to see that these things are bridged, until at last, it has come to the honour and credit of the national cause, of the National Congress for the way in which the result has been brought about. At last, the victory has been won and the British people have left this country. In the wake of their leaving the country, all these troubles have come up in so many ways. I must congratulate this Committee and Sardar Patel for the manner in which all these communities which had been statutorily separated for such a long time, have been brought together and made to feel as one and made to agree. That is the highest point that has been gained. Even among the Muslims, Sir, after the so-called Pakistan or partition, friends who are sitting here, who are-from almost every province, they are all agreed on the 'need for joint electorates. We should have had joint electorates for the last 25 years and there would have been no trouble in this country at all. It is only the desire for office, the desire for profit, the desire for encroaching upon others' rights dislodging others and taking possession that has brought about ruin upon this country. It is that thing that this national movement and struggle started under Mahatma Gandhi has tried to harness, check and focus into one and I should like to congratulate Sardar Patel for the way in which he has managed to bring all these different minority communities together and made them agree.
Also it is to the honour of this Committee and the exclusive privilege of this Committee and I should say of the people of this country to have secured this success and brought about a constitution like this which is being prepared. In that constitution, yesterday or day before yesterday, it was mentioned that One of the communities which was treated as a separate community should not be treated as a separate community. This is an occasion on which we are framing a constitution, a Union constitution, to have all the people put together. Let them not disagree; let them be treated as part of the majority. That is the way in which things are being forged and I agree that these are things which have gone wrong for ages together and for centuries together and that they could not be brought together in one moment and made to go together: That is why this committee has made this report in this careful manner and it is to the credit and honour of this committee that this great result has been achieved. I therefore congratulate this Committee and its Chairman Sardar Patel.
I am proud of the fact that you and I and all of us who have parttake in this great struggle have survived to see this result and the way in which this is being forged and we are now almost coming to the end of it. Within ten years it is stated all these things will disappear. I have no doubt they would disappear within ten years or even less than that. Every one of us in the country should bear in mind that this does not take away from us the duty that is cast upon us in serving the country to remove this desire for place desire for office and desire for others' properties.
We are reading in the press all that is going on in the Punjab today and all that is with a view to get hold of the properties and privileges of those who are on the top. It is the duty of the- Governor-General of Pakistan and the Government there to see that things are not allowed to go on in the manner in which they are going on and I have no doubt that every step is being taken on this side, so far as our Government is concerned, and I hope that the Pakistan Governor-General and his Government, would also see that people from here are allowed to go into West Punjab and see things for themselves. I would like to go into West Punjab today, if I am allowed. Can I get the passage ? Will I get the facilities to go and see with my own eyes myself what is going on there just as I can go to East Punjab and see what is going on there? It is these things that have got to be secured and I am sure that our leaders will see that they are secured. I have therefore much pleasure congratulating the Committee and supporting the report.
Chaudhuri Khaliquzzaman (U.P.: Muslim) : Sir so much has been said in favour of and against joint electorates and separate electorates during the last three decades that I do not think it is possible for anyone to add any new argument for or against them. However, I feel that it is my duty to point out one very serious objection which was urged against separate electorates. The objection was that it has helped a third party. Fortunately for us all that third Party is no more here. Should we really visualise the situation as it stands today in its true perspective, much of the suspicion that hangs round this system of separate electorates will disappear. After all, if they are conceded to us, what will happen to this great majority ? Today there is no third party to whom we can appeals have been witnessing things here. If anything happens in East Punjab or if there is any untoward incident in Delhi itself we cannot go to the Governor-General or to any one else. We have to co to Sardar Patel, because he has become the final arbiter of the fate of the minorities. What use is then that people should cite history. which 'history is as dead as bones ? Surely, there were very serious objection. Rightly or wrongly the Muslims did not realise that separate electorates were the cause of dividing communities. But today those arguments do not hold Mod. If you conceded separate electorates, the Muslim community feels that they will help in returning their true representatives. representatives who will lay before you-not to any other power, not to any other Government, not even to Pakistan--our grievances and our claims. therefore I beg of you and beg of this House to consider the new situation in which this question is being discussed.
I know and I am fully conscious that a great body of this House is opposed to separate electorates. Considering the short shrift that this demand received in the sub-committee and in the Advisory Committee on minorities, I had very little hope that we shall be listened to here but whether we are listened to or not, that is not the point. The question is: will the majority community here take into account the new situation in which this demand is made ? Cast away your suspicions. I know that there is a large body of opinion both outside and inside this House which is not prepared to cast away these suspicions which have been created in the past against the Muslims. I would beg of you to realise that when we here accepted the citizenship of this state, we meant to be honest, we meant to be sincere. We have got to live here as a minority but living as a minority and as a citizen does not mean that we have not got any rights to urge for our own community or we should desist from doing it. But if we do that, I hope the old suspicions will not be revived, because whatever happens, whatever the decision of the majority might be, take it from me that the Muslims will accept it. But it is up to you to see whether you should not consider this demand of the Muslims which they feel is likely to give them greater protection than otherwise, and see that, it is accepted by this House. Therefore without giving any other argument, because I have no arguments to advance, I only appeal to you to consider the situation in the light of the changed circumstances and believing that it is. the majority alone on whom we are going to rely for our demand, I hope you will accept it.
The Honourable Pandit Govind Ballabh. Pant (U.P. - General) : Mr. President, I regret that the mover of the resolution should have considered it necessary to introduce this subject at this stage and in the existing circumstances. I had thought that we had outgrown the stage when sentiment instead of reason used to overpower us. My friend the leader of the Muslim League Party asked us to take note of the changed circumstances, That is exactly what I ask him to do. I regret very much that the magnitude of the great change that has come over this country has not been adequately appraised or appreciated. The mover does not seem to realise that since the 15th August the administration of this country has been made over lock stock and barrel to the People of this country. I may also assure him and those associated with him that I am trying to look at the question exclusively from the point of view of the minorities. I am one of those who feel that the success of democracy is to be measured by the amount of confidence that it generates in different sections of the community. I believe that every citizen in a free State should be treated in such a 'manner that not only his material wants but also his spiritual sense of self-respect may be fully satisfied. I also believe that the majority community should, while considering these questions, not only try to do justice, but throughout it should be informed and inspired by genuine feelings of regard for the minorities and all its decisions should be actuated by a real sense of understanding and sympathy. So when I am opposing this motion, it is because I am convinced that it would be suicidal for the minorities themselves if the system of separate electorates were countenanced and upheld now. In fact, we seem to forget the great change. as I said which has come over the political status of our country. In the old-en days, whatever be the name under which our Legislatures functioned, in reality they were no more than advisory bodies. The ultimate power was vested in the British and the British Parliament was the ultimate arbiter of our destiny. So long as the power was vested in the foreigners, I could understand the utility of separate electorates. Then perhaps the representatives of different communities could pose as the full-fledged advocates of their respective communities) and as the decision did not rest with the people of the country they could satisfy themselves with that position. But it is not merely a question of advocacy now. It is a question of having an effective decisive voice in the affairs and in the deliberations of the Legislatures and the Parliament of this free country. Even if in an advisory capacity one were a very good advocate, he cannot be absolutely of any use whether to his clients or to himself if the Judge whom he has to address does not appreciate his arguments, sentiments or feelings, and there is no possibility of the Advocate ever becoming, a Judge. I want. the Advocate to have also before him the prospect of becoming a Judge. In the new status that we have now secured, every citizen in this country should in my opinion be able to rise to the fullest stature and always have the opportunity of influencing the decisions effectively; so I believe separate electorates will be suicidal to the minorities and will do them tremendous harm. If they are isolated for ever, they can never convert themselves into a majority and the feeling of frustration will cripple them even from the very beginning. What is it that you desire and what is our ultimate objective? Do the minorities always want to remain as minorities or do they ever expect to form an integral part of a great nation and as such to guide and control its destinies? If they do, can they ever achieve that aspiration and that ideal if they are isolated from the rest of the community? I think it would be extremely dangerous for them if they were segregated from the rest of the community and kept aloof in an air-tight compartment where they would have to rely on others even for the air they breathed. I want them to have a position in which their voice may cease to be discordant and shrill but may become powerful. The minorities if they are returned by separate electorates can never have any effective voice, and what have Mr. Jinnah, and other leaders of the Muslim League Party repeatedly declared? They had separate electorates and separate electorates with weightage and it was their definite pronouncement, after all the experience they had for the last- three decades of separate electorates, combined with weightage, that it was an illusory safeguard and that it did not secure their rights and their interests. In spite of separate electorates and weightage which the Muslims and the Hindus enjoyed in the Provinces of Bengal, Bihar and the North-West Frontier what have we not been hearing all these days during the last many months? Has the system of separate electorates helped them? Have separate electorates even with weightage been of any real assistance to them in this pitiable predicament? It is really unfortunate that in spite of all this experience there should still be a demand for separate electorates today.
Then again what do the minorities desire? Do they want to have any share in the Government of the country and in its administration? I tell you, you cannot have a I genuine seat in the Cabinet if you segregate yourself from the rest of the community, for the Cabinet can only act as a team in a harmonious manner and unless every member of the Cabinet is answerable to a common electorate the Cabinet cannot function in a fruitful manner. Are you prepared to give up your right of representation in the Government? And will you-be satisfied with the pitiable position of being no more than advocates-if advocates alone you wish to be-when your advocacy will be treated, if not with scorn and ridicule, but in any case with utter disregard and unconcern, which is bound to be the case when those who are judges are not in any way answerable to your electorate ? Your safety lies in making your-selves an integral Dart of the organic whole which forms the real genuine State.
Further, what its your ultimate ideal? Do you want a real national secular State or a theocratic State? If the latter, then in this Union of India a theocratic State can by only a Hindu State. Will it be to your interest to isolate yourself in such a manner? Will this State care for those who have no share or voice in the election of the representatives who will have real control of the affairs of the State? Will-anything be more dangerous than that? Then you have also to consider, if such a system is introduced, how it will react on you now and hereafter. If you have separate electorates for the minorities, the invitable result is that the majority becomes isolated from the minorities, and being thus cut off from the minorities, it can ride rough-shod upon them.
So I ask you whether you want the majority to be cut off in such a way that the majority will not be answerable to anybody belonging to your community and no one in the majority will have to care for your sentiments or for the reactions of his acts on you and your associates? Nothing will be more harmful than that. And do you not see the signs today? Do you not see the upsurge of communal passions even in quarters which had remained uncontaminated in the past? I have no doubt that from whichever point of view you may look at it, it will be extremely detrimental to your interests if you now clamour for separate electorates. Apart from other things it is an obsolete anachronism today. In a free country nobody has ever heard of separate electorates. After all, what is the essence of democracy? For the success of democracy one must train himself in the art of self-discipline. In democracies one should care less for himself and more for others. There cannot be any divided loyalty. All loyalties must exclusively be centered round the State. If in a democracy, you create rival loyalties, or you create a system in which any individual or-group, instead of suppressing his extravagance, cares nought for larger or other interests, then democracy is doomed. So, separate electorates are not only dangerous to the State and to society as a whole, but they are particularly harmful to the minorities. We all have had enough of this experience, and it is somewhat tragic to find that all that experience should be 'lost and still people should hug the exploded shibboleths and slogans. In the olden days one could have shouted like that; but now, especially these days when we are seeing all the orgies of violence before our very eyes when we are every hour hearing the harrowing tales of massacres, of rapine, of plunder, of rape and what not, which make everyone of us hang his head in shame if not to hang himself by the neck, then I say, does it not occur to you that we have paid amply for this abominable cult of separation and we must grow wise?
We are now going to be free and we have paid a price for this freedom; we have Pakistan on the one side and the Union of India or Hindustan on the other side. There has been too much talk of treating the Muslims as aliens in Hindustan or the Hindus as aliens in Pakistan. Will this institution of separate electorates encourage the disruptive tendencies or will it bring about that cohesion without which neither state can exist? Do you want the citizens of one State to look to their co-religionists in the other State for their protection, or do you want them to be treated as equal citizens of their own free sovereign State? I want all minorities to have an honourable place in this Union of India. I want them to have full opportunities for self-realisation and self-fulfilment. I want this synthesis of cultures to go on so that we may have a State in which all will live as brothers and enjoy the fruits of the sacrifices of those who gave their all for the achievement of this freedom, fully maintaining arid observing and following the principles of equality, liberty and fraternity. (Loud cheers).
Mr. President: We shall rise now and meet again at 3 O'clock.
Some Members: The question may be put.
Mr. President: If that is the wish of the Assembly, I shall put the closure.
The question is: that the question be now put.
The motion was adopted.
Mr. President: I call upon the Honourable Sardar Patel to reply, if he wishes to say any thing.
The Honourable Sardar Vallabhbhai J. Patel: Sir, I will not take much time I was sorry to learn that this question was taken seriously because when this question came before the Advisory Committee there was not so much debate as I heard here today. My friends of the Muslim League here who moved this amendment and supported it took it for granted that they had a duty to perform in a sense. They had been pressing for separate electorates and enjoying it for a long time and felt that they should not leave it all of a sudden, but just move the motion and have the vote of the House. But when I heard the elaborate speeches I thought that I was living in the ages in which the communal question was first mooted. I had not the occasion to hear the speeches which were made in the initial stages when this question of communal electorates was introduced in the Congress; but there are many eminent Muslims who have recorded their views that the greatest evil in this country which has been brought to pass is the communal electorate. The introduction of the system of communal electorates is a poison which has entered into the body politic of our country. Many Englishmen who were responsible for this also admitted that. But today, after agreeing to the separation of the country as a result of this communal electorate, I never thought that that proposition was going to be moved seriously, and even if it was moved seriously, that it would be taken seriously. Well, when Pakistan was conceded, at least it Was assumed that there would be one nation in the rest of India-the 80 per cent. India-and there would be no attempt to talk of two nations here also. It is no use saying that we ask for separate electorates, because it is good for us. We have heard it long enough. We have heard it for years, and as a result of this agitation we are now a separate nation. The agitation was that "we are a separate nation, we cannot have either separate electorates or weightage or any other concessions or consideration sufficient for our protection. Therefore, give us a separate State". We said, "All right, take your separate State". nut in the rest of India, in the 80 per cent of India, do you agree that there shall be one nation ? Or do you still want the two-nations talk to be brought here also ? I am against separate electorates. Can you show me one free country where there are separate electorates ? If so, I shall be prepared to accept it. But in this unfortunate country if this separate electorate is going to be persisted in, even after the division of the country, woe betide the country; it is not worth living in. Therefore, I say, it is not for my good alone, it is for your own good that I say it, "forget the past. One day, we may be 'united. I wish well to Pakistan. Let it succeed. Let them build in their own way, Let them prosper. Let us enter into a rivalry of prosperity, but let us not enter into that rivalry that is going on today in the land of Pakistan. You do not know that we are sitting in Delhi on a volcano. You do not know the strain that is being put on us because of what is happening near about. My friend the Mover of the amendment says the Muslim community today is a strong-knit community, Very good; I am glad to hear that, and therefore I say you have no business to ask for any props, (Cheers). Because there are other minorities who are not well-organised, and deserve special consideration and some safeguards, we want to be generous to them. But at the same time, as you have enjoyed this to a certain extent for a long time and you may not feel that there is discrimination, we agree to reservation according to population basis. Where is that kind of reservation in any other free country in the world? Will you show me? I ask you. You are a very well-organised community. Tell me, why do you behave like a lame man'? Be a bold and a strong man, as you are well-organised and stand up. Think of the nation that is being built on this side. We have laid the foundation of a nation. From now, under this new constitution, Chaudhuri Khaliquzzaman says the British element is gone, and therefore forget the suspicious. The British element is gone, but they have left the mischief behind. We do not want to perpetuate that mischief. (Hear, hear). When the British introduced this element they had not expected that they will have to go so soon. They wanted it for their easy administration. That is all right. But they have- left the legacy behind. Are we to get out of it or not ? Therefore I say, and appeal to you. "What are you doing ? Think about it. Do you expect any one man in this country outside the Muslim League who will say 'Let us now also agree to separate electorates' Why do you do this ? If you say "We want now to have loyalty" on this side to this nation", may I ask you "Is this loyalty ? Are you provoking response of loyalty from the other side ? I have no intention to speak on this, but when the Mover of this amendment talked such a long time and it was supported by the Leader, then I felt that there is something wrong again still is this land. Therefore, my dear friends, I ask you "Do you want now peace in this land? If so do away with it; you can do no harm either to Pakistan or India or anything, but only you will have all over the country what is happening in this country near about us; if you do want it, you can have it." But I appeal to you "Let us at least on this side show that everything is forgotten" and if we want to foreget then let us forget what has been done in the past and also what is responsible for all that is happening today. Therefore, I once more appeal to you to withdraw the amendment and let us pass this unanimously. so that the world outside will also understand that we are united. (Cheers).
Honourable Members: Withdraw Mr. President: I have no to put the amendment first to vote. The amendment reads :
"That on a consideration of the report of the Advisory Committee on minorities, fundamental right etc.. on minority rights this meeting of the Constituent Assembly resolves that a elections to the Central and Provincial Legislatures should, as far as Muslims are concerned, be held on the basis of separate electorates."

The motion was negatived.

Mr. President: I now put the original motion to vote. It reads:

"All elections to the Central and Provincial Legislatures will be held on the basis of joint electorates."

The motion was adopted.

The House then adjourned till 3 of the Clock in the afternoon., The Constituent Assembly of India re-assembled after Lunch at 3 p.m., Mr. President (The Honourable Dr. Rajendra Prasad) in the Chair.

Mr. President: We shall proceed with further discussion of the items, Sardar Patel.

The Honourable Sardar Vallabhbhai J. Patel: Sir, I move the proviso to the first item-

"Provided that. as a general rule, there shall be reservation of seats for the minorities shown in the schedule in the various legislatures on the basis of their population :
Provided further that such reservation shall be for 10 years, the position to be reconsidered at the end of the period."

I move this for the acceptance of the House.

Mr. President: There are some amendments. The first is by Pandit Thakurdas Bhargava.

Pandit Thakurdas Bhargava, (East Punjab: General) : With your permission, Sir, I propose to move my amendment No. 19 in List I and not 18.

"That in the first Proviso to para. 1 for the word 'seats' the word representation' be substituted."

I am apply to move this amendment as it affords an opportunity to Air. Munshi to move another amendment which I consider is the right one. I am sorry to say that I am not inclined in the present circumstances to say anything in support of my amendment.

Shri K. M. Munshi: (Bombay: General) : Mr, President, Sir, I move the following amendment to the amendment of Pandit Bhargava :

"That in amendment No. 19 of List I, dated 25th August 1947, for the word seat the word representation' be substituted", the following words be substituted: -
"after the word 'schedule' the words 'and the section of the Hindu Community referred to in paragraph 1A hereof' be inserted."

The words of the proviso are these-

"Provided that as a general rule, there shall be reservation of seats for the minorities shown in the schedule."

and if my amendment was adopted it would read as follows:

"reservation of seats for the minorities shown in the schedule and the section of the Hindu Community referred to in paragraph 1A hereof."

I have also moved an amendment to No. 85 whereby the item of Scheduled castes is going to be removed to a separate para. No. 1A and not included in the schedule.

The object of this amendment is to clarify the position of the so-called ,Scheduled Castes. The word 'minorities' so far as international treaties and international law is concerned, is only restricted to racial, linguistic and religious minorities. The Harijans, generally known as Scheduled Castes, are neither a racial minority nor a linguistic minority, not certainly a religious minority. Therefore in the interest of exact phraseology this amendment was found necessary. It was only, as members of the House will remember, when the Government of India Act was moved that the definition of 'minorities' was so extended by Sir Samuel Hoare as to include every minority which the Governor thought fit to consider as minority. This is a very very mischievous extension of the term and my amendment seeks to clarify the position that so far as the Scheduled Castes are concerned, they are not minorities in the strict meaning of the term; that the Harijans are part and parcel of Hindu community, and the safeguards are given to them to protect their rights only till they are completely absorbed in the Hindu Community.