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 0]

Lok Sabha Debates

Statutory Resolution Regarding Disapproval Of Essential Commodities ... on 6 July, 1998

> Title : Statutory resolution regarding disapproval of Essential Commodities (Amendment) Ordinance and Essentail Comodities (Amendement) Bill (Discussion not concluded).

 

Mr. CHAIRMAN: We shall now take up item nos. 21 and 22. Shri Surjit Singh Barnala to move that the Bill further to amend the Essential Commoditeis Act, 1955 be taken into consideration.

THE MINISTER OF CHEMICALS AND FERTILISERS AND MINISTER OF FOOD AND CONSUMER AFFAIRS (SARDAR SURJIT SINGH BARNALA): Sir, I beg to move:

"That the Bill further to amend the Essential Commodities Act, 1955 be taken in to consideration."

As you are aware, the Essential Commodities Act, 1955 provides for the control of production, supply, distribution of, and trade and commerce in essential commodities to ensure their availability to the consumers at reasonable prices. The said Act was enacted 43 years ago.The Government has now reviewed all the provisions of the Act to make them more effective and responsible while harmonizing them with the existing climate of economic liberalisation. It is considered necessary to make certain amendments to the said Act to achieve the above objectives.

Sir, as you know, in spite of liberalisation of economic policies and improvement in production and supply of a number of essential commodities in the recent past, consumers continue to suffer due to artificial scrarcity of essential commodities. Anti-social elements are still indulging in malpractices in supply and distribution of essential commodities thus causing severe suffering to people, especially vulnerable sections of society.

In order to deal effectively with the persons indulging in hoarding and blackmarketing and profiteering in essential commodities and to facilitate expeditious disposal of cases, it is proposed to try all offences under this Act in summary manner and make them triable by the Special Courts.

As regards penalty, a reduction in the maximum period of imprisonment from seven years to two years has been proposed in the light of the fact that the offences will be tried in a summary manner, a minimum of fine has also been provided in some cases.

On the other hand there are complaints that small shop keepers and traders are harassed by the lower functionaries who misuse their powers which is termed as Inspector Raj. In order to curb such misuse, amendment has been proposed to the effect that lower field functionaries will be required to seek prior permission of an officer not below the rank of Executive Magistrate before making entry, examination of seizure o1 essential commodities. Also, no officer below the rank of Sub-inspector of Police shall arrest any person accused under the Act. It is further proposed to provide for certain allowance for difference between physical stock and stock on record due to climatic conditions or handling.

To keep pace with the process of liberalisation, it is propoed to delete the item "component parts and accessories Of automobiles" declared as esential item under the Act. The automotive components have been delicensed and the automotive industry is now producing a wide range of components.

The Essential Commodities (Special provisions) Act, 1981 lapsed on 31.8.1997. The provisions of this Act were thereafter promulgated as the Essential Commodities (Special Provisions) Ordinance, 1997 and again as the Essential Commodities (Special Provisions) Second Ordinance, 1998. These have been repealed.

As the hon. Members are aware, the Essential Commodities (Amendment) Bill, 1998 was introduced in Lok Sabha on 29.5.1998. The Hon. Speaker had kindly referred the Bill to the Standing Committee on Food, Civil Supplies and Public Distribution for examination on 8.6.1998. The Standing Committee hs examined and its report has been submitted to Lok Sabha. The Committee has recommended two amend­ments and the Government accepts these amendments.

This Bill is in the interest of the general public, hence I am confident that the House will extend its full support to this Bill.

MR. CHAIRMAN : Motions moved:

"That this House disapproves of the Essential Commodities (Amendment) Ordinance, 1998 {No. 13 of 1998) promulgated by the President on 25 April, 1998."
"That the Bill further to amend the Essential Commodities Act, 1955, be taken into considera­tion."

[Translation] SHRl RAJO SINGH (BEGUSARAi): Mr. Chairman, Sir, I rise to oppose the Essential Commodities (Amendment) Bill, 1998 which has been presented in the House. As the Hon. Minister has informed just now that this bill was passed in 1955 and an amendment was made in it in 1981. Later on for the last 15 years amendments have been made in it after an interval ot every 5 years.

Just now, the hon. Minister has stated in his statement that this amendment has been brought here to benefit the poor people of the country. But I can prove that this Amendment Bill has been brought here for benefit of traders. Presently there are three provisions in it. Earlier there was a provision of imprisonment for 10 years and a fine of Rs. 25000 for the offenders but through this amendment this imprisonment has been reduced to 2 years and the amount of fine has been left on discretion of the court. Earlier, the supply inspector and higher officials could file a case against a trader if they found any discrepancy or malpractice in the shop. But now through the second amendment this power has been vested in the SHO of police and no person of lesser rank can arrest the offenders. The third benefit that traders have been given is that no stock checking can be done without the permission of a first class magistrate. In the objectives of the bill it has been written that this Bill has been brought to dispose of the cases relating to hoarding, black-marketing and profiteering. This Bill has been brought to ensure smooth availability of essential commodities to consumers. But the period of imprisonment has been reduced from 7 years to two years because now trial of offences would be conducted in summary manner. Now they will not allow even trial in this regard and offenders would be punished after ordinary inquiry. An ordinance was brought to this affect earlier also but now it has lapsed. Later on it was referred to committee. After its lapse BJP Government with alliance parties came to bring. They al! are influenced by this Bill. The objectives of this bill was to achieve smooth distribution of essential commodities like sugar, wheat, edible oil, dalda and other items through the outlets of Public Distribution System but all these food items have become expensive after issuance of this ordinance. Just now madam has told that now-a-days peas are being sold at Rs. 40 per kg. Cauliflower Rs. 45 per kg. Potato Rs. 18 per kg. Salt Rs. 7 per kg. rotten wheat at a rate of Rs. 18 per kg and rice at Rs. 25 per kg. Food items used by prjr people are being sold at higher prices through outlets under PDS. Edible oil is being sold for Rs. 54 per kg, dalda ior Rs. 55 per kg and tomato for Rs. 35 per kg. He may be knowing the price of headache tablet. Barnalaji had been Chief Minister of a State, he may be aware of this fact that except one-two States, Chief Ministers of all the States have given a written recommendation that no amendments should be made in its clause 7', whether it was West Bengal Government or the Government of his own party. The Cnief Minister of BJP, Shri Bhairon Singh Shekhawat has also given in writing that there is no need to make an amendment in Clause 7 but it was ignored for the benefit of trauers.

Why this provisions was not made in it in i 955 when this Bill was passed. What is the need to make an amendment in it now. What resources do you have today. You have only 500 godowns in the country. There is a provision that an official can check the stock of godown but is it possible to check it? I would like to tell Hon. Minister that he may sent any committee or official to check the actual stock or count the sacks. But will they actually succeed in doing so? A circular was issued by the Government of India that sacks should be kept in such a manner that these could be counted and verified by stock register maintained for it by the State Committee, D.M. are officials appointed to do so.

Just now Hon. Minister has stated in his speech that relaxation is given if goods stocked in godowns get wet. I would like to say that water is sprinkled on sacks in godowns of civil supplies. Officials take 5 or 7 rupee per sack when foodgrain is supplied for outlets of Public Distribution. Wet sugar is supplied to them. The better quality of wheat sold in open market and inferior quality wheat is sold through -outlets under the Public Distribution System. You proclaim to benefit poor people but I would like to say as to whether hon. Barnala has ever conducted a surprise check of any outlet under Public Distribution System during his chief Ministership. We MPs have been receiving complaints that inferior quality commodities are supplied through outlets of PDS. They cannot get good commodities because wet sugar is supplied to them. Selected people are engaged in transporting of goods through floating tenders. I would like to know as to whether the Government wants to facilitate transporters. Earlier, it was the policy of the Centra! Government that godowns would be set up in every district so that shopkeepers could take these items easily to their shops but presently their distance is 70, 80 or 85 kilometers. How much amount is spent every year on transportation? I would like to say that hon. Minister should furnish State-wise details in this regard. Goods are not transported to a nearby area. If some goods are required in Haryana than in place of Delhi it is transported from Gujarat and when another item is required in Gujarat then it is supplied from Haryana, By this system traders are benefited, I am-surprised that Barnalaji is well aware of this problem and despite that such an amendment has been brought hore.

Mr. Chairman, Sir, through you I would like to know as to why a comprehensive view was not taken before bringing this bi'.i. It would have been better if the bill is brought after due consideration. It is a proof that this amendment has been circulated in a hurry and not studied properly. It seems that you depended on your officials and acted as per their suggestions. It is not a good practice.

You want to give relief to the poor people. But since the enforcement of this ordinance on 25th April the prices ofessential commodities have increased. A provision has been made in it that district Collector will fix the rates of food items. I would like to say that vegetables are grown in one part of Uttar Pradesh and jurisdiction of collector differs when it is transported to some other part of the State. Peas are grown in plenty in Ranchi area of Bihar and it is transported to Madhubani and Darbhanga. What can be done by collectors in this regard. Who will fix the rate—the collector of Ranchi or Darbhanga. I request the hon. Chairman to refer it to select committee and Government should make a request for it.

This is not an ordinary issue but sheer harassment of poor. You are supplying rotten wheat, wet sugar and that also in less quantity. Officials collect money illegally and even then goods are not supplied on time. There is a circular of the Government that C.W.C. should transport these goods to outlets under PDS but you may not find a single example of it. Whether in Punjab, Bihar, Uttar Pradesh or Orissa these goods are transported by C.W.C. to Fair Price Shops.The shopkeepers take the goods on their own and pay transportation charges for it and therefore these essential commodities are sold in black market and people have to pay more for it. This system should be improved.

With these words, Sir, through you I would like to say to hon. Minister that he should not be satisfied with the present form of this Bill. It was to be introduced day after tomorrow. You got an opportunity to introduce it today and circulated here for an amendment. It proves that a comprehensive view has not been taken in this regard. A select committee should be set up to review this bill. The session of Lok Sabha is going - on. Select Committee will return it after incorporating necessary amendments in it. Then this bill may be presented here to facilitate the people of this country. With these words while opposing the bill I conclude.

SHR! SHYAM BIHARI MISHRA (BILHAUR): Hon'ble Mr. Chairman, Sir, I would like to thank the Hon'ble Prime Minister, Shri Atal Bihari Vajpayee and the Minister of Food and Consumer Affairs, Sardar Surjit Singh Barnala ...(Interruptions)

SHRI RAJO SINGH : Hon'ble Member is our friend. It should not be seen as an allegation levelled by one colleague against another. The Hon. Member is also associated with a Union but he should make his submission keeping in mindthe interest of the people rather than that of the Union.

SHRI SHYAM BIHARI MISHRA : I shall keep in mind the interests of the people while speaking and I shall make submission also regarding the points made by you.

I would like to thank the Hon'bie Minister for having repealed the Essential Commodities Act (Special Provisions), 1981. The Essential Commodities Act (Special Provisions), 1981 was enforced when the country was in the grip of drought. Under those circumstances foodgrains were not available to the common man and the then Government which comprised the Members now in the opposition, stated that the amendment was proposed to be enforced for only five years and accordingly it was enforced for five years. Had they been of the view that there was a need to enforce it for a longer duration, they could have done so at that time. Just now an Hon'ble Member was saying that we should pay more attention towards the Consumers. The Essential Commodities Act, 1955 was enforced with the objective of paying more attentions towards the consumers. Essential Commodities Act, 1955 provides for the distribution and storage of all commodities and the commodities mentioned therein...(Interruptions)

[English] SHRI AJIT JOG! (RAIGARH): Sir, I am on a point of order.

MR. CHAIRMAN: Under what rule are you raising this point of order?

SHRI AJIT JOGI-. Sir, I am raising this point of order under rule 376.

MR. CHAIRMAN: What is your point of order?

SHRI AJIT JOGI : Sir the tradition of this House has been that an hon. Member who is a Member of the Standing Committee relating to the Bill which has already been considered by the Standing Committee and is being discussed in the House normally does not speak on it. It is because the Member concerned has had an opportunity to speak on the subject at length in the Standing Committee. That has been the tradition of this House...(Interruptions)

SHRI SATYA PAL JAIN (CHANDIGARH): Sir, this issue was raised on the 4th of this month and the Chairman ruled that the concerned Member, who has been a Member of that concerned Standing Committee, also continues to be a Member of this House and so he can raise it. That was the ruling given by the Chair...(Interruptions) That was the ruling given by the Chair...(Interruptions)

SHRI AJIT JOGI: I have seen the ruling that was given on that day It say that 'normally' it should not be done ...(Interruptions) It should not be done as a matter of routine ...(Interruptions) It should not become a regular affairs ...(Interruptions) We are serving in various Standing Committees.,.(Interruptions)

SHRi ANIL BASU (ARAMBAGH): Sir, the Members who have been the Members of the Standing Committee concerning this Bill should not speak in the House again...(Interruptions)

SHRI SATYA PAL JAIN : There is no bar...(Interruptions)

SHRI AJIT JOGI : Sir, the BJP has always been reminding the Chair about the traditions of this House...(interruptions) SHRI ANIL BASU: Sir, the Members of the concerned Standing Committees do not speak in the House...(Interruptions)

SHRI PRAKASH YASHWANT AMBEDKAR (AKOLA): There is a convention also that the Members of the concerned Standing Committee do not speak on the subject in the House ...(Interruptions)

Mr. CHAIRMAN: No, there is no such convention. (Interruptions)

SHRI PRAKASH YASHWANT AMBEDKAR : Sir. there is a convention and that should be followed ...(interruptions) SHRI K.S. RAO (MACHILIPATNAM): Sir, on 4th July, Shri P.M. Sayeed, who was on the Chair then, ruled that 'normally' it cannot be a routine affair. Somebody spoke yesterday; somebody is speaking today and somebody will speak tomorrow, then how could it be a normal affair? ...(Interruptions)

MR. CHAIRMAN: This is not a routine affair.    - -.-.„;. (Interruptions)

SHRI ANIL BASU : Sir, he should not be allowed to speak ...(Interruptions)

MR. CHAIRMAN: There is no point of order. Shri Mishra, please continue.

(Interruptions)[Translation] SHRI SHYAM BIHARI MISHRA : Hon Mr. Chairman, Sir, I had raised several points in the meeting of the Standing Committee. The Chairman of the Committee is present here. He had stated quite openly in the meeting that I should raise these points in the House. I am proceeding accordingly. I was saying that the Essential Commodities Act, 1955 was enforced to provide protection to consumers and it is still in force. I would also like to inform you that the Essential Commodities Act, 1955 was enacted with the objective to protect the consumers. Besides prevention of Blackmarketing and Hoarding of Essential Commodities Act, 1980 was also meant for the protection of consumers.

[English] SHRI PRAKASH YASHWANT AMBEDKAR: Sir, he cannot quote anything from the deliberations of the Standing Committee.

MR. CHAIRMAN: He is not quoting. He is referring to the Report.

(Interruptions)

SHR! PRAKASH YASHWANT AMBEDKAR : It has never been quoted in the House...(Interruptions)

MR. CHAIRMAN : He is not quoting from the Report.

SHRI ANIL BASU : Sir, what is meant by 'normally'? ...(Interruptions)

MR. CHAIRMAN: Shri Basu, pl&ase take your seat. Shri Mishra, please continue.

[Translation] SHRI SHYAM BIHARI MISHRA: In this connection, I would like to tell you that the Union Government has already enforced 76 control orders for protection of the consumers. Besides, the State Governments have also enforced many licensing orders and storage control orders for regulating the trading activities. These orders are in force already and they were in force earlier also and under these laws, were protecting the interests of the consumers. Amendment was made therein. As you can see, Preventions of Blackmarketing and Hoarding of Essential Commodities Act, 1980 is already in for-je. Under this act, there is a provision for punishing the blackmerketeers and hoarders.

15.00 hrs. Sir, the Central Government has enforced 76 control orders. There is a provision of seizing goods under the control and licensing orders issued by the State Government. Provision is there for punishing the traders and people found guilty of this offence.

I would also like to submit that PDS outlets meet only 10% requirement of the nation and 90% requirement is met by shopkeepers having free sale outlets. These shopkeepers supply provisions to the citizens and such shops exist in all the villages and virtually at ail the street corners. Six amendments have been made in the laws governing them and due to this Inspector Raj has spread throughout the country. Money is being, extracted illegally from these shopkeepers serving the nation. The entire trading community is made to cough up money.

Then these amendments were brought in force. First amendment provided for summary trial. After the second amendment, two years imprisonment was made mandatory. Third amendment provided for the siezure of entire stock. If someone stocks jaggery, sugar, grain, oil and difference, is found in respect of even one item, the entire stock would be seized. If the entire stock of the trader is seized, what is the provision in this regrd? The provision is that the shopkeeper will be arrested and sent to jail. Since it is a non—bailable offence, it means that the concerned person cannot be released on bail.

Sir, I am not talking about the shopkeepers managing PDS outlets. I am talking about the 90% traders who sell free sale goods. When checking was done, stocks of 90% of the shopkeepers were seized. The stock register did not carry signature or the records of stocks did not tally with the actual stock for a particular day. There was no bungling as such and there was no case of hoarding, stiil the inspector sent the shopkeeper to jail and his entire stock was seized. That trader had taken loans from the bank and the private money lender. He had borrowed from the market as well, but his entire stock was seized and the goods nieant for free sale were sold through fair price shops. In such a situation, the trader had no other alternative except committing suicide or living in disgrace.

Mr. Chairman, Fir, I would like to give some figures in this regard. Since 1981, i.e. ever since this law has been enforced, raid^ have been conducted and an atmosphere of fear has boen created by Inspector Raj. The traders are terrorized that their entire stock will be seized; they will be imprisoned and will not be released on bail. In this way, 5000 to 50,000 rupees were extracted from the traders illegally. Traders are also citizens of this country. The figures I am going to furnish will reveal as to how the traders of this country were terrorized, their shops were raided and money was extracted from them. The traders are serving the consumers. They are patriots.This act was enforced in 1981. 2,69,386 raids were conducted in 1984. 8660 persons were arrested and after arresting so many people, cases were filed against 1094 persons and none was found guilty. Similarly 2,35,769raids were conducted in 1985. These are official figures. I am furnishing the data supplied by the Government. 2,35,769 raids were conducted, 8286 persons were arrested. Cases Were filed against 1198 persons and none was found guilty. Thereafter, 1,59,673 raids were conducted in 1986, 6430 persons were arrested, 830 cases were filed and none was convicted. 99,877 raids were conducted in 1994, 2,483 persons were arrested, cases were filed against 4291 persons and trial was conducted against 3746 persons. The same practice is being continued in 1998 as well. A long list has been formed from 1981 till date. 45,500 raids were conducted in 1996. 2465 persons were arrested and cases were filed against 2176 persons.

It is there in the Constitution of India that no innocent person should be convicted. However there is such a long list of innocent people sent to jail and denied bail. They were not released on bail and were forced to live in jail. Later on, no charges were proved against them and they were acquitted.

Through you, I would like to make one more point. I have given the numberof raids conducted and persons apprehended under Essential Commodities Act, 1981 through these figures. Some Hon'ble Members have asked me to take into account the interests of the consumers rather than that of the traders. I give supreme importance to consumers. Consumers are like deities for the traders. If the trader does not serve consumers by supplying provisions in time, at reasonable rates and of correct weight, the consumers will no longer come to his shop. If the consumers do not patronise his shop, he will have to close it down. That is why the trader of this country considers his customers as his duties and serves them in a befitting manner. The average has been worked out in this book. Only .5, .60, .80 and at the most, only 2% traders were found guilty. Some or the other shortcoming can be found in each class of society. Hence I do not find it appropriate to harass 98% ■ traders for the wrong practices adopted by just 2% traders.You may take into account the position in Uttar Pradesh or any other Pradesh.

If we take the case of the Union Government, a subsidy of Rs, 7500 crore is given by the Union Government. Even after giving such a huge subsidy, the Government is providing food for just five days. Only five days' provision is being supplied through PDS outlets across the country and the traders are supplying provisions for twenty five days in a month. The position regarding PDS outlets is all too evident that the sugar meant for Holi and Eid is distributed after the celebration of these festivals. Whenever the consumer goes to the PDS outlet, he finds a board outside the shop that "the stock is finished and the shopkeeper has gone to get the stock.

This is the service provided by the Government and in this regrd, it is being stated that the interests of Consumers and not the interests of the traders should be taken into account. At 12 O'clock in the night in the month of January - February, when it is extremely cold, a rickshaw-pullar reaches home and is informed by his wife that she has not prepared food because there was no flour in the house. He awakens the retail shopkeeper of his colony at twelve in the night and buys 2 kilogram of flour, If he does not have the money, he takes the required items on credit. Should we not think about the people of such community who keep their shops open at 12 O'clock in the noon in the month of May-June in the desert of Rajasthan where it is extremely hot and sell the required goods? Should we not be concerned about such people? Should we not think about the community which helps in running the Government by paying taxes? Should we not feel concerned about the trading community which gets the Temple, Mosques, Gurudwaras, Ghats of rivers, orphanages and hospitals constructed. If a survey is conducted throughout the country, all the temples, mosques, Gurudwaras, ghats, orphanages wouid be found to have the names of traders engraved on the stones. The names of leaders or officers won't be found. Even if the name of a leader is found engraved in the stone, it will be there because he might have inaugurated it and not because he has got it constructed. I would also like to submit that if a destitute dies and money is required for his funeral, the leaders and the officers won't contribute even a single rupee for the funeral and the arrangements will be made ultimately by a trader living in that area. Now it is being said that we should not think about their interests and leave the trading community at the mercy of Inspector.

Our Present Government as well as the previous Govern ments promised to abolish Inspector Raj. Was Inspector Raj not imposed in the country by making special provision in thp Essential Commodities Act? Was inspector Raj not allowed a free rein in the country? We are progressing towards liberalisation. Foreign countries are pressuring us to do away with the licensing system. We are accepting their terms and punishing the traders of our country. We will have to think about it and reflect over it. We will have to take into consideration the interests of the trading community which gets constructed the Temples, Mosques, Gurudwaras, Ghats, orphanages and hospitals. We will have to protect the rights of honest traders There are provisions for dealing with the dishonest. Act is already inforce to punish those involved in underweighinq Prevention of Food Adulterations Act provides for seven years imprisonment for those found guilty of adulteration. We do not want any amendment in this regard, if we wish to protect the interests of Consumers, there are already so many laws for the protection of the consumers.

At present, "76 Control Orders issued by the Unioi Government and the State Governments are in force. Nobody is asking for making amendments in these orders. The 1955 Act provides for punishment for the traders found guilty of malpractices. We are not asking for making any amendment therein, Essential Commodities Act Special Provisions Act 1981 has been abolished and I have congratulated the Minister just now in this respect, but some of the provisions of that very Act have been included in this amendment in their original form which will be used for harassing the trading community. Inspector Raj will continue in the country. There will be no liberalisation in the real sense of the term. It will be grave injustice to the trading community and that is why there is need ot reflect on this aspect.

There are 2-4% bad people in each and every community We can't say for sure that the number of such persons is 2°o or 4% whereas the average official figures reveal that it is onl> 0.5%, 0.1% and at the most 0.8% traders have been found guilty. What about the 99% traders who are serving the society; supplying provisions at 12 in the night and providing goods at the top of the Himalayas to their fellow-citizens? Should we be indifferent to the plight of the 98% honest traders and leave them to their fate just as a goat is left at the mercy of the lion and the lion is free to kill it. Similarly, through this law, the traders serving the country honestly are left at the mercy of the inspectors who are free to Act at will.

Hence there is a need to think over it and we are not saying that it should not be enforced. We have proposed an amendment. There is a provision for fine of fifty thousand rupees. The big traders can pay fifty thousand rupees but the small traders and the retailers will not able to pay fifty thousand rupees. I would like to give some examples of the cases filed against the traders after 1981 alongwith the case numbers from 1981 to 1984... (Interruptions) This is the paper. I am giving you the figures as wel! as the case numbers. In the case number DCR 36/82 filed in District Dinajpur, a shopkeeper, Shri Narendra Singh was arrested. He was found to have 20 kg. extra rice in his stock. He was imprisoned and not released on bail. Later on he was acquitted.

The second case—8/33 is that of Shri Gopal Prasad Gupta, a shopkeeper. His shop was raided and he was found to have 10 kg. extra flour and 10 kg. extra refined flour in his stock and he had not displayed his stock list as well. He was jailed. Later on, he was also acquitted but he had to spend 13 days in jail since it is a non-bailable offence. Similarly, in the case number 12/83, the shopkeeper Mohammad Suleman was found to have 16 Kg. extra mustard oil and 40 kg. extra flour in his stock. He was sentenced to one month's imprisonment. It reveals the extent of hoarding and profiteering these people had indulged in and also the volume of stock seized from their shops. Similarly, in the case number 17/83 filed against the shopkeeper Shri Pito, the said person was found to have an excess quantity of 50 kg. masoor dal and 50 kg. sugar. He was also arrested and imprisoned and was acquitted later on. All these cases are that of District Dinajpur of West Bengal. There are 43 such cases. Some big shopkeepers have also been arrested and they had three to five bagful of excess stock. However one should take a look at the offence committed by them and the extent of hoarding they indulged in. Similarly in the case number 16/84, Shri Suresh Chand was found to have ten extra packets of bread in his stock. He was * arrested and jailed as this is a non-bailable offence. I am citing all these instances because you are asking me to talk about protecting the interests of Consumers and not that of the traders but we should keep in mind the interests of traders as well. Hence, I speak in favour of both. Essential Commodities Act, 1955 has been enforced for the protection of the consumers. Prevention of Blackmarketing and Hoarding of Essential Commodities Act, 1980 has been enforced to safeguard  the   interests  of the  consumers.  The Central Government has enforced 76 control orders for the protection of consumers and the State Governments have enforced dozens of control orders, price control orders and licensing control orders for the same purpose. I am not asking you to abolish any of them. I seek the protection of such persons who are sent to prison for having an additional stock of ten packets of bread.

MR, CHAIRMAN : Mishraji, please conclude now.

SHRI SHYAM BIHARI MISHRA : I shall conclude shortly. I am telling you about the suffering underwent by the traders ...(Interruptions)

Dr. SHAKEEL AHMAD (MADHUBANI) : You have dwelt at length about the excess committed on the traders but you should also give the details about the excesses committed on the consumers.

SHRI SHYAM BIHARI MiSHRA : You have remained in power for quite a long time and you are well aware of it. I havG got a list of 31 more cases. There are thousands of such cases of al! those persons who have been apprehended by the Inspectors and put behind the bars. ! would like to. make a request that if such a trader wishes to conduct his business | honestly, a case of non-bailable offence should not be made 1 against him. One can notice this trend throughout the world that the trial of the traitors is held in special courts. Have we forgotten the contribution made by Bhamashah, Seth ji, Sahu ji and Lala ji in the freedom struggle of our country? Can we ever forget Dadabhai Nauroji, Yamuna Prasad Bajaj, Ramdas Gurwale from Barabanki and Kamlapati Singhani who made 4 an immense contribution in the freedom struggle? Did they I strive for it so that when our Government takes over, it curbs free trade and sends people to jail for having 10 extra loafs of bread. Should we be seen as offenders who should not be freed on bail and is it such a big crime to keep ten loafs of bread, 25 kg. rice, five Kg. Jaggery, three kg. wheat more than the prescribed limit, that one is denied bail? Whereas ever the criminals are beeing released on bail.

Such people are being released on bail who have misappropriated the monsy of our country but the traders are dented bail. The traders, who were known as Sahukar, Sethjl, Lalaji and Bhamashah in old times, are not granted bail. We are not even prepared to listen to the woes of the trading community. I am in favour of the protection of the consumers. I would like to tell you that if one happens to visit Uttar Pradesh, he will find a signboard displayed at the shops saying - "Upbhokta hamara aradhya devata." (Consumer is our reserved diety) MR. CHAIRMAN: Mishraji, please conclude.

SHRI SHYAM BIHARI MISHRA : Hon'bie Mr. Chairman, Sir, the suggestions given by me should be taken into consideration. Small traders can not pay a fine of fifty thousand rupees. They should be fined but not to that extent. 

I would like to draw your attention towards another provisions., Under the license orders; if any shortcoming is detected in the course of investigation, the license of the trader is cancelled. Cancellation of license itself is  a big punishment for the traders, because his business comes to a standstill. The shopkeeper has to pay the rent of the shop, the telephone bill and the electricity bills. Besides, he has to pay interest to the bank, the moneylenders, the interest on the money borrowed from the market as well as the pay of the employees. If his license remains cancelled for one year, it brings him to verge of insolvency. The Government punishes him by cancelling his license. The second punishment is awarded by implementation of provisions of the Act and the third punishment is that the trader is required to keep the Inspector happy so as to avoid challans. Hence I would like to requestyouto make amendment therein and convert it into a bailable offence because the Inspector use this very provision to harass the traders. We are prepared to protect the interests of the consumers but we should not be forced to bow to the Inspector Raj. The previous Governments have been raising the slogan of abolishing the Inspector Raj and the present Government has also raised this slogan. If you wish to aboiish the Inspector Raj and protect the interests of the consumers of the country and also want to protect the small traders, I woutd suggest and I have moved an amendment also that the non-baiiable warrant issued under this Act should be converted into bailable warants. The small shopkeepers do not have a capital investment of even fifty thousand rupees and we are thinking of imposing a fine of fifty thousand rupees or twenty five thousand rupees. I have moved an amendment in this regard also that a fine of five thousand rupees should be imposed instead of ten thousand rupees. Besides, five thousand rupees are deposited as security and in case the license is cancelled, that amount stands forfeited as well. In this way if five thousand rupees are collected as fine and the security of five thousand rupees is forfeited, the total amount comes to ten thousand rupees. A fine of twenty-five thousand rupees should be reduced to ten thousand rupees and the proposed fine of fifty thousand rupees should be reduced to twenty thousand rupees. This is the' main reason, due to which corruption is increasing and the small traders are being harassed.

Mr. Chairman, Sir, through you, I request Shri Barnala to convert this non-bailable offence into bailable one so that the interests of the trading community are protected. We are not seeking exemption from the laws framed by the Government.

Sir, in fact the interests of the Consumers are also not being protected. When small farmers carry the produce by tractors, the officers apprehend them under Section 3/7. j have got the records regarding the number of farmers apprehended under this section and if you wish, I can iay the list of such cases on the Table of the House.

In the end, I hope that the Hon'ble Minister would consider converting the non-bailab!e warrants issued under this Act in to bailable warrants in the interest of the farmers, consumers and the trading community. With this, I support the Bill, [English] MR. CHAIRMAN : Now, a statement by the Minister of Finance regarding constitution of the Eleventh Finance Commission.

SHRI VARKALA RADHAKRISHNAN (CHIRAYINKIL) : Sir, what about the Tenth Finance Commission's recommenda­tions? The Tenth Finance Commission has specifically recommended certain things.

MR. CHAIRMAN: No clarification is allowed, Shri Radhakrishnan.

SHRI VARKALA RADHAKRISHNAN : I know, Sir, but here the question is that there was the Tenth Finance Commission and they have recommended certain things regarding the sharing ot taxes.

MR. CHAIRMAN: Shri Radhakrishnan, in this House you cannot ask for any clarification. Please take your seat. ! havG called Shri Bikram Sarkar.

(Interruptions)

MR. CHAIRMAN : Please take your seat, Shri Radha­krishnan.

(Interruptions)

[Translation] SHRI MOHAN SINGH (DEORIA) : Mr. Chairman Sir, the Pay Commission is not applicable to the States. But in this, they have also included this Pay Commission. This is a good thing. The amendments of 1973 and 1974 have also been included... (Interruptions)

MR. CHAIRMAN: Shri Mohan Singh, please be seated. [English] DR. BIKRAM SARKAR (HOWRAH): Mr. Chairman, Sir, I am grateful to you for having given me this opportunity to participate in the discussion on the Esssentiai Commodities Bill,  1998.

I would like to make a few observations before I go further. This original Act was passed 43 years ago in 1955 and since then so many changes have taken place in the socio-economic-political situation in the Country. Even though certain amendments have been made in bits and pieces and one was made in 19B1, I feel that the very basic object of this Act has not been fulfilled. The basic object, if I may say, is to maintain the supply of essential commodities and make them available to the people at reasonable rates. But over the years, the list of essential commodities has been expanded from time to time. I, therefore, feel that it is necessary to go in for a comprehensive Bill on essential commodities which will take care of a complete list of essential commodities. And when we say that this is a question of maintaining the supply of essential commodities to the people, we have in mind the poor people of our country.

The hon. Member who spoke before me was mentioning and expressing his concern about the traders. While I agree that innocent traders should not be penalised or harassed, our major concern in the supply of essential commodities is the poor people. And that being so, as Members, as representatives of the people, we must take care of the sentiments of the common people. In today's situation we find that the prices of vegetables, as has been discussed in the morning, have gone totally beyond the reach of the common people.

What to say of common people, it has gone beyond the reach of even upper middle class people. So, this has to be taken care of.

Well, it is a fact of life that the hoarders, biack-marketeers and profiteers are playing havoc wifh the life of the common people. We have been discussing it day in and day out, outside this House and inside the House, but it seems as if all of us are standing absolutely helpless to rectify the situation. It is, therefore, essential that we must take a comprehensive view not only of the essentiai commoditi9s but also of the legal aspects, as to what legal provisions should be there, i find certain provisions in this Amendment Bill. I have no conflict with this. As a matter of fact, I would support this, but the point is that only this would not take care of the totality of the situation obtaining in our country today.

I also feel that there are a large number of cases pending all over the country, starting from the Munsifs, Courts. ! can say from my experience long back as District Collector in West Bengal that these cases go on pending and create an atmosphere where people, these innocent traders also feel harassed. That is not the intention, but at the same time it is very much essential to take care of the situation by providing an atmosphere where the common people would feel that the Government is in a position to take care of their interests.

Sometimes, it is said that checking should be done by prior information. From my experience, I feel that an element of surprise in inspection or inquiry and surprise visits are essential, But at the same time, it should not be allowed to be an instrument of exploitation in the hands of the lower level inspectors. It is quite supportable that way. As I was saying about small cases pending for a long time creating an atmosphere of harassment, we feel that these cases have to be completed in a summary manner, say within three months. We also find that while discussing the essential commodities, we tend to forget from time to time as to what are the essential things or what are the basic things for human consumption, consumption of'poor people. It is, therefore, necessary, as I suggested, that we should go in for a comprehensive Bill to take care of the complete list of essential commodities as it constitutes today, on the basis of the perception of the common people in our country today.

At the same time, so far as the legal provisions are concerned regarding punishment, inspection, inquiry or enforcement, these are also to be streamlined. There should be a proper management and supervision on these tines.

Today, if we look at the situation obtaining, we find that people are very much agitated about the price rise of commodities, What is the reason behind this? One of the most important reasons is that the hoarders, black-marketeers and profiteers are having a free play and our legal provisions are not adequate to take care of them. All of us are responsible for this. As a matter of fact, even when two per cent of the people are involved—we need not go by the number—this is creating a situation where a large number of rich people have been supplying this money or fund and this is being used by the poor traders at the level where the common people meet them. Therefore, we have to go in a very systematic way to find out where from the money is coming and who is actualy helping in the hoarding and black-marketing.

As you know, black money is playing havoc with the system and a big portion of it is going into all these things. Therefore, while bringing a comprehensive Bill on essential commodities this aspect also has to be touched upon and keeping in view the social, political and economic conditions we should go in for an Act which will take care of ail these situations obtaining in our country.

With these few words, and with the kind of reservations that I have expressed, ! support the Bill, [Translation] SHRI SUBRATA MUKHERJEE (RAIGANJ): Mr. Chairman, Sir, this amendment which has been brought, is dated 25 April, 1998. Was it that necessary' to amend an Act which had been in force for years, that an ordinance had to be brought through the President. This ordinance came into force with effect from 25th April, 1998, while our Budget Session was due to start one month later on 27th May. Could it not be delayed for one month? To use the President's power by ignoring the House and not viewing the abilities of the Members of Parliament correctly is an old practice. This practice should be done away with. I vehemently oppose the arrangements being made to bring it back with a new method.

ShriShyam Bihari has dragged the whole trading community to mislead this House and the people of the country. The whole trading community is not involved, only the traders dealing in essential commodities are being discussed, But he has involved the whole trading community. You may term it as justice or injustice, but the fact is that the whole trading community is not involved with this subject. I vehemently oppose the relief being given to them through this ordinance. It has been said in it that a minor mistake can happen. Atl right, mistakes can be committed, but there should be some limit to such mistakes which may be committed due to certain physical conditions or climatic conditions. That limit is not mentioned here. Ail this means that if a mistake takes place,then some relaxation will be given. If it is so, then it is not proper. By this, we will not be able to deliver the essential commodities to the people. Therefore; i would recommend that it should be amended accordingly. It is essential to specify as to what percentage of concession will be provided in it. ! expect that this view of mine will surely be taken note of. Liberalisation and open market have been mentioned here but how it is related to the essential commodities. Is it not misleading the people? Do you want to mislead the people? Do you want to leave the essential commodities to the mercy of free market. You delicenced several items. You want to handover everything to the capitalists in the name of liberalisation. Are you thinking to give even essential commodities to them? That is why you are linking the question of liberalisation with it. During his reply, Hon. Minister must give this clarification as to why has he brought the question of liberalisation in it?

The question of low level trading has also been included in it. I fully agree with it. Such matters will be referred to an executive magistrate instead of a first class magistrate. It is not easy to appoint executive magistrate in the villages to check manipulation in essential commodities shops. This consequently will result in getting concession. To escape from it and to check the fraud, you must delegate this power to a magistrate or deputy magistrate. Delegation of this power to an executive magistrate is not going to serve your purpose.

Today in the morning, the whoie House faced a stormy situation on the issue of price-increase. The House was of the view that the question did not relate to the people living below the poverty line and middle class alone, the people of upper middle class too were unable to buy things of necessity from the market. Their prices have skyrocketted. What are you thinking about them? Earlier, the United Front Government had made arrangements for red-cards for the people living below the poverty line, who account for 40 percent of our population. It had made arrangements for making things available at half the cost in ration shops. The Bharatiya Janata Party Government has completed hundred days in office but has left this job halfway. Leave alone finishing job, this Government has altogether stopped this scheme. The Government should make arrangements everywhere to make available the essential commodities through ration shops to the people living below the poverty-line. This will not involve a large amount. Rs. 20 thousand crores may be required as subsidy for this purpose. You spend crores of rupees in saving industries; why do not you spend over this? Are those farmers who get subsidies, farmers in true sense? How are they identified and what is their definition? You term everybody as farmer. This is not proper. The people linked with farming are called farmers but those, who have no relation to farming and are merely landlords, are also being called farmers and are being given concessions.

Can't we make arrangement through PDS to provide items of daily use at lower rates to every person? The work started by the United Front Government could not be completed, you have to complete that work. But the Act brought forward by you lacks sincerity.

Mr. Chairman, Sir, in the end I would like to appeal through you to hon'ble Minister that in today's circumstances it is essential to bring forward comprehensive bill regarding Essential commodities. For this, the question is not only of the concessions, for which you have made provisions. If necessary you can give other concessions to the businessmen. But alongwith it you should be able to give guarantee that items of daily use would be available to all at cheapr rates, at half the rates at which the same are available in the open market. This type of Comprehensive Bill should be introudced. Mr Chairman Sir, with these words i conclude my speech and I thank you for giving me an opportunity to speak.

SHRI MOHAN SINGH (DEORIA): Mr. Chairman, Sir, our difficulty is that we are not against this bill but we are here to complain against the Government of Bhartiya Janata Party and its allies. Our complaint is that in the last 50 years the Bharatiya Janata Party or formerly Bharatiya Jan Sangh has made itself strong through businessmens' votes and money.

 

It has always spoken in favour of traders. Whenever the BJP got an opportunity, it has spoken in favour of traders. But whenever the society has stood against the traders, they never came to their rescue. As you know society feels that traders are the root of all evils, dishonesty and corruption. When they have branded us as anti-traders. But when we got an opportunity, we got the Essential Commodity Act for entire India, passed in this Parliament. But we carried out the survey regarding this when our Government was formed in the State of Uttar Pradesh. After carrying out the survey, this law was enforced throughout India. When our Government was in power we suspended the implementation of this law in Uttar Pradash. The whoie survey was conducted during the tenure of Shri Mulayam Singh Yadav. At that time, many traders were arrested and sent to jail. If under this law big commission agents l;Ke Shri Shayam Bihari Mishra had been sent to jail, or had been fined Rs. 25,000 or had been sentenced to 10 years imprisonment, we would have appropriate reason to assume that this law is being executed properly. But this law is executed on small, poor and weak people. The number of such traders is increasing continuously. The unemployed youth, who have become self-employed after getting Rs. 80,000, one lakh or thirty thousand from Prime Minister's Fund have also become the victims of this law. In courts these types of cases do not stand secuting, but in the process the people get harassed. That is why our party had carried out the survey. In all the big cities of Uttar Pradesh, we gave tickets to the people belonging to the Jaiswal, Gupta, Aggarwal community or any other business community so that they could come to this House and we would be able to understand their point of view. But these people, have given tickets to the people belonging to Vajpayee, Joshi, Mishra, Rawat and Shukla castes, living in big cities. From these places traders should have come to the House. These people have made every possible effort to put hurdJes in their way. That is why, at the time of United Front Government, a delegation of traders had met the then Defence Minister, and Prime Minister. We felt that when consumers Act has come into force in the country, and when there is a law to check adulteration, there is a law to check underweighing, then this Essential Commodities Act has lost its utility. This special law was to be executed by Police Inspector. It was thought to be a panacea, but in reality it is a root cause of ail the diseases.

Sir, yesterday, a complaint was being made that the CBI was the solution of all the problems. Otherwise also, who executes the law that we make Police Inspector, in my opinion all dishonesty, adulteration, black marketing, theft, robbery and other crimes take place in sinister connivance with ths Police Inspector. We do not agree with it that because of traders only, the prices have risen. The reason for price rise is, the wrong policies of the Government. Recently, in Uttar Pradesh the Government increased the price of petrol by Rs. 1.50 per litre and of diesel by 60 paise per litre. The Government has also increased the price of Kerosene. We tried to rectify the Public Distribution System by temporarily suspending the enforcement of Essential Commodities Act and we decided that the fair price shops would not owned privately by any person. The Gram Sabha Panchyats will appoint a person for this purpose.Thus these shops will be owned by Gram" Sabhas. The person who runs the shop will be an employee of the Gram Sabha. The whoie village will be responsible for preventing theft and black-marketing in that shop. We have given these shops to cooperative societies. This way, we can control price rise by rectifying Government policies. Atleast our party does not agree with the fact that only traders are responsible for price rise. Our party does not subscribe to this opinion.

Sir, the Bharatiya Janata Party had continuously assured traders of abolishing this draconian law, but now when it has come to power instead of abolishing this Act, it is just proposing the amendment—it is not good. I would like to State that alt amendments, except one or two amendments proposed the Bharatiya Janata Party, were proposed by the United Front Government. This law came into force in 1955. At that time there was acute shortage of cloth. Cloth was being sold in black-market. But now, the cloth is available in abundant quantity in the country, then why should this law be kept on the statute? Similarly now in our country foodgrains are produced in large quantity. Gradually, the big grain traders are leaving this business. As the production of grains is rising, so where is the need for this law?

Mr. Chairman Sir, I request, that on ail these issues a comprehensive discussion is required. Through you I want to request the hon'ble Minister that he should try to fulfill the promises made to the common people. And if he does not intend to fulfill these promises, then in future the Government should not be fool the people by taking money and vote from them. The State Governments have set up separate departments to deal with adulteration and underweighing. The Weights and Measures, Department deals with underweighing. There is a provision in the law to award three to six months sentence to the person who indulges in underweighing. This department checks whether the weighing scale and weights are accurate or not. If these are not accurate, then it punishes the guilty. The person can be punished, if he does not get his weighing scale and weights tested by that Department. Corruption is prevalent in the Food Department which controls Public Distribution System. Corruption is also prevalent in Police Department to stop all these things, coordinated consideration is required. For this present, Central law should be abolished and State Governments should be given power to enable them to improve thier public distribution system. They may be empowered to make laws at State level according to their needs after discussing the matter with traders, unemployed youth, representatives of consumers, and representatives of the consumer forum. We feel that the proposed amendments are to befool the traders.

When our friend Shyam Bihari Mishra speaks emotionally, it looks as if he is the only representatives of traders. By opposing from our side we give him such opportunity We want to say that his support of traders and establishing control over them is nothing but shedding crocodile tears. This is hypocrisy and it should be stopped. To save the traders from police oppression and administrative control, there is need to bring new ideas, laws and new bill. Initiative should be taken for this. With this suggestion, I conclude my speech.

SHRI K.S. RAO (MACHILIPATNAM) ; Sir, I would like to draw the attention of the hon. Minister Sardar Surjit Singh Barnala—whom we always regard—to one particular thing, In this particular case, I do not know whether he has applied his mind or he went by the pressures from different sections of the traders or the bureaucrats. Normally, from my childhood days in my State, I find that there is an impression that the BJP is always in favour of traders and it is a party of the traders. The hurry with which they have resorted to the Ordinance and the Essential Commodities Act, clearly indicates thier loyalty or thier gratitude to the trading community in the country.

I will start with the Statement of Objects and Reasons which the hon. Minister himself has enunciated in the Bill. It says that the existing provisions in the Essential Commodities Act, 1955, are not adequate and effective in the expeditious disposal of cases pertaining to hoarding, blackmarketing and profiteering in essential commodities. So, the object is to sort out the cases, to clear the cases pertaining to blackmarketing and to save the traders who are involved in blackmarketing.

Basically, the Act is meant for preventing blackmarketing and hoarding, and to see that commodities, more particularly the essential commodities, are made available to the common man. In its place, now, he says that he wants to bring this amendment for the expeditious disposal of the cases against the blackmarketeers and hoarders and to bail them out from the prison, to bail them out from punishment. The subsequent clause also reveals how they are meant only for the traders.

Normally, any number of policemen in the country cannot prevent crime in this country unless there is a fear in the minds of the citizens that if they commit any crime, they will be punished mercilessly. Let 10,000 Vigilance people go to various places. If the people do not have any fear in the system, any number of policemen will not be able to prevent the crime. So, psychologically, it is the fear in the minds of the citizens that prevents the crime more than the number of people meant for preventing it. Here, he is removing that fear from the minds of the blackmarketers and hoarders.

What is he doing? He is mentioned that the existing provisions of the Act are not adequate and effective in preventing the misuse of power by lower functionaries. That is all right. If a small person in the hierarchy were to book a case wrongly on an innogent trader, then let a provision be made to punish the officer who is responsible for booking a case on an innocent trader. He is not doing that. He is only giving more benefit to the traders by reducing the punishment from seven years to two years. He has also mentioned in the Statement of Objects and Reasons that except for certain minor offences, all offences shall be non-bailable. The quantum of fines will be more but the maximum period of imprisonment will be reduced from seven years to two years. He has himself committed this. But in the amendment that he has brought today, he has reduced the fine from Rs. 50,000 to Rs. 20,000. I am not putting these words. It is mentioned in the Statement of Objects and Reasons. Why did you bring the amendment for reducing the fine from Rs. 50,000 to Rs. 20,000 or Rs. 10,000? Why are you contradicting your own views given in -this Bill? Possibly, earlier, you would have thought that, that would be a nice reason to convince the public, that you are not reducing the penalty. You are not reducing the penalty. You only wanted to reduce the quantum of punishment on innocent traders. How many innocent traders are there in the country? If the intention of the Government is to save the innocent traders, what type of innocent trader is the Govenment thinking of? Is he thinking of a trader who is responsible for killing thousands of people not by axe, not by knife, not by killing in the daylight but a trader who is very silently killing thousands of people?

We all had discussed the other day about 300 cotton farmers committing suicides. What was the purpose of their committing suicides? They committed suicides because of the adulteration in fertilizers, pesticides and also because of the variation in the grant of remunerative prices. Why did the price become an unremunerative one? It was because of the hoarding of cotton in the hands of the traders and not the farmers, You can verify today that all the farmers in the country have sold their paddy. They did not even get Rs. 300. But when it went into the hands of the traders, the prices jumped like anything. The same is the case with cotton. It is because of the unremunerative price to a farmer for his produce and a highly remurrerative price to a trader that the farmers committed suicides. When you want to save this type of trader who is killing thousands of people, why do you not bring an Act to save a person who has committed a murder in a fit of anger? When he has got a grievance, he is deprived of his privileges, his Fundamental Rights etc. Why are you giving him a capital punishment? Why did you think of this? Why do you call a person a naxalite? I am not talking of a Naqli naxalite but a genuine naxalite. He went into that line only because he had a very horrible grievance in his life. You never think of this. If a trader commits black-marketing or hoarding, you say that you are keeping pace with the path of liberalisation. What is this liberalisation? Do you call it a liberalisation if essential commodities are prevented from being made available to the common man?

Is this the liberalisation that our country is thinking of? The country is thinking of liberalisation in reducing the hurdles, in improving manufacture, production but not distribution of essential commmodities to the poor man. If you think that it is liberalisation, Sir, we do not want such liberalisation. We do not want such type of liberalisation where a common man is prevented to have his meagre food.

Barnalaji, I am not saying this with an intention to criticize just because I am sitting in the Opposition benches. Even if I was in the Government Side, I would have spoken in the same manner. Sir, you please apply your thoughts, apply your mind and not do as it is being given by your subordinates, officers or somebody. Please save the poor people of our country, In the statement of Objects and Reasons, you have said that, a number of trade organisations have represented. 'Sir', what is the fate of a common man who works from morning 3 o'clock to night 10 o'clock, from childhood of 8 to 80 years in village? Today if we visit the village, we find that he has not food to eat and there is nobody to take case of him and his children- We never thought of providing any pension to that poor man. But we think of 11th Finance Commission, 12th Finance Commission for a person who is drawing Rs. 10,000 and Rs. 20,000! You think in terms of bringing liberalisation and make things available. I would request you to kindly think over it. ! know, by virtue of the Indian Government, you wanted season ticket. The Act is passed, the Amendment is passed because it is helping you. But what is the position of a comm2on man? What is the reflection?

Sir, you said that this Bill is meant to 'ensuring easy availability of essential commodities to the consumers,' How can there be an easy availability? When there is a punishment of seven years, when there is a provision in non-bailability. We could not prevent hoarding and blackmarketing in the country. You remove all these things and make everything available in this country. On which common sense or legal conclusion it is possible? It is against evary comon sense that is known to the humanity. So, you change the objects. ! do not mind your getting through every thing by virtue of the majority you have or the power you are vested with the Government. But please change that, it contradicts every thing what you are doing. Atleast, you change the objects or please wait for some time, give serious thought to this Bill. Lei it be brought next time. Let the Ordinance continue for some more time, There is no hurry. I have seen that ordinances were being continued, once, twice, thrice, four times. Any number of Ordinances were issued by this Government. Or you may refer it to a Committee of selected people of your choice who think in terms ot doing 'some good to the people.

Sir, it is also written in the Statement of Objects and Reasons and I quote:

"(d)      tackling genuine hardship of the traders when there is a minor variation in stocks."

if there is a minor variation of 1 kg in 10,000 kg, if somebody is punished because of the mischeif of the small officer, why do you not think of punishing him? Because of this one punishment one innocent trader out of 100, you want to allow the black marketing and hoarding in a liberalised manner in the country! How are you really helping the country and the nation, the people, more particularly the poor men?

Sir, this Act is meant only for essential commodities and not for every commodity. If you neglect even those few essential commodities which are required for the poor men and this nation, God only will save these poor people and this nation. So, I humbly request you, Shri Barnalaji, as you are in favour of atleast the farming community, if not the poor men, to please wait. Please refer this to a Select Committee. Do not be in a hurry. The Ordinance can still be implemented and effected till such  time  we take the  decision and    bring amendments in this Act.

You also said and you wanted to put an officer of not less than the rank of sub inspector. What is the reputation a sub inspector has got in'this country? It is the sub inspector who is doing every crime in every part of the country, who is taking law in his control and punishing innocent.

Do you mean to say that this 'Inspector Raj' is going to make a judicious case and handle it only in the right manner and not in the wrong manner? I would have understood if you were to say that the District Collector wouid make the case and not anybody else. We could have atleast depended upon one man in the district. How many cases were are reading in the newspapers, in our daily life that with no reason the 'inspector Raj1 is taking a fellow who is innocent, who has not committed any crime into the custody? Crime is committed on him. Instead of arresting the person who has committed the cirme there are hundreds of instances where the Sub-Inspector have put innocent people into the jait at the instance of politicians. And you want to tel! the country that you have vested powers in the hands of Sub-Inspectors.

Please think once again. You have your own experience also. Now you are in the Government. You may be in the Government here, you may not be in the Government elsewhere. You know the attitude of the Sub-fnspector. You know the values, you know how he behaves, how he takes the law into his own hands. That also does not serve the purpose. If you want to mention a reason on the paper just like that, not with a sincere mind, I do not have anything to say. I will be helpless. But the House also should think of it. i humbly request the entire Huose not to confirm this. Please do not give an impression that this Government thinks of traders only. Please quell that. I do not wish that the Ruling Party and the Government must have that brand. Atleast by stopping this you can give an impression to the people that you are not just for traders. My hon. colleagues have given eloquent speeches. I agree with them.

1 am not against the innocent traders. But for the sake of one or two if you are going to do this, this is not reasonable, On this ground I oppose this Bill. I would request the hon. Minister not to be in a hurry, not to make it an issue of personal ego that he should get this Bill passed at any cost.

You have also said that the offence is bailable. Why do you not make murder also a bailable offence then? What is the big thing that he is committing? Otherwise you remove the words "Non-bailabie" from the statute, if this is not non-bailable, then what is non-bailabte? Please tell me which crime can be non-bailable if this fellow who is responsible for the killing, for the death of hundreds and thousands of innocent people is given bail. We have also experienced as people's representatives in our areas that a whole lot of people are scared of this Act. By virtue of this we could control some cases. But this Bill gives an impression of "free for all1 to all the traders. They would not care for anybody in the State.

You also wrote that the State Governments have not  agreed to this. Even against the sentiments expressed by the State Governments, even against the wisdom expressed by them outof their experiences you want to bring this amendment and make it "free for all".

With these words, I would request not only the hon. Minister, but the entire House to please think over it once again. I am not against innocent traders. We can think of putting some provisions in this Act so that innocent people are not punished. But please do not give an impression to the trader that he can go scot-free and the Government is behind him to save him, to allow him, to do black marketing and to make tonnes of money even if it does not matter as to how many people get killed in the process of black marketing.

[Translation] SHRl RAMA NAND SINGH (SATNA): Mr. Chairman, Sir, I rise to support the amendment brought by Shri Barnala in the Essential Commodities Act. This Act was passed in 1955, 43 years ago and according to the experiences of the past X   it needed  some   changes. After  hearing  speeches from A   Congress side and the speech  of Shri Mohan  Singh of Samajwadi Party and that of Shri Mishraji, I think that most of the members have supported this bill presented by Shri Barnalaji.

Sir, I want to say to the Congress friends, that you were against traders then why you are saying again and again that you are in favour of traders. From 1955 till the time you were in power, did anyone of you to go jail even for 55 minutes for their cause? Mr, Mishra has given figures that out of the total people arrested, cases were filled against only 164 people and no one was convicted. You made laws, introduced quqta-permit system and action was not taken against a single person. Are you not ashamed of yourself that you speak ot Barnalaji in such a manner. Barnala was Agriculture Minister in Morarji Bhai Desai Cabinet. Not only in Bharatiya Janata Party (BJP) but he is one of the nationalist leaders of the country. After much thinking this bill was brought by him. False cases were framed by Inspectors against the shop keepers. They were put behind the bars and it used to take ten long years for a case to settle. They were denied bail , facility. Ultimately they were acquitted. Now if Shri Barnala £   has proposed a provision of 2 years imprisonment instead of ' seven years, in Essential Commodities Act and has advocated that it should be non-bailable then what more can be done in this regard...(IntQrruptions) [English] SHRI K.S. RAO ; You please read the amendment. The word 'bailable' is mentioned there, [Translation] SHRI RAMA NAND SINGH: Please listen to me. Under the amendment which has been brought, it is non-bailable, ...(Interruptions)It has also been said that the goods thus / seized by the Collector could be sold through fair price shops. In your times wheat used to get rotten and was not sold. In this amendment it has been said lhat after seizure of goods by the Collector it would be made available at fair price shops to people as essential commodity, They have given an amendment that only first class executive magistrate can arrest and make seizure of goods. Have you got any answer to the speech delivered by Shri Mishra that out of three thousand cases filed against traders, not a single person was convicted. Regarding Challan they said that officer below the rank of a Sub-Inspector can't file this type of Challan. There is porovision that case will not be dragged for long. There would be summary trial and consequently conviction. There is also a provision that for those who commit the cirme second time, punishment for them would be increased.

Today our friends from communist party are sitting here and they also argue that industry should be established intheir areas. Lalu Prasad Yadav who is our Samajwadi friend is also speaking. Ail are supporting the policy of globalisation, On one sidewe are talking about globalisation and international market and on the other side our friend Mohan Singh Ji was saying that for this Bharatiya vJanata Party is to be blamed. Mulayam Singh has given full freedom, he is our friend and old Samajwadi leader. He said there is nothing wrong in copying in examination. I do not want to say what he did as I do not want to criticise him. Net result of Mulayam Singh's speech was to support the Bill of Barnala ji. He agreed that injustice against traders is going on. There was Inspector Raj and traders were harassed in petty cases. The bill which Senior Minister Barnala has brought is timely and has been brought on the basis of 43 years of experience. ! would urge upon the hon. Members of the congress party to abandon the policy of opposing the matter just for the sake of opposition, rather they should support it liberaiiy, and also congratulate Shri Barnala so that the small traders do not face injustice.

Bharatiya Janata: Party caters to the interests of traders, farmers, workers and every section of the society. I am myself a farmer. The Hon'ble Minister in the first place, has safeguarded the interests of the consumers. The foremost purpose of the Bill is that people get essential commodities I appropriate quantity and in time. The hon. Minister has clarified this thing in it. It is an attempt to check the misuse of Government machinery and providing justice to the traders. Therefore, I urge upon the members of all political parties to support the Bill. I heartily support the Bill presented by Shri Barnala and urge upon the august House to pass it with unanimous support and abandon the policy of opposing for the sake of opposition.

[English] PROF. A.K. PREMAJAM (BADAGARA) : Mr. Chairman, Sir, I thank you very much for the opportunity given to me. At the very outset, let me say that I oppose this Bill on more than one score.

Sir, it is a misnomer that this Bill is called the Essential Commodities (Amendment) Bill. I also want to submit before this august House that it is a self-contradictory Bill. ! suppose that many of the Clauses of the original Bill have been succumbed to the pressure of the trading community, and so, they have been amended; and there is a long list in the notice of amendments, which are very much contradictory to the original Bill.

I also want to submit a point that I cannot understand why this ordinance was promulgated on the 25th of April 1998, During the 100 days regime of the coalition Govenment of the BJP, there is a rush of Ordinances and I think, it is better to call this regime as 'Ordinance Raj'. During the last week and during this week, many Ordinances are coming before this House, to be replaced by legislation.

As I have already pointed out, the very name of the Bill itself is a misnomer. I am thoroughly disappointed, Mr. Minister. We expect something more democratic and something more for the benefit of the common man, whenever there is something in the name of Essential Commodities Bill. Now it is misleading. Usually we expect that, whenever essential commodities are mentioned, it would be in the best interest of the ordinary man, the common and the poor man.

But here athe Bill itself commouflages proposals which seek to help—not the small and ordinary traders—the big traders and the big fishes, if I may use that word. Shri Mishra, throughout his Speech, was very eloquently speaking on behalf of the trading community and at the end only he mentioned that they also were concerned about the interests of the common man. I wonder as to how this legislation would help the common man. One of my colleagues here has pointed out that the objectives mentioned in the Bill are contradictory.

Let us take the instance of expeditious disposal of cases pertaining to hoarding, black marketing and profiteering. In the original Bill there was a provision for non-bailable warrants against the offenders. These cases need to be expeditiously disposed of. It is because justice delayed is justice denied. We do agree with that. But now, as we see from this particular piece of legislation, the quantum of punishment is proposed to be reduced by way of an admendment, It proposes to reduce it from Rs. 25,000 to Rs. 10,000 and from Rs. 10,000 to Rs. 5,000. The period of imprisonment is also proposed to be reduced from seven years to two years.

Sir, my question is, to help whom this legislation has been brought? Is to help the ordinary man who makes use of these essential commodities or for persons who are trading on these essential commodities? We do not want to harass the trading community. The essential commodities are traded not by all traders, but by a limited number of traders. Those who misuse their right as traders, their authority as traders and are actually indulging in blackmarketing, hoarding and profiteering should be punished very severely. But it is far from that. The fear of punishment is proposed to be removed through this legislation, especially through the amendment paper which has been circulated at the last moment.

Sir, I do not think that I would be misunderstood if I say that the Government has succumbed to a very strong pressure and that is evidenced by this small amendment paper which has been circulated at the last moment. A particular lobby-

not the lobby of the small traders—of the big traders had been pressurizing the Ministry and the papercontaining amendments, which has been circulated at the last moment, is an evidence of that. I am not surprised by this. It is because right from the outset, from the very first day of the existence of this Govenment, which has now completed more than 100 days in office, its policies have been anti-people . The Railway Budget, the General Budget everything has been anti-people.

16.28 hrs. (Shri P.M. Sayeedin the Chair) It is not only that, the Government is even thinking in terms of decontrolling sugar. There would definitely be a rise in price, if sugar is decontrolled, because sugar is an essential commodity and it would benefit the traders. This morning there were uproarious scenes in this House regarding rise in prices. I would like to make use of this opportunity to say that this Government alone is responsible for the rise in prices of atleast one essential commodity, that is salt. Common salt was an instrument of our freedom struggle and that has been banished from this country by this BJP Government with j retrospective  effect. For this  commodity  alone, an extra burden for a sum of Rs. 40 crore would have to be borne by the common people of the State of Kerala. Then, what would happen to the rest of the country? We must be given the freedom to  use whatever salt we want.  Even that individual freedom   is   being  trespassed  upon  by this Government. Now, we are compelled to use use iodized salt, There is a controversy over various scientific theories which say, that  iodized  salt  is  absolutely necessary for health reasons. This Goverment has trespassed upon the funda-   ; mental right of the citizens of this country by banishing and   ; prohibiting the use of common salt. We should have the right   j to use whatever salt we want to. If the Government is thinking   j in terms of the health of the people of this country, then there    ! are so many things like pan masala and other things which   I should be banned. Why do they not ban these items? It is because the  interest of the  larger trading   houses, the multinationals and big firms are involved in this.

At the same time, this Government is pretending that they are interested in the health of the people by banning the sale of common salt with which Mahatma Gandhi had fought our war of independence. It is a shameful thing that this Government is going ahead with its anti-people and anti-national activities. On allthese grounds which f have explained, I oppose this Bill very strongly.

SHRI AJAY CHAKRABORTY (BASIRHAT): Mr. Chairman, Sir, the aims and objectives of the principal Act which was enacted in 1955 were to check and stop black marketing and hoarding, and to ensure adequate supply of essential commodities at fair prices. However, those aims and objects have been totally frustrated. In spite of the many amendments that have been made to the principal Act since it was passed, the intentions of the legislature could not be fulfilled.

The Bill tabled by the hon. Minister today contains some provisions regarding pardon to the accused, pardon the traders, and reduction in sentence, reduction in imprisonment. This is nothing but showing indulgence, leniency to traders who are one of those primarily responsible for the present price hike in the country. At a time when prices are rising day-by-day, when essential commodities are not available in the market and when prices of essential commodities have gone beyond the reach of the common man, this Government has brought this Bill giving indulgence, making some lenient provisions in the Bill in favour of traders.

Can traders avoid their responsibility to adequte supply of essential commodities to the people? The prices are shooting up due to inadequte supply of commodities, due to hoarding,due to smuggling and due to black marketing. At the very same time my learned friend from BJP benches, Shri Mishra, is holding a brief for traders. He pleaded very efficiently the case of traders who are mostly responsible for the present crisis in the country.

In the 'Zero hour' today I tried to raise a very important matter on the floor of the House. 1 am the inhabitant of a border area. Everywhere along the Indo-Bangladesh border, and other borders, essential commodities are being smuggled out by some people in connivance with the BSF personnel.That is the reason why essential commodities are not available in the markets there. The prices of essential commodities are going up everyday. They have gone beyond the reach of the common man. At some borders, some black marketeers are indulging in this anti-national practice by working in close cooperation with the BSF personnel. They are engaging some workers and through whom they are carrying out this anti-national activity in the border areas.

I am rather astonished to see the provision of pardon and the provision of reduction of imprisonment recommended in the present Bill. It is surprising that some friends from BJP side have pleaded for these unscrupulous traders also.

Nobody is there to check the price rise. Governmet is highly reluctant to do it. Some black marketeers, hoarders and traders are doing whatever they want to, The people are left to the mercy of the anti-national agencies.

In view of that position, we cannot support this amendment. Becausg, if we accept this amendment, in that case a wrong message will go to the nation and the people will think that these persons who are mainly responsible for this have given leniency in the present Bill.

I submit before the House that we can amend so many Acts and pass so many Bills but whether they will be fruitful or not that depends upon the implementing authority. Who will implement the law? Who will execute the law? It all depends upon them. It depends upon the investigating agency.

It is our experience that even after 45 years, when this Bill was passed, the executive authority or the implementing authority is reluctant or is not properly executing this law. When the case starts, the investigating agency, hobnobbing with the traders and businessmen who are liable to be held under that Act, does not properly investigate. There are lacunae and defects in the acts of the investigating agency. So, we must be cautious and take proper care before passing this Bill. It is not an ordinary Bill. This Bill involves the common man's interest.

So, I urge upon the hon, Minister not to be in a hurry to pass this Bill, i would request him to think over the matter once again and send it to the Select Committee, so that a comprehensive Bill may be brought before this House by the Hon. Minister.

I cannot support this Bill with the present form of amendments and i strongly oppose the amendments in the present form. Thank you.

SHRI SHANKER PRASAD JAISWAL (VARANASI): Mr. Chairman, Sir, I rise to support the Essential commodities Act (Amendment) Bill presented by the veteran leader and the present Minister of Food, Shri Surjit Singh Barnala. First of all, I would refer to the points being raised by the Members of Opposition, it is true that in 1955 when the iaw was enacted and implemented the textile production in the country was too in adequate to fulfil the demands of the people. We had to import many things including food-grains, and from bicycle to such petty things as needle under PL 480. However, the situation has totally changed today. The law in those days did not have the provision of non-bailable imprisonment. Today, the country has become not only self-reliant, but it is exporting foodgrains to other countries. Under the prevailing situation, if some amendments have been made in the law enacted in 1955, the members should not oppose them.

SHRi RAJO SINGH (BEGUSARAI): You can replace the law.

SHRi SHANKER PRASAD JAISWAL: You ask to change the law. I would call your attention to the statement of a senior congress leader given on 27th May, 1998, A Senior Vice President of Delhi Pradesh Congress stated that Essential Commodities Act should be repealed, i would not like to mention the name of the leader because it is not a convention. However, I would like to submit that the leader observed that the Essential Commodities Act is meant for nothing except oppressing the traders. There is a news in two columns. All that glitters is not goid. Your leaders adopt dual policy and give contradictory statements outside and within the Parliament...(Interruptions)I beg your pardon, you should set up the conventions which the future generations may follow.

Shri Mohan Singh pointed out one thing with great courage that during the tenure of Shri Mulayam Singh as Chief Minister in Uttar Pradesh, all the cases identified in this connection were examined and found that money was extracted from small and innocent traders through the terror of this Act. The attitude of the bureaucrats towards these traders force them to adopt wrong methods. The Government of Uttar Pradesh has already deferred this Act. The Central Government have 76  laws at their disposal to control the price  rise. State Governments have also been empowered to implement various laws to check adulteration, hoarding etc. One of our lady Members stated that there has been price-rise. My submission is that the prices of only edible oils have increased and that too not only in our country but in other countries of the world also. The price of palm oil at the international level has reached Rs, 40/- per kg. and all this is but natural to have effect on the prices in our country. ...(Interruptions) However, I do not agree with the submission made by Shri Mohan Singh. The Government have given financial assistance to set up small scale business thus providing employment to unemployed youth. It is not good to distort things in this manner. He has alleged that BJP sheds crocodile tears while we have given tickets to a number of Jaiswals and Aggarwals. Myself being Jaiswal, I would submit that despite giving tickets to them, they were not at all assisted to win. We know the attitude adopted towards them. I would like to appreciate Shri Muiayam Singh who deferred this Act. But! oppose the present state of politiciaf diplomacy.

The great leader of this counntry, the Minister of food Shri Barnala once held-the post of Chief Ministership. His career is spotless. If any Member says that Shri Barnala is under some pressure, if he will keep into his conscience he will feel that his statement is not reasonable. We want no injustice in the country, we oppose excesses. Owing to this, f support the Essential Commodities Act (Amendment) Bill presented by Shri Barnala and thank you.

SHRI HIRA LAL ROY (CHHAPRA): Mr, Chairman, Sir, A - discussion on the Essential Commodities Act (Amendment) Bill has been going on for a long time in the House. I have been listening to it with rapt attention. During the discussion we have been pleading our case in a manner to contrive a quarrel between the BJP and the Opposition. Essential Commodities Act was implemented in 1955, amended in 1981 and remained in force in the form of ordinance. Today, we want it to be implemented in a new form. In Bhojpuri, there is a word 'Adhbhesar' which means a person who is neither a male nor a female. The Bill has been presented in the similar form. It should have the provision of seven years' imprisonment to the offender whereas punishment has been lessened to two and a half years1 imprisonment. The cases which demanded an enquiry by the judicial magistrate have been restricted to enquiry by any magistrate. Similarly, the cases which required enquiry at the inspector level have been recommended enquiry by sub-Inspector. Earlier the crime was non-baiiabie which has now been converted into bailable.

I am sorry to submit that if you are really sincere in your efforts to safeguard the interests of that section you should follow the footsteps of Shri Muiayam Singh who has deferred this Act in Uttar Pradesh. You won't find any hurdle in the way. As you have already claimed that there are 76 laws to check such evils, you must assist in this direction. You have quoted the examples of Jamna Lai Bajaj, Bhamashah and many others but i am surprised why you do not cite the example of Gandhiji. My submission is that it is not a matter confined to party politics. It is a matter related to evil practices as hoarding, black marketing etc, and the punishment for the offenders. It is of no use to waste the time in futile discussion. If there is no need of this law it should be repealed and if it is necessary then all the hurdles in the way should be overcome.

With these words, I would like to submit that I neither oppose Shri Barnaia nor you. However, I wouid not support you in pleading the present State of affairs in the country where prices are increasing and hoarding and other offences are spreading at large scale. In such a situation, we should not try to favour the measure half heartedly.

[English] SHRIMATI JAYANTI PATNAIK (BERHAMPUR) (ORISSA); Mr. Chairman, the Essential Commodities Act, 1955 was enacted to ensure that the consumers get the essential commodities easily without being exploited by the traders or anybody. The Act provides for the regu!aion; control of distribution and pricing under this Act. The Act has been amended from time to time to make the provisions more efficient and more effective.

In order to check the defaulting traders this Act of 1955 has been made more stringent making the offences non-bailable and providing for summary trials through the Essential Commodities (Special Provisions) Act. 1981. This Act has been extended up to August 1997. After that we know that Ordinanaces were promulgated, re-promulgated and within the 100 days of its regime, the ruling party or this Government has brought this Bilf. The way the Government has brought this Bill, one can imagine, one can guess, what the intention of the Government is. They want to pass this Bill as soon as possible.

With the lapse of the Essential Commodities (Special Provision) Act, 1981 which was to regulate the availability of the foodgrains and others of daily need and prevent hoarding and blackmarketing, the Ministry wants to propose to make the violation of the provisions of the Act specially with regard to offences mentioned in the Act bailable. In the previous Act ail the offences were non-bailable but as the amendments of the proposed Bill, as it has been brought before the House, show all the offences will be bailable.

So, I can say that the first Act, i.e. the original Act was brought in 1955. After 25 years, another Act was brought in 1981 to make the offences non-bailabie so that the offences were taken seriously. Now, after fifteen or sixteen years, the Government is saying that they are not taking the offences seriously so that they can be baiiable. This is the argument which the hon. Minister has given, i do not know what sort of an argument is this. Is it to benefit the traders or the common people?

I must say that the dealers and traders have been wanting the Act to be abosiished. But some of the State Governments wanted it to be extended for some more years. That is why, the Act has come until now, that is, 1997. We know that the basic objective of the Government's decision is to stop the harassment of the traders by the officials at cutting edge. I could imagine that what will happen if there are innocent traders. But generally what we are seeing is that they are indulging in black marketing, hoarding and creating an artificial scarcity. We have been watching al! these things. I must say that there are other issues too which need to be addressed and concentrating only on the trading community would create a wrong impression among the people that the Government's intention is to help only the traders.

i would like to bring another provision of the change in the weight of stocked foodgrains caused by varying humidity in the atmosphere, t do not understand how we are going to define as to how much humidity has been there because different regions of the country have different quantity of humidity also. I do not understand as to how much relief the Government can give to the traders and whether that can be quantified or not. In this name, the traders may like to avail of the opportunity to do more black-marketing and more profiteering.

Some of the proposed amendments like the provision that search and checking operations can only be done by the officials above a certain rank. This tends to suggest that corruption exists only at the lowest rank. But what about the higher ranks? If all the sub-inspectors are corrupt parsons, then the hon. Minister could have brought some other amendments to punish the erring officials and erring sub-inspectors, instead of doing that, they have already gone in a different way. The hon. Minister has amended the provision of appeal in the original Act. Instead of the State Government being the Appellate Authority against a Collector's order for confiscation, the provision has been made to make the judiciary the Appellate Authority. I must say that this is done in response to the complaints about the vested interests using the Act subjectively It has been realised that the traders indulged in speculation at the slightest shortage in the supply of goods. This kind of behaviour stitl persists. In other words, I must say that there has been no improvement in the supply situation. So, in this situation, I must say that any move to change the Act couid be misunderstood by the people as a measure to help traders only without ensuring any corresponding benefit for the consumers. I oppose this bill.

[Translation]   SHRl SHAILENDRA KUMAR (CHAIL): Mr. Chairman, Sir, I am grateful to you for giving me an opportunity to express my views on the Essential Commodities (Amendment) Bill.

Sir, I would like to express some points through you with reference to the Essential Commodities (Amendment) Bill presented by our hon'ble Minister, Shri Surjit Singh Barnala in the House. This Bill aims at creating more problems for the consumers and providing protection and benefits to the traders. The hon'ble Minister has expressed his views before the House that there should be control on Essential Commodities, the system should be strengthened and prices should be reasonable. I would like to draw the attention of the Minister through you that the problems like hoarding, black marketing, profiteering and adulteration are rampant throughout the country. The hon. Minister is well aware through whom these malpractices are being carried out. But you have not framed any rule for strict enforcement of this Act.

I would like to make another important point in this House through you. There is a great discrimination in the distribution of essential commodities in urban and rural areas. In urban area, if family consists of five persons the quote of foodgrains provided to them is restricted to 2 k.g. per unit but in the rural areas one card is issued per family and quota of foodgrains provided to them is restricted to two k.g. per family irrespective of the number of family members. I hope, the Hon'ble Minister will try to remove such discrimination. The Government should take measures to provide essential commodities to the weaker sections, exploited people, farmers and labourers residing in rural areas.

Sir, earlier one of the hon'ble Members from Bharatiya Janata Party Shri Shyam Bihari Mishraji has put forth certain important points and he has been speaking in the interest of traders but he has not raised any specific point in the interest of consumers.  He  has  raised  points only to  defend  the traders (Interruptions) I was listening to his views attentively.

I would like to inform the House that he has supported the traders he has spoken for their benefit, it indicates there is something hidden somewhere but I would not mention it specifically. It would have been better if he could have told something about consumer protection. Other honourable members have also expressed their views in the House.

Today, this country is dependent on the 80 per cent people living in villages. If the Government pay attention to those people it will come to know how much foodgrains to they get. It is an open secret that our people from rural areas have to visit the ration shops again and again for getting kerosene for a few days which they have to run for a whole month. Sometimes these people may get foodgrains and sometimes they do not get. In fact, the present system is benefiting the rich people whether it is sugar, kerosene or diesel, the benefit is enjoyed by rich people and small and marginal farmers get only nominal benefit. The Hon'ble Minister should pay attention towards the same and should see that essential commodities are made available to the people belonging to poor class.

17.00 hrs. Sir, the distribution system whether it is through cooperative societies or other institutions is full of iacuna. You might have observed that due to this consumers do not get any direct benefit. An effective Act may be enacted in this regard. Secondly, the market economy is being pressurised by commission agents. Today, attempts are being made to weaken the whole consumer movement due to which there is resentment among the masses. Whole market is controlled by commission agents, whether it is availability of stock, whether it is hoarding or fluctuation in the prices. Today commission gents have all the evils but they are controlling the whole market. There is no control of the Government which may benefit the common people.

Sir, the hon'ble Minister has just made a statement that there are many such issues in this Act which take a long time. I would like to say that such an Act should be enacted which is implementable to all, specifically forthe consumer protection. It should be for our traders also. The name of the Hon'ble Mulayam Singhji has been mentioned again and again in this House. Shri Shyam Bihariji has raised many points in support of traders. I would like to say that he has done a lot tor the interests of the trading community during his reign. It is not a concealed fact. With these words, I conclude and oppose-this Bill.

SHRI GIRDHAR! LAL BHARGAVA (JAIPUR): Mr. Chairman, Sir, this law was essential and appropriate at that time when the country was facing sugar and wheat crisis. The Chief Ministers of many States have amended this law in view of the gravity of the situation. You should not feel annoyed I am thankful to Mulayamji also. He also deferred its implementation keeping in view the harassment of people, in Gujarat, its guidelines were changed during the congress regime and these are effective since 1982. But due to price rise, the whole work has been carried out on the basis of supply. It was essential at that time but at present such a situation is not prevailing in the country to keep this law in force. If I am talking in support of traders, even then I am not saying anything wrong. Is trader a foreigner? It is our duty to protest in the Lok Sabha if that trader is subjected to any kind of injustice.

Sir, this is a very old law and it is to be extended for five years. I have been a member of Ninth, Tenth and Twelfth Lok Sabha. I would like to tell my friends belonging to the Congress Party that this law was brought by Congress Party itself and today they are blaming us that we are talking about the interest of traders. They had extended the imprisonment of five years. The hon'ble Minister has asked to reduce it to two years and I welcome the suggestion of reducing the fine, but this law is not going to help the country in any way. Mishraji was saying that there is no need of such a law if the already enacted law in the country is implemented strictly. The Provision of punishment made in the law should be abolished. For example, there is a provision in motor Vehicle Act, that if I am going to my home, and a truck tramples me and I die, I am paid tributes then tomorrow the driver who killed me will get bail.

He will again come and say, yes grandpa I have killed you. He will not address me because I will be receiving the tributes. Thus, when there is a provision of bail in Motor Vehicle Act then it is not proper to give punishment to the traders. Therefore the provision of punishment in the Act should be abolished and amount of fine should also be reduced. I would like to say that there should not be such a law. I underst?.id it wili be proper if both the points are amended, ter,n of punishment is reduced and this provision is made bailable. I urge upon the Government that this law should not be enforced in the interest of traders. I am very thankful to you for giving me an opportunity to speak, DR. SHAKEEL AHMAD: Mr. Chairman, Sir, Non-bailable does not mean that he will not be granted bail, it means that Police will not grant him bail.

SHRI PRABHUNATH SINGH (MAHARAJGANJ): Mr. Chairman, Sir, I will support the Essential Commodities (Amendment) Bill presented by the Government and if voting takes place. I wili vote in its favour. But, Mr.Chairman. Sir, this amendment has created a doubt in my mind which I would like to express here clearly. I have never seen or heard that powers of all the S.H.O's of police all over the country will be reduced because S.H.O. of a particular police station is not able to control theft in his area. The cases of theft will be increased if their powers are reduced. The powers of Inspectors are being stripped by unnecessarily raising the bogey of Inspector Raj and it has been stated that Executive Magistrate will conduct a probe in this regard. Central Government have no right to create posts at block level. It is the duty of State ; Governments which create such posts and makes appoinments for them. Under such circumstances, the present amendment creates the apprehension that it will provide a free hand to blackmarketeers and raise their strength. People in villages as well as in cities are already in distress due to price rise and this amendment will cause further price rise. My party is also a part of the Government and we will support this Bill but I would like to express this apprehension clearly, ! would request the hon'ble Minister to think over it seriously..Otherwise . people would put to great hardship and a doubt will crop up I in their mind that Government was enacting their law under the pressure of traders.

Mr. Chairman, Sir, just now it has been mentioned during dicussion that justice is not done properly in the cases filed in this connection. Most of the cases are decided in favour of defendant and nobody is convicted. You will have to think about it seriously. Mr. Chairman, Sir, after all why it happens? It is the result of nexus between the traders and supply department. Due to this cases are delayed and Government losses many of them. Therefore, I would submit that more powers should be given to the officers concerned. If any officer commits any mistake, he should be punished. But no such amendment should be made in the Act which will cause further rise in prices and strengthen the biackmarketeers. Therefore, through you. I would like to request the Government to ponder over it seriously. There should be separate laws for the PDSs and free sale shops functioning in rural as well as in urban areas. Till now the process of investigation and punishment is going on under the same law. There is nexus somewhere in this process. Therefore amendment should be made aftp; careful consideration. The commodities meant for PDSs ?,e sold in free sale shops and consumers purchase them at higher rates, This should also be taken into consideration seriously.

SHRI LAL MUNI CHAUBEY (BUXAR): Mr. Chairman, Sir. I seek an information, on this point. My Submission is that traders should live near to his business place. He should be punished if he does his business elsewhere...(Interruption) MR. CHAIRMAN: How you are speaking like this.

SHRI PRABHUNATH SINGH: With your permission I am concluding my speech. If an Inspector adopts any unfair means State Government should be directed to appoint Deputy Collector in such cases. Supply Officer should be appointed at block level under the supervision of Deputy Collector. The traders should not be given that much freedom that they operate at their sweet will. You should give your ruling in this regard. With these words, i conclude.

SHRI K.D. SULTANPURI (SHIMLA): Mr. Chairman, Sir, I rise to oppose this bill. There is nothing new in the Bill by which the country will be benefited. This amendment has weakened this Act. All the members are of the opinion that it should be reconsidered. Shri Barnala is the Minister incharge of this department.

During the tenure of this coalition Government, no raid has been conducted at the godowns where agricultural produce is stored. No action has been taken against the big peopleand hoarders.

I have come from my constituency only today. There farmers are getting Rs. 300/- per sack of potatoes, though it is being sold here at the rate of Rs. 18 per kg. Similarly tomatoes are being sold at Rs. 12 per kg there and here it is Rs. 38 per kg. What steps are being taken by the Government to reduce the prices of essential commodities. Farmers are given less prices for their produce. Traders are being favoured but farmers are exploited, Traders of Azad Market determine the prices of various commodities with their own sweet will. What arrangements have been made to reduce the prices of various items. Farmers should be benefitted.

8 objectives of this Bill have been stated. I at loss to understand them. Members of various parties including Samta Party are abusing Congress. They are under the impression that Congress is responsible for all this. You were not a Member of the House in 1955. You may have become a Member of the House in 1982. Earlier Bhartiya Janata Party was know as Jansangh, which was the supporter of hoarders and blackmarketeers. It is being stated that present Govern­ment-will eradicate the hoarding and black-marketing but it is beyond their capacity. Wili power is needed to do so. t would ask Shri Barnala not to take any lenient view in such cases. Suitable action should be taken against the traders who exploit the farmers. I would also request that the bill should be prepared afresh so that a consensus could be evolved in this regard. It should be referred to Select Committee so that all members could consider it and tell the nation that a good law has been made. The Government has 18 allies. Will you lead the country towards 18 directions.

Therefore, the bill should be brought before the country after full consideration. With these words, I strongly oppose the bill.

'SHRI S. MALLIKARJUNAIAH (TUMKUR): Mr. Chairman Sir, ! am speaking in Kannada.

MR. CHAIRMAN : Yes, you can speak.

SHRI S. MALLIKARJUNAIAH: I welcome this Bill further to amend the Essential Commodities Act, 1955. Sir this is an appropriate Bill but at the same time there are some points which have to be corrected. For example you are empowering "Translation of the speech originally delivered in Kannada.

the Sub-Inspector to seize the commodities. There is a saying in Kannada. According to that the wolf has been asked to take care of the sheep. One can imagine the plight of commuters if the Sub-Inspectors are given the responsibility. All of us know how efficiently these inspectors function. I feel that it is not proper to ask Sub Inspectors to deal with the situation.

The commodities have to reach the consumers. Unfortuna­tely the consumer is being cheated at each and every stage. He is deceived while weighing the food grains. The food grains, sugar and other commodities of these fair price shops are of very poor quality. Therefore, it is very essential for the Government to appoint efficient, honest and sincere officers to look after this very highly responsible task.

I appreciate the Government of India tor introducing clause 6A to seize the commodities from hoarders and others indulging in black marketing. Apart from hoarding and black marketing, adulteration is another malady which is rampant in our public distribution system.

In olden days there was a law called limb law. Of course, it has undergone a thorough change under the influence of democracy and modernisation. This type of law is prevailing even today.1 in some of the Arabian countries. What I want to express is,1 that stringent punishment should be awarded to those who1 indulge in adulteration and hoarding. Then only the traders and others connected with public distribution system can learn lessons. Consumer movement has to be , strengthened. We have to encourage societies and other associations to encourage consumer movement. Government should come forward to provide financial and other assistance to these societies. Throughout the country the Government should alert the people particularly the consumers about the consumer movement. There is great need to start a college to educate the people in consumer movement, Perhaps the college would come up in the capital in the near future. I have got the information from reliable sources that foreign assistance (financial) is being made available for this purpose.

These days even kerosene is adulterated. Kerosene is mixed with petrol. Those who are indulging in adulteration are not sparing even edible oils like groundnut oil, coconut oil, refined oil etc. t am afraid, if this malady is allowed to continue like this thousand of people may loose their lives slowly.

The Government of India should not be a passive institution. Instead of keeping quiet like a silent spectator, it has to take immediate and' proper measures to check adulterationthroughout the country. They should appoint sincere and disciplined officers to take control of the situation and to save the consumers of PDS from distress.

I congratulate the Hon'ble Minister for bringing this law. At the same time I take this opportunity to remind him to implement this law. If it is not taken seriously then it will go to cold storage. We have many other such laws which are rotting in the cold storage. Some important laws which passed long ago have not seen the light of the day till today. 1 hope and trust that the present Bill will not meet the same fate. Hence, I urge upon the Hon'ble Minister Shri Barnalaji to strictly implement this very important law.

Sir, thanks for calling me to express a few views on this amendment Bill, 1998 and with these words I conclude my speech.

PROF. JOGENDRA KAWADE (CHIMUR): Mr. Chairman, Sir, I rise to oppose the Essential Commodities ( Amendment) Bill, 1998 presented to amend the Essential Commodities Act, 1955. In my view, this bill has been brought to weaken the Essential Commodities Act, 1955 to provide facilities to a special class of the society and to protect the exploiters. One of our hon'ble Members emphasized on the point that excesses are committed on the traders under Inspector-Raj and injustice is being done to them. By doing so they are trying to show that only they are wellwishers of the traders. How we can oppose the traders when we believe that industry and commerce are the reflection of country's economic development. We only want to oppose those ill practices which are responsible for the exploitation of common man. Therefore, ! would like to emphacise that the provisions made in this bill will further increase the black-marketing, hoarding and adulteration and traders will exploit the society. Therefore, I oppose the amendments made in this bill. This bill will re-introduced the ill-practices like adulteration, hoarding and black marketing and thereby exploit the society.

Honest traders are harassed by the police for very small things. It should be provided in the bill that a separate agency should be set up to investigate the charge if any, levelled against a trader and the cases should not be referred to Police. And Inspector-raj should not be required.

if essential commodities are provided to consumers at the lime of their need in required quantity and at reasonable pricfcs then I don't think that any consumer or any common man will take any action against any trader or take any legal action against them. All these things depend upon traders class. I am talking about essential commodities, if essential commodities are not provided to common man by the traders in required quantity and at reasonable prices then it is not right. Therefore, I oppose the Amendment Bill which has been presented here to encourage corruption. As far as protection is concerned, to whom you are going to protect the person who is involved in corruption or the profiteer or the hoarder or the black marketeer or the adulterator. This Bill should have a provision that adulterators should be punished because due to adulteration hundreds of people lose their lives. If this is not done then traders will exploit society...(interruptions) There is no cause for the honest traders to fear. We are their friends and not their enemies. If they do their business honestly then they don't have to fear. One hon'ble Member has said that traders are being oppressed and injustice is done with them. If they work properly then there is no cause for them to fear. Therefore, while opposing the amendments I oppose this Bill. I would request this House and the Hon'ble Minister that the law which was enacted in 1955 should be implemented even more strictly. With these words, I conclude my speech.

[English] SHRI  B.M.  MENSINKAl  (DHARWARD  SOUTH): Mr. Chairman, Sir, I am happy that I have been given time to speak about this Act. At the outset, i would like to say that the Statement of Objects and Reasons says that the existing provisions in the Essential Commodities Act, 1955 are not adequate and effective in ensuring easy availability oi essential commodities to the consumers. The wordings are there. To support this. I would like to cite the proposed amendment of Section 6A. The proviso says: "Provided that, in case oi any essential commodity the retail sale price whereof has beenfixed by the Central Government or a State Government under this Act or under any other law for the time being in force and which is being sold through fair price shops, the Collector may, for its equitable distribution and availability at fair prices, order the same to be sold through fair price shops at the price so fixed,"

I want to further say that Inclusion of all taxes and duties etc., as may be levied by the State Government and other local bodies is required to be added. When t was an MLC in Karnataka, taxes like sales tax and local taxes which used to be levied by the State Government on palm oil, those laxes were recovered. At the time of fixing the rate, the Collector did not consider all these things. Therefore, I would request the House and the Government, through you to consider either including taxes and other levies of the State Government or to exempt them. It should be there in the section itself.
Secondly, automobile parts have been exempted. Similarly, sagar is to be exempted from the purview of this Act because when sugar is in sufficient quantity, it should be exempted from the purview of this Act. At the time, when Shri Morarji Desai was the Prime Minister, sugar was taken out from the purview of the Essential Commodities Act because the rate that was prevailing at that time was Rs. 4.50 per kilogram. After it was taken out from the statute, the rate came down to Rs. 2.00 per kilogram. Therefore, I suggest that sugar should be deleted from the purview of this Act.
Thirdly, commodities like petrol, diesel and kerosene come under the category of essential commodities. The Sales Tax prevailing in one State is different from the Sales Tax prevailing in another State. By imposing the tax, the rates will be very much different from one State to another, like from Maharashtra to K-arnataka or from Andhra Pradesh to Karnataka. Therefore, ! want that these two items specially petrol and diesel should be brought under the Central Sales Tax Act so that they should be taxed at the rate of not more than four per cent. They should be treated as 'declared goods'.
The fourth point is about imposing punishment for offences committed under the Criminal Procedure Code. My senior colleague Shri iviallikarjuniah has already talked about it that the officers themselves are punishable. Therefore, I would request the House to delete this Act. 1 want that this Act be abolished   from the statute.
With these words, I conclude. [Translation] SHRI MITRASEN YADAV (FAIZABAD): Hon'ble Chairman, Sir, I am thankful that you have given me an opportunity to speak.
While presenting this Bill hon'bie Minister has mentioned 3-4 points. Firstly, the punishment to the traders should be two years instead of seven years, secondly, the inspector should not enter their houses for investigation without permission of the Magistrate. An attempt has been made to give similar other concessions to them. Law is enacted only when its necessity is felt. Though we are solving our problems, the problem is growing even more serious. There is no need to give any such concessions to traders who are involved in black marketing of essential commodities. We should punish them instead of bringing amendment in our law. On the other hand we find that if an ordinary person is found to be involved in theft for a petty amount, he is convicted under section 420 of penal code. If something is recovered from anyone's house, he is prosecuted under section 379. If someone is caught while stealing things ' then he is imprisoned. But in case of traders, concession is being sought for them even if hoarding to the tune of thousands of bags of essential commodities is recovered from them. There should not be two sets of law to deal with the same offence. The Essential Commodities Act was enacted to protect the interests of poor people. The responsibility of any welfare State is that it should provide essential commodities to poor people at reasonable prices and if anyone commits any mistake then there is law to punish him. You are giving concession to those people who are misusing this. I do not know how Barnalaji has presented this Bill. He should have prudently brought better law. The BJP Government is directly trying to help those who are involved in blackmarketing. I feel that such allegations should not be levelled against them. Shri Mulayam Singhji has also resorted to this method and small traders were handcuffed. You are saying that exemption will be given to the criminals and robbers. The inspector will not apprehend them and the permission of the court have to be sought in such case.
Nowhere is the Bill any concession has been given to those who suffer due to non-availability of essential commodities. Adulteration is being done today on large scale in edible items. Even life saving drugs are adulterated and it is sold in black market. There have been instances of several deaths due to adulteration in eatables. Yet these concessions are being given to them. I am at a loss to understand as to how a Minister like Barnalaji can do this. He is giving concession to those people who are responsible for thousands of deaths, I would suggest tat before this Bill is passed, this should be referred to the Joint Select Committee of Parliament and opinion of State Governments may also be sought. After that such arrangement should be made so that objective of this Bill could be achieved.
SHRI LALU PRASAD (MADHEPURAJ: Mr Chairman, Sir, Hon'bie Prime Minister wanted to know the opinion of all party leaders over the Bill which was presented here. I had suggested that a consensus should be arrived at on this matter by convening a meeting of the leaders of ail political parties. This is not an ordinary issue. This issue is very serious. It should not happen that tomorrow the present Government may have to go to court for it. It should also be considered as to who are the people whom we are going to give these concessions. We had opposed this and had said that this work should not be done under anyone's pressure.
All members know how prices of commodities are increasing in the market. At present your Government is in power so it is your responsibility to see to it. It may be distressing because we are criticising you.
We should think about the common man. Equalitarian society should be formed and justice should be done to proletariat class because it is difficult for them to make both ends meet. It is your responsibility to look after the interest of that class, i know Barnaiaji, he has been with us and he is the leader of farmers, t understand that he has been forcedto present this Bill to provide immediate relief to these people' and somehow their lives could be saved. You should think about this thing. You shouid see for yourself the position regarding goods in the Mandis of Delhi or the market places of the villages of Bihar. The superior quality lemons are sold in Delhi and only dried Kagazi lemon reach Bihar. Yesterday was our party's foundation day. We have set up a market for poor people in the name of Loknayak Jaiprakash Narayan. When we went there people came to us in the hope that perhaps their leader would like to have fruits. Having fruit is prohibited for us. We asked them the price of lemon? They said that the price of lemon is Rs. 2/-. Mustard Oil is known as edible oii at other places. The area from where our Minister of Railways Shri Nitish Kumar hails and in other areas also when the women folks go for purchasing mustard oil they did not have money. The small traders used to sell the oil by weighing it with the help of small measuring cup. Our womenfolk used to tie the bottle with a rope containing mustard oil hang it in the house. Cockroach used to get into that bottle and spoil the mustard oil. The price of mustard oil and is Rs. 60 per kg., the price of Dalda is Rs. 70/ per kg, the prices of cloth and prices of potato...(Interruptions) Listen...(Interruptions) Sir, we cannot control it...(Interruptions) When I mentioned potato...(Interruptions) This is the cleverness...(interruptions) The price of potato is Rs. 60/- for 5 kg., the price of tomato is Rs. 70 per kg. and the prices of onion, garlic, rice and pulses are sky rocketing,..(Interruptions)
MR. CHAIRMAN: Laluji, please conclude your speech.
SHRI LALU PRASAD: Sir, t have not even taken 3 minutes. The disturbances which are being created...(Interruptions)
MR. CHAIRMAN: Four minutes are over. It is going to be five minutes.
SHRI LALU PRASAD: Sir the traders as well as Inspectors themselves face inconvenience due to this law ...(Interruptions)The question is not of traders only but our community is also involved in it. If a person from Yadav community sells mijk at higher price then the same law is applicable to him. This Government is aware that it will fall soon. Therefore they are taking care of their vote bank. Hence they have introduced this bill with the intension to do away with the clause of punishment. Therefore, I strongly oppose this Bill. The party representing the black marketeers has introduced this Bill with the intension of deceiving the proletariat class and to create more difficulties for them, i oppose this Bill. I will vote against this Bill and you will definitely lose on this count.
PROF. SAIFUDDIN SOZ {BARAMULLA): Mr. Chairman, I know Shri Barnala as a hard working and conscientious Minister. But the Bill that he has piloted today has dismayed me.
On page 5, in the Statement of Objects and Reasons, he has said that he will ensure easy availability of essential commodities to the consumers, prevent misuse of power by lower field functionaries, tackle genuine hardships of the traders when there is a minor variation in stocks and keep pace with the path of liberalisation. He has defeated all the purposes he had indicated.
We have a plethora of laws but we fail to implement them. This is no occasion to tell you that in all markets in Delhi nobody pays the twelve per cent sales tax—I have collected some facts about it—because we have never shown the capacity to implement laws.
Mr. Chairman, here, I want to raise a few questions through you. Though these questions have already been raised, I will not repeat them in the same manner in which they have been raised. The hon. Minister has reduced the jail term from seven years to two years,'He wants to control the market and to ensure supplies, But what is the punishment forthe defaulters?
He wants to get rid of the inspector but the sub-inspector is a double danger. We want a civilian authority with his powers. I am not against the police but there are various charges that have been levelled against the inspectors. The sub-inspector in uniform is a double danger because he has the authority of the uniform and also the authority under the law. He has been armed to the teeth with authority. There is no check over him. Therefore, while the whole of Delhi has been crying for two years now to get rid of the Inspector Raj,you are perpetuating only that raj.
In clause 4, you have said: '...through fair price shops at the prices fixed by the Central Government or the State Government...' We must be honest. The public distribution system in this country is in a shambles. We must have a discussion on this subject. Where are you correcting the process?.. .(Interruptions)
MR. CHAIRMAN: Please conclude.
PROF. SAIFUDDIN SOZ: Mr. Chairmen, I wish I had time.
Finally, Shri Barnala has moved some amendments. These are very unfair. He is reducing the fine of Rs. 10,000 to Rs. 5,000. He has halved the fine everywhere. Where it was Rs. 20,000, he has substituted it with Rs. 10,000; where it was Rs. 25,000, he has substituted it with Rs. 10,000 and where it was Rs. 50,000, it is now Rs. 20,000.1 want that Shri Barnata should not get any blame but there are rumours that this Government shows more concern for the bania.W is not a relief to the consumer but it is a relief to the defaulters. Also, 'non-bailable' has been converted into 'bailable'. So, it is a relief to the bania. It is a relief to the defaulter. There is norelief to the consumer.
So, I would expect that, Shri Barnala being a senior person, he understands the sense of the House; and when he rises, he should not only answer the questions raised, but he should also correct and withdraw these amendments. I request him to withdraw them again or else find out a mechanism so that we can discuss'them in future. We should not pass this Bill in a hurry now. Thank you very much.
[Translation] SHRI RAJENDRAAGNIHOTRI(JHANSI): The word iBaniya' which he has used should be expunged....(Interruptions)
[English] Mr. CHAIRMAN: Let the hon. Minister reply now. Only ten minutes are left.
(Interruptions)[Translation] PROF. SAIFUDDIN SOZ: Word 'Baniya' should be replaced by  'trader'...(Interruptions)
[English] MR. CHAIRMAN : I have asked the hon. Minister to give a reply.
(Interruptions) [Translation] . SHRI RAGHUVANSH PRASAD SINGH (VAISHALI) : All this is being done to reduce fine on hoarders and blackmarketeers. From 25 thousand to 10 thousand from 10 thousand to 5 thousand and from non-bailable crime to bailable crime. What is all this going on...(Interruptions)
[English] MR. CHAIRMAN : When I am standing, you have to sit down. How can this House function like this?
(interruptions) [Translation] SHRI LALU PRASAD': We can fill our belly in Calcutta in two rupees... (Interruptions) Mr. Chairman, Sir, it is an injustice in your rule.
[English] MR. CHAIRMAN: Let me conduct the House, Shri Yadav.
SHRI P. SHIV SHANKER (TENALI): Sir, the Bill and its amendments had been discussed extensively. The matter is highly controversial. We even find that the hon. Members from that side had opposed this Bill. In view of the fact that it is fraught with consequences, it is better that we give a proper and adequate attention to this Bill. Therefore, we request the hon, Minister to kindly agree to refer this Bill to a Select Committee so that it can be gone into thoroughly... (Interruptions)
MR. CHAIRMAN : Let me hear him.
 
SHRI BASU DEB ACHARIA (BANKURA): I am of the same opinion. As there are a lot of controversies and opposition from all sides, let this Bill be referred to a Select Committee—not to the Standing Committee—with an instruction to submit a report within a stipulated time, say within this Session or within the next Session...(interruptions) KUMARI MAMATA BANERJEE: Sir, I think this is the right time. The prices have gone up sky-high and this Bill is also a controversial one. I support the stand taken by Shri Shiv Shanker and by other friends; instead of passing this Bill now, it may be referred to a Select Committee so that we can give a special thought to thissubject..(Interruptions)
MR. CHAIRMAN: Do you want to say something? (IntQrruptlons) KUMARI MAMATA BANERJEE : Thank you very much for the compliment...{7fifem/pr/onsJ [Translation] SHRI RAGHUVANSH PRASAD SINGH : Sir, one ordinance is already in force ...(interruptions) In earlier ordinance as well as the ordinance before that punishment and tine was not defined. There was a provision of a fine of 25 thousand rupees. It was approved by the committee. Fine was reduced from 25 thousand rupees to 10 thousand and from 10 thousand to 5 thousand rupees...(Interruptions)
MR. CHAIRMAN : Sir, what is your opinion? With regard ro referring it to the select commitee.
SHRI RAGHUVANSH PRASAD SINGH: My suggestion is to send it back to the select committee...(interruptions) [English] MR. CHAIRMAN : Please do not shout like this.
(Interruptions)
MR. CHAIRMAN ; Order please. [Translation] THE MINISTER OF PARLIAMENTARY AFFAIRS AND MINISTER OF TOURISM (SHRI MADAN LAL KHURANA) : Yesterday, you were opposing lottery bill. Mulayam Singhji mentioned about its sections...(Interruptions) We want that this Government should function with consensus. Therefore we want that the as per the proposal of Shiv Shankerji it should be sent to the select committee.
[English] MR. CHAIRMAN: Please move the motion.
SHRI P. SHIV SHANKER: Sir, the Minister has to move that the Bill be referred to the Select Committee ... (Interruptions)
move the motion...(InteFruptjpns) SHRI VARKALA RADHAKRISHNAN: Sir, no reply to the debate is required to be given now...(Interruptions)
PROF. P.J. KURIEN: Sir, the hon. Minister is not required to give any reply, instead he has to move that the Bill be sent to the Select Committee. Just that has to be done.
SARDAR SURJIT SINGH BARNALA: Sir, I beg to move: "That the Bill be referred to the Select Committee".

MR. CHAIRMAN : Is it the pleasure of the House that the Bill be referred to the Select Committee?

SOME HON. MEMBERS: Yes.

MR. CHAIRMAN: The Bill may be sent to the Select Committee.

DR. T. SUBBARAMI REDDY (VISAKHAPATNAM): Sir, I had moved the Bill and I am happy to say that the Bill has been referred to the Select Committee...(Interruptions)

MR. CHAIRMAN: May I appeal to the,hon. Members to please resume their respective seats? Please resume your seats.

[Translation] DR. LAXMINARAYAN PANDEY (MANDSAUR): Names of members to be appointed in Select Committee should be clear.

[English] SHRI MADAN LAL KHURANA: Sir, this Bill may be referred to a Joint Committee.


18.00 hrs.   

MR. CHAIRMAN:    According to the rules.   

(Interruptions)   

SHRI VARKALA RADHAKRISHNAN (CHIRAYINKIL): Who would be the Members on this Joint Committee?

MR. CHAIRMAN: Will you allow me to function? I am making a reference to this matter. It is a very unusual situation.

[Translation] THE MINISTER OF RAILWAYS (SHRI NITISH KUMAR): According to the rules of select committee it works in two ways. The committee will be either of this House or it will be a joint select committee of both the Houses. In case of a Joint Select Committee it should be specificaliy proposed that howmany members it should have and secondly the other house would have to be requested as to how many members it should nominate. Therefoie we request you that while relaxing the rules. The Speaker should be authorised to nominate the members... (interruptions) SHRI BASU DEB ACHARIA: Sir, the Minister has only to     * Expunged as ordered by the Chair.

 

[English] MR. CHAIRMAN: You do not allow anybody to speak in the House. You just stand up every now and then. I am very sorry.

[Translation] SHRI LALU PRASAD (MADHEPURA): In this Bill * [English] MR. CHAIRMAN: This will not form part of the record. (Interruptions)

MR. CHAIRMAN: 1 think it is better to do as Shri Nitish Kumar has suggested.

SHRI RAJESH PILOT (DAUSA): I would just like to add to what Shri Nitish Kumar has suggested. Instead of leaving it only to the Speaker, you should say that the Speaker in consultation with the Leaders ofvarious Parties would nominate the  Members. [Translation] SHRI NITISH KUMAR: Either the bill be kept pending or a formal resolution be brought by the Minister next day and get it adopted. Till then debate should be stopped hers.

[English] SHRI RUPCHAND PAL (HOOGLY): I think this is a valid suggestion. Rule 298 says:

"The Members of the Select Committee on a Bill shall be appointed by the House when a Motion that the Bill bo referred to a Select Committee is made."

So, it is simultaneous. Naturally, the latest suggestion given by Shri Nitish Kumar is to defer it. The formal Motion may come later on.

MR. CHAIRMAN: We would do it like that only.

SHRI A.C. JOS (MUKUNDAPURAM): this is the correct procedure.

SHRI RAJESH PILOT: The Minister of Prliamentary Affairs would come with a proposal tomorrow.

SHRI NITISH KUMAR : The hon. Minister would bring a formal Motion tomorrow. So, it should be deferred till tomorrow.

MR. CHAIRMAN : Tomorrow, the formal proposal would be brought before the House and then we would proceed^ accordingly. This is the decision of the House..Till then the matter is kept pending.

SHRI T.R. BAALU (MADRAS SOUTH): Before adjourning the House, I would like to seek one clarification. Today, we had deliberated in a lengthy manner about the discussion to be held tomorrow and it was decided in the BAC that tomorrow we would be taking up discussion on the Ministry of External Affairs.

MR. CHAIRMAN: Next Item on the Agenda is, the Railway Budget.

SHRI T. R. BAALU: I understand that there would now be a change in the Agenda.

MR. CHAIRMAN : I am sorry, Ml. Baalu. The Business Advisory Committee decides something but the House decides something else.

(interruptions) SHRI NITISH KUMAR: Why are you opposed to a discussion on the Railways? Let us start the discussion. It is listed for today.

SHRI T.R. BAALU: There is no problem. We can take it up.