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

General Discussion On The Budget (Railways) For 1999-2000; Resolution ... on 13 March, 1999

Title:General Discussion on the Budget (Railways) for 1999-2000; Resolution regarding approval of recommendations made in second report of Railway Convention Committee; Demands for Grants on Account (Railways) for 1999-2000; Supplementary Demands for Grants (Railways) for 1998-99 and Demands for Excess Grants (Railways) for 1996-97. (Concluded) THE MINISTER OF RAILWAYS (SHRI NITISH KUMAR): I beg to move:

"That this House approves the recommendations made in Paragraphs 36, 37, 38, 39, 40, 41 and 42 contained in the Second Report of the Railway Convention Committee 1998, appointed to review the rate of dividend payable by the Railway Undertaking to General Revenues etc. which was presented in Lok Sabha on 24.2.1999, with modifications as proposed in the Revised Estimates of 1998-99 to the appropriations to the Depreciation Reserve Fund and Pension Fund, covered by Paragraphs 38 and 39 of the recommendations."

MR. SPEAKER: Motions moved:

"That this House approves the recommendations made in Paragraphs 36, 37, 38, 39, 40, 41 and 42 contained in the Second Report of the Railway Convention Committee 1998, appointed to review the rate of dividend payable by the Railway Undertaking to General Revenues etc. which was presented in Lok Sabha on 24.2.1999, with modifications as proposed in the Revised Estimates of 1998-99 to the appropriations to the Depreciation Reserve Fund and Pension Fund, covered by Paragraphs 38 and 39 of the recommendations."
"That the respective sums not exceeding the amounts shown in the third column of the Order Paper be granted to the President of India out of the Consolidated Fund of India, on account, for or towards defraying the charges during the year ending the 31st day of March, 2000, in respect of the heads of demands entered in the second column thereof against Demand Nos. 1 to 16."
"That the Supplementary sums not exceeding the amounts shown in the third column of the Order Paper be granted to the President of India out of the Consolidated Fund to defray the charges that will come in course of payment during the year ending the 31st day of March, 1999, in respect of the head of Demand entered in the second column thereof.
Demand Nos.2, 6, 8, 9, 12, 13 and 16."
"That the respective excess sums not exceeding the amounts shown in the third column of the Order Paper be granted to the President of India out of the Consolidated Fund of India to make good the excess on the respective grants during the year ended on the 31st day of March, 1997, in respect of the following Demands entered in the second column thereof.
Demands Nos. 4, 6, 7, 8, 11, 12, 13 and 16."

SHRI P. UPENDRA (VIJAYAWADA): My hon. friend, Shri Nitish Kumar has presented his second Railway Budget. I do not know whether it is his last Budget or he will make a hat-trick. It will depend on the things to come. ¸ÉÒ ¨ÉÉä½þxÉ ÊºÉÆ½þ (nùä´ÉÊ®úªÉÉ): ªÉ½þ <ºÉʱÉB Eò½þ ®ú½þä ½þèÆ EªÉÉäÆÊEò ¨É¨ÉiÉÉ VÉÒ ¨ÉÉ®úɨÉÉ®úÒ Eò®ú ®ú½þÒ ½þèÆ, <xÉEòä Eò½þxÉä EòÉ ªÉ½þ iÉÉi{ɪÉÇ ½þè* ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ ¨ÉÉäiÉÒ±ÉÉ±É ´ÉÉä®úÉ (®úÉVÉxÉÉÆnùMÉÉÆ´É): ¨É¨ÉiÉÉ VÉÒ EòÉä ]õä±ÉÒEòÉì¨É ®úäMÉÖ±Éä]õ®úÒ +ÉìlÉÉäÊ®ú]õÒ xÉä SÉÖxÉÉèiÉÒ nùä nùÒ ½þè* ... (´ªÉ´ÉvÉÉxÉ)   SHRI P. UPENDRA : Railway is an important public enterprise, in fact the life line of the nation. The country should take stock of the health of the system periodically and also assess its strength and weaknesses. Railway Budget gives an opportunity to all of us to make an appraisal. It is for the Ministry to spell out the tasks ahead and afford solutions to the problems. But I find the Budget presented by Shri Nitish Kumar is populist at some places and trivial at other. It lacks the long term perspective. The targets set by the Minister appear to be unrealistic. It contains a lot of jugglery of words. For the first time, he has also tried to conceal the impact of the freight rates and fare increases by telling that the new fares will be so many times of the second class basic fare and so on, instead of straightaway telling what will be the new fares. It only mentions about a line here or a line there, a survey here or a survey there, an extension of train here or an extension there, some fare increases and so on. If you take any Railway Budget, the pattern is the same. You will always find a repetition of what was said earlier except the change of names. If you see the thrust of the Budget, the time has come for us to think whether it is necessary to have the Railway Budget at all! When the Railway finances were separated in 1920, the purpose was different because they wanted to give to the Railways freedom to expand, freedom to plan for themselves, unfettered by the impact of the general finances. But we find today that the purpose of this Budget is completely lost. There is the same old rigmarole every year and the same old tamasha of the Minister giving finishing touches to the Budget with the Minister of State sitting by his side and the Members of the Railway Board standing behind. Actually, his own colleague in the Samata Party, Shri George Fernandes, when he was the Railway Minister, said that there was no need for a separate Railway Budget and there is no secrecy in the Railway Budget. So, the Minister need not carry a briefcase with the Budget. There is a lot of difference between the General Budget and the Railway Budget. Even if the Minister increases the fares and freight charges and even if somebody buys a ticket two months ahead he has to pay the difference when the new fares come into operation. Therefore, there is no secrecy at all. If the Minister wants to introduce a new train or if he wants to order a survey, why should he wait for the Railway Budget? He can do these things throughout the year. So, I think, the time has come to find out whether it is worthwhile to have a separate Railway Budget, because today, the Ministry of Defence has got almost the same budget, the Ministry of Telecommunications is reaching the same level and the Ministry of Power is also having almost the same budget. Therefore, with about Rs.35,000 crore income and revenue, I do not think the Railways need a separate budget. In fact, a Status Paper each year, probably, will serve the purpose by indicating what the Railways have done.

Sir, this year's Railway Budget does not tackle the basic problems faced by the Railways. What are these basic problems? The freight traffic is not coming upto the mark which the Minister himself has admitted. There are problems like the growing expenses and the deficits, the mismatch between the economic growth and the rail infrastructure development.

MR. SPEAKER: If there is no `Zero Hour', the House will be in order.

SHRI P. UPENDRA : Then, there are problems like the growing social burden, backlog in track maintenance, overhaul of coaches, rolling stocks, etc. The Minister has rightly pointed to these problems.

-----

11.22 hrs. SHRI P. UPENDRA (VIJAYAWADA): Sir, the hon. Minister has rightly pointed out the major problems faced by the Railways. I have nothing against him personally. He is very intelligent. He has picked up very fast with his experience in the Railway Convention Committee and all that.

SHRI P. SHIV SHANKER (TENALI): He is a nice man.

SHRI P. UPENDRA : He is a gentleman. He is receptive to the demands made by the Members. That is why he has tried to please as many Members as possible, including me. But when we discuss the health and efficiency of the Railways, I think, we have to say some harsh words also. I quote from the Minister's speech:

"Freight loading has not been as per our expectations. On the other hand, expenditure has gone up considerably. The reduced demand on core sector commodities, such as, coal, foodgrains, iron and steel, cement and iron-ore, has affected the Railways' freight traffic. Against the budgetary forecast of 450 MT, it is expected that the Railways will achieve a loading of around 424 MT in 1998-99, that is, current year. That is about 26 MT less than anticipated."

Similarly, the general goods traffic is decreasing. It is not increasing. The share of the Railways is decreasing. Again he says:

"The freight loading in the current year has been a matter of concern despite various efforts made. Only recently, some signs of recovery have been noticed and we hope that the coming year will be favourable."

I am sorry that I cannot share his optimism. On what basis can he say that in 1998-99, less traffic to the extent of 26 MT has been anticipated? On what basis can he say that in 1999-2000, it will again be 450 MT. It is only a jugglery of figures because he has to balance the Budget. Unless he shows 450 MT of freight traffic, he will have to increase the fares and freight. To avoid that, he has again put it at 450 MT. He has not mentioned any specific strategies by which he can bring back the traffic which he is losing.

The world over, the Railways are now going to be a profitable business. Though they have lost the traffic through their own formulae and policies, they are recovering now. Therefore, this is the time for the Railways to recover the lost traffic also.

They are losing the freight traffic particularly to the roadways for the last few years. For example, in 1950s, the economy of India was rail dominated. Today, it is road-dominated in 1950, the Railways carried 89 per cent of the freight traffic and the roadways carried only 11 per cent. In 1997-98, the Railways carried only 40 per cent as against 60 per cent by the roadways.

Similar is the case with the passenger traffic also. In 1950-51, the Railways carried 80 per cent and 20 per cent was by road. Today, it is just the reverse. Moreover, it is high rated traffic and bulk traffic. What should worry the Railways is the high rated traffic and the bulk traffic which was going earlier only by the Railways, like steel, cement, coal, iron-ore, fertilisers, foodgrains, fuel, etc., and has now switched over to the road.

That is the disturbing development for the Railways. The Railways have to evolve a strategy to win back this traffic. When it comes to the Railway finances, Sir, the Minister says:

"Unlike 1997-98, current Financial Year has not been very favourable, so which was apparent."

He also says:

"It is expected that there will be a shortfall of Rs. 1056 crore in the earnings as compared to the target for the year despite increase in passenger, and other sundry earnings."

He also says:

"Plan expenditure has also been re-assessed and kept at Rs. 8755 crore as against the Budgeted outlay of Rs. 9500 crore."

So, the Railway Plan has been pruned.

"It is proposed to withdraw Rs. 1313 crore from the Railway fund balances to meet the additional pensionary liabilities."

To sum up, it only shows the bankruptcy of the Railway system. If they have to withdraw money from the Railway funds to meet the additional pensionary liablities, that shows that the Railway finances are in deep trouble.

He has mentioned a number of steps to increase the revenue but I do not think that they are going to fetch any additional revenue for the Railways. One peculiar thing which we find in this year's Budget is that the increase of freight rate by four per cent covers all commodities. In every Budget, they used to exempt the foodgrains, the fodder, the relief materials etc. from any additional levy but this year, the Minister has said that the commodities are also not exempt and the freight rate increase covers everything. As usual, they will come and say that the increase does not matter much, it will result only in 0.0001 per cent increase in the Price Index and all that. We have seen it in the past. It is not going to be correct, and definitely, it will lead to more increase in the prices of general commodities also.

Another point is that there is no rationale or costing while fixing this freight rate increase. They have made an ad hoc or across the board increase of four per cent. On what basis? Has any costing been done? Why four per cent, why not five per cent or three per cent or three and a half per cent? There is no rationale in the increase. These are all ad hoc or random decisions. I think it does not show any expertise on behalf of the Railways in looking after their finances. They should have done some costing, and any increase should have been based on the costing pattern only.

The Minister also says:

"Increase in working expenses and slowing down of growth of freight traffic has resulted in reduced generation of internal resources which are not sufficient to meet the plan requirements."

That is why, he had to withdraw from the fund. It is very clear. The Railways are not able to get their internal resources augmented to meet the additional expenses also. Now, what we have to find is this. This four per cent increase may look very minor but it is counter-productive in the sense that on the one side they are losing traffic to the roadways and they are not able to compete with the roadways, and again they go on increasing the freight rates, then how can they win back the traffic going to the roadways which is definitely counter-productive? Officers of the Railways should realise this also. They are projecting next year's revenue from both passenger and freight traffic as Rs. 32,411 crore. On what basis? These are unrealistic projections. Again, next year, he will come and say - if he continues there that due to so many other factors which have intervened, they could not achieve the target and there is a shortfall and all that. This is not the way of dealing with the Railway Budget.

One more point which I would like to make is about the operating ratio. The percentage of expenses to the gross earnings has been gradually increasing. Now, he says:

"During 1997-98, it was 91 per cent. In 1998-99, it is 90.9 per cent."

That means, according to him, there is an improvement to the extent of 0.1 per cent.

This is a mere jugglary of words and playing with the figures. Nobody can say that it is 0.1 per cent less or 4.4 per cent more. My information is that this is going to be 94 per cent and something has been hidden. Therefore, it has to be seen that the operating ratio is cut down as far as possible.

Another point is with regard to the support from the General Revenues. The hon. Minister is satisfied with this and he thanked the Finance Minister on the floor of the House that as against Rs.2200 crore which they got last year, this year they got Rs.2,540 crore. He says that it is the highest since 1993-94. But if you see the escalation of prices and the inflationary rates, this is no increase at all. This does not reflect any substantial increase and the support from the General Revenues. We all support, all the sections of the House do support the hon. Railway Minister's claim that the general finances should come to his aid and more general support should come from the General Revenues to the Railways.

Mr. Speaker Sir, the Railways system is not growing as much as needed. That is why I call it a mismatch between the growing traffic and the infrastructural development. In 1950-51, if you take 100 as index, the passenger traffic has increased five times, since the First Plan. Similarly, the freight traffic has increased by seven and-a-half times, if you take 100 as the base, now it is 756. It is going to be much more. Even with the reduced level of increase, still it is going to be a substantial increase by the end of the Plan.

But what is happening on Railways infrastructure development side? Sir, you will find that only 22 per cent of the Railway track is electrified and the wagon turn round on the meter gauge has deteriorated. There is a deficiency. Inefficiency is creepling into the system. The speeds of the trains have come down since Independence. Today, the average speed of the Mail and Express Trains is only 47.8 kms. per hour and the average speed of passenger trains is only 30 kms. per hour. It is substantially less than what it was at the time of Independence.

The passenger coaches have not been increased from 1993-94. The number is the same, what they had got in 1993-94 remains the same as far as passenger coaches are concerned. Not one coach has been added. Maybe replacements are coming for some coaches, but the overall number remains the same. The same thing is with regard to wagons also. The number of wagons in units is less than what it was in 1960-61. What we had 39 years ago, we still have the same number of wagons in terms of units. In spite of the increase in traffic, both in passenger and freight, the rolling stock remains less than what is required.

Worst is the track expansion of the Railway network. In 1950-51 we had 53,596 kms. and after 47 years, now we have 62,495 kms. That is exactly 9,000 kms. more in forty seven years. How can they meet the traffic with only 9,000 kms. having been built in almost 50 years? That means, the system is completely overstretched and saturated and their own estimate says that 12,000 kms. of the route is already completely saturated. They cannot put any additional trains there and no additional wagon. That is, the system is completely overstretched today.

In 1997-98, only 26 kms. of new lines have been opened and doubling of only 160 kms. of track was done.

How can you improve the railway system like this when you can build only 26 kilometres in a year? You yourself have explained that you need Rs.34,000 crore to complete the on-going developmental works. Where from will you get that amount of Rs. 34,000 crore and when will you finish all these on-going works? You are already committing for more and more works, more and more surveys, more and more new lines, more and more doubling and conversions. You should be frank. You should admit to the House and you should have a plan to complete all the on-going works at a stretch by taking money from the general revenue or by taking loans or whatever it is. You must find the resources to complete these works in five years or ten years and you must have plan to complete these works. This is really necessary. For example, in the unigauge policy, whatever may be the controversy about that, now only 847 kilometres have been converted in the last year, 1997-98. Now, 8,354 kilometres conversion work is in progress.

The main purpose of the conversion work is to remove the bottlenecks; to remove the transhipment points between the broad-gauge and the metre-gauge so that you have a smooth traffic. What is happening to day? You have taken up the metre-gauge conversion; half is completed; one-third is completed; instead of one bottleneck and one transhipment point on a section, you have two or three in between. The classic example is Mudkked-Bolaram conversion project. There was only one transhipment point before but there are three transhipment points now. You must have a plan to complete them as quickly as possible. The traffic is suffering there. Instead of giving the benefit, this policy is creating new bottlenecks. The railway electrification, about which I have mentioned. Now, only 13,962 kilometres have been electrified.

I would like to bring to your notice about an item which appeared in The Hindustan Times on the 8th of March. I do not know whether you have read that or not. On the one hand we are pleading for more and more electrification and more and more money for electrification. It says:

"The railway electrification is a big myth. All the rosy theories about its environmental friendliness, economy, high rate of return, haulage capacity have been debunked. Especially in India, a power-starved country, where the Railway Board now admits one electric locomotive deprives 1,500 households of their basic electricity needs."

One electric locomotive results in 1,500 households being deprived of electricity. The electric locomotive that you have purchased is of 6,000 HP. They are saying that in most of the sections, the electric locomotive requires a diesel `banker' to push it. What for you should buy each locomotive at Rs.23 crore or Rs.24 crore if you need a diesel `banker'? Then, what is the purpose of this electrification? Now you have to make a review as to whether this electrification is serving the purpose or not because the world over, I believe, the Railways are going back. I know there is lobbying in the Railways; there is a coflict between the diesel lobby and the electric lobby. This may be a sponsored item also. I do not deny that but you must have an appraisal whether the electrification is serving the needs or not.

Similar is the case with the surveys. Now you have provided Rs. 10 crore for the surveys. I know that there is a pressure. Many Members of Parliament come and demand new railway lines and you just order for a survey. After four years, again you will say that it requires updating the survey; you will say, `it is a four-year old survey and let us update the survey.' You can postpone the decision like this. But what has happened to those surveys which have already been completed? You have created a hope among the people by completing the surveys. Now you must do something in this regard. For example, take the Kakinada-Kotipally line survey, about which the hon. Speaker is also interested. The survey has been completed but you have provided Rs.1,000 in this year's Budget. What can you do with this amount of Rs.1,000 for a project of Rs.23 crore?

Therefore, let us not dupe the people; let us not dupe the Parliament; be frank and tell your problems and say, `I can do this much; I cannot do this much'. There is no point in creating hopes. Therefore, you have to take a decision after taking the Members of Parliament into confidence. ... (Interruptions)

THE MINISTER OF STATE IN THE MINISTRY OF RAILWAYS, MINISTER OF STATE IN THE MINISTRY OF PARLIAMENTARY AFFAIRS AND MINISTER OF STATE IN THE MINISTRY OF PLANNING AND PROGRAMME IMPLEMENTATION (SHRI RAM NAIK): Have you seen this booklet? ... (Interruptions)

SHRI P. UPENDRA : I have seen that also. Mr. Minister, there is one more dangerous thing. I do not want to blame your predecessor and anything which have created problems for you. I know. But you see the number of lines which the Railways have announced or included in the Budget. They have undertaken some lines partially in some places without any clearance from the Planning Commission. You have admitted it in the "Status of the Railway Project", the book which you have published. You have shown a number of projects as `no clearance' obtained from the Planning Commission. Then, who is responsible for that? You cannot throw the blame only on the Minister. Well, he may be a populist. He might have succumbed to the political pressure. But what is the Railway Board doing? What are the officials who are supposed to point out and resist it, doing? You have an Expanded Railway Board in addition to your Railway Board Members, you have the Finance Secretary and the Planning Commission's Secretary as the Members in the Expanded Railway Board. Why did they not resist? Why did they allow these things to be included in the Budget? What will happen to them today if they are not cleared? They are hanging like a Trisanku. I do not think it is a correct policy. Somebody has to own up responsibility for this kind of irresponsibility which they have shown here also.

Now, what should be done? Since it is not a piecemeal development that somebody comes, pressurizes you and you order a survey and give a line and all that, what is your long-term perspective? Where do you want development? Do you want to develop the backward areas? Where should you have the railway line? Where should you have the conversion? Where is the priority for conversion? Where is the priority for doubling which will bring more revenue and more traffic for the Railway? You have to prioritize these things. It should not be on the whims and fancies of the Minister concerned or the Minister of the day. But there should be a pattern in these things.

Today, as per your predilections and preferences, you announce something. Next time, somebody else comes and somebody else does something. It is not correct. What happened to the 15 year corporate plan which the Railways have prepared in the 80s? Nobody is talking about it. Have you got a plan today for the next 10 years, next 15 years what you are going to do? There is no plan at all in the Railways. You have abandoned that corporate plan system. You have not mentioned anything. You have conveniently ignored your predecessor's decision about the new Railway Zones. Are you sticking to that decision or not? Are you going ahead? What is the present position of these six new Railway Zones which your predecessor has announced? Are they still in the book?

SHRI BASU DEB ACHARIA (BANKURA): Now they have increased it to seven. He has added one more.

SHRI P. UPENDRA : He has started one more. Therefore, I think you should clearly tell us what is going to happen about these six new zones announced by the previous Minister. Sir, the Minister has said somewhere in regard to the safety. I quote:

"The disastrous and unprecedented accident at Khanna .... has raised questions regarding several aspects of railway safety. It is imperative that we find early solutions to them. "

What is the solution? He has constituted a one-man Commission under the Chairmanship of Justice H.R. Khanna. What happened to the earlier Commissions? What happened to Kunjroo Committee and Wanchoo Committee? What happened to their recommendations? Have they been implemented? Now, again you appoint a one-man Commission to go into the question of safety. Do you know the reason? You have mentioned all the reasons for accidents, what is going to be done. You say statistically the number of railway accidents has come down. Statistically, yes it has come down but not factually because the very criterion, the categorization of accident has been changed in between. Previously, parting of a train was a minor accident. They were all being included in the past. Now they have been eliminated. They are not included. Therefore, definitely the number comes down. The number is shown less. But what is the public perception today? Do the people feel safe? Do they feel that the safety has improved? You have to go by the public perception and not by the statistics. Public perception is not what you are speaking.

Moreover, you have said about all the safety measures. It is all right to provide walkie-talkie system between the driver and the guard. How does it help? It will help only in the case of a train parting. If an engine goes away leaving half the train behind, all right, they can communicate and do something. It will help you at the time of accident. But it is not a solution. This walkie-talkie is not a solution for these things. They started track circuiting. It is many years old. It is nothing new. You have said that there would be intensive checking with the help of ultrasonic flaw detectors which you have secured in 1970.

Then the Railways are purchasing two high speed self-propelled ultrasonic rail testing cars. They are not new. They are already in existence. They are only purchasing new cars.

The hon. Minister mentioned Professorial Chairs in the University of Roorkee to provide a new direction to safety and to carry out independent studies. It is not an academic exercise; it is an administrative matter. These things are increasing because the inspection have come down. The General Managers do not go for track inspections nowadays. They used to go on monthly inspections. They do not go at all even if they have got the convenience of the airconditioned saloons. They do not go for inspections nowadays. There used to be a monthly inspection but nowadays even for annual inspections also they do not go.

The track maintenance is in arrears, the overhaul of the coaches and wagons is in arrears. These are the things to be tackled first, not merely having two Professorial Chairs to make studies into the railway accidents and all that. I do not know what Shri H.C. Khanna would do that the Kunjru Committee and the Wanchoo Committee could not do.

The hon. Minister raised the question of the level crossing accidents. He himself admitted it. There is a conflict in the policy of the Railways. In this House one of the Ministers announced that all the unmanned level crossings would be manned by the Railways which is contrary to the policy of sharing the expenses between the municipalities and the Railways. Once it was flamboyantly announced that the Railways would undertake this work at this own cost. But the hon. Minister is again going back on that. He wants the MPs to come to his help under the MPLADS. How much money is needed for manning the level crossings and how can the MPLADS help him, I do not know.

Similarly, coming to security, a large number of dacoities are taking place in the trains. Most of the important trains are involved and at several times several suggestions have been given. At least the hon. Minister should put some security people on important trains. It has not been done. There is no coordination between the GRP and the RPF. It is said that RPF is not for the protection of the passengers, it is only for the protection of the railway property. And when they see something happening, they do not interfere because there is no immunity for them if they fire. There should be a decision on this. This duality of powers will not do. Either there should be the GRP or the RPF. Or the hon. Minister should take complete control of the security system of the Railways. He cannot say that it is not his responsibility but that it is the responsibility of the State Governments. How can people accept that theory that when they are travelling in the train the security is not of the Railways but of the State Governments? That is not correct and coordination should be there. Even if the hon. Minister takes over the complete security himself coordination is not a problem. The BSF is having coordination with the State Governments, the Army is having coordination with the State Governments and there is no reason at all why do not the Railways have their own force or coordination with the State Governments?

One more important point I want to mention, is about rail-road coordination. The National Transport Policy, l986 had clearly mentioned that they had determined the intra-model mix in respect of the traffic handled by the Railways and the roadways. Short distance passenger traffic should go to the roadways and the long distance one to the Railways. But what is happening? The contrary is happening. The hon. Minister is giving concessions to short distance traffic. The policy is to discourage the short distance traffic and allow the roadways to carry that. Contrary to that, he is giving a concession to the passengers travelling up to 50 km and less and 100 km and less. How does it go with the National Transport Policy recommendation? That means he is encouraging short distance traffic. It is not correct. It is not good for the Railways.

Similarly, it is so for the suburban traffic. Of course, there is a justification because to relieve congestion in the cities the hon. Minister is encouraging people to stay outside. They have to travel every day to the metropolis to reach offices and all that. But a part of the burden should be shared by the industries also to a certain extent. Many of them are private industries making huge profits. Why can they not bear a part of the burden instead of throwing everything on the Railways? They should do this also.

The production units are not working properly and I feel that they should make them as independent corporates. They should be allowed to function independently.

They are having RITES and IRCON. But there are no new projects being handled by the IRCON now and the profits of the RITES also are coming down. So, they have to go into that also.

I know the industrial relations in the Railways are good. Giving fifty-six per cent bonus is not a joke and the railway employees are happy to a large extent. But their amenities have not gone up. Today, only 45 per cent of the Railway staff are provided with quarters and even these are poorly maintained. I know many of these things the Minister will be touching upon.

I am happy that they have introduced some new trains also. But my feeling is that some of the work of the Railways can be privatised. Of course, they have partly done it in the case of track maintenance.

I do not know why the Railways are running a hotel. Two hotels they have dispensed with, but they are still running one hotel. It is not their business to run hotels now, in a competitive world. Catering also can be partially given to the private enterprises.

If the Railways cannot manage the water and sanitation projects themselves, they can hand them over to the municipalities and ask them to look after them.

Also, they have got printing presses. They have a number of workshops producing pretty small things at a high cost, whereas these can be got done from the market at a cheaper rate. So, they can dispense with some of these activities.

They have declared the year 1999-2000 as the Year of Passengers, but they have not mentioned about any new passenger amenities. Most of the stations are old and are in a very dilapidated condition. There are no roofs on the platforms. There are no benches on the platforms. There is no drinking water in the trains. Toilets are in a very bad condition. All these things require attention by the Railways. They just cannot mention 1999-2000 as the Year of Passengers when they are not doing anything for passenger amenities.

One more thing I would like to mention, though it may be a little controversial, that is, that the Railway Board requires reorganisation. Several times there were suggestions for disbanding the Board, but I think it may not be possible to do that straightaway. I feel, at least the Chairman of the Railway Board should be an expert, not belonging to the Railways. Of course, the other Members of the Board can handle their own departments, such as, technical side and the day to day administration, but, for coordination purposes, my feeling is that the Chairman of the Railway Board should be from outside so that he can have an objective view. I know there are many inter-disciplinary rivalries in the Railway Board, which are hampering the work of the Railways also. To offset that also, at least the Chairman can be an outsider.

The hon. Minister has mentioned about the social obligations and that there is no solution to those. Foreign railways are being compensated by their respective Governments. I do not think this can happen here.

Before I close, I may briefly mention about some of the projects which we think are necessary. Many of the surveys have already been completed. My suggestion is that the Railways should take quick decision on the engoing projects and also allot as much money as possible for the completion of these projects. When they decide about any new line, the prospective traffic also they should take into consideration. For example, in the Konaseema area in Andhra Pradesh, which is represented by the hon. Speaker, there is a lot of potential traffic there, which is not covered by the Railways. Therefore, by allowing a small line between Kotipalli and Narsapuram, this gap can be bridged.

Gauge conversion from Rewari to Bikaner also is very essential.

The Bhadrachalam-Kavvur section has already been surveyed and they have again ordered it to be resurveyed. This is an important line for the benefit of the Railways because it will shorten the distance.

Similarly, there is a proposal for a new railway line from Macherla to Raichur. They should kindly consider that also.

Sir, we are on the threshold of a new millennium now. We are going to enter a new millennium. So, the Railways will have to think about how to rejuvenate the railway system and how to reactivate the sections. There are a number of decisions pending. For example, there are some uneconomical branch lines. I know the State Governments are not agreeing to close some of them.

Still some decisions have to be taken. If he has new perspective for the development of the Railways, then, instead of tinkering with problems here and here and coming before Parliament, giving minor benefits here and there to get some occasional claps here, he thinks ahead about the Railways long-term perspective and the traffic which he is going to handle. That should be his main concern. I am sure that with his wisdom and knowledge and with the good system which is there to support him, he will be able to tackle these problems which require urgent attention.

I have not mentioned many of the other problems because other hon. Members will deal with many specific problems. I only touched the broad aspects of the Railways functioning. I am sure that he will pay due attention to it. Last year, he got away with a general reply, but at least this year, he should deal with points which we are raising in the debate.

I wish all success to the Railways. I wish that the lifeline of the nation will be sound and successful. Thank you very much.

MR. SPEAKER: Shrimati Sumitra Mahajan. Before her, the hon. former Prime Minister wants to speak for five minutes. Shri H.D. Devegowda.

SHRI H.D. DEVEGOWDA (HASSAN): Sir, at the outset, I would like to express my sincere thanks to you for having given me the opportunity to participate in the debate on Railways demands. I do not want to take much time. I have already promised you. With your permission, I am going to raise only one issue.

During UF Government, we had taken a decision to sanction six Railway Zones. I shall confine only to that point. I do not want to make any other comment on the Railways Budget. The Government had taken the decision on the basis of an Experts' Committee Report. We had taken a decision to have a Railway Zone in Karnataka at Bangalore purely on the basis of the Experts' Committee Report. Similarly, in Madhya Pradesh, Jabalpur was one of the places which was identified and recommended by the Experts' Committee. It was also accepted.

Sir, during our regime, the present Prime Minister represented to us to shift it from Jabalpur to Bilaspur. The present Chief Minister, who was Chief Minister at that time also, Shri Digvijay Singh also wrote several letters to have Bilaspur as Railway Zonal Headquarters. Since it was the recommendation of the Experts' Committee, we did not want to deviate. Sir, I do not want to go into details of all other issues. About two years back, this decision was taken and Bangalore was fixed as headquarters based on the recommendation of the Experts' Committee. We have already spent more than Rs. 10 crore.

Now, the Government has taken a decision to shift it to Hubli. I have no objection if they want to give one more Railway Zone to Hubli. I welcome it. There is no question of any controversy on that point. What is the yardstick they have applied to Bilaspur, keeping Jabalpur Zone which was sanctioned by the UF Government? They have taken the decision to sanction additional zone to Bilaspur. On the same lines, without disturbing the Bangalore Zone, if they take a decision to give one more additional zone to Hubli, I would wholeheartedly welcome it. This is the submission I would like to make. At that time, we considered all aspects. In my Cabinet, a senior leader, Shri Bommai, who was coming from Hubli, was also there. At that time, the demand of the public, including the elected Members of Lok Sabha as well as Legislative Council, was also for Hubli. The Minister and the Chief Minister also recommended for Hubli.

12.00 hrs. But we did not want to deviate from the recommendations of the Experts Committee. It was constituted not by our Government but by the previous Congress Government during 1994-95. When the Experts Committee recommendations were being considered, at that time, we took one more decision. The Hubli Railway Workshop, when all the metre gauge railway lines were converted into broad gauge, became almost defunct and was on the verge of closure. All the 3,000 labourers were in doldrums. Then, we took a decision to revive the Workshop by spending Rs. 50 crore. We tried to provide additional facilities like repairs to the goods-wagons, locomotives etc., and to not only absorb those 3,000 labourers but also to expand the existing Workshop by allowing them to increase their total strength to 5,000 labourers. That decision was taken to protect the labourers. That area also should not be neglected. We have already spent Rs. 20 crore on this Workshop. We have decided, during our regime, to revive this Workshop and we have already spent Rs. 20 crore on that. Since we have taken the decision to compensate the feelings of those people, during that period, by reviving this Workshop, let that Workshop Project be completed with all speed by spending Rs. 50 crore and let them also get the new railway zone. As you have decided in the case of Bilaspur, the same yardstick should be applied here also.

SHRI BASWARAJ PATIL SEDAM (GULBARGA): There is already one railway zonal headquarters in Bangalore and this will be the second headquarters.

SHRI H.D. DEVEGOWDA : I have no objection to it. There is nothing to worry yourself. I am saying that one additional zone should be given and Hubli should have the same benefit. I have no objection to it. But if the railway zone which has been approved and established by spending more than Rs. 10 crore is going to be shifted for political reasons, then I will tell you that there will be a serious law and order problem. I have just cautioned the Government. I welcome the decision to start a new railway zone at Hubli. I have no grouse about it. About three months back, the Civil Aviation Minister has made a statement saying that this railway zone would be shifted to Hubli. When I contacted the senior railway officials, they told me, "the PMO has sent a note suggesting that we can have a separate zone, on the same lines of Bilaspur. We are going to consider a new zone for Hubli and keeping the already established railway zone at Bangalore." This was the news given by the officials. I do not want to take your name.

I would like to make myself clear that I have no objection for a separate railway zone at Hubli. But do not shift the Bangalore one. The Mysore and Bangalore divisions should be attached to Bangalore, which has been established by spending Rs. 10 crore. Do not necessarily create problems of law and order in Karnataka. This is all I would like to say. Otherwise, in this very House, in the next three days, you will have to see the fun of it.

So far as Bangalore is concerned, before giving the reply, please consult your Prime Minister and give an assurance on the decision which has already been taken. Regarding Hubli, you can go ahead with the new zone on the same guidelines or yardstick which you have applied to Bilaspur. On the same lines, let there be one more zone at Hubli. Thank you very much.

¸ÉÒ¨ÉiÉÒ ºÉÖʨÉjÉÉ ¨É½þÉVÉxÉ (<ÆnùÉè®ú) : ¨ÉÉxÉxÉÒªÉ +vªÉIÉ VÉÒ, ´ÉɺiÉ´É ¨ÉäÆ ¤É½þÖiÉ ½þÒ EòÊ`öxÉ {ÉÊ®úʺlÉÊiÉ ¨ÉäÆ +Éè®ú ÊVÉºÉ |ÉEòÉ®ú ºÉä MÉiÉ 45-50 ºÉɱÉÉäÆ ºÉä ʤÉMÉc÷iÉä-ʤÉMÉc÷iÉä BEò ʤÉMÉc÷É ½þÖ+É føÉÆSÉÉ ½þÉlÉ ¨ÉäÆ +ÉxÉä Eòä ¤ÉÉnù ½þ¨ÉÉ®úä ®úä±É ¨ÉÆjÉÒ VÉÒ xÉä +Éè®ú ®úÉVªÉ ¨ÉÆjÉÒ VÉÒ xÉä ʨɱÉEò®ú BEò ¤É½þÖiÉ +SUôÉ ®úä±É ¤ÉVÉ]õ |ɺiÉÖiÉ ÊEòªÉÉ ½þè, =ºÉEòä ʱÉB ¨ÉèÆ =xÉEòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþÚÆMÉÒ* +¦ÉÒ-+¦ÉÒ ½þ¨ÉÉ®úä ºÉÉlÉÒ ={Éäxpù VÉÒ Eò½þ ®ú½þä lÉä ÊEò ªÉ½þ iɨÉɶÉÉ EªÉÉäÆ Eò®úxÉÉ {Éc÷É* MR. SPEAKER: Hon. Member, please take your seat. I have an observation to make.

Hon. Members, as already decided, the House has to sit today till the listed items of business are disposed of. Some hon. Members met me in the morning and requested that since the list of those desirous of participating in the discussion is quite long, Members may be allowed to lay their speeches on the Table of the House. If the House agrees, we may accept this suggestion subject to the following conditions.

(i) Members should be present in the House;
(ii) speeches should relate exclusively to the Railway Budget;
(iii) speeches shall be incorporated in the debates subject to normal scrutiny; and
(iv) it shall not be treated as a precedent.

SEVERAL HON. MEMBERS: We agree.

SHRI MANORANJAN BHAKTA (ANDAMAN AND NICOBAR ISLANDS): Sir, Members should be given the option to either lay their speeches or speak on the floor of the House.

MR. SPEAKER: The Members who want to lay their speeches should be present in the House.

SHRI P. UPENDRA : What should be the length of the speech?

MR. SPEAKER: The speeches will be scrutinised by the Secretariat.

MAJOR GENERAL BHUVAN CHANDRA KHANDURI, AVSM (GARHWAL): Sir, the Members who want to lay their speeches should be present at the time of adjournment of the House, not now. ¸ÉÒ¨ÉiÉÒ ºÉÖʨÉjÉÉ ¨É½þÉVÉxÉ : +vªÉIÉ VÉÒ, ¨ÉèÆ ={Éäxpù VÉÒ EòÉ ¦ÉɹÉhÉ ºÉÖxÉ ®ú½þÒ lÉÒ* ¨ÉÖZÉä ºÉÖxÉEò®ú +ɶSɪÉÇ ½þÖ+É* MÉiÉ 45-50 ºÉÉ±É ºÉä =ºÉÒ |ÉEòÉ®ú EòÉ iɨÉɶÉÉ Eò®úiÉä-Eò®úiÉä BEò |ÉEòÉ®ú ºÉä {ÉÚ®úÉ føÉÆSÉÉ Ê¤ÉMÉÉc÷ ÊnùªÉÉ MɪÉÉ ½þè, EªÉÉäÆÊEò =x½þÉäÆxÉä +{ÉxÉä ½þÒ ¦ÉɹÉhÉ ¨ÉäÆ ªÉ½þ ¨ÉÆVÉÚ®ú ¦ÉÒ ÊEòªÉÉ ÊEò BEò ¤ÉÉ®ú VÉÉä ®úä±É ±ÉÉ<xÉäÆ ¤ÉxÉÒ ½þèÆ, ½þ¨ÉxÉä =ºÉEòä ¤ÉÉnù =xÉEòÉä ¤ÉgøÉxÉä EòÉ EòÉä<Ç EòÉ¨É xɽþÒÆ ÊEòªÉÉ ½þè* ¨ÉèÆ Eò½þxÉÉ SÉɽþiÉÒ ½þÚÆ ÊEò <ºÉ¨ÉäÆ =xÉEòÒ {ÉÉ]õÒÇ ¦ÉÒ EòÉ¡òÒ ½þnù iÉEò ÊVɨ¨ÉänùÉ®ú ½þè* +¤É =xÉEòÉä ªÉ½þ ¤ÉÉiÉ ºÉÚZÉ ®ú½þÒ ½þè ÊEò ªÉ½þ iɨÉɶÉÉ EªÉÉäÆ ÊEòªÉÉ VÉÉ ®ú½þÉ ½þè, ´ÉÉʺiÉ´ÉEò °ü{É ºÉä ½þ¨ÉÉ®úä ʱÉB ªÉ½þ ºÉ¨ÉZÉ ºÉä {É®úä ½þè* ¨ÉèÆ ¨ÉÆjÉÒ VÉÒ EòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþÚÆMÉÒ ÊEò =xÉEòä ½þÉlÉ ¨ÉäÆ VÉÉä EòÖUô +ɪÉÉ ½þè, =ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ´Éä EòÖUô Eò®úxÉÉ SÉɽþiÉä ½þèÆ +Éè®ú =ºÉEòä {ɽþ±Éä ´ªÉ´ÉʺlÉiÉ iÉ®úÒEòä ºÉä +¦ªÉÉºÉ ¦ÉÒ Eò®ú ®ú½þä ½þèÆ* <ºÉʱÉB {ÉÚ®úä ®úä±É ¨ÉÆjÉÉ±ÉªÉ ¨ÉäÆ ÊEòºÉ-ÊEòºÉ |ÉEòÉ®ú EòÒ ªÉÉäVÉxÉÉBÆ SɱÉäÆ, ®úä±É ¨ÉÆjÉÉ±ÉªÉ EòÒ +ÉÊlÉÇEò ʺlÉÊiÉ EªÉÉ ½þè, {ÉÊ®úªÉÉäVÉxÉÉ+ÉäÆ EòÒ ÊºlÉÊiÉ EªÉÉ ½þè, =ºÉEòÉ BEò {ÉÚ®úÉ +¦ªÉÉºÉ ½þ¨ÉÉ®úä ¨ÉÆjÉÉ±ÉªÉ xÉä +Éè®ú ¨ÉÆjÉÒuªÉ xÉä ÊEòªÉÉ* <ºÉÒʱÉB =x½þÉäÆxÉä ½þ¨ÉÉ®úä ºÉɨÉxÉä ®úä±´Éä EòÒ ªÉlÉÉʺlÉÊiÉ º]õä]õºÉ {Éä{É®ú Eòä °ü{É ¨ÉäÆ ½þ¨ÉÉ®úä ºÉɨÉxÉä ®úJÉEò®ú ¤ÉiÉɪÉÉ ÊEò EªÉÉ ÊºlÉÊiÉ ½þè +Éè®ú ÊEòºÉ ʺlÉÊiÉ ºÉä ½þ¨ÉäÆ MÉÖVÉ®úxÉÉ {Éc÷ ®ú½þÉ ½þè, MÉÖVÉ®úxÉÉ {Éc÷ ºÉEòiÉÉ ½þè* ªÉ½þ ºÉ¤É EòÖUô ºÉɨÉxÉä ®úJÉEò®ú ´Éä EòÉ¨É Eò®úxÉä VÉÉ ®ú½þä ½þèÆ <ºÉʱÉB ºÉ¤ÉºÉä {ɽþ±Éä <ºÉ ¤ÉÉiÉ Eòä ʱÉB ¨ÉèÆ =xÉEòÉ vÉxªÉ´ÉÉnù Eò®úxÉÉ SÉɽþÚÆMÉÒ* ... (´ªÉ´ÉvÉÉxÉ) MR. SPEAKER: When a lady Member is speaking, there should be some order in the House. ¸ÉÒ¨ÉiÉÒ ¦ÉÉ´ÉxÉÉ nùä´É®úÉVɦÉÉ<Ç ÊSÉJÉʱɪÉÉ (VÉÚxÉÉMÉgø) : +vªÉIÉ VÉÒ, ¨Éä®úÉ ´ªÉ´ÉºlÉÉ EòÉ |ɶxÉ ½þè* nùä´ÉMÉÉèc÷É VÉÒ ¦ÉÚiÉ{ÉÚ´ÉÇ |ÉvÉÉxÉ ¨ÉÆjÉÒ ½þèÆ* ´Éä ¤ÉÉä±ÉEò®ú xɽþÒÆ VÉÉ ºÉEòiÉä, =xÉEòÉä ¦ÉÒ ½þ¨ÉäÆ ºÉÖxÉxÉÉ SÉÉʽþB, VÉèºÉä ½þ¨ÉxÉä =xÉEòÉä ºÉÖxÉÉ ½þè* MR. SPEAKER: A lady Member should not disturb another lady Member.

SHRIMATI SUMITRA MAHAJAN : She is not disturbing me, Sir. ¸ÉÒ¨ÉiÉÒ ¦ÉÉ´ÉxÉÉ nùä´É®úÉVɦÉÉ<Ç ÊSÉJÉʱɪÉÉ : ¨ÉèÆ Êb÷º]õ¤ÉÇ xɽþÒÆ Eò®ú ®ú½þÒ ½þÚÆ, ºÉSSÉÒ ¤ÉÉiÉ ¤ÉiÉÉ ®ú½þÒ ½þÚÆ* ½þÉ=ºÉ ¨ÉäÆ ÊxÉªÉ¨É ¤ÉxÉä ½þÖB ½þèÆ* nùä´ÉMÉÉèc÷É VÉÒ |ÉvÉÉxÉ ¨ÉÆjÉÒ ®ú½þ SÉÖEòä ½þèÆ, =xÉEòÉä {ÉiÉÉ ½þÉäxÉÉ SÉÉʽþB +Éè®ú ºÉÖʨÉjÉÉ VÉÒ ¤ÉÉä±É ®ú½þÒ ½þèÆ =x½þäÆ ºÉÖxÉxÉÉ SÉÉʽþB* +vªÉIÉ ¨É½þÉänùªÉ: +É{É ¤ÉèÊ`öB, ªÉ½þ EòÉä<Ç {ÉÉ<Æ]õ +É¡ò +Éb÷Ç®ú xɽþÒÆ ½þè* ¸ÉÒ¨ÉiÉÒ ºÉÖʨÉjÉÉ ¨É½þÉVÉxÉ* 12.10 hrs. (Shri V.Sathinmoorthy in the chair) ¸ÉÒ¨ÉiÉÒ ºÉÖʨÉjÉÉ ¨É½þÉVÉxÉ : ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, +¦ÉÒ +vªÉIÉ VÉÒ xÉä VÉÉä ¤ÉÉiÉ Eò½þÒ, <ºÉEòä ʱÉB vÉxªÉ´ÉÉnù ½þè ±ÉäÊEòxÉ <iÉxÉÉ ½þÒ Eò½þxÉÉ SÉɽþÚÆMÉÒ ÊEò VÉ¤É ºÉƺÉnù ¨ÉäÆ ½þ¨É SÉÖxÉEò®ú +ÉiÉä ½þèÆ iÉÉä +{ÉxÉä-+{ÉxÉä EòɪÉÉäÇÆ Eòä +ÉvÉÉ®ú {É®ú SÉÖxÉEò®ú +ÉiÉä ½þèÆ, <ºÉʱÉB ¨Éʽþ±ÉÉ ºÉ¨ÉZÉxÉä EòÒ ªÉÉ ¨Éʽþ±ÉÉ ºÉ¨ÉZÉEò®ú ºÉÖxÉxÉÉ SÉÉʽþB, <ºÉEòÒ EòÉä<Ç Vɰü®úiÉ xɽþÒÆ ½þè* ½þ¨É Eò¦ÉÒ ¦ÉÒ ÊEòºÉÒ EòÉä Êb÷º]õ¤ÉÇ xɽþÒÆ Eò®úiÉä* ¸ÉÒ¨ÉiÉÒ ¦ÉÉ´ÉxÉÉ nùä´É®úÉVɦÉÉ<Ç ÊSÉJÉʱɪÉÉ : VÉ¤É ½þ¨É ¶ÉÉÆÊiÉ ºÉä ºÉÖxÉiÉä ½þèÆ iÉÉä +É{ÉEòÉä ¦ÉÒ ½þ¨ÉÉ®úÒ ¤ÉÉiÉ ¶ÉÉÆÊiÉ ºÉä ºÉÖxÉxÉÒ SÉÉʽþB* ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ¨ÉiÉÒ ºÉÖʨÉjÉÉ ¨É½þÉVÉxÉ : ½þ¨É ±ÉÉäMÉ BEò EòÖ±ÉÒMÉ ¤ÉxÉEò®ú ªÉ½þÉÆ EòÉ¨É Eò®úiÉä ½þèÆ +Éè®ú ½þ¨É ¦ÉÒ <xÉ SÉÒVÉÉäÆ EòÉ =iÉxÉÉ ½þÒ +¦ªÉÉºÉ Eò®úiÉä ½þèÆ* ½þ¨É ¦ÉÒ +{ÉxÉä ÊxÉ´ÉÉÇSÉxÉ IÉäjÉ EòÉä {ÉÚ®úÒ ÊVɨ¨ÉänùÉ®úÒ Eòä ºÉÉlÉ Ê®ú|ÉäVÉäÆ]õ Eò®úiÉä ½þèÆ, <ºÉʱÉB EòÉä<Ç ¨Éʽþ±ÉÉ ºÉ¨ÉZÉEò®ú ºÉÖxÉxÉä EòÒ Vɰü®úiÉ xɽþÒÆ ½þè, ¨Éä®úÉ <iÉxÉÉ ½þÒ +xÉÖ®úÉävÉ ½þè* VÉ¤É ½þ¨É ®úä±É ¨ÉÆjÉÉ±ÉªÉ {É®ú ¤ÉÉä±ÉiÉä ½þèÆ iÉÉä +{ÉxÉä-+{ÉxÉä IÉäjÉ EòÒ ®úä±É ºÉ¨ÉºªÉÉ+ÉäÆ Eòä ¤ÉÉ®úä ¨ÉäÆ ½þ¨É ¦ÉÒ =iÉxÉÒ ½þÒ nùJÉ±É ®úJÉiÉä ½þèÆ +Éè®ú {ÉÚ®úä ®úä±É ¤ÉVÉ]õ EòÉ ¦ÉÒ +¦ªÉÉºÉ =iÉxÉÒ ½þÒ ºÉIɨÉiÉÉ ºÉä Eò®úiÉä ½þèÆ ÊVÉiÉxÉä ªÉä {ÉÖ¯û¹É ʨÉjÉ Eò®úiÉä ½þÉäÆMÉä ªÉÉ xɽþÒÆ Eò®úiÉä ½þÉäÆMÉä* ... (´ªÉ´ÉvÉÉxÉ) ¨ÉÖZÉä nùªÉÉ EòÒ ¦ÉÒJÉ xɽþÒÆ SÉÉʽþB* ¨ÉèÆ nùªÉÉ EòÒ ¦ÉÒJÉ xɽþÒÆ ¨ÉÉÆMÉÚÆMÉÒ* ... (´ªÉ´ÉvÉÉxÉ) MR. CHAIRMAN: Madam, do not react to them. Please address to the Chair. ¸ÉÒ¨ÉiÉÒ ºÉÖʨÉjÉÉ ¨É½þÉVÉxÉ : +ÉVÉ ¨ÉèÆ Eò<Ç ¤ÉÉiÉÉäÆ Eòä ʱÉB ¨ÉÆjÉÒ VÉÒ EòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþÚÆMÉÒ* +ÉVÉ {ɪÉÉÇ´É®úhÉ {É®ú Eòä´É±É ¤ÉÉiÉäÆ ½þÉäiÉÒ ½þèÆ, {ɪÉÉÇ´É®úhÉ {É®ú ÊVÉiÉxÉÉ ºÉÉäSÉEò®ú Eònù¨É =`öÉxÉä SÉÉʽþB, =iÉxÉÉ ºÉÉäSÉEò®ú Eònù¨É =`öÉxÉä ¨ÉäÆ ½þ¨É Eò½þÒÆ xÉ Eò½þÒÆ {ÉÒUôä ½þ]õ VÉÉiÉä ½þèÆ* ±ÉäÊEòxÉ ½þ¨ÉÉ®úä ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ xÉä VÉÉä BEò ½þÒ ¤Éc÷É Eònù¨É =`öɪÉÉ +Éè®ú ½þÉä ºÉEòiÉÉ ½þè ÊEò +¤É ªÉ½þ ¤ÉÉiÉ ¨Éʽþ±ÉÉ+ÉäÆ {É®ú +É ºÉEòiÉÒ ½þè ÊVɺɺÉä ½þ¨É ¨Éʽþ±ÉÉBÆ ºÉ¤ÉºÉä VªÉÉnùÉ {ÉÒÊc÷iÉ ½þÉä VÉÉiÉÒ ½þèÆ* ®úä±É´Éä º]õä¶ÉxÉ {É®ú ¤ÉÒc÷Ò ÊºÉMÉ®úä]õ VÉÉä ¤ÉÆnù Eò®úÉ ÊnùªÉÉ MɪÉÉ ½þè, ªÉ½þ {ɪÉÉÇ´É®úhÉ EòÒ nÞùʹ]õ ºÉä ¦ÉÒ ¤É½þÖiÉ ½þÒ +SUôÒ ¤ÉÉiÉ ½þè +Éè®ú ºÉÉlÉ ½þÒ ¨ÉèÆ Eò½þÚÆMÉÒ ÊEò ¨Éʽþ±ÉÉ ´ÉMÉÇ EòÒ iÉ®ú¡ò ºÉä ¦ÉÒ ¨ÉèÆ ¨ÉÆjÉÒ VÉÒ EòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþÚÆMÉÒ* <ºÉÒ |ÉEòÉ®ú VÉÉä ´ÞÉIÉÉ®úÉä{ÉhÉ EòÒ ªÉÉäVÉxÉÉBÆ +¨É±É ¨ÉäÆ ±ÉÉxÉä EòÒ ¤ÉÉiÉ ½þÖ<Ç ½þè, Eò<Ç ¤ÉÉ®ú ´ÉɺiÉ´É ¨ÉäÆ ªÉ½þ ½þÉäiÉÉ ½þè ÊEò ®úä±É´Éä EòÒ {É]õ®úÒ Eòä +ɺÉ{ÉÉºÉ EòÒ VɨÉÒxÉÉäÆ EòÉ +ÊiÉFò¨ÉhÉ ½þÉä VÉÉiÉÉ ½þè* +ÊiÉFò¨ÉhÉ ½þÉäxÉä Eòä ¤ÉÉnù ´É½þÉÆ EòÒ VÉÉä ®úÉVªÉ ºÉ®úEòÉ®ú ½þè, ½þ®úäEò EòÉ +{ÉxÉÉ-+{ÉxÉÉ EòÖUô xÉ EòÖUô <Æ]õ®úäº]õ VÉÖc÷É ½þÉäxÉä Eòä EòÉ®úhÉ ´É½þ +ÊiÉFò¨ÉhÉ ½þ]õÉxÉä EòÒ ÊºlÉÊiÉ ¨ÉäÆ xɽþÒÆ ®ú½þiÉÒ ½þè, <ºÉʱÉB ´É½þÉÆ ´ÞÉIÉÉ®úÉä{ÉhÉ Eò®úEòä {ɪÉÉÇ´É®úhÉ ºÉÖvÉÉ®úxÉä EòÒ VÉÉä ¤ÉÉiÉ ½þÖ<Ç ½þè, ªÉ½þ BEò +SUôÉ Eònù¨É ½þè* ¨ÉÖZÉä VÉÉxÉEòÉ®úÒ ªÉ½þ ½þè ÊEò ½þ¨ÉÉ®úÒ ¦ÉÉä{ÉɱÉ-Ênù±±ÉÒ ]ÅäxÉ Êb÷E±Éä+®ú ½þÖ<Ç ½þè ±ÉäÊEòxÉ +ÉVÉ ´É½þ ]ÅäxÉ xɽþÒÆ SÉ±É {ÉÉ ®ú½þÒ ½þè* <ºÉEòä EòÉ®úhÉ VÉÉä ¨ÉÖZÉä ¤ÉiÉÉB MÉB ÊEò ´É½þÉÆ <ºÉEòä {ÉÉºÉ ZÉÖMMÉÒ-ZÉÉäÆ{ÉÊc÷ªÉÉÆ ¤ÉxÉ MÉ<Ç ½þèÆ +Éè®ú ¨ÉvªÉ |Énùä¶É EòÒ ºÉ®úEòÉ®ú =xÉEòÉä ½þ]õÉ xɽþÒÆ {ÉÉ ®ú½þÒ ½þè* ´ÉºiÉÖʺlÉÊiÉ ªÉ½þ ½þè, VÉÉä ¨ÉÖZÉä ¤ÉiÉÉ<Ç MÉ<Ç ½þè* ½þ¨ÉÉ®úä ʨÉjÉ ¨ÉÉäiÉÒ±ÉÉ±É ´ÉÉä®úÉ VÉÒ xÉä +{ÉxÉä ºÉÒ.B¨É. ºÉä ¤ÉÉiÉ Eò®úEòä ªÉ½þ VÉÉxÉ Ê±ÉªÉÉ ½þè ±ÉäÊEòxÉ ªÉ½þ ¤ÉÉiÉ ºÉ½þÒ ½þè ÊEò ªÉ½þ ]ÅäxÉ ¶ÉÖ¯û xɽþÒ ½þÉä {ÉÉ ®ú½þÒ ½þè* ... (´ªÉ´ÉvÉÉxÉ) Eò<Ç ¤ÉÉ®ú VÉ¤É ªÉ½þÉÆ ºÉÉ´ÉÇVÉÊxÉEò ={ÉFò¨É EòÒ ¤ÉÉiÉ ½þÉäiÉÒ ½þè iÉÉä BäºÉÉ ½þÉäiÉÉ ½þè ÊEò ªÉä ºÉÉ´ÉÇVÉÊxÉEò ={ÉFò¨É Eò¦ÉÒ ¦ÉÒ xÉ¡òä ¨ÉäÆ xɽþÒÆ SÉ±É ºÉEòiÉä* ®úä±É ¤ÉVÉ]õ ¨ÉäÆ ÊVÉºÉ |ÉEòÉ®ú ºÉä ¤ÉiÉɪÉÉ MɪÉÉ ÊEò ®úä±É´Éä Eòä VÉÉä ºÉÉ´ÉÇVÉÊxÉEò ={ÉFò¨É ½þèÆ, =xÉEòÉ Êxɹ{ÉÉnùxÉ ºÉÆiÉÉä¹ÉVÉxÉEò ½þè, ºÉ¤ÉxÉä ±ÉÉ¦É Eò¨ÉɪÉÉ ½þè SÉɽþä ´É½þ <®úEòÉìxÉ ½þÉä ªÉÉ EòÆ]õäxÉ®ú EòÉì®ú{ÉÉä®úä¶ÉxÉ ½þÉä ªÉÉ ®úä±É Ê´ÉiiÉ ÊxÉMÉ¨É ½þÉä* ¨ÉèÆ <ºÉEòä ʱÉB ¦ÉÒ ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ EòÉä ¤ÉvÉÉ<Ç nùäxÉÉ SÉɽþÚÆMÉÒ* ½þ¨É ½þ¨Éä¶ÉÉ ]õèExÉÉä±ÉÉìVÉÒ EòÒ ¤ÉÉiÉ Eò®úiÉä ½þèÆ ÊEò <ºÉEòÉ +{ÉOÉäb÷ä¶ÉxÉ ½þÉäxÉÉ SÉÉʽþB* ]õèExÉÉä±ÉÉìVÉÒ Eòä +{ÉOÉäb÷ä¶ÉxÉ EòÒ Eòä´É±É ¤ÉÉiÉ ½þÒ xɽþÒÆ ®ú½þ MÉ<Ç, ½þ¨ÉÉ®úä ªÉ½þÉÆ VÉÉä ÊSÉiÉ®úÆVÉxÉ ±ÉÉäEòÉä¨ÉÉäÊ]õ´É EòÉ®úJÉÉxÉÉ ½þè =x½þÉäÆxÉä BEò +iªÉÆiÉ +ÉvÉÖÊxÉEò ®úä±É <ÇÆVÉxÉ ¤ÉxÉɪÉÉ ½þè* ½þ¨ÉÉ®úÒ =i{ÉÉnùxÉ <EòÉ<ªÉÉÆ ¦ÉÒ +SUôä iÉ®úÒEòä ºÉä EòÉ¨É Eò®ú ®ú½þÒ ½þèÆ, ÊVɺÉEòä ʱÉB ¨ÉèÆ ¨ÉÆjÉÒ VÉÒ +Éè®ú {ÉÚ®úä ®úä±É ¨ÉÆjÉÉ±ÉªÉ EòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþÚÆMÉÒ* ... (´ªÉ´ÉvÉÉxÉ) VÉÉä +SUôä EòÉ¨É ÊEòB ½þèÆ =ºÉEòä ʱÉB vÉxªÉ´ÉÉnù nùäxÉÉ ºÉÒJÉÉä* ®úä±ÉÉäÆ ¨ÉäÆ +SUôä JÉä±É |Énù¶ÉÇxÉ iÉÉä ½þÖB ½þÒ ½þèÆ, <ºÉEòä ºÉÉlÉ-ºÉÉlÉ ¦ÉÉ®úiÉÒªÉ JÉä±ÉÉäÆ EòÉä ¤ÉgøÉ´ÉÉ nùäxÉä EòÒ nÞùʹ]õ ºÉä ¦ÉÒ ®úä±É ¨ÉÆjÉÉ±ÉªÉ xÉä +SUôÉ EòÉ¨É ÊEòªÉÉ ½þè* ¨ÉèÆxÉä ®úÉ¨É xÉÉ<ÇEò VÉÒ ºÉä JÉÉä-JÉÉä EòÉä <ºÉ¨ÉäÆ ¶ÉÉÊ¨É±É Eò®úxÉä EòÉ ÊxÉ´ÉänùxÉ ÊEòªÉÉ iÉÉä =x½þÉäÆxÉä JÉÉä-JÉÉä EòÉä ¦ÉÒ <ºÉ¨Éä ¶ÉÉÊ¨É±É Eò®ú ʱɪÉÉ* <ºÉ¨ÉäÆ ¦ÉÒ ÊVɺÉxÉä +{ÉxÉÉ +SUôÉ |ɦÉÉ´É ÊnùJÉɪÉÉ =ºÉEòÉä <ºÉ EòÉä]õä ¨ÉäÆ ¶ÉÉÊ¨É±É Eò®ú ʱɪÉÉ MɪÉÉ ½þè* ¨É½þÉänùªÉ, ´ÉɺiÉ´É ¨ÉäÆ Ê´ÉEò±ÉÉÆMÉ ´ªÉÊEiɪÉÉäÆ EòÒ Eò¨É ºÉÖvÉ-¤ÉÖvÉ ±ÉÒ VÉÉiÉÒ ½þè, ±ÉäÊEòxÉ =xÉEòÉ ¦ÉÒ ¨ÉÆjÉÒ VÉÒ xÉä vªÉÉxÉ ®úJÉÉ ½þè* ¦ÉÉ®úiÉÒªÉ VÉxÉiÉÉ {ÉÉ]õÒÇ SÉɽþiÉÒ ½þè ÊEò UôÉä]õä ºÉä UôÉä]õÉ ´ªÉÊEiÉ, EòÉäxÉä ¨ÉäÆ, +ÉÊJÉ®ú ¨ÉäÆ JÉc÷ä ´ªÉÊEiÉ EòÉ ¦ÉÒ vªÉÉxÉ ®úJÉÉ VÉÉB* ½þ¨ÉÉ®úä ¨ÉÉxÉxÉÒªÉ nùÒxÉ nùªÉÉ±É VÉÒ Eò½þiÉä lÉä ÊEò BäºÉä ´ªÉÊEiɪÉÉäÆ EòÉ vªÉÉxÉ ºÉ¤ÉºÉä {ɽþ±Éä ®úJÉÉ VÉÉxÉÉ SÉÉʽþB* ½þ¨ÉÉ®úä ¨ÉÆjÉÉ±ÉªÉ ¨ÉäÆ VÉÉä UôÉä]õä ºÉä UôÉä]õÉ ´ªÉÊEiÉ ½þè- VÉèºÉä {ÉÉä]õÇ®ú ½þè, =ºÉEòä ʱÉB ¦ÉÒ ¨ÉÆjÉÒ VÉÒ xÉä ºÉÉäSÉÉ ½þè* ´É½þ ®úä±É ¨ÉäÆ +{ÉxÉÒ {ÉixÉÒ EòÉä ¦ÉÒ ºÉÉlÉ ±Éä VÉÉ ºÉEòiÉÉ ½þè* ®úä±ÉÉäÆ ºÉä ½þ¨É nùäJÉiÉä ½þèÆ ÊEò Eò®úÒ¤É 12 ʨÉʱɪÉxÉ {ÉèºÉäÆVɺÉÇ ®úÉäVÉ <vÉ®ú ºÉä >ðvÉ®ú ±Éä VÉÉiÉä ½þèÆ, 445 ʨÉʱɪÉxÉ ]õxÉ £òä]õ ]ÅäÊ¡òEò {É®ú <Ǫɮú ±Éä VÉɪÉÉ VÉÉiÉÉ ½þè* VÉ¤É <iÉxÉÉ <vÉ®ú ºÉä >ðvÉ®ú +É´ÉÉMɨÉxÉ ½þÉäiÉÉ ½þè iÉÉä BEºÉÒb÷äÆ]ºÉ EòÒ ¦ÉÒ =iÉxÉÒ ½þÒ ºÉƦÉÉ´ÉxÉÉBÆ ½þèÆ, ±ÉäÊEòxÉ BEò ¤ÉÉiÉ Vɰü®ú nùäJÉxÉä ¨ÉäÆ +É<Ç ½þè, +MÉ®ú +É{É OÉÉ¡ò nùäJÉäÆ iÉÉä BEºÉÒb÷äÆ]ºÉ ¨ÉäÆ ¦ÉÒ Eò¨ÉÒ +É<Ç ½þè* Ê¡ò®ú ¦ÉÒ BEºÉÒb÷äÆ]õ ®úÉäEòxÉä EòÒ nÞùʹ]õ ºÉä ºÉÖ®úIÉÉ Eòä ={ÉÉªÉ ÊEòB MÉB ½þèÆ, EªÉÉäÆÊEò {ɽþ±ÉÒ ¤ÉÉ®ú <iÉxÉÒ ¤ÉÉ®úÒEòÒ ºÉä ºÉÉäSÉÉ MɪÉÉ ½þè* +¦ÉÒ ={Éäxpù VÉÒ Eò½þ ®ú½þä lÉä ÊEò ´ÉÉEòÒ-]õÉEòÒ xɽþÒÆ ½þè, =ºÉEòÉ EªÉÉ ¡òɪÉnùÉ ½þè* +MÉ®ú ½þ¨É ½þ®ú SÉÒVÉ Eòä ʱÉB ªÉ½þ Eò½þäÆ ÊEò <ºÉEòÉ EªÉÉ ¡òɪÉnùÉ, ¨Éä®úÒ ºÉ¨ÉZÉ ¨ÉäÆ ´É½þ ¤ÉÉiÉ xɽþÒÆ +ÉiÉÒ* ... (´ªÉ´ÉvÉÉxÉ) <x½þÉäÆxÉä Eò½þÉ ÊEò ªÉ½þ SÉÒVÉ iÉÉä {ɽþ±Éä ºÉä lÉÒ, +MÉ®ú {ɽþ±Éä ºÉä lÉÒ iÉÉä =ºÉEòÉ ={ɪÉÉäMÉ `öÒEò føÆMÉ ºÉä EªÉÉäÆ xɽþÒÆ ÊEòªÉÉ MɪÉÉ? +É{ÉEòä ½þÉlÉ ¨ÉäÆ ºÉɱÉÉäÆ-ºÉÉ±É ¨ÉÆjÉÉ±ÉªÉ ®ú½þÉ, +É{ÉxÉä =xÉ SÉÒVÉÉäÆ Eòä ʱÉB EªÉÉäÆ xɽþÒÆ ={ÉÉªÉ ÊEòªÉÉ, EªÉÉäÆ xɽþÒÆ ºÉÉäSÉÉ? ºÉÖ®úIÉÉ Eòä ={ÉÉªÉ Eòä ʱÉB +É]õÉä¨ÉäÊ]õEò ]ÅäxÉ EòÆ]ÅÉä±É ʺɺ]õ¨É ±ÉÉMÉÚ Eò®ú ÊnùªÉÉ MɪÉÉ iÉÉä <ºÉEòä ʱÉB ¦ÉÒ +É{É Eò½þäÆMÉä ÊEò ªÉ½þ {ɽþ±Éä ºÉä lÉÉ* +MÉ®ú {ɽþ±Éä ºÉä lÉÉ iÉÉä <ºÉEòÉ ={ɪÉÉäMÉ `öÒEò føÆMÉ ºÉä EªÉÉäÆ xɽþÒÆ ½þÖ+É? VÉ¤É ºÉÖ®úIÉÉ Eòä ={ÉÉªÉ ºÉÉäSÉiÉä ½þÖB ½þ¨ÉÉ®úÒ iÉ®ú¡ò ºÉä Eò<Ç ¤ÉÉiÉäÆ ½þÉä ®ú½þÒ ½þèÆ +Éè®ú ±ÉMÉiÉÉ ½þè ÊEò ¨ÉÉ±É MÉÉÊc÷ªÉÉäÆ Eòä MÉÉb÷Ç +Éè®ú c÷É<´É®ú EòÉä ´ÉɺiÉ´É ¨ÉäÆ ´ÉÉEòÒ-]õÉEòÒ +ɴɶªÉEò ½þè +Éè®ú ½þ¨É BEò +SUôÒ ºÉÖÊ´ÉvÉÉ nùä ®ú½þä ½þèÆ* ¨ÉèÆxÉä Eò<Ç ¤ÉÉ®ú ¨ÉÉ±É MÉÉÊc÷ªÉÉäÆ EòÒ ´ªÉ´ÉºlÉÉ +Éè®ú ʺlÉÊiÉ EòÉä nùäJÉÉ ½þè* VÉÉä ªÉÉjÉÒ ºÉÖ®úIÉÉ EòÒ nÞùʹ]õ ºÉä Eònù¨É =`öÉB MÉB ½þèÆ, ¨ÉèÆ =xÉEòÒ Ê´ÉºiÉÉ®ú ºÉä SÉSÉÉÇ xɽþÒÆ Eò°üÆMÉÒ ±ÉäÊEòxÉ <iÉxÉÉ Vɰü®ú Eò½þÚÆMÉÒ ÊEò <iÉxÉÒ ¤ÉÉ®úÒEòÒ ºÉä UôÉä]õÒ-UôÉä]õÒ ¤ÉÉiÉÉäÆ {É®ú ÊVÉºÉ iÉ®ú½þ ºÉÉäSÉÉ MɪÉÉ ½þè, =ºÉEòä ʱÉB ¨ÉÆjÉÒ VÉÒ EòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþÚÆMÉÒ* ªÉ½þ ªÉÉjÉÒ ´É¹ÉÇ ½þè +Éè®ú ªÉÉÊjɪÉÉäÆ Eòä ʱÉB +xÉäEò |ÉEòÉ®ú EòÒ ºÉÖÊ´ÉvÉÉBÆ nùäxÉä EòÒ ¤ÉÉiÉ ªÉ½þÉÆ EòÒ MÉ<Ç ½þè, =ºÉEòä ʱÉB ¦ÉÒ vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþÚÆMÉÒ* <ºÉEòä ºÉÉlÉ-ºÉÉlÉ ¨ÉèÆ ¨ÉÆjÉÒ VÉÒ ºÉä ªÉ½þ Vɰü®ú Eò½þxÉÉ SÉɽþÚÆMÉÒ ÊEò º]õä¶ÉxÉÉäÆ {É®ú ¤Éè`öxÉä Eòä ʱÉB ¤ÉèÆSÉ ½þÉäxÉä SÉÉʽþB, ´ÉäÊ]õÆMÉ ½þÉ±É +SUôä ½þÉäxÉä SÉÉʽþB +Éè®ú ]ÅäxÉÉäÆ ¨ÉäÆ ºÉ¡ò®ú Eò®úxÉä ´ÉɱÉä ªÉÉÊjɪÉÉäÆ Eòä ʱÉB ¶ÉÖr {ÉÒxÉä Eòä {ÉÉxÉÒ EòÒ ´ªÉ´ÉºlÉÉ ½þÉäxÉÒ SÉÉʽþB* {ÉÒxÉä EòÉ ¶ÉÖr {ÉÉxÉÒ, ¶ÉÖr ¦ÉÉäVÉxÉ +Éè®ú =ºÉEòä ºÉÉlÉ-ºÉÉlÉ ]õÉìªÉ±Éä]õ EòÒ `öÒEò ´ªÉ´ÉºlÉÉ ½þÉäxÉÒ SÉÉʽþB* ªÉä iÉÒxÉÉäÆ ¤ÉÉiÉäÆ BäºÉÒ ½þèÆ ÊVÉxÉEòÉ ½þ¨É `öÒEò ºÉä vªÉÉxÉ ®úJÉäÆ +Éè®ú <xÉEòÒ ºÉÖÊ´ÉvÉÉ Eò®úäÆ* <xÉ ºÉÖÊ´ÉvÉÉ+ÉäÆ Eòä ʱÉB VÉÉä +É{ÉxÉä ={ÉÉªÉ ÊEòB ½þèÆ =xÉEòä ʱÉB ¦ÉÒ ¨ÉèÆ +É{ÉEòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþiÉÒ ½þÚÆ* ®úä±É ªÉÉäVÉxÉÉ+ÉäÆ EòÒ ÊºlÉÊiÉ {É®ú Eò<Ç ¤ÉÉ®ú ¤ÉÉiÉ ½þÉäiÉÒ ½þè* =xÉEòä ʱÉB ½þ¨Éä¶ÉÉ vÉxÉ EòÒ Eò¨ÉÒ ®ú½þÒ ½þè* Eò<Ç ¤ÉÉ®ú vÉxÉ EòÉ +É´ÉÆ]õxÉ +ɴɶªÉEòiÉÉ Eòä +xÉÖºÉÉ®ú xɽþÒÆ ½þÉäiÉÉ ½þè* <ºÉ ¤ÉÉ®ú Eòäxpù ºÉ®úEòÉ®ú xÉä 26 |ÉÊiɶÉiÉ EòÉ VÉÉä +É´ÉÆ]õxÉ ÊEòªÉÉ ½þè =ºÉEòä ʱÉB ½þ¨ÉäÆ Eòäxpù ºÉ®úEòÉ®ú EòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉÉʽþB* =ºÉEòä ʱÉB ¨ÉèÆ +{ÉxÉä EòÖUô ºÉÖZÉÉ´É nùäxÉÉ SÉɽþÚÆMÉÒ* ®úä±É´Éä Eòä {ÉÉºÉ ¤É½þÖiÉ ºÉÉ®úÒ ¡òɱÉiÉÚ VɨÉÒxÉ {Éc÷Ò ½þè ÊVɺÉEòÉ ={ɪÉÉäMÉ xɽþÒÆ ½þÉä {ÉÉ ®ú½þÉ ½þè* =ºÉÒ |ÉEòÉ®ú ºÉä ®úä±É´Éä Eòä {ÉÉºÉ VÉÉä BªÉ®ú-º{ÉäºÉ ½þè =ºÉEòÉ ¦ÉÒ ={ɪÉÉäMÉ ÊEòªÉÉ VÉÉ ºÉEòiÉÉ ½þè* ®úä±É´Éä EòÒ +{ÉxÉÒ Ê¤Éʱb÷ÆMÉ ¨ÉäÆ +MÉ®ú nùÉä ¨ÉÆÊVɱÉäÆ ½þÒ ={ɪÉÉäMÉ ¨ÉäÆ +É ®ú½þÒ ½þèÆ iÉÉä =ºÉEòä >ð{É®ú iÉҺɮúÒ ¨ÉÆÊVÉ±É {É®ú ¶ÉÉìÊ{ÉÆMÉ Eò¨{ɱÉèEºÉ ¤ÉxÉÉEò®ú =ºÉEòÉ ={ɪÉÉäMÉ ½þÉä ºÉEòiÉÉ ½þè +Éè®ú vÉxÉ EòÒ Eò¨ÉÒ EòÉä nùÚ®ú ÊEòªÉÉ VÉÉ ºÉEòiÉÉ ½þè* ®úä±É´Éä EòÒ ¡òɱÉiÉÚ VɨÉÒxÉ +Éè®ú BªÉ®ú-º{ÉäºÉ iÉÉä ®úä±É´Éä Eòä ʱÉB EòÖ¤Éä±É EòÉ ¦ÉÆb÷É®ú ½þè* =ºÉEòÉ ={ɪÉÉäMÉ Eò®úEòä ½þ¨É vÉxÉ EòÒ Eò¨ÉÒ EòÉä nùÚ®ú Eò®ú ºÉEòiÉä ½þèÆ* ¨ÉɱÉ-¦ÉÉc÷É ¤ÉgøxÉä EòÒ ¦ÉÒ ¤ÉÉiÉ ½þÉäiÉÒ ½þè* ºÉÉlÉ ½þÒ ®úä±É´Éä ºÉä ¨ÉÉ±É EòÒ føÖ±ÉÉ<Ç ¦ÉÒ Eò¨É ½þÉä MɪÉÒ ½þè, <ºÉEòÉ =±±ÉäJÉ ªÉ½þÉÆ {É®ú ÊEòªÉÉ MɪÉÉ ½þè, ¨ÉèÆ <ºÉä nùÉä½þ®úÉxÉÉ xɽþÒÆ SÉɽþiÉÒ ½þÚÆ* <ºÉºÉä ½þ¨ÉäÆ Eò®úÒ¤É-Eò®úÒ¤É 1500 Eò®úÉäc÷ ¯û{ɪÉä Eòä +ɺÉ-{ÉÉºÉ EòÒ ½þÉÊxÉ =`öÉxÉÒ {Éc÷É ®ú½þÒ ½þè* <ºÉʱÉB ¨ÉÉ±É MÉÉÊc÷ªÉÉäÆ EòÒ ½þɱÉiÉ ºÉÖvÉÉ®úxÉä Eòä ºÉÉlÉ-ºÉÉlÉ <ºÉ ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆ BEò ºÉÖZÉÉ´É nùäxÉÉ SÉɽþiÉÒ ½þÚÆ* +ÉVÉ ®úä±É ºÉä ¨ÉÉ±É EòÒ føÖ±ÉÉ<Ç ºÉc÷Eò EòÒ +{ÉäIÉÉ ¨É½þÆMÉÒ {Éc÷iÉÒ ½þè* ®úä±É ¨ÉäÆ ±ÉÉäÊb÷ÆMÉ-+xɱÉÉäÊb÷ÆMÉ Eòä ºÉ¨ÉªÉ ¦ÉÒ ]õèEºÉ ±ÉäiÉä ½þèÆ* <ºÉʱÉB ½þ¨ÉäÆ nùäJÉxÉÉ SÉÉʽþB ÊEò <ºÉ ]õèEºÉ ʺɺ]õ¨É ¨ÉäÆ EªÉÉ ¡òEòÇ ½þÉä ºÉEòiÉÉ ½þè +Éè®ú ¨ÉÉ±É EòÒ føÖ±ÉÉ<Ç ÊEòºÉ |ÉEòÉ®ú ºÉä ¡òɺ]õ ½þÉä ºÉEòiÉÒ ½þè* EòÉäSÉäVÉ EòÒ ºÉÆJªÉÉ Eò¨É Eò®úEòä UôÉä]õÒ MÉÉc÷Ò ºÉä ¨ÉÉ±É EòÉä ¡òɺ]õ ±Éä VÉÉ ºÉEòiÉä ½þèÆ* Eò<Ç ¤ÉÉ®ú ªÉ½þ ½þÉäiÉÉ ½þè ÊEò {ÉÚ®úÒ ]ÅäxÉ EòÉ ±ÉÉäb÷ ¦ÉÉc÷É EòÉä<Ç xɽþÒÆ nùä ºÉEòiÉÉ ½þè, <ºÉʱÉB ¨Éä®úÉ BEò ºÉÖZÉÉ´É ½þè ÊEò ªÉ½þ EòÉ¨É BVÉäÆÊºÉªÉÉäÆ EòÉä nùä ÊnùªÉÉ VÉÉB* BVÉäÆÊºÉªÉÉÆ +±ÉMÉ-+±ÉMÉ |ÉEòÉ®ú Eòä ºÉÆºÉÉvÉxÉ VÉÖ]õÉEò®ú, <Æb÷º]ÅÒVÉ ºÉä ºÉÆ{ÉEòÇ Eò®úEòä {ÉÚ®úÒ ]ÅäxÉ EòÉ ±ÉÉäÊb÷ÆMÉ nùä ºÉEòiÉÒ ½þèÆ* <ºÉ |ÉEòÉ®ú ºÉä UôÉä]õÒ BVÉäÆºÉÒ nùäEò®ú ]ÅäxÉ EòÉ ±ÉÉäb÷ =xÉEòÉä nùä ºÉEòiÉä ½þèÆ +Éè®ú ]ÅäxÉ EòÒ ±ÉÉäÊb÷ÆMÉ {ÉÚ®úÒ ½þÉä ºÉEòiÉÒ ½þè* ]ÅäxÉäÆ ´ÉÉÊhÉÊVªÉEò +Éè®ú ºÉɨÉÉÊVÉEò nùÉäxÉÉäÆ |ÉEòÉ®ú ºÉä EòÉ¨É Eò®úiÉÒ ½þèÆ* ±ÉäÊEòxÉ ±ÉMÉiÉÉ ªÉ½þ ½þè ÊEò ½þ¨ÉÉ®úÉ ¨ÉÉÊEòÇÊ]õÆMÉ º]õÉì¡ò ]õä¤É±É {É®ú ¤Éè`öEò®ú ½þÒ Êb÷ºÉÒVÉxÉ ±ÉäiÉÉ ½þè* ¨Éä®úÉ ºÉÖZÉÉ´É ½þè ÊEò ´É½þ VªÉÉnùÉ ºÉä VªÉÉnùÉ <Æb÷º]ÅÒVÉ ºÉä ºÉ¨{ÉEòÇ Eò®úä, =xÉEòä ¤ÉÒSÉ VÉÉB +Éè®ú {ÉiÉÉ ±ÉMÉÉB ÊEò ÊEòºÉ |ÉEòÉ®ú ºÉä ®úä±É´Éä EòÒ ±ÉÉäÊb÷ÆMÉ ¤Égø ºÉEòiÉÒ ½þè* +MÉ®ú BäºÉÉ ½þÉäiÉÉ ½þè iÉÉä ½þ¨ÉÉ®úÒ ¨ÉɱÉ-¦ÉÉc÷ä EòÒ <xEò¨É ¤Égø ºÉEòiÉÒ ½þè* <xÉEòä EòÖUô +ÊvÉEòÉ®úÒ ¨ÉÉÊEòÇ]õ ¨ÉäÆ VÉÉBÆ, PÉÚ¨ÉäÆ-Ê¡ò®úäÆ +Éè®ú Ê¡ò®ú ªÉÉäVÉxÉÉB ¤ÉxÉÉBÆ* ¨ÉÖZÉä BäºÉÉ ±ÉMÉiÉÉ ½þè ÊEò +MÉ®ú ½þ¨É <ºÉ nÞùʹ]õ ºÉä ¦ÉÒ ºÉÉäSÉäÆ iÉÉä VªÉÉnùÉ +SUôÉ ®ú½þäMÉÉ* ªÉ½þ ¦ÉÒ Eò½þÉ MɪÉÉ ÊEò Eò<Ç ªÉÉäVÉxÉÉBÆ ½þÉlÉ ¨ÉäÆ ±ÉÒ MɪÉÒ ±ÉäÊEòxÉ ´Éä {ÉÚ®úÒ xɽþÒÆ ½þÉä ®ú½þÒ ½þèÆ* Eò<Ç ¤ÉÉ®ú VÉÉä ºÉ´ÉÇä ½þÉäiÉä ½þèÆ ´Éä E±ÉҪɮú ½þÉä VÉÉiÉä ½þèÆ ±ÉäÊEòxÉ ´ÉɺiÉ´É ¨ÉäÆ ½þÉäxÉÉ EªÉÉ SÉÉʽþB* {ɽþ±Éä ¡òÒ±b÷ EòÉ EòÉ¨É Eò®úxÉÉ SÉÉʽþB +Éè®ú Ê¡ò®ú ºÉÉäSÉxÉÉ SÉÉʽþB ÊEò ªÉÉäVÉxÉÉ ½þÉlÉ ¨ÉäÆ ±ÉäxÉä ªÉÉäMªÉ ½þè ªÉÉ xɽþÒÆ ½þè* =ºÉEòÉ BEò |ÉÒ-ºÉ´ÉÇä ¦ÉÒ ½þÉäxÉÉ SÉÉʽþB, VÉÉäÊEò ½þÉäiÉÉ xɽþÒÆ ½þè* <ºÉʱÉB ºÉ´ÉÇäIÉhÉ Êb÷E±ÉäªÉ®ú ½þÉäiÉä ½þèÆ* MÉiÉ nùºÉ ºÉɱÉÉäÆ ¨ÉäÆ 371 ºÉ´ÉÇäIÉhÉ Êb÷E±ÉäªÉ®ú ½þÖB* VÉ¤É xÉä¶ÉxÉ±É £òÆ]õ EòÒ ºÉ®úEòÉ®ú lÉÒ iÉÉä iÉÒxÉ ºÉɱÉÉäÆ ¨ÉäÆ 171 ºÉ´ÉÇäIÉhÉ Êb÷E±ÉäªÉ®ú ½þÖB* <ºÉºÉä Eò<Ç BäºÉÒ {ÉÊ®úªÉÉäVÉxÉÉBÆ BäEºÉä{]õ ½þÉä VÉÉiÉÒ ½þèÆ ÊVÉxÉ EòÉ ºÉ´ÉÇäIÉhÉ {ÉÚ®úÉ xɽþÒÆ ½þÖ+É lÉÉ +Éè®ú ÊVÉxÉ EòÒ Ê®ú{ÉÉä]õÇ `öÒEò xɽþÒÆ lÉÒ* BäºÉä ¨ÉäÆ ªÉÉäVÉxÉÉ+ÉäÆ EòÉä ¨ÉÆVÉÚ®úÒ xɽþÒÆ ʨɱÉiÉÒ ½þè* BäºÉÒ Eò®úÒ¤É 37 xÉ<Ç ªÉÉäVÉxÉÉBÆ ½þèÆ* <xÉ ¨ÉäÆ 21 xÉ<Ç ±ÉÉ<xÉÉäÆ +Éè®ú ¤ÉÉEòÒ +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ EòÒ ªÉÉäVÉxÉÉBÆ ½þèÆ* ªÉ½þ ªÉÉäVÉxÉÉ+ÉäÆ ¨ÉäÆ ¶ÉÉÊ¨É±É Eò®ú nùÒ MÉ<Ç ½þèÆ* ªÉ½þ |ÉʺÉÊr |ÉÉ{iÉ Eò®úxÉä Eòä ʱÉB ÊEòªÉÉ MɪÉÉ* <xÉEòÉä {ÉÖxÉ®úÒIÉhÉ Eò®úxÉä Eòä ¤ÉÉnù +¨É±É ¨ÉäÆ ±ÉÉxÉÉ SÉÉʽþB* +¦ÉÒ ªÉ½þÉÆ 4 {É®úºÉäÆ]õ £òä]õ SÉÉÊVÉÇºÉ ¤ÉgøÉxÉä EòÒ ¤ÉÉiÉ ½þÖ<Ç +Éè®ú Eò½þÉ MɪÉÉ ÊEò <ºÉºÉä <xÉ¡±Éä¶ÉxÉ ¤ÉgøäMÉÉ* EòÉÆOÉäºÉ Eòä ´ÉEiÉÉ xÉä BEò Eònù¨É +ÉMÉä VÉÉEò®ú ¤ÉÉiÉ EòÒ* =x½þÉäÆxÉä Eò½þÉ ÊEò 4 {É®úºÉäÆ]õ £òä]õ SÉÉÊVÉÇºÉ ¤ÉgøxÉä ºÉä ®úÉäb÷ ]ÅÉÆºÉ{ÉÉä]õǺÉÇ EòÉä ¡òɪÉnùÉ ½þÉäMÉÉ* ¨ÉèÆ 1980-81 EòÒ BEò Ê®ú{ÉÉä]õÇ ®úJÉxÉÉ SÉɽþÚÆMÉÒ* =ºÉ¨ÉäÆ ¤ÉiÉɪÉÉ MɪÉÉ ½þè ÊEò ÊEòºÉ |ÉEòÉ®ú ®úä±É Eòä ÊEò®úɪÉä ¤ÉgøÉB MÉB* 1980-81 ¨ÉäÆ Eò¨É±ÉÉ{ÉÊiÉ ÊjÉ{ÉÉ`öÒ ®úä±É ¨ÉÆjÉÒ lÉä* =ºÉ ºÉ¨ÉªÉ B.ºÉÒ. ¡òºÉÇ]õ E±ÉɺÉ, B.ºÉÒ. SÉäªÉ®ú EòÉ®ú Eòä 10-20 {É®úºÉèÆ]õ +Éè®ú ºÉèÊEòÆb÷ E±ÉÉºÉ Eòä 5 {É®úºÉèÆ]õ ÊEò®úÉB ¤ÉgøÉB MÉB, five per cent on passenger tariff up to 50 kms. 15 per cent on quarterly and monthly tickets. 50 per cent surcharge on all freight excepting certain items. <ºÉ¨ÉäÆ xɨÉEò ´ÉMÉè®ú½þ ¦ÉÒ ½þè* =x½þÉäÆxÉä BäºÉÉ Eò®úEòä Eò®úÒ¤É 204 Eò®úÉäc÷ ¯û{ÉB +ɨÉnùxÉÒ EòÒ ¤ÉÉiÉ Eò½þÒ ½þè* ¨ÉèÆ +ÉVÉ EòÒ ÊºlÉÊiÉ ¤ÉiÉÉxÉÉ SÉɽþiÉÒ ½þèÆ* 1981-82 ¨ÉäÆ EòÉÆOÉäºÉ EòÒ ºÉ®úEòÉ®ú lÉÒ* =ºÉ ºÉ¨ÉªÉ EòÉÆOÉäºÉ Eòä ®úä±É ¨ÉÆjÉÒ lÉä* =ºÉ ºÉ¨ÉªÉ ¦ÉÒ ´É½þÒ ¤ÉÉiÉ ½þÖ<Ç lÉÒ* Eò®úÒ¤É 50 per cent surcharge on all freight traffic. <ºÉEòä ºÉÉlÉ-ºÉÉlÉ B.ºÉÒ. ¡òºÉÇ]õ E±ÉÉºÉ {É®ú 10-15 {É®úºÉèÆ]õ, ¨Éä±É BEºÉ|ÉäºÉ MÉÉÊc÷ªÉÉäÆ Eòä 10 {É®úºÉèÆ]õ ÊEò®úÉB ¤ÉgøÉB MÉB* <ºÉEòä ¤ÉÉnù 1982-83 EòÒ ¤ÉÉiÉ ¤ÉiÉÉxÉÉ SÉɽþÉiÉÒ ½þÚÆ* ... (´ªÉ´ÉvÉÉxÉ) SHRI BHUBANESWAR KALITA (GUWAHATI): Sir, it is a comparative statement which she is reading. It can very well be laid.

SHRIMATI SUMITRA MAHAJAN : I will. +É{É =x½þäÆ =`öÉ Eò®ú nùäJÉäÆ ÊEò {ɽþ±Éä ®úä±É ¨ÉÆÊjɪÉÉäÆ xÉä EªÉÉ ÊEòªÉÉ* ¸ÉÒ ¦ÉÖ´ÉxÉä¶´É®ú EòÉʱÉiÉÉ (MÉÖ´ÉɽþÉ]õÒ): EòÉì¨|ÉÒ½þèÆÊºÉ´É º]õä]õ¨ÉèÆ]õ ¤É½þÖiÉ +SUôÉ ½þè* +É{É =ºÉä ±Éä Eò®ú nùÒÊVÉB* ¸ÉÒ¨ÉiÉÒ ºÉÖʨÉjÉÉ ¨É½þÉVÉxÉ : +É{É ÊSÉxiÉÉ xÉ Eò®úäÆ* ¨ÉèÆ =ºÉä ±Éä Eò®ú nùÚÆMÉÒ* ¸ÉÒ {ÉÒ.ºÉÒ. ºÉä`öÒ VÉ¤É ®úä±É ¨ÉÆjÉÒ ¤ÉxÉä ... (´ªÉ´ÉvÉÉxÉ) MR. CHAIRMAN : Hon. Members are requested to avoid unnecessary interventions. Please sit down; I will take care. ¸ÉÒ ®úÉVÉ´ÉÒ®ú ÊºÉÆ½þ (+ÉÆ´É±ÉÉ): ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ªÉ½þ BäºÉÉ Eò®úEòä ºÉ¨ÉªÉ EòÒ ¤É®ú¤ÉÉnùÒ Eò®ú ®ú½þä ½þèÆ* <xÉEòÒ {ÉÉ]õÒÇ Eòä ={Éäxpù VÉÒ BEò PÉÆ]õä iÉEò ¤ÉÉä±ÉiÉä ®ú½þä* ½þ¨ÉxÉä EòÉä<Ç +É{ÉÊiiÉ xɽþÒÆ EòÒ* ½þ¨ÉÉ®úÒ {ÉÉ]õÒÇ EòÒ {ɽþ±ÉÒ º{ÉÒEò®ú ¤ÉÉä±É ®ú½þÒ ½þèÆ iÉÉä =x½þÉäÆxÉä +É{ÉÊiiÉ Eò®úxÉÒ ¶ÉÖ¯û Eò®ú nùÒ* ... (´ªÉ´ÉvÉÉxÉ) MR. CHAIRMAN: Shrimati Sumitra Mahajan, you may proceed with your speech. Please do not give any running commentary. ¸ÉÒ¨ÉiÉÒ ºÉÖʨÉjÉÉ ¨É½þÉVÉxÉ : ¨ÉèÆ ¤ÉiÉÉxÉÉ SÉɽþiÉÒ ½þÚÆ ÊEò +ÉVÉ VÉÉä ±ÉÉäMÉ <ºÉEòÉ Ê´É®úÉävÉ Eò®ú ®ú½þä ½þèÆ, ´É½þ ¤ÉiÉÉ ®ú½þä ½þèÆ ÊEò <ºÉºÉä <xÉ¡±Éä¶ÉxÉ ¤ÉgøäMÉÉ +Éè®ú ®úÉäb÷ ]ÅÉÆºÉ{ÉÉä]õǺÉÇ EòÉä ¡òɪÉnùÉ ½þÉäMÉÉ* +É{É <xÉEòÒ ºÉ®úEòÉ®ú Eòä ®úä±É ¤ÉVÉ]õ =`öÉ Eò®ú nùäJÉäÆ* =ºÉ ºÉ¨ÉªÉ SÉɽþä ¸ÉÒ {ÉÒ.ºÉÒ. ºÉä`öÒ ®úä±É ¨ÉÆjÉÒ ½þÉäÆ, =x½þÉäÆxÉä =ºÉ ºÉ¨ÉªÉ ÊEòºÉ |ÉEòÉ®ú ºÉä ÊEò®úɪÉä ¤ÉgøÉªÉä, ´Éä ¦ÉÒ BäºÉä +ÉEòc÷ä nùä ºÉEòiÉä ½þèÆ* 1985 ¨ÉäÆ ¸ÉÒ ¤ÉƺÉÒ ±ÉÉ±É ®úä±É ¨ÉÆjÉÒ lÉä, iÉ¤É Eòä +ÉÆEòc÷ä nùä ºÉEòiÉä ½þèÆ* =ºÉ ºÉ¨ÉªÉ 10 {É®úºÉäÆ]õ ºÉ{±ÉÒ¨Éä]õ®úÒ SÉÉVÉÇäVÉ ¤ÉgøÉªÉä MɪÉä lÉä, ÊEòºÉ |ÉEòÉ®ú {ÉèºÉäÆVÉ®ú ]ÅäxÉ ªÉÉ nùںɮúÒ ]ÅäxÉ Eòä ÊEò®úɪÉä ¤ÉgøÉªÉä MɪÉä* ½þ¨ÉxÉä iÉÉä Eòä´É±É º±ÉÒ{É®ú, B.ºÉÒ. EòÉ ÊEò®úɪÉÉ ¤ÉgøÉªÉÉ ½þè ±ÉäÊEòxÉ <x½þÉäÆxÉä iÉÉä ½þ®ú ¨Énù ¨ÉäÆ ÊEò®úɪÉÉ ¤ÉgøÉªÉÉ ½þè* ªÉ½þ ʺɱÉʺɱÉÉ ºÉɱÉÉäÆ-ºÉÉ±É SɱÉiÉÉ ®ú½þÉ +Éè®ú Eò½þÒÆ ¯ûEòÉ xɽþÒÆ* VɤÉ-VÉ¤É <xÉEòÒ ºÉ®úEòÉ®ú ®ú½þÒÆ, |ÉiªÉäEò ®úä±É ¨ÉÆjÉÒ xÉä BäºÉÉ ½þÒ ÊEòªÉÉ ½þè* ¸ÉÒ VÉÉ¡ò®ú ¶É®úÒ¡ò xÉä iÉÉä <ºÉºÉä VªÉÉnùÉ >ðÆSÉÉ<Ç EòÉä UôÖ+É lÉÉ* =x½þÉäÆxÉä 1991-92 ¨ÉäÆ £òä]õ SÉÉVÉÇäVÉ 10 {É®úºÉäÆ]õ ¤ÉgøÉªÉä +Éè®ú ¤ÉÉEòÒ ºÉèÆÊEòb÷ E±ÉɺÉ, B.ºÉÒ. E±ÉÉºÉ Eòä ʱɪÉä ¨Éä±É +Éè®ú +ÉÊb÷ÇxÉ®úÒ ]ÅäxÉ EòÉ ÊEò®úɪÉÉ ¤ÉgøÉªÉÉ* ¨ÉèÆ =xÉEòÒ <ºÉ ¤ÉÉiÉ Eòä ʱɪÉä nùÉnù Vɰü®ú nùäiÉÒ ½þÚÆ ÊEò VÉ¤É <±ÉèE¶ÉxÉ <Ǫɮú ½þÉäiÉÉ lÉÉ iÉÉä ´Éä UôÉäc÷ nùäiÉä lÉä +Éè®ú Eò½þ VÉÉiÉÉ lÉÉ ÊEò SÉÖxÉÉ´É EòÉ ºÉÉ±É ½þè, VÉxÉiÉÉ EòÉä lÉÉäc÷Ò ®úɽþiÉ ÊnùJÉÉ nùÉä* xɽþÒÆ iÉÉä ½þ®ú ºÉÉ±É £òä]õ +Éè®ú ®úä±É ¡òäªÉ®ú ¤ÉgøÉiÉä ®ú½þä ½þèÆ* ½þ¨ÉÉ®úÒ ºÉ®úEòÉ®ú xÉä Eòä´É±É 4 {É®úºÉäÆ]õ ®úä±É ¡òäªÉ®ú ¤ÉgøÉªÉÉ ½þè* ªÉ½þ ʺɱÉʺɱÉÉ ¸ÉÒ ®úÉ¨É Ê´É±ÉÉºÉ {ÉɺɴÉÉxÉ Eòä ºÉ¨ÉªÉ iÉEò SɱÉiÉÉ ®ú½þÉ ½þè* ¨ÉèÆ <xÉ ±ÉÉäMÉÉäÆ ºÉä BEò ¤ÉÉiÉ {ÉÚUôxÉÉ SÉɽþÚÆMÉÒ ÊEò VÉ¤É BEò EòÉÆOÉäºÉ Eòä |É´ÉEiÉÉ Eò½þiÉä ½þèÆ ÊEò ®úÉäb÷ ]ÅÉÆºÉ{ÉÉä]õÇä¶ÉxÉ EòÉä ¡òɪÉnùÉ ½þÉäMÉÉ iÉÉä <ºÉEòÉ ¨ÉiÉ±É¤É ªÉ½þ ½þè ÊEò VÉ¤É +É{É ½þ®ú ºÉÉ±É £òä]õ SÉÉVÉÇäVÉ ¤ÉgøÉiÉä ®ú½þiÉä ½þèÆ, Eò½þÒÆ =xÉ ±ÉÉäMÉÉäÆ ºÉä ½þèÆb÷ <xÉ M±ÉÉä´É iÉÉä xɽþÒÆ ½þè* ªÉ½þ ¶ÉÆEòÉ ¨Éä®úä ¨ÉxÉ ¨ÉäÆ +ÉiÉÒ ½þè* ½þ¨É ±ÉÉäMÉ <x½þÒÆ ±ÉÉäMÉÉäÆ ºÉä ºÉÒJÉ ®ú½þä ½þèÆ* <xÉEòä ʱɪÉä iÉÉä 10 ºÉä 15 {É®úºÉäÆ]õ £òä]õ +Éè®ú ®úä±É ÊEò®úɪÉÉ ¤ÉgøÉxÉÉ xÉÉʨÉxÉ±É ¤ÉÉiÉ lÉÒ* SÉÚÆÊEò <xÉ ±ÉÉäMÉÉäÆ Eòä {ÉÉºÉ ¤ÉÉä±ÉxÉä EòÉä +Éè®ú EòÖUô xɽþÒÆ ½þè, <ºÉʱɪÉä +ɱÉÉäSÉxÉÉ Eò®ú ®ú½þä ½þèÆ* ªÉ½þ {ɽþ±ÉÒ ¤ÉÉ®ú ½þÖ+É ÊEò º]õä]õºÉ {Éä{É®ú iÉèªÉÉ®ú ÊEòªÉÉ MɪÉÉ, +Éi¨É-{É®úÒIÉhÉ Eò®úxÉä Eòä ʱɪÉä BEò ¶ÉÖ¯û+ÉiÉ EòÒ MÉ<Ç ½þè* {ɽþ±ÉÒ ¤ÉÉ®ú ªÉ½þ ºÉÉäSÉÉ MɪÉÉ ÊEò <iÉxÉÒ {ÉÊ®úªÉÉäVÉxÉɪÉäÆ +{ÉxÉä ½þÉlÉ ¨ÉäÆ EªÉÉäÆ ±ÉÒ VÉÉiÉÒ ½þèÆ VÉ¤É {ÉÚ®úÒ xɽþÒÆ ½þÉä {ÉÉiÉÒÆ* ½þ¨Éä {ɽþ±Éä ªÉ½þ ºÉÉäSÉxÉÉ ½þÉäMÉÉ ÊEò VÉÉä {ɽþ±Éä EòÒ {ÉÊ®úªÉÉäVÉxÉɪÉäÆ ½þèÆ =x½þäÆ {ɽþ±Éä {ÉÚ®úÉ ÊEòªÉÉ VÉɪÉä* <ºÉEòä {ɽþ±Éä ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ ºÉä Eò½þxÉÉ SÉɽþÚÆMÉÒ ÊEò ªÉ½þÉÆ Eò<Ç ¤ÉÉ®ú BäºÉÉ ½þÖ+É ½þè ÊEò +{ÉxÉÉäÆ EòÉä JÉÖ¶É Eò®úxÉä Eòä ʱɪÉä ºÉ´ÉÇäIÉhÉ Êb÷E±ÉäªÉ®ú Eò®ú ÊnùªÉÉ +Éè®ú {ÉÊ®úªÉÉäVÉxÉɪÉäÆ +{ÉxÉä ½þÉlÉ ¨ÉäÆ ±Éä ±ÉÒ* ¨ÉèÆ ºÉÖZÉÉ´É nùäxÉÉ SÉɽþÚÆMÉÒ ÊEò {ɽþ±Éä <xÉ ºÉ¤É EòÉ BEò ¤ÉÉ®ú {ÉÖxÉ®úÒIÉhÉ ½þÉäxÉÉ SÉÉʽþªÉä* <xÉ {ÉÊ®úªÉÉäVÉxÉÉ+ÉäÆ EòÒ ´ÉɪÉʤ±É]õÒ ½þÉäxÉÒ SÉÉʽþªÉä* ªÉ½þ ¤ÉÉiÉ ºÉ½þÒ ½þè ÊEò ®úä±É´Éä ¡òɪÉnùÉ Eò¨ÉÉxÉä Eòä ʱɪÉä xɽþÒÆ ½þè ±ÉäÊEòxÉ BEò ºÉɨÉÉÊVÉEò ºÉä´ÉÉ <ºÉºÉä VÉÖc÷Ò ½þÖ<Ç ½þè* <ºÉ ¤ÉÉiÉ EòÉä <ºÉ nÞùʹ]õ ºÉä nùäJÉÉ VÉÉxÉÉ SÉÉʽþªÉä* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, Eò<Ç ¤ÉÉ®ú BäºÉÉ ½þÉäiÉÉ ½þè +Éè®ú ½þ¨É Eò½þiÉä ½þèÆ ÊEò VÉÉä Ê{ÉUôc÷ä IÉäjÉ ½þèÆ, =xÉEòÉä vÉxÉ EòÉ VªÉÉnùÉ +ɤɯ]õxÉ ½þÉäxÉÉ SÉÉʽþªÉä ªÉÉ IÉäjÉÒªÉ ºÉÆiÉÖ±ÉxÉ {É®ú +ÉvÉÉÊ®úiÉ vÉxÉ EòÉ +ɤɯ]õxÉ ½þÉäxÉÉ SÉÉʽþªÉä* Eò<Ç ¤ÉÉ®ú Ê{ÉUôb÷ä IÉäjÉ Eòä ʱɪÉä ÊEòºÉÒ {ÉÊ®úªÉÉäVÉxÉÉ Eòä ʱɪÉä vÉxÉ +ɤɯÊ]õiÉ Eò®úiÉä ½þèÆ, =ºÉ¨ÉäÆ EòÖUô JÉSÉÇ ½þÉä VÉÉiÉÉ ½þè* ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ SÉɽþÚÆMÉÒ ÊEò <ºÉEòÉ ¦ÉÒ {ÉÖxÉ®úÒIÉhÉ Eò®úɪÉäÆ ÊEò BäºÉÒ ÊEòiÉxÉÒ {ÉÊ®úªÉÉäVÉxÉɪÉäÆ ½þèÆ ÊVÉxÉ {É®ú EòÖUô Eò®úÉäc÷ ¯û{ɪÉÉ JÉSÉÇ ½þÉä MɪÉÉ ½þè +Éè®ú ¤ÉÉnù ¨ÉäÆ =xÉ {ÉÊ®úªÉÉäVÉxÉÉ+ÉäÆ {É®ú EòÉ¨É xɽþÒÆ ½þÉä ®ú½þÉ ½þè* ªÉ½þ ¦ÉÒ BEò |ÉEòÉ®ú ºÉä xÉä¶ÉxÉ±É ´Éäº]õäVÉ ½þÉä VÉÉiÉÒ ½þè* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, <xnùÉè®ú-nùÉä½þnù ®úä±É ±ÉÉ<xÉ ¨ÉÉMÉÇ {É®ú vÉÉ®ú +Éè®ú ZÉɤÉÖ+É Ê{ÉUôc÷ä ÊVɱÉä ½þèÆ VɽþÉÆ ®úä±É ±ÉÉ<xÉ ÊxɨÉÉÇhÉ Eòä ʱɪÉä 12 Eò®úÉäc÷ ¯û{ɪÉÉ ÊnùªÉÉ MɪÉÉ lÉÉ* =ºÉEòä ¤ÉÉnù 5 Eò®úÉäc÷ ¯û{ɪÉä +Éè®ú ÊnùªÉä MɪÉä* +¦ÉÒ ¦ÉÒ 15-20 Eò®úÉäc÷ ¯û{ɪÉä EòÒ Vɰü®úiÉ ½þÉäMÉÒ* nùä´ÉɺÉ-¨ÉEòºÉÒ ±ÉÉ<xÉ Eòä ʱɪÉä 15-20 Eò®úÉäc÷ ¯û{ɪÉÉ JÉSÉÇ ½þÉä MɪÉÉ ½þè* ªÉÊnù ªÉ½þ ¨ÉÉMÉÇ {ÉÚ®úÉ ½þÉä VÉÉiÉÉ ½þè iÉÉä ¨ÉɱÉMÉÉÊc÷ªÉÉäÆ +Éè®ú ¤ÉÉEòÒ MÉÉÊc÷ªÉÉäÆ Eòä {ÉÊ®ú´É½þxÉ EòÒ nÞùʹ]õ ºÉä ={ɪÉÉäMÉ ¨ÉäÆ +ɪÉäMÉÒ* ®úä±É´Éä EòÉä <ºÉºÉä ¡òɪÉnùÉ ½þÉäMÉÉ* ±ÉäÊEòxÉ ½þ¨É BäºÉÉ xɽþÒÆ ºÉÉäSÉiÉä* <xnùÉè®ú-nùÉä½þnù EòÉ {ÉÚ®úÉ IÉäjÉ Ê{ÉUôc÷É ½þÖ+É ½þè* <ºÉ EòÉ®úhÉ ªÉ½þÉÆ {ÉÊ®úªÉÉäVÉxÉÉ EòÉä ½þÉlÉ ¨ÉäÆ Ê±ÉªÉÉ MɪÉÉ lÉÉ ±ÉäÊEòxÉ ½þ¨É <ºÉ iÉ®ú¡ò vªÉÉxÉ xɽþÒÆ nùäiÉä* +ÉvÉÉ {ÉèºÉÉ JÉSÉÇ ÊEòªÉÉ ½þè* +¤É ´É½þ ¦ÉÒ ´Éäº]õ VÉÉ ºÉEòiÉÉ ½þè EªÉÉäÆÊEò +lÉÇ ´ÉEòÇ VªÉÉnùÉ ÊnùxÉ iÉEò Ê]õEò xɽþÒÆ ºÉEòäMÉÉ* nùںɮúÒ ¤ÉÉiÉ ®úiɱÉÉ¨É xÉÒ¨ÉSÉ ºÉäE¶ÉxÉ EòÒ ½þè* =ºÉ¨ÉäÆ ¦ÉÒ 15-20 Eò®úÉäc÷ ¯û{ɪÉä JÉSÉÇ Eò®ú ÊnùªÉä MÉB ½þèÆ +Éè®ú +¤É BEò |ÉEòÉ®ú ºÉä ´É½þÉÆ MÉäVÉ EòxɴɶÉÇxÉ ¨ÉäÆ +ɤɯ]õxÉ nùäxÉÉ ¤ÉÆnù ½þÉä MɪÉÉ ½þè* ¨Éä®úÉ Eò½þxÉÉ ½þè ÊEò BäºÉÒ ªÉÉäVÉxÉÉ+ÉäÆ EòÉ {ÉÖxÉ®úÒIÉhÉ ½þÉäxÉÉ SÉÉʽþB VɽþÉÆ ½þ¨ÉÉ®úÉ {ÉèºÉÉ JÉSÉÇ ½þÉä MɪÉÉ ½þè* Eò¨É ºÉä Eò¨É |ÉɪÉÉìÊ®ú]õÒ ¤ÉäÊºÉºÉ {É®ú =xÉEòÉä {ÉÚ®úÉ Eò®úäÆ +Éè®ú ÊVÉxÉ {ÉÊ®úªÉÉäVÉxÉÉ+ÉäÄ ºÉä ®úä±É EòÉä +ɨÉnùxÉÒ ½þÉä, BäºÉÒ {ÉÊ®úªÉÉäVÉxÉÉ+ÉäÆ EòÉä {ɽþ±Éä ½þÉlÉ ¨ÉäÆ ±ÉäxÉÉ SÉÉʽþB, ªÉ½þ ¨Éä®úÉ +{ÉxÉÉ ºÉÖZÉÉ´É ½þè* ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ¨ÉèÆ lÉÉäc÷ä ¨ÉäÆ Eòä´É±É ¨ÉvªÉ |Énùä¶É EòÒ ¤ÉÉiÉ Eò½þÚÆMÉÒ* ¨ÉvªÉ |Énùä¶É ´ÉèºÉä nùäJÉÉ VÉÉB iÉÉä Ê{ÉUôc÷É ½þÖ+É IÉäjÉ ½þè* +ÉVÉ +MÉ®ú nùäJÉäÆ iÉÉä 1000 ÊEò±ÉÉä¨ÉÒ]õ®ú {É®ú ºÉÉvÉÉ®úhÉiÉ& 19 ÊEò±ÉÉä¨ÉÒ]õ®ú ®úä±É ½þè, ªÉ½þ Ê´ÉEòÉºÉ EòÒ ÊºlÉÊiÉ ½þè ®úä±É ±ÉÉ<xÉ EòÒ, ±ÉäÊEòxÉ ¨ÉvªÉ |Énùä¶É 13 ÊEò±ÉÉä¨ÉÒ]õ®ú {É®ú ¯ûEòÉ ½þÖ+É ½þè* ¨ÉvªÉ |Énùä¶É ¨ÉäÆ +É{ÉxÉä ʤɱÉɺÉ{ÉÖ®ú WÉÉäxÉ ÊnùªÉÉ, =ºÉEòä ʱÉB ¨ÉèÆ +ɦÉÉ®ú |Énù¶ÉÇxÉ Eò®úiÉÒ ½þÚÆ* +É{ÉxÉä nù±±ÉÒ-®úÉVɽþ®úÉ ®úä±É ±ÉÉ<xÉ nùä nùÒ, ½þɱÉÉÆÊEò +¦ÉÒ ¦ÉÒ =ºÉEòÉ EòÉ¨É ¤ÉÉEòÒ ½þè EªÉÉäÆÊEò <º{ÉÉiÉ ¨ÉÆjÉÉ±ÉªÉ ªÉÉ ºÉä±É +ÉÊnù ºÉä ʨɱÉEò®ú EòÉ¨É ½þÉäxÉÉ ½þè* Ê¡ò®ú ¦ÉÒ +É{ÉxÉä {ÉÊ®úªÉÉäVÉxÉÉ º´ÉÒEÞòiÉ EòÒ, ¨ÉèÆ vÉxªÉ´ÉÉnù nùäiÉÒ ½þÚÆ* ±ÉäÊEòxÉ ¨ÉvªÉ ¦ÉÉ®úiÉ IÉäjÉ ¨ÉäÆ JÉ®úMÉÉäxÉ, JÉÆb÷´ÉÉ, vÉÉ®ú, ZÉɤÉÖ+É Eòä Ê{ÉUôc÷ä <±ÉÉEòä ¦ÉÒ +ÉiÉä ½þèÆ* +MÉ®ú UôiiÉÒºÉMÉgø ¤ÉxÉ VÉÉiÉÉ ½þè +Éè®ú ¶Éä¹É ¨ÉvªÉ |Énùä¶É +±ÉMÉ ½þÉä VÉÉiÉÉ ½þè iÉÉä <ºÉ ¶Éä¹É ¨ÉvªÉ ¦ÉÉ®úiÉ EòÉä <Æb÷ºÊ]ŪɱÉÒ ªÉÉ +ÉètÉäÊMÉEò nÞùʹ]õ ºÉä VÉÉä ºÉÆ{ÉxxÉ ¤ÉxÉÉ ºÉEòiÉÉ ½þè BäºÉÉ ¶É½þ®ú <xnùÉè®ú +Éè®ú =ºÉEòä +ɺÉ-{ÉÉºÉ EòÉ IÉäjÉ ½þè VÉÉä {ÉÚ®úä ¨ÉvªÉ |Énùä¶É EòÉ {ÉÉä¹ÉhÉ Eò®ú ºÉEòiÉÉ ½þè* ±ÉäÊEòxÉ +ÉVÉ ªÉ½þÒ IÉäjÉ BEò |ÉEòÉ®ú ºÉä ={ÉäIÉÉ EòÉ Ê¶ÉEòÉ®ú ½þÉä ®ú½þÉ ½þè* ¨ÉèÆ BEò ºÉÖZÉÉ´É nùäxÉÉ SÉɽþÚÆMÉÒ* ÊVÉºÉ |ÉEòÉ®ú +É{ÉxÉä EòÉäÆEòhÉ ®úä±É´Éä Eòä ʱÉB BEò {ÉÊ®úªÉÉäVÉxÉÉ ¤ÉxÉÉ<Ç, ´ÉèºÉä ½þÒ ¨ÉvªÉ ¦ÉÉ®úiÉ Eòä ʱÉB EòÉä<Ç EòÉ{ÉÉäÇ®úä¶ÉxÉ ¤ÉxÉÉEò®ú ªÉÉ ¶ÉäªÉºÉÇ ÊxÉEòɱÉEò®ú {ÉÚ®úä ¨ÉvªÉ ¦ÉÉ®úiÉ Eòä ®úä±É Ê´ÉEòÉºÉ Eòä ʱÉB ½þ¨É Ê´ÉSÉÉ®ú Eò®ú ºÉEòiÉä ½þèÆ* EªÉÉäÆÊEò UôÉä]õÒ-UôÉä]õÒ ¤ÉÉiÉäÆ +MÉ®ú ¨ÉèÆ Eò½þÚÆMÉÒ ÊEò <xnùÉè®ú ºÉä {ÉÚxÉÉ MÉÉc÷Ò SÉÉʽþB, ½þɱÉÉÆÊEò ¨ÉÖZÉä ¦ÉÒ ºÉ¨ÉZÉ ¨ÉäÆ xɽþÒÆ +ÉiÉÉ ÊEò BäºÉÒ ={ÉäIÉÉ EªÉÉäÆ ½þÉäiÉÒ ½þè* ¨ÉèÆxÉä ºÉÖZÉÉ´É ÊnùªÉÉ lÉÉ ÊEò +ʽþƺÉÉ BäEºÉ|ÉäºÉ VÉÉä +½þ¨ÉnùɤÉÉnù ºÉä {ÉÚxÉÉ iÉEò SɱÉiÉÒ ½þè, ºÉ{iÉɽþ ¨ÉäÆ iÉÒxÉ ÊnùxÉ SɱÉiÉÒ ½þè, ¤ÉÉEòÒ ÊnùxÉ +MÉ®ú ]ÅèEò JÉɱÉÒ ®ú½þiÉÉ ½þè iÉÉè ´É½þ <ÆnùÉè®ú ´ÉɱÉÉäÆ EòÉä nùä nùÉä, <xnùÉè®ú ºÉä {ÉÚxÉÉ MÉÉc÷Ò SɱÉÉ+Éä, ±ÉäÊEòxÉ +É{ÉxÉä +ʽþƺÉÉ BäEºÉ|ÉäºÉ Eòä ¡òä®úä iÉÉä ¤ÉgøÉ ÊnùªÉä ±ÉäÊEòxÉ <ÆnùÉè®ú EòÒ iÉ®ú¡ò ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉ vªÉÉxÉ {ÉiÉÉ xɽþÒÆ EªÉÉäÆ xɽþÒÆ VÉÉ ®ú½þÉ ½þè* vªÉÉxÉ VÉÉBMÉÉ, ¨Éä®úÉ +{ÉxÉÉ Ê´É¶´ÉÉºÉ ½þè EªÉÉäÆÊEò +¦ÉÒ ½þ¨ÉäÆ +{ÉxÉÉ ºÉ¨ÉªÉ {ÉÚ®úÉ Eò®úxÉÉ ½þè iÉÉä +ÉxÉä ´ÉɱÉä ºÉɱÉÉäÆ ¨ÉäÆ ´É½þ Wɰü®ú vªÉÉxÉ nùäÆMÉä* Eò<Ç BäºÉÒ ¨ÉÉÆMÉäÆ ½þ¨ÉÉ®úÒ ®ú½þ VÉÉiÉÒ ½þèÆ* ¨ÉèÆ ªÉ½þÉÆ {ÉÚ®úä ¨ÉvªÉ ¦ÉÉ®úiÉ Eòä ʽþºÉÉ¤É ºÉä Eò½þÚÆMÉÒ ÊEò Eò<Ç BäºÉÒ ªÉÉäVÉÉxÉÉBÄ ½þèÆ ÊVÉxÉEòÒ ={ÉäIÉÉ ½þÉäiÉÒ ½þè* ½þ¨ÉÉ®úä ¨ÉÖJªÉ ¨ÉÆjÉÒ EòÉä ½þÉä ºÉEòiÉÉ ½þè ÊEò =ºÉEòä ʱÉB ºÉ¨ÉªÉ xÉ ½þÉä EªÉÉäÆÊEò ¨ÉvªÉ |Énùä¶É ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ ®úÉVÉ´ÉÒ®ú ÊºÉÆ½þ : BäºÉÒ ={ÉäIÉÉ ½þè ÊEò ´É½þ ºÉÖxÉ ½þÒ xɽþÒÆ ®ú½þä ½þèÆ* ¸ÉÒ¨ÉiÉÒ ºÉÖʨÉjÉÉ ¨É½þÉVÉxÉ : ºÉÖxÉ ®ú½þä ½þèÆ* ¨ÉvªÉ |Énùä¶É Eòä ½þ¨ÉÉ®úä ¨ÉÖJªÉ ¨ÉÆjÉÒ VÉÉä ®úÉäbWÉ Eòä ʱÉB {ÉèºÉÉ +ÉiÉÉ ½þè =ºÉEòÉ ¦ÉÒ {ÉÚ®úÉ ={ɪÉÉäMÉ xɽþÒÆ Eò®úiÉä ½þèÆ* ¨ÉvªÉ |Énùä¶É ¨ÉäÆ ®úÉäbWÉ Eòä ʱÉB Eò½þÉ´ÉiÉ ¤ÉxÉiÉÒ VÉÉ ®ú½þÒ ½þè ÊEò ¨ÉvªÉ |Énùä¶É ¨ÉäÆ ®úÉäb÷ EòÉ +lÉÇ MÉbføä ½þèÆ* ¨ÉvªÉ |Énùä¶É Eòä ¨ÉÖJªÉ ¨ÉÆjÉÒ ®úÉäb÷ EòÉ {ÉèºÉÉ {ÉÚ®úÉ JÉSÉÇ xɽþÒÆ Eò®úiÉä +Éè®ú +{ÉäIÉÉ Eò®úiÉä ½þèÆ ÊEò Eòäxpù ºÉä ¨Énùnù ʨɱÉxÉÒ SÉÉʽþB* BäºÉÒ ¨ÉvªÉ |Énùä¶É EòÒ ½þɱÉiÉ ½þè* <ºÉEòä ʱÉB ¨ÉvªÉ |Énùä¶É Eòä ¨ÉÖJªÉ ¨ÉÆjÉÒ ªÉ½þÉÆ +ÉBÆMÉä, EòÉä<Ç ªÉÉäVÉxÉÉ |ɺiÉÖiÉ Eò®úäÆMÉä ªÉ½þ iÉÉä ½þ¨É +{ÉäIÉÉ xɽþÒÆ Eò®ú ºÉEòiÉä ½þèÆ ±ÉäÊEòxÉ +É{ɺÉä ¨Éä®úÉ <iÉxÉÉ ÊxÉ´ÉänùxÉ ½þè ÊEò nùÉä iÉÒxÉ ¤ÉÉiÉäÆ ¨ÉèÆxÉä VÉÉä Eò½þÒÆ =ºÉ {É®ú ½þ¨ÉÉ®úä ®úä±É ¨ÉÆjÉÒ vªÉÉxÉ nùäÆ* +É{É ®úä±É´Éä £òä]õ ¨ÉäÆ +ɨÉnùxÉÒ ¤ÉgøÉxÉä EòÒ nÞùʹ]õ ºÉä, ¨ÉÉ±É EòÉ ±ÉnùÉxÉ ¤ÉgøÉxÉä EòÒ nÞùʹ]õ ºÉä EòÖUô ªÉÉäVÉxÉÉBÆ ¤ÉxÉÉBÆ* +ÊvÉEòÉÊ®úªÉÉäÆ EòÉä Eò½þxÉÉ SÉÉʽþB ÊEò VªÉÉnùÉ ºÉä VªÉÉnùÉ ¡òÒ±b÷ ¨ÉäÆ VÉÉEò®ú EòÉ¨É Eò®úäÆ* ±ÉnùÉxÉ ¤ÉgøÉxÉä EòÒ nÞùʹ]õ ºÉä +MÉ®ú UôÉä]õÒ BäVÉäxºÉÒ nùäxÉä EòÒ nÞùʹ]õ ºÉä Ê´ÉSÉÉ®ú Eò®ú ºÉEòiÉä ½þèÆ iÉÉä Eò®úäÆ* ºÉÖ®úIÉÉi¨ÉEò ={ÉÉªÉ iÉÉä +É{ÉxÉä ÊEòªÉä ½þèÆ, ±ÉäÊEòxÉ =ºÉEòä ºÉÉlÉ-ºÉÉlÉ ¨ÉɱÉMÉÉÊc÷ªÉÉäÆ EòÒ ÊºlÉÊiÉ ºÉÖvÉÉ®úxÉÒ ¦ÉÒ +ɴɶªÉEò ½þè* +ÉVÉ =ºÉ {É®ú ½þ¨ÉÉ®úÉ vªÉÉxÉ xɽþÒÆ VÉÉiÉÉ ½þè* Ê¡ò®ú VÉÉä iÉҺɮúÒ ¤ÉÉiÉ ½þè ÊEò ÊVÉxÉ {ÉÊ®úªÉÉäVÉxÉÉ+ÉäÆ {É®ú ½þ¨ÉxÉä EòÖUô {ÉèºÉÉ JÉSÉÇ Eò®ú ÊnùªÉÉ ½þè, +MÉ®ú ½þ¨ÉxÉä =ºÉ {ÉÊ®úªÉÉäVÉxÉÉ EòÉä {ÉÚ®úÉ Eò®úEòä =ºÉEòÉ {ÉÚ®úÉ ±ÉÉ¦É xɽþÒÆ =`öɪÉÉ iÉÉä {ÉèºÉÉ ´ªÉlÉÇ ½þÉä VÉÉiÉÉ ½þè* ªÉÉäVÉxÉÉ JÉSÉÇ ¤ÉgøxÉÉ ¦ÉÒ BEò |ÉEòÉ®ú ºÉä ±ÉÉìºÉ ½þè* <ºÉ nÞùʹ]õ ºÉä BäºÉÒ {ÉÊ®úªÉÉäVÉxÉÉ+ÉäÆ EòÉ ºÉ´ÉÇäIÉhÉ ¦ÉÒ ½þÉä VÉÉB ÊEò EòÉèxÉ ºÉÒ {ÉÊ®úªÉÉäVÉxÉÉ {É®ú lÉÉäc÷É {ÉèºÉÉ JÉSÉÇ ½þÖ+É ½þè +Éè®ú +MÉ®ú ´É½þ {ÉÚ®úÒ ½þÉä VÉÉiÉÒ ½þè EòÖUô ½þnù iÉEò, iÉÉä ÊEòiÉxÉÉ ±ÉÉ¦É Ê¨É±ÉiÉÉ ½þè* <ºÉ {É®ú ¦ÉÒ ºÉÉäSÉÉ VÉÉB ÊEò VÉÉä BªÉ®ú º{ÉäºÉ ½þè <ºÉEòÉ VªÉÉnùÉ ºÉä VªÉÉnùÉ ={ɪÉÉäMÉ Eò®úEòä ÊEòºÉ |ÉEòÉ®ú +ɨÉnùxÉÒ ¤ÉgøÉ<Ç VÉÉB* <![endif]> <ºÉEòÒ ¦ÉÒ BEò ªÉÉäVÉxÉÉ ¤ÉxÉä +Éè®ú ¨ÉvªÉ |Énùä¶É EòÒ ={ÉäIÉÉ EòÒ iÉ®ú¡ò lÉÉäc÷É vªÉÉxÉ +ÉxÉä ´ÉɱÉä ºÉɱÉÉäÆ ¨ÉäÆ Vɰü®ú ÊnùªÉÉ VÉÉB* ¨Éä®úÉ +{ÉxÉÉ {ÉÚ®úÉ Ê´É¶´ÉÉºÉ ½þè ÊEò +É{É +{ÉxÉÉ EòɪÉÇEòÉ±É {ÉÚ®úÉ Eò®úxÉä VÉÉ ®ú½þä ½þèÆ, <ºÉʱÉB BEò-BEò ºÉÉ±É ¨ÉäÆ BEò-BEò |Énùä¶É EòÒ iÉ®ú¡ò +É{É Vɰü®ú vªÉÉxÉ nùäÆMÉä, ªÉ½þÒ ¨Éä®úÉ ÊxÉ´ÉänùxÉ ½þè* vÉxªÉ´ÉÉnù* SHRI BASU DEB ACHARIA (BANKURA): Sir, the Railway Budget presented by Shri Nitish Kumar for the second time has, once again, shown the incompetence of the Government to overcome the crises which the Indian Railway is facing now. These crises in the economy are prevailing for the last two years.

Sir, for the first time, the Railways have reduced their freight target. When last time he presented the Budget, he fixed the freight target at 450 million tonnes. Then subsequently he revised the target to 424 million tonnes which is less than what was achieved during the year 1997-98. During 1997-98, it was 429 million tonnes. So, the target is five million tonnes less that what was achieved during the year 1997-98.

Sir, we have been clamouring in this very House and asking that there should be a change in the approach because the Railways are gradually losing the market share. It has been referred to by the earlier speaker, Shri P. Upendra. Today, the position is just reverse than what it was in the year 1950-51. In the last year's Budget as also in the Status Paper, the Minister referred to it. We were hopeful that the Minister would take some efforts to reverse the trend. But we do not find anything except what he has stated that some innovative measures are being taken.

Now, the Railways are thinking to switch over from the core sector to the other goods. Sir, I suggested this two years back. The production of other goods is not less. But the Railways are carrying very minimum. Its bulk traffic is coal, iron ore, cement and fertilizers. There is a glut and recession in the steel industry. There is an impact of this on the production of coal and iron ore. Thus, there is less loading and still it is continuing. But the Railway is not doing what it should do. The Railways are not switching over to other goods. He has mentioned in this year's Budget that they will have to switch over from core sector to the other goods.

Sir, I am quite doubtful whether the Railways will be able to achieve 450 million tonnes of freight traffic in the next year.

It is not evident and clear in the Budget as there has been an impact in all spheres. There has been an impact in the rolling stock acquisition programme. Last year's allocation in the Budget was Rs.15,000 crore but it has been reduced to Rs.11,500 crore this year. It has come down from Rs.15,000 crore to Rs.11,500 crore and Railways will acquire less coaches. Our capacity in both the production units of Railways, namely, Kapurthala Coach Factory and Integral Coach Factory, is more than 2500 coaches. But what is the programme of acquisition? It is little over 2000 passenger coaches. Railways will acquire less locomotives. This is not commensurate with the Ninth Plan of the Railways which has been finalised. What is the projection and the plan for acquisition of rolling stock for the Ninth Five Year Plan? It is 865 electric locomotives and 775 diesel locomotives. This year, both the production units of CLW and DLW have manufactured 165 locomotives and 164 locomotives respectively. CLW has manufactured 165 electric locomotives and DLW has manufactured 164 diesel locomotives. What is the programme for the coming year? It has been drastically reduced. It is 135 electric locomotives and less than 130 diesel locomotives. CLW has expanded the workshop. They are even planning to manufacture more than 175 locomotives per year. What will happen to that if Railways plan to acquire 135 locomotives? Sir, the target of 450 million tonnes has been fixed. But there is less allocation for the rolling stock.

What is the position as regards wagons? Last year, the Railways planned to acquire 26,000 four-wheeler units of wagons. The situation was the same. Crisis was there. In spite of the fact that the Budget was presented to the House, the Railway planned to acquire 26,000 four-wheeler wagons. Suddenly, in the month of January, the Railways decided to reduce it to 18,000 wagons. What happened to wagon manufacturing units? Orders were given and they started manufacturing wagons. Some wagons were manufactured but Railways reduced their order. You will be surprised to know that we have the capacity to manufacture 36,000 four-wheeler units of wagons. In spite of that, it is surprising as to how the Ministry of Railways are giving development order to some of the new units.

If there is a crisis, if there is a demand, and if the production is less than the demand, then the development order can be given. But during three-four years, at least development orders have been given to four or five small units. They have no infrastructure. They have not started manufacturing wagons. In spite of that, development order has been given. What will happen to those units which are there for years together? Most of them are in public sector undertakings. Most of them are located in the State of West Bengal. Traditionally, 80 per cent of the Indian industry is in West Bengal. What will happen to them? Most of the units will have to be closed down.

This year also, what the Railways are planning to acquire? Again, 18,000. Then, what is the use of the Ninth Five Year Plan? What is the use of the Five Year Plan? In the Ninth Five Year Plan, the acquisition programme for wagon was fixed at 1,36,000. They are reducing their acquisition programme. I am doubtful as to whether the Railways will be able to achieve 450 million tonnes. Sir, there is a scope. If Chinese Railways, having 67000 kms. of route, can carry 1000 million tonnes of freight, with 62000 or 63000 kms. of target we have, why can we not carry 500 million tonnes?

knows this. He has examined it. I have seen his voluminous report, a comprehensive report. He had studied the British Railways, which is the biggest railways. He went to the U.K. to study the functioning of Railways there. I know that.

Sir, the target has been reduced. We have the capacity. But, I do not find that any attempt is being made in that respect. For example, increasing the traffic facility. What is the allocation for doubling? Is it quite sufficient? Regarding doubling, he has stated that he has increased the percentage. He is showing the percentage with Revised Estimates, not with the Budget Estimates. He has reduced the annual plan from Rs.9700 crore to Rs.8700 crore. In the next year, the annual plan is Rs.9700 crore. He has said that it is an increase of more than Rs.800 crore. Is it so? If we compare with the last year's Budget, it is only an increase of Rs.200 crore.

The Chinese Railways are planning to construct 10000 kms. of railway line in this five year plan. What is our plan in the Ninth Five Year Plan for Railways for the construction of new lines? It is 861 kms. We are not even achieving that.

What Shri P. Upendra has said? Two years back, in 1996-97, the Indian Railways could construct only 26 kms. Before that, 41 kms. It is even less than 100 kms. average. What was the recommendation of the Railway Convention Committee?

The recommendation was that a minimum of 300 kms. of new lines should be constructed every year. But we are not trying to overcome the problems. The Indian Railways is not trying to increase its capacity. What is the projection fixed in the Ninth Five Year Plan for revenue earning traffic? It is 520 million tonnes. The revised target for this year is 424 million tonnes. I would like to know whether we will be able to achieve another 100 million tonnes in a period of three years. What is the target for traffic output? It is 350 billion tonne kilometres. Similarly, the target for non-suburban traffic is 1,793 million kilometres and it is 2,989 million kilometres for suburban traffic. These are the projections which are made in the Ninth Five Year Plan. If we have to achieve our target, the Indian Railways should plan for that. But what is the position now?

Sir, what is the average speed now? It is 27 kms. for goods train and it is 47 kms. for passenger train. If you compare this figure with the developing countries, it is even less than what they have. If we can increase our speed by 10 per cent, our capacity can be increased to a great extent. But how can we increase our speed?

Sir, the Minister has stated in his Budget that this year the thrust will be on safety. It is good; safety should be given importance. The Minister has also stated that he is planning to have more ultrasonic machines this year. Now, we have only one ultrasonic machine for each zone to detect rail fractures which is not sufficient. I have with me some figures for the year 1996-97. In 1996-97, there were 2,965 rail fractures, 12,580 cases of engine failures, 37,150 defective wagons and 361 cases of failure of passenger coaches. Then, the norm for break power is 87 per cent, but the drivers are now forced to run the trains with even less than 87 per cent break power. In 1996-97, the number of cases of poor break power was 3,140. The Government should realise the situation.

MR. CHAIRMAN :Please conclude quickly.

SHRI BASU DEB ACHARIA :Sir, I have just started.

MR. CHAIRMAN: How much time will you take?

SHRI BASU DEB ACHARIA :I will take one hour.

MR. CHAIRMAN: If you take one hour, how is it possible to accommodate all the other Members who want to participate in this debate?

SHRI BASU DEB ACHARIA :Sir, usually I speak for one hour in the debate on the Railway Budget. This is a special privilege for me.

MR. CHAIRMAN: Please be brief.

SHRI BASU DEB ACHARIA :Sir, during 1996-97, there were 169 cases of failure of overhead equipment. The number of failure of signals and other systems was 1,25,259.

13.00 hrs Shri Ram Naik, you are talking of modernisation of the system. So far as safety and efficiency of the train operation is concerned, much depends on the signalling system. That is the situation.

We are inducting the most modern 600 HP, three-phase locomotive. We have already spent Rs. 700 crore for import of technology. Now, these are being manufactured in our Workshop. But what is the position of the signalling system? What is the condition of our track system? Still 12,000 kms of track is overaged.

What is the target for track renewal? The Minister has announced that the coming year is the year of the passenger. It is very good. `Passenger' means safety, security, improvement in the passenger amenities and improvement in the passenger services. What is the position of track renewal? What is the target? Last year, the target was 2,234 kms. A year before, it was `2,374' kms. The thrust on safety has been reduced to 2,100 kms. So, we are having track which is 50 to 60-year old. We have long-welded track to the extent of 11-12 Thousand kms. There is no plan to wipe out the entire backlog. After the Ninth Five Year Plan, this backlog will be increased. There will be more and more derailments. Most of the derailments are not reported. That is why, in the booklet circulated, it has been shown that the number of accidents is increasing gradually. But factually, it is not correct. The derailments have increased because of the backlog of track renewal. Still 12,000 kms of track is overaged. What is the plan to replace the overaged track? There is no plan for that.

MR. CHAIRMAN : Shri Basu Deb Acharia, on behalf of your party, the names of seven or eight Members have been given. ... (Interruptions)

SHRI BASU DEB ACHARIA : I know that.

MR. CHAIRMAN: You cannot take other Members' time. You cannot proceed beyond half-an-hour.

SHRI BASU DEB ACHARIA : I know about my time. ... (Interruptions)

MR. CHAIRMAN: You have already taken more than 25 minutes. I would request the hon. Member to conclude at least within five minutes.

SHRI BASU DEB ACHARIA : I know about my party's time. ... (Interruptions) We are going to sit for the whole day and for the whole night.

MR. CHAIRMAN: It is up to you to convince your party Members who will get a chance. You have taken more than 30 minutes. You are talking the time of other Members.

SHRI BASU DEB ACHARIA : All right.

He has stated about the track circuiting from fouling mark to fouling mark.

MR. CHAIRMAN: Please wait for a moment. It has been decided with the consent of the House that there is no lunch-break today.

SHRI BASU DEB ACHARIA : All right. It is very good.

Sir, the Wanchoo Committee, and then the Sikri Committee had recommended for completion of this track-circuiting work. The Sikri Committee gave its Report in 1986. In this very House, the present Railway Minister, who was in the Opposition then, raised the matter regarding Ferozabad train accident. Why did that accident occur? Whenever an accident occurs due to derailment or some such thing, the reply given here is that the accident took place due to human failure. Why should there be a human failure? Can human failure not be eliminated or reduced? I can give one example of Ferozabad accident which occurred as track circuit was not there from fouling mark to fouling mark. For providing track circuit, necessary fund was provided but was not utilised. When the Standing Committee on Railways asked the Chief Safety Commissioner for Railways whether that accident could have been avoided had the track circuit was there, his reply was `yes'. Then, who was responsible? Was it bechara Bhore Lal, the poor Switchman? Was it because of his fault, the accident took place? Had there been a track circuit, the accident would not have occurred.

Now, the hon. Minister has said that by the end of this year, the track circuiting will be completed. He had stated that he will be planning to take a number of measures in order to make the rail journey more safer. As usual, he had passed the burden to the poor passengers. He had said that there will only be a minimum increase in fares, and he had spared the passengers who travel by Second Class whose percentage comes to 90. The earnings from the Sleeper Class trains are Rs. 2496 crore whereas the earnings from the Ordinary Second Class trains are Rs. 2651 crore, which are slightly higher. What is the increase in Second Class Sleeper tier? The increase in Second Class Sleeper tier is 7 per cent. What is the increase in AC-III tier class? The increase in AC-III tier class is 13 per cent. Who are the people who travel by Second Class Sleeper tier? It is only 4 per cent of the middle and lower middle classes who travel by AC-III tiers. So, maximum number of passengers travel by Second Class sleeper tiers. The Railway Minister had increased the freight rate by 4 per cent. Will that not have any impact in the freight traffic? Gradually, our market share is also reducing. If the freight charges are increased by 4 per cent, then that will lead to further reduction in our freight traffic. Without increasing the freight rates, without putting burden on the passengers, if the Railways can increase its capacity or if the Railways can carry more traffic, that would be better.

Sir, once I asked this question: "Why should coal from Raniganj and Jharia be carried by road, and why not by rail?" We are producing 299 million tonnes of coal. What is our bulk traffic? The bulk traffic is about 100 million tonnes which is being carried by road.

MR. CHAIRMAN : Some representations have been received from hon. Members that they are in urgency to move to their constituencies by train. It has already been announced by the hon. Speaker that those who are having urgency to move to their native places can lay their written speeches on the Table.

According to the order of priority the names of the Members will be called. Only one day is allotted to the Railway Budget. Shri Basudeb Acharia is a very senior hon. Member of this House. He has already taken more than half-an-hour. There are other Members from his party who want to speak on this. He should take this into consideration also.

... (Interruptions)

SHRI BASU DEB ACHARIA : Sir, 70 per cent of our traffic is being carried on 30 per cent of our network... (Interruptions)

MR. CHAIRMAN: Shri Acharia, Members from your own party are objecting.

... (Interruptions)

PROF. A.K. PREMAJAM (BADAGARA): No, Sir, I am not objecting. I am asking why are they restricting him... (Interruptions)

MR. CHAIRMAN: Everyone wants to speak, so you have to conclude within the time allotted to you.

... (Interruptions)

SHRI BASU DEB ACHARIA : Sir, what is my time?

MR. CHAIRMAN: You have taken more than thirty minutes.

SHRI BASU DEB ACHARIA : What is my party's time? You please tell me.

You are disturbing me everytime. I will not speak... (Interruptions) If we sit up to 4 o'clock in the morning what will be our party's time?... (Interruptions)

MR. CHAIRMAN: Only 33 minutes.

... (Interruptions)

MR. CHAIRMAN: Today, for the Railway Budget, up to 3 p.m. the time allotted to your party is 33 minutes.

... (Interruptions)

SHRI BASU DEB ACHARIA : If the House is extended up to 4 o'clock in the morning, what will be my party's time then?... (Interruptions)

MR. CHAIRMAN: Shri Acharia, you have already exhausted 33 minutes that have been allotted to your party.

... (Interruptions)

SHRI BASU DEB ACHARIA : Sir, you started disturbing me after fifteen minutes of my speaking... (Interruptions)

MR. CHAIRMAN: No, please. Do not say like that.

You please conclude, now.

... (Interruptions)

SHRI BASU DEB ACHARIA : I am not speaking now, Sir... (Interruptions)

THE MINISTER OF RAILWAYS (SHRI NITISH KUMAR): Sir, he is a very knowledgeable Member of Parliament, you please allow him to speak... (Interruptions)

MR. CHAIRMAN: All right.

SHRI BASU DEB ACHARIA : Sir, I was referring to the saturation that Indian Railways have reached now. 70 per cent of the traffic is now on 30 per cent of our network. That too, in the golden quadrilateral route, that is, Calcutta, Delhi, Mumbai, Chennai, Howrah, etc. Saturation is over 130 per cent, it is 136 per cent. ¸ÉÒ Ê¨ÉjɺÉäxÉ ªÉÉnù´É (¡òèVÉɤÉÉnù): ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ¨ÉèÆ +{ÉxÉÉ ºÉÖZÉÉ´É ®úä±É´Éä ¤ÉVÉ]õ ¨ÉäÆ ºÉ¤ÉʨÉ]õ Eò®úxÉÉ SÉɽþiÉÉ ½þÚÆ* SHRI BASU DEB ACHARIA : Sir, unless third or fourth line is provided, this problem cannot be solved. The South-Eastern Railway is asking for a fourth line from Howrah to Panskura and a third line from Panskura to Howrah for the last ten years.

Everytime when the Railway Board recommends, there is justification. Traffic is increasing and it has reached the saturation point. But it is not being sanctioned. There is a lot of congestion at Howrah Station.

When Shri Madhav Rao Scindia was the hon. Railway Minister, he prepared an ambitious plan to have a third terminal at Salima where there will be 12 platforms and all the trains of South-Eastern Railways will terminate at Salima, which will be nearly to second Hoogly Bridge. After ten years what is Not a single platform has come up yet. A sum of Rs. 11 crore has been spent. What has happened to that project? If Mumbai has six terminal points, why is it that Calcutta has only two terminal points at Sialdah and Howrah. Why can Shalimar, Dum Dum and other terminal points not be developed?

Sir, the Mainline Electrical Multiple Unit is the most modern train. It was first introduced in between Asansol and Burdwan in 1993. Now, in all the electrified sections, the demand is coming for the introduction of the MEMUs. Now, these MEMUs are running at a distant place. Sir, what is the distance between Asansol and Tatanagar? It is about 280 kilometres. Is it scientific to run a MEMU train more than 300 kilometres without toilets and urinals?

Sir, in the British Railways I have seen that they have EMU trains both for the short distance and the long distance. The difference is that in the short distance EMU train, they do not provide any urinal but in the long distance EMU train, they provide toilets and urinals. Why can the RDSO not be asked to prepare a design so that in the case of long distance also, the MEMU can be introduced?

Sir, from Adra-Howrah, Bankura-Howrah, Bankura-Shalimar, Asansol-Howrah, Asansol-Tatanagar and in other sections also, the MEMU train will be the feature in the electrified section. I request the hon. Railway Minister to give a thought over it.

We are introducting the Mainline Electrical Multiple Units but we do not have the maintenance facilities. It has not been developed. I have been suggesting about it. Adra-Midnapore section is being electrified and a number of MEMU trains would be introduced. He has already inaugurated one train from Bankura to Adra in the month of October and that section is being electrified up to Midnapore. The entire section is being electrified. A number of the MEMU trains would be introduced. Where will the maintenance of these MEMU trains take place? All these trains will be taken to Tikiapara. Why should it be at Tikiapara and why not at Adra? I am at a loss to understand about this.

The Railways is setting up the shed, the maintenance depot, the diesel shed and the electric shed. They construct this shed and then there would be requirement of quarters and there would be scarcity of water. They are planning to set up the electric shed at Bokaro but water crisis is there and not sufficient quarters are there.

There are abundant steam loco sheds. Why that is not being utilised at Adra? It is a divisional headquarters. Sufficient accomodation is there; sufficient water is there. Both the electric shed and maintenance shed of the MEMU trains can be set up at Adra, which is a central place and which is the divisional headquarters.

Sir, two wrong policies have ruined the Railways.

One is uni-gauge project. The Railway Minister will agree with me. When that policy was adopted on the floor of the House, I objected to it. I said that the dream to have a project uni-gauge system will never be achieved. We would continue to have multi-gauge, broad gauge and metre gauge systems. We have got about 30,000 kilometres of metre gauge system which has been neglected for years together. No track renewal system had taken place in metre gauge system. What is the percentage of conversion? Eleven thousand kilometres have been converted into broad gauge. Still 20,000 kilometres are in the metre gauge system. This year we are planning to convert 600 kilometres. How much time will it take to achieve the dream of uni-gauge project? Then, why did we not concentrate on renovating or replacing the over-aged rolling-stock, over-aged permanent ways in the metre gauge system? That is why, the metre gauge system became inefficient. A small Committee was appointed by the Railway Minister in 1994. I got the opportunity to study the suburban system. Shri Ram Naik, the Minister of State for Railways, was also a Member of that Committee. We together went to Chennai. At that time, it was called Madras. We found that metre gauge of Southern Railway was more efficient than broad gauge.

Another policy is the reorganization of zones. No expert committee as such has recommended for six zones. A Committee of Advisers of Railway Board and RRC recommended it. The Railways Reforms Committee (RRC) under the Chairmanship of Dr. Pandey had recommended for three zones but six zones were created. What is the plan and programme for that? Two years have already passed. OSDs have been appointed. We do not know what they are doing. They have no work. Some officers have been posted. Our former Prime Minister just now has said that Rs.10,000 crore has been spent for the South West Zone, Bangalore. Now, suddenly, yesterday or the day before yesterday, the Cabinet took a decision to shift it to Hubli. What is the rationale behind it? After creation of six zones, just before Madhya Pradesh elections, Bilaspur Zone was created. I think Shri Motilal Vora will agree with me on that. What is the justification? What is the rationale behind it?

SHRI BASWARAJ PATIL SEDAM (GULBARGA): There is a big rationale behind that. If you know it, it is all right.

SHRI BASU DEB ACHARIA : This is my view. Zones cannot be created State-wise. Indian Railway is the symbol of unity and integrity.

SHRI BASWARAJ PATIL SEDAM : It has been done for that reason only.

SHRI BASU DEB ACHARIA : Indian Railway is the symbol of unity and integrity. Do not disturb this unity and integrity. Zones cannot be created State-wise. Then, there will be a demand from Kerala. Why should there not be a Zone for Kerala? Why not for Haryana? Why not for Punjab?...(Interruptions) Tamil Nadu has already got it. They have the Southern Zone. I know that.

SHRI MOTILAL VORA (RAJNANDGAON): Shri Baalu is not here.

SHRI BASU DEB ACHARIA : I know Zones cannot be created. What will be the viability? Now, there is a dispute. Waltair does not want to remain with East Coast Zone.

Is anybody from Andhra here? Shri Naidu is not here. There is a dispute. They do not want to merge. Shri Upendra will be able to tell us. They do not want to merge with the East Coast Zone. They want to be with the South Central Zone.

How can Rs.l200 crore be spent? We do not have money for expanding the network, we do not have the money for gauge conversion, we do not have the money for increasing the traffic facilities, we do not have the money for network expension, the rolling stock and we do not have the money for replacement of the overaged coaches.

But the hon. Minister has emphasised on the modernisation of workshop and the maintenance of coaches. What is the position? He has stated it. Very good.

Here is the White Paper or the Status Paper. But I do not know what has happened to it. It must be gathering dust in the Railway Board. (Interruptions)

Do not remind him. I am concluding.

MR. CHAIRMAN: Your own friends are requesting me to give them a chance. Be generous. The others also should be represented. In the Railway Budget every citizen is expecting that his Member should have a say.

SHRI BASU DEB ACHARIA : I am reading from the document.

The Plan expenditure on workshop vis-a-vis the rolling stock is given. For the Sixth Plan it is l7.3 per cent. Rolling stock vis-a-vis the percentage of Plan expenditure in workshop, Mr. Minister, during the Seventh Plan is l4.96 per cent. Please see how gradually it is reducing. In l990-9l it is 11.09 per cent. In 1991-92 it is 4.33 per cent. In the Eighth Plan it is 5.l8 per cent and in the Ninth Plan it is only 2.77 per cent! How will the hon. Minister be able to modernise or maintain his coaches with this reduced allocation?

I will now come to industrial relations, Unless I speak about the workers how can I conclude?

MR. CHAIRMAN: How can the House be conducted if a Member adamantly wants to speak as he likes? His party has got only 33 minutes. He has taken nearly 55 minutes.

SHRI BASU DEB ACHARIA : I congratulate the hon. Minister for restoring the recognition to the RPF Association.

MR. CHAIRMAN: I am under compulsion to call another Member. Shri Gopal.

SHRI BASU DEB ACHARIA : I am concluding, Sir. I congratulate the Minister of Railways for restoring the recognition to the RPF Association. This was a unanimous demand of the entire House. But I would like to suggest one thing, because an assurance was given by the former Railway Minister, Shri Jaffer Sharief, that he would bring a Bill to amend the RPF Act and to give more legal powers of investigation and prosecution to the RPF. That assurance was given.

I request the hon. Minister to bring such a Bill in this very Session because this demand was also made in this House that there should be some mechanism to give more powers.

Then comes the recognition and restoration of the channel of negotiation for the Railway Employees Confederation. They had the channel for negotiation from l977 to l980.

The production units do not have any recognised unions. There is a demand and the General Manager of CLW has also written that there should be recognised unions at Chittranjan Locomotive Works.

When the hon. Minister was at Bankura, he had given an assurance, and also fifty per cent commitment, that at the time of the Budget, he would consider and announce a fast passenger train from Bankura to Shalimar. He remembers that, I think. So, at the time of giving the reply, I think he will definitely say that a fast passenger train will be introduced.

MR. CHAIRMAN : Since the hon. Member has exceeded his time and is not concluding his speech, now nothing of what Shri Basu Deb Acharia says, will go on record.

SHRI BASU DEB ACHARIA : So, Sir, I thank you very much for your patience and for giving me the opportunity to speak.

(ends) DR. SHAKEEL AHMAD (MADHUBANI): Sir, I am on a point of order regarding the proceedings of the House.

MR. CHAIRMAN: What is your point of order?

DR. SHAKEEL AHMAD : Sir, in the heat of the moment, Shri Basu Deb Acharia, who is a very senior Member of this House, cast some aspersion on the Chair. Twice he used the words "You are disturbing". Sir, the Chair never disturbs, the Chair observes, the Chair rules, the Chair gives ruling. So, it is my request to remove it from the proceedings.

MR. CHAIRMAN: It will be considered.

SHRI C. GOPAL (ARAKKONAM): Respected Chairman, Sir, the hon. Railway Minister has presented the Budget Estimates for the year 1999-2000 for the Indian Railways. I shall put my suggestions on behalf of the All India ADMK and also with the greatness of Dr. Puratchi Thalaivi.

In presenting the Budget, he has achieved many of the public's objects. Therefore, I want to appreciate the hon. Minister's efforts. I also want to submit that the hon. Minister has enhanced the passenger carrying capacity of the trains by attaching two or more coaches in 100 popular trains. Thus, by adding 440 additional coaches, this Government has generated the passenger carrying capacity by more than 29,000 passengers per day. That means, they have raised the travel facilities for 29,000 passengers every day, which means this Government is only for the poorer sections and not for others. I want to appreciate the Minister also because in this Budget he has introduced 124 new trains. It is also a great achievement of the Railway authorities that compared to the last fifty years, statistically, the number of accidents have come down during the year 1998-99. Therefore, it has to be appreciated.

With regard to appointments, particularly with regard to the selection of Group-D employees, the procedure has been changed. The selection will now be done through an objective written test of appropriate standard.

Sir, there will be no interview and the selection of the candidates will be done only through examination. On this point, I want to draw to the knowledge of the hon. Minister that examination is only a test of one's knowledge, it cannot indicate the intelligence of the candidate. The candidates who appear in examination held for selection of candidates for appointment to the post come from rural areas as well as urban areas. My humble submission would be that some preference must be given to the candidates coming from the rural areas who appear in the examination because the level of knowledge of candidates from rural areas and urban areas may differ due to the difference in facilities for education given to them. Therefore, some preference must be given ....(Interruptions)

THE MINISTER OF RAILWAYS (SHRI NITISH KUMAR): Candidates belonging to rural areas will be benefitted more by this.

SHRI C. GOPAL : They must be the beneficiaries. I also appreciate that he has proposed to provide 14 new train services. He has already announced last year that broad-gauging of line from Madurai to Rameswaram has been taken up. For the past four months, there is no improvement in the work on this line as no work is going on. Therefore, the broad-gauging work between Madurai and Rameswaram should be taken up immediately and urgently also.

DR. SHAKEEL AHMAD : I am also supporting him.

SHRI C. GOPAL : Thank you.

In the case of Chennai to Trichy section, there had been broadgauge. From Chennai to Rameswaram, all trains are diverted via Tanjore and Cuddallore. Because of this diversion, the running time taken is more than 20 hours. Passengers travelling from Chennai to Rameswaram feel it inconvenient because they have to travel for more than 20 hours. So, to avoid this inconvenience, the proposed broad-gauging work from Trichy to Manamadurai must be taken up immediately. Till the work of Trichy to Manamadurai is completed and the trains from Chennai to Rameswaram once again resume in the original route, a special link train must be provided from Rameswaram to Trichy, connecting the Rockfort Express and Pandian Express trains. More reservation facilities must also be provided. That is my humble submission. I hope, the hon. Minister will take note of it.

There is also another obligation. There is already a route from Rameswaram to Trivandrum. It is only 100 kilometres. There will also be a service from Rameswaram to Trivandrum. Now, the route has to be formed from Ramnathapuram to Tuticorin. Tuticorin is only 100 kilometres from there.

MR. CHAIRMAN : There is no service from Rameswaram to Tuticorin. The hon. Member may correct it.

SHRI C. GOPAL : I am sorry.

In-between Trivandrum and Tuticorin, there is a broad gauge line. The distance is only 100 kilometres. The new train route has to be formed from Ramnathapuram to Tuticorin. This is the demand of more than one lakh people.

Sir, Perambalur is a newly created district. The headquarters is in Perambalur. It is not connected with rail route and people of that area have to go to Ariyalur for train journey which is only 30 kilometres from Perambalur.

Therefore, if a new route is laid in between Perambalur and Ariyalur, which is a 30 kilometre distance, the people of that area will be benefited.

As far as my constituency is concerned, Arakkonam is situated in between pilgrimage centres, particularly, Kancheepuram, Chengleput, Tirupati and Madras. The hon. Minister has started a broad gauge line in between Chengleput and Arakkonam, three months ago. I am also very thankful to the hon. Minister because he has selected Chengleput and Arakkonam line, in the Budget, for the purpose of electrification.

Sir, I want to give some particulars with regard to Arakkonam Junction. This Junction has to be improved more and more. I have already said that it is situated in between Tirupati, Chennai, Chengleput and Kancheepuram. This is also a main junction for proceeding towards Katpadi, Vellore, Karur, Salem and the Southern Region in general.

You have introduced MEMU trains, DMU and rail bus services in four regions. I have given petitions, after getting the signatures of more than 40 MPs, to you. I want that MEMU trains should be allotted to the Chennai Division. I want to draw the attention of the hon. Minister towards Arakkonam-Katpadi, Arakkonam-Tirupati, you know the importance of Tirupati, and Chennai, which are all pilgrimage centres. Therefore, with the help of party MPs, I have submitted to you a petition stating that MEMU trains should be allotted to the Chennai Division. You have allotted it to four divisions, but you have neglected the Chennai Division. That is why, my request would be to kindly allot MEMU trains to the Chennai Division.

Sir, I want to appreciate you because you have made great efforts to take care of the 90 per cent of the passengers travelling in the second-class. You have given concession to the 90 per cent of the passengers who travel by second-class; you have not increased the fare. Therefore, all the poorer sections appreciate your activities because you have made great efforts at a time when the Central Government is facing an economic crisis situation, and you have not raised the fares concerning 90 per cent of the poor people.

I have already given a petition with regard to the stoppage of 2639 and 2640 Brindavan Express, Cheran Express, 6319/6320 Trivandrum Mail and Chennai-Mumbai Express. All these trains should be stopped at Arakkonam I would also like to submit that there is already a connecting passenger train between Arakkonam and Katpadi. At Arakkonam, it starts at about 6.50 a.m. and it goes to Katpadi at about 8.05 a.m. From 8.05 a.m. till evening 5.30 p.m., that train is idle. I am not requesting you for any new train. I do not want to give the trouble because you have to allot more trains to new areas. My only request is that, that train which is idle at Katpadi may be run again to Arakkonam and back.

I want to appreciate you because you have given concession to the Press correspondents. So far, no Government has given any concessions to the Press correspondents.

But, media correspondents are given concessions of 25 per cent in first class and 50 per cent in second class for travelling up to 2,500 kilometres in a month. It is an appreciable step. This Budget is meant for the poorer people.

Sir, I request that Dindigul-Coimbatore via Pollachi metre gauge line be converted to broad gauge. Sathiamangalam-Erode line should be extended to Mettupalayam also. The distance between Valaja railway station and Ranipet railway station is a mere five kilometres. This line has to be restored and renewed.

As far as catering is concerned, the quality of food supplied in trains is not good. Travelling public have been complaining that they are not properly served and the quality of food is not good enough. Hon. Minister may give his attention to this aspect. As far as the condition of toilets is concerned, it has been the same for the past 100 years. Some renovation must be there.

As far as trains 6721 and 6722 from Kanyakumari are concerned, the railway authorities have informed that these trains are going to be discontinued from 19-4-99. It would be better if you convert the route of this train and run it from Chennai Egmore to Tirunelveli area. I humbly submit that an additional train be run from Chennai to Tirunelveli via Arakkonam, Kathpady, and Karoor. This train, 6721 and 6722, caters to the needs of people belonging to Arakkonam, Vellore, Dharmapuri, Salem and Namakkal Districts. Those people will suffer a lot if these trains are cancelled. Therefore, I request the hon. Minister to either continue with these trains or run an additional train as requested by me.

With these words, I appreciate the Budget.

¸ÉÒ ¨ÉÉä½þxÉ ÊºÉÆ½þ (nùä´ÉÊ®úªÉÉ): ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉä <ºÉ ¤ÉÉiÉ Eòä ʱÉB vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò =x½þÉäÆxÉä ºÉxiÉÖʱÉiÉ føÆMÉ ºÉä ®úä±É ¤ÉVÉ]õ {Éä¶É Eò®úxÉä EòÒ EòÉäÊ¶É¶É EòÒ ½þè* EòÖUô Ê´ÉºÉÆMÉÊiɪÉÉÆ, EòÖUô Eò¨ÉVÉÉäÊ®úªÉÉÆ +Éè®ú EòÖUô ={ÉäIÉÉ+ÉäÆ Eòä ¦ÉÉ´É ½þèÆ VÉÉä ½þ®ú ®úä±É ¤ÉVÉ]õ ¨ÉäÆ ÊnùJÉÉ<Ç {Éc÷iÉä ½þèÆ* =xÉEòä ¤ÉÉ®úä ¨ÉäÆ ºÉ¦ÉÒ {ÉIÉÉäÆ EòÒ +Éä®ú ºÉä ºÉÖZÉÉ´É ÊnùB VÉÉiÉä ½þèÆ, ±ÉäÊEòxÉ ½þ¨ÉÉ®úÉ nùÖ¦ÉÉÇMªÉ ½þè ÊEò ®úä±É ºÉÖÊ´ÉvÉÉ +Éè®ú ®úä±É Eòä ʴɺiÉÉ®ú {É®ú ®úÉVÉxÉÒÊiÉEò EòÉ®úhÉÉäÆ ºÉä +Éè®ú ºÉ®úEòÉ®úÒ |ɦÉÉ´É ºÉä =ºÉEòä EòÖUô +Æ¶É {É®ú ʴɶÉä¹É nù¤ÉÉ´É ½þÉä VÉÉiÉÉ ½þè* <ºÉʱÉB ¨Éä®úÉ BEò +Éè®ú `öÉäºÉ ºÉÖZÉÉ´É ªÉ½þ ½þè ÊEò VÉÉä ÊEòºÉÒ |ÉvÉÉxÉ ¨ÉÆjÉÒ EòÉ ±ÉÉäEò ºÉ¦ÉÉ IÉäjÉ ½þÉä =ºÉä ®úä±É´Éä VÉÉäxºÉ ¨ÉÖJªÉÉ±ÉªÉ Vɰü®ú ¤ÉxÉÉ ÊnùªÉÉ VÉÉB +Éè®ú VÉÉä ®úä±É ¨ÉÆjÉÒ EòÉ IÉäjÉ ½þÉä, =ºÉä ®úä±É´Éä EòÉ Êb÷´ÉÒVÉxÉ ¨ÉÖJªÉÉ±ÉªÉ Vɰü®ú ¤ÉxÉÉ nùäxÉÉ SÉÉʽþB +Éè®ú =ºÉEòä >ð{É®ú EòÖUô ¤É½þºÉ Eò®úxÉä, =ºÉEòä +ÉèÊSÉiªÉ EòÉä nùäJÉxÉä EòÒ EòÉä<Ç +ɴɶªÉEòiÉÉ xɽþÒÆ ®ú½þxÉÒ SÉÉʽþB* ... (´ªÉ´ÉvÉÉxÉ) ®úä±É ¨ÉÆjÉÉ±ÉªÉ ¨ÉäÆ ®úÉVªÉ ¨ÉÆjÉÒ, ºÉƺÉnùÒªÉ EòɪÉÇ ¨ÉÆjÉÉ±ÉªÉ ¨ÉäÆ ®úÉVªÉ ¨ÉÆjÉÒ iÉlÉÉ ªÉÉäVÉxÉÉ +Éè®ú EòɪÉÇFò¨É EòɪÉÉÇx´ÉªÉxÉ ¨ÉÆjÉÉ±ÉªÉ ¨ÉäÆ ®úÉVªÉ ¨ÉÆjÉÒ (¸ÉÒ ®úÉ¨É xÉÉ<ÇEò): +Éè®ú ®úä±É ®úÉVªÉ ¨ÉÆjÉÒ Eòä ʱÉB EòÖUô ¤ÉiÉÉ nùÒÊVÉB* ¸ÉÒ ¨ÉÉä½þxÉ ÊºÉÆ½þ : ®úä±É ®úÉVªÉ ¨ÉÆjÉÒ Eòä ʱÉB EòÉä<Ç +Éè®ú iÉ®úÒEòÉ BäºÉÉ ÊxÉEòɱÉÉ VÉÉB ÊVɺɨÉäÆ VÉÉäxÉ +Éè®ú Êb÷´ÉÒVÉxÉ Eòä +ÊiÉÊ®úEiÉ EòÉä<Ç +Éè®ú SÉÒVÉ ¤ÉxÉÉ<Ç VÉÉ ºÉEòiÉÒ ½þÉä, iÉÉä ´É½þ ¤ÉxÉÉ<Ç VÉÉB* VÉ¤É EòÉä<Ç ½þÉäʶɪÉÉ®ú ®úä±É ®úÉVªÉ ¨ÉÆjÉÒ ½þÉäMÉÉ, iÉÉä ´É½þ +±ÉMÉ ºÉä BEò ÊxÉMÉ¨É ¤ÉxÉ´ÉÉ ±ÉäMÉÉ VÉÉä ÊEòºÉÒ VÉÉäxÉ +Éè®ú ¨ÉÆb÷±É ºÉä ¤É½þÖiÉ ¤Éc÷É ½þÉäMÉÉ, ´É½þ nùںɮúÒ ¤ÉÉiÉ ½þè* ±ÉäÊEòxÉ <ºÉ iÉ®ú½þ EòÒ SÉÒVÉÉäÆ EòÉä Eò®úiÉä ºÉ¨ÉªÉ EòÖUô Ê´É´ÉäEò, +ÉèÊSÉiªÉ +Éè®ú iÉEòÇ EòÉ +ÉvÉÉ®ú ®úJÉxÉÉ SÉÉʽþB* ¨ÉèÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ®úä±É´Éä EòÉ ºÉÆ¤ÉÆvÉ ¦ÉÉ®úiÉ Eòä +É¨É VÉxÉ-VÉÒ´ÉxÉ ºÉä ºÉ¤ÉºÉä +ÊvÉEò ½þè* ºÉ¨ÉÉVÉ Eòä VÉÉä MÉ®úÒ¤É +Énù¨ÉÒ ½þè, ÊVɺÉEòÒ BEò xɪÉÉ {ÉèºÉÉ +{ÉxÉÒ VÉä¤É ºÉä JÉSÉÇ Eò®úEòä ÊEòºÉÒ ºlÉÉxÉ {É®ú VÉÉxÉä EòÒ ÊºlÉÊiÉ xɽþÒÆ ½þè, ´É½þ ¦ÉÒ ÊEòºÉÒ iÉ®ú½þ ®úä±É EòÉ <ºiÉä¨ÉÉ±É Eò®úEòä +{ÉxÉä MÉÆiÉ´ªÉ iÉEò {ɽþÖÆSÉ VÉÉiÉÉ ½þè* ®úä±É ¦ÉÉ®úiÉ ºÉ®úEòÉ®ú EòÉ ºÉ¤ÉºÉä ¨É½þi´É{ÉÚhÉÇ +ÆMÉ ½þè <ºÉʱÉB ®úä±É ¨É½þEò¨Éä EòÉä ªÉ½þ ʶÉEòɪÉiÉ Eò®úxÉÒ {Éc÷ä ÊEò ¤ÉVÉ]õ®úÒ ºÉ{ÉÉä]õÇ xɽþÒÆ ʨɱÉÉ, iÉÉä ¨ÉèÆ ºÉ¨ÉZÉiÉÉ ½þÚÆ ÊEò ªÉ½þ BEò nùÖ¦ÉÉÇMªÉ{ÉÚhÉÇ ÊºlÉÊiÉ ½þè* ÊEòºÉÒ ¦ÉÒ Ê´ÉiiÉ ¨ÉÆjÉÒ +Éè®ú ÊEòºÉÒ ¦ÉÒ ºÉ®úEòÉ®ú EòÉä +{ÉxÉä ¤ÉVÉ]õ EòÉ ÊxÉvÉÉÇ®úhÉ Eò®úiÉä ºÉ¨ÉªÉ ®úä±É Eòä ¤ÉVÉ]õ®úÒ ºÉ{ÉÉä]õÇ EòÉä ºÉ¤ÉºÉä +ÉMÉä ®úJÉxÉÉ SÉÉʽþB, ªÉ½þ ¨ÉèÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ* nùںɮúÉ, ®úä±É EòÉä +{ÉxÉä {Éè®úÉäÆ {É®ú JÉc÷ä ½þÉäxÉä EòÉ ={Énùä¶É ½þ¨É ¤É½þÖiÉ ÊnùxÉ ºÉä ºÉÖxÉ ®ú½þä ½þèÆ EªÉÉäÆÊEò ®úä±É ¨ÉäÆ ºÉ¤ÉºÉä +ÊvÉEò Vɰü®úiÉ MÉäVÉ Eòx´ÉVÉÇxÉ EòÒ ½þè, xÉ<Ç ®úä±É ±ÉÉ<xÉ ¤ÉxÉÉxÉä EòÒ ½þè +Éè®ú VÉÉä ®úä±É ±ÉÉ<xÉäÆ ½þèÆ, =xÉEòÉä +ÉvÉÖÊxÉEòÒEò®úhÉ Eò®úxÉä EòÒ ½þè* <xÉ ®úä±É ±ÉÉ<xÉÉäÆ {É®ú +Énù¨ÉÒ ºÉÖ®úÊIÉiÉ føÆMÉ ºÉä +{ÉxÉä MÉÆiÉ´ªÉ {É®ú {ɽþÖÆSÉ ºÉEòä, <ºÉEòÒ ´ªÉ´ÉºlÉÉ Eò®úxÉÒ ½þè* =xÉEòÉ >ðVÉÒÇEò®úhÉ Eò®úxÉÉ ½þè ÊVɺɺÉä ´Éä Eò¨É ºÉä Eò¨É ºÉ¨ÉªÉ ¨ÉäÆ {ɽþÖÆSÉ ºÉEòäÆ* <ºÉ SÉÒVÉ EòÉä ºÉÒʨÉiÉ ºÉÉvÉxÉÉäÆ Eòä ®ú½þiÉä ½þ¨É EòèºÉä Eò®ú ºÉEòiÉä ½þèÆ, ®úä±É ¤ÉVÉ]õ {Éä¶É Eò®úxÉä ´ÉɱÉä ¨ÉÆjÉÒ EòÒ Ê´É¶Éä¹ÉiÉÉ +Éè®ú EòÉè¶É±É =ºÉ ¤ÉVÉ]õ ¨ÉäÆ ÊnùJɱÉÉ<Ç {Éc÷iÉÉ ½þè* ¨ÉèÆ ºÉÖZÉÉ´É Eòä iÉÉè®ú {É®ú Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò VÉèºÉä ʤÉVɱÉÒ Ê´É¦ÉÉMÉ ¨ÉäÆ ®úäMÉÖ±Éä]õ®úÒ +ÉìlÉÉÊ®ú]õÒ ¤ÉxÉ MÉ<Ç, =ºÉEòÉ BE]õ {ÉÉºÉ Eò®ú ÊnùªÉÉ, nùÚ®ú ºÉÆSÉÉ®ú Eòä IÉäjÉ ¨ÉäÆ {ÉÉºÉ ½þÉä MɪÉÉ, =ºÉEòÉ ¦ÉÒ ¤ÉVÉ]õ ½þ¨ÉxÉä {ÉÉºÉ Eò®ú ÊnùªÉÉ, EòÉxÉÚxÉ ¤ÉxÉÉ ÊnùªÉÉ* =ºÉEòÉ xÉiÉÒVÉÉ ½þè ÊEò VÉ¤É Eò¦ÉÒ ¦ÉÒ ´É½þ nù®úÉäÆ ¨ÉäÆ ¨ÉxÉSÉɽþÒ ´ÞÉÊr Eò®úxÉä ±ÉMÉiÉä ½þèÆ +Éè®ú =ºÉ¨ÉäÆ ºÉ®úEòÉ®úÒ ½þºiÉIÉä{É VÉxÉiÉÉ Eòä nù¤ÉÉ´É ¨ÉäÆ ½þÉäiÉÉ ½þè +Éè®ú ºÉ®úEòÉ®ú =ºÉ¨ÉäÆ nùJÉ±É nùäiÉÒ ½þè iÉÉä =xÉEòÒ +Éä®ú ºÉä JÉc÷MɽþºiÉ ½þÉä VÉÉiÉä ½þèÆ +Éè®ú Eò½þiÉä ½þèÆ ÊEò EòÉxÉÚxÉ Eòä ¨ÉÖiÉÉʤÉEò ºÉ®úEòÉ®ú EòÉä <ºÉ¨ÉäÆ nùJɱÉ+ÆnùÉVÉÒ Eò®úxÉä EòÉ EòÉä<Ç +ÊvÉEòÉ®ú xɽþÒÆ ½þè* ªÉÊnù ½þ¨É <ºÉ iÉ®ú½þ ºÉä ®úä±É ¨ÉäÆ ´ªÉ´ÉºlÉÉ Eò®ú nùäÆ iÉÉä ¨ÉèÆ ºÉ¨ÉZÉiÉÉ ½þÚÆ ÊEò ¨ÉÉ®úÉ-¨ÉÉ®úÒ ½þÉä VÉɪÉäMÉÒ, VÉÉä ÊEò BEò +SUôÒ ÊºlÉÊiÉ xɽþÒÆ ½þÉäMÉÒ* ®úä±É Eò½þxÉä Eòä ʱÉB iÉÉä Eò½þiÉÒ ½þè ÊEò ½þ¨É ¦ÉÒ BEò EòxVªÉڨɮú +É<Ç]õ¨É ½þèÆ* ½þ¨É +É{ÉEòÉä BEò ºÉä´ÉÉ ¨ÉÖ½þèªÉÉ Eò®úÉiÉä ½þèÆ +Éè®ú =ºÉ ºÉÊ´ÉÇºÉ Eòä B´ÉVÉ ¨ÉäÆ EòÖUô ±ÉäxÉä EòÉ EòÉ¨É Eò®úiÉä ½þèÆ ÊVɺÉEòÉ xÉiÉÒVÉÉ ½þè ÊEò VÉxÉiÉÉ Eòä nù¤ÉÉ´É ¨ÉäÆ Ê{ÉUô±Éä Eò<Ç ´É¹ÉÉäÇÆ ºÉä ºÉÉvÉÉ®úhÉ ¸ÉähÉÒ Eòä ®úä±É Eòä ¦ÉÉc÷ä ¨ÉäÆ JÉÉºÉ iÉÉè®ú ºÉä VÉÉä ={ÉxÉMÉ®úÒªÉ ]ÅäxÉäÆ ½þèÆ, =xÉEòä ¦ÉÉc÷ä ¨ÉäÆ ´ÞÉÊr xɽþÒÆ ½þÉä {ÉÉ ®ú½þÒ ½þè* <ºÉʱÉB ¨ÉèÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò <ºÉ iÉ®ú½þ EòÒ EòÉä<Ç EòÉäÊ¶É¶É ÊEò +É{ÉEòä ]õèÊ®ú¡ò EòÉ ÊxÉvÉÉÇ®úhÉ ¦ÉÒ ½þÉä, <ºÉ iÉ®ú½þ EòÒ ®úäMÉÖ±Éä]õ®úÒ ¤ÉÉìb÷Ò ±ÉMÉä +Éè®ú ´É½þ +É{ÉEòä +ÊvÉEòÉ®ú IÉäjÉ ºÉä ¤Éɽþ®ú SɱÉÒ VÉɪÉä, ¨ÉèÆ ºÉ¨ÉZÉiÉÉ ½þÚÆ ÊEò <ºÉºÉä ={ÉÉnùäªÉ ¦ÉÒ xɽþÒÆ ½þÉäMÉÉ +Éè®ú ´É½þ =ÊSÉiÉ ¦ÉÒ xɽþÒÆ ½þÉäMÉÉ <x½þÒÆ SÉÒVÉÉäÆ Eòä ºÉÉlÉ ¨ÉèÆ EòÖUô ºÉÖZÉÉ´É nùäxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ®úä±É +{ÉxÉä {Éè®úÉäÆ {É®ú JÉc÷Ò ½þÉä VÉɪÉä, <ºÉEòä ʱÉB ¤É½þÖiÉ ºÉÉ®úÒ PÉÉä¹ÉhÉɪÉäÆ EòÒ MÉ<ÇÆ ½þèÆ* <ºÉ¨ÉäÆ BEò PÉÉä¹ÉhÉÉ <ºÉ ¤ÉÉ®ú Ê¡ò®ú +É<Ç ½þè, ÊVɺÉä ½þ¨É Ê{ÉUô±Éä SÉÉ®ú-{ÉÉÆSÉ ¤ÉVÉ]õ ºÉä ºÉÖxÉ ®ú½þä ½þèÆ ÊEò ®úä±É EòÒ VÉÉä VɨÉÒxÉ ½þè, =ºÉEòÒ ºÉ¨{ÉÊiiÉ ½þè, =ºÉEòÉ ½þ¨É ´ÉÉÊhÉÊVªÉEò +Éè®ú ´ªÉɴɺÉÉʪÉEò ={ɪÉÉäMÉ Eò®úEòä ®úä±É Eòä ʱÉB ºÉƺÉÉvÉxÉ VÉÖ]õɪÉäÆMÉä* ªÉ½þ ¤ÉÉiÉ ½þ¨É ¤É½þÖiÉ ¤ÉÉ®ú ºÉä ºÉÖxÉ ®ú½þä ½þèÆ ±ÉäÊEòxÉ <ºÉEòÉ `öÉäºÉ °ü{É EªÉÉ ½þÉäMÉÉ, <ºÉÉEò iÉÉè®ú-iÉ®úÒEòÉ EªÉÉ ½þÉäMÉÉ, =ºÉEòÒ Êb÷]õä±É ¨ÉäÆ VÉ¤É ½þ¨É VÉÉxÉä EòÒ ¤ÉÉiÉ Eò®úiÉä ½þèÆ, iÉÉä =ºÉEòÉ EòÉä<Ç °ü{É ½þ¨ÉÉ®úä ºÉɨÉxÉä xɽþÒÆ +ÉiÉÉ ½þè* ¨ÉèÆ ºÉÖZÉÉ´É Eòä iÉÉè®ú {É®ú Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò OÉɨÉÒhÉ <±ÉÉEòÉäÆ ºÉä VÉÉä ®úä±ÉMÉÉÊc÷ªÉÉÆ SɱÉiÉÒ ½þèÆ, =xÉEòÉä ´É½þÉÆ Eòä VÉÉä ºlÉÉxÉÒªÉ ¨ÉÖ±ÉÉÊVÉ¨É ½þèÆ, ʴɦÉÉMÉ Eòä ±ÉÉäMÉ ½þèÆ, +{ÉxÉÒ ºÉÖÊ´ÉvÉÉ +xÉÖºÉÉ®ú ±ÉÉäMÉÉäÆ EòÉä BäºÉä ½þÒ nùä nùäiÉä ½þè* VÉ¤É iÉEò iɤÉÒªÉiÉ ½þÉäiÉÒ ½þè iÉ¤É iÉEò =xÉEòÒ +Æb÷®ú ½þèÆb÷ b÷ÒÊ±ÉÆMÉ ®ú½þiÉÒ ½þè* =xÉEòÉä {ÉèºÉÉ Ê¨É±ÉiÉÉ ®ú½þiÉÉ ½þè* ´ÉxÉ ¡òÉ<ÇxÉ ¨ÉÉÊxÉÇÆMÉ ¤ÉÖ±Éb÷ÉäVÉ®ú ±ÉäEò®ú +ɪÉä, +É®ú.{ÉÒ.B¡ò. Eòä ±ÉÉäMÉ +ɪÉä, ®úä±É Eòä +ÊvÉEòÉ®úÒ +ɪÉä +Éè®ú ´É½þÉÆ ±ÉMÉÒ ½þÖ<Ç ºÉÉ®úÒ ZÉÉäÆ{ÉÊc÷ªÉÉäÆ EòÉä =JÉÉc÷Eò®ú, ¡òäÆEòEò®ú SɱÉä MɪÉä* <ºÉºÉä xÉ ®úä±É EòÉä ¡òɪÉnùÉ ½þÉäiÉÉ ½þè +Éè®ú xÉ ¤Éè`öä ½þÖB ±ÉÉäMÉÉäÆ EòÉä ¡òɪÉnùÉ ½þÉäiÉÉ ½þè* <ºÉʱÉB BEò iÉÉiEòÉʱÉEò +Éè®ú i´ÉÊ®úiÉ ªÉÉäVÉxÉÉ ¤ÉxÉÉEò®ú +É{ÉEòä {ÉÉºÉ VÉÉä ¤ÉSÉÒ ½þÖ<Ç ¦ÉÚ欃 ½þè, =ºÉEòä ={ɪÉÉäMÉ Eòä <ºiÉä¨ÉÉ±É EòÉ EòÉä<Ç iÉ®úÒEòÉ ÊxÉEòɱÉEò®ú BEò ]õÉ<¨É ¤ÉÉ=Æb÷ |ÉÉäOÉÉ¨É ¨ÉäÆ Eò®úEòä {ÉÚ®úÉ Eò®ú ±ÉäxÉÉ SÉÉʽþB* <ºÉºÉä ®úä±É EòÉä ¦ÉÒ ¡òɪÉnùÉ ½þÉäMÉÉ +Éè®ú VÉÉä MÉ®úÒ¤É ±ÉÉäMÉ +{ÉxÉÒ ZÉÉäÆ{Éc÷Ò ¤ÉxÉÉEò®ú lÉÉäc÷Ò ¤É½þÖiÉ Eò¨ÉÉ<Ç Eò®ú ®ú½þä ½þèÆ, =xÉEòÉä ¦ÉÒ ®úɽþiÉ Ê¨É±ÉäMÉÒ, ºÉÖÊ´ÉvÉÉ Ê¨É±ÉäMÉÒ* <ºÉ ºÉÖZÉÉ´É Eòä ºÉÉlÉ ½þ¨É {ÉÚ´ÉÒÇ =iiÉ®ú |Énùä¶É +Éè®ú =iiÉ®úÒ Ê¤É½þÉ®ú Eòä EòÖUô ºÉ´ÉÉ±É ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ Eòä ºÉɨÉxÉä ®úJÉxÉÉ SÉɽþiÉä ½þèÆ EªÉÉäÆÊEò ªÉä ¤É½þÖiÉ MÉ®úÒ¤É +Éè®ú Ê{ÉUôc÷ä ½þÖB <±ÉÉEòä ½þèÆ* ºÉ¤ÉºÉä {ɽþ±Éä MÉÉÆvÉÒ VÉÒ Eòä xÉäiÞÉi´É ¨ÉäÆ <x½þÒÆ <±ÉÉEòÉäÆ ¨ÉäÆ, ´É½þÉÆ EòÒ MÉ®úÒ¤ÉÒ EòÉä nùäJÉiÉä ½þÖB, +ÆOÉäVÉÒ ½þÖEòÖ¨ÉiÉ Eòä ÊJɱÉÉ¡ò ºÉÆOÉÉ¨É ½þÖ+É* UôÉä]õÒ ±ÉÉ<xÉ EòÉä ¤Éc÷Ò ±ÉÉ<xÉ ¨ÉäÆ ¤Énù±ÉxÉä EòÒ BEò xÉÒÊiÉ SɱÉÒ* BEò UôÉä]õÒ ±ÉÉ<xÉ +ɺÉÉ¨É ºÉä MÉÖVÉ®úÉiÉ EòÉä VÉÉäc÷iÉÒ lÉÒ, ºÉ¨ÉÉxÉÉxiÉ®ú BEò ¤É½þÖiÉ +SUôÒ ±ÉÉ<xÉ lÉÒ ±ÉäÊEòxÉ =ºÉä ¤ÉÒSÉ-¤ÉÒSÉ ¨ÉäÆ, VɽþÉÆ Eò½þÒÆ ®úÉVÉxÉèÊiÉEò nù¤ÉÉ´É +ÉiÉÉ lÉÉ, +É{ÉxÉä UôÉä]õÒ ±ÉÉ<xÉ ¨ÉäÆ ¤Énù±É ÊnùªÉÉ* =ºÉEòÒ BEò ¨É½þi´ÉÉEòÉÆIÉÒ ªÉÉäVÉxÉÉ ¤ÉxÉÉEò®ú ºÉɱɦɮú Eòä ¦ÉÒiÉ®ú ... (´ªÉ´ÉvÉÉxÉ) ªÉä VÉÉxÉiÉä ½þèÆ, <x½þäÆ ºÉÖxÉÉxÉä EòÒ Vɰü®úiÉ xɽþÒÆ ½þè Eòä´É±É ¤É±É |ÉnùÉxÉ Eò®úxÉä EòÒ Vɰü®úiÉ ½þè* <ºÉ ¤ÉÉiÉ EòÉä ªÉä ºÉ¨ÉZÉiÉä +Éè®ú VÉÉxÉiÉä ½þèÆ* +ɺÉÉ¨É ºÉä MÉÖVÉ®úÉiÉ EòÉä VÉÉäc÷xÉä ´ÉɱÉÒ VÉÉä UôÉä]õÒ ®úä±É ±ÉÉ<xÉ ½þè, =ºÉä ÊEòºÉÒ iÉ®ú½þ nùÉä ºÉÉ±É Eòä ¦ÉÒiÉ®ú {ÉÚ®úÉ Eò®úxÉä EòÒ ¤ÉÉiÉ ½þè, VÉèºÉä +É{ÉxÉä ÊxÉMÉ¨É ¤ÉxÉɪÉÉ, BEò ¤É½þÖiÉ ¤Éc÷Ò ªÉÉäVÉxÉÉ EòÉäÆEòhÉ ®úä±É´Éä EòÉä xÉB ʺɮúä ºÉä ºlÉÉÊ{ÉiÉ Eò®úxÉä EòÉ, ½þ¨É +ÉVÉ ºÉ¨ÉÉSÉÉ®ú {ÉjÉÉäÆ ¨ÉäÆ {Égø ®ú½þä ½þèÆ ÊEò EòÉäÆEòhÉ ®úä±É´Éä <ºÉ ºÉÉ±É iÉEò 5700 Eò®úÉäc÷ ¯û{ɪÉä Eòä PÉÉ]õä ¨ÉäÆ {ɽþÖÆSÉ VÉÉBMÉÒ* ªÉ½þ ºÉÚSÉxÉÉ Eò½þÉÆ iÉEò ºÉ½þÒ ½þè, ¨ÉèÆ =ºÉ {É®ú ¤É½þÖiÉ VÉÉä®ú nùäEò®ú xɽþÒÆ Eò½þxÉÉ SÉɽþiÉÉ ±ÉäÊEòxÉ VÉÉä Jɤɮú +JɤÉÉ®ú ¨ÉäÆ Uô{ÉÒ ½þè, =ºÉEòä +ÉvÉÉ®ú {É®ú ¨ÉèÆ Eò½þ ®ú½þÉ ½þÚÆ* =ºÉÒ iÉ®ú½þ +É{ÉxÉä ÊUôiÉÉèxÉÒ-¤ÉÉMÉɽþ ®úä±É {ÉÖ±É EòÉä, VÉÉä +{ÉxÉä +É{É ¨ÉäÆ BEò ¤É½þÖiÉ ¤Éc÷Ò ºÉ¨ÉºªÉÉ lÉÒ, Eò®úÒ¤É b÷ägø ºÉÉè Eò®úÉäc÷ ¯û{ɪÉä JÉSÉÇ Eò®úEòä {ÉÚ®úÉ ÊEòªÉÉ* ±ÉäÊEòxÉ =ºÉ {É®ú BEò ºÉc÷Eò {ÉÖ±É ¦ÉÒ ¤ÉxÉxÉÉ lÉÉ ÊVɺÉEòä ʱÉB VÉ±É ºÉƺÉÉvÉxÉ Ê´É¦ÉÉMÉ EòÉä {ÉèºÉÉ nùäxÉÉ lÉÉ* iÉÒxÉ ºÉÉ±É ½þÉä MÉB, VÉ±É ºÉƺÉÉvÉxÉ Ê´É¦ÉÉMÉ xÉä 25 Eò®úÉäc÷ ¯û{ɪÉä ºÉc÷Eò {ÉÖ±É ¤ÉxÉÉxÉä Eòä ʱÉB ®úä±É´Éä EòÉä ½þèÆb÷ +Éä´É®ú Eò®ú ÊnùB ±ÉäÊEòxÉ +ÉVÉ EòÒ iÉÉ®úÒJÉ iÉEò =ºÉ ºÉc÷Eò {ÉÖ±É EòÉ ÊxɨÉÉÇhÉ ½þÒ ¶ÉÖ¯û xɽþÒÆ ½þÖ+É VɤÉÊEò ´É½þÉÆ ºÉɨÉÉxÉ ¦ÉÒ ¨ÉɨÉÚ±ÉÒ iÉÉè®ú {É®ú b÷ägø ºÉÉ±É ºÉä b÷ɱÉÉ VÉÉ ®ú½þÉ ½þè* VÉ¤É ´ªÉÊEiÉMÉiÉ iÉÉè®ú {É®ú {ÉÚUôiÉä ½þèÆ iÉÉä Eò½þiÉä ½þèÆ ÊEò ½þ¨É ºÉɨÉÉxÉ VÉÖ]õÉ ®ú½þä ½þèÆ* ÊEòºÉÒ BEò {ÉÉ]õÒÇ EòÉä +É{ÉxÉä ºÉ¤É `öäEòÉ nùä ÊnùªÉÉ +Éè®ú =ºÉ Eò¨{ÉxÉÒ xÉä Eò¦ÉÒ {ÉÖ±É ¤ÉxÉɪÉÉ ½þÒ xɽþÒÆ, ±ÉÉäMÉ BäºÉÉ Eò½þiÉä ½þèÆ* <ºÉ iÉ®ú½þ <xÉ UôÉä]õÒ-UôÉä]õÒ ¤ÉÉiÉÉäÆ {É®ú ®úä±É ¨ÉÆjÉÒ VÉÒ, ®úä±É ¨ÉÆjÉÉ±ÉªÉ EòÉä ʴɶÉä¹É iÉÉè®ú {É®ú vªÉÉxÉ nùäxÉÉ SÉÉʽþB +Éè®ú ÊVÉºÉ iÉ®ú½þ +É{ÉxÉä ÊxÉMÉ¨É ¤ÉxÉÉEò®ú EòÉäÆEòhÉ ®úä±É´Éä Eòä EòÉ¨É EòÉä {ÉÚ®úÉ ÊEòªÉÉ, =ºÉÒ iÉ®ú½þ BEò ÊxÉMÉ¨É ¤ÉxÉÉEò®ú +ɺÉÉ¨É ºÉä MÉÖVÉ®úÉiÉ EòÉä VÉÉäc÷xÉä ´ÉɱÉÒ UôÉä]õÒ ±ÉÉ<xÉ Eòä MÉäVÉ Eòx´ÉVÉÇxÉ Eòä EòÉ¨É EòÉä ±ÉäxÉÉ SÉÉʽþB EªÉÉäÆÊEò ´É½þ {ÉʶSÉ¨É ºÉä {ÉÚ®ú¤É +Éè®ú {ÉÚ´ÉÉäÇiiÉ®ú ®úÉVªÉÉäÆ EòÉä VÉÉäc÷xÉä ´ÉɱÉÒ ºÉ¤ÉºÉä ¨É½þi´É{ÉÚhÉÇ ®úä±É ±ÉÉ<xÉ ½þè* ¤ÉÒSÉ-¤ÉÒSÉ ¨ÉäÆ =ºÉEòä ʱÉB ½þ®ú ¤ÉVÉ]õ ¨ÉäÆ EòÖUô xÉ EòÖUô ´ªÉ´ÉºlÉÉ ½þÉäiÉÒ ½þè* nùÉä ºÉÉ±É ºÉä ´ªÉ´ÉºlÉÉ EòÒ MÉ<Ç ½þè ÊEò MÉÉädÉ ºÉä MÉÉä®úJÉ{ÉÖ®ú Eòä ±ÉÚ{É EòÉìb÷Ç EòÉä ½þ¨É ¤Éc÷Ò ±ÉÉ<xÉ ¨ÉäÆ Eòx´É]õÇ Eò®ú nùäÆMÉä ±ÉäÊEòxÉ nùÉä ºÉÉ±É ½þÉä MÉB, =ºÉEòä ʱÉB {ÉèºÉÉ ½þÒ Ê®ú±ÉÒVÉ xɽþÒÆ ½þÉäiÉÉ* ªÉÊnù 25 Eò®úÉäc÷ ¯û{ɪÉä ºÉä +ÊvÉEò EòÒ ªÉÉäVÉxÉÉ ½þÉäMÉÒ iÉÉä {±ÉÉÊxÉÆMÉ Eò¨ÉÒ¶ÉxÉ ¨ÉäÆ VÉÉxÉÉ {Éc÷iÉÉ ½þè* ¨ÉèÆ ºÉÖZÉÉ´É Eòä iÉÉè®ú {É®ú Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò {±ÉÉÊxÉÆMÉ Eò¨ÉÒ¶ÉxÉ +É{ÉEòÒ |ɺiÉÉÊ´ÉiÉ ªÉÉäVÉxÉÉ+ÉäÆ EòÉä Uô: ¨É½þÒxÉä, ºÉɱɦɮú ¡òÉ<±É ±ÉäEò®ú ºÉÉäiÉä ®ú½þxÉä Eòä +±ÉÉ´ÉÉ EòÖUô xɽþÒÆ Eò®úiÉÉ* ªÉÉäVÉxÉÉ Ê´É¦ÉÉMÉ EòÉ EòÉä<Ç EòÉ¨É xɽþÒÆ ½þè* ®úä±É EòÒ ºÉÉ®úÒ ªÉÉäVÉxÉÉBÆ VÉ¤É ªÉÉäVÉxÉÉ Ê´É¦ÉÉMÉ ¨ÉäÆ SɱÉÒ VÉÉiÉÒ ½þèÆ iÉÉä ¤É®úºÉÉäÆ {ÉèÆÊb÷ÆMÉ {Éc÷Ò ®ú½þiÉÒ ½þèÆ* <ºÉʱÉB ®úä±É´Éä +{ÉxÉÒ ªÉÉäVÉxÉÉ+ÉäÆ EòÉä º´ÉªÉÆ ¤ÉxÉÉB* =xÉEòä >ð{É®ú VÉÉä Ê´ÉiiÉÒªÉ ºÉ¨¨ÉÊiÉ ¤ÉxÉä =ºÉEòä ʱÉB ¤ÉÉVÉÉ®ú ºÉä {ÉèºÉÉ VÉÖ]õÉxÉä EòÒ ´ªÉ´ÉºlÉÉ Eò®úä, SÉɽþä ¤ÉÉìbºÉ VÉÉ®úÒ Eò®úä, <xÉEò¨É ]õèEºÉ ¨ÉäÆ UôÚ]õ Ênù±É´ÉÉB ªÉÉ VÉÉä ¦ÉÒ ºÉÆ¦É´É ½þÉä iÉÉÊEò =ºÉä +{ÉxÉÒ ¤Éc÷Ò ªÉÉäVÉxÉÉ+ÉäÆ Eòä ʱÉB ªÉÉäVÉxÉÉ +ɪÉÉäMÉ Eòä nù®ú´ÉÉVÉä {É®ú JÉc÷ä ½þÉäEò®ú {ÉjÉɴɱÉÒ Eòä ʴɺiÉÉ®úhÉ Eòä ʱÉB VÉÉxÉÉ xÉ {Éc÷ä* ®úä±É´Éä Eòä {ÉÉºÉ Eò¨É ºÉä Eò¨É BEò BäºÉÒ ´ªÉ´ÉºlÉÉ ½þÉäxÉÒ SÉÉʽþB* VÉ¤É BäºÉÉ ½þÉäMÉÉ iÉÉä ¨ÉèÆ ºÉ¨ÉZÉiÉÉ ½þÚÆ ÊEò +É{ÉEòÒ ªÉÉäVÉxÉÉBÆ, VÉÉä ±ÉMÉÉiÉÉ®ú Ê´É±ÉÆÊ¤ÉiÉ ½þÉäiÉÒ ®ú½þiÉÒ ½þèÆ, =xɨÉäÆ +ɺÉÉxÉÒ ½þÉäMÉÒ +Éè®ú ½þ¨É =ºÉ EòÉ¨É EòÉä +ɺÉÉxÉÒ ºÉä Eò®ú ºÉEòäÆMÉä* =ºÉÒ iÉ®ú½þ JÉÉxÉ-{ÉÉxÉ EòÒ ´ªÉ´ÉºlÉÉ Eòä ¤ÉÉ®úä ¨ÉäÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ* iÉÒxÉ ºÉÉ±É ºÉä ¤ÉVÉ]õ ¨ÉäÆ PÉÉäʹÉiÉ ½þÉä ®ú½þÉ ½þè ÊEò JÉÉxÉ-{ÉÉxÉ EòÒ ´ªÉ´ÉºlÉÉ EòÉä nùÖ¯ûºiÉ Eò®úxÉä Eòä ʱÉB ½þ¨É +±ÉMÉ ºÉä ÊxÉMÉ¨É ¤ÉxÉÉBÆMÉä {É®úxiÉÖ +¦ÉÒ iÉEò xÉ +±ÉMÉ ºÉä ÊxÉMÉ¨É ¤ÉxÉÉ ½þè +Éè®ú xÉ =ºÉEòÉ |ÉÉ<Ç´Éä]õÉ<ÇVÉä¶ÉxÉ ½þÉäiÉÉ ½þè* ÊVÉxÉEòÉä +É{ÉxÉä ÊxÉVÉÒ MÉÉÊc÷ªÉÉäÆ ¨ÉäÆ ºÉÆSÉɱÉxÉ Eòä ʱÉB JÉÉxÉ-{ÉÉxÉ EòÒ ´ªÉ´ÉºlÉÉ nùä ®úJÉÒ ½þè, ´Éä ¤ÉäEòɤÉÚ ½þèÆ, ¤ÉäÊxÉªÉÆÊjÉiÉ ½þèÆ* =xÉEòä uÉ®úÉ +É{ÉÚÊiÉÇ ÊEòªÉÉ ½þÖ+É ¦ÉÉäVÉxÉ EòÉä<Ç ¦ÉÒ ´ªÉÊEiÉ JÉÉEò®ú º´ÉºlÉ xɽþÒÆ ®ú½þ ºÉEòiÉÉ, ®úä±É´Éä SÉ±É xɽþÒÆ ºÉEòiÉÒ* <ºÉʱÉB JÉÉxÉ-{ÉÉxÉ EòÒ ´ªÉ´ÉºlÉÉ Eòä ¤ÉÉ®úä ¨ÉäÆ ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ ®úä±É ¨ÉÆjÉÉ±ÉªÉ EòÒ ®úä±É ¤ÉÉäb÷Ç EòÒ ¤Éè`öEò Eò®úEòä, ÊxÉMÉ¨É ¤ÉxÉÉxÉä EòÉ =xÉEòÉ VÉÉä {ÉÖ®úÉxÉÉ Ê´ÉSÉÉ®ú ½þè, ªÉÉ iÉÉä =ºÉ EòÉ i´ÉÊ®úiÉ MÉÊiÉ ºÉä {ÉɱÉxÉ ½þÉä, =ºÉEòÉ ÊxÉhÉÇªÉ ½þÉä +Éè®ú ªÉÊnù xɽþÒÆ ½þÉäiÉÉ iÉÉä JÉÉxÉ-{ÉÉxÉ EòÒ ´ªÉ´ÉºlÉÉ EòèºÉä nùÖ¯ûºiÉ EòÒ VÉÉ ºÉEòiÉÒ ½þè, <ºÉ ¤ÉÉ®úä ¨ÉäÆ ®úä±É ʴɦÉÉMÉ EòÉä ºÉÉäSÉxÉÉ SÉÉʽþB* 14.00 hrs [Dr. Laxminarayan Pandey in the Chair] nùںɮúÒ ¤ÉÉiÉ ®úä±É´Éä Eòä ºÉÆSÉɱÉxÉ Eòä ¤ÉÉ®úä ¨ÉäÆ ½þè* ºÉÆSÉɱÉxÉ ¨ÉäÆ VÉÉä +iªÉxiÉ +ÉvÉÖÊxÉEò MÉÉÊc÷ªÉÉÆ ºÉƧÉÉÆiÉ ±ÉÉäMÉÉäÆ EòÉä ±Éä VÉÉxÉä Eòä ʱÉB ½þèÆ, ¨Éä®úÒ VÉÉxÉEòÉ®úÒ Eòä +xÉÖºÉÉ®ú ¶ÉiÉɤnùÒ ]ÅäxÉäÆ, ®úÉVÉvÉÉxÉÒ ]ÅäxÉäÆ, ªÉä PÉÉ]õä ¨ÉäÆ SɱÉxÉä ´ÉɱÉÒ MÉÉÊc÷ªÉÉÆ ½þèÆ +Éè®ú <xÉEòÒ ´ÉVɽþ ºÉä ¦ÉÒ ®úä±É´Éä EòÉ PÉÉ]õÉ ¤Égø ®ú½þÉ ½þè* ªÉ½þ ºÉƪÉÉäMÉ ½þè ÊEò ºÉ¤ÉºÉä +ÊvÉEò ®úä±É ¨ÉÆjÉÒ Ê¤É½þÉ®ú ºÉä ®ú½þä ½þèÆ* ¤ÉɤÉÚ VÉMÉVÉÒ´ÉxÉ ®úÉ¨É +Éè®ú b÷É. ®úÉ¨É ºÉÖ¦ÉMÉ ÊºÉÆ½þ ºÉä ±ÉäEò®ú ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ iÉEò, +Éè®ú ºÉ¤ÉºÉä +ÊvÉEò Ênù±±ÉÒ, ¦ÉÉ®úiÉ EòÒ ®úÉVÉvÉÉxÉÒ ¨ÉäÆ ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ BºÉ. VɪÉ{ÉÉ±É ®úädÒ (¨É½þ¤ÉÚ¤ÉxÉMÉ®ú) : +É{É ½þ¨ÉÉ®úä ®úÉ¨É Ê´É±ÉÉºÉ {ÉɺɴÉÉxÉ VÉÒ EòÉä ¦ÉÚ±Éä VÉÉ ®ú½þä ½þèÆ* ¸ÉÒ ¨ÉÉä½þxÉ ÊºÉÆ½þ : xɽþÒÆ, ´Éä iÉÉä +ÆÊiÉ¨É Eòc÷Ò lÉä +Éè®ú +¤É ÊEòx½þÒÆ EòÉ®úhÉÉäÆ ºÉä =xɺÉä <xÉEòÒ nùÉäºiÉÒ ½þÉä MÉ<Ç ½þè, <ºÉʱÉB =xÉEòÉ ÊVÉFò Eò®úxÉÉ, =±±ÉäJÉ Eò®úxÉÉ ¨ÉèÆ ºÉ¨ÉÒSÉÒxÉ xɽþÒÆ ºÉ¨ÉZÉiÉÉ, EªÉÉäÆÊEò ¶ÉÖ°ü ¨ÉäÆ =xÉEòÒ VÉÉä =nPÉÉä¹ÉhÉÉBÆ lÉÒÆ, VÉÉä ʤÉxÉÉ ªÉÉäVÉxÉÉ Eòä, ʤÉxÉÉ Ê´ÉiiÉÒªÉ |ÉÉ´ÉvÉÉxÉ Eòä =xÉEòä VÉÉä {ÉilÉ®ú ®úJÉä ½þÖB lÉä ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ (´Éè¶ÉɱÉÒ): ºÉ¤É VÉɱÉÒ ºÉÉʤÉiÉ ½þÖB* ¸ÉÒ ¨ÉÉä½þxÉ ÊºÉÆ½þ : ¨ÉèÆ ªÉ½þ ¶É¤nù <ºiÉä¨ÉÉ±É xɽþÒÆ Eò®úxÉÉ SÉɽþiÉÉ* ¨ÉÆjÉÒ VÉÒ +¤É =ºÉEòÉä VÉɱÉÒ xɽþÒÆ Eò½þäÆMÉä, ½þ¨É +Éè®ú +É{É VÉɱÉÒ Eò½þäÆMÉä* ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : ¨ÉÆjÉÒ Eò½þäÆ ªÉÉ xɽþÒÆ Eò½þäÆ, ´Éä ¡òƺÉäÆMÉä* ¸ÉÒ ¨ÉÉä½þxÉ ÊºÉÆ½þ : ±ÉäÊEòxÉ VÉÉä ªÉÉäVÉxÉÉBÆ ¤ÉxÉäÆ, =xÉ ªÉÉäVÉxÉÉ+ÉäÆ Eòä ʱÉB Ê´ÉiiÉÒªÉ |ÉÉ´ÉvÉÉxÉ ÊEòªÉÉ VÉɪÉä* ¡òè¶ÉxÉä¤É±É MÉÉÊc÷ªÉÉäÆ {É®ú ¤É±É nùäxÉä Eòä ¤ÉVÉɪÉ, ºÉ¤ÉºÉä +ÊvÉEò ʤɽþÉ®ú ºÉä +Éè®ú JÉÉºÉ iÉÉè®ú ºÉä ½þ¨É {ÉÚ´ÉÒÇ =iiÉ®ú |Énùä¶É ºÉä ®úÉäVÉÉxÉÉ ÊVÉºÉ MÉÉc÷Ò ºÉä ½þ¨É +ÉiÉä ½þèÆ, Ênù±±ÉÒ ºÉä ʤɽþÉ®ú EòÉä VÉÉäc÷xÉä ´ÉɱÉÒ BEò ½þÒ +SUôÒ MÉÉc÷Ò ´Éè¶ÉɱÉÒ BEºÉ|ÉèºÉ ½þè, =ºÉ¨ÉäÆ ±ÉÉäMÉ xÉÒSÉä >ð{É®ú ¤Éè`öä ½þÖB ½þÉäiÉä ½þèÆ, ±ÉäÊEòxÉ +Éè®ú VÉÉä ¦ÉÒ xÉ<Ç MÉÉc÷Ò SɱÉÉ<Ç VÉÉiÉÒ ½þè iÉÉä =ºÉ¨ÉäÆ EòÖUô ¡òè¶ÉxÉä¤É±É Êb÷¤¤Éä VÉÉäc÷ ÊnùªÉä VÉÉiÉä ½þèÆ, =iiÉ®úÒ Ê¤É½þÉ®ú EòÉä Ênù±±ÉÒ ºÉä VÉÉäc÷xÉä ´ÉɱÉÒ BEò ºÉÖ{É®ú¡òɺ]õ ]ÅäxÉ SɱÉÉ<Ç VÉɪÉä, ÊVɺɨÉäÆ EòÉä<Ç +É®úÊIÉiÉ Êb÷¤¤ÉÉ xÉ ½þÉä, EòÉä<Ç B.ºÉÒ. EòÉ Êb÷¤¤ÉÉ xÉ ½þÉä, EòÉä<Ç ¡òºÉÇ]õ E±ÉÉºÉ EòÉ Êb÷¤¤ÉÉ xÉ ½þÉä, Eòä´É±É ºÉÉvÉÉ®úhÉ ¸ÉähÉÒ Eòä Êb÷¤¤Éä ½þÉäÆ, VÉÉä =iiÉ®úÒ Ê¤É½þÉ®ú Eòä ±ÉÉäMÉÉäÆ EòÉä Eò¨É ºÉ¨ÉªÉ ¨ÉäÆ Ênù±±ÉÒ {ɽþÖÆSÉÉxÉä ´ÉɱÉÒ ½þÉä, ÊVɺɺÉä =iiÉ®úÒ Ê¤É½þÉ®ú EòÉ MÉ®úÒ¤É +Énù¨ÉÒ ¦ÉÒ ªÉ½þ ºÉÉäSÉ ºÉEòä ÊEò ʤɽþÉ®ú Eòä ¨ÉÆjÉÒ <ºÉ ¨ÉÆjÉÉ±ÉªÉ EòÉä SɱÉÉxÉä ´ÉɱÉä ½þèÆ, =x½þÉäÆxÉä ½þ¨ÉÉ®úä >ð{É®ú vªÉÉxÉ ÊnùªÉÉ ½þè* <ºÉ ºÉÖZÉÉ´É Eòä ºÉÉlÉ ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ, +É{ÉEòÉä vÉxªÉ´ÉÉnù nùäiÉÉ ½þÚÆ +Éè®ú ¨ÉèÆ VªÉÉnùÉ ´ÉEiÉ ±ÉäEò®ú ¤ÉÉEòÒ ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ EòÉ ºÉ¨ÉªÉ xɹ]õ xɽþÒÆ Eò®úxÉÉ SÉɽþiÉÉ* ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, +É{ÉEòÉä vÉxªÉ´ÉÉnù* SHRI SUDIP BANDYOPADHYAY (CALCUTTA NORTH-WEST): Sir, on behalf of my party, Trinamool Congress, I support the Railway Budget and the Demands for Grants (Railways) for the year 1999-2000.

Shri Nitish Kumar may feel a little bit upset because bus riding and bus service are getting more publicity than railway trips. The Prime Minister went to Lahore by bus; again the bus from Lahore is coming back on the 16th; and our Chief Minister is going to Dhaka on the 16th, again by bus. The Indian Airlines is introducing a new air route from Calicut to Dubai and we hear that a huge number of MPs of the privileged sections are travelling to Dubai on the air trip for two or three days. So, why should the hon. Minister of Railways not take a group of MPs to different parts of India to have a look at the railway management, the railway supervision and other things related to the Railways?

SHRI NITISH KUMAR: It is a good suggestion.

SHRI SUDIP BANDYOPADHYAY (CALCUTTA NORTH-WEST): He can take a complete team so that we can make a comprehensive study of the latest developments.

SHRI NITISH KUMAR: We may include some journalists also! SHRI SUDIP BANDYOPADHYAY : They will certainly give it a good publicity. ... (Interruptions) føÉEòÉ ºÉä Eò±ÉEòiiÉÉ ]ÅäxÉ xɽþÒÆ ½þè, ´É½þ ¤ÉºÉ ½þè* ... (´ªÉ´ÉvÉÉxÉ) The Plan outlay for 1999-2000 has been kept at Rs.9,700 crore and this provision is an increase of Rs.945 crore over the Revised Estimates of last year. It is a good attempt but major efforts have to be made for railway safety. In different ways, railway safety matters have been discussed and we still remember the disastrous and pathetic accident which took place at Khanna. It is unforgettable.

Even till now, apprehensions exist every day. Whenever our friends or relatives board a train to go somewhere or when they come from somewhere, the family members certainly are having some doubts in their minds as to whether the train will reach safely and in time or not.

After the disaster in Khanna, another Commission of Inquiry had been constituted with Shri V.C. Garg, the sitting Judge of the Haryana High Court as its head. Before this Commission, there were three other Commissions, in the year 1962, 1968 and in 1978. What we want to know is the fate of the reports of these Commissions. It appears to us that all the reports of these Commissions are going back to the waste paper basket, as simple bundle of papers.

So far as the safety measures are concerned, what we propose is to have the signal system or the communication system modernised. Even in our arrangement, there is no communication between the driver and the guard. This communication between the driver and the guard is of utmost necessity by which accidents could be avoided. I will request the hon. Railway Minister to look into the matter.

What we propose is that responsibility for accidents should be fixed, track renewals should be done on top priority basis, accountability must be fixed, proper maintenance should be there and the system of punishment should be strengthened. Accidents take place for different reasons; but punishment system should be strengthened. We should find out who are responsible for this because the causes of accidents are many; not only human errors, there are other errors also. Mechanical fault is there, administrative callousness is there, technical fault or error is also there. So, each and every accident should be probed with care and we should take all efforts to see that the present railway operation is made as accident-free and zero-defect. Shri Nitish Kumar is trying to do that. Replying in the Rajya Sabha after a discussion on some railway accident, he said that from morning to night he was following them to see that such accidents do not occur.

ªÉ½þ VÉÒ®úÉä Êb÷¡òäE]õ ½þÉä VÉÉB, ªÉ½þ nùäJÉxÉÉ SÉÉʽþB* We are all for his success so far as the railway accidents are concerned.

Another important thing is about leakage. If proper care is taken to check leakage in the Railways, Railways can certainly earn more revenue. We know that people will demand for new railway lines and for early completion of ongoing projects. Certainly, the Minister will have to fix his plan of action on priority basis. People have high expectation from the Railway Ministry. Whoever may be the hon. Member, he will certainly place some demands for new railway lines. But after considering the priority, it has to be done. There is a saying: `If there is a will, there is a railway; if there is no will, there is only survey.' We also propose to look at your publicity budget.

An amount of Rs. 22 crore is spent on publicity. Why can the Railway Ministry not reduce this expenditure and spend the amount for improving passenger amenities? Passenger amenities should be taken care of; and new coaches should be provided. The hon. Minister has announced some new proposals in his Budget. We appreciate that and whole-heartedly welcome them. The announcements are related to new raliway projects, new railway lines and gauge conversion.

The Minister has proposed to expand the IVRS, Interactive Voice Recording System, to 44 stations, introduce the NTES, National Train Enquiry System, introduce the tele booking reservation as it happens in the Indian Railways, introduce pantry cars in eighty more trains. Tatkal scheme is already in existence. The Minister has already announced that 1999-2000 would be the `Passenger Year'. We wish you all success in implementing these proposals. It is because making announcements is easier and implementing them is difficult because of the paucity of funds. The Minister has explained in this House as to how much money would be required for implementing the pending and on-going projects.

There is a good sign which I would like to bring to your notice.In general, public sector units are suffering losses. Some public sector units are being disinvested and some other public sector units are announcing VR Scheme. But the public sector units under the Ministry of Railways are earning profits and they are showing very good results. IRCON has earned a profit of Rs. 50.3 crore along with a foreign exchange of Rs. 43.40 crore. I request the Minister not to confine the activities of IRCON only to Nepal, Bangladesh and Malaysia. It should be made much more broad-based. This organization should compete for further global tenders because they can earn more foreign exchange through that.

The Container Corporation of India has earned a net profit of Rs. 115 crore; Indian Railway Finance Corporation has earned a net profit of Rs. 167 crore; and RITES earned a net profit of Rs. 14.5 crore. These units have performed well. But it is reported that the Ministry is becoming over confident over the performance of public sector units. I request the Minister that they should remain alert and see that work culture in these units do not get affected in any way. These are to be dealt firmly with all importance. The Research Design and Standard Organization should be developed on priority basis. It is because if this organization is in good condition, certainly the Indian Railways would progress further.

Now, I would like to demand some projects for my State, West Bengal, which is THE most discussed matter in our country today. I would urge upon the Minister to operate the Uttar Ganga Express for seven days in a week. We expected this announcement in the Budget speech, but it was not made. It may kindly be operated for seven days.

My next demand is, setting up of one divisional office at New Jalpaiguri. I would also request the Minister to explore the possibilities to complete the Balurghat-Eklakhi, Digha-Tamluk project immediately.

We have come to know that the West Bengal Government is not extending the required help, that is making the land available, to complete this project. We would like to know from the Minister, is that true. I would like to be on record , and also wish the hon. Railway Minister to clarify, that the Chief Minister of West Bengal did not respond to the letter written by the Minister of Railways in this regard. The Chief Minister did not bother to reply on his own and had asked one of the junior Ministers in his Cabinet to send the reply. I wish the Minister to make it clear in the House that due to non-cooperation of the West Bengal Government, this could not be done.

SHRI BASU DEB ACHARIA : The Chief Minister has already spoken to the Railway Minister.

SHRI SUDIP BANDYOPADHYAY : It is a matter of regret that the Chief Minister did not reply to the letter written by the Railway Minister.... (Interruptions) I would like the Railway Minister to clarify whether it is a fact that a junior Minister had sent the reply. The Chief Minister did not even bother to acknowledge it. This is the attitude of the State Government.

SHRI BASU DEB ACHARIA : Sir, the Railway Minister should enlighten the House that the Chief Minister has already spoken to him over telephone.

SHRI SUDIP BANDYOPADHYAY : I am not concerned whether the Chief Minister has spoken to the Railway Minister on phone or not. I would like to know whether the Chief Minister acknowledged the letter written by the Railway Minister or not. The Railway Minister had himself made a complaint that due to non-availability of land he was unable to implement the proposal.... (Interruptions) I accept it as a challenge. I can produce the letter, if Shri Acharia challenges me.

SHRI BASU DEB ACHARIA : Yes, I challenge it.

SHRI SUDIP BANDYOPADHYAY : I can produce the letter on Monday.

SHRI BASU DEB ACHARIA : The Chief Minister has already spoken to the Railway Minister.

SHRI SUDIP BANDYOPADHYAY : Who bothers about the Chief Minister speaking to a number of people. We are concerned whether some correspondence has taken place between the two.

SHRIMATI GEETA MUKHERJEE (PANSKURA): Sir, on that issue, the West Bengal Chief Minister has spoken to the Railway Minister a number of times.

SHRI SUDIP BANDYOPADHYAY : The Chief Minister has enough time to gossip with anybody. He can talk to anybody over a cup of tea but whether he responded to the Railway Minister or not, is the point. The Railway Minister had lodged a serious complaint against the functioning of the State Government. I wish to know about that.

Sir, due to non-ccoperation of the State Government, Bengal's Package proposal may be affected.... (Interruptions) So, do not get trapped by Shri Jyoti Basu's tricks.

SHRI NITISH KUMAR: Not at all.

SHRI SUDIP BANDYOPADHYAY : The Minister may proceed on his own and make an all out effort to see that the Bengal Package proposal is implemented. He knows Shri Lalu Yadav better, but we know Shri Jyoti Basu better. Mamata Ji knows Shri Jyoti Basu more than anybody else knows.... (Interruptions)

KUMARI MAMATA BANERJEE : Sir, when Shri Basu Deb Acharia was speaking did anybody from our side interrupt him? Why is he disturbing us?

SHRI SUDIP BANDYOPADHYAY : According to the Bengal Package proposal, the hon. Railway Minister has agreed to introduce Metro Railway Project from Taliganj to Garia for which the monetary assistance has already been given. Metro Railway is a project of national importance. Calcutta Metro is one of the best railways in the world. So, Calcutta Metro Railway should be given the top priority, not only by the Railway Minister but also by the Government of India. Sufficient money should be provided for its maintenance also. We request not only the Railway Ministry but also the Finance Ministry and the Government of India to allocate more money for the Metro Railway Project considering it as the topmost priority project of the country.

Sir, we have heard Tamil Nadu Member's speech. They were requesting for one or two railway projects which are to be implemented. Yesterday, a few Orissa Members of Parliament -- they are our colleagues -- were lodging some protest by sitting in front of Parliament. They were telling us that Bengal has taken everything, that is why, they are getting nothing.

Sir, what we want to say is that Bengal is a sufferer of regional imbalance since Independence. Shri Nitish Kumar is also representing the Eastern Zone. The Eastern Zone and the North-Eastern Zone are the victims. So, he should take all out efforts to see that Railway proposals, their communication systems are strengthened. I would also request the hon. Minister to look into the matters which have been raised by the hon. Members of Orissa and Tamil Nadu who have met our leader, Kumari Mamta Banerjee. We also urge upon the hon. Minister to look after the Haryana matters.

Lastly, we would request the Government to see that the on-going projects, pending projects and new lines which have already been announced, should not suffer for paucity of funds. An accident-free Railways, about which I categorically said earlier, is certainly our priority. We give our best wishes to the Railway Minister to see that the Railway operation becomes defect-free.

With these words, I, on behalf of All India Trinamul Congress, support this Railway Budget.

¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ (´Éè¶ÉɱÉÒ): ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ®úä±É ʴɦÉÉMÉ BEò ¤É½þÖiÉ ½þÒ ¨É½þi´É{ÉÚhÉÇ Ê´É¦ÉÉMÉ ½þè* ±ÉÉäMÉÉäÆ Eòä ªÉÉiÉɪÉÉiÉ EòÉ ªÉ½þ BEò ¤É½þÖiÉ ½þÒ +SUôÉ ºÉÉvÉxÉ ½þè* ±ÉMɦÉMÉ BEò Eò®úÉäc÷ ±ÉÉäMÉÉäÆ EòÉä +Éè®ú BEò Eò®úÉäc÷ nùºÉ ±ÉÉJÉ ]õxÉ ºÉɨÉÉxÉ EòÉä føÉäxÉä EòÉ ªÉ½þ EòÉ¨É Eò®úiÉÉ ½þè* ¦ÉÉ®úiÉ ¨ÉäÆ ¤Éè±ÉMÉÉc÷Ò ¤É½þÖiÉ ÊnùxÉÉäÆ ºÉä ½þè +Éè®ú ʽþºÉÉ¤É ±ÉMÉÉEò®ú nùäJÉÉ VÉÉB iÉÉä +¦ÉÒ ¦ÉÒ ®úä±É ºÉä VªÉÉnùÉ ºÉɨÉÉxÉ føÉäxÉä EòÉ EòÉ¨É ¤Éè±ÉMÉÉc÷Ò ºÉä ½þÒ ½þÉäiÉÉ ½þè* =ºÉ¨ÉäÆ ¦ÉÒ ®úä±É ºÉä Eò¨É {ÉÚÆVÉÒ xɽþÒÆ ±ÉMÉÒ ½þÖ<Ç ½þè ±ÉäÊEòxÉ =ºÉ¨ÉäÆ +É¨É +Énù¨ÉÒ EòÒ {ÉÚÆVÉÒ ±ÉMÉÒ ½þÖ<Ç ½þè* ®úä±É ʴɦÉÉMÉ ¨ÉäÆ ¤É½þÖiÉ +ÉEò¹ÉÇhÉ ½þè* ¨ÉÉxÉxÉÒªÉ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú VÉÒ EòÒ ÊºlÉÊiÉ JÉiÉ®úä ¨ÉäÆ ½þè, BäºÉÉ ¨ÉÖZÉä ±ÉMÉiÉÉ ½þè* ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ BºÉ. VɪÉ{ÉÉ±É ®úädÒ (¨É½þ¤ÉÚ¤ÉxÉMÉ®ú) : xÉÒiÉÒ¶É VÉÒ ¤Éc÷ä ¦É±Éä +Énù¨ÉÒ ½þèÆ, =xÉEòÉä +É{ɺÉä EªÉÉ JÉiÉ®úÉ ½þè? ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : ¦É±Éä +Énù¨ÉÒ ½þèÆ <ºÉÒʱÉB JÉiÉ®úä ¨ÉäÆ ½þèÆ* ¦É±Éä +Énù¨ÉÒ {É®ú +ÉVÉEò±É VªÉÉnùÉ JÉiÉ®úÉ ½þÉäiÉÉ ½þè* JÉiÉ®úÉ <ºÉʱÉB ½þè ÊEò ½þ¨ÉEòÉä VÉÉxÉEòÉ®úÒ ½þè ÊEò ®úä±É´Éä EòÒ Ê®úFòÚ]õ¨ÉäÆ]õ ¨ÉäÆ ¤É½þÖiÉ Ê®ú¶´ÉiÉ lÉÒ* ʱÉÊJÉiÉ {É®úÒIÉÉ {ÉÉºÉ Eò®úxÉä Eòä ¤ÉÉnù <Æ]õ®ú´ªÉÚ ¨ÉäÆ Ê¤ÉxÉÉ Ê®ú¶´ÉiÉ ÊnùB SɪÉxÉ xɽþÒÆ ½þÉäiÉÉ lÉÉ* nùä¶É ¦É®ú ¨ÉäÆ ´ÉÉiÉÉ´É®úhÉ <ºÉºÉä ¤Éc÷É nùÚʹÉiÉ ½þÉä MɪÉÉ lÉÉ* Ê®ú¶´ÉiÉ Eòä EòÉ®úÉä¤ÉÉ®ú EòÉä JÉi¨É Eò®úxÉä Eòä ʱÉB <x½þÉäÆxÉä <Æ]õ®ú´ªÉÚ JÉi¨É Eò®úÉ ÊnùªÉÉ* JÉɱÉÒ Ê±ÉÊJÉiÉ {É®úÒIÉÉ {ÉÉºÉ Eò®úÉä iÉÉä ¤É½þɱÉÒ ½þÉä VÉÉBMÉÒ* ʱÉÊJÉiÉ ¨ÉäÆ ¦ÉÒ EòÉì{ÉÒ EòÒ ½þä®úÉ¡òä®úÒ ½þÉäiÉÒ lÉÒ* <ºÉ¨ÉäÆ <xÉEòä Ê®úFòÚ]õ¨ÉäÆ]õ ¤ÉÉäb÷Ç Eòä SÉäªÉ®ú¨ÉèxÉ +Éè®ú Eò<Ç ±ÉÉäMÉ {ÉEòc÷ä MɪÉä ½þèÆ* ¨ÉèÊ®ú]õ +Éè®ú ªÉÉäMªÉiÉÉ Eòä ¤É±É {É®ú ¦ÉiÉÒÇ ½þÉä ºÉEòiÉÒ ½þè, <ºÉºÉä ±ÉÉäMÉÉäÆ EòÉ Ê´É¶´ÉÉºÉ =`ö MɪÉÉ lÉÉ* ±ÉÉäMÉÉäÆ ¨ÉäÆ ªÉ½þ ¦ÉÉ´ÉxÉÉ ¡òè±É ®ú½þÒ lÉÒ ÊEò Ê®ú¶´ÉiÉ ºÉä ¦ÉiÉÒÇ ½þÉäiÉÒ ½þè ¨ÉävÉÉ ºÉä xɽþÒÆ* <iÉxÉÉ ¦ÉÉ®úÒ +Éʴɶ´ÉÉºÉ nùä¶É ¨ÉäÆ ¡òè±É VÉÉBMÉÉ iÉÉä <xÉEòä Ê]õEòxÉä {É®ú ºÉÆnùä½þ ½þÉäiÉÉ ½þè* <ºÉºÉä nùä¶É ¦ÉÒ JÉiÉ®úä ¨ÉäÆ {Éc÷ VÉÉBMÉÉ* <x½þÉäÆxÉä <ºÉ ¤ÉÉ®úä ¨ÉäÆ +¦ÉÒ EòÉ®úÇ´ÉÉ<Ç EòÒ ½þè* EòÖUô SÉäªÉ®ú¨ÉèxÉ xÉä ¤Éä®úÉäVÉMÉÉ®úÉäÆ EòÉä ¤É½þɱÉÒ EòÉ ±ÉɱÉSÉ nùäEò®ú PÉÚºÉ ±ÉÒ* <ºÉ¨ÉäÆ ´ÉÚb÷-¤ÉÒ SÉäªÉ®ú¨ÉèxÉ ¦ÉÒ lÉä* =x½þÉäÆxÉä ¤Éä®úÉäVÉMÉÉ®úÉäÆ ºÉä PÉÚºÉ ±ÉäEò®ú {ÉèºÉÉ VɨÉÉ ÊEòªÉÉ* ´Éä +¤É VÉä±É ¨ÉäÆ ½þèÆ* <ºÉEòÒ VÉÉÆSÉ-{Éc÷iÉÉ±É ½þÉäMÉÒ* =ºÉ ºÉ¨ÉªÉ Eòä ¨ÉÆjÉÒ xÉä Eò½þÉ lÉÉ ÊEò ½þ¨É +É{ÉEòÉä SÉäªÉ®ú¨ÉèxÉ ¤ÉxÉÉ nùäÆMÉä* ªÉ½þ <ºÉ ¤ÉÉ®úä ¨ÉäÆ ºÉ¤É EòÖUô VÉÉxÉiÉä ½þèÆ* ¦ÉÚiÉ{ÉÚ´ÉÇ ¨ÉÆjÉÒ Eòä EòÉ®úhÉ ªÉ½þ ʴɦÉÉMÉ JÉiÉ®úä ¨ÉäÆ ½þè* ¸ÉÒ |ɦÉÖxÉÉlÉ ÊºÉÆ½þ (¨É½þÉ®úÉVÉMÉÆVÉ): =ºÉ ºÉ¨ÉªÉ EòÉèxÉ ¨ÉÆjÉÒ lÉä? +É{É =xÉEòÉ xÉÉ¨É ¤ÉiÉÉBÆ* ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : +É{ÉEòÉ VÉxÉ®ú±É xÉÉì±ÉäVÉ <iÉxÉÉ Eò¨ÉVÉÉä®ú ½þè ÊEò +É{ÉEòÉä ¤ÉiÉÉxÉä ºÉä ¦ÉÒ {ÉiÉÉ xɽþÒÆ ±ÉMÉÉ ½þè* ... (´ªÉ´ÉvÉÉxÉ) <xÉEòÉ ´ÉiÉǨÉÉxÉ ¦ÉÒ JÉiÉ®úä ¨ÉäÆ SÉ±É ®ú½þÉ ½þè* ¸ÉÒ |ɦÉÖxÉÉlÉ ÊºÉÆ½þ : VÉÉä Eò½þxÉÉ ½þè ºÉÉ¡ò Eò½þäÆ* ½þ¨ÉäÆ VÉxÉ®ú±É xÉÉì±ÉäVÉ EòÒ VÉÉxÉEòÉ®úÒ xɽþÒÆ ½þè* ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : ºÉ¨ÉZÉxÉä ´ÉɱÉÉ ºÉ¨ÉZÉ MɪÉÉ, VÉÉä xÉ ºÉ¨ÉZÉä ´É½þ +xÉÉc÷Ò ½þè* ªÉ½þ +¦ÉÒ ¦ÉÒ JÉiÉ®úä ¨ÉäÆ ½þèÆ* ®úä±É ʴɦÉÉMÉ ¨É½þi´É{ÉÚhÉÇ Ê´É¦ÉÉMÉ ½þè* ±ÉÉäMÉ Eò½þiÉä ½þèÆ ÊEò ½þ¨É ¨ÉÆjÉÒ xɽþÒÆ ¤ÉxÉäÆMÉä* +MÉ®ú ¤ÉxÉäÆMÉä iÉÉä ®úä±É ʴɦÉÉMÉ ½þÒ ±ÉäÆMÉä* <x½þäÆ ´ÉÖb÷ ¤ÉÒ ®úä±É ¨ÉÆjÉÒ +Éè®ú ´ÉÉÆ]õ ]õÚ ¤ÉÒ ®úä±É ¨ÉÆjÉÒ ºÉä JÉiÉ®úÉ ½þè* KUMARI MAMATA BANERJEE :Sir, I would not like to interrupt since he is a senior Member. But I would only like to say that we do not want any portfolio. You were interested in a particular portfolio and you had got it. Are you happy now? But we are not interested. ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ¨ÉèÆxÉä ÊEòºÉÒ EòÉ xÉÉ¨É xɽþÒÆ ʱɪÉÉ* EòÖ¨ÉÉ®úÒ ¨É¨ÉiÉÉ ¤ÉèxÉVÉÒÇ : +É{ÉxÉä ½þÉ=ºÉ ¨ÉäÆ ªÉ½þ ¤ÉÉiÉ Eò½þÒ +Éè®ú ¨ÉèÆ <ºÉ ºÉ¨ÉªÉ ½þÉ=ºÉ ¨ÉäÆ ½þÚÆ* ¨ÉèÆxÉä <ºÉʱÉB E±ÉèÊ®úÊ¡òEòä¶ÉxÉ ÊnùªÉÉ* ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : ®úä±É ¤ÉVÉ]õ ºÉä ʤɽþÉ®ú EòÒ ¤Éc÷Ò ¤ÉnùxÉɨÉÒ ½þÖ<Ç ½þè* ʤɽþÉ®ú Eòä 6-7 ®úä±É ¨ÉÆjÉÒ ½þÖB* Eò½þÉ VÉÉiÉÉ ½þè ÊEò ºÉÉ®úÉ ®úä±É ¤ÉVÉ]õ ʤɽþÉ®ú SɱÉÉ MɪÉÉ* ±ÉäÊEòxÉ Ê½þºÉɤÉ-ÊEòiÉÉ¤É nùäJÉäÆ iÉÉä ʤɽþÉ®ú +xªÉ ¨ÉɨɱÉÉäÆ ¨ÉäÆ iÉÉä Ê{ÉUôc÷É ½þè ½þÒ, ´É½þ ®úä±É Eòä ¨ÉɨɱÉä ¨ÉäÆ ¦ÉÒ nùںɮúä ®úÉVªÉÉäÆ Eòä ¨ÉÖEòɤɱÉä Ê{ÉUôc÷É ½þÖ+É ½þè* ®úä±É ±ÉÉ<xÉÉäÆ EòÒ ±É¨¤ÉÉ<Ç, ´É½þÉÆ EòÒ +ɤÉÉnùÒ +Éè®ú +ɨÉnùxÉÒ nùäJÉxÉä Eòä ¤ÉÉnù {ÉiÉÉ SɱÉiÉÉ ½þè ÊEò ʤɽþÉ®ú Ê{ÉUôc÷É ½þÖ+É ½þè* ´Éè¶ÉɱÉÒ EòÉä ʴɶ´É EòÉ ºÉ¤ÉºÉä ¤Éc÷É ±ÉÉäEòiÉÆjÉ ½þÉäxÉä EòÉ MÉÉè®ú´É |ÉÉ{iÉ ½þè* ʽþxnùÖºiÉÉxÉ ¨ÉäÆ ´Éè¶ÉɱÉÒ ´É½þ ºlÉÉxÉ ½þè ÊVɺÉä ±ÉÉäEòiÉÆjÉ {ÉènùÉ Eò®úxÉä EòÉ MÉÉè®ú´É |ÉÉ{iÉ ½þè* ´É½þÉÆ iÉÒxÉ ½þVÉÉ®ú ´É¹ÉÇ {ɽþ±Éä ʱÉSUô´ÉÒ MÉhÉiÉÆjÉ lÉÉ* {ÉʶSÉ¨É Eòä nùä¶ÉÉäÆ EòÉä <ºÉ ¤ÉÉ®úä ¨ÉäÆ VÉÉxÉEòÉ®úÒ ½þè ªÉÉ xɽþÒÆ ¨ÉÖZÉä ¨ÉɱÉÚ¨É xɽþÒÆ? SÉÒxÉ ºÉä VÉÉä ¡òɽªÉÉxÉ +Éè®ú ½þ´ÉäxɺÉÉÆMÉ ªÉÉjÉÒ +ÉB lÉä =x½þÉäÆxÉä +{ÉxÉä <ÊiɽþÉºÉ ¨ÉäÆ Ê±ÉJÉÉ ½þè* ´É½þ ¦ÉMÉ´ÉÉxÉ ¤ÉÖr EòÒ Eò¨ÉÇ ¦ÉÚ欃 ½þè* ¦ÉMÉ´ÉÉxÉ ¤ÉÖr ´É½þÉÆ ¨É½þÒxÉÉäÆ ÊxÉ´ÉÉºÉ Eò®úiÉä lÉä +Éè®ú ={Énùä¶É nùäiÉä lÉä* =x½þÉäÆxÉä ´Éè¶ÉɱÉÒ Eòä ¤ÉÉ®úä ¨ÉäÆ ´ÉhÉÇxÉ ÊEòªÉÉ ½þè* ¦ÉMÉ´ÉÉxÉ ¨É½þÉ´ÉÒ®ú EòÒ VÉx¨É¦ÉÚ欃 ½þè* <ºÉ iÉ®ú½þ ʽþxnùÖºiÉÉxÉ EòÉ MÉÉè®ú´É +Éè®ú BäÊiɽþÉʺÉEò ºlÉ±É ½þè* ºÉx 1904 ¨ÉäÆ +ÆOÉäVÉÒ ºÉ±iÉxÉiÉ Eòä ºÉ¨ÉªÉ ´Éè¶ÉɱÉÒ EòÉä ®úä±É ºÉä VÉÉäc÷ nùäxÉä EòÉ xÉE¶ÉÉ {ÉÉºÉ ÊEòªÉÉ MɪÉÉ* ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ xÉä Ê{ÉUô±Éä ®úä±É ¤ÉVÉ]õ Eòä ºÉ¨ÉªÉ Eò½þÉ lÉÉ ÊEò =EiÉ IÉäjÉ EòÉä ¤ÉÖr ºÉÊEòÇ]õ Eò®ú ÊnùªÉÉ VÉɪÉäMÉÉ* VÉ¤É Ê´ÉYÉÉxÉ Eòä Ê´ÉtÉlÉÒÇ ½þÉäÆMÉä, iÉ¤É ªÉ½þ ¤ÉÖr ºÉÊEòÇ]õ ¤ÉxÉäMÉÉ ªÉÉ Ê¡ò®ú Eò¤É ´Éè¶ÉɱÉÒ EòÉä <ºÉ ºÉÊEòÇ]õ ºÉä VÉÉäc÷É VÉɪÉäMÉÉ? ´Éä Eò½þiÉä ½þèÆ ÊEò ®úä±É SɱÉɪÉäÆMÉä {É®úxiÉÖ ¨ÉèÆ {ÉÚUôxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ªÉ½þ ¤ÉÖr ºÉÊEòÇ]õ Eò¤É ¤ÉxÉäMÉÉ* ʺɡòÇ ¨ÉèÆ ½þÒ ªÉ½þ ¤ÉÉiÉ xɽþÒÆ Eò½þ ®ú½þÉ ½þÚÆ, ¨ÉÉxÉxÉÒªÉ ®úɹ]Å{ÉÊiÉ VÉÒ iÉlÉÉ +xªÉ ®úä±É ¨ÉÆÊjɪÉÉäÆ +Éè®ú Eò<Ç ±ÉÉäMÉÉäÆ xÉä Eò½þÉ ÊEò ´Éè¶ÉɱÉÒ EòÉä ®úä±É ºÉä VÉÉäc÷xÉÉ SÉÉʽþªÉä* ½þÉVÉÒ{ÉÖ®Þú-±ÉɱÉMÉÆVÉ-´Éè¶ÉɱÉÒ-ºÉ®úèªÉÉ ºÉä {Éɰü nùä´ÉÊ®úªÉÉ-ºÉÉʽþ¤ÉMÉÆVÉ ½þÉäiÉä ½þÖªÉä ºÉÖMÉÉè±ÉÒ ºÉä VÉÉäc÷xÉÉ lÉÉ* <ºÉ EòɪÉÇ Eòä ʱɪÉä ºÉ´ÉÇäIÉhÉ ¦ÉÒ ÊEòªÉÉ MɪÉÉ +Éè®ú ʶɱÉÉxªÉºÉÉ ¦ÉÒ ½þÖ+É* =ºÉEòÒ Ê®ú{ÉÉä]õÇ ¦ÉÒ +É MÉ<Ç ½þè ±ÉäÊEòxÉ ªÉä Eò½þiÉä ½þèÆ ÊEò =ºÉ¨ÉäÆ VªÉÉnùÉ JÉSÉÉÇ ½þÉäMÉÉ* EªÉÉ ´Éè¶ÉɱÉÒ EòÉä ®úä±É ºÉä VÉÉäc÷xÉä Eòä ʱɪÉä nùںɮúä ¡òäWÉ ¨ÉäÆ EòÉ¨É ½þÉäMÉÉ? ºÉÉʽþ¤ÉMÉÆVÉ-¨É½þ¹ÉÒ ¤É½þÖiÉ Eò¨É JÉSÉÇ ¨ÉäÆ ¤ÉxÉäMÉÒ* ½þÉVÉÒ{ÉÖ®ú-±ÉɱÉMÉÆVÉ-ºÉÉʽþ¤ÉMÉÆVÉ ½þÉäiÉä ½þÖªÉä ¨É½þ¹ÉÒ ºÉä VÉÉäc÷ nùäxÉä ºÉä +ÉvÉä ºÉä Eò¨É ®úä±É ±ÉÉ<xÉ {Éc÷äMÉÒ* ºÉ´ÉÇä Eò®úɪÉÉ MɪÉÉ ½þè +Éè®ú Eò½þÉ ½þè: "

If there is a will, there is a railway. If there is no will, there is survey." +¤É ½þ¨ÉÉ®úä ªÉ½þÉÆ JÉɱÉÒ ºÉ´ÉÇä ½þÉä ®ú½þÉ ½þè* ¨ÉèÆ +É{ɺÉä {ÉÚUôxÉÉ SÉɽþÚÆMÉÉ ÊEò EªÉÉ +É{ÉEòÒ Ê´É±É ½þè ªÉÉ xɽþÒÆ* EªÉÉ <ºÉ ¤ÉVÉ]õ ¨ÉäÆ <ºÉä VÉÉäc÷É VÉɪÉäMÉÉ ªÉÉ xɽþÒÆ? ªÉÊnù xɽþÒÆ VÉÉäc÷É VÉɪÉäMÉÉ iÉÉä <ºÉ {É®ú ½þ¨É ½þÒ EªÉÉä vÉxªÉ´ÉÉnù nùäÆ* ½þ¨É vÉxªÉ´ÉÉnù iɦÉÒ nùäÆMÉä VÉ¤É ´Éè¶ÉɱÉÒ EòÉä VÉÉäc÷É VÉɪÉäMÉÉ* ¨ÉèÆ {ÉÚUôxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ¦ÉMÉ´ÉÉxÉ ¤ÉÖr xÉä ÊVÉºÉ MÉÉè®ú´É ºlɱÉÒ EòÒ ®úSÉxÉÉ EòÒ, MÉhÉiÉÆjÉ EòÒ ®úSÉxÉÉ EòÒ, EªÉÉ =ºÉ ´Éè¶ÉɱÉÒ VÉèºÉä MÉÉè®ú´É¶ÉɱÉÒ ºlÉÉxÉ {É®ú ®úä±É SɱÉäMÉÒ? EªÉÉ +É{É <ÊiɽþÉºÉ ÊxɨÉÉÇhÉ EòÉ EòÉ¨É Eò®úäÆMÉä ? ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: EªÉÉ +É{É VÉ´ÉÉ¤É Eòä ]õÉ<¨É ªÉ½þÉÆ ®ú½þäÆMÉä? ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : ½þ¨É ½þ]õxÉä ´ÉɱÉä xɽþÒÆ ½þèÆ* ¨ÉèÆ BEò IÉhÉ ¦ÉÒ ºÉnùxÉ ºÉä +xÉÖ{ÉʺlÉiÉ xɽþÒÆ ®ú½þiÉÉ SÉɽþä ÊVÉiÉxÉÒ nùä®ú iÉEò ºÉnùxÉ SɱÉä* Ê{ÉUô±Éä ºÉÉ±É ¦ÉÒ ®úä±É {É®ú ¤É½þºÉ SÉ±É ®ú½þÒ lÉÒ* +ÉVÉ ¦ÉÒ VÉ¤É VÉ´ÉÉ¤É nùäÆMÉä iÉÉä ½þ¨É Vɰü®ú ªÉ½þÉÆ ®ú½þäÆMÉä* +É{ÉEòÉä ºÉÖxÉxÉä Eòä ʱɪÉä Vɰü®ú ®ú½þäÆMÉä* ¸ÉÒ ¤ÉºÉÖnùä´É +ÉSÉɪÉÇ : ¨ÉÆjÉÒ VÉÒ, +É{É ªÉÊnù ´Éè¶ÉɱÉÒ Eòä ¤ÉÉ®úä ¨ÉäÆ Eò½þäÆMÉä iÉÉä ªÉä ®ú½þäÆMÉä? ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ªÉÊnù ªÉä ¤Éè`öäÆMÉä iÉÉä Eò½þäMÉä* ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : ¨ÉèÆ xɽþÒÆ ½þ]õÚÆMÉÉ* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, +¤É ¨ÉèÆ +É¨É +Énù¨ÉÒ Eòä Ê´É¹ÉªÉ EòÒ ¤ÉÉiÉ Eò½þÚÆMÉÉ* ¸ÉÒ ¨ÉÉä½þxÉ ÊºÉÆ½þ ¤ÉÉä±É ®ú½þä lÉä ÊEò VÉxÉ®ú±É ¨ÉèxÉäVÉ®ú VɽþÉÆ VÉÉiÉä ½þèÆ, ºÉè±ÉÚxÉ Eòä ¤ÉMÉè®ú VÉÉiÉä xɽþÒÆ* ¨ÉèÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò VÉ¤É VÉxÉ®ú±É ¨ÉèxÉäVÉ®ú ºÉè±ÉÚxÉ ¨ÉäÆ ¤Éè`öEò®ú VÉɪÉäMÉÉ iÉÉä +É¨É {ÉèºÉäÆVÉ®ú EòèºÉä ºÉÉvÉÉ®úhÉ nùVÉÇä ¨ÉäÆ VÉÉ ºÉEòäMÉÉ* ¨ÉèÆ SÉɽþiÉÉ ½þÚÆ ÊEò Eò¨É ºÉä Eò¨É BEò ¤ÉÉ®ú ®úä±É ¨ÉÆjÉÒ VÉÒ ½þ¨ÉÉ®úä ºÉÉlÉ +É¨É VÉxÉiÉÉ Eòä ºÉÉlÉ ºÉÉvÉÉ®úhÉ nùVÉÇä ¨ÉäÆ SɱÉäÆ, EòèºÉä ±ÉÉäMÉÉäÆ EòÉä `öä±ÉEò®ú ¤Éè`öiÉä ½þèÆ +Éè®ú EòèºÉäÆ ±ÉÉäMÉÉäÆ EòÉä ¦ÉÉ®úÒ iÉEò±ÉÒ¡ò ½þÉäiÉÒ ½þè* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: SÉÉ®ú ºÉÉ±É {ɽþ±Éä ½þ¨É ±ÉÉäMÉ ºÉÉlÉ ½þÒ SɱÉiÉä lÉä* ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ :VÉ¤É ºÉÉlÉ SɱÉiÉä lÉä iÉÉä EªÉÉ ¤ÉÉiÉäÆ Eò®úiÉä lÉä +Éè®ú +ÉVÉ +É{É EªÉÉ ¤ÉÉiÉäÆ Eò®úiÉä ½þèÆ* EªÉÉ iÉɱɨÉä±É ½þè? ½þ¨É iÉÉä SÉɽþiÉä ½þèÆ ÊEò VÉxÉ®ú±É ¨ÉèxÉäVÉ®ú ºÉè±ÉÚxÉ UôÉäc÷Eò®ú +É¨É VÉxÉiÉÉ EòÒ ¤ÉÉäMÉÒ ¨ÉäÆ VÉɪÉä* ±ÉÉäMÉ Ênù±±ÉÒ ºÉä {É]õxÉÉ iÉEò.... ¸ÉÒ ¤ÉºÉÖnùä´É +ÉSÉɪÉÇ : ±ÉÉäMÉ iÉÉä ´É½þÉÆ UôiÉÉäÆ {É®ú ¤Éè`öä ½þÖªÉä ½þÉäiÉä ½þèÆ* ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ±ÉÉäMÉ Ê¤É½þÉ®ú ¨ÉäÆ UôiÉÉäÆ {É®ú ¤Éè`öä ®ú½þiÉä ½þèÆ EªÉÉäÆÊEò <ºÉEòä +±ÉÉ´ÉÉ EòÉä<Ç ={ÉÉªÉ xɽþÒÆ ½þè* ®úä±É´Éä +É®úIÉhÉ ¨ÉäÆ VÉ¤É ´ÉäÊ]õÆMÉ Ê±Éº]õ ¤Égø VÉÉiÉÒ ½þè +Éè®ú BEò Êb÷¤¤Éä ºÉä +ÊvÉEò ´ÉäÊ]õÆMÉ Ê±Éº]õ ½þÉä VÉÉiÉÒ ½þè iÉÉä iÉÖ®úÆiÉ BEò ¤ÉÉäMÉÒ ¤ÉgøÉ nùäxÉÒ SÉÉʽþB* BäºÉÉ xÉ ½þÉäxÉä ºÉä +É¨É +Énù¨ÉÒ {É®úä¶ÉÉxÉ ½þÉäEò®ú +É®úIÉhÉ Eòä ʱÉB <vÉ®ú-=vÉ®ú nùÉèc÷iÉÉ ½þè* ®úÉäWÉ ±ÉÉäMÉ ½þ¨ÉºÉä nùÉä-SÉÉ®ú {ÉjÉ <ºÉEòä ʱÉB ʱÉJÉ´ÉÉiÉä ½þèÆ* <ºÉʱÉB ´ÉäÊ]õÆMÉ Ê±Éº]õ ¤Égø VÉÉxÉä ºÉä iÉÖ®úÆiÉ BEò ¤ÉÉäMÉÒ ±ÉMÉÉEò®ú +É¨É +Énù¨ÉÒ Eòä +ÉxÉä VÉÉxÉä Eòä ʱÉB VªÉÉnùÉ ºÉ½þÚʱɪÉiÉ EòÒ ¨ÉÉÆMÉ ½þ¨É Eò®úxÉÉ SÉɽþiÉä ½þèÆ* +É®úIÉhÉ ¨ÉäÆ VÉÉä MÉc÷¤Éc÷ +Éè®ú PÉÚºÉJÉÉä®úÒ ½þè =ºÉ {É®ú ¦ÉÒ ÊxÉªÉÆjÉhÉ Eò®úxÉÉ SÉÉʽþB* ®úä±É´Éä ºÉÖ®úIÉÉ Eòä ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆ ºÉÆIÉä{É ¨ÉäÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ʤÉxÉÉ +Énù¨ÉÒ Eòä MÉÖ¨É]õÒ ºÉ¤ÉºÉä VªÉÉnùÉ JÉiÉ®úxÉÉEò ½þèÆ* ºÉc÷Eò ªÉÉiÉɪÉÉiÉ ¨ÉäÆ ®úä±É ±ÉÉ<ÇxÉ Eòä +É®ú-{ÉÉ®ú VÉÉxÉä Eòä ʱÉB MÉÖ¨É]õÒ {É®ú EòÉä<Ç +Énù¨ÉÒ xÉ ½þÉäxÉä ºÉä nùÖPÉÇ]õxÉÉ+ÉäÆ EòÒ ºÉƦÉÉ´ÉxÉÉ +ÊvÉEò ®ú½þiÉÒ ½þè* Ê®ú{ÉÉä]õÇ ½þè ÊEò +MÉ®ú 32 MÉÖ¨É]õÒ ½þèÆ iÉÉä =ºÉ¨ÉäÆ ºÉä 16 MÉÖ¨É]õÒ Ê¤ÉxÉÉ +Énù¨ÉÒ Eòä ½þèÆ* <ºÉʱÉB MÉÖ¨É]õÒ {É®ú +Énù¨ÉÒ ®úJÉäÆ* ¨ÉÉxÉ´ÉÒªÉ ¦ÉÚ±É ºÉä VÉÉä nùÖPÉÇ]õxÉÉBÆ ½þÉäiÉÒ ½þèÆ, =ºÉ {É®ú ºÉJiÉ EòÉ®úÇ´ÉÉ<Ç ½þÉäxÉÒ SÉÉʽþB* ®úä±É´Éä ºÉÖ®úIÉÉ {É®ú VªÉÉnùÉ vªÉÉxÉ nùäxÉä EòÒ Wɰü®úiÉ ½þè* VÉÉä ®úä±É ±ÉÉ<xÉäÆ {ÉÖ®úÉxÉÒ ½þÉä MÉ<Ç ½þèÆ, =xÉEòÉä xɪÉÉ Eò®úxÉä Eòä ʱÉB ={ÉÉªÉ Eò®úxÉä SÉÉʽþB* ¨É¶ÉÒxÉÉäÆ ¨ÉäÆ VÉÉä JÉ®úɤÉÒ ½þÉäiÉÒ ½þè, =ºÉEòä ʱÉB ]õèExÉÉä±ÉÉìVÉÒ EòÉ Ê´ÉEòÉºÉ ½þÖ+É ½þè* =ºÉ¨ÉäÆ ºÉÖ®úIÉÉ EòÉä |ÉÉlÉʨÉEòiÉÉ nùÒ VÉÉxÉÒ SÉÉʽþB* ¨ÉWÉnùÚ®ú ±ÉÉäMÉ ½þ¨ÉÉ®úä ªÉ½þÉÆ ºÉä VÉÉiÉä ½þèÆ iÉÉä ®úä±ÉMÉÉc÷Ò ¨ÉäÆ =xÉEòÉ ¤Éc÷É ¶ÉÉä¹ÉhÉ ½þÉäiÉÉ ½þè* {ÉÆVÉÉ¤É +ÉÊnù VÉMɽþÉäÆ ºÉä ´Éä EòÖUô {ÉèºÉÉ Eò¨ÉÉEò®ú ±ÉÉiÉä ½þèÆ* ®úɺiÉä ¨ÉäÆ ]õÒ.]õÒ. =xÉEòÉ ¶ÉÉä¹ÉhÉ Eò®úiÉÉ ½þè, ºÉÖ{É®ú¡òɺ]õ, BäEºÉ|ÉäºÉ +ÉÊnù EòÉ ¤É½þÉxÉÉ ¤ÉxÉÉEò®ú MÉ®úÒ¤É +ÉnùʨɪÉÉäÆ EòÉ ¶ÉÉä¹ÉhÉ Eò®úiÉÉ ½þè* =ºÉEòÉä ®úÉäEòÉ VÉÉxÉÉ SÉÉʽþB +Éè®ú =ºÉ {É®ú vªÉÉxÉ nùäxÉÉ SÉÉʽþB* {É´ÉÇ-iªÉÉè½þÉ®úÉäÆ Eòä +´ÉºÉ®ú {É®ú ªÉÉ ¨Éä±ÉÉäÆ ¨ÉäÆ ]ÅäxÉÉäÆ ¨ÉäÆ ¦ÉÒc÷ ¤Égø VÉÉiÉÒ ½þè* =ºÉ ´ÉEiÉ +ÊvÉEòÉ®úÒ SÉÉèEòxxÉä ®ú½þäÆ ÊEò ÊEòºÉ ºÉ¨ÉªÉ VªÉÉnùÉ ¨ÉÉÆMÉ ½þè +Éè®ú VªÉÉnùÉ Ê]õEò]õ ʤÉEò ®ú½þÒ ½þè* =ºÉ ºÉ¨ÉªÉ +ÊiÉÊ®úEiÉ ¤ÉÉäÊMɪÉÉäÆ EòÉ |ɤɯvÉ ½þÉäxÉÉ SÉÉʽþB ÊVɺɺÉä +É¨É ±ÉÉäMÉÉäÆ EòÉä ±ÉMÉä ÊEò ºÉ®úEòÉ®ú ¨ÉÖºiÉènù ½þè* ºÉ®úEòÉ®ú xÉä ´É¹ÉÇ 1999-2000 EòÉä ªÉÉjÉÒ ´É¹ÉÇ Eò½þÉ ½þè* ªÉÉjÉÒ ´É¹ÉÇ EòÒ PÉÉä¹ÉhÉÉ ½þÉä iÉÉä ªÉÉÊjɪÉÉäÆ EòÉä {ÉiÉÉ ¦ÉÒ ±ÉMÉxÉÉ SÉÉʽþB ÊEò ªÉÉjÉÒ ´É¹ÉÇ ½þè* <ºÉʱÉB +É{ÉEòÉä BäºÉÉ EòÖUô Eò®úxÉÉ SÉÉʽþB ÊVɺɺÉä ªÉÉÊjɪÉÉäÆ EòÉä ±ÉMÉä ÊEò ªÉ½þ ªÉÉjÉÒ ´É¹ÉÇ ½þè* ʤɽþÉ®ú ¨ÉäÆ +MÉ®ú ®úä±É ¨ÉÆjÉÒ VÉÒ Eòä <±ÉÉEòä EòÒ iÉ®ú¡ò VÉÉBÆ iÉÉä ¡òiÉÖ½þÉ, ¤ÉÉgø EòÒ iÉ®ú¡ò VÉÉxÉä ¨ÉäÆ MÉÖ¨É]õÒ {É®ú BEò ÊEò±ÉÉä¨ÉÒ]õ®ú EòÒ ±ÉÉ<xÉ ±ÉMÉ VÉÉiÉÒ ½þè* BEò ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉ : ªÉ½þ MÉÖ¨É]õÒ EªÉÉ ½þè? ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : MÉÖ¨É]õÒ ±Éà´É±É FòÉìÊºÉÆMÉ EòÉä Eò½þiÉä ½þèÆ* =ºÉ {É®ú +Éä´É®ú Ê¥ÉVÉ ¤ÉxÉÉxÉÉ SÉÉʽþB* =ºÉä ®úÉVªÉ ºÉ®úEòÉ®ú {É®ú UôÉäc÷ nùäiÉä ½þèÆ ÊEò ®úÉVªÉ ºÉ®úEòÉ®ú {ÉÖ±É xɽþÒÆ ¤ÉxÉÉiÉÒ +Éè®ú ®úÉVªÉ ºÉ®úEòÉ®ú +ÉvÉÉ {ÉèºÉÉ xɽþÒÆ nùäiÉÒ ªÉÉ Êfø±ÉÉ<Ç Eò®úiÉÒ ½þè* EªÉÉ +ÆOÉäWÉÉäÆ xÉä ªÉ½þ EòÉxÉÚxÉ ¤ÉxÉɪÉÉ, +É{ÉxÉä ¤ÉxÉɪÉÉ ªÉÉ +É{ÉEòä {ÉÚ´ÉÇ ¨ÉÆjÉÒ xÉä ¤ÉxÉɪÉÉ -- =ºÉEòÉä +É{É ¤Énù±É nùÒÊVÉB* ´É½þ EòÉä<Ç ¦ÉMÉ´ÉÉxÉ EòÉ ¤ÉxÉɪÉÉ EòÉxÉÚxÉ xɽþÒÆ ½þè* ºÉÆÊ´ÉvÉÉxÉ ¨ÉäÆ ºÉƶÉÉävÉxÉ ½þÉä ºÉEòiÉÉ ½þè* +É{É EòʽþªÉä ÊEò VÉÉä +ɴɶªÉEòiÉÉ EòÒ SÉÒVÉäÆ ½þèÆ, +É®ú-{ÉÉ®ú VÉÉxÉä Eòä ʱÉB {ÉÖ±É ¤ÉxÉÉxÉä ¨ÉäÆ +MÉ®ú ®úÉVªÉ ºÉ®úEòÉ®ú ºÉ½þªÉÉäMÉ xÉ ¦ÉÒ nùä iÉÉä ¦ÉÒ +É{É {ÉèºÉÉ nùäÆMÉä* ÊVÉºÉ MÉÖ¨É]õÒ {É®ú {ÉÖ±É xÉ ½þÉäxÉä ºÉä BEò ÊEò±ÉÉä¨ÉÒ]õ®ú EòÒ ±ÉÉ<xÉ ±ÉMÉ VÉÉiÉÒ ½þè, ´É½þÉÆ +Éä´É®ú Ê¥ÉVÉ ¤ÉxÉÉ<B* ½þÉVÉÒ{ÉÖ®ú {ÉÉ®ú Eò®úiÉä ½þÒ nùÒPÉÒ MÉÖ¨É]õÒ ½þè* VÉ¤É ¦ÉÒ ´É½þÉÆ VÉÉiÉä ½þèÆ iÉÉä 10-15 ʨÉxÉ]õ ¯ûEòxÉÉ {Éc÷iÉÉ ½þè* ¤ÉºÉ, ]ÅEò +Éè®ú ºÉ´ÉÉ®úÒ MÉÉÊc÷ªÉÉäÆ EòÒ ¦ÉÒc÷ ´É½þÉÆ ±ÉMÉÒ ®ú½þiÉÒ ½þè* BEò ÊEò±ÉÉä¨ÉÒ]õ®ú ºÉä ¦ÉÒ VªÉÉnùÉ nùÒPÉÒ MÉÖ¨É]õÒ ¨ÉäÆ, BEòÉ®úÉ MÉÖ¨É]õÒ ¨ÉäÆ ±ÉÉ<xÉ ±ÉMÉ VÉÉiÉÒ ½þè* ½þÉVÉÒ{ÉÖ®ú ºÉä ¨ÉÖVÉ¡¡ò®ú{ÉÖ®ú VÉÉxÉä ¨ÉäÆ nùÉä SÉÉ®ú MÉÖ¨ÉÊ]õªÉÉÆ {Éc÷iÉÒ ½þèÆ* =ºÉEòä SɱÉiÉä ºÉ¨ÉªÉ EòÉ xÉÖEòºÉÉxÉ ½þÉäiÉÉ ½þè* <ºÉʱÉB ´É½þÉÆ nùÒPÉÒ MÉÖ¨É]õÒ +Éè®ú BEòÉ®úÉ MÉÖ¨É]õÒ {É®ú +Éä´É®ú Ê¥ÉVÉ ¤ÉxÉxÉÉ SÉÉʽþB* ®úÉVªÉ ºÉ®úEòÉ®ú EòÒ iÉ®ú¡ò ºÉä <ºÉ¨ÉäÆ {ɽþ±É ½þÉä* +MÉ®ú {ɽþ±É xÉ ¦ÉÒ ½þÉä iÉÉä <x½þäÆ BäºÉÉ EòÖUô Eò®úxÉÉ SÉÉʽþB ÊEò ÊVɺɺÉä MÉÖ¨É]õÒ Eòä SɱÉiÉä VÉÉä MÉc÷¤Éc÷ ½þÉäiÉÒ ½þè =ºÉEòÉä `öÒEò ÊEòªÉÉ VÉÉ ºÉEòä* {ÉʶSÉ¨É ºÉä ¨ÉÖVÉ¡¡ò®ú{ÉÖ®ú VÉÉxÉä ¨ÉäÆ ¦ÉMÉ´ÉÉxÉ{ÉÖ®ú MÉÖ¨É]õÒ ¦ÉÒ ¶É½þ®ú Eòä Eò®úÒ¤É ½þè* =ºÉ {É®ú ¦ÉÒ +Éä´É®ú Ê¥ÉVÉ ¤ÉxÉxÉÉ SÉÉʽþB* +É¨É MÉÉä±ÉÉ ®úÉäb÷ ¨ÉäÆ +Éä´É®ú Ê¥ÉVÉ ¤ÉxÉxÉÉ SÉÉʽþB* ´É½þÉÆ PÉxÉÒ +ɤÉÉnùÒ ½þè +Éè®ú ®úä±ÉäÆ +ÉiÉÒ VÉÉiÉÒ ½þèÆ* <ºÉºÉä ªÉÉiÉɪÉÉiÉ +´É¯ûr ½þÉäiÉÉ ½þè* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, {É]õxÉÉ EòÉ {ÉÉ]õ±ÉÒ{ÉÖjÉ BEò BäÊiɽþÉʺÉEò ºlÉÉxÉ ½þè* ±ÉäÊEòxÉ VÉ¤É +É{É {É]õxÉÉ VÉɪÉäÆ iÉÉä nùäJÉäÆ ÊEò {±Éä]õ¡òɨÉÇ {É®ú ÊEòiÉxÉÒ Eò¶É¨ÉEò¶É ½þÉäiÉÒ ½þè* {±Éä]õ¡òɨÉÇ {ÉÚ®úÒ iÉ®ú½þ ºÉä ¦É®úÉ ½þÖ+É ½þÉäiÉÉ ½þè, SÉɽþä +É{É ¦ÉÉä®ú ¨ÉäÆ VÉɪÉäÆ, ®úÉÊjÉ ¨ÉäÆ VÉÉBÆ ªÉÉ ÊEòºÉÒ ¦ÉÒ ºÉ¨ÉªÉ VÉÉBÆ, ´É½þÉÆ {±Éä]õ¡òɨÉÇ {É®ú BEò <ÆSÉ VÉMɽþ ¦ÉÒ JÉɱÉÒ xɽþÒÆ ®ú½þiÉÒ ½þè* ´É½þÉÆ ¤É½þÖiÉ MÉÆnùMÉÒ +Éè®ú ºlÉÉxÉ EòÒ Eò¨ÉÒ ½þÉäiÉÒ ½þè* <ºÉʱÉB ¨Éä®úÉ ªÉ½þ Eò½þxÉÉ ½þè ÊEò {É]õxÉÉ º]õä¶ÉxÉ EòÉ BEºÉ{É䯶ÉxÉ ½þÉäxÉÉ SÉÉʽþB* ´É½þÉÆ +Éè®ú nùںɮúä º]õä¶ÉÆºÉ ¦ÉÒ ¤ÉxÉxÉä SÉÉʽþB* +¤É Ê´ÉEòÉºÉ EòÉ ªÉÖMÉ +ɪÉÉ ½þè, <ºÉʱÉB +É{ÉEòÉä EòÖUô Eò®úxÉÉ SÉÉʽþB ÊVɺɺÉä {É]õxÉÉ º]õä¶ÉxÉ {É®ú ¦ÉÒc÷ Eò¨É ½þÉä +Éè®ú MÉÆnùMÉÒ nùÚ®ú ½þÉä* ´É½þÉÆ BEò ºÉ¨ÉªÉ ®úä±É {ÉÖ±É EòÉ VÉɱÉÒ Ê¶É±ÉÉxªÉÉºÉ ½þÖ+É lÉÉ* {ɽþ±ÉäVÉÉ PÉÉ]õ ºÉä ÊnùMɽþÉ ®úä±É {ÉÖ±É ºÉä VÉÉäc÷xÉä EòÒ ¤ÉÉiÉ lÉÒ, =ºÉEòÉ Ê¶É±ÉÉxªÉÉºÉ ½þÖ+É lÉÉ, =ºÉ ºÉ¨ÉªÉ ¸ÉÒ nùä´ÉäMÉÉèc÷É VÉÒ |ÉvÉÉxÉ ¨ÉÆjÉÒ lÉä ... (´ªÉ´ÉvÉÉxÉ) =ºÉ {ÉÖ±É EòÉ Ê¶É±ÉÉxªÉÉºÉ ½þÖ+É lÉÉ, ±ÉäÊEòxÉ Ê¶É±ÉÉxªÉÉºÉ EòÉä ʨÉ]õÉEò®ú VÉxÉiÉÉ EòÒ +ÉÆJÉÉäÆ ¨ÉäÆ vÉÚ±É ZÉÉäÆEòxÉä Eòä ʱÉB Eò½þ ÊnùªÉÉ MɪÉÉ ÊEò {ÉÖ±É EòÉ Ê¶É±ÉÉxªÉÉºÉ ½þÉä MɪÉÉ* xÉÒiÉÒ¶É VÉÒ Eò½þiÉä ½þèÆ ÊEò +¦ÉÒ {ÉÉxÉÒ EòÒ VÉÉÆSÉ ½þÉä ®ú½þÒ ½þè +Éè®ú ªÉ½þ EòèʤÉxÉä]õ ºÉä {ÉÉºÉ xɽþÒ ½þè, Eò¨Éä]õÒ ºÉä ¦ÉÒ {ÉÉºÉ xɽþÒÆ ½þè* <ºÉ iÉ®ú½þ ºÉä ʤɽþÉ®ú Eòä ºÉÉlÉ VÉÉä Uô±É +Éè®ú vÉÉäJÉÉvÉc÷Ò ½þÖ<Ç, <ºÉEòÉ ºÉÖvÉÉ®ú ½þÉäxÉÉ SÉÉʽþB* ´É½þÉÆ EòÒ VÉxÉiÉÉ Eòä ¨ÉxÉ ¨ÉäÆ ¤É½þÖiÉ ¶ÉÆEòÉ +Éè®ú §É¨É ½þè, ´É½þÉÆ VÉxÉiÉÉ nùÖJÉÒ ½þè ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ |ɦÉÖxÉÉlÉ ÊºÉÆ½þ: VÉ¤É Ê¶É±ÉÉxªÉÉºÉ ½þÖ+É lÉÉ iÉ¤É +É{É ¦ÉÒ iÉÉä ¨ÉÆjÉÒ lÉä* ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : ½þ¨É VÉÉä ¤ÉÉiÉ ¤ÉÉä±É ®ú½þä ½þèÆ, ´É½þ +É{É xɽþÒÆ ¤ÉÉä±É ºÉEòiÉä ½þèÆ* +É{É +Æ]õ-¶ÉÆ]õ ¤ÉÉä±ÉäÆMÉä, ÊVɺɺÉä VÉxÉiÉÉ EòÉä {ÉiÉÉ xÉ ±ÉMÉä* <ºÉʱÉB ½þ¨É ¨ÉÉÆMÉ Eò®úiÉä ½þèÆ ÊEò VÉÉä ʶɱÉÉxªÉÉºÉ ½þÖ+É ½þè, ´É½þÉÆ pùÖiÉ MÉÊiÉ ºÉä {ɽþ±ÉäVÉÉ PÉÉ]õ-ÊnùMɽþÉ ®úä±É {ÉÖ±É ¤ÉxÉxÉÉ SÉÉʽþB* =ºÉä ½þ¨É BäÊiɽþÉʺÉEò EòɨÉÉäÆ ¨ÉäÆ ®úJÉiÉä ½þèÆ* ¨ÉÖÆMÉä®ú ¨ÉäÆ ¦ÉÒ ®úä±É {ÉÖ±É VɱnùÒ ¤ÉxÉxÉÉ SÉÉʽþB* ºÉÖxÉiÉä ½þèÆ ÊEò =ºÉEòÉ EòÉ¨É |ÉMÉÊiÉ {É®ú ½þè, {É®úÆiÉÖ +ºÉ±ÉÒ ÊºlÉÊiÉ ¨ÉɱÉÚ¨É xɽþÒÆ ½þè* ºÉÒiÉÒ¨ÉgøÒ ºÉä ¨ÉÖVÉ¡¡ò®ú{ÉÖ®ú ®úä±É ±ÉÉ<xÉ SɱÉÉxÉä EòÒ ªÉÉäVÉxÉÉ lÉÒ, ±ÉäÊEòxÉ ´É½þÉÆ ¦ÉÒ ½þ¨É EòÖUô xɽþÒÆ nùäJÉ ®ú½þä ½þèÆ* ½þ¨É xɽþÒÆ VÉÉxÉiÉä ÊEò ´É½þ VÉɱÉÒ Ê¶É±ÉÉxªÉÉºÉ lÉÉ ªÉÉ ºÉ½þÒ Ê¶É±ÉÉxªÉÉºÉ lÉÉ* xÉ®úEòÊ]õªÉÉMÉÆVÉ ºÉä ºÉÒiÉɨÉgøÒ SÉÉè½þ®úÒEò®úhÉ Eò®úxÉä EòÒ ªÉÉäVÉxÉÉ lÉÒ +Éè®ú ¤Éc÷MÉÊxɪÉÉ ºÉä føäÆMÉ ®úä±É {ÉÖ±É EòÉ ¨ÉɨɱÉÉ ½þè* ZÉÆZÉÉ®ú{ÉÖ®ú Eòä {ÉÉºÉ ¦ÉÒ MÉÉc÷Ò =ºÉÒ {ÉÖ±É ºÉä VÉÉiÉÒ ½þè, ºÉc÷Eò Eòä °ü{É ¨ÉäÆ {ÉÖ±É EòÉ <ºiÉä¨ÉÉ±É ½þÉäiÉÉ ½þè* Eòä´É±É ®úä±É´Éä ʴɦÉÉMÉ =ºÉ {É®ú <vÉ®ú-=vÉ®ú MÉÖ¨É]õÒ ¤ÉxÉÉEò®ú +±ÉÉ>ð Eò®ú nùä iÉÉÊEò ®úä±É {ÉÖ±É ºÉä +É¨É ¨ÉÉä]õ®úMÉÉÊc÷ªÉÉÆ ¦ÉÒ +É VÉÉ ºÉEòäÆ iÉÉä ¤É½þÖiÉ +SUôÉ ®ú½þäMÉÉ* ¤Éc÷MÉÊxɪÉÉÆ, ºÉÒiÉɨÉgøÒ ÊVɱÉä ºÉä Eò]õÉ ½þÖ+É ®ú½þiÉÉ ½þè* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ½þ¨É <ºÉ ¤ÉÉiÉ EòÉä ¨ÉÉxÉiÉä ½þèÆ ÊEò <xÉ ºÉ¤É ®úä±É {ÉÊ®úªÉÉäVÉxÉÉ+ÉäÆ ¨ÉäÆ Ê´ÉiiÉÒªÉ ºÉÆEò]õ EòÒ ¤ÉÉvÉÉ ½þè* ±ÉäÊEòxÉ ½þ¨É +É{ÉEòÉ ºÉÉlÉ nùäxÉä EòÉä iÉèªÉÉ®ú ½þè, Ê´ÉiiÉ Ê´É¦ÉÉMÉ EòÉä<Ç MÉc÷¤Éc÷Ò xÉ Eò®úäÆ +Éè®ú ®úä±ÉÉäÆ EòÒ VÉÉä VÉxÉiÉÉ EòÒ ¨ÉÉÆMÉ ½þè =ºÉEòä ¨ÉÖiÉÉʤÉEò <xÉEòä ¤ÉVÉ]õ ={ɤɯvÉ ¨ÉäÆ ´ÞÉÊr ½þÉä* {±ÉÉÊxÉÆMÉ Eò¨ÉÒ¶ÉxÉ ¦ÉÒ <xÉEòÒ ªÉÉäVÉxÉÉ+ÉäÆ EòÉä ®úÉäEòxÉä EòÉ nùÖººÉɽþºÉ xÉ Eò®úäÆ, ªÉ½þ ¨ÉèÆ ºÉÉ¡ò iÉÉè®ú {É®ú ºÉnùxÉ ¨ÉäÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ* ¤ÉÉEòÒ +É¨É +Énù¨ÉÒ VÉÉä =iºÉÖEò ½þÉäEò®ú +{ÉxÉä IÉäjÉ EòÒ VÉxÉÉEòÉÆIÉÉ+ÉäÆ EòÒ +É{ÉÚÊiÉÇ Eòä ʱÉB ªÉÉiÉɪÉÉiÉ +Éè®ú IÉäjÉ Eòä Ê´ÉEòÉºÉ Eòä ʱÉB ¨ÉÉÆMÉ Eò®úiÉä ½þèÆ, =ºÉ {É®ú <xÉEòÒ Ê®ú{ÉÉä]õÇ +Éè®ú ºÉ´ÉÇä Eòä uÉ®úÉ Eò½þ nùäiÉä ½þèÆ ÊEò ªÉ½þ ¡òɪÉnùä´ÉɱÉÒ xɽþÒÆ PÉÉ]õä ´ÉɱÉÒ ±ÉÉ<xÉ ½þè* ¨ÉèÆ {ÉÚUôxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò <ÆÊb÷ªÉxÉ BªÉ®ú±ÉÉ<ÆºÉ +ÉÊnù ºÉ¤É ¡òɪÉnùä ¨ÉäÆ SɱÉiÉÒ ½þèÆ ªÉÉ PÉÉ]õä ¨ÉäÆ? ºÉ¤É¨ÉäÆ ºÉÖxÉiÉä ½þèÆ ÊEò PÉÉ]õÉ ½þè* ±ÉäÊEòxÉ JÉɱÉÒ ¤Éc÷ä ±ÉÉäMÉ Eò½þiÉä ½þèÆ, <ºÉʱÉB ´Éä SÉ±É ®ú½þÒ ½þèÆ* BEò +Énù¨ÉÒ ¦ÉÒ xɽþÒÆ Eò½þiÉÉ ÊEò <x½þäÆ ¤ÉÆnù Eò®ú ÊnùªÉÉ VÉÉB* ½þ´ÉÉ<Ç VɽþÉVÉ PÉÉ]õä ¨ÉäÆ EªÉÉäÆ SɱÉäÆ, =ºÉEòÉä ¤ÉÆnù EòÊ®úªÉä* ®úä±ÉÉäÆ ºÉä +É¨É +Énù¨ÉÒ SɱÉiÉä ½þèÆ ±ÉäÊEòxÉ <xÉEòÒ ±ÉÉ<xÉ Ê¤ÉUôÉxÉä ¨ÉäÆ Eò½þiÉä ½þèÆ ÊEò <ºÉºÉä PÉÉ]õÉ ½þÉäMÉÉ iÉÉä nùä¶É ¦É®ú ¨ÉäÆ ÊVÉiÉxÉÒ PÉÉ]õä ´ÉɱÉÒ ±ÉÉ<xÉäÆ ½þèÆ, =xÉEòÉä ¤ÉÆnù Eò®ú ÊnùªÉÉ VÉÉB* ½þ¨É =ºÉºÉä ºÉ½þ¨ÉiÉ ½þèÆ* +MÉ®ú ¤Éc÷ä +Énù¨ÉÒ Eòä <ºiÉä¨ÉÉ±É EòÒ VÉÉxÉä ´ÉɱÉÒ ÊEòºÉÒ SÉÒVÉ ¨ÉäÆ PÉÉ]õÉ ¦ÉÒ ½þÉä, PÉÉ]õä {É®ú PÉÉ]õÉ ¤ÉgøiÉÉ VÉÉB, =ºÉEòÉä ¤ÉgøÉxÉÉ ½þè, ®úÉäEòxÉÉ xɽþÒÆ ½þè* ±ÉäÊEòxÉ VÉÉä MÉ®úÒ¤É +Énù¨ÉÒ Eòä <ºiÉä¨ÉÉ±É EòÒ SÉÒVÉ ½þè, MÉ®úÒ¤É +Énù¨ÉÒ Eòä ±ÉÉ¦É +Éè®ú Ê{ÉUôc÷ä IÉäjÉ Eòä Ê´ÉEòÉºÉ EòÒ ¤ÉÉiÉ ½þè =ºÉ¨ÉäÆ ±ÉÉ¦É +Éè®ú ½þÉÊxÉ EòÉ Ê½þºÉÉ¤É VÉÉäc÷iÉä ½þèÆ* ªÉ½þ Ê´ÉSÉÉ®úvÉÉ®úÉ nùä¶É EòÉä {ÉÒUôä ±Éä VÉÉxÉä ´ÉɱÉÒ ½þè* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, <ºÉÒʱÉB =ºÉ Ê´ÉSÉÉ®úvÉÉ®úÉ {É®ú ½þ¨É ½þ¨É±ÉÉ Eò®úxÉÉ SÉɽþiÉä ½þèÆ +Éè®ú Eò½þxÉÉ SÉɽþiÉä ½þèÆ ÊEò VÉxÉʽþiÉ, Ê{ÉUôc÷ä IÉäjÉ, Ê{ÉUôc÷ä ®úÉVªÉ +Éè®ú Ê{ÉUôc÷Ò +ɤÉÉnùÒ Eòä Ê´ÉEòÉºÉ Eòä ʱÉB EòÖUô EòɪÉnùä-EòÉxÉÚxÉ +Éè®ú ±ÉɦÉ-½þÉÊxÉ EòÉ JªÉÉ±É ÊEòB ʤÉxÉÉ, ®úä±É EòÉ Ê´ÉEòÉºÉ Eò®úxÉÉ SÉÉʽþB, iÉ¤É nùä¶É ºÉä IÉäjÉÒªÉ Ê´É¹É¨ÉiÉÉ nùÚ®ú ½þÉäMÉÒ, iÉ¤É nùä¶É +ÉMÉä ¤ÉgøäMÉÉ* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ, ¨ÉèÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò VÉÉä VÉxÉʽþiÉ Eòä ºÉ´ÉÉ±É ¨ÉèÆxÉä =`öÉB ½þèÆ, =xÉEòÉä <ºÉ¨ÉäÆ VÉÉäc÷É VÉÉB +Éè®ú ½þ¨É ®úä±É ¨ÉÆjÉÒ EòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþiÉä ½þèÆ, ±ÉäÊEòxÉ ½þ¨É +{ÉxÉä "vÉxªÉ´ÉÉnù" EòÉä Ê®úVÉ´ÉÇ ®úJÉiÉä ½þèÆ +Éè®ú VÉ¤É EòÉ¨É ½þÉä VÉÉBÆMÉä, iÉ¤É vÉxªÉ´ÉÉnù nùäÆMÉä* +ÆiÉ ¨ÉäÆ ¨ÉèÆ +ɶÉÉ Eò®úiÉÉ ½þÚÆ ÊEò ®úä±É ¤ÉVÉ]õ ¤Égøä +Éè®ú VÉxÉiÉÉ EòÒ +ɶÉÉ +Éè®ú +ÉEòÉÆIÉÉ+ÉäÆ EòÉä {ÉÚ®úÉ Eò®úxÉä Eòä ʱÉB ®úä±É ¨ÉÆjÉÒ ºÉä ºÉÉÆºÉnù VÉÉä ¨ÉÉÆMÉ Eò®úiÉä ½þèÆ, =xÉEòÉä ´Éä {ÉÚ®úÉ Eò®úäÆ iÉÉÊEò ®úä±É EòÉ EòÉ¨É vÉc÷ÉvÉc÷ nùä¶É ¨ÉäÆ +ÉMÉä ¤Égøä* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ ¨ÉäÆ +{ÉxÉÒ ¤ÉÉiÉ ºÉ¨ÉÉ{iÉ Eò®úiÉÉ ½þÚÆ*   SHRI M. SELVARASU (NAGAPPATTINAM): Sir, I want to raise an important matter. The Southern Railway has suddenly stopped the Kamban Express between Chennai and Karaikudi. The people in my constituency are agitated over the issue. More than 2,000 people had gathered at the railway track in Tiruthuraipundi and stopped the train services. Over 1,000 people were arrested. An MLA was also arrested. Yesterday also, I talked to the Minister. He has already directed one of his officers to look into the matter. Today, I spoke to the concerned officer. But the needful is yet to be done in the matter. This is an important matter. I would like the feelings expressed by me to be conveyed through you to the Minister.
MR. CHAIRMAN :The Minister is hearing. Now, resume your seat.
SHRI M. SELVARASU (NAGAPPATTINAM): Thousands of people have been arrested.
MR. CHAIRMAN: He has noted it.
1446 hrs ¸ÉÒ |ɦÉÖxÉÉlÉ ÊºÉÆ½þ (¨É½þÉ®úÉVÉMÉÆVÉ): ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ uÉ®úÉ VÉÉä ®úä±É EòÉ +xÉÖ¨ÉÉÊxÉiÉ ¤ÉVÉ]õ {Éä¶É ÊEòªÉÉ MɪÉÉ ½þè, ¨ÉèÆ =ºÉEòä ºÉ¨ÉlÉÇxÉ ¨ÉäÆ ¤ÉÉä±ÉxÉä Eòä ʱÉB JÉc÷É ½þÖ+É ½þÚÆ* ®úä±É ¤ÉVÉ]õ ¨ÉäÆ +MɱÉä ´É¹ÉÇ Eòä ʱÉB +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ, xÉ<Ç ®úä±É´Éä ±ÉÉ<xÉ Ê¤ÉUôÉxÉä, OÉɨÉÒhÉ ®úä±É ºÉä´ÉÉ Eòä ʴɺiÉÉ®ú, nùÉä½þ®úÒEò®úhÉ EòÒ ´ªÉ´ÉºlÉÉ =ÊSÉiÉ føÆMÉ ºÉä Eò®úxÉä B´ÉÆ +xªÉÉxªÉ EòɨÉÉäÆ ¨ÉäÆ <ºÉ {ÉèºÉä EòÉä JÉSÉÇ Eò®úxÉä EòÒ xÉÒªÉiÉ ®úä±É ¨ÉÆjÉÒ EòÒ ½þè* ¨É½þÉänùªÉ, <ºÉ nùä¶É ¨ÉäÆ, ¦ÉÉ®úiÉ ºÉÆPÉ ¨ÉäÆ, VɽþÉÆ <iÉxÉÒ +xÉäEòiÉÉ ½þè ´É½þÉÆ ®úä±É BEòiÉÉ EòÒ |ÉiÉÒEò ½þè* ªÉ½þÉÆ Ê´ÉʦÉxxÉ ¦ÉɹÉÉ, vɨÉÇ, ´Éä¶É¦ÉÚ¹ÉÉ, JÉÉxÉ{ÉÉxÉ ´ÉɱÉä ¤ÉºÉiÉä ½þèÆ +Éè®ú <iÉxÉÒ Ê´ÉʦÉxxÉiÉÉ ½þÉäxÉä Eòä ¤ÉÉ´ÉVÉÚnù, <ºÉ nùä¶É EòÒ +xÉäEòiÉÉ ¨ÉäÆ ®úä±É BEòiÉÉ EòÒ |ÉiÉÒEò ½þè +Éè®ú <ºÉ ºÉÆPÉ ®úÉVªÉ EòÉä BEòiÉÉ EòÒ Eòc÷Ò ¨ÉäÆ VÉÉäc÷iÉÒ ½þè* <ºÉ nùä¶É ¨ÉäÆ =iiÉ®ú ºÉä nùÊIÉhÉ +Éè®ú {ÉÚ´ÉÇ ºÉä {ÉʶSÉ¨É SÉÉ®úÉäÆ Ênù¶ÉÉ+ÉäÆ EòÉä VÉÉäc÷xÉä EòÉ EòÉ¨É ®úä±É´Éä ʴɦÉÉMÉ Eò®úiÉÉ ½þè* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, <ºÉ nùä¶É ¨ÉäÆ {ÉÉÆSÉ ±ÉÉJÉ ºÉä VªÉÉnùÉ MÉÉÆ´É ½þèÆ +Éè®ú ±ÉMɦÉMÉ 100 Eò®úÉäc÷ EòÒ +ɤÉÉnùÒ ½þè* <ºÉ nùä¶É ¨ÉäÆ MÉÉ´ÉÉäÆ Eòä ±ÉÉäMÉÉäÆ EòÉä ®úä±É ºÉä BEò =¨¨ÉÒnù ¤ÉxÉÒ ½þÖ<Ç ½þè ÊEò =xÉEòä MÉÉÆ´É ¨ÉäÆ ¦ÉÒ ®úä±É {ɽþÖÆSÉäMÉÒ* ½þɱÉÉÆÊEò ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ uÉ®úÉ {ÉÚ´ÉÇ ¨ÉäÆ ÊnùB MÉB {ÉjÉ +Éè®ú ºÉnùxÉ ¨ÉäÆ |ɺiÉÖiÉ ÊEòB MÉB ¶´ÉäiÉ {ÉjÉ ºÉä Ê´ÉÊnùiÉ ½þè ÊEò +ÉÊlÉÇEò {É®úä¶ÉÉÊxɪÉÉÆ EòÉ¡òÒ +ÊvÉEò ½þèÆ* =ºÉEòÉä ¦ÉÒ ½þ¨ÉxÉä {ÉgøÉ lÉÉ* ´ÉèºÉä iÉÉä {ÉÚ®úÉ nùä¶É ½þÒ +ÉÊlÉÇEò {É®úä¶ÉÉÊxɪÉÉäÆ ¨ÉäÆ ½þè =ºÉºÉä ®úä±É +UôÚiÉÒ xɽþÒÆ ®ú½þ ºÉEòiÉÒ ½þèÆ, ªÉ½þ ¨ÉÉxÉiÉä ½þÖB ¦ÉÒ ½þ¨É SɱÉiÉä ½þèÆ, ±ÉäÊEòxÉ +ÉÊlÉÇEò {É®úä¶ÉÉÊxɪÉÉäÆ Eòä ¤ÉÉ´ÉVÉÚnù Ê´ÉEòÉºÉ EòÒ MÉÊiÉ iÉäVÉ EòÒ MÉ<Ç ½þè* <ºÉʱÉB ¨ÉÖZÉä ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉä ¤ÉvÉÉ<Ç nùäxÉä ¨ÉäÆ EòÉä<Ç ºÉÆEòÉäSÉ xɽþÒÆ ½þè* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, 100 MÉÉÊc÷ªÉÉäÆ ¨ÉäÆ <x½þÉäÆxÉä Êb÷¤¤Éä ¤ÉgøÉEò®ú ªÉÉÊjɪÉÉäÆ Eòä ¤Éè`öxÉä Eòä ʱÉB ºlÉÉxÉ ¤ÉgøÉB ½þèÆ, ±ÉäÊEòxÉ BEò MÉÉc÷Ò ÊVɺÉEòÉ ÊVÉFò ¸ÉÒ ¨ÉÉä½þxÉ ÊºÉÆ½þ VÉÒ xÉä ¦ÉÒ ÊEòªÉÉ lÉÉ +Éè®ú ÊVɺÉEòÉ xÉÉ¨É ´Éè¶ÉɱÉÒ BEºÉ|ÉèºÉ ½þè +Éè®ú VÉÉä Ênù±±ÉÒ +ÉiÉÒ ½þè ÊVɺÉEòÒ UôiÉ {É®ú ¤Éè`öEò®ú ¤É½þÖiÉ ¤Éc÷Ò ºÉÆJªÉÉ ¨ÉäÆ ±ÉÉäMÉ +ÉiÉä ½þèÆ =ºÉEòä ʱÉB ¨ÉÆjÉÒ ¨É½þÉänùªÉ xÉä +¦ÉÒ iÉEò EòÖUô xɽþÒÆ ÊEòªÉÉ ½þè* <ºÉ ºÉÆ¤ÉÆvÉ ¨ÉäÆ ¨ÉèÆxÉä ®úä±É ¨ÉÆjÉÒ ¨É½þÉänùªÉ EòÉä BEò {ÉjÉ ¦ÉÒ Ê±ÉJÉÉ lÉÉ* =ºÉ¨ÉäÆ BEò-nùÉä Êb÷¤¤Éä ¤ÉgøÉ nùÒÊVÉB, iÉÉä ¨ÉÖZÉä ±ÉMÉiÉÉ ½þè ÊEò <ºÉºÉä ´É½þÉÆ Eòä ªÉÉÊjɪÉÉäÆ Eòä ¦ÉÉ®ú ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ½þ¨É =ºÉEòä Uô½þ Êb÷¤¤Éä ¤ÉgøÉ ®ú½þä ½þèÆ* ¸ÉÒ |ɦÉÖxÉÉlÉ ÊºÉÆ½þ : <ºÉEòä ʱÉB ½þ¨É ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉä Bb÷´ÉÉÆºÉ ¨ÉäÆ ¤ÉvÉÉ<Ç nùä ®ú½þä ½þèÆ ÊEò ªÉ½þ Uô½þ Êb÷¤¤Éä ¤ÉgøÉ ®ú½þä ½þèÆ VÉèºÉÉ ÊEò <x½þÉäÆxÉä +¦ÉÒ ¤ÉiÉɪÉÉ ½þè* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ´É½þ 24 EòÉä]õ EòÒ ½þÉä ®ú½þÒ ½þè* ¸ÉÒ |ɦÉÖxÉÉlÉ ÊºÉÆ½þ : <ºÉEòä ʱÉB ½þ¨É +É{ÉEòÉä ¤ÉvÉÉ<Ç nùä ®ú½þä ½þèÆ* <ºÉEòä ºÉÉlÉ-ºÉÉlÉ <ºÉ ºÉnùxÉ Eòä ½þ®ú ºÉnùºªÉ Eòä ¨ÉxÉ ¨ÉäÆ ®úä±É nùÖPÉÇ]õxÉÉ+ÉäÆ Eòä ºÉÆ¤ÉÆvÉ ¨ÉäÆ ÊSÉxiÉÉ ®ú½þiÉÒ ½þè* ®úä±É nùÖPÉÇ]õxÉɪÉäÆ ¤É®úɤɮú ½þÖ+É Eò®úiÉÒ ½þèÆ* <ºÉEòÉ +x´Éä¹ÉhÉ ½þÉäxÉÉ SÉÉʽþB ÊEò +ÉÊJÉ®ú ®úä±É nùÖPÉÇ]õxÉÉ ½þÉäxÉä EòÉ EòÉ®úhÉ EªÉÉ ½þè? VɽþÉÆ iÉEò ¨ÉÖZÉä VÉÉxÉEòÉ®úÒ ½þè, Ê¡ò®úÉäVÉɤÉÉnù ¨ÉäÆ BEò ¤ÉÉ®ú ®úä±É nùÖPÉÇ]õxÉÉ ½þÖ<Ç lÉÒ* =ºÉ ºÉ¨ÉªÉ BEò ºÉʨÉÊiÉ EòÉ MÉ`öxÉ ÊEòªÉÉ MɪÉÉ lÉÉ* ºÉʨÉÊiÉ EòÉ VÉÉä |ÉÊiÉ´ÉänùxÉ +ɪÉÉ, =ºÉ¨ÉäÆ ¤É½þÖiÉ +SUôä-+SUôä ºÉÖZÉÉ´É ÊnùªÉä MɪÉä lÉä ÊEò ®úä±É nùÖPÉÇ]õxÉÉ EòèºÉä ®úÉäEòÒ VÉɪÉä +Éè®ú ºÉ®úEòÉ®ú Eòä ºiÉ®ú {É®ú ¨ÉÆjÉÉ±ÉªÉ uÉ®úÉ EòÉèxÉ ºÉÒ EòɪÉÇ´ÉɽþÒ EòÒ VÉɪÉäMÉÒ ±ÉäÊEòxÉ =ºÉ ºÉʨÉÊiÉ Eòä |ÉÊiÉ´ÉänùxÉ EòÉä ®úä±É ¨ÉÆjÉÉ±ÉªÉ xÉä =ºÉ ºÉ¨ÉªÉ nù¤ÉÉ ÊnùªÉÉ* +ÉVÉ iÉEò =ºÉ |ÉÊiÉ´ÉänùxÉ EòÉä ºÉɨÉxÉä xɽþÒÆ ±ÉɪÉÉ MɪÉÉ ½þè* ½þ¨É ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä +xÉÖ®úÉävÉ Eò®úxÉÉ SÉɽþäÆMÉä ÊEò +É{ÉxÉä ªÉÊnù ºÉʨÉÊiÉ Eòä |ÉÊiÉ´ÉänùxÉ EòÉä nùäJÉÉ ½þè, iÉÉä +SUôÉ ½þè* +MÉ®ú xɽþÒÆ nùäJÉÉ ½þè iÉÉä =ºÉ |ÉÊiÉ´ÉänùxÉ EòÉä ¨ÉÆMÉÉEò®ú +É{É nùäJÉäÆ ÊEò =ºÉ¨ÉäÆ EªÉÉ ºÉÖZÉÉ´É ÊnùªÉä MɪÉä ½þèÆ* ªÉÊnù =ºÉ¨ÉäÆ ºÉÖZÉÉ´É +SUôä ½þèÆ iÉÉä =xÉ ºÉÖZÉÉ´ÉÉäÆ EòÉä nù¤ÉɪÉÉ EªÉÉäÆ MɪÉÉ ½þè, <ºÉ {É®ú MÉÆ¦ÉÒ®úiÉÉ ºÉä ºÉÉäSÉxÉÉ SÉÉʽþB* +¦ÉÒ ®úPÉÖ´ÉÆ¶É ¤ÉɤÉÚ xÉä `öÒEò Eò½þÉ ÊEò ®úä±É nùÖPÉÇ]õxÉÉ EòÉ EòÉ®úhÉ MÉÖ¨É]õÒ ½þÉäiÉÉ ½þè* ®úä±É Eòä +É®ú-{ÉÉ®ú BäºÉÒ VÉMɽþ ½þèÆ VɽþÉÆ MÉÖ¨É]õÒ xɽþÒÆ ½þè +Éè®ú VɽþÉÆ MÉÖ¨É]õÒ ½þè ´É½þÉÆ ®úä±É ʴɦÉÉMÉ Eòä Eò¨ÉÇSÉÉ®úÒ xɽþÒÆ ½þèÆ* MÉÖ¨É]õÒ xɽþÒÆ ®ú½þxÉä ºÉä VÉÉä ±ÉÉäMÉ ´É½þÉÆ +ÉiÉä VÉÉiÉä ½þèÆ ªÉÉ ¤ÉºÉ, ]ÅEò, VÉÒ{É ´ÉMÉè®ú½þ +ÉiÉÒ ½þèÆ, =xÉEòÉä {ÉiÉÉ xɽþÒÆ SɱÉiÉÉ ½þè ÊEò ]ÅäxÉ +É ®ú½þÒ ½þè ªÉÉ xɽþÒÆ* <ºÉEòä EòÉ®úhÉ ´É½þÉÆ ®úä±É nùÖPÉÇ]õxÉɪÉäÆ ½þÉäiÉÒ ½þèÆ ½þ¨ÉxÉä <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ®úä±É ¨ÉÆjÉÒ EòÉä BEò {ÉjÉ ¦ÉÒ Ê±ÉJÉÉ lÉÉ ÊEò ®úºÉÚ±É{ÉÖ®ú Eòä {ÉÉºÉ MÉÖ¨É]õÒ ½þè ±ÉäÊEòxÉ føÉ±ÉÉ xɽþÒÆ ½þè* BEò nùÚ±½þÉ +{ÉxÉä ¤ÉÉ®úÉÊiɪÉÉäÆ Eòä ºÉÉlÉ VÉèºÉä ½þÒ ®úä±É {É]õ®úÒ {É®ú SÉgøÉ ´ÉèºÉä ½þÒ ]ÅäxÉ +É MÉ<Ç ÊVɺɺÉä ¨ÉÉèEòä {É®ú ½þÒ SÉÉ®ú-{ÉÉÆSÉ ´ªÉÊEiɪÉÉäÆ EòÒ ¨ÞÉiªÉÖ ½þÉä MÉ<Ç* ½þ¨ÉxÉä +ÉOɽþ ÊEòªÉÉ lÉÉ ÊEò ´É½þÉÆ {É®ú BEò MÉÖ¨É]õÒ EòÉ ÊxɨÉÉÇhÉ ÊEòªÉÉ VÉɪÉä SÉÚÆÊEò ´É½þÉÆ ªÉ½þ {ɽþ±ÉÒ nùÖPÉÇ]õxÉÉ xɽþÒÆ ½þÖ<Ç ½þè* <ºÉºÉä {ɽþ±Éä ¦ÉÒ nùÉä-iÉÒxÉ nùÖPÉÇ]õxÉɪÉäÆ ½þÉä SÉÖEòÒ ½þèÆ* <ºÉʱÉB ½þ¨É SÉɽþäÆMÉä ÊEò BäºÉä ºlÉÉxÉÉäÆ EòÉ ºÉ´ÉÇäIÉhÉ Eò®úÉEò®ú VɽþÉÆ MÉÖ¨É]õÒ xɽþÒÆ ½þè, ´É½þÉÆ MÉÖ¨É]õÒ EòÉ ÊxɨÉÉÇhÉ Eò®úɪÉÉ VÉɪÉä +Éè®ú VɽþÉÆ ®úä±É ʴɦÉÉMÉ Eòä Eò¨ÉÇSÉÉ®úÒ xɽþÒÆ ½þèÆ ´É½þÉÆ ®úä±É ʴɦÉÉMÉ Eòä Eò¨ÉÇSÉÉÊ®úªÉÉäÆ EòÒ ÊxɪÉÖÊEiÉ EòÒ VÉɪÉä iÉÉä <ºÉºÉä nùÖPÉÇ]õxÉÉ+ÉäÆ ¨ÉäÆ Eò¨ÉÒ +É ºÉEòiÉÒ ½þè* ½þ¨É ®úä±É ¨ÉÆjÉÒ ºÉä ÊxÉ´ÉänùxÉ Eò®úäÆMÉä ÊEò +É{É <ºÉ {É®ú MÉÆ¦ÉÒ®úiÉÉ ºÉä ÊSÉxiÉxÉ EòÒÊVÉB* <ºÉEòä ºÉÉlÉ-ºÉÉlÉ ½þ¨É BEò ¤ÉÉiÉ Eòä ʱÉB ¨ÉÆjÉÒ VÉÒ EòÉä ¤ÉvÉÉ<Ç nùäxÉÉ SÉɽþiÉä ½þèÆ* ½þ¨É <ºÉʱÉB =xÉEòÉä ¤ÉvÉÉ<Ç xɽþÒÆ nùäxÉÉ SÉɽþiÉä ÊEò ´Éä ʤɽþÉ®ú Eòä ½þèÆ, ½þ¨ÉÉ®úÒ {ÉÉ]õÒÇ Eòä ½þèÆ ªÉÉ ¨Éä®úä ʨÉjÉ ½þèÆ* +¦ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù VÉÒ VÉÉä ¤ÉiÉÉ ®ú½þä lÉä , =ºÉ¨ÉäÆ Eò½þÒÆ ¦ÉÒ +ºÉiªÉiÉÉ xɽþÒÆ lÉÒ ÊEò Ê{ÉUô±Éä ÊnùxÉÉäÆ ®úä±É Eò¨ÉÇSÉÉÊ®úªÉÉäÆ EòÒ ¤É½þɱÉÒ ÊVÉºÉ iÉ®ú½þ ºÉä ½þÉä ®ú½þÒ lÉÒ =ºÉºÉä ±ÉMÉiÉÉ lÉÉ ÊEò Eò½þÒÆ ½þ±nùÒ +Éè®ú ʨÉSÉÇ EòÒ nùÖEòÉxÉ JÉÖ±ÉÒ ½þè* ʤɽþÉ®ú Eòä Eò<Ç ½þÉä]õ±ÉÉäÆ ªÉÉ +Éè®ú +xªÉ VÉMɽþÉäÆ {É®ú ¤Éè`öEò®ú, Ênù±±ÉÒ Eòä ½þÉä]õ±ÉÉäÆ ¨ÉäÆ ´É½þ nùÖEòÉxÉ SɱÉiÉÒ lÉÒ* b÷ägø ±ÉÉJÉ ¯û{ɪÉä ºÉä ±ÉäEò®ú nùÉä ±ÉÉJÉ ¯û{ɪÉä ¨ÉäÆ B.]õÒ.+É<Ç. +Éè®ú ]õÒ]õÒ EòÒ ¤É½þɱÉÒ EòÉ ÊxɪÉÖÊEiÉ {ÉjÉ Ê¨É±ÉiÉÉ lÉÉ* <ºÉ {É®ú ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ xÉä +ÆEòÖ¶É ±ÉMÉÉEò®ú ªÉÉ ´ªÉ´ÉºlÉÉ ¨ÉäÆ {ÉÊ®ú´ÉiÉÇxÉ Eò®úEòä VÉÉä ºÉÖvÉÉ®ú ÊEòªÉÉ ½þè, =ºÉäEò ¤ÉÉ®úä ¨ÉäÆ ¨ÉÖZÉä Eò½þxÉä ¨ÉäÆ EòÉä<Ç ºÉÆEòÉäSÉ xɽþÒÆ ½þè ÊEò +ÉVÉ ÊVɺÉEòÒ ªÉÉäMªÉiÉÉ ½þÉäMÉÒ, ´É½þÒ xÉÉèEò®úÒ {ÉɪÉäMÉÉ, ªÉ½þ ´ªÉ´ÉºlÉÉ ®úä±É ¨ÉÆjÉÒ xÉä EòÒ* ¨ÉèÆ <ºÉ¨ÉäÆ BEò ºÉÖZÉÉ´É nùäxÉÉ SÉɽþÚÆMÉÉ-VÉèºÉä ÊEò <xÉ {ÉnùÉäÆ {É®ú ®úÉVÉxÉÒÊiÉEò B´ÉÆ ºÉɨÉÉÊVÉEò EòɪÉÇEòiÉÇiÉÉ ¤Éè`öÉ Eò®úiÉä lÉä, <vÉ®ú ®úä±É ʴɦÉÉMÉ Eòä ¤Éc÷ä-¤Éc÷ä {ÉnùÉÊvÉEòÉ®úÒ ¨ÉÉèVÉÚnù ½þèÆ, ½þ¨É ªÉ½þ ¨ÉÉxÉEò®ú SɱÉiÉä ½þèÆ ÊEò +ÉVÉ EòÒ iÉÉ®úÒJÉ ¨ÉäÆ VÉÉä ®úÉVÉxÉÒÊiÉEò +Éè®ú ºÉɨÉÉÊVÉEò EòɪÉÇEòiÉÇiÉÉ ½þèÆ, =xÉEòÒ <ǨÉÉxÉnùÉ®úÒ EòÒ +MÉ®ú ºÉ¨ÉÒIÉÉ EòÒ VÉɪÉä iÉÉä ¨ÉèÆ ºÉ¨ÉZÉiÉÉ ½þÚÆ ÊEò ÊEòºÉÒ ¦ÉÒ ´ÉMÉÇ ºÉä SÉɽþä ´É½þ xÉÉèEò®úÒ Eò®úxÉä ´ÉɱÉä ½þÉäÆ ªÉÉ ÊEòºÉÒ +Éè®ú {Énù {É®ú ½þÉäÆ, <ǨÉÉxÉnùÉ®ú ®úÉVÉxÉÒÊiÉEò B´ÉÆ ºÉɨÉÉÊVÉEò EòɪÉÇEòiÉÇiÉÉ EòÉä =xÉ {ÉnùÉäÆ {É®ú xɽþÒÆ ¤Éè`öÉxÉä ºÉä =x½þäÆ ¶ÉÆEòÉ ½þÉäxÉä ±ÉMÉiÉÒ ½þè* ´Éä ºÉÉäSÉ ®ú½þä ½þèÆ ÊEò EªÉÉ ¨ÉÖZÉä ¶ÉÆEòÉ EòÒ ÊxÉMÉɽþ ºÉä nùäJÉÉ VÉÉ ®ú½þÉ ½þè* ½þ¨É ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä {ÉÖ®úVÉÉä®ú ÊxÉ´ÉänùxÉ Eò®úäÆMÉä ÊEò ªÉÊnù PÉ®ú EòÉ ¨ÉÉʱÉEò ¨ÉVɤÉÚiÉ ½þÉäiÉÉ ½þè, nùä½þÉiÉ ¨ÉäÆ Eò½þÉ VÉÉiÉÉ ½þè ÊEò ªÉÊnù JÉÚÆ]õÉ ¨ÉVɤÉÚiÉ ½þÉäiÉÉ ½þè iÉÉä ¤Éè±É `öÒEò SɱÉiÉÉ ½þè, +É{ÉEòÒ <SUôÉ ¶ÉÊEiÉ ¨ÉVɤÉÚiÉ ½þè iÉÉä <iÉxÉÉ ¨ÉÉxÉEò®ú SÉʱÉB ÊEò SÉÉä®ú ¦ÉÒ +É{ÉEòä {ÉÉºÉ VÉÉEò®ú <ǨÉÉxÉnùÉ®ú ½þÉä VÉÉBMÉÉ +Éè®ú ÊVÉºÉ ÊnùxÉ +É{ÉEòÒ <SUôÉ ¶ÉÊEiÉ Eò¨ÉVÉÉä®ú ½þÉä VÉÉBMÉÒ, ªÉÊnù <ǨÉÉxÉnùÉ®ú ´ªÉÊEiÉ EòÉä ¦ÉÒ Ê¤É`öÉBÆMÉä iÉÉä ´É½þ +É{ÉEòä ºÉɨÉxÉä ¤Éä<ǨÉÉxÉ ½þÉä VÉÉBMÉÉ* +É{É SÉɽþiÉä ½þèÆ ÊEò MÉc÷¤Éc÷Ò +Éè®ú §É¹]õÉSÉÉ®ú EòÉä ®úÉäEòäÆ, +É{ÉxÉä <ºÉEòÉ |ɪÉÉºÉ ¦ÉÒ ÊEòªÉÉ ½þè* ½þ¨É SÉɽþäÆMÉä ÊEò {ÉÖ®úÉxÉä ºÉ¨ÉªÉ ºÉä ®úÉVÉxÉèÊiÉEò +Éè®ú ºÉɨÉÉÊVÉEò EòɪÉÇEòiÉÉÇ+ÉäÆ EòÉä VÉÉä |ÉÊiɹ`öÉ Ê¨É±ÉiÉÒ lÉÒ, +É{É =ºÉ {É®ú lÉÉäc÷É Ê´ÉSÉÉ®ú Eò®úäÆ +Éè®ú ªÉÊnù =ºÉ¨ÉäÆ EòÉä<Ç EòÊ`öxÉÉ<Ç xÉ ½þÉä iÉÉä ÊxÉʶSÉiÉ iÉÉè®ú {É®ú =x½þäÆ |ÉÊiɹ`öÉ nùäÆ* ®úä±É´Éä ¦ÉÚ欃 Eòä ¤ÉÉ®úä ¨ÉäÆ BEò SÉSÉÉÇ SɱÉÒ ½þè* ®úä±É´Éä EòÒ ½þ®ú VÉMɽþ ¤É½þÖiÉ VɨÉÒxÉ ½þè ±ÉäÊEòxÉ =ºÉEòÉ ¤É½þÖiÉ nùÖ¯û{ɪÉÉäMÉ ½þÉä ®ú½þÉ ½þè* ¨ÉèÆ <ºÉ {É®ú ±É¨¤ÉÉ-SÉÉèc÷É ¦ÉɹÉhÉ xɽþÒÆ nùäxÉÉ SÉɽþiÉÉ ±ÉäÊEòxÉ =nùɽþ®úhÉ Eòä iÉÉè®ú {É®ú ¨ÉÆjÉÒ VÉÒ EòÉä ¤ÉiÉÉxÉÉ SÉɽþiÉÉ ½þÚÆ, Uô{É®úÉ ÊVɱÉä Eòä ¨ÉÉVÉÒ ¨ÉäÆ ±ÉMɦÉMÉ 300 BEòc÷ ®úä±É´Éä EòÒ VɨÉÒxÉ ½þè ÊVɺɨÉäÆ ºÉä ºÉÉè-b÷ägø ºÉÉè BEòc÷ VɨÉÒxÉ EòÉ {ÉSSÉÒºÉÉäÆ ´É¹ÉÇ {ɽþ±Éä ºÉä ÊEòºÉÒ BEò ´ªÉÊEiÉ Eòä xÉÉ¨É ºÉä ¤ÉÆnùÉä¤ÉºiÉ ÊEòªÉÉ MɪÉÉ ½þè* ½þ¨É ºÉ¨ÉZÉiÉä ½þèÆ ÊEò +É{ÉEòä ªÉ½þÉÆ iÉEò ªÉ½þ VÉÉxÉEòÉ®úÒ ¦ÉÒ xɽþÒÆ nùÒ VÉÉiÉÒ ½þÉäMÉÒ* ½þ®ú nùÉä-iÉÒxÉ ºÉÉ±É ¤ÉÉnù =ºÉEòÉ Ê®úxÉÖ´É±É =ºÉÒ føÆMÉ ºÉä ½þÉäiÉÉ ®ú½þiÉÉ ½þè* <iÉxÉÒ VɨÉÒxÉ BEò ´ªÉÊEiÉ nùJÉ±É Eò®úEòä +{ÉxÉä ÊxÉVÉÒ ={ɪÉÉäMÉ ¨ÉäÆ =ºÉä ±Éä ®ú½þÉ ½þè* <ºÉʱÉB ½þ¨É SÉɽþäÆMÉä ÊEò +É{É Ê´É¦ÉÉMÉ uÉ®úÉ =ºÉä ÊnùJÉ´ÉÉ ±ÉÒÊVÉB ÊEò ºÉÉè-b÷ägø ºÉÉè BEòc÷ VɨÉÒxÉ VÉÉä ÊEòºÉÒ BEò ´ªÉÊEiÉ EòÉä {ÉSSÉÒºÉÉäÆ ºÉÉ±É {ɽþ±Éä ºÉä nùÒ MÉ<Ç ½þè, =ºÉä nùäxÉä EòÉ EªÉÉ +ÉèÊSÉiªÉ ½þè* ªÉÊnù =ºÉºÉä ®úä±É EòÉä ¨ÉÖxÉÉ¡òÉ ½þÉä VÉÉä Vɰü®ú nùäxÉÒ SÉÉʽþB ±ÉäÊEòxÉ ªÉÊnù ®úä±É EòÉä EòÉä<Ç ¨ÉÖxÉÉ¡òÉ xɽþÒÆ ½þÉä iÉÉä ÊxÉʶSÉiÉ iÉÉè®ú {É®ú =ºÉ {É®ú MÉÆ¦ÉÒ®úiÉÉ ºÉä ÊSÉÆiÉxÉ Eò®úxÉÉ SÉÉʽþB* ¤ÉVÉ]õ +Éè®ú +É{ÉEòä ¦ÉɹÉhÉ ¨ÉäÆ 14 xÉ<Ç ®úä±ÉMÉÉÊc÷ªÉÉäÆ EòÉä SɱÉÉxÉä EòÒ ¤ÉÉiÉ EòÒ MÉ<Ç ½þè* ½þ¨ÉxÉä ¤Éc÷ä vªÉÉxÉ ºÉä nùäJÉÉ +Éè®ú ½þ¨É ¤ÉiÉÉxÉÉ SÉɽþiÉä ½þèÆ ÊEò ʤɽþÉ®ú ¨ÉäÆ VªÉÉnùÉiÉ®ú EÞò¹ÉEò +Éè®ú ¨ÉVÉnùÚ®ú ºiÉ®ú Eòä ±ÉÉäMÉ ½þÉäiÉä ½þèÆ VÉÉä ¤Éɽþ®ú xÉÉèEò®úÒ Eò®úEòä +{ÉxÉÒ VÉÒÊ´ÉEòÉ SɱÉÉiÉä ½þèÆ, JÉɺÉEò®ú =iiÉ®ú ʤɽþÉ®ú Eòä IÉäjÉ VÉèºÉä Uô{É®úÉ, ʺɴÉÉxÉ, MÉÉä{ÉɱÉMÉÆVÉ, ¨ÉÉäÊiɽþÉ®úÒ, ¨ÉÖVÉ¡¡ò®ú{ÉÖ®ú, nù®ú¦ÉÆMÉÉ, ¨ÉvÉÖ¤ÉxÉÒ +ÉÊnù, <xÉ ºÉ¤É ÊVɱÉÉäÆ Eòä ±ÉÉäMÉ {ɽþ±Éä Eò±ÉEòiiÉÉ, +ɺÉɨÉ, <ºÉ ºÉ¨ÉªÉ +ɺÉÉ¨É ¨ÉäÆ lÉÉäc÷Ò MÉc÷¤Éc÷Ò SÉ±É ®ú½þÒ ½þè ÊVɺÉEòä SɱÉiÉä ±ÉÉäMÉ Ênù±±ÉÒ EòÒ iÉ®ú¡ò ¨ÉÖc÷ ®ú½þä ½þèÆ, JÉɺÉEò®ú {ÉÆVÉÉ¤É +Éè®ú MÉÖVÉ®úÉiÉ EòÒ iÉ®ú¡ò ±ÉÉäMÉ VªÉÉnùÉ ºÉÆJªÉÉ ¨ÉäÆ VÉÉiÉä ½þèÆ, ¨ÉÖ¨¤É<Ç ¨ÉäÆ ¦ÉÒ =vÉ®ú Eòä ±ÉÉäMÉ xÉÉèEò®úÒ-{Éä¶ÉÉ Eò®úxÉä VÉÉiÉä ½þèÆ* ±ÉäÊEòxÉ Uô{É®úÉ ºÉä ½þÉ´Éc÷É, Uô{É®úÉ ºÉä ¨ÉÖ¨¤É<Ç, Uô{É®úÉ ºÉä ¤Éc÷Éänù®úÉ, VɽþÉÆ +ÊvÉEò ºÉÆJªÉÉ ¨ÉäÆ ±ÉÉäMÉ ½þèÆ, Eòä ʱÉB EòÉä<Ç MÉÉc÷Ò xɽþÒÆ ½þè* ½þ¨É ÊxÉ´ÉänùxÉ Eò®úäÆMÉä ÊEò ´É½þÉÆ Eòä Eò¨ÉVÉÉä®ú ´ÉMÉÇ Eòä ±ÉÉäMÉÉäÆ Eòä ʱÉB, ¨ÉVÉnùÚ®úÉäÆ Eòä ʱÉB, VÉÉä ±ÉÉäMÉ ¤Éɽþ®ú VÉÉEò®ú +{ÉxÉÒ VÉÒÊ´ÉEòÉ SɱÉÉiÉä ½þèÆ, MÉÖVÉ®úÉiÉ, ¨É½þÉ®úɹ]Å, Ênù±±ÉÒ, Eò±ÉEòiiÉÉ ¨ÉäÆ VÉÉEò®ú ´Éä +{ÉxÉÒ VÉÒÊ´ÉEòÉ ={ÉÉVÉÇxÉ EòÉ EòÉ¨É Eò®úiÉä ½þèÆ, =xÉEòä +ÉxÉä-VÉÉxÉä Eòä ʱÉB +É{É ÊxÉʶSÉiÉ iÉÉè®ú {É®ú MÉÉc÷Ò SɱÉÉxÉä EòÒ ´ªÉ´ÉºlÉÉ Eò®úäÆ* ´É½þÉÆ Eòä ʱÉB Eò¨É ºÉä Eò¨É SÉÒxÉ-SÉÉ®ú MÉÉÊc÷ªÉÉÆ +ɴɶªÉEò ½þèÆ VÉèÆºÉä Uô{É®úÉ ºÉä ½þÉ´Éc÷É, Uô{É®úÉ ºÉä ¨ÉÖ¨¤É<Ç, Uô{É®úÉ ºÉä ¤Éc÷Éänù®úÉ* ½þ¨ÉxÉä BEò +xÉÖ®úÉävÉ ÊEòªÉÉ lÉÉ, ¶ÉɪÉnù SÉÆpù ¶ÉäJÉ®ú VÉÒ xÉä ¦ÉÒ +É{ɺÉä Eò½þÉ lÉÉ ÊEò Uô{É®úÉ ºÉä ´ÉÉ®úÉhɺÉÒ BEò {ÉèºÉäÆVÉ®ú ]ÅäxÉ, BEºÉ|ÉèºÉ ªÉÉ ®úÉVÉvÉÉxÉÒ EòÒ Vɰü®úiÉ xɽþÒÆ ½þè, ºlÉÉxÉÒªÉ ±ÉÉäMÉÉäÆ EòÒ ºÉÖÊ´ÉvÉÉ Eòä ʱÉB SɱÉÉBÆ* Uô{É®úÉ +Éè®ú ¤ÉxÉÉ®úºÉ ´ªÉ´ÉºÉÉªÉ ¨ÉÆb÷Ò ¦ÉÒ ½þè +Éè®ú ]ÅäxÉ ºÉä ½þÒ ´Éä ±ÉÉäMÉ +{ÉxÉÉ ºÉɨÉÉxÉ ±ÉÉiÉä +Éè®ú ±Éä VÉÉiÉä ½þèÆ, Eò¨É nùÚ®úÒ {É®ú º]õä¶ÉxÉ ½þè, ¤ÉÒSÉ ¨ÉäÆ ºÉ®úªÉÚ xÉnùÒ ½þè ÊVɺÉEòä SɱÉiÉä ±ÉÉäMÉÉäÆ EòÉä +É´ÉÉMɨÉxÉ ¨ÉäÆ EòÉ¡òÒ EòÊ`öxÉÉ<Ç ½þÉäiÉÒ ½þè* <ºÉʱÉB BEò ±ÉÉäEò±É ]ÅäxÉ ´É½þÉÆ SɱɴÉÉxÉä EòÉ Eò¹]õ Eò®úäÆ* ®úä±É ¨ÉäÆ ªÉÉjÉÉ Eò®úxÉä ´ÉɱÉä ªÉÉÊjɪÉÉäÆ EòÒ ºÉÖ®úIÉÉ EòÉ ºÉ´ÉÉ±É ¤É®úɤɮú ¤ÉxÉÉ ®ú½þiÉÉ ½þè* ®úä±É ¨ÉäÆ ªÉÉjÉÉ Eò®úxÉä ¨ÉäÆ ªÉÉjÉÒ Eò¦ÉÒ ¦ÉÒ +{ÉxÉä EòÉä ºÉÖ®úÊIÉiÉ ¨É½þºÉÚºÉ xɽþÒÆ Eò®úiÉä* ®úPÉÖ´ÉÆ¶É ¤ÉɤÉÚ ¨Éä®úÉ ¨ÉÖÆ½þ nùäJÉ ®ú½þä ½þèÆ, <xÉEòÉä ±ÉMÉiÉÉ ½þè ÊEò ½þ¨É Ê¡ò®ú ʤɽþÉ®ú EòÒ iÉ®ú¡ò VÉÉ ®ú½þä ½þèÆ, ʤɽþÉ®ú xɽþÒÆ Eò½þäÆMÉä, +É{É ÊSÉxiÉÉ ¨ÉiÉ EòÒÊVÉB, ´ÉèºÉä ¦ÉÒ Ê¤É½þÉ®ú ¨ÉäÆ VÉÉxÉä Eòä ¤ÉÉnù ʤɽþÉ®ú Eòä ªÉÉjÉÒ ®úɨÉɪÉhÉ +Éè®ú MÉÒiÉÉ EòÉ {ÉÉ`ö Eò®úiÉä ½þèÆ EªÉÉäÆÊEò ´É½þÉÆ ʺlÉÊiÉ ¤É½þÖiÉ ¤ÉniÉ®ú ½þè ±ÉäÊEòxÉ ªÉ½þ ʺɡòÇ Ê¤É½þÉ®ú EòÒ ¤ÉÉiÉ xɽþÒÆ ½þè, {ÉÚ®úä nùä¶É ¨ÉäÆ ªÉÉÊjɪÉÉäÆ EòÒ ºÉÖ®úIÉÉ EòÒ EòÉä<Ç MÉÉ®úÆ]õÒ xɽþÒÆ ½þè* <ºÉʱÉB VɽþÉÆ ®úÉVªÉ ºÉ®úEòÉ®ú +Éè®ú Eòäxpù ºÉ®úEòÉ®ú EòÉ ¨ÉºÉ±ÉÉ +]õEòÉ ½þÖ+É ½þè ÊEò ºÉÖ®úIÉÉ EòÒ ÊVɨ¨ÉänùÉ®úÒ ®úÉVªÉ ºÉ®úEòÉ®ú EòÒ ½þè, ½þ¨É Eò½þäÆMÉä ÊEò +É{É +{ÉxÉÒ ¡òÉäºÉÇ EòÉä ¨ÉVɤÉÚiÉ EòÒÊVÉB*

15.00 hrs. +É{É +{ÉxÉÒ {ÉÖÊ±ÉºÉ EòÉä ¨ÉVɤÉÚiÉ EòÒÊVÉB* +MÉ®ú +É{É ®úÉVªÉ ºÉ®úEòÉ®ú Eòä ¦É®úÉäºÉä {É®ú ®ú½þäÆMÉä iÉÉä VªÉÉnùÉ MÉc÷¤Éc÷Ò ½þÉäMÉÒ* MÉc÷¤Éc÷Ò <ºÉʱÉB ½þÉäMÉÒ, EªÉÉäÆÊEò ÊVÉºÉ ®úÉVªÉ ºÉ®úEòÉ®ú ºÉä +É{ÉEòÉ ºÉ¨¤ÉxvÉ +SUôÉ xɽþÒÆ ®ú½þäMÉÉ, ´É½þ Vɰü®ú VÉÉxÉ-¤ÉÚZÉEò®ú ®úä±É ¨ÉäÆ +É{ÉEòÒ ¤ÉnùxÉɨÉÒ Eòä ʱÉB nùÖPÉÇ]õxÉÉ Eò®úÉ nùäMÉÒ, <ºÉʱÉB +É{É +{ÉxÉÒ ºÉÉ´ÉvÉÉxÉÒ ¤É®úiÉxÉä Eòä ʱÉB ®úä±É EòÉä BEònù¨É ¨ÉVɤÉÚiÉ EòÒÊVÉB +Éè®ú +{ÉxÉÒ {ÉÖÊ±ÉºÉ EòÉä ¨ÉVɤÉÚiÉ EòÒÊVÉB* ®úPÉÖ´ÉÆ¶É ¤ÉɤÉÚ <vÉ®ú nùäJÉ ®ú½þä ½þèÆ, ½þ¨É +É{ÉEòÉä ¤ÉiÉÉ ®ú½þä ½þèÆ, ʤɽþÉ®ú ¨ÉäÆ +É{É ÊSÉÊxiÉiÉ ®úʽþªÉä, ʤɽþÉ®ú ¨ÉäÆ +É{ÉEòÉä ¤ÉnùxÉÉ¨É Eò®úxÉä EòÒ ºÉÉÊVÉ¶É ½þÉäMÉÒ, ]ÅäxÉ ¨ÉäÆ b÷EòèÊiɪÉÉÆ ½þÉäÆMÉÒ, ]ÅäxÉ ¨ÉäÆ ªÉÉjÉÒ ¨ÉÉ®úä VÉÉBÆMÉä ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ :<ºÉEòä ʱÉB +É{É +{ÉxÉä BÊ®úªÉÉ Eòä ±É¡òÆb÷®úÉäÆ EòÉä JÉɱÉÒ `öÒEò Eò®ú nùÒÊVÉB iÉÉä +{ÉxÉä +É{É ºÉ¤É nùÖ¯ûºiÉ ½þÉä VÉɪÉäMÉÉ* ¸ÉÒ |ɦÉÖxÉÉlÉ ÊºÉÆ½þ : ... * * <ºÉʱÉB =ºÉ¨ÉäÆ ½þ¨É EòèºÉä ¤ÉiÉÉ ºÉEòiÉä ½þèÆ* ´É½þ iÉÉä +É{ÉEòÉä ½þÒ `öÒEò Eò®úxÉÉ ½þÉäMÉÉ* ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : +É{ÉEòä ±É¡òÆb÷®ú Eò½þÉÆ ®ú½þiÉä ½þèÆ, ªÉ½þ {ÉiÉÉ Eò®úxÉÉ SÉɽþiÉä ½þèÆ? ¸ÉÒ |ɦÉÖxÉÉlÉ ÊºÉÆ½þ : ... ** ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : +É{ÉºÉ ¨ÉäÆ ¤ÉÉiÉSÉÒiÉ xɽþÒÆ Eò®úäÆ, +{ÉxÉÉ ¦ÉɹÉhÉ EòÊ®úªÉä* ¸ÉÒ |ɦÉÖxÉÉlÉ ÊºÉÆ½þ : <ºÉʱÉB ½þ¨É ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä ªÉ½þ ÊxÉ´ÉänùxÉ Eò®úiÉä ½þèÆ ÊEò ®úä±É ªÉÉÊjɪÉÉäÆ EòÒ ºÉÖ®úIÉÉ Eòä ʱÉB +É{É +{ÉxÉä ¤É±É¤ÉÚiÉä {É®ú ´ªÉ´ÉºlÉÉ EòÒÊVÉB* +É{É +MÉ®ú ®úÉVªÉ ºÉ®úEòÉ®úÉäÆ {É®ú ¦É®úÉäºÉÉ Eò®úäÆMÉä iÉÉä ®úä±É ªÉÉjÉÒ +{ÉxÉä +É{ÉEòÉä ºÉÖ®úÊIÉiÉ ¨É½þºÉÚºÉ xɽþÒÆ Eò®ú {ÉÉBÆMÉä, ªÉ½þ ½þ¨É +É{ÉEòÉä ¤ÉiÉÉxÉÉ SÉɽþiÉä lÉä* ½þ¨É ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉä JÉÉºÉ iÉÉè®ú ºÉä BEò ¤ÉvÉÉ<Ç nùäxÉÉ SÉɽþiÉä ½þèÆ ÊEò <x½þÉäÆxÉä Eò{iÉÉxÉMÉÆVÉ ºÉä ʺɴÉÉxÉ +Éè®ú ʺɴÉÉxÉ ºÉä Uô{É®úÉ EòÉä ¤Éc÷Ò ±ÉÉ<xÉ ¨ÉäÆ {ÉÊ®ú´ÉiÉÇxÉ Eò®úxÉä EòÒ ªÉÉäVÉxÉÉ EòÉä ¤ÉVÉ]õ ¨ÉäÆ ¶ÉÉÊ¨É±É ÊEòªÉÉ ½þè, ±ÉäÊEòxÉ VÉÉä =ºÉ¨ÉäÆ ¶ÉÉÊ¨É±É ½þÖ+É ½þè, =ºÉ¨ÉäÆ BEò {ÉÆÊEiÉ Ê±ÉJÉÒ ½þÖ<Ç ½þè ÊEò ªÉÉäVÉxÉÉ +ɪÉÉäMÉ ºÉä º´ÉÒEÞòÊiÉ Eòä ¤ÉÉnù ½þÉäMÉÉ, ªÉ½þ `öÒEò ½þÒ Ê±ÉJÉÉ ½þÖ+É ½þè, ±ÉäÊEòxÉ ½þ¨É ªÉ½þ SÉɽþäÆMÉä ÊEò ªÉÉäVÉxÉÉ +ɪÉÉäMÉ ºÉä VɱnùÒ ºÉä VɱnùÒ =ºÉEòÒ º´ÉÒEÞòÊiÉ Ê¨É±É VÉɪÉä, <ºÉEòä ʱÉB +É{É +{ÉxÉä ºiÉ®ú ºÉä |ɪÉÉºÉ EòÒÊVÉB* ºÉÉlÉ ½þÒ nùÉä½þ®úÒEò®úhÉ ¨ÉäÆ +É{ÉxÉä 10 ªÉÉäVÉxÉÉ+ÉäÆ EòÉä ¶ÉÉÊ¨É±É ÊEòªÉÉ ½þè, ±ÉäÊEòxÉ BEò ¤É½þÖiÉ ¨É½þi´É{ÉÚhÉÇ ªÉÉäVÉxÉÉ, ÊVɺÉä +É{É ¦ÉÒ VÉÉxÉiÉä ½þèÆ, ¤ÉÉ®úɤɯEòÒ ºÉä EòÚ{ÉÇÚ®úÒOÉɨÉ, ºÉ¨ÉºiÉÒ{ÉÖ®ú EòÉä nùÉä½þ®úÒEò®úhÉ ¨ÉäÆ ¶ÉÉÊ¨É±É xɽþÒÆ ÊEòªÉÉ MɪÉÉ ½þè, VɤÉÊEò Uô{É®úÉ ºÉä ½þÉVÉÒ{ÉÖ®ú EòÉä ¶ÉÉÊ¨É±É ÊEòªÉÉ MɪÉÉ ½þè* +É{É +MÉ®ú ¤ÉÉ®úɤɯEòÒ ºÉä ±ÉäEò®ú Eò{ÉÇÚ®úÒOÉɨÉ, ºÉ¨ÉºiÉÒ{ÉÖ®ú iÉEò ¶ÉÉÊ¨É±É Eò®ú nùäiÉä iÉÉä =iiÉ®úÒ Ê¤É½þÉ®ú EòÉ ªÉ½þ ¦ÉÉMÉ +Éè®ú <vÉ®ú =iiÉ®ú |Énùä¶É EòÉ, nùÉäxÉÉäÆ BEò ºÉÉlÉ VÉÖc÷Eò®ú Ênù±±ÉÒ ºÉä ʤɱEòÖ±É VÉÖc÷ VÉÉiÉÉ* <ºÉEòÒ ¤É½þÖiÉ ±É¨¤ÉÉ<Ç ¦ÉÒ xɽþÒÆ ½þè, <ºÉEòÉä +É{É ÊnùJÉ´ÉÉ ±ÉÒÊVÉB* <ºÉ {É®ú JÉSÉÉÇ ¦ÉÒ ¤É½þÖiÉ xɽþÒÆ {Éc÷äMÉÉ +Éè®ú ®úä±É ʴɦÉÉMÉ iÉÉä JÉSÉÉÇ =`öÉxÉä ¨ÉäÆ ¨ÉÉʽþ®ú ½þè* ®úä±É PÉÉ]õä ¨ÉäÆ SɱÉEò®ú ¦ÉÒ ®úä±É ½þè, <ºÉʱÉB +É{É =ºÉEòÉä nùäÊJɪÉä +Éè®ú ¤ÉÉ®úɤɯEòÒ ºÉä ºÉ¨ÉºiÉÒ{ÉÖ®ú Eòä nùÉä½þ®úÒEò®úhÉ EòÒ ´ªÉ´ÉºlÉÉ Eò®ú nùÒÊVÉB, ½þ¨É +É{ɺÉä ªÉ½þ +xÉÖ®úÉävÉ Eò®úäÆMÉä, ÊxÉ´ÉänùxÉ Eò®úäÆMÉä* _____________________________________________________________________ ** Expunged as ordered by the Chair ½þ¨É EòÉä<Ç ¦ÉÚʨÉEòÉ xɽþÒÆ ¤ÉxÉÉ ®ú½þä ½þèÆ, JÉɱÉÒ Ê¤É½þÉ®ú EòÒ 1-2 ºÉ¨ÉºªÉÉBÆ Eò½þ ®ú½þä ½þèÆ +Éè®ú 1-2 ºÉ¨ÉºªÉÉBÆ Eò½þEò®ú UôÉäc÷ nùäÆMÉä* ºÉ´ÉÇäIÉhÉ ¨ÉäÆ ¦ÉÒ ¤É½þÖiÉ ºÉÒ ªÉÉäVÉxÉÉ+ÉäÆ EòÉä ¶ÉÉÊ¨É±É ÊEòªÉÉ MɪÉÉ ½þè* ºÉ´ÉÇäIÉhÉ EòÉ xÉÉ¨É ºÉÖxÉEò®ú xÉÒiÉÒ¶É VÉÒ ¨ÉÖºEò®úÉ ®ú½þä ½þèÆ* ½þ¨ÉxÉä <xɺÉä ʨɱÉEò®ú ¦ÉÒ +ÉOɽþ ÊEòªÉÉ ½þè +Éè®ú +É{ÉEòä ¨ÉÉvªÉ¨É ºÉä ¦ÉÒ +ÉVÉ +ÉOɽþ Eò®ú nùäiÉä ½þèÆ* ®úä±É ¨ÉÆjÉÒ VÉÒ, <ºÉEòÒ ¤É½þÖiÉ Eò¨É nùÚ®úÒ ½þè, 30-35 ÊEò±ÉÉä¨ÉÒ]õ®ú EòÒ nùÚ®úÒ ¨É½þÉ®úÉVÉMÉÆVÉ ºÉä ¨ÉlÉÖ®úEò EòÒ ½þè, +É{É =ºÉEòÉ ºÉ´ÉÇäIÉhÉ Eò®úÉ nùÒÊVÉB* ½þ¨É iÉÉä ªÉ½þ SÉɽþäÆMÉä ÊEò ʺɡòÇ ºÉ´ÉÇäIÉhÉ ½þÒ ¨ÉiÉ Eò®úÉ<ªÉä, ºÉ´ÉÇäIÉhÉ Eò®úÉEò®ú +É{É SɱÉEò®ú ´É½þÉÆ ʶɱÉÉxªÉÉºÉ Eò®ú nùÒÊVÉB* ½þ¨É +É{ɺÉä ªÉ½þ =¨¨ÉÒnù Eò®úäÆMÉä +Éè®ú ½þ¨É +É{ɺÉä <ºÉEòä ʱÉB ¤ÉÉ®ú-¤ÉÉ®ú +ÉOɽþ Eò®úäÆMÉä ÊEò <ºÉEòÉ ºÉ´ÉÇäIÉhÉ Eò®úÉEò®ú <ºÉ ®úä±É´Éä ±ÉÉ<xÉ EòÉä +É{É ¤ÉxÉÉ nùÒÊVÉB* ½þ¨É +É{ÉEòÉä BEò ¤ÉÉiÉ Eòä ʱÉB ¤ÉvÉÉ<Ç nùäÆMÉä ÊEò +É{ÉxÉä +{ÉxÉä ¤ÉVÉ]õ ¨ÉäÆ Ê´ÉEò±ÉÉÆMÉ ±ÉÉäMÉÉäÆ EòÉä, |ÉèºÉ Eòä ±ÉÉäMÉÉäÆ EòÉä ºÉÖÊ´ÉvÉÉ ¨ÉÖ½þèªÉÉ Eò®úÉ<Ç ½þè, ªÉ½þ +É{ÉxÉä ¤É½þÖiÉ +SUôÉ Eònù¨É =`öɪÉÉ ½þè* <ºÉEòä ʱÉB ½þ¨É +É{ÉEòÉä ¤É½þÖiÉ-¤É½þÖiÉ ¤ÉvÉÉ<Ç nùäxÉÉ SÉɽþiÉä ½þèÆ* ½þ¨É +É{ÉEòÉä BEò ¤ÉÉiÉ +Éè®ú ¤ÉiÉÉxÉÉ SÉɽþiÉä ½þèÆ, VÉÉä ¤ÉÉiÉ ½þ¨ÉÉ®úä ¨ÉxÉ ¨ÉäÆ ½þè* ®úä±É ʴɦÉÉMÉ Eòä {ÉnùÉÊvÉEòÉ®úÒ +É{ÉºÉ ¨ÉäÆ Ê¨É±ÉEò®ú +É{ÉEòÉä ¤É½þÖiÉ ºÉÒ ¤ÉÉiÉÉäÆ EòÒ VÉÉxÉEòÉ®úÒ xɽþÒÆ nùä {ÉÉ ®ú½þä ½þèÆ* ªÉ½þ ¤ÉÉiÉ ½þ¨É <ºÉʱÉB Eò½þ ®ú½þä ½þèÆ ÊEò ½þ¨É BEò PÉ]õxÉÉ +{ÉxÉä ¨ÉÆb÷±É EòÒ ªÉÉxÉÒ MÉÉä®úJÉ{ÉÖ®ú ¨ÉÆb÷±É EòÒ ¤ÉiÉÉ ®ú½þä ½þèÆ* MÉÉä®úJÉ{ÉÖ®ú ¨ÉÆb÷±É ¨ÉäÆ ºÉÉäxÉ{ÉÖ®ú ½þè, =ºÉÒ ¨ÉäÆ ºÉ¨ÉºiÉÒ{ÉÖ®ú ½þè +Éè®ú +xªÉ iÉÒxÉ ¨ÉÆb÷±É ¦ÉÒ +ÉiÉä ½þèÆ* <ºÉ¨ÉäÆ VÉÉä ¨ÉÊVɺ]Åä]õ SÉèÊEòÆMÉ Eò®úxÉä Eòä ʱÉB, Ê]õEò]õ EòÉä SÉèEò Eò®úxÉä Eòä ʱÉB VÉÉä ¦ÉÉc÷ä {É®ú |ÉÉ<´Éä]õ MÉÉÊc÷ªÉÉÆ ±ÉÒ VÉÉiÉÒ ½þèÆ, ®úä±É ¨ÉÆjÉÒ VÉÒ, ½þ¨ÉÉ®úÒ xÉVÉ®ú ¨ÉäÆ =ºÉ¨ÉäÆ ±ÉMɦÉMÉ SÉÉ®ú Eò®úÉäc÷ ¯û{ɪÉä EòÉ PÉ{ɱÉÉ ´É½þÉÆ Eòä ºlÉÉxÉÒªÉ {ÉnùÉÊvÉEòÉÊ®úªÉÉäÆ xÉä ʨɱÉEò®ú ÊEòªÉÉ ½þè* <ºÉʱÉB ½þ¨É ªÉ½þ ¤ÉÉiÉ Eò½þiÉä ½þèÆ ÊEò ´É½þÉÆ {É®ú VÉÉä ®úä±É EòÒ MÉÉc÷Ò EòÉ `öäEòÉ ½þÖ+É, =ºÉ¨ÉäÆ VɽþÉÆ MÉÉä®úJÉ{ÉÖ®ú +Éè®ú =iiÉ®ú |Énùä¶É ¨ÉäÆ 2-3 ¨ÉÆb÷±ÉÉäÆ ¨ÉäÆ 5500 ¯û{ɪÉä |ÉÊiÉÊnùxÉ Eòä ʽþºÉÉ¤É ºÉä ½þÖ+É, =ºÉÒ MÉÉä®úJÉ{ÉÖ®ú Eòä BÊ®úªÉÉ ¨ÉäÆ VÉÉä ºÉ¨ÉºiÉÒ{ÉÖ®ú +Éè®ú ºÉÉäxÉ{ÉÖ®ú {Éc÷iÉÉ ½þè, =ºÉ¨ÉäÆ 1500 ¯û{ÉB |ÉÊiÉÊnùxÉ Eòä ʽþºÉÉ¤É ºÉä ¦ÉÉc÷É ÊnùªÉÉ MɪÉÉ* VÉ¤É ¦ÉÉc÷É iÉªÉ ½þÉäiÉÉ ½þè iÉÉä =ºÉEòÉ BOÉÒ¨ÉäÆ]õ ¦ÉÒ ½þÉäxÉÉ SÉÉʽþB, ±ÉäÊEòxÉ <ºÉ¨ÉäÆ BäºÉÉ xɽþÒÆ ½þÖ+É, xÉ ½þÒ EòÉä<Ç Ê´ÉYÉÉ{ÉxÉ ÊxÉEòɱÉÉ MɪÉÉ, Eòä´É±É BEò xÉÉäÊ]õºÉ ¤ÉÉäb÷Ç {É®ú ºÉÚSÉxÉÉ ±ÉMÉÉ nùÒ MÉ<Ç* <ºÉ iÉ®ú½þ ¤ÉÉVÉÉ®ú nù®ú ºÉä ¤É½þÖiÉ VªÉÉnùÉ ¦ÉÖMÉiÉÉxÉ ÊEòªÉÉ MɪÉÉ* =iiÉ®ú |Énùä¶É Eòä ½þ¨ÉÉ®úä ½þÒ nù±É Eòä ºÉÉÆºÉnù +¦ÉÒ ªÉ½þÉÆ ¨ÉÉèVÉÚnù xɽþÒÆ ½þèÆ, =x½þÉäÆxÉä ®úä±É ¨ÉÆjÉÉ±ÉªÉ EòÉä {ÉjÉ Ê±ÉJÉEò®ú <ºÉ ºÉ¨¤ÉxvÉ ¨ÉäÆ VÉÉxÉEòÉ®úÒ ¦ÉÒ nùÒ lÉÒ, ÊVɺÉEòÉä MÉÉä®úJÉ{ÉÖ®ú ¨ÉäÆ nù¤ÉÉ ÊnùªÉÉ MɪÉÉ* +É{ÉEòä {ÉnùÉÊvÉEòÉÊ®úªÉÉäÆ xÉä ʨɱÉEò®ú ½þÉ<Ç EòÉä]õÇ ºÉä =ºÉ {É®ú EòäºÉ Eò®ú´ÉÉ ÊnùªÉÉ +Éè®ú Eò½þÉ MɪÉÉ ÊEò 1500 ¯û{ÉB ºÉä EòÉ¨É SɱÉxÉä ´ÉɱÉÉ xɽþÒÆ ½þè, <ºÉEòÉä +Éè®ú ¤ÉgøÉªÉÉ VÉÉB* ªÉ½þ |ɺiÉÉ´É +É{ÉEòä {ÉÉºÉ ªÉÉ iÉÉä +É SÉÖEòÉ ½þè ªÉÉ Ê¡ò®ú +ÉxÉä ´ÉɱÉÉ ½þè* <ºÉ¨ÉäÆ ±ÉMɦÉMÉ SÉÉ®ú Eò®úÉäc÷ ¯û{ÉB ºÉä VªÉÉnùÉ EòÉ PÉ{ɱÉÉ ½þÖ+É ½þè <ºÉʱÉB <ºÉEòÒ VÉÉÆSÉ Eò®úÉBÆ +Éè®ú VÉÉä ¦ÉÒ {ÉnùÉÊvÉEòÉ®úÒ nùÉä¹ÉÒ ½þÉäÆ, =xÉEòä ʴɰür Eò`öÉä®ú EòÉ®úÇ´ÉÉ<Ç Eò®úäÆ* ÊVɺɺÉä ¦ÉʴɹªÉ ¨ÉäÆ ®úä±É ʴɦÉÉMÉ ¨ÉäÆ {ÉèºÉä EòÉ <ºÉ iÉ®ú½þ ºÉä nùÖ°ü{ɪÉÉäMÉ xÉ ½þÉä ºÉEòä* ®úä±É ¨ÉÆjÉÒ VÉÒ VÉÉxÉiÉä ½þèÆ ¨É½þäxpùÉxÉÉlÉ ½þɱ]õ Eòä Ê´É¹ÉªÉ ¨ÉäÆ* +É{É ¦ÉÒ <SUôÖEò ½þèÆ ÊEò ´É½þ ½þÉä VÉÉB* +É{ÉxÉä +ɶ´ÉɺÉxÉ ¦ÉÒ ÊnùªÉÉ lÉÉ +Éè®ú +{ÉxÉä {ÉnùÉÊvÉEòÉÊ®úªÉÉäÆ EòÉä Eò½þ ÊnùªÉÉ lÉÉ, ±ÉäÊEòxÉ {ÉiÉÉ xɽþÒÆ ÊEòºÉ ºiÉ®ú {É®ú ´Éä =ºÉä ®úÉäEòä ½þÖB ½þèÆ* {ÉÖ®úÉxÉÉ ½þɱ]õ ½þè, EòÉä<Ç xɪÉÉ ¶ÉÖ°ü xɽþÒÆ Eò®úxÉÉ ½þè, <ºÉEòÉä Eò®úxÉä {É®ú +É{ÉEòÉ EòÉä<Ç JÉSÉÇ xɽþÒÆ ½þÉäMÉÉ* ¤ÉÒSÉ ¨ÉäÆ `öäEòänùÉ®ú VÉÉä EòÉ¨É Eò®úiÉÉ lÉÉ ´É½þ ¤ÉÒSÉ ¨ÉäÆ ½þÒ UôÉäc÷Eò®ú SɱÉÉ MɪÉÉ, {ÉiÉÉ xɽþÒÆ EªÉÉäÆ +Éè®ú Eò½þÉÆ SɱÉÉ MɪÉÉ* <ºÉʱÉB ½þ¨ÉÉ®úÉ +xÉÖ®úÉävÉ ½þè ÊEò <ºÉä º´ÉÒEÞòiÉ Eò®úÉ nùäÆ* ¨ÉèÆ {ÉÖxÉ& +É{ÉEòÉä Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ʤɽþÉ®ú EòÉ lÉÉäc÷É +Éè®ú JɪÉÉ±É ®úJÉäÆ* VÉèºÉÉ ½þ¨ÉÉ®úä ºÉÉlÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù VÉÒ xÉä MÉÆMÉÉ xÉnùÒ {É®ú {ÉÖ±É Eòä ¤ÉÉ®úä ¨ÉäÆ Eò½þÉ, ½þ¨É SÉɽþäÆMÉä ÊEò =ºÉEòÉä ¦ÉÒ {ÉÚ®úÉ Eò®úÉ nùäÆ* ´É½þÉÆ {ÉÖ±É Eòä ºÉ´ÉÇäIÉhÉ EòÉ Ê¶É±ÉÉxªÉÉºÉ iÉÉä ½þÉä SÉÖEòÉ ½þè, ±ÉäÊEòxÉ {ÉÖ±É ÊxɨÉÉÇhÉ EòÉ Ê¶É±ÉÉxªÉÉºÉ +É{É Eò®ú nùäÆ iÉÉä ¤É½þÖiÉ =ÊSÉiÉ ½þÉäMÉÉ* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉä ¤ÉvÉÉ<Ç nùäiÉä ½þÖB +{ÉxÉÒ ¤ÉÉiÉ ºÉ¨ÉÉ{iÉ Eò®úiÉÉ ½þÚÆ* ¸ÉÒ ¨ÉÉäiÉÒ±ÉÉ±É ´ÉÉä®úÉ (®úÉVÉxÉÉÆnùMÉÉÆ´É): ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ®úä±É ¤ÉVÉ]õ {É®ú +ÉVÉ VÉÉä SÉSÉÉÇ |ÉÉ®ú¨¦É ½þÖ<Ç ½þè, =ºÉ¨ÉäÆ ¨ÉèÆ ¦ÉÒ +{ÉxÉä +É{É EòÉä ¶ÉÉÊ¨É±É Eò®úiÉä ½þÖB ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉä BEò ¤ÉÉiÉ Eòä ʱÉB vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþÚÆMÉÉ* Ê{ÉUô±Éä ´É¹ÉÇ ®úä±É ¤ÉVÉ]õ {É®ú SÉSÉÉÇ Eòä nùÉè®úÉxÉ ¨ÉèÆxÉä UôiiÉÒºÉ MÉgø, ¨ÉvªÉ |Énùä¶É ¨ÉäÆ ®úä±´Éä VÉÉäxÉ Eòä ¤ÉÉ®úä ¨ÉäÆ Eò½þÉ lÉÉ* ´É½þÉÆ EòÒ EòÖ±É +ɤÉÉnùÒ {ÉÉèxÉä iÉÒxÉ Eò®úÉäc÷ Eòä Eò®úÒ¤É ½þè* <ºÉ VÉÉäxÉ EòÒ ´ÉEòɱÉiÉ VÉ¤É +É{É Ê´É{ÉIÉ ¨ÉäÆ lÉä +Éè®ú ¨ÉÉxÉxÉÒªÉ +]õ±É ʤɽþÉ®úÒ ´ÉÉVÉ{ÉäªÉÒ Ê´É{ÉIÉ Eòä xÉäiÉÉ lÉä, ´Éä ¦ÉÒ <ºÉEòÒ {ÉÖ®úVÉÉä®ú ´ÉEòɱÉiÉ Eò®úiÉä lÉä* ¨ÉèÆxÉä +É{ÉEòÉ 1997-98 EòÉ ¦ÉɹÉhÉ {ÉgøÉ lÉÉ* =ºÉEòä ¤ÉÉnù ¨ÉèÆxÉä +É{ÉEòÉ vªÉÉxÉ +ÉEòʹÉÇiÉ ÊEòªÉÉ lÉÉ* +É{ÉxÉä =ºÉ ¨ÉÉÆMÉ EòÉä {ÉÚ®úÉ Eò®úxÉä EòÒ Ênù¶ÉÉ ¨ÉäÆ Eònù¨É ¤ÉgøÉªÉÉ* ±ÉäÊEòxÉ ´É½þ Eònù¨É iÉ¤É ¤ÉgøÉªÉÉ VÉ¤É ½þ¨ÉÉ®úä |Énùä¶É ¨ÉäÆ Ê´ÉvÉÉxÉ ºÉ¦ÉÉ Eòä SÉÖxÉÉ´É ½þÉä ®ú½þä lÉä* ÊEòºÉ {ÉÉ]õÒÇ EòÉä ±ÉÉ¦É Ê¨É±Éä +Éè®ú ÊEòºÉEòÉä xɽþÒÆ ʨɱÉä, ½þÉä ºÉEòiÉÉ ½þè +É{ÉEòä ¨ÉxÉ ¨ÉäÆ ªÉ½þ ¤ÉÉiÉ xÉ ®ú½þÒ ½þÉä, ±ÉäÊEòxÉ +ÉVÉ VÉÉä ½þÖEòÚ¨ÉiÉ Eò®ú ®ú½þä ½þèÆ, =xÉEòä ¨ÉxÉ ¨ÉäÆ lÉÉ ÊEò +MÉ®ú ½þ¨É ʤɱÉɺÉ{ÉÖ®ú VÉÉäxÉ EòÉ Ê¶É±ÉÉxªÉÉºÉ Eò®úÉ nùäÆ iÉÉä ½þÉä ºÉEòiÉÉ ½þè ½þ¨ÉäÆ +Éè®ú +ÊvÉEò +SUôä {ÉÊ®úhÉÉ¨É Ê¨É±ÉäÆ* ¨ÉèÆ =ºÉ¨ÉäÆ xɽþÒÆ VÉÉxÉÉ SÉɽþiÉÉ, ¨ÉèÆ Eòä´É±É +É{ÉEòÉä <ºÉ ¤ÉÉiÉ Eòä ʱÉB ¤ÉvÉÉ<Ç nùäxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò +É{ÉxÉä ʤɱÉɺÉ{ÉÖ®ú VÉÉäxÉ EòÒ ¶ÉÖ°ü+ÉiÉ Eò®ú nùÒ ½þè* ¦ÉÉ®úiÉÒªÉ ®úä±É EòÉ ºÉ¤ÉºÉä ¤Éc÷É ªÉÉäMÉnùÉxÉ nùä¶É EòÒ BEòiÉÉ EòÉä ¨ÉVɤÉÚiÉ Eò®úxÉä ¨ÉäÆ ½þè* 90 ¡òÒºÉnùÒ ±ÉÉäMÉ ®úä±É ºÉä ªÉÉjÉÉ Eò®úiÉä ½þèÆ* ¨ÉÉjÉ ºÉÉiÉ ºÉä +É`ö |ÉÊiɶÉiÉ ±ÉÉäMÉ ½þÒ SÉɽþä ½þ´ÉÉ<ÇVɽþÉVÉ ºÉä VÉÉiÉä ½þÉäÆ ªÉÉ +{ÉxÉä ´ÉɽþxÉ ºÉä VÉÉiÉä ½þÉäÆ ±ÉäÊEòxÉ xɤ¤Éä |ÉÊiɶÉiÉ ±ÉÉäMÉÉäÆ Eòä +É´ÉÉMɨÉxÉ EòÒ VÉÉä ºÉÖÊ´ÉvÉÉ ½þè, =ºÉ¨ÉäÆ ½þ¨ÉäÆ {ÉÚ®úÒ iÉ®ú½þ ºÉä +ÊvÉEò vªÉÉxÉ nùäxÉä EòÒ +ɴɶªÉEòiÉÉ ½þè* +É{ÉxÉä +{ÉxÉä ¤ÉVÉ]õ Eòä {ÉÚ´ÉÉÇxÉÖ¨ÉÉxÉ ¨ÉäÆ <ºÉ ¤ÉÉiÉ EòÉ =±±ÉäJÉ ÊEòªÉÉ ½þè ÊEò ®úä±ÉÉäÆ EòÉ ±ÉnùÉxÉ 424 ʨÉʱɪÉxÉ iÉEò ½þÉäxÉä EòÉ ºÉƦÉÉ´ÉxÉÉ ½þè +Éè®ú <ºÉEòä {ÉÊ®úhÉÉ¨É º´É°ü{É ´É¹ÉÇ Eòä nùÉè®úÉxÉ ªÉÉjÉÒ +Éè®ú +xªÉ ¡òÖ]õEò®ú +ɨÉnùxÉÒ ºÉä ½þÉäxÉä ´ÉɱÉÒ +ɨÉnùxÉÒ ¨ÉäÆ +É{ÉxÉä 1056 Eò®úÉäc÷ ¯û{ɪÉä EòÒ Eò¨ÉÒ ½þÉäxÉä EòÒ +ɶɯEòÉ ¤ÉVÉ]õ ¨ÉäÆ nù¶ÉÉÇ<Ç ½þè* VÉÉä ºÉEò±É ªÉÉiÉɪÉÉiÉ |ÉÉÊ{iÉ ¤ÉVÉ]õ +xÉÖ¨ÉÉxÉ ¨ÉäÆ nù¶ÉÉÇ<Ç MÉ<Ç ½þè, ´É½þ 71472 Eò®úÉäc÷ ºÉä PÉ]õÉEò®ú 30416 Eò®úÉäc÷ ¯û{ɪÉä ®úJÉÒ MÉ<Ç ½þè* ªÉÉäVÉxÉÉ Eòä JÉSÉÇ EòÉ VÉÉä +É{ÉxÉä ¨ÉÚ±ªÉÉÆEòxÉ ÊEòªÉÉ ½þè +Éè®ú +¤É 8755 Eò®úÉäc÷ ¯û{ɪÉä ®úJÉÉ ½þè VÉÉä ÊEò {ɽþ±Éä 9500 Eò®úÉäc÷ ¯û{ɪÉä lÉÉ* ¤ÉÉVÉÉ®ú ºÉä ±ÉäxÉä ´ÉɱÉä @ñhÉ EòÉ ¦ÉÒ =±±ÉäJÉ +É{ÉxÉä +{ÉxÉä ¤ÉVÉ]õ ¦ÉɹÉhÉ ¨ÉäÆ ÊEòªÉÉ ½þè* ´É½þ 2900 Eò®úÉäc÷ ¯û{ɪÉä lÉÉ, =ºÉä +É{ÉxÉä ¤ÉgøÉªÉÉ ½þè* 3080 Eò®úÉäc÷ ¯û{ɪÉä EòÉ @ñhÉ ¤ÉÉVÉÉ®ú ºÉä +É{É ±ÉäÆMÉä EªÉÉäÆÊEò ®úä±ÉÉäÆ EòÒ +ɴɶªÉEòiÉÉ ½þè* ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ºÉÉ®úÒ EòºÉ®úiÉ Eò®úxÉä Eòä ¤ÉÉnù ʴɶÉä¹É °ü{É ºÉä BEò ºÉÉ±É Eòä +Ænù®ú +É{ÉxÉä <ºÉ¨ÉäÆ EòÉ¡òÒ ºÉÖvÉÉ®ú ÊEòªÉÉ ½þè +Éè®ú <ºÉ¨ÉäÆ nùÉä ®úÉªÉ xɽþÒÆ ½þèÆ* EòºÉ®úiÉ Eò®úxÉä Eòä ¤ÉÉnù ¦ÉÒ VÉÉä {ÉÊ®úhÉÉ¨É ºÉɨÉxÉä +ÉB ½þèÆ, <iÉxÉä ¤Éc÷ä nùä¶É ¨ÉäÆ Eòä´É±É 14 xÉ<Ç ®úä±É ±ÉÉ<xÉÉäÆ EòÉ +É{ÉxÉä =±±ÉäJÉ ÊEòªÉÉ ½þè* +É{ɺÉä +Éè®ú +ÊvÉEò EòÒ +{ÉäIÉÉ lÉÒ* ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, +É{É ¦ÉÒ ¨Éä®úÒ ¤ÉÉiÉ ºÉä ºÉ½þ¨ÉiÉ ½þÉäÆMÉä EªÉÉäÆÊEò +É{É ¦ÉÒ ¨ÉvªÉ |Énùä¶É Eòä ½þèÆ* ¨ÉvªÉ |Énùä¶É IÉäjÉ¡ò±É EòÒ nÞùʹ]õ ºÉä nùä¶É EòÉ ºÉ¤ÉºÉä ¤Éc÷É ®úÉVªÉ ½þè +Éè®ú <ºÉʱÉB ªÉ½þ +{ÉäIÉÉ lÉÒ ÊEò EòÖUô +Éè®ú +ÊvÉEò ®úä±É ºÉÖÊ´ÉvÉÉ+ÉäÆ EòÉ ±ÉÉ¦É Ê¨É±ÉäMÉÉ ±ÉäÊEòxÉ ¨ÉÖZÉä <ºÉ ¤ÉÉiÉ EòÉ +¡òºÉÉäºÉ ½þè ÊEò ¨ÉvªÉ |Énùä¶É Eòä ºÉÉlÉ =iÉxÉÉ xªÉÉªÉ xɽþÒÆ ÊEòªÉÉ MɪÉÉ* ¨ÉèÆ +±ÉMÉ-+±ÉMÉ |Énùä¶ÉÉäÆ EòÒ ¤ÉÉiÉ xɽþÒÆ Eò®úiÉÉ ±ÉäÊEòxÉ VÉÉä |Énùä¶É Ê{ÉUôc÷É ½þÖ+É ½þè, VÉÉä |Énùä¶É +ÉÊnù´ÉɺÉÒ +ÆSɱÉÉäÆ ºÉä ÊPÉ®úÉ ½þÖ+É ½þè ÊVɺɨÉäÆ 17-18 +ÉÊnù´ÉɺÉÒ ÊVɱÉä ½þèÆ, ´É½þÉÆ +{ÉäIÉÉ +ÊvÉEò lÉÒ* ±ÉÉäMÉÉäÆ xÉä ºÉ¨ÉZÉÉ lÉÉ ÊEò 14 ®úä±É ±ÉÉ<xÉÉäÆ Eòä ºÉÉlÉ-ºÉÉlÉ, SÉɽþä ¨ÉvªÉ |Énùä¶É EòÉ UôiiÉÒºÉMÉgø EòÉ <±ÉÉEòÉ ½þÉä, ªÉÉ ¨É½þÉEòÉè¶É±É EòÉ <±ÉÉEòÉ ½þÉä ªÉÉ Ê´ÉxvªÉ|Énùä¶É EòÉ <±ÉÉEòÉ ½þÉä, VɽþÉÆ ®úä±É ºÉÖÊ´ÉvÉÉBÆ ={ɱɤvÉ xɽþÒÆ ½þèÆ, ´É½þÉÆ =xÉEòÉä ¦ÉÒ vªÉÉxÉ ¨ÉäÆ ®úJÉÉ VÉÉBMÉÉ ±ÉäÊEòxÉ BäºÉÉ xɽþÒÆ ÊEòªÉÉ MɪÉÉ* ½þ¨É +EòºÉ®ú nùÖPÉÇ]õxÉÉ+ÉäÆ EòÉ ÊVÉFò Eò®úiÉä ½þèÆ +Éè®ú +É{ÉxÉä ¤ÉVÉ]õ ¦ÉɹÉhÉ ¨ÉäÆ Eò½þÉ ÊEò Ê{ÉUô±Éä ´É¹ÉÉäÇÆ EòÒ iÉÖ±ÉxÉÉ ¨ÉäÆ ®úä±É nùÖPÉÇ]õxÉÉ+ÉäÆ ¨ÉäÆ Eò¨ÉÒ +É<Ç ½þè* ªÉÊnù +É{É nùäJÉäÆ ÊEò ªÉ½þ VÉÉä +É{ÉEòÉ +xÉÖºÉÆvÉÉxÉ +ʦÉEò®úhÉ B´ÉÆ ¨ÉÉxÉEò ºÉÆMÉ`öxÉ ½þè, <ºÉ ºÉÆMÉ`öxÉ ¨ÉäÆ ºÉ¤ÉºÉä ¤Éc÷Ò +ɴɶªÉEòiÉÉ ½þè ÊEò <ºÉ ¤ÉÉiÉ EòÉ ¤É®úɤɮú {ÉiÉÉ ±ÉMÉɪÉÉ VÉÉB ÊEò +ÉÊJÉ®ú VɽþÉÆ-VɽþÉÆ ®úä±É nùÖPÉÇ]õxÉÉBÆ ½þÉä ®ú½þÒ ½þèÆ, SÉɽþä =xɨÉäÆ {ÉÉiÉäÆ ¤É½þÖiÉ {ÉÖ®úÉxÉÒ ½þÉä MÉ<Ç ½þÉäÆ, =xÉEòÉä ¤Énù±ÉxÉä EòÉ BEò ÊxÉʶSÉiÉ ºÉ¨ÉªÉ ½þÉäxÉÉ SÉÉʽþB EªÉÉäÆÊEò +É{ÉEòÉä ªÉÉnù ½þÉäMÉÉ ÊEò Ê¡ò®úÉäVÉɤÉÉnù ¨ÉäÆ VÉÉä nùÖPÉÇ]õxÉÉ ½þÖ<Ç lÉÒ +Éè®ú =ºÉEòÒ VÉÉÆSÉ Eòä +Énùä¶É ½þÖB lÉä, EªÉÉ Ê®ú{ÉÉä]õÇ +É<Ç ½þè, ¨ÉÖZÉä xɽþÒÆ ¨ÉɱÉÚ¨É ±ÉäÊEòxÉ VÉÉä JÉxxÉÉ ¨ÉäÆ nùÖPÉÇ]õxÉÉ ½þÖ<Ç, ´É½þ ¦ÉÒ Eò¨É ¨É½þi´É{ÉÚhÉÇ nùÖPÉÇ]õxÉÉ xɽþÒÆ lÉÒ, ´É½þ BEò VɤÉnùǺiÉ nùnùÇxÉÉEò nùÖPÉÇ]õxÉÉ lÉÒ* <ºÉ |ÉEòÉ®ú EòÒ PÉ]õxÉÉBÆ ÊxÉ®úxiÉ®ú ½þÉäiÉÒ ®ú½þiÉÒ ½þèÆ +Éè®ú =xÉ PÉ]õxÉÉ+ÉäÆ Eòä ¤ÉÉ´ÉVÉÚnù ½þ¨ÉÉ®úÉ VÉÉä Ê®úºÉSÉÇ Êb÷VÉÉ<xÉ +Éè®ú º]õèÆb÷b÷Ç +Éì®úMÉäxÉÉ<VÉä¶ÉxÉ ½þè, " The Research, Design and Standards Organisation, RDSO, is the reseaech and designs wing of the Indian Railways. It functions as the consultant to the Indian Railways in technical matters. They have developed cost effective "Universal Emergency System." ªÉä ºÉÉ®úÒ ¤ÉÉiÉäÆ <ºÉ¨ÉäÆ Eò½þÒ MÉ<ÇÆ +Éè®ú <ºÉEòä ¤ÉÉnù ¦ÉÒ PÉ]õxÉÉ+ÉäÆ ¨ÉäÆ Eò¨ÉÒ ÊxÉʶSÉiÉ °ü{É ºÉä Ê{ÉUô±Éä ´É¹ÉÇ ¨ÉäÆ +É<Ç ½þè <ºÉEòä ºÉÉlÉ-ºÉÉlÉ +xªÉ PÉ]õxÉÉ+ÉäÄ ¨ÉäÆ Eò¨ÉÒ +ÉxÉÒ SÉÉʽþB* {Éʤ±ÉEò ºÉèE]õ®ú +Æb÷®ú]õèÊEòÆMºÉ Eòä ʱÉB +É{ÉxÉä Eò½þÉ ½þè, ´É½þÉÆ ºÉä VÉÉä 2,558 Eò®úÉäc÷ ¯û{ɪÉÉ |ÉÉ{iÉ ½þÖ+É ½þè, This is supplement to the plan resources of the Indian Railways. ¨ÉèÆ ºÉ¨ÉZÉiÉÉ ½þÚÆ ÊEò {Éʤ±ÉEò ºÉèE]õ®ú +Æb÷®ú]õäÊEòÆMºÉ EòÉä +Éè®ú +ÊvÉEò SÉÖºiÉ ¤ÉxÉɪÉÉ VÉÉB* Eòä´É±É <ºÉ {É®ú ½þÒ ºÉÆiÉÉä¹É xÉ Eò®ú ʱɪÉÉ VÉÉB ÊEò <®úEòÉìxÉ <Æ]õ®úxÉä¶ÉxÉ±É Ê±É. xÉä +{ÉxÉÉ |ÉÉäÊ¡ò]õ 50 Eò®úÉäc÷ 30 ±ÉÉJÉ ¤ÉxÉÉB ®úJÉÉ +Éè®ú EòÆ]õäxÉ®ú EòÉ{ÉÉäÇ®úä¶ÉxÉ +Éì¡ò <ÆÊb÷ªÉÉ Ê±É. EòÉä |ÉÉäÊ¡ò]õ ½þÖ+É* <xÉEòÒ VÉÉä IɨÉiÉÉ ½þè =ºÉEòÉ {ÉÚ®úÒ iÉ®ú½þ ºÉä ={ɪÉÉäMÉ ½þÉäxÉä EòÒ +ɴɶªÉEòiÉÉ ½þè* +MÉ®ú +ÉVÉ IɨÉiÉÉ EòÉ ={ɪÉÉäMÉ {ÉÚ®úÒ iÉ®ú½þ ºÉä xɽþÒÆ ½þÉäiÉÉ iÉÉä ÊxÉʶSÉiÉ °ü{É ºÉä ½þ¨ÉÉ®úä =i{ÉÉnùxÉ ¨ÉäÆ +Éè®ú EòɪÉÇ ¨ÉäÆ EòÉ¡òÒ Êfø±ÉÉ<Ç +Éè®ú Eò¨ÉÒ +ÉiÉÒ ½þè* +É{ÉxÉä |ÉÉäb÷E¶ÉxÉ ªÉÖÊxÉ]ºÉ EòÉ =±±ÉäJÉ ÊEòªÉÉ ½þè ÊEò ´É¹ÉÇ 1997-98 ¨ÉäÆ ÊSÉiÉ®úÆVÉxÉ ±ÉÉäEòÉä¨ÉÉäÊ]õ´É ´ÉEòÇºÉ +Éè®ú b÷ÒVÉ±É ±ÉÉäEòÉä¨ÉÉäÊ]õ´É ´ÉEòÇºÉ ¨ÉäÆ ®úä±É <ÇÆVÉxÉÉäÆ EòÉ =i{ÉÉnùxÉ ½þÖ+É ½þè- EªÉÉ <xÉEòÒ ÊVÉiÉxÉÒ IɨÉiÉÉ ½þè =ºÉEòä +ÉvÉÉ®ú {É®ú <xÉ <ÇÆVÉxÉÉäÆ EòÉ =i{ÉÉnùxÉ ½þÖ+É? <xÉEòÒ <ƺ]õɱb÷ Eòä{ÉäʺÉ]õÒ ÊEòiÉxÉÒ lÉÒ +Éè®ú BESÉÖ±É |ÉÉäb÷E¶ÉxÉ ÊEòiÉxÉÉ ½þÖ+É, <ºÉEòÉ Eò½þÒÆ EòÉä<Ç =±±ÉäJÉ xɽþÒÆ ½þè* ¨ÉèÆ ºÉ¨ÉZÉiÉÉ ½þÚÆ ÊEò <ºÉ Ênù¶ÉÉ ¨ÉäÆ ½þ¨ÉäÆ {ÉÚ®úÒ iÉ®ú½þ ºÉä vªÉÉxÉ nùäxÉÉ SÉÉʽþB* ÊVÉxÉ ®úä±ÉÉäÆ {É®ú nùä¶É Eòä 90 ¡òÒºÉnùÒ ±ÉÉäMÉÉäÆ EòÒ +ɺlÉÉBÆ ½þèÆ, =xÉ {É®ú ¦ÉÒ +É{ÉEòÉä vªÉÉxÉ nùäxÉÉ ½þÉäMÉÉ* ¨ÉèÆ +É{ÉEòÉä <ºÉ ¤ÉÉiÉ Eòä ʱÉB ¤ÉvÉÉ<Ç nùäxÉÉ SÉɽþÚÆMÉÉ ÊEò +É{ÉxÉä ´É¹ÉÇ 1999-2000 EòÉä ªÉÉjÉÒ ´É¹ÉÇ EòÒ ºÉÆYÉÉ nùÒ* ¨ÉvªÉ |Énùä¶É, UôiiÉÒºÉMÉgø EòÉ <±ÉÉEòÉ ½þè* UôiiÉÒºÉMÉgø BEºÉ|ÉäºÉ xÉɨɨÉÉjÉ BEò MÉÉc÷Ò ½þè, VÉÉä +±]õ®úxÉäÊ]õ´É b÷äWÉ ¨ÉäÆ SɱÉiÉÒ ½þè* ´É½þ MÉÉc÷Ò Ê´É±ÉɺÉ{ÉÖ®ú ºÉä Ênù±±ÉÒ +ÉiÉÒ ½þè* ¨ÉèÆxÉä ¨ÉÆjÉÒ VÉÒ EòÉ vªÉÉxÉ <ºÉ +Éä®ú +ÉEòʹÉÇiÉ ¦ÉÒ ÊEòªÉÉ* =ºÉEòÒ ½þɱÉiÉ EòÉä ¨ÉÆjÉÒ VÉÒ º´ÉªÉÆ VÉÉEò®ú nùäJÉäÆ, EªÉÉäÆÊEò +ÊvÉEòÉ®úÒ iÉÉä +É{ÉEòÉä ªÉ½þÒ VÉ´ÉÉ¤É nùä nùäÆMÉä ÊEò MÉÉÊc÷ªÉÉäÆ ¨ÉäÆ ºÉÉ®úÒ ´ªÉ´ÉºlÉÉ ½þè* +MÉ®ú +É{É BEò ¤ÉÉ®ú <xÉ MÉÉÊc÷ªÉÉäÆ EòÉ ¨ÉÖ+ɪÉxÉÉ Eò®úEòä nùäJÉ ±ÉäÆ iÉÉä +É{ÉEòÉä +ÆnùÉVÉÉ ½þÉä VÉÉBMÉÉ ÊEò ´É½þ UôiiÉÒºÉMÉgø BEºÉ|ÉäºÉ MÉÉc÷Ò SɱÉiÉÒ-Ê¡ò®úiÉÒ ZÉÖMMÉÒ-ZÉÉäÆ{Éc÷Ò EòÒ iÉ®ú½þ ½þè VɽþÉÆ ºÉÆb÷ÉºÉ EòÒ ¦ÉÒ ´ªÉ´ÉºlÉÉ `öÒEò ºÉä xɽþÒÆ ½þè, =ºÉEòä nù®ú´ÉÉVÉä, ÊJÉc÷ÊEòªÉÉÆ `öÒEò xɽþÒÆ ½þèÆ* ´É½þÉÆ VÉÉä ¤±ÉèÆEòä]õ +Éè®ú SÉÉnù®ú nùÒ VÉÉiÉÒ ½þè ´É½þ BäºÉÒ ±ÉMÉiÉÒ ½þè ÊEò xÉ ¨ÉɱÉÚ¨É ´É¹ÉÉäÇÆ {ÉÖ®úÉxÉÒ Eò½þÉÆ ºÉä ÊxÉEòɱÉÒ MÉ<Ç ½þè* ºÉèÊEòÆb÷ B ºÉÒ Eòä Êb÷¤¤ÉÉäÆ EòÉä UôÉäc÷ Eò®ú +xªÉ ºÉ¤É Êb÷¤¤ÉÉäÆ EòÒ ½þɱÉiÉ <iÉxÉÒ JÉ®úÉ¤É ½þè, ÊVɺɺÉä BäºÉÉ ±ÉMÉiÉÉ ½þè ÊEò nùä¶É Eòä ºÉ¤ÉºÉä EòÆb÷è¨É Êb÷¤¤Éä UôiiÉÒºÉMÉgø BEºÉ|ÉäºÉ ¨ÉäÆ VÉÉäc÷ ÊnùB VÉÉiÉä ½þèÆ* ¨ÉèÆxÉä +É{ÉEòÉ vªÉÉxÉ <ºÉ +Éä®ú +ÉEÞò¹]õ ÊEòªÉÉ +Éè®ú +É{ÉxÉä VÉ´ÉÉ¤É ¦ÉÒ ÊnùªÉÉ, <ºÉEòä ʱÉB ¨ÉèÆ +É{ÉEòÉ +ɦÉÉ®úÒ ½þÚÆ* +É{É ®úä±É ¨ÉÆjÉÉ±ÉªÉ Eòä +ÊvÉEòÉÊ®úªÉÉäÆ EòÉä Eò½þäÆ ÊEò ´Éä BEò ¤ÉÉ®ú UôiiÉÒºÉMÉgø BEºÉ|ÉäºÉ ¨ÉäÆ VÉÉEò®ú nùäJÉäÆ* ¨É½þÉänùªÉ, +É{ÉxÉä ¶ÉɪÉnù ®úɪÉ{ÉÖ®ú ¨ÉäÆ ¦ÉÒ b÷Ò.+É®ú.B¨É. EòɪÉÉÇ±ÉªÉ JÉÉä±ÉxÉä EòÒ ºÉƦÉÉ´ÉxÉÉ ´ªÉEiÉ EòÒ ½þÉä* +É{É 22 iÉÉ®úÒJÉ EòÉä VÉÉxÉä ´ÉɱÉä ¦ÉÒ ½þèÆ* +¤É iÉEò UôiiÉÒºÉMÉgø ¨ÉäÆ Ê´É±ÉɺÉ{ÉÖ®ú Êb÷´ÉÒVÉxÉ b÷Ò.+É®ú.B¨É. +ÉÊ¡òºÉ lÉÉ* UôiiÉÒºÉMÉgø ¨ÉäÆ ®úÉVÉxÉÆnù MÉÉÆ´É ½þè, =ºÉEòä {ɽþ±Éä BEò ®úº¨É±ÉÉ º]õä¶ÉxÉ ½þè* ®úº¨É±ÉÉ, ®úÉVÉxÉÆnù MÉÉÆ´É, b÷ÚÆMÉ®úMÉgø +Éè®ú ¤ÉÉä®úiɱÉÉ¤É xÉÉMÉ{ÉÖ®ú, b÷Ò.+É®ú.B¨É. Eòä {ÉÉºÉ ½þèÆ* ´É¹ÉÉäÇÆ {ɽþ±Éä BEò PÉ]õxÉÉ PÉ]õÒ lÉÒ, =ºÉEòÉ xÉÖEòºÉÉxÉ EªÉÉ ½þÖ+É* Eòä´É±É nùÉä ºÉÒ]õäÆ ºÉèÊEòÆb÷ B ºÉÒ EòÒ ®úÉVÉxÉÆnù MÉÉÆ´É ®úä±É´Éä º]õä¶ÉxÉ {É®ú ={ɱɤvÉ lÉÒÆ +Éè®ú b÷Ò.+É®ú.B¨É. ºÉɽþ¤É EòÒ <iÉxÉÒ ´É½þÉÆ ½þÖEòÚ¨ÉiÉ SɱÉiÉÒ ½þè ÊEò =x½þÉäÆxÉä nùÉäxÉÉäÆ ºÉÒ]õÉäÆ EòÉä xÉÉMÉ{ÉÖ®ú ¨ÉäÆ ]ÅÉÆºÉ¡ò®ú Eò®ú ÊnùªÉÉ* ½þ¨É ¨ÉÆjÉÒ VÉÒ EòÉä ±ÉMÉÉiÉÉ®ú {ÉjÉ Ê±ÉJÉ ®ú½þä ½þèÆ ÊEò ªÉ½þ +xªÉÉªÉ ½þÉä ®ú½þÉ ½þè* b÷Ò.+É®ú.B¨É. ºÉɽþ¤É EòÉ °üiɤÉÉ <iÉxÉÉ ¦ÉÉ®úÒ ½þè ÊEò ´É½þ VÉ¤É BEò ¤ÉÉ®ú ®úä±É´Éä º]õä¶ÉxÉ {É®ú +ÉB iÉÉä ½þ¨ÉxÉä Eò½þÉ ÊEò VÉèºÉä ½þÒ ®úä±ÉMÉÉc÷Ò +ÉiÉÒ ½þè iÉ¤É ]ªÉڤɱÉÉ<]ºÉ +Éè®ú {ÉÆJÉä VɱÉiÉä ½þèÆ* =x½þÉäÆxÉä Eò½þÉ ÊEò ½þ¨ÉÉ®úä {ÉÉºÉ {ÉèºÉä EòÒ Eò¨ÉÒ ½þè, ½þ¨É EòÖUô xɽþÒÆ Eò®ú ºÉEòiÉä* ®úÉVÉxÉÆnù MÉÉÆ´É +É{ÉEòä ÊVɱÉä EòÉ ¨ÉÖJªÉÉ±ÉªÉ ½þè* ¨ÉèÆ +ɦÉÉ®úÒ ½þÚÆ ÊEò +É{ÉxÉä ®úä±É´Éä FòÉÊºÉÆMÉ JÉÉä±ÉÉ, VÉÉä +xÉäEò ´É¹ÉÉäÇÆ ºÉä ¤ÉÆnù lÉÉ +Éè®ú ®úÉVªÉ ºÉ®úEòÉ®ú xÉä ¦ÉÒ =ºÉEòä ʱÉB ºÉ½þ¨ÉÊiÉ nùÒ* EªÉÉäÆÊEò ®úä±É´Éä FòÉìÊºÉÆMÉ Eòä >ð{É®ú ¨ÉäÆ BEò ®úä±É-®úÉäb÷ +Éä´É®ú-Ê¥ÉVÉ ¤ÉxÉ SÉÖEòÉ ½þè* ´É½þ ½þ¨ÉÉ®úä VɨÉÉxÉä ¨ÉäÆ ¤ÉxÉÉ lÉÉ* iÉÒxÉ ºÉä {ÉÉÆSÉ ºÉÉ±É Eòä UôÉä]õä-UôÉä]õä ¤ÉSSÉä +Éè®ú Ê®úE¶ÉÉ ®úä±É´Éä Ê¥ÉVÉ {É®ú VÉÉ xɽþÒÆ ºÉEòiÉä lÉä* ´É½þ EòÉ¨É +É{ÉxÉä ÊEòªÉÉ ½þè +Éè®ú =ºÉEòä ʱÉB ¨ÉèÆ +É{ÉEòÉ +ɦÉÉ®úÒ ½þÚÆ* ºÉ´ÉÇäIÉhÉ EòÉ EòÉ¨É +xÉäEò ´É¹ÉÉäÇÆ iÉEò SɱÉiÉÉ ½þè, ±ÉäÊEòxÉ =ºÉºÉä ±ÉÉäMÉÉäÆ ¨ÉäÆ =¨¨ÉÒnù ½þÉä VÉÉiÉÒ ½þè ÊEò BEò ¤ÉÉ®ú ºÉ´ÉÇäIÉhÉ ¨ÉäÆ +É{ÉEòÉ <±ÉÉEòÉ +É MɪÉÉ iÉÉä VÉÉä Ê®ú{ÉÉä]õÇ +ɪÉäMÉÒ, =ºÉEòä +ÉvÉÉ®ú {É®ú =ºÉ ¨ÉÉMÉÇ ¨ÉäÆ ®úä±É EòÉ EòÉ¨É ¶ÉÖ°ü ½þÉä VÉÉBMÉÉ* ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ EòÉ vªÉÉxÉ ®úÉVÉxÉÆnù MÉÉÆ´É, VɤɱÉ{ÉÖ®ú ´ÉɪÉÉ Uôä®úÉMÉgø, SÉÉènù½þ ¤ÉÉäMɱÉÉ, ¨ÉÆb÷±ÉÉ ½þÉäiÉÒ ½þÖ<Ç +Éè®ú BEò ®úÉVÉxÉÆnù MÉÉÆ´É ºÉä SÉxpù{ÉÖ®ú VÉÉä ¨É½þÉ®úɹ]Å ¨ÉäÆ ½þè VÉÉäÊEò {ÉÚ®úÉ +ÉÊnù´ÉɺÉÒ <±ÉÉEòÉ ½þè, EòÒ +Éä®ú Ênù±ÉÉxÉÉ SÉɽþiÉÉ ½þÚÆ* =ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆxÉä ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ EòÉä {ÉjÉ Ê±ÉJÉä ½þèÆ +Éè®ú =xÉEòÉ VÉ´ÉÉ¤É ¦ÉÒ +ɪÉÉ ½þè, VÉ´ÉÉ¤É nùäxÉä ¨ÉäÆ =x½þÉäÆxÉä EòÉä<Ç EòÆVÉÚºÉÒ xɽþÒÆ EòÒ ½þè +Éè®ú VÉ´ÉÉ¤É Eòä ºÉÉlÉ-ºÉÉlÉ EòÉ¨É ¦ÉÒ ÊEòªÉÉ ½þè* Ê{ÉUô±Éä EòÖUô ºÉɱÉÉäÆ ºÉä ºÉ®úEòÉ®úÉäÆ EòÒ +nù±ÉÉ-¤Énù±ÉÒ ½þÉä ®ú½þÒ ½þè, ºÉ®úEòÉ®úÉäÆ EòÉ +ÉxÉÉ-VÉÉxÉÉ ±ÉÉäEòiÉÆjÉ ¨ÉäÆ ¤ÉxÉÉ ®ú½þäMÉÉ ±ÉäÊEòxÉ ÊVÉºÉ {Énù {É®ú EòÉä<Ç ¨ÉÆjÉÒ ¤Éè`öiÉÉ ½þè =ºÉEòÒ ¤Éc÷Ò ÊVɨ¨ÉänùÉ®úÒ ½þÉäiÉÒ ½þè* xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú VÉÒ, +É{ɺÉä ½þ¨ÉäÆ ¤Éc÷Ò +{ÉäIÉÉBÆ ½þèÆ* <ºÉʱÉB ¨ÉèÆ +É{ɺÉä Eò½þÚÆMÉÉ ÊEò ÊEòºÉÒ ´ªÉÊEiÉ Ê´É¶Éä¹É Eòä ʱÉB xɽþÒÆ, ¤ÉʱEò nùä¶É Eòä ʱÉB ½þ¨ÉÉ®úÒ +{ÉäIÉÉ+ÉäÆ EòÒ {ÉÚÊiÉÇ Eò®úäÆ* BäºÉÉ Eò½þÉ MɪÉÉ ½þè ÊEò ʤɽþÉ®ú Eòä ʱÉB ¤É½þÖiÉ EòÖUô ÊEòªÉÉ VÉÉ SÉÖEòÉ ½þè* xÉ´É®úÉjÉÉäÆ Eòä ºÉ¨ÉªÉ b÷ÉäMÉ®úMÉgø ®úä±É´Éä º]õä¶ÉxÉ {É®ú 20 ±ÉÉJÉ ±ÉÉäMÉ +ÉiÉä ½þèÆ* ®úä±É´Éä uÉ®úÉ iÉÒxÉ ¯û{ɪÉÉ |ÉÊiÉ ªÉÉjÉÒ Ê±ÉªÉÉ VÉÉiÉÉ ½þè ±ÉäÊEòxÉ ÊEòºÉÒ |ÉEòÉ®ú EòÒ ºÉÖÊ´ÉvÉÉ nùäxÉä EòÒ ¤ÉÉiÉ xɽþÒÆ ½þÉäiÉÒ ½þè* xÉ´É®úÉjÉä 19 iÉÉ®úÒJÉ ºÉä Ê¡ò®ú ¶ÉÖ°ü ½þÉä ®ú½þä ½þèÆ* Ê{ÉUô±Éä ºÉÉ±É ¦ÉÒ ¨Éä®úä {ÉjÉ EòÉ VÉ´ÉÉ¤É +É MɪÉÉ lÉÉ ±ÉäÊEòxÉ <ºÉ ¤ÉÉ®úä ¨ÉäÆ EòÉä<Ç ºÉÖÊ´ÉvÉÉ xɽþÒÆ ʨɱÉÒ lÉÒ* +É{ÉxÉä {É]õxÉÉ ®úä±É´Éä º]õä¶ÉxÉ EòÉ =±±ÉäJÉ ÊEòªÉÉ lÉÉ, BäºÉÒ ½þɱÉiÉ b÷ÉäMÉ®úMÉgø ®úä±É´Éä º]õä¶ÉxÉ EòÒ ½þè* ´É½þÉÆ ¨ÉÉÆ ʤɨɱÉä¶´É®úÒ nùä´ÉÒ EòÉ ¨ÉÆÊnù®ú ½þè +Éè®ú VÉÉä ¦ÉÒ ´É½þÉÆ +ɶÉÒ´ÉÉÇnù ¨ÉÉÆMÉiÉÉ ½þè =ºÉä ±ÉÉ¦É Ê¨É±ÉiÉÉ ½þè, BäºÉÒ ¨ÉÉxªÉiÉÉ ´É½þÉÆ Eòä ±ÉÉäMÉÉäÆ EòÒ ½þè* ´É½þÉÆ {É®ú +MÉ®ú 50 ½þVÉÉ®ú +Énù¨ÉÒ ¦ÉÒ +É VÉÉB iÉÉä VÉMɽþ Eò¨É xɽþÒÆ {Éc÷iÉÒ ½þè, ±ÉäÊEòxÉ {±Éä]õ¡òɨÉÇ 40-50 ºÉÉ±É {ÉÖ®úÉxÉÉ ½þè* +É{ÉxÉä =±±ÉäJÉ ÊEòªÉÉ ÊEò ¨ÉÉìb÷±É ®úä±É´Éä º]õä¶ÉxÉÉäÆ EòÒ BEò ªÉÉäVÉxÉÉ ¨ÉÉvÉ´É ®úÉVÉ ÊºÉÆÊvɪÉÉ VÉÒ Eòä VɨÉÉxÉä ¨ÉäÆ ¤ÉxÉÒ lÉÒ* ¤É½þÖiÉ ºÉä º]õä¶ÉxÉ ¨ÉÉìb÷±É PÉÉäʹÉiÉ ½þÉäxÉä Eòä ¤ÉÉnù ¤ÉxÉäÆ ±ÉäÊEòxÉ +¦ÉÒ EòÖUô ®ú½þ MɪÉä ½þèÆ* ®úÉVÉxÉÆnù MÉÉÆ´É +Éè®ú b÷ÉäMÉ®úMÉgø nùÉä BäºÉä º]õä¶ÉxÉ ½þèÆ VɽþÉÆ {É®ú ±ÉÉJÉÉäÆ EòÒ iÉÉnùÉnù ¨ÉäÆ ±ÉÉäMÉ +ÉiÉä ½þèÆ +Éè®ú +É{ÉEòÉä =xɺÉä PÉÉ]õÉ xɽþÒÆ ½þÉäiÉÉ ½þè* iÉÒxÉ ¯û{ɪÉÉ |ÉÊiÉ ªÉÉjÉÒ +É{É ´ÉºÉÚ±É Eò®úiÉä ½þèÆ* ±ÉäÊEòxÉ =ºÉEòä ¤ÉÉnù ¦ÉÒ ªÉÉÊjɪÉÉäÆ EòÉä ºÉÖÊ´ÉvÉÉ xÉ Ê¨É±Éä iÉÉä +SUôÒ ¤ÉÉiÉ xɽþÒÆ ½þè* +É{ÉEòÉä {±Éä]õ¡òɨÉÇ EòÉ Ê´ÉºiÉÉ®ú Eò®úxÉÉ SÉÉʽþB* ®úÉVÉxÉÆnù MÉÉÆ´É, b÷ÉäMÉ®úMÉgø, ¤ÉÉä®ú iÉɱÉÉ¤É +Éè®ú ®úºÉxÉÉ EòÉä VÉèºÉÉ ¨ÉèÆxÉä Eò½þÉ ÊEò b÷Ò.+É®ú.B¨É. xÉÉMÉ{ÉÖ®ú ºÉä ÊxÉEòÉ±É Eò®ú =ºÉä ºÉÒvÉÉ b÷Ò.+É®ú.B¨É. ®úɪÉ{ÉÖ®ú ¨ÉäÆ VɽþÉÆ +É{É 22 iÉÉ®úÒJÉ EòÉä VÉÉ ®ú½þä ½þèÆ, ¶ÉÉÊ¨É±É Eò®úxÉä EòÒ EÞò{ÉÉ Eò®úäÆ* +É{ÉxÉä Eò½þÉ ÊEò +É{ÉEòä +Éè®ú Eò¨ÉÇSÉÉÊ®úªÉÉäÆ Eòä ºÉÆ¤ÉÆvÉ ¤Éc÷ä ºÉÉè½þÉnùÇ{ÉÚhÉÇ ½þèÆ* +É{ÉEòÉ ¤É½þÖiÉ ¤Éc÷É ºÉƺlÉÉxÉ ½þè iÉÉä =ºÉ¨ÉäÆ ºÉÆ¤ÉÆvÉ ºÉÉè½þÉnùÇ{ÉÚhÉÇ ½þÉäxÉä EòÒ ¤É½þÖiÉ +ɴɶªÉEòiÉÉ ½þè* |ÉäºÉ-ºÉÆ´ÉÉnùnùÉiÉÉ+ÉäÆ Eòä ʱÉB ¦ÉÒ +É{ÉxÉä UôÚ]õ nùÒ ½þè* ´Éä 50 ½þVÉÉ®ú ÊEò±ÉÉä¨ÉÒ]õ®ú iÉEò ªÉÉjÉÉ Eò®ú ºÉEòiÉä ½þèÆ* =xÉEòÉä +É{ÉxÉä EòÚ{ÉxÉ EòÒ UôÚ]õ ¦ÉÒ nùÒ ½þè* ®úä±É´Éä EòÒ =i{ÉÉnùxÉ <EòÉ<ªÉÉäÆ xÉä VÉÉä ±ÉÉ¦É +ÊVÉÇiÉ ÊEòªÉÉ ½þè =ºÉEòÉ ¦ÉÒ +É{ÉxÉä =±±ÉäJÉ ÊEòªÉÉ ½þè* ... (´ªÉ´ÉvÉÉxÉ) ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ¨ÉèÆ BEò ʨÉxÉ]õ +É{ÉEòÉ +Éè®ú ±ÉÚÆMÉÉ* ¨ÉèÆ VªÉÉnùÉ ºÉ¨ÉªÉ xɽþÒÆ ±ÉÚÆMÉÉ* ¨ÉèÆ <iÉxÉÉ ½þÒ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò Ênù±±ÉÒ ºÉä ¦ÉÉä{ÉÉ±É ¶ÉiÉɤnùÒ BEºÉ|ÉäºÉ SɱÉiÉÒ ½þè* xÉÉMÉ{ÉÖ®ú ºÉä ®úɪÉ{ÉÖ®ú iÉEò <±ÉèEÊ]ÅÊ¡òEòä¶ÉxÉ {ÉÚ®úÉ ½þÉä SÉÖEòÉ ½þè* ¶ÉiÉɤnùÒ BEºÉ|ÉäºÉ Ênù±±ÉÒ ºÉä ¦ÉÉä{ÉÉ±É +ÉiÉÒ ½þè* ´É½þ ®úɪÉ{ÉÖ®ú iÉEò +É ºÉEòiÉÒ ½þè* +ÉVÉ ®úɪÉ{ÉÖ®ú +Éè®ú ¦ÉÉä{ÉÉ±É Eòä ¤ÉÒSÉ BäºÉÒ EòÉä<Ç ®úä±ÉMÉÉc÷Ò xɽþÒÆ ½þè* Ê{ÉUô±Éä ´É¹ÉÇ ½þ¤ÉÒ¤ÉMÉÆVÉ ºÉä ÊxÉVÉɨÉÖqÒxÉ BEò ®úä±ÉMÉÉc÷Ò SɱÉÉxÉä EòÒ PÉÉä¹ÉhÉÉ EòÒ MÉ<Ç lÉÒ* ´É½þ MÉÉc÷Ò Eò½þÉÆ ®ú½þ MÉ<Ç? ´É½þ ÊEòºÉ `öÆb÷ä ¤ÉºiÉä ¨ÉäÆ SɱÉÒ MÉ<Ç? ªÉ½þ PÉÉä¹ÉhÉÉ 1998-99 ¨ÉäÆ EòÒ MÉ<Ç lÉÒ* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú : ½þ¤ÉÒ¤ÉMÉÆVÉ Eòä BxÉFòÉäSɨÉèÆ]õ Eòä SɱÉiÉä ´É½þ ]ÅäxÉ SÉ±É xɽþÒÆ {ÉÉ<Ç ½þè* ¨ÉèÆxÉä ¨ÉÖJªÉ¨ÉÆjÉÒ EòÉä ʱÉJÉÉ ½þè +Éè®ú ¤ÉÉiÉ ¦ÉÒ EòÒ ½þè* +¦ÉÒ EòÖUô ÊnùxÉ {ɽþ±Éä ºÉÚSÉxÉÉ Ê¨É±ÉÒ ½þè ÊEò ´É½þ BxÉFòÉäSɨÉèÆ]õ ½þ]õÉxÉä VÉÉ ®ú½þä ½þèÆ iÉÉÊEò ´É½þÉÆ ºÉä MÉÉc÷Ò SÉ±É ºÉEòä* <ºÉ¨ÉäÆ ½þ¨ÉÉ®úÉ EòÉä<Ç EòºÉÚ®ú xɽþÒÆ ½þè* ¸ÉÒ ®úɨÉÉxÉxnù ÊºÉÆ½þ (ºÉiÉxÉÉ): +É{É ¨ÉÖJªÉ¨ÉÆjÉÒ ®ú½þä ½þèÆ* +É{É ¨ÉÖJªÉ¨ÉÆjÉÒ EòÉä Eò½þäÆ ÊEò ½þ¨ÉÉ®úä {ÉjÉÉäÆ EòÉ VÉ´ÉÉ¤É ÊnùªÉÉ Eò®úäÆ* ´É½þ ªÉ½þÉÆ {ÉjÉ xɽþÒÆ ʱÉJÉäMÉä iÉÉä =x½þäÆ {ÉèºÉÉ Eò½þÉÆ ºÉä ʨɱÉäMÉÉ? ¸ÉÒ SÉxpù¶ÉäJÉ®ú ºÉɽþÚ (¨É½þɺÉÖ¨Éxnù): ¨ÉÖJªÉ¨ÉÆjÉÒ ¡òè¶ÉxÉ ¶ÉÉä ¨ÉäÆ ´ªÉºiÉ ½þèÆ* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : ¨ÉÖJªÉ¨ÉÆjÉÒ {É®ú SÉSÉÉÇ xɽþÒÆ ½þÉäMÉÒ* ¸ÉÒ ¨ÉÉäiÉÒ±ÉÉ±É ´ÉÉä®úÉ : ½þ¤ÉÒ¤ÉMÉÆVÉ ¨ÉäÆ VÉ¤É Êb÷Ê´ÉVÉxÉ±É +ÉÊ¡òºÉ ¤ÉxÉÉ lÉÉ iÉÉä ´É½þÉÆ ¤É½þÖiÉ ºÉÒ ZÉÉäÆ{ÉÊc÷ªÉÉÆ lÉÒÆ* ¨ÉèÆ =ºÉ ºÉ¨ÉªÉ ¨ÉÖJªÉ¨ÉÆjÉÒ lÉÉ* ¨ÉèÆxÉä ZÉÉäÆ{ÉÊc÷ªÉÉÆ iÉiEòÉ±É ½þ]õÉ Eò®ú 53 ±ÉÉJÉ ¯û{ÉB =x½þäÆ ¤ÉºÉÉxÉä {É®ú JÉSÉÇ ÊEòB lÉä* ¨ÉèÆ <ºÉ ¤ÉÉ®úä ¨ÉäÆ ¨ÉÖJªÉ¨ÉÆjÉÒ ºÉä +´É¶ªÉ Eò½þÚÆMÉÉ ÊVɺɺÉä ¨ÉÖJªÉ¨ÉÆjÉÒ iÉEò +É{ÉEòÒ ¤ÉÉiÉ {ɽþÖÆSÉ VÉÉB* <ºÉºÉä ½þ¨ÉäÆ ±ÉÉ¦É ½þÉäMÉÉ* ¨ÉèÆxÉä nùÉä-SÉÉ®ú ÊxÉ´ÉänùxÉ ®úä±ÉMÉÉÊc÷ªÉÉäÆ Eòä ¤ÉÉ®úä ¨ÉäÆ ÊEòB ½þèÆ* MÉÒiÉÉÆVÉ汃 BEºÉ|ÉäºÉ EòÉ Ê®úVÉ´ÉÇä¶ÉxÉ ´ÉÉÊ{ÉºÉ ½þÉ´Éc÷É VÉÉxÉä Eòä ʱÉB xɽþÒÆ ½þÉäiÉÉ ½þè* +ÉVÉÉnù ʽþxnù BEºÉ|ÉäºÉ ®úÉVÉxÉÉÆnùMÉÉÆ´É ¨ÉäÆ ®úÉäEòxÉä Eòä ʱÉB ¨ÉèÆxÉä Eò±É ½þÒ {ÉjÉ Ê±ÉJÉÉ ½þè* +ɶÉÉ ½þè +É{É <ºÉ iÉ®ú¡ò ÊxÉʶSÉiÉ °ü{É ºÉä vªÉÉxÉ nùäÆMÉä* <xÉ ¶É¤nùÉäÆ Eòä ºÉÉlÉ ¨ÉèÆ <ºÉEòÉ ºÉ¨ÉlÉÇxÉ Eò®úiÉÉ ½þÚÆ*   THE MINISTER OF POWER, MINISTER OF PARLIAMENTARY AFFAIRS AND MINISTER OF NON-CONVENTIONAL ENERGY SOURCES (SHRI P.R. KUMARAMANGALAM): Mr. Chairman Sir, if I may have the attention of the Deputy Leader of Opposition Shri Shiv Shanker also, I would like to submit a very simple point. We started at about 11.15 or 11.20 in the morning. Normally, we should be able to complete the debate, if we take the full time that is allotted, by about 7 o'clock. It will be appropriate. But I understand that there are about 25 speakers.

MR. CHAIRMAN : There are more than 25 speakers.

SHRI P.R. KUMARAMANGALAM:: If there are more than 25 speakers, it means that we are going to go into late night, up to 2 o'clock or 3 o'clock. What I wish to submit is that there are two routes open to us. One is what the Speaker has already announced and it is that we continue the debate up to the time allotted. Then, we have a new method which is being introduced only for the purpose of debate on Railways, if the House is agreeable, and it is that the Members can give their speeches in writing, if possible. ...(Interruptions) It will be for today only. Therefore, may I request that all of us have a consensus that the Railway Minister would reply at about 6.30 p.m. or so? ....(Interruptions)

SHRI BHASKAR RAO PATIL (NANDED): No, we want to speak. ... (Interruptions)

SHRI RAMA CHANDRA MALLICK (JAJPUR): We will speak here. ....(Interruptions)

SHRI ABUL HASNAT KHAN (JANGIPUR): I also want to speak. Why did you not decide it in the morning itself? ....(Interruptions)

SHRI P.R. KUMARAMANGALAM: Then, how long do you want that the House be extended? ....(Interruptions)

SHRI P. SANKARAN (CALICUT): It may be extended for whole night. ...(Interruptions)

SHRI MANORANJAN BHAKTA (ANDAMAN AND NICOBAR ISLANDS): We may extend it till the debate is completed. ...(Interruptions)

SHRI P.R. KUMARAMANGALAM: Then, let us have a collective understanding that we will pass it so that people do not have to wait on all sides. ...(Interruptions)

SHRI P. SANKARAN : Each party or each speaker has to limit himself within the time given to him. Then, everything will be all right. But nobody is doing that. ....(Interruptions)

SHRI P.R. KUMARAMANGALAM: I accept his point. I think, it is relevant that each party must ask its speakers to try and restrain themselves so that the time-limit is not crossed too much. I would appeal to all the leaders.

Let us have an understanding also that if we are going to sit late, then we should not insist on anything because other Members would like to leave. ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ: ªÉÊnù ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉ ºÉ½þªÉÉäMÉ Eò®úäÆ +Éè®ú +{ÉxÉÒ ¤ÉÉiÉ ºÉÆIÉä{É ¨ÉäÆ Eò½þäÆ iÉÉä ¨ÉèÆ ºÉ¨ÉZÉiÉÉ ½þÚÆ ÊEò +ÊvÉEò ºÉä +ÊvÉEò ºÉnùºªÉÉäÆ EòÉä BEòɨÉÉäb÷ä]õ ÊEòªÉÉ VÉÉ ºÉEòiÉÉ ½þè* SHRI P.R. KUMARAMANGALAM: May I ask the Deputy Leader of the Opposition to give us some indication?

MR. CHAIRMAN: As the hon. Members are aware, hon. Speaker has already announced that "those who are desirous of laying their written speeches on the Table of the House may do so. The written speeches shall form part of the proceedings." I am again announcing this.

SHRI P.R. KUMARAMANGALAM: May I request the Deputy Leader of the Opposition just to give us some indication of what he feels should be the time of reply of the Railway Minister so that we can work according to some time schedule; the statutory time will be up by 7 o'clock. ... (Interruptions)

SHRI BHASKAR RAO PATIL : Why did you not make this suggestion in the morning itself?

SHRI P.R. KUMARAMANGALAM: It was made in the morning.

SHRI BHASKAR RAO PATIL : All the leaders are speaking as they like.

SHRI P.R. KUMARAMANGALAM: Once again, I am open to anything. All I am saying is that the Chair did make the suggestion in the morning itself that we would complete it according to time and have the reply at the proper time. The hon. Speaker made the suggestion that all those who do not get their chance to speak, could lay their written speeches on the Table.

SHRI P. SHIV SHANKER : Mr. Chairman, will it be possible for the hon. Minister to give his reply on Monday?

SHRI NITISH KUMAR: The reply should be today. On Monday, the Prime Minister is going to reply to the Motion of Thanks. So, the reply should be today and, at the outset, the hon. Speaker has already announced it.

SHRI P. SHIV SHANKER : Then, let us go ahead with the discussion till the time we can. Meanwhile, we will come back to you.

SHRI NITISH KUMAR: You can decide whether we should sit up to nine o'clock or ten o'clock.

1533 ¤ÉVÉä ¸ÉÒ ¤ÉɺɴɮúÉVÉ {ÉÉÊ]õ±É ºÉäb÷É¨É (MÉֱɤÉMÉÉÇ): ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ®úä±É ¨ÉÆjÉÒ VÉÒ xÉä Ê{ÉUôc÷ä IÉäjÉÉäÆ Eòä ʱɪÉä VÉÉä ʴɶÉä¹É ºÉÖÊ´ÉvÉɪÉäÆ nùÒ ½þèÆ, =ºÉEòÉ vÉxªÉ´ÉÉnù Eò®úxÉä Eòä ʱɪÉä ¨ÉèÆ ªÉ½þÉÆ JÉc÷É ½þÖ+É ½þÚÆ* ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, +ÉVÉ |ÉÉiÉ:EòÉ±É ºÉnùxÉ ¶ÉÖ¯û ½þÉäxÉä Eòä ¤ÉÉnù VÉèºÉä ½þÒ ®úä±É ¤ÉVÉ]õ {É®ú ¤É½þºÉ |ÉÉ®ú¨¦É ½þÖ<Ç, =ºÉ ºÉ¨ÉªÉ º{ÉÒEò®ú ºÉɽþ¤É xÉä ¦ÉÚiÉ{ÉÚ´ÉÇ |ÉvÉÉxɍɯjÉÒ ¸ÉÒ nùä´ÉäMÉÉèc÷É EòÉä +{ÉxÉÒ ¤ÉÉiÉ ®úJÉxÉä Eòä ʱɪÉä +ÊvÉEòÉ®ú ÊnùªÉÉ* =x½þÉäÆxÉä ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉä iÉÒxÉ ÊnùxÉ EòÒ ´ÉÉÊxÉÇÆMÉ nùÒ, ªÉ½þ ºÉÖxÉEò®ú ¤Éc÷É JÉänù ½þÖ+É* EòxÉÉÇ]õEò ¨ÉäÆ ½þ֤ɱÉÒ EòÉä ®úä±É VÉÉäxÉ ¤ÉxÉɪÉä VÉÉxÉä EòÉ º´ÉÉMÉiÉ ÊEòªÉÉ MɪÉÉ ½þè, ÊEòºÉÒ xÉä <ºÉEòÉ Ê´É®úÉävÉ xɽþÒÆ ÊEòªÉÉ* +MÉ®ú Eò±É <ºÉ ¤ÉÉiÉ EòÉ Ê´É®úÉävÉ ½þÉäMÉÉ iÉÉä ¸ÉÒ nùä´ÉäMÉÉèc÷É VÉÒ Eòä EòÉ®úhÉ ½þÉäMÉÉ xÉ ÊEò EòxÉÉÇ]õEò EòÒ VÉxÉiÉÉ EòÒ iÉ®ú¡ò ºÉä ½þÉäMÉÉ* =x½þÉäÆxÉä 16 ¡ò®ú´É®úÒ, 1996 EòÉä BEò ÊSÉ_Ò Ê±ÉJÉÒ lÉÒ ÊVɺɨÉäÆ Eò½þÉ ½þè:

"There has been a persistent demand from the people of Karnataka that the Southern Railway Zone should be opened at Hubli." VÉxÉiÉÉ EòÒ +Éä®ú ºÉä ¤É½þÖiÉ ºÉä Ê®ú¨ÉÉ<Æb÷ºÉÇ +Éè®ú ¨Éè¨ÉÉä®úäÆb÷¨É +É ®ú½þä ½þèÆ "I request you to kindly consider this request favourably and pass orders directing the opening up of the Zonal Office of the Southern Railways at Hubli at an early date." ªÉ½þ ¤ÉÉiÉ ¦ÉÚiÉ{ÉÚ´ÉÇ |ÉvÉÉxɍɯjÉÒ VÉÒ xÉä ʱÉJÉÒ VÉÉä =ºÉ ºÉ¨ÉªÉ EòxÉÉÇ]õEò Eòä ¨ÉÖJªÉ¨ÉÆjÉÒ lÉä* <iÉxÉÉ ½þÒ xɽþÒÆ, ªÉ½þ =x½þÉäÆxÉä EòxÉÉÇ]õEò EòÒ VÉxÉiÉÉ Eòä ʱɪÉä ʱÉJÉÉ +Éè®ú +ÉVÉ +{ÉxÉÒ ¦ÉɹÉÉ ¨ÉäÆ {ÉÊ®ú´ÉiÉÇxÉ Eò®ú ®ú½þä ½þèÆ* <iÉxÉÉ ½þÒ xɽþÒÆ, +Énù®úhÉÒªÉ ¤ÉÉ䨨É<Ç VÉÒ Eòä xÉÉ¨É EòÉ =±±ÉäJÉ ÊEòªÉÉ ½þè* BEònù¨É |ÉvÉÉxÉ ¨ÉÆjÉÒ ¤ÉxÉxÉä Eòä ¤ÉÉnù =xÉEòÒ xÉÒÊiÉ ¨ÉäÆ VÉÉä {ÉÊ®ú´ÉiÉÇxÉ ½þÖ+É, ¤ÉÉ䨨É<Ç VÉÒ {É®úä¶ÉÉxÉ ½þèÆ, BäºÉÉ +ÉVÉ EòÒ BEò {ÉÊjÉEòÉ xÉä ºÉ¨ÉÉSÉÉ®ú ¨ÉäÆ Ê±ÉJÉÉ ½þè -- "

Added to this attitude of Mr. Bommai, he reportedly failed to assert himself in the Devegowda Government." ªÉ½þ ´ÉɺiÉÊ´ÉEò ʺlÉÊiÉ ½þè* BEò |ÉEòÉ®ú ºÉä ¤ÉÉ䨨É<Ç EòÉ xÉÉ¨É ±ÉäEò®ú +Éè®ú ºÉÉlÉ ½þÒ ºÉÉlÉ MÉiÉ ºÉ®úEòÉ®ú VÉ¤É <ºÉ nùä¶É ¨ÉäÆ SÉ±É ®ú½þÒ lÉÒ iÉÉä =ºÉ ºÉ¨ÉªÉ Eòä 27 B¨É.{ÉÒ. ±ÉÉäMÉÉäÆ xÉä ºÉ½þÒ ÊEòªÉÉ ½þè* ... (´ªÉ´ÉvÉÉxÉ) ªÉ½þÉÆ ¤ÉÉä±ÉÉ MɪÉÉ ½þè <ºÉʱÉB ¨ÉÖZÉä Eò½þxÉÉ {Éc÷ ®ú½þÉ ½þè* <ºÉ |ÉEòÉ®ú ªÉ½þ {ÉÚ®úä EòxÉÉÇ]õEò EòÒ VÉxÉiÉÉ EòÉä JÉÖ¶ÉÒ nùäxÉä ´ÉɱÉÒ ¤ÉÉiÉ ½þè* EòxÉÉÇ]õEò EòÒ VÉxÉiÉÉ xÉä <ºÉEòÉ º´ÉÉMÉiÉ ÊEòªÉÉ ½þè* <iÉxÉÉ ½þÒ xɽþÒÆ, ¨ÉèÆ ªÉ½þÉÆ {É®ú EòxÉÉÇ]õEò Eòä =ºÉÒ {ÉÉ]õÒÇ Eòä ¨ÉÖJªÉ ¨ÉÆjÉÒ xÉä VÉÉä Ê]õ{{ÉhÉÒ nùÒ ½þè ´É½þ ¤ÉiÉÉxÉÉ SÉɽþiÉÉ ½þÚÆ* "

In Bangalore, the Chief Minister Shri J.H. Patel expressed happiness saying that it was a long time aspiration of the people of north Karnataka." ºÉÉ®úÉ EòxÉÉÇ]õEò +Éè®ú =iiÉ®ú EòxÉÉÇ]õEò EòÒ BEò ¤É½þÖiÉ ¤Éc÷Ò ½ÞþnùªÉº{ɶÉÒÇ ¨ÉÉÆMÉ lÉÒ ÊVɺÉEòä EòÉ®úhÉ ºÉÉ®úÉ EòxÉÉÇ]õEò ºÉÆiÉÖ¹]õ ½þè, ºÉ¦ÉÒ ºÉÉÆºÉnù ºÉÆiÉÖ¹]õ ½þèÆ* BäºÉä ¨ÉäÆ +Énù®úhÉÒªÉ nùä´ÉäMÉÉèc÷É VÉÒ EòÉä BäºÉÒ ¤ÉÉiÉ ºÉnùxÉ ¨ÉäÆ xɽþÒÆ Eò½þxÉÒ SÉÉʽþB lÉÒ, ±ÉäÊEòxÉ ¨ÉÖZÉä nùÖJÉ Eòä ºÉÉlÉ =xÉEòä <xÉ ¶É¤nùÉäÆ EòÉä Eò½þxÉÉ {Éc÷É ½þè* iÉÒxÉ ÊnùxÉ ¤ÉÉnù EªÉÉ ½þÉäMÉÉ <ºÉ |ÉEòÉ®ú EòÒ ´ÉÉÊxÉÇÆMÉ ®úä±É´Éä ¨ÉÆjÉÒ VÉÒ EòÉä nùäEò®ú EòÖUô xɽþÒÆ ½þÉäMÉÉ* ´ÉèºÉä ¦ÉÒ VÉxÉiÉÉ EòÉä =x½þÉäÆxÉä ¦ÉÖ±ÉÉ´ÉÉ Eò®úxÉä EòÒ EòÉäÊ¶É¶É EòÒ lÉÒ* 1994 Eòä SÉÖxÉÉ´É Eòä ºÉ¨ÉªÉ =x½þÉäÆxÉä Eò½þÉ lÉÉ* VÉ¤É BäOÉÒ¨Éäh]õ ½þè iÉÉä ½þ¨ÉäÆ iÉʨɱÉxÉÉb÷Ö EòÉä lÉÉäc÷É {ÉÉxÉÒ nùäxÉÉ {Éc÷iÉÉ ½þè* =x½þÉäÆxÉä Eò½þÉ lÉÉ ÊEò ¨ÉèÆ JÉÚxÉ nùÚÆMÉÉ ±ÉäÊEòxÉ BEò ¤ÉÚÆnù {ÉÉxÉÒ xɽþÒÆ nùÚÆMÉÉ* =x½þÒÆ ¨ÉÖJªÉ ¨ÉÆjÉÒ xÉä {ÉÉxÉÒ ¦ÉÒ ÊnùªÉÉ* <ºÉEòä EòÉ®úhÉ ®úä±É´Éä ¨ÉÆjÉÒ EòÉä <xÉEòä iÉÒxÉ ÊnùxÉ Eòä +±]õÒ¨Éä]õ¨É ºÉä PɤɮúÉxÉä EòÒ Wɰü®úiÉ xɽþÒÆ ½þè* ºÉÉ®úä EòxÉÉÇ]õEò EòÒ VÉxÉiÉÉ <ºÉ ¤ÉÉiÉ ºÉä ºÉÆiÉÖ¹]õ ½þè, <ºÉ ¤ÉÉiÉ EòÉä ¨ÉèÆ ªÉ½þÉÆ {É®ú nùÉä½þ®úÉxÉÉ SÉɽþiÉÉ ½þÚÆ* <ºÉEòä ºÉÉlÉ-ºÉÉlÉ <ºÉ ºÉnùxÉ Eòä 22 B¨É.{ÉÒ. ±ÉÉäMÉÉäÆ xÉä {ÉÉ]õÒÇ EòÒ ±ÉÉ<xÉ iÉÉäc÷Eò®ú <ºÉEòÉ ºÉ¨ÉlÉÇxÉ ÊEòªÉÉ lÉÉ* <xÉ ¤ÉÉiÉÉäÆ EòÉä Eò½þiÉä ½þÖB EòÖUô Wɰü®úÒ Ê´É¹ÉªÉ +Énù®úhÉÒªÉ xÉÒiÉÒ¶É VÉÒ Eòä vªÉÉxÉ ¨ÉäÆ ±ÉÉxÉÉ SÉɽþiÉÉ ½þÚÆ* ¤ÉÒVÉÉ{ÉÖ®ú-MÉnùnù VÉÉä ¶ÉÉä±ÉÉ{ÉÖ®ú MÉnùnù EòÉ ®úä±É´Éä ±ÉäxÉ ½þè, =ºÉ {É®ú 70 |ÉÊiɶÉiÉ EòÉ¨É ½þÖ+É ½þè Eòä´É±É 30 |ÉÊiɶÉiÉ EòÉ¨É ¤ÉÉEòÒ ½þè ÊVɺÉEòä ʱÉB ±ÉMɦÉMÉ ºÉÉè Eò®úÉäc÷ ¯û{ɪÉä SÉÉʽþB* ºÉx 2000 ¨ÉäÆ <ºÉä {ÉÚhÉÇ Eò®úxÉÉ ½þè ±ÉäÊEòxÉ +É{ÉxÉä Eòä´É±É ºÉÉiÉ Eò®úÉäc÷ ¯û{ɪÉä ʱÉJÉä ½þèÆ ÊVɺÉEòä EòÉ®úhÉ ´É½þÉÆ EòÒ VÉxÉiÉÉ +ÉÆºÉÚ ¤É½þÉ ®ú½þÒ ½þè, MÉÖººÉä ºÉä ºÉxɺÉxÉÉ ®ú½þÒ ½þè* +É{É ªÉ½þÉÆ {É®ú +ɶ´ÉɺÉxÉ nùÒÊVÉB xɽþÒÆ iÉÉä ¤ÉÒVÉÉ{ÉÖ®ú MÉÉä±É MÉÖ¨¤ÉVÉ VÉÉä ½þè VɽþÉÆ nùä¶É Eòä ±ÉÉJÉÉäÆ ªÉÉjÉÒ +ÉiÉä ½þèÆ, =xÉEòÒ ºÉÖÊ´ÉvÉÉ Eòä ʱÉB =ºÉ ¥ÉÉìb÷ MÉäVÉ ±ÉÉ<xÉ EòÉä {ÉÚ®úÉ Eò®úxÉÉ ¤É½þÖiÉ +ɴɶªÉEò ½þè* <ºÉÒʱÉB ¤ÉÒVÉÉ{ÉÖ®ú MÉnùnù EòÉä VÉÉäc÷xÉä ´ÉɱÉä ¥ÉÉìb÷ MÉäVÉ EòÒ ±ÉÉ<xÉà EòÉä VÉÉäc÷xÉä Eòä ʱÉB ºÉÉiÉ Eò®úÉäc÷ ¯û{ɪÉä EòÒ ®úÉ榃 +ÊvÉEò ¤ÉgøÉ<B, ¨ÉèÆ +É{ɺÉä ½ÞþnùªÉ ºÉä ¨ÉÉÆMÉ Eò®úiÉÉ ½þÚÆ* ¤É½þÖiÉ ÊnùxÉÉäÆ EòÒ ¨ÉÉÆMÉ ½þè MÉֱɤÉMÉÉÇ-¤ÉÒnù®ú ÊVÉºÉ ±ÉÉ<xÉ EòÒ ÊxÉVÉÉ¨É Eòä VɨÉÉxÉä ºÉä ¨ÉÉÆMÉ lÉÒ, +É{ÉxÉä =ºÉEòÉä {ÉÚ®úÉ Eò®úEòä VÉÉä ¤ÉVÉ]õ ¨ÉäÆ =ºÉEòä ʱÉB {ÉèºÉÉ ®úJÉEò®ú ¨ÉÆVÉÚ®úÒ nùÒ ½þè, ´É½þÉÆ EòÒ VÉxÉiÉÉ ¤É½þÖiÉ JÉÖ¶É ½þè* +ÉÆwÉ +Éè®ú EòxÉÉÇ]õEò EòÒ VÉxÉiÉÉ ¨ÉäÆ ¦ÉÒ <ºÉ ¤ÉÉ®úä ¨ÉäÆ ¤É½þÖiÉ +ÉxÉÆnù ½þè* +É{ÉxÉä VÉÉä <ºÉ EòÉ¨É EòÉä ¶ÉÖ°ü Eò®úxÉä Eòä ʱÉB nùÉä Eò®úÉäc÷ ¯û{ɪÉÉ ®úJÉÉ ½þè, º´ÉªÉÆ |ÉvÉÉxÉ ¨ÉÆjÉÒ +ÉEò®ú =nPÉÉ]õxÉ Eò®úEòä VɱnùÒ ºÉä VɱnùÒ <ºÉEòÉä +ÊvÉEò vÉxÉ®úÉ榃 nùäEò®ú <ºÉ EòÉ¨É EòÉä ¶ÉÖ°ü Eò®úäÆ ¨ÉèÆ ªÉ½þ |ÉÉlÉÇxÉÉ Eò®úiÉÉ ½þÚÆ* =ºÉÒ Eòä ºÉÉlÉ-ºÉÉlÉ BEò ¤É½þÖiÉ ¤Éc÷Ò Êb÷¨ÉÉÆb÷ ½þè =iiÉ®ú EòxÉÉÇ]õEò EòÉä ¤ÉèÆMɱÉÉä®ú ®úÉVÉvÉÉxÉÒ {ɽþÖÆSÉxÉä Eòä ʱÉB ¶ÉÉä±ÉÉ{ÉÖ®ú MÉֱɤÉMÉÉÇ ½þÉäiÉä ½þÖB ¤ÉÆMɱÉÉè®ú Eòä ʱÉB ʴɶÉä¹É MÉÉc÷Ò ¤ÉxÉÉBÆ, ªÉÉ VÉÉä ¤ÉÒnù®ú ºÉä SɱÉxÉä ´ÉɱÉÒ Ê±ÉÆEò BäEºÉ|ÉäºÉ EòÉä º´ÉiÉÆjÉ MÉÉc÷Ò ¤ÉxÉÉBÆ* EòÉä<Ç ¦ÉÒ BEò ¨ÉÉÆMÉ ¶ÉÒQÉÉÊiɶÉÒQÉ {ÉÚhÉÇ Eò®úxÉä ºÉä ÊVÉiÉxÉÒ ¤Éc÷Ò ¨ÉÉjÉÉ ¨ÉäÆ ªÉÉÊjɪÉÉäÆ EòÉ |Éä¶É®ú ½þè, =ºÉä nùÚ®ú Eò®úxÉä ¨ÉäÆ ºÉ½þɪÉiÉÉ ½þÉäMÉÒ* ¤ÉÆMɱÉÉè®ú ºÉä VɪÉ{ÉÖ®ú VÉÉxÉä EòÒ +É{ÉxÉä ]ÅäxÉ EòÒ VÉÉä PÉÉä¹ÉhÉÉ EòÒ ½þè, ¨ÉÖZÉä ¤Éc÷É ºÉÆiÉÉä¹É ½þè ÊEò ºÉ{iÉɽþ ¨ÉäÆ Eò¨É ºÉä Eò¨É nùÉä ¤ÉÉ®ú ´É½þ ]ÅäxÉ VÉÉiÉÒ ½þè ±ÉäÊEòxÉ Eò¨É ºÉä Eò¨É BEò ¤ÉÉ®ú ´É½þ ]ÅäxÉ ´ÉɪÉÉ MÉÖÆ]õEò±É ´ÉÉb÷Ò MÉֱɤÉMÉÉÇ ¶ÉÉä±ÉÉ{ÉÖ®ú ½þÉäiÉä ½þÖB VÉÉB ÊVɺÉEòä EòÉ®úhÉ ¤ÉÆMɱÉÉè®ú MÉֱɤÉMÉÉÇ ¶ÉÉä±ÉÉ{ÉÖ®ú +xªÉ ªÉÉÊjɪÉÉäÆ EòÉä ¦ÉÒ VɪÉ{ÉÖ®ú +Éè®ú MÉÖVÉ®úÉiÉ VÉÉxÉä Eòä ʱÉB ¤É½þÖiÉ ºÉÖÊ´ÉvÉÉ ½þÉäMÉÒ* <ºÉEòÉä +ɴɶªÉEò ºÉ¨ÉZÉEò®ú EÞò{ÉÉ Eò®úEòä BEò ÊnùxÉ EòÒ MÉÉc÷Ò <ºÉ Ênù¶ÉÉ ºÉä ¦ÉäVÉxÉä EòÒ ´ªÉ´ÉºlÉÉ Eò®úäÆ ªÉ½þ |ÉÉlÉÇxÉÉ ¨ÉèÆ Eò®úiÉÉ ½þÚÆ* <ºÉEòä ºÉÉlÉ ½þÒ BEò UôÉä]õÒ ºÉÒ ¨ÉÉÆMÉ ½þè* ¨ÉèÆxÉä BEò ºÉÉ±É ºÉä ºÉ®úEòÉ®ú EòÉä +¦ÉÒ iÉEò ¤ÉÒʺɪÉÉäÆ ÊSÉÊ_ªÉÉÆ ʱÉJÉÒ ½þèÆ +Éè®ú ªÉ½þ EòÉä<Ç xÉÉVÉɪÉWÉ ¨ÉÉÆMÉ xɽþÒÆ ½þè* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ÊSÉiiÉÉ{ÉÖ®ú xÉÉ¨É EòÉ BEò ®úä±É´Éä º]õä¶ÉxÉ ºÉÉ=lÉ ºÉèÆ]Å±É ®úä±É´Éä ¨ÉäÆ ½þè* ½þÖºÉèxÉ ºÉÉMÉ®ú xÉÉ¨É EòÒ ]ÅäxÉ VÉÉä ½þènù®úɤÉÉnù ºÉä ¨ÉÖ¨¤É<Ç VÉÉiÉÒ ½þè, =ºÉ ]ÅäxÉ Eòä º]õÉ{ÉäVÉ Eòä ʱÉB ´Éä ±ÉÉäMÉ ¨ÉÉÆMÉ Eò®ú ®ú½þä ½þèÆ* =ºÉEòä ¤ÉÉVÉÚ ¨ÉäÆ {ÉÉÆSÉ ½þVÉÉ®ú EòÒ VÉxÉºÉÆJªÉÉ Eòä ºlÉÉxÉ {É®ú ´É½þ ]ÅäxÉ ¯ûEòiÉÒ ½þè, {É®úÆiÉÖ ´É½þÉÆ 25 ½þVÉÉ®ú VÉxÉºÉÆJªÉÉ ½þÉäxÉä Eòä ¤ÉÉ´ÉVÉÚnù ¦ÉÒ ´É½þ MÉÉc÷Ò xɽþÒÆ ¯ûEòiÉÒ* <ºÉ ¤ÉÉ®úä ¨ÉäÆ ´É½þÉÆ Eòä ±ÉÉäMÉ iÉÒxÉ ºÉÉ±É {ɽþ±Éä ºÉiªÉÉOɽþ Eò®úEòä VÉä±É MɪÉä ½þèÆ* +¦ÉÒ =xÉ {É®ú EòäºÉ SÉ±É ®ú½þÉ ½þè* <ºÉʱÉB ¨ÉèÆ +É{ɺÉä ºÉÊ´ÉxÉªÉ Ê´ÉxÉiÉÒ Eò®úiÉÉ ½þÚÆ ÊEò ªÉ½þ VÉäxÉÖ<xÉ Êb÷¨ÉÉÆb÷ ½þè* <ºÉEòä ¤ÉÉnù =ºÉ MÉÉc÷Ò EòÉä EòÉä<Ç ®úÉäEòxÉä ªÉÉ {ÉÚUôxÉä ´ÉɱÉÉ xɽþÒÆ ½þèÆ* <ºÉʱÉB EÞò{ÉÉ Eò®úEòä +É{É Eò±É ºÉä ½þÒ ´É½þ MÉÉc÷Ò ´É½þÉÆ ®úÉäEòxÉä Eòä +Énùä¶É nùäÆ* <ºÉºÉä ´É½þÉÆ EòÒ VÉxÉiÉÉ ¤É½þÖiÉ JÉÖ¶É ½þÉäMÉÒ +Éè®ú VÉÉä EòäºÉ ´É½þÉÆ Eòä ±ÉÉäMÉÉäÆ {É®ú SÉ±É ®ú½þÉ ½þè =ºÉä +É{É ´ÉÉ{ÉºÉ ±ÉäÆ, ªÉ½þÒ ¨ÉèÆ +É{ɺÉä |ÉÉlÉÇxÉÉ Eò®úiÉÉ ½þÚÆ* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, <ºÉÒ Eòä ºÉÉlÉ-ºÉÉlÉ EòÉä^Ú®ú-½þÊ®ú½þ®ú xÉÉ¨É EòÒ UôÉä]õÒ ±ÉÉ<xÉ Ê¤É±±ÉÉ®úÒ ÊVɱÉä ¨ÉäÆ lÉÒ, VɽþÉÆ UôÉä]õÒ ±ÉÉ<xÉ EòÒ MÉÉc÷Ò SɱÉiÉÒ lÉÒ, ´É½þÉÆ ¥ÉÉìb÷ MÉäVÉ ¤ÉxÉÉxÉä EòÒ PÉÉä¹ÉhÉÉ Eò®úEòä =ºÉ MÉÉc÷Ò EòÉä ¤ÉÆnù Eò®ú ÊnùªÉÉ MɪÉÉ* nùÖnùÇè´É ºÉä ´É½þ MÉÉc÷Ò ¤ÉÆnù iÉÉä ½þÉä MÉ<Ç ±ÉäÊEòxÉ =ºÉä ¥ÉÉìb÷ MÉäVÉ ¤ÉxÉÉxÉä EòÉ EòÉ¨É ¶ÉÖ°ü xɽþÒÆ ½þÖ+É* ¨ÉèÆ +É{ɺÉä |ÉÉlÉÇxÉÉ Eò®úiÉÉ ½þÚÆ ʤɱ±ÉÉ®úÒ ÊVɱÉÉ º]õÒ±É, +ɪɮúxÉ-+Éä®ú nùä¶É EòÉä nùäiÉÉ ½þè, ´É½þ Eò¨ÉÉ<Ç EòÉ BEò ¤É½þÖiÉ ¤Éc÷É Eòäxpù ½þè* =xÉEòÒ Êb÷¨ÉÉÆb÷ EòÉä vªÉÉxÉ ¨ÉäÆ ®úJÉiÉä ½þÖB +É{É =ºÉ MÉÉc÷Ò EòÉä ¶ÉÒQÉ |ÉÉ®úÆ¦É Eò®úxÉä EòÒ EÞò{ÉÉ Eò®úäÆ* <xÉ ºÉ¤É SÉÒVÉÉäÆ Eòä ʱÉB Ê´ÉxÉiÉÒ Eò®úiÉä ½þÖB ¨ÉèÆ ¤ÉÉ®ú-¤ÉÉ®ú <ºÉ ºÉ®úEòÉ®ú EòÉä vÉxªÉ´ÉÉnù nùäiÉÉ ½þÚÆ ÊEò ¨Éä®úÒ ´É½þÉÆ EòÒ ®úä±É´Éä ºÉä ºÉÆ¤ÉÆÊvÉiÉ nùÉä ¨ÉÉÆMÉäÆ lÉÒ, ºÉÉ=lÉ-´Éèº]õ VÉÉäxÉ ½þ֤ɱÉÒ EòÉä +É{ÉxÉä ʶɡ]õ ÊEòªÉÉ ½þè, EòxÉÉÇ]õEò EòÒ VÉxÉiÉÉ <ºÉºÉä ¤É½þÖiÉ JÉÖ¶É ½þè* ¸ÉÒ BºÉ.+É®ú.¤ÉÉ䨨É<Ç, VÉÉä ¸ÉÒ nùä´ÉäMÉÉèc÷É VÉÒ EòÒ {ÉÉ]õÒÇ Eòä ¨ÉÖJªÉ ¨ÉÆjÉÒ ½þèÆ, =x½þÉäÆxÉä ¦ÉÒ <ºÉ ¤ÉÉ®úä ¨ÉäÆ ºÉÆiÉÉä¹É ´ªÉEiÉ ÊEòªÉÉ ½þè* ¤ÉÒnù®ú-MÉֱɤÉMÉÉÇ ±ÉÉ<xÉ +É{ÉxÉä ¶ÉÖ°ü Eò®úxÉä EòÒ PÉÉä¹ÉhÉÉ EòÒ ½þè, =ºÉºÉä ¦ÉÒ ´É½þÉÆ EòÒ VÉxÉiÉÉ ¤É½þÖiÉ JÉÖ¶É ½þè* +ÆiÉ ¨ÉäÆ ¨ÉèÆ +É{ÉEòÉä ®úä±É ¤ÉVÉ]õ Eòä ʱÉB vÉxªÉ´ÉÉnù nùäiÉä ½þÖB +Éè®ú <ºÉEòÉ ºÉ¨ÉlÉÇxÉ Eò®úiÉä ½þÖB +{ÉxÉÒ ¤ÉÉiÉ ºÉ¨ÉÉ{iÉ Eò®úiÉÉ ½þÚÆ* SHRI CHENGARA SURENDRAN (ADOOR): Thank you, Mr. Chairman, Sir. I would like to point out some important points regarding the present Railway Budget 1999-2000. But firstly, I am opposing this Railway Budget.
Sir, in some States of our country, especially in the South, the Assembly elections are due this year. And this Railway budget has been prepared keeping these elections in view, so that by giving more benefits there, they might get some political mileage.
Sir, the four per cent increase in the freight rate will have a far-reaching effect on the national economy. Since it has an inflationary trend, this Budget will have a cascading effect on all commodities, particularly, the essential commodities. Due to this, the poor people will be affected very badly.
The rationalization of passenger fares was in fact a deceptive cover for an actual sharp increase in passenger fares. The additional revenue of Rs. 900 crore -- Rs. 700 crore from freight charges and Rs. 200 crore from fare hikes -- will put a big burden on the common man.
Sir, as per the density of population, our Kerala State stands at Number One position as compared to all other States of our country. If one goes through this year's Railway Budget, one would find that on density of population basis, no due importance has been given to Kerala. And, the people of Kerala will have to face a lot of difficulties in having the train journey from Kerala, especially from the south side towards other States of our country.
Sir, the progress of commercial and industrial lines in Kerala is going to be held up particularly due to the less Budget earmarked for their development.
Sir, since the very beginning of the opening up of the Indian Railways, our State Kerala has been getting the third grade position while the situation in other States of our country is far better. Of course, it is true that the present Railway Budget has earmarked some provisions for our Kerala State this year, and the position will also improve a little bit. But these provisions are not enough. By having these provisions, we will not be able to even solve the problems of 50 per cent of railway passengers in Kerala.
Sir, our Kerala State is a consumer State. Therefore, the people of Kerala cannot bear the hike in fair charges as well as luggage charges.
I would like to bring it to your notice that only one new railway line has been sanctioned to Kerala in this Budget. Kerala people do not travel without railway tickets as people do in some other States of our country and even then, Government is not giving any consideration for the people of Kerala to solve their difficulties.
Out of Rs.540 crore, only Rs.5 crore are sanctioned for Sabari railway line. On 14th January this year, pilgrims died at Sabarimala due to inconvenience of railway journey facilities. So, Government should sanction more money for Sabari railway line.
For Ernakulam-Trivandrum railway line also, very much less amount has been sanctioned.
Regarding Punalur-Erumali new line, only the survey works have been allowed to be undertaken. It should be taken up along with the Sabari railway line simultaneously so that it would be more beneficial to Sabari pilgrims.
For changing the metre gauge line of Kollam-Thirunalveli-Virudunagar into broad gauge line, only very paltry amount has been sanctioned in the Budget.
Moreover, the Thakazhi-Adoor-Punalur new line is still shown as pending in the present Budget.
Lastly, I demand that more trains should be allowed to the Southern parts of our country, especially to Kerala.
I request that the Mangala Express should be extended from Ernakulam to Trivandrum.
I would like to request the hon.Minister kindly to consider my demands and do the needful.
¸ÉÒ ºÉÖ¶ÉÒ±É EòÖ¨ÉÉ®ú ÊºÉÆ½þ (+Éè®úÆMÉɤÉÉnù) (ʤɽþÉ®ú): ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, +É{ÉEòä ¨ÉÉvªÉ¨É ºÉä ¨ÉèÆ +{ÉxÉä ®úÉVªÉ ʤɽþÉ®ú +Éè®ú ºÉƺÉnùÒªÉ IÉäjÉ, +Éè®úÆMÉɤÉÉnù EòÒ ®úä±É´Éä ºÉä VÉÖc÷Ò VÉxÉʽþiÉ EòÒ EòÖUô ¨ÉÉÆMÉÉäÆ EòÉä ®úJÉxÉÉ SÉɽþiÉÉ ½þÚÆ ÊVɺɨÉäÆ {ÉÚ´ÉÇ ®úä±É´Éä Eòä ʤɽþ]õÉ º]õä¶ÉxÉ ºÉä +®ú´É±É-+Éè®úÆMÉɤÉÉnù ½þÉäiÉä ½þÖB b÷ɱ]õxÉMÉÆVÉ iÉEò ®úä±É ±ÉÉ<xÉ ¤ÉxÉÉxÉÉ ¶ÉÉÊ¨É±É ½þè* nùںɮúÉ ¨Éä®úÉ ÊxÉ´ÉänùxÉ ½þè ÊEò ®úä±É´Éä Eòä ºÉÉäxÉ xÉMÉ®ú-¤É®ú´ÉÉb÷Ò½þ ±ÉÉ<xÉ {É®ú ºÉÉäxÉ xÉMÉ®ú ¨ÉäÆ BxÉ.BSÉ.-2 Eòä FòÉÊºÉÆMÉ {É®ú B´ÉÆ <ǺÉ]õÒ-¤ÉÉVÉÉ®ú ¨ÉäÆ BxÉ.BSÉ.-2 Eòä FòÉìÊºÉÆMÉ {É®ú ®úä±É´Éä +Éä´É®ú-Ê¥ÉVÉ EòÉ ÊxɨÉÉÇhÉ ÊEòªÉÉ VÉÉB* vÉxªÉ´ÉÉnù* SHRI MANBENDRA SHAH (TEHRI GARHWAL): Mr. Chairman, Sir, the present hon. Minister will always be announcing new constructions and new lines, but none of the hon. Ministers has ever mentioned what has happened to the past assurances given by the previous hon. Ministers. It is important to know what has happened to the past promises given by the previous Ministers.
Members of Parliament are very naive and we will be happy and content with mere announcements and not interested in having these new lines constructed. I will just give the example of one case.
As far back as 18th December, 1995 Shri Suresh Kalmadi, the hon. Minister of State for Railways wrote to me stating that reconnaisance survey for connecting Rishikesh with Dehradun by rail line via Kansarao has been sanctioned by him and would be taken up during that very year. But till today nothing has happened. I have been continuously asking the Ministry about it, but there is no reply. I am reminding them and I have written to the previous Ministers also, but there is no reply.
This is how assurances given to Members of Parliament are being treated by the Ministry of Railways. I would therefore like that the hon. Minister would correct this negligence on the part of the Ministry of Railways wherever MPs requests or assurances given by Ministers in the past have not been carried out.
I would like to further substantiate this by quoting construction figures on the new lines. I will not go into the detailed statistics but I will sum it up by saying that the targets of new lines from 1990 to 1998 to be constructed was 1,427 and the actual construction was only 995. How many of them were carried forward every year is not known. But the figures clearly prove that the achievement is only about fifty per cent. If these figures do not include the spill over, then, the actual achievement is far below fifty per cent. Does this not amount to misguiding the House? The House would like to have a clarification. This also indicates that an effective monitoring cell does not exist in the Minister's Office. There may be monitoring cells in the various departments but there has also to be one proper monitoring cell in the Minister's Office. I would suggest that the hon. Minister should have a monitoring cell in his Office.
Another issue on which I would like to speak is rail versus road. It has been conceded by the Ministry of Railways that in relation to roads, the share of railways in the movement of goods and passengers has declined. It is projected that by the year 2000, the decline would be up to 35 per cent. A marketing strategy is being evolved but the hon. Minister has not spelt out what is the strategy that is going to be introduced. This is where the hon. Minister should tackle the financial pinch. The financial pinch to the people cannot be ignored. All the schemes that are introduced will not satisfy the people unless facilities are also commensurately provided. If he wants to satisfy the people, there should not be any financial pinch. I would request the hon. Minister to look into this aspect.
Recently, the Chairman of the Northern Railway held a meeting with the MPs of the constituencies where the Northern Railway trains ply. I had given certain suggestions. I have given certain suggestions separately in writing also. But up to now, in spite of my repeated reminders, no reply has come and nothing has been done. On the contrary, when I suggested certain things, they have not been considered. I would give only one example of that.
I had suggested that the Dehra Dun Shatabdi Express should not stop at Roorkee. The Shatabdi Express trains are supposed to be fast trains between one terminal and another. There should not be any halt in between. There was a halt at Saharanpur. They said that this was necessitated because they did not have a `U' turn but a `V' turn at Saharanpur. So, there had to be a 20 minute halt at Saharanpur. Now, they are going to stop the train for two minutes at Roorkee also. The whole concept of Shatabdi is vitiated. The whole concept of having a fast train is vitiated. Instead of trying to resist, they are increasing the halts. If this sort of a thing goes on, the whole purpose of Shatabdi will be vitiated. I have raised an objection to this. It is understood that the halt at Roorkee has been introduced for the convenience of a very senior officer of the Northern Railway. I objected to this but no remedial step has been taken and no reply has been sent to me in spite of reminders. I would like to drive home to the whole Ministry of Railways that these matters should not be allowed to go on like this. There should be a monitoring cell. They should reply to the MPs promptly. They should also take care of the financial pinch to the people.
Unless the fares are reduced, people outside will not be satisfied with the Budget.
I had to cut short my speech for want of time. I would only request that the hon. Minister should apply his mind so far as the fiscal side is concerned and I further request him that whenever we write a letter to him or Ministry, we should get a prompt response.
With these words, I conclude.
 
SHRI BHARTRAHARI MAHTAB (CUTTACK): Thank you, Mr. Chairman.
I stand here to congratulate the hon. Railway Minister for presenting a progressive Railway Budget. I may remind the House that some 112 years ago, in 1887 with the opening of a 230 km. long railway line between Nagpur and Rajnandgaon, the Bengal-Nagpur Railway line came into existence which later on became the South Eastern Railway.
This Railway now boasts of a route length of 7,414 km. spanning six States and these six States are Andhra Pradesh, Orissa, West Bengal, Bihar, Madhya Pradesh and Maharashtra. It caters to the needs of a host of industries comprising seven steel plants, more than a dozen cement plants and four aluminium plants and it also caters to the needs of three major ports in Orissa, in West Bengal and in Andhra Pradesh.
The coalfields of Talcher and Ib Valley in Orissa have proven deposits of more than 20,000 million tonnes each. These coalfields are expanding in order to meet the requirements of a number of industries and thermal power plants. The additional quantum of coal that will be generated here is proposed to be moved to Southern India by rail or via Paradeep and Vizag ports. A number of new industries have been planned in this mineral-rich region, and they include steel plants in the Daitari-Banspani area.
Now, I come to the basic thing. In view of the gauge conversion, regional aspirations and increase of traffic movement, seven new Zones have been set up at Allahabad, Bangalore, Bhubaneswar, Bilaspur, Hajipur, Jabalpur and Jaipur. I want to draw the attention of the Railway Minister, through you, Sir, to a fact relating to East Coast Zone situated in Bhubaneswar. This Zone was inaugurated on 8th August 1996. This was a long-felt need of the people of Orissa. But to this date, formal gazette notification has not been published. All official work is still being done from the South Eastern Railway Headquarters. Orissa has already provided 47 acres of land free of cost worth crores of rupees, which is lying unutilised. The allocation for East Coast Zone is around Rs.40 crore. To this date, an amount of Rs.8 crore has been spent. We need another Rs.32 crore for the completion of establishment of this Zone. I am at a loss to understand why only an amount of Rs.60 lakh has been provided this year, when last year he had provided an amount of Rs.4.85 crore. Can we conclude that he is going to review the decision of opening of new Zones? Does he want us to understand that he is going to roll back the decision taken by the previous Government?
I am told that establishment of new Zones are facing problems because of the inclusion of certain Divisions. Recently Andhra Pradesh Assembly has passed an unanimous Resolution to include Waltair Division in the South-Central Zone. Waltair Division is under East Coast Zone. I do not know what is the thinking of the present Ministry about it. I want to know the present policy of this Government relating to new zones.
For a long time, Orissa has been neglected by the Railways. It was only during the time of the non-Congress Governments at the Centre, Orissa has got its due attention. Be it during Shri George Fernandes or Prof. Madhu Dandavate or Shri Ram Vilas Paswan or you, Mr. Minister, Orissa has got more, in comparison to the Congress regimes.

16.00 hrs. [Shri Raghuvansh Prasad Singh in the Chair] I would like to remind the Congress friends from Orissa who were squatting on the steps in the entrance to Parliament to search their heart and to think what they had achieved when they were in power in Delhi. Yesterday's incident in front of Parliament was nothing but shedding crocodile tears.

But at the same time I would like to state that if Waltair is being considered to be included in South-Central Zone, then Bandhamunda and Ib area be divested from Bilaspur Zone and a new division be created at Rourkela which is to be a part of East-Coast Zone. Another division be created at Rayagada also. I may remind the House that in the railway network, South-Eastern Railway is the most remunerative Zone. And out of the SER, it is the East-Coast Zone which gives the highest revenue to the Exchequer. This year maximum investment is being done in SER. But if State-wise calculation is to be made, then after Maharashtra and Bihar, Orissa comes third in case of fund allocation. I thank you for that. You should get all accollades.

As far as introduction of new projects is concerned, not a single new project has been included by the Railways for Orissa, nor any new train has been introduced. This has disheartened us. Therefore, I request the Railway Minister to take up at least some steps to ply a new super fast express train from Cuttack to Bombay via Sambalpur. One Shatabdi Express may please be introduced from Bhubaneswar to Howrah to be operated in the morning. One express train from Bhubaneswar to Koraput, in the name of Sabari Express, may please be introduced. Last time, an assurance was given but it has not been honoured.

I may also suggest that thousands of people from Orissa visit Bangalore. A train is now plying from Bangalore to Vizag. This can be extended upto Bhubaneswar. Lakhs of people who visit Puttapurthi may be benefited by this train.

Adequate steps are required to be taken for providing more funds for construction of new lines. I need not go into the details but the second line from Talcher to Paradeep is in need of more funds for speedy completion of the project. I may take this opportunity to request you to visit Orissa and do the Bhumi pujan for the second bridge on river Mahanadi and Birupa in this financial year.

Puri is one of the holy places of India. Lakhs of pilgrims visit Puri. There is only one single line there. It should have a double line from Khurdha Road.

A new railway line between Daitari and Banaspani, after Talcher-Sambalpur, should be constructed on priority. The latest anticipated cost of this project is Rs. 595 crore. Last year Rs. 49 crore was sanctioned for this line. This year Rs. 32 crore has been proposed. It we take this into consideration, then another Rs. 367 crore is required to complete the project. In response to Orissa Government's request the Railways had fixed 2003 as the target for completion of Daitari-Banaspani new broad-gauge rail line link project.

Accordingly, the Railways were requested for hiking the allocation to Rs. 150 crore a year so as to ensure completion as per the target. This year's allotment of Rs. 32 crore, therefore, is not only less than the last year but also falls short of the proposed allocation, if you have fixed a target to complete the new link line by 2003.

Therefore, I request the Railway Minister to hike the allocation for this line in this year. I am told an Australian company wants to invest money for the completion of this line. A number of steel plants are coming up along this new line. Australia also wants to import iron ore from the mining area through Paradeep port. I may remind the House, some 40 years ago, when the Paradeep Port was not developed a proposal was received from the Japan Government to develop the port and connect the iron ore mines of Sukinda with an express road.

The port was built under the able leadership of Shri Biju Patnaik. The Express Highway was also built without any help or aid from Japan. It was the concerted effort and the sincerity which saw it fructify. But, Orissa had to wait till 1983-84 when Daitari-Bansapani new railway line was approved. Already 14 years have passed and some small amount is provided every year. I am constrained to say that if this attitude continues, I am afraid it may take another 15 years to complete this new rail line. I hope the Railway Minister will enlighten us about the proposal from the Australian company. If the Railway Minister is thinking seriously about the involvement of the Australian company, he may come out with concrete proposals in this regard.

I am of the view that the new rail line should get the utmost priority. If the Railway Minister is unable to provide funds for timely completion of any project so far as Orissa is concerned, money can be arranged from off-shore companies. The Minister should come out with a clear picture as to what programme he has for this project.

* I would request the Railway Minister to introduce the following new trains to Orissa:

1. A Superfast train from Bhubaneswar to Bombay via Talcher-Sambalpur.
2. One DMU from Bhubaneswar to Berhampur leaving Bhubaneswar in the morning.
3. Extension of newly introduced Bangalore-Visak Weekly Express train from Bhubaneswar to Cuttack.
4. One new Express train from Bhubaneswar to Koraput named Sabari Express.
5. The Rajdhani Express from Bhubaneswar to Delhi be plied thrice a week The Railway Minister has been conscious enough to include Berhampur-Phulbani via Aska for the survey. So also to survey as to how Talcher can come in Cuttack-Sambalpur rail line. I request the Minister to survey Bargarh to Raipur via Nawapura line. This needs immediate attention.

I must thank the Railway Minister for looking towards the underdeveloped and long neglected area such as Orissa. I must at the same time suggest that steps should be taken to complete the remunerative projects in all priority, especially the Bansapani-Daitari and Sukinda Road-Anugul line.

This year's Railway Budget is passengers friendly. The increase in the rate of traffic was long overdue. I thank the Minister for looking at those areas and groups who have little chance to form pressure groups to fight for their cause. Their case has been looked into.

I, on behalf of Biju Janata Dal, extend my full support to the Railway Budget.* _____________________________________________________________________________ *....* Laid on the Table SHRI K. BAPIRAJU (NARSAPUR): I thank you very much for giving me the opportunity. I would like to confine myself to a few suggestions because time is very short and I do not want to be a hurdle between any other colleague Member of the House here. I would like to make a few suggestions to the hon. Minister and I hope the hon. Minister is paying attention to it. No Minister is attending to it. The Minister is being disturbed here. I request the hon. Minister, through the hon. Chairman, to kindly be attentive.

... (´ªÉ´ÉvÉÉxÉ) ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : ¨ÉÆjÉÒ VÉÒ EÞò{ɪÉÉ vªÉÉxÉ nùäÆ* SHRI K. BAPIRAJU : I would like to make a few suggestions. First of all, I would like to talk about the maintenance of the train and the railway station. It should be given top priority. If someone feels satisfied with the maintenance, I wonder what kind of knowledge he has. It is very unfortunate to see the condition of the trains. I would not say that all the trains are like this. There are a number of trains which are well maintained. As Shri Vora has rightly mentioned, it is being ignored. It is known for its bad maintenance. I would like to suggest the Government to identify the areas which require some improvement.

Mr. Chairman, Sir, now-a-days, people are more concerned about the time, unlike the olden days. Earlier, people used to think that express train is used only by some rich people or some business people or by someone who is having some urgent work. But now even a porter does not want to waste time at the Railway Station. He would like to go in the fastest train. He does not mind paying some extra money for it. But he would definitely take the fastest train. That is the mind of the society today. Of course, they have been improving upon it and we should appreciate that. But at the same time, I would like to say that the trains should go in time. People should realise that the trains are going on time because the value of time is very much realised in the society. We should appreciate that.

Now, I come to Railway accidents. In our judicial system, we take care to see that not even a single innocent person should be hanged even if hundreds of criminals go scot free. So, no innocent man should be killed in the accidents. These accidents take place due to some administrative or technical mistake. This should not happen. We cannot afford it. Everybody in the Railway Department should try to see that no accidents take place. Mere reduction in percentage of accidents is no improvement as we just cannot afford to have accidents.

Now, I would like to say something about my constituency as it is my duty to represent it here. It has the oldest railway track which was laid by the Britishers and not any one of us. It is the oldest station with old skeletons which were erected by the Britishers. Are we not in a position to renovate them? Did you ever think about it? In this context, recently, we represented to the South-Central Railway and they were kind enough to come forward and take up a few stations for renovation. Other stations are also need to be renovated. It is very essential. When we are taking money from the passengers, it is our responsibility to provide minimum facilities at the stations. It is not out of charity that we are doing it. It is the responsibility of the Railway Minister to see that it is totally renovated as per the latest norms of the Railways.

Mr. Chairman, Sir, we want our Railway track to be double lined. The Vijayawada to Nidadavole and Bhimavaram to Narsapur are the two oldest tracks. We want it to be double line. We also want that it should be electrified because all other lines around my area are being electrified. It is a very important line. It earns foreign exchange for the country as prawn is being exported through this line. Some fish also goes to Bihar. +{ÉxÉä ªÉ½þÉÆ EòÉ ¨ÉSUôÒ Ê¤É½þÉ®ú ¨ÉäÆ VÉÉBMÉÉ, ´Éäº]õ ¤ÉÆMÉÉ±É ¨ÉäÆ VÉÉBMÉÉ, ªÉ½þ ¤É½þÖiÉ Vɰü®úÒ ½þè* An electrical line is very essential. Simultaneously, Vijayawada electrical line has been shifted to Vishakhapatnam. I do not grudge electrification of that line. But I would request the hon. Minister to see that my lines are also electrified.

Sir, it is our moral responsibility to thank the hon. Minister for whatever good that has been done. `öÒEò ½þè, `öÒEò ½þè, ¤ÉÉä±ÉiÉä ½þèÆ, BäºÉä ¨ÉiÉ ¤ÉÉäʱÉB* ½þ¨ÉäÆ ¦ÉÒ ¤ÉÉä±ÉxÉä EòÉ ºÉ¨ÉªÉ nùÒÊVÉB* Sir, It was a matter between the Speaker and myself. Hence, the hon. Minister was kind enough to lay the line between Kakinada and Kotipalli. Apart from that, a further proposal had been given which was under consideration. Kotipalli to Narsapur is a very very important line. The hon. Minister may take note of it. It will be a very useful one. Machilipatnam to Tenali is a coastal line which is also an important one which can give maximum revenue. I am not asking this just for my constituency alone. During times of war also, it is necessary that this coastal line would be prepared to meet the situation. VÉÉä b÷ÒB¨ÉªÉÚ ]ÅäxÉ Ê´ÉVɪɴÉÉc÷É +Éè®ú xÉ®úºÉÉ{ÉÖ®ú iÉEò VÉÉiÉÒ ½þè, =ºÉEòä ʱÉB ¨ÉèÆ +É{ÉEòÉ ¶ÉÖÊFòªÉÉ+nùÉ Eò®úiÉÉ ½þÚÆ* While concluding I would like to say that the hon. Minister or the Government should not be satisfied with what all they have done. We have to do a lot further. He may meet the Finance Minister and take his help in that regard.

I thank you, Sir, for giving me this opportunity to speak.

 

SHRI C. KUPPUSAMI (MADRAS NORTH): Mr. Chairman Sir, I thank you for giving me this opportunity to participate in the Railway Budget discussion on behalf of my Party, the DMK and on behalf of the people of Tamil Nadu.

The Railway Budget presented by my hon. Railway Minister is a routine exercise without much emphasis on the passengers though we are celebrating 1999-2000 as the Passenger Year. Though I appreciate and welcome the Budget for not increasing the fares in season tickets and passenger trains, in the name of rationalisation, he has increased fares in all classes in mail and express trains including the Second Class Sleeper. As the House knows, people who are in the low income bracket travel only in the Second Class Sleeper in long distance trains. The hike in this class is too high which the passengers in that category cannot afford to pay. Therefore, I would urge upon the Railway Minister to please reconsider and reduce the fare structure in respect of Second Class Sleeper.

Sir, the increase in freight charges will lead to further price rise.

Let me now come to the proposals in respect of Tamil Nadu. Conversion of Chennai Beach-Tambaram suburban section was included in the last Budget but no action had been taken during the whole year. Even the State Government of Tamil Nadu, considering the urgent need for conversion of this section, had come forward to meet a part of the cost. Temporary running of a few BG EMUs on this section was also withdrawn last year. More than 75 per cent of the existing MG coaches are over-aged and consequently, there are quite a number of failures leading to confusion in this section. Without loosing any more precious time, I would urge upon the hon. Railway Minister to take necessary action for starting of conversion work on a war footing with electrification. The anticipated cost of Chennai Beach-Tambaram-Chengalpattu gauge conversion is Rs.376 crore whereas he has allocated only Rs.12 crore during 1999-2000.

Now I come to the Circular Suburban System. A study made by the Chennai Metropolitan Development Authority revealed that in 1991 the share of public and private transport was 55:45. The share of rail in public transport is 16 per cent while road accounts for 84 per cent. Due to inadequate public transport because of insignificant role played by the Railways, especially in our metropolitan city, the vehicle population by 2000 A.D. - about which this Budget speaks - in Chennai and its suburb will go up by 108 per cent despite the increase in population at 27 per cent. Such an explosion in vehicle population will lead to unmanageable environmental pollution besides choking of roads. The social cost of such pollution will be enormous. The alarming situation can be avoided only if the capacity of Railways in Chennai and its suburb is augmented to meet at least 25 per cent of the daily trips made by public transport.

Moreover, from the British days, suburban services in Chennai Metropolitan City have been provided only radially. Consequently, while there is heavy concentration along the rail corridors leading to multifarious socio-economic problems, the hinterland has not been a balanced development. I would, therefore, request the hon. Railway Minister to order a survey of of circular suburban railway system in Chennai and its suburb on the pattern of the Ring Railway.

Now, I come to the Chennai Central-Gummidipoondi Section. This section is a notified suburban section. But there are only two railway lines. Express and Mail trains as well as freight trains are run on the same two lines along with suburban trains. During the last three decades, there has not been any investment by the Railways in this section though there was a lot of pressure for increase in the frequency of suburban service.

While 34 trains were run on Chennai-Tiruvallur Section, there were only 19 trains run on Chennai-Gummidipoondi Section in 1980-81. Today, the number of trains on Chennai-Tiruvallur has gone up to 92 but the number of trains towards Gummidipoondi is 36 only. On Chennai-Tiruvallur corridor, the increase in train services was about 10 per cent per annum but on Chennai-Gummidipoondi Section, it was only 5 per cent though the demand is going high. Due to capacity constraint on this line, the train services have not been augmented to match the demand.

There is a very urgent need to provide at least one more line between Chennai and Gummidipoondi. Financial burden of the Railways for providing this line is reduced since the Tamil Nadu Electricity Board has agreed to bear 50 per cent cost of the line between Attipattu and Korukkupettai.

Now, I come to the need for a third line between Tiruvallur and Arakkonam. Even though the Railways have declared Chennai-Tiruvallur only as a suburban section, the city has expanded far beyond. Commuter traffic extends between Chennai and Tiruttani which is at a distance of 82 kms. from Chennai Central. To meet the huge volume of commuter traffic, suburban EMUs are run up to Tiruttani. However, there are only two lines beyond Tiruvallur. Both Express and goods trains meant for Kerala and Karnataka have to run on this section.

As on date, a total of about 75 trains are running on this section. The Railways are not able to run more EMUs and long-distance trains to Kerala and Karnataka even though there is full justification for the same. The punctuality of all trains running on this section is also affected and the passengers and daily commuters are put to a lot of inconvenience.

Therefore, I would urge upon the Railway Minister to pay attention to this neglected section and see that immediate action is taken to provide at least a third line between Tiruvallur and Arakkonam.

Next, I come to gauge conversion projects. Despite passage of more than a decade since the announcement of uni-gauge policy by the Railways, the pace of conversion in Tamil Nadu has been very poor. Important routes, where there is heavy movement of passenger and goods train, still remain in metre gauge only. Within the Zone of the Southern Railway itself, Tamil Nadu has been given a raw deal in the matter of gauge conversion. While the increase in Broad Gauge route km'age in Karnataka has been 53 per cent, the increase in Tamil Nadu is only six per cent.

MR. CHAIRMAN : The rest of the speech should be laid on the Table of the House.

SHRI C. KUPPUSAMI: Yes, I may be permitted to lay it on the Table of the House.

* The Tamil Nadu Government has offered to meet 50 per cent cost of converting the Cuddalore-Vriddachalam-Salem section. Conversion of this route should be given top priority in the interest of the Railways itself since setting up of a Refinery near Cuddalore, a major all-weather port, will assure enough freight traffic on this route. It will augment large volume of freight traffic to the Railways when they are losing the share of freight traffic to the road sector.

Moreover, Tamil Nadu is the only State which has come forward to shoulder a portion of the cost of conversion and the Chief Minister of Tamil Nadu, Dr. Kalaingar M. Karunanidhi had written a letter to the hon. Minister on 6.3.99 thanking him for inclusion of this project.

Thirdly, I come to the gauge conversion between Villupuram and Thanjavur. As the House is aware, Thanjavur is the granary of South India and is also an international tourist centre. But there is no through Broad Gauge train facility from Villupuram to Thanjavur. If there is gauge conversion on this route, it will provide through service to the passengers from Villupuram to Thanjavur and to Chennai. So, it will provide double benefit to the people and also increase the earnings of the Railways. Here, I would like to draw the attention of the hon. Railway Minister to the letter addressed to him by the Chief Minister Dr. Kalaignar M. Karunanidhi indicating that eight major bridges and 96 small bridges have to be built in this section. He has also pointed out the allocation of a meagre one lakh rupees. Therefore, I would request the hon. Railway Minister to order the survey of the project and and to include this scheme in the Railway Budget by allocating sufficient funds for the purpose.

Fourthly, I come to the need for a Railway Goods Terminal Yard at Egmore to ease congestion. At present, all the goods trains bound towards south of Tamil Nadu from Delhi and other destinations are to pass through the Basin Bridge (near Chennai Central) though this route is heavily saturated. To ease congestion at this point, I would make a proposal to the hon. Railway Minister to consider developing Gopalsamy Nagar Yard at Egmore Station as a terminal so that all the through traffic goods trains would pass through this terminal without touching Chennai Central. At the Egmore Railway Station, there is space for providing five more through platforms and two suburban platforms for Broad Gauge once the MG platform is completely taken out of Egmore. For terminal facilities, it is possible to provide three more pit-lines at Gopalsamy Nagar Yard by providing one more stabling line. These facilities will take care of the congestion of goods trains.

My next point is about the need for a satellite goods terminal for Coimbatore. Coimbatore, the second largest city of Tamil Nadu, is a highly industrialised area. Machinery, textiles and hosiery products manufactured in and around Coimbatore bring in substantial amount of foreign exchange. But the facilities provided by the Railways, both for passenger and freight traffic, are totally inadequate. Consequent on the introduction of the Konkan Railway, adding insult to injury, even some express trains are diverted towards Kerala.

There has not been any significant development on the railway facility in this highly industrialised area. One of the reasons for lack of development is space constraint. Both passenger and goods traffic is handled at Coimbatore Junction and adjacent station. This has resulted in inadequate development on both the fronts.

There is an immediate need for shifting the goods activity from the heart of the city to a peripheral area. Irugur, which is there on the outskirts of Coimbatore, offers an ideal place as a freight terminal.

Development of Irugur as a freight terminal will boost the Railway freight traffic in general and container traffic in particular. Railways have not made any sincere attempt to tap the expanding export/import container traffic of Coimbatore. It is high time that the hon. Railway Ministers, Thiru Nitish Kumar and his colleague, Thiru Ram Naik considered this demand favourably and set up a freight terminal at Irugur before the land is taken up for other developmental activities.

Next I come to Railway safety and preventing accidents due to human failure and mechanical failure. The hon. Minister has said in his Budget speech that 'track circuiting' would be provided at a fast rate to prevent accidents due to human failure. Apart from this, there should be orientation course for drivers/guards on the aspects of railway safety and preventive type of actions. The scope of the proposal of giving walkie-talkie sets to drivers and guards of passenger trains for establishing contact in an emergency should be extended and provided for drivers and guards of all the passenger/express trains to improve rail safety.

The other import point is about the Railway Workers Welfare and Grievance Redressal Machinery. I congratulate more than 16 lakh regular railway workers in the Indian Railways on their successfully running the Asia's second largest train network of 62,495 route kms., despite heavy odds and constraints.

The hon. Railway Minister should bring out a befitting scheme for the welfare of railway staff and workers at the national and zonal levels who are second to none in dedication to service.

I would like to mention about the on-going projects. They are: the MRTS II phase; Saidapet Limited use RUB; the MIT Gate Bridge and the St.Thomas Mount Gate Bridge. For these projects, the hon. Minister has allocated insufficient funds. I request that sufficient funds should be allocated.

Finally, I come to the Golden Rock Workshop and the ICF, Perambur. The Golden Rock Workshop of the Railways is not getting adequate orders though the workers there are professionally trained and skilled. I would urge upon the hon. Railway Minister to please look into the matter and direct the Railway authorities to place adequate orders to this Workshop so that the skills and expertise developed by these workers are utilised optimally. Similarly, at Perambur we have the Integral Coach Factory which is known for its passenger coaches all over the world. It is also carrying out export orders for manufacturing coaches for other countries. I would, therefore, request the hon. Minister to pay attention to the needs of this Factory.

With these words, I thank you, Sir, for giving me an opportunity to participate in the debate on the Railway Budget.* __________________________________________________________________________ *.....* Liad on the Table   SHRI K. YERRANNAIDU (SRIKAKULAM): Mr. Chairman, Sir, by and large the Railway Budget presented by Shri Nitish Kumar, our Railway Minister can be appreciated. It has not put any additional burden on the middle class and the common passengers. On my behalf and on my party's behalf, I express some satisfaction that the hon. Railway Minister has included some important proposals. But there is some dissatisfaction also. The allocations provided for the projects are very very meagre. Eighty-five per cent of the network was inherited from the British. In the last 50 years, we have only added nearly 11000 kms. for the Railway network.

My priority is, the Railways should provide safety, cleanliness, maintenance and punctuality to the rural people. These are priority items. Priority should be given to the backward areas. In India everybody knows by seeing the railway map as to which are the areas that are not covered by the railways. That is known to everybody. With a lot of pressure, some areas are covered by the railway network. We are giving top priority for doubling. When we have a train in one route, we accede to the demand for one more train. The hon. Minister must take stern and necessary steps to expand the railway network in those areas which are not covered in the Indian Railway map.

In Andhra Pradesh, Telengana is an extremist area. There are no railway lines. Recently, some agitations have taken place in those areas. Agitations are not only taking place in Andhra Pradesh, but in the whole country. We have to give priority for expanding the network in those areas which are not covered since Independence. The same holds good in the case of gauge conversion and even in the case of new lines.

Previous United Front and Congress Governments have so far sanctioned merely Rs.35000 crore worth of projects. But this year, for these new lines, we have provided only Rs.600 crore in the Budget. How do you complete the sanctioned projects worth Rs.35000 crore with Rs.600 crore? This is my question to this Government. Out of that, you have to fix the priority items. Every year we are going in for new lines. We add 24 kms., 54 kms., and below 100 kms. in the railway network every year. So, instead of distributing the entire money to each project like Rs.5 crore, Rs.3 crore and Rs.2 crore, provide Rs.10 crore to a project which require Rs.10 crore and complete the project. The project will come into operation and the Railways will get the revenue. The hon. Minister should plan in such a manner. He must fix the priority in regard to the sanctioned projects and the on-going projects. He must provide money to those projects so that the same will be completed and would add to the Railway network and revenue.

For example, the gauge conversion of Mudhkhed-Nizamabad-Bolaram project in Andhra Pradesh. An amount of Rs.20 crore has been allotted in this year's Budget. Whereas the work is estimated at a cost of Rs.290 crore. With the allotted money, it will take many years to complete this project. That is why this is called the most neglected area since we attained Independence. There was no railway network. By this allotment of Rs.20 crore, it will take 15 years. We have completed 50 years since we attained Independence. I request the hon. Minister that he must pump more money for the early completion of the project.

Similar is the case of Katpadi-Pakala project in Rayalaseema district. It is in the backward Chittoor district. Even our Chief Minister also represents this district. My appeal is, enhance the allocation so that the projects are completed in a short time. If you provide Rs.10 crore for the project, it would be completed within one year. The Railway network will come into operation in that area and the Railways can also earn the revenue.

THE MINISTER OF STATE IN THE MINISTRY OF RAILWAYS, MINISTER OF STATE IN THE MINISTRY OF PARLIAMENTARY AFFAIRS AND MINISTER OF STATE IN THE MINISTRY OF PLANNING AND PROGRAMME IMPLEMENTATION (SHRI RAM NAIK): In this year's Budget, we have provided Rs.20 crore.

SHRI K. YERRANNAIDU (SRIKAKULAM): Yes, but it is not sufficient. If you provide Rs.10 crore more in this year's Budget, this project will be completed. It is in Chittoor district.

As far as construction of new lines is concerned, I would request the hon. Railway Minister to allocate more funds. I would request the hon. Minister to allocate more funds to complete the construction of Peddapalli-Karimnagar line as it is very much essential for the development of the backward Telengana area. Similarly, more funds should also be allocated to Nandiyal-Yerraguntla line. These are all on-going projects.

Sir, I would request the hon. Minister, though you, to take immediate steps to develop Kakinada-Kotipalli line. It is a very important line and this line should be extended upto Narsapur to meet the requirements of the coastal area. My colleagues, Shri Upendra and Shri Bapiraju are from that area and they have already requested the Minister for the extension of this line. This line is nearer to Visakapatnam where ONGC operations are going on. This area is the rice bowl of Andhra Pradesh and it is giving 50 per cent of the total quantity of rice procured by the Food Corporation of India. The distance is only about 58 kms. and if this line is extended upto Narsapur, it will be beneficial to the people to reach Visakhapatnam quickly which is on the Howrah-Chennai route. Therefore, I would request the hon. Minister to give priority to this line. The Ministry of Railways is already on the job. The survey has also been completed. So, I would request the Minister to take up this work this year itself.

With regard to introduction of new trains, while we thank the Minister for introducing a Shatabdi Express between Chennai and Tirupati and some other new trains, we would request him to look into some of the long-pending demands for introduction of new trains between Visakapatnam and Mumbai and also between Visakapatnam and Borra Caves and introduce them this year itself. Borra Caves is an important tourist place in the State of Andhra Pradesh. But there is no train to that place. The hon. Chief Minister of Andhra Pradesh has also represented to the hon. Railway Minister several times in this regard. So, I would request that a small train must be introduced between Visakapatnam and Borra Caves immediately.

Sir, there is another long felt demand of the people of Visakapatnam area. The Visakapatnam Railway Division was under the South Eastern Railway earlier, the headquarters of which is situated at Garden Reach, Calcutta. The people of that area were demanding that the Visakapatnam Railway Division should be included in the South Central Railway Zone which is functioning from Secundrabad. The United Front Government had created some new zones and Bhuvaneshwar was one among them. Now, Visakapatnam is attached to Bhuvaneshwar. After that, a lot of agitations has taken place and irrespective of political affiliations, all Members of Parliament from Andhra Pradesh represented about this case, both with the then Railway Minister, Shri Ram Vilas Paswan and the present Railway Minister, Shri Nitish Kumar. The hon. Chief Minister of Andhra Pradesh has also written to the Minister twice or thrice. So, I would request the hon. Minister to include Visakapatnam Division in the South Central Railway Zone, Secundrabad which is nearer. Otherwise, as you have created a new zone at Bilaspur, one more zone should be created at Visakapatnam. It is a fast growing city in Asia and a lot of infrastructural facilities are available there. There is a sea port and an international airport is also coming up. So, instead of including it in the South Central Railway Zone, if the hon. Minister could create a new zone at Visakapatnam itself, it is well and good. If that is not possible, I would request him to include Visakapatnam in the South Central Railway Zone.

Sir, the hon. Minister has declared this year as `Passenger Year' in the Budget. But the increase in the amount allocated for maintenance is very meagre. He has enhanced it only by Rs.130 crore which is not sufficient. I would request the Minister to go and see the condition of platforms and VIP rooms. As far as maintenance of coaches are concerned, I would like to say that the condition of the coaches in many trains including the East Coast Express and Howrah-Secundrabad Mail is very poor and they are very old. There is a lot of complaints from the passengers. So, I would request the Minister to immediately replace these coaches with new ones, particularly in the East Coast Express and Howrah-Secundrabad Mail.

Then, in the Visakapatnam-Calcutta Section, almost all the trains are invariably delayed by four to five hours. In the Secundrabad-Visakapatnam Section, which is in Andhra Pradesh, all the trains are running punctually. For example, the East Coast Express is running on time in the Secundrabad-Visakapatnam Section, but it is always delayed between Visakapatnam and Calcutta. I am observing this since my childhood and due to the delay, there is a lot of resentment among the local people. So, I would request the Minister to instruct his senior officers to see that this train runs punctually, particularly between Visakapatnam and Calcutta.

MR. CHAIRMAN :Please conclude quickly.

SHRI K. YERRANNAIDU : Sir, I am the first speaker from my party in this debate. Nobody from our party has spoken so far.

MR. CHAIRMAN: You need not elaborate all the points. You can mention them pointedly.

SHRI K. YERRANNAIDU : Sir, I am mentioning only very important points.

Sir, regarding the late running of the trains in Andhra Pradesh, we, the Members of our party, TDP, have met the Minister as a delegation and requested him to do the needful.

I requested him for stoppage of trains for which he had passed the orders. But these have not been given effect to. I mentioned about the stoppage of Visakha Express at Kotabommali Railway Station and also for stoppage the Howrah-Tirupathi Express at Pundi. I gave a letter to the hon. Minister on which he had passed the orders. It is a long-felt demand of the fishermen in that area. Those two stations are located very nearby. No express train stops at those two stations. That is why I requested for stoppage of each of those two trains there.

Like that, many other things have also been mentioned to the hon. Minister.

MR. CHAIRMAN : You may lay your speech on the Table of the House.

SHRI K. YERRANNAIDU :It is not necessary.

MR. CHAIRMAN: It would be deemed to be read.

SHRI K. YERRANNAIDU : All right. I am not making any speech. There are some important points. Only small amounts are being spent in that Division. A mention has already been made about the East-Coast Express.

Five ROBs have been sanctioned by the Ministry. The most important thing for the hon. Minister is to include ROBs at a few other places. There are still many places where ROBs are to be taken up, for example, at Nellimarla and Bobbili The people are suffering a lot. The State Government has also given consent for these two bridges, namely, Nellimarla and Bobbili situated in Vizianagaram district. The local MP had made several representations during the last three years. During the period of the present Lok Sabha also, he has made several representations. These two bridges at Nellimarla and Bobbili are the most important ones. The State Government has also given a consent to bear 50 per cent of the amount. A survey is to be conducted for assessing all these things.

By and large, I am very happy. The hon. Minister has sanctioned a lot of projects. There are three new trains to Andhra Pradesh. But very meagre amounts have been earmarked for the sanctioned projects. So, I request him to make more money available for these new and ongoing projects.

I request for two additional trains. It must be announced at the time of reply by the Minister.

SHRI RANEN BARMAN (BALURGHAT): *Hon'ble Mr Chairman Sir, I shall speak in Bengali. I thank you for giving me an opportunity to speak on Railway Budget. On behalf of our party RSP, I oppose whole heartedly the Railway Budget. Sir, the development of civilization depends on railway operation. Keeping in view the all round development of the country, the allocation for railway should have been distributed evenly and proportionately. But the Government and Ministry of Railway have failed to discharge their responsibility. That is why we are opposing the Railway Budget.

It has been found through some data that 85% of railway operation has been constructed during British regime and only 15% railway lines have been constructed after independence in these 50 years. The importance of railway has not been properly looked into in free India. We know that development of any region depends on proper railway connection. It is a matter of shame and regret that even after 50 years of independence so many areas in the country have not been connected with railway link.

I have come from Balurghat of North Bengal in West Bengal. This is mainly SC/ST dominated area. The Government is just doing lip service by saying that priority will be given and developmental work will be taken up in the areas dominated by SC/ST people. But there is a big gap between promise and practice.

In my district Balurghat, there is no railway line. Survey for Eklakhi Balurghat was conducted in 1984. But it is a matter of shame and regret that even after 16 years even 100 metres of railway line has not been constructed.

If the Government is honest enough to take some effective steps for the development of SC/ST dominated area then I demand that adequate allocation must be sanctioned to expedite the long-pending Eklakhi Balurghat project and complete it without delay. I also demand to open computerised ticket counter at Balurghat.

___________________________________________________________________________ * Original in Bengali My demand also include electrification for Lalgola Sealdah section in Murshidabad which happens to be a neighbouring area of my constituency Balurghat.

The survey for electrification from Krishna Nagar to Baharampur has already been completed. The work for electrification should immediately start. The proposal for survey for a new railway line from Baharampur to Kandi will meet the long standing demand of the people of this area. But for proper implementation of the project it is necessary to have simultaneous survey from Baharampur via Kandi to Sainthia.

Sealdah to Canning was the second railway line constructed in India. There has been a long standing demand by the people of Sundarban for double line from Sonarpur to Canning of Southern Division of Sealdah Canning line. I also demand to construct double line for this area so that people of this region are benefitted. Moreover, tokenless system should be adapted instead of the prevailing 'Gola system'. This will help the people and Sundarban a beautiful tourist resort will be easily accessible to both tourists from abroad and our own country.

I also demand that the metre gauge line from New Jalpaiguri via Siliguri to New Bongaigaon should be converted by broad gauge.

In the end I would like to mention that hike in passenger fare and freight will result in price escalation of essential commodities causing immense inconvenience to common people. The administration should immediately adapt some strong measures to curb this. The safety and security of the passengers should also be protected. Sir, I thank you once again for giving me an opportunity to participate in the discussion. I conclude my speech by opposing the Railway Budget.

¸ÉÒ ºÉÖ®úäxpù ÊºÉÆ½þ ¤É®ú´ÉɱÉÉ (ʽþºÉÉ®ú) : ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, +É{ÉxÉä ¨ÉÖZÉä ºÉnùxÉ ¨ÉäÆ ¤ÉÉä±ÉxÉä Eòä ʱÉB ºÉ¨ÉªÉ ÊnùªÉÉ ½þè, =ºÉEòä ʱÉB xÉä¶ÉxÉ±É ±ÉÉäEònù±É {ÉÉ]õÒÇ EòÒ iÉ®ú¡ò ºÉä +Éè®ú +{ÉxÉÒ iÉ®ú¡ò ºÉä ¨ÉèÆ +É{ÉEòÉ vÉxªÉ´ÉÉnù Eò®úiÉÉ ½þÚÆ* ®úä±É ¨ÉÆjÉÒ VÉÒ xÉä VÉÉä ®úä±É ¤ÉVÉ]õ ºÉnùxÉ ¨ÉäÆ |ɺiÉÖiÉ ÊEòªÉÉ ½þè, ´É½þ EòÖUô ®úÉVªÉÉäÆ Eòä ʱÉB +SUôÉ ½þÉä ºÉEòiÉÉ ½þè, EòÖUô ´ÉMÉÉäÇÆ Eòä ʱÉB +SUôÉ ½þÉä ºÉEòiÉÉ ½þè, ¨ÉMÉ®ú +É¨É VÉxÉiÉÉ Eòä ʱÉB <iÉxÉÉ +SUôÉ xɽþÒÆ ½þè* <ºÉ ¤ÉVÉ]õ ¨ÉäÆ ½þÊ®úªÉÉhÉÉ |Énùä¶É +Éè®ú ´É½þÉÆ Eòä ±ÉÉäMÉÉäÆ EòÒ {ÉÚ®úÒ iÉ®ú½þ ºÉä +xÉnùäJÉÒ EòÒ MÉ<Ç ½þè* ¨ÉèÆ +É{ÉEòÉä ¤ÉiÉÉxÉÉ SÉɽþÚÆMÉÉ ÊEò VÉ¤É ºÉä ªÉ½þ nùä¶É +ÉVÉÉnù ½þÖ+É ½þè iÉ¤É ºÉä ½þÊ®úªÉÉhÉÉ |Énùä¶É ¨ÉäÆ EòÉä<Ç ¦ÉÒ xÉ<Ç ®úä±É´Éä ±ÉÉ<xÉ xɽþÒÆ ¤ÉxÉÒ ½þè* BEò ¶É½þ®ú ºÉä nùںɮúä ¶É½þ®ú EòÉä VÉÉäc÷xÉä Eòä ʱÉB <ºÉ 50 ºÉÉ±É Eòä +®úºÉä ¨ÉäÆ ´É½þÉÆ EòÉä<Ç ¦ÉÒ xÉ<Ç ®úä±É´Éä ±ÉÉ<xÉ xɽþÒÆ ¤ÉxÉÉ<Ç MÉ<Ç ½þè* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ¨ÉèÆ +É{ÉEòÉä ¤ÉiÉÉxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ½þÊ®úªÉÉhÉÉ |Énùä¶É, Ênù±±ÉÒ Eòä SÉÉ®úÉäÆ iÉ®ú¡ò ½þè +Éè®ú Ênù±±ÉÒ <ºÉ nùä¶É EòÒ ®úÉVÉvÉÉxÉÒ ½þè* 8-10 ±ÉÉJÉ ±ÉÉäMÉ, ½þ®ú ®úÉäVÉ Ênù±±ÉÒ +ÉiÉä ½þèÆ +Éè®ú ½þÊ®úªÉÉhÉÉ |Énùä¶É ºÉä ]ÅäxÉÉäÆ ¨ÉäÆ {Égøä-ʱÉJÉä ±ÉÉäMÉ xÉÉèEò®úÒ +Éè®ú ´ªÉÉ{ÉÉ®ú Eò®úxÉä ¦Éäc÷-¤ÉEòÊ®úªÉÉäÆ EòÒ iÉ®ú½þ ¦É®úEò®ú +ÉiÉä ½þèÆ* <ºÉºÉä BäºÉÉ ±ÉMÉiÉÉ ½þè ÊEò ½þÊ®úªÉÉhÉÉ |Énùä¶É EòÒ +Éä®ú ®úä±É ¨ÉÆjÉÉ±ÉªÉ EòÉ vªÉÉxÉ Ê¤É±ÉEòÖ±É xɽþÒÆ ½þè* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ½þÊ®úªÉÉhÉÉ |Énùä¶É ºÉä ±ÉÉäMÉÉäÆ Eòä ]ÅäxÉÉäÆ ¨ÉäÆ ¦Éäc÷-¤ÉEòÊ®úªÉÉäÆ EòÒ iÉ®ú½þ ¦É®úEò®ú +ÉxÉä +Éè®ú VÉÉxÉä Eòä EòÉ®úhÉ |ÉÊiÉ ÊnùxÉ +xÉäEò nùÖPÉÇ]õxÉÉBÆ ½þÉäiÉÒ ½þèÆ* ¨Éä®úÉ ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä +xÉÖ®úÉävÉ ½þè ÊEò Ênù±±ÉÒ nùä¶É EòÒ ®úÉVÉvÉÉxÉÒ ½þÉäxÉä EòÒ ´ÉVɽþ ºÉä =ºÉEòÉ ¨Éɺ]õ®ú {±ÉÉxÉ ¤ÉxÉÉ ½þè ÊVɺÉEòä +xÉÖºÉÉ®ú 150 ÊEò±ÉÉä¨ÉÉ]õ®ú iÉEò ®úä±É ªÉÉiÉɪÉÉiÉ EòÒ ºÉÖÊ´ÉvÉÉ +SUôÒ ½þÉäxÉÉ SÉÉʽþB iÉÉÊEò ±ÉÉäMÉÉäÆ EòÉä +ÉxÉä-VÉÉxÉä ¨ÉäÆ iÉEò±ÉÒ¡ò xÉ ½þÉä* Ênù±±ÉÒ ¨ÉäÆ {ÉɱªÉÚ¶ÉxÉ ¤É½þÖiÉ ¤Égø ®ú½þÉ ½þè* <ºÉʱÉB ¨Éä®úÉ ÊxÉ´ÉänùxÉ ½þè +Éè®ú ªÉ½þ Vɰü®úÒ ½þè ÊEò ®úä±É´Éä Ênù±±ÉÒ Eòä +ɺÉ{ÉÉºÉ ½þÊ®úªÉÉhÉÉ ¨ÉäÆ 150 ÊEò±ÉÉä¨ÉÒ]õ®ú iÉEò VɽþÉÆ ÊºÉÆMÉ±É ]ÅèEò ½þè =ºÉä b÷¤É±É ÊEòªÉÉ VÉÉB +Éè®ú VɽþÉÆ b÷¤É±É ]ÅèEò ½þè ´É½þÉÆ BEò ±ÉÉ<xÉ =ºÉEòä ºÉÉlÉ-ºÉÉlÉ +Éè®ú b÷ɱÉÒ VÉÉB ÊVɺɺÉä ±ÉÉäMÉÉäÆ EòÉä +ÉxÉä-VÉÉxÉä EòÒ ¤Éä½þiÉ®ú ºÉÖÊ´ÉvÉÉ Ê¨É±É ºÉEòä* VÉÉä ]ÅäxÉäÆ ½þÊ®úªÉÉhÉÉ |Énùä¶É EòÒ iÉ®ú¡ò ºÉä MÉÖVÉ®úiÉÒ ½þèÆ, =xɨÉäÆ xÉB Êb÷¤¤Éä VÉÉäc÷ä VÉÉBÆ ÊVɺɺÉä +É¨É VÉxÉiÉÉ EòÉä ªÉÉjÉÉ Eò®úxÉä ¨ÉäÆ ºÉÖÊ´ÉvÉÉ ½þÉä* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, VÉÉä xÉ<Ç ®úä±É´Éä ±ÉÉ<xÉ ½þÊ®úªÉÉhÉÉ |Énùä¶É ¨ÉäÆ ¤ÉxÉxÉÒ ½þèÆ ¨ÉèÆ =xÉEòÒ iÉ®ú¡ò ¨ÉÆjÉÒ ¨É½þÉänùªÉ EòÉ vªÉÉxÉ Ênù±ÉÉxÉÉ SÉɽþiÉÉ ½þÚÆ* Ê{ÉUô±Éä 50 ´É¹ÉÉäÇÆ ºÉä ±ÉMÉÉiÉÉ®ú ½þÊ®úªÉÉhÉÉ EòÒ VÉxÉiÉÉ EòÒ ¨ÉÉÆMÉ ½þè ÊEò ½þÊ®úªÉÉhÉÉ EòÉä ½þÊ®úuÉ®ú ºÉä VÉÉäc÷É VÉÉB* +É{ÉEòÉä ¨ÉɱÉÚ¨É ½þè ÊEò ½þÊ®úuÉ®ú <ºÉ nùä¶É EòÒ {ÉÊ´ÉjÉ B´ÉÆ vÉÉʨÉÇEò xÉMÉ®úÒ ½þèÆ VɽþÉÆ ½þÊ®úªÉÉhÉÉ ºÉä ±ÉÉJÉÉäÆ +Énù¨ÉÒ VÉÉiÉä ½þèÆ, ±ÉäÊEòxÉ =x½þäÆ ½þÊ®úªÉÉhÉÉ |Énùä¶É ºÉä ½þÊ®úuÉ®ú VÉÉxÉä Eòä ʱÉB EòÉä<Ç ºÉÒvÉÒ ®úä±É ºÉä´ÉÉ ={ɱɤvÉ xɽþÒÆ ½þè* <ºÉʱÉB ¨Éä®úÒ ¨ÉÉÆMÉ ½þè ÊEò ½þÊ®úªÉÉhÉÉ EòÉä ºÉÒvÉÒ ®úä±É ºÉä´ÉÉ uÉ®úÉ ½þÊ®úuÉ®ú ºÉä VÉÉäc÷É VÉÉB* ¨ÉèÆ +É{ÉEòä vªÉÉxÉ ¨ÉäÆ ±ÉÉxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò VÉ¤É <ºÉ nùä¶É Eòä |ÉvÉÉxÉ ¨ÉÆjÉÒ ¸ÉÒ ¨ÉÉä®úÉ®úVÉÒ ¦ÉÉ<Ç nùäºÉÉ<Ç lÉä, iÉ¤É =xÉEòä ºÉ¨ÉªÉ ¨ÉäÆ Ênù±±ÉÒ ºÉä VÉÉJÉ±É iÉEò b÷¤É±É ®úä±É´Éä ±ÉÉ<xÉ ¤ÉxÉÉxÉä EòÉ ¡òèºÉ±ÉÉ ½þÖ+É lÉÉ, ±ÉäÊEòxÉ +¤É iÉEò ªÉ½þ ºEòÒ¨É +vÉÚ®úÒ ½þè* ªÉ½þ 45 ÊEò±ÉÉä¨ÉÒ]õ®ú EòÉ ]õÖEòc÷É ½þè VÉÉä +¦ÉÒ iÉEò xɽþÒÆ ¤ÉxÉÉ ½þè* ¨ÉèÆ ¨ÉÆjÉÒ ¨É½þÉänùªÉ ºÉä +xÉÖ®úÉävÉ Eò®úxÉÉ SÉɽþÚÆMÉÉ ÊEò Ê{ÉUô±Éä nùÉä ºÉÉ±É ºÉä <ºÉ ®úä±É´Éä ±ÉÉ<xÉ Eòä ʱÉB ¤ÉVÉ]õ ¨ÉäÆ BEò ¦ÉÒ {ÉèºÉÉ xɽþÒÆ ÊnùªÉÉ MɪÉÉ +Éè®ú <ºÉ ¤ÉVÉ]õ ¨ÉäÆ ¦ÉÒ <ºÉEòä ʱÉB {ÉèºÉä EòÉ EòÉä<Ç =±±ÉäJÉ xɽþÒÆ ½þè* ¨ÉèÆ ¨ÉÆjÉÒ ¨É½þÉänùªÉ ºÉä Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò <ºÉEòä ʱÉB iÉÖ®úÆiÉ vÉxÉ EòÉ |ÉÉ´ÉvÉÉxÉ ÊEòªÉÉ VÉÉB* <ºÉEòä ºÉÉlÉ-ºÉÉlÉ Ê½þºÉÉ®ú ºÉä ʺɮúºÉÉ ´ÉɪÉÉ ¡òiÉä½þɤÉÉnù, xÉ<Ç ®úä±É´Éä ±ÉÉ<xÉ ¤ÉxÉÉ<Ç VÉÉB* <ºÉ ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆ ¨ÉÆjÉÒ ¨É½þÉänùªÉ ºÉä Eò<Ç ¤ÉÉ®ú +xÉÖ®úÉävÉ Eò®ú SÉÖEòÉ ½þÚÆ, ʱÉJÉEò®ú ¦ÉÒ nùä SÉÖEòÉ ½þÚÆ ÊEò <ºÉEòÉä VɱnùÒ ºÉä VɱnùÒ ¤ÉxÉɪÉÉ VÉÉB iÉÉÊEò ½þÊ®úªÉÉhÉÉ |Énùä¶É EòÒ +É¨É VÉxÉiÉÉ EòÉä ºÉÖÊ´ÉvÉÉ ½þÉä ºÉEòä* <ºÉ ºÉ¨ÉªÉ ´É½þ Êb÷ºÊ]ÅE]õ ½þè* ªÉÊnù ªÉ½þ ®úä±É´Éä ±ÉÉ<xÉ ¤ÉxÉ VÉÉiÉÒ ½þè iÉÉä =ºÉºÉä ÊVɱÉä EòÉä ¤É½þÖiÉ ±ÉÉ¦É Ê¨É±ÉäMÉÉ* EòÖ°üIÉäjÉ ºÉä ªÉ¨ÉÖxÉÉ xÉMÉ®ú iÉEò xÉ<Ç ®úä±É´Éä ±ÉÉ<xÉ ¤ÉxÉxÉÒ SÉÉʽþB* ½þÉÆºÉÒ ºÉä Eò®úxÉÉ±É ´ÉɪÉÉ VÉÒxnù +Éè®ú {ÉÊ]õªÉɱÉÉ ºÉä xÉ®ú´ÉÉhÉÉ-VÉÒxnù-MÉÖ½þÉxÉÉ ½þÉäiÉä ½þÖB Ênù±±ÉÒ Eòä ʱÉB xÉ<Ç ®úä±É ±ÉÉ<xÉ ¤ÉxÉxÉÒ SÉÉʽþB* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ¨ÉèÆ ¨ÉÆjÉÒ ¨É½þÉänùªÉ EòÉ vªÉÉxÉ xÉ<Ç ®úä±ÉMÉÉÊc÷ªÉÉäÆ EòÒ iÉ®ú¡ò Ênù±ÉÉxÉÉ SÉɽþÚÆMÉÉ* ½þÊ®úªÉÉhÉÉ |Énùä¶É EòÒ +É¨É VÉxÉiÉÉ EòÒ ¨ÉÉÆMÉ ½þè ÊEò ¦ÉÊ]õÆb÷É-VÉÒxnù-±ÉÖÊvɪÉÉxÉÉ xÉ<Ç ®úä±É ±ÉÉ<xÉ SɱÉxÉÒ SÉÉʽþB +Éè®ú VÉÒxnù ºÉä +¨ÞÉiɺɮú, ʽþºÉÉ®ú ºÉä +¨ÞÉiɺɮú +Éè®ú ʽþºÉÉ®ú ºÉä Vɨ¨ÉÚ iÉEò ®úä±É SɱÉxÉÒ SÉÉʽþB iÉÉÊEò Vɨ¨ÉÚ Eòä >ð{É®ú Eò]õ®úÉ ÊºlÉiÉ ´Éè¹hÉÉä ¨ÉÉiÉÉ Eòä nù¶ÉÇxÉÉäÆ Eòä ʱÉB ½þÊ®úªÉÉhÉÉ |Énùä¶É ºÉä ºÉÒvÉÒ ®úä±É ºÉä´ÉÉ Ê¨É±É ºÉEòä* ¨Éä®úÉ ÊxÉ´ÉänùxÉ ½þè ÊEò ʽþºÉÉ®ú ºÉä Vɨ¨ÉÚ xÉ<Ç ®úä±É SɱÉxÉÒ SÉÉʽþB* ºÉÉäxÉÒ{ÉiÉ ºÉä Ênù±±ÉÒ ¶É]õ±É ]ÅäxÉ SɱÉxÉÒ SÉÉʽþB +Éè®ú ºÉÉäxÉÒ{ÉiÉ ºÉä ¡ò®úÒnùɤÉÉnù Eòä ʱÉB ¶É]õ±É SɱÉxÉÒ SÉÉʽþB* {ɽþ±Éä ʽþºÉÉ®ú ºÉä BEò ½þÊ®úªÉÉhÉÉ BEºÉ|ÉèºÉ SɱÉiÉÒ lÉÒ, ±ÉäÊEòxÉ ¨ÉÆjÉÒ ¨É½þÉänùªÉ xÉä =ºÉEòÉä ¤Éxnù Eò®ú ÊnùªÉÉ ½þè* ¨Éä®úÉ ¨ÉÆjÉÒ ºÉä ÊxÉ´ÉänùxÉ ½þè ÊEò =ºÉEòÉä Ê¡ò®ú ºÉä SɱÉÉxÉÉ SÉÉʽþB* <ºÉEòä ºÉÉlÉ-ºÉÉlÉ ¨ÉèÆ +É{ÉEòä ¨ÉÉvªÉ¨É ºÉä ºÉnùxÉ +Éè®ú ¨ÉÆjÉÒ VÉÒ EòÉä ¤ÉiÉÉxÉÉ SÉɽþÚÆMÉÉ ÊEò VÉÒÆnù ºÉä ºÉ֤ɽþ EòÉä<Ç ¦ÉÒ BEºÉ|ÉäºÉ ]ÅäxÉ ±ÉÖÊvɪÉÉxÉÉ +Éè®ú ¦ÉÊ]õÆb÷É Eòä ʱÉB xɽþÒÆ VÉÉiÉÒ* ¨Éä®úÒ ¨ÉÉÆMÉ ½þè ÊEò ´É½þÉÆ ºÉ֤ɽþ 11 ¤ÉVÉä EòÉä<Ç BEºÉ|ÉäºÉ ]ÅäxÉ SɱÉÉ<Ç VÉɪÉä EªÉÉäÆÊEò ºÉÉ®úÒ EòÒ ºÉÉ®úÒ BEºÉ|ÉäºÉ ]ÅäxÉäÆ ®úÉiÉ ¨ÉäÆ SɱÉiÉÒ ½þèÆ* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ :+¤É +É{É ºÉ¨ÉÉ{iÉ EòÒÊVÉB* ¸ÉÒ ºÉÖ®úäxpù ÊºÉÆ½þ ¤É®ú´ÉɱÉÉ (ʽþºÉÉ®ú) : ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ¨ÉèÆ +É{ÉEòä ¨ÉÉvªÉ¨É ºÉä ¨ÉÆjÉÒ VÉÒ EòÉ vªÉÉxÉ Ê½þºÉÉ®ú ¨ÉäÆ b÷¤É±É ¡òÉ]õEò EòÒ iÉ®ú¡ò Ênù±ÉÉxÉÉ SÉɽþiÉÉ ½þÚÆ* Ê{ÉUô±Éä 40 ºÉɱÉÉäÆ ºÉä =ºÉ ¶É½þ®ú EòÒ VÉxÉiÉÉ EòÒ ¨ÉÉÆMÉ ½þè ÊEò ´É½þ ¶É½þ®ú nùÉä ʽþººÉÉäÆ ¨ÉäÆ ¤ÉÆ]õÉ ½þÖ+É ½þè ÊVɺɺÉä ±ÉÉäMÉÉäÆ EòÉä {ÉÉÆSÉ ÊEò±ÉÉä¨ÉÒ]õ®ú EòÉ SÉEEò®ú ±ÉMÉÉEò®ú VÉÉxÉÉ {Éc÷iÉÉ ½þè <ºÉʱÉB b÷¤É±É ¡òÉ]õEò Eòä >ð{É®ú +Éä´É®úÊ¥ÉVÉ ¤ÉxÉxÉÉ SÉÉʽþB* VÉÒÆnù ¶É½þ®ú Eòä ±ÉÉäMÉÉäÆ EòÒ ¦ÉÒ ªÉ½þÒ ¨ÉÉÆMÉ ½þè ÊEò ´É½þÉÆ ¦ÉÒ +Éä´É®úÊ¥ÉVÉ ¤ÉxÉɪÉÉ VÉɪÉä* =SÉÉc÷É Eòä ®úä±É´Éä º]õä¶ÉxÉ Eòä >ð{É®ú MÉÉÆ´É +Éè®ú ¨ÉÆb÷Ò ¨ÉäÆ VÉÉxÉä Eòä ʱÉB {Éènù±É +Éä´É®úÊ¥ÉVÉ ½þÉäxÉÉ SÉÉʽþB* ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä Ê¡ò®ú +xÉÖ®úÉävÉ Eò®úiÉÉ ½þÚÆ ÊEò ½þÊ®úªÉÉhÉÉ |Énùä¶É EòÒ VÉxÉiÉÉ EòÉ JªÉÉ±É ®úJÉiÉä ½þÖB <xÉ iɨÉÉ¨É ¤ÉÉiÉÉäÆ EòÉä <ºÉ ¤ÉVÉ]õ ¨ÉäÆ +É{É ±ÉäxÉä EòÉ EòÉ¨É Eò®úäÆ* +É{ÉxÉä ¨ÉÖZÉä ¤ÉÉä±ÉxÉä EòÉ ºÉ¨ÉªÉ ÊnùªÉÉ, =ºÉEòä ʱÉB ¤É½þÖiÉ-¤É½þÖiÉ vÉxªÉ´ÉÉnù* SHRI PRAKASH YASHWANT AMBEDKAR (AKOLA): Mr.Chairman, Sir, I would like to make some suggestions and appreciate if the Government pays attention to them.

Mr. Chairman, Sir, for the last ten years, if you look at the Railway Budget, it is always a case that when the revenue has to be raised, it is the freight and the passenger tariff that is always raised.

The hon. Minister and the officials do not look into the aspect of rationalising the internal resources which has been mismanaged and misused. The Railways have a system known as `spot buying'. If you look into the spot buying, whatever goes on there, they are purchased at nearly 300 to 400 per cent higher than what normally is there. I would request the Minister that he looks into this aspect. That is one thing.

Secondly, in the most important transport sector--coal, petroleum products and fertilisers--the increase has only been 1.6 per cent but if you look at the general consumption level that is there, the increase is more than six per cent. The Railways could attract only one per cent towards it and in this direction I would like to suggest to the hon. Minister that as far as the transportation of foodgrains is concerned, they are using the same wagons which are used for other kinds of transport. Mr. Chairman, Sir, it is now necessary and it has now been established that a huge quantity of foodgrains movement takes place from the North to the South. If this kind of movement has to be made in future, they would require a special kind of wagon which can be loaded immediately and transported to wherever is the destination. In this regard, I would suggest to the hon. Minister that we have over a period of time collected enough data as to where the food material is required to be transported and the quantity to be transported is also known. If we go about liaising between the State Government and the Ministry of Food Supply, I think, Sir, the loss that has been seen in the freight section can be decreased also.

Mr. Chairman, Sir, I have been raising one issue with the hon. Minister, that is, an alternative route to the southern districts. Today the existing route to the southern districts is via Nagpur or via Manmad. If we look at the reply that has been given in this House by the hon. Railway Ministers, both have Stated that there is a bottleneck either at Nagpur or at Manmad. There is an alternative route which is necessary. On the path of the alternative route, the conversion of meter gauge into broad gauge has started. The alternative route is via Delhi, Jaipur, Kandwa, Akola, Purna, Nanded and Secunderabad. There is another advantage in this alternative route. If we go via the existing route, that is, via Delhi, Bhopal, Nagpur and Secunderabad, or the other way round, via, Delhi, Bhopal, Manmad, Aurangabad, Nanded and Secunderabad, then, the distance between Delhi and Secunderabad via Nagpur is nearly about 1700 kilometres. The distance between Delhi and Secunderabad via Manmad is near about 1900 kilometres. But if we go through the route of Delhi-Jaipur-Akola-Nanded-Secendrabad, the distance is only 1100 kilometres. It was with this in mind, in the year 1991, the project was started for converting this line from metre gauge to broad gauge. Now, what I find from the Ministry and the reply given in this House, is that the survey has not been done. May I know one thing from the hon. Minister? When you have already converted from metre gauge to broad gauge the line from Delhi to Alwar and the line from Secunderabad to Purna, only the middle portion is left. When the alternative route is available, when the time saving factor is available, may I also know from the hon. Minister whether he is going to look into this aspect and see that the remaining portion between Purna and Kandwa is converted from metre gauge to broad gauge? Then, the whole problem ends.

I will come to another issue which, I think, is the major issue. In the coming year, the Railway gets rolling-stock as well as the railway track which has been used and it has been kept aside for auction. There are many cities that are coming up. I have been moving from one city to another city. What I find over a period of time is that in every city, the time taken to travel from one place to another place, that is, the first 30 minutes, has now increased to one hour. Therefore, I would like to suggest this to the hon. Minister. Keeping in mind the difference of time, if we utilize this track and rolling-stock which have already been used and kept aside, for running of tram services in the new metropolitan cities that are coming up, the demand that is now made by a small section that there should be an EMU, would be met. It should be increased. I think by doing this, we can overcome this problem. If we can coordinate with the State Government, this track can be utilized in a much better way.

The last issue which I will come to is the city of Mumbai. Both the Minister of Railways and the Minister of State for Railways have been kind enough to look into the long-pending issues of developing the fifth and sixth tracks. But there are some areas where bottlenecks have been created. In the Central Railway, there is one bottleneck at Ghatkopar Station where there is no space to lay down the fifth and the sixth lines. I would like to suggest to the hon. Minister that there are only three buildings which are coming in the way. If you can acquire those three buildings, the necessary space for developing the fifth and the sixth tracks will be created and this work can be completed.

I would like to make another suggestion which is that some of the trains which you have announced newly take a long time to come into operation. If they are started by May, I think, the people will thank the hon. Minister. 17.00 hrs. ¸ÉÒ |ÉEòÉ¶É ªÉ¶É´ÉÆiÉ +¨¤Éäb÷Eò®ú (+EòÉä±ÉÉ) : +É{É ´ÉÒÊb÷ªÉÉä EòÉÆ£òäÆºÉ ¦ÉÒ ±Éä b÷É=xÉ Eò®úxÉä Eòä ʱÉB B±ÉÉ´É Eò®úäÆMÉä? EªÉÉ xÉèEº]õ ºÉè¶ÉxÉ ¨ÉäÆ ´ÉÒÊb÷ªÉÉä EòÉÆ£òäÆºÉ ±Éä b÷É=xÉ Eò®úxÉä EòÒ <VÉÉVÉiÉ ½þÉäMÉÒ? EªÉÉ ?

SHRI B.M. MENSINKAI (DHARWARD SOUTH): I am happy that you have given me some time to talk about the Railway Budget. First of all, before bringing up my other points I would like to stress that our ex-Chief Minister of Karnataka and the ex-Prime Minister of India, hon. Shri Devegowda already told this House that if the Railway Zonal Office is shifted from Bangalore to Hubli - a sort of threat has been given by him -- a law and order problem would arise. But I would like to say in this connection that he had already, when he was the Chief Minister of Karnataka in l996, sent a letter stating that Hubli should be the headquarters for the Railway Zonal Office. Therefore, I would like to read OUT the letter written to Shri Suresh Kalmadi on l6-2-l996 :

"Dear Shri Suresh Kalmadi, There has been a persistent demand from the people of Karnataka for the Southern Zonal Office of the Indian Railways to be opened at Hubli, an important commercial centre in Northern Karnataka. You must also have received a number of representations from different people insisting on the establishment of this office at Hubli.
I request you to kindly consider these requests favourably and pass orders directing the opening of the Zonal Office of the Southern Railway at Hubli.
With regards, Yours sincerely, (H.D. Devegowda) "

MR. CHAIRMAN :You may lay it on the Table.

SHRI B.M. MENSINKAI :To conclude, again he had also sent another letter by his Personal Assistant. I would like to read it out also. This was written on 8-3-1996 to the Private Secretary to the hon. Minister of State for Railways. It reads as follows:

" Sir, this has reference to Letter No.CM 96/GIO/96 dated l6-2-96 of the hon. Chief Minister of Karnataka regarding the opening of the Zonal Office at Hubli. In this regard I am desired to request you to note the following correction in the letter cited above:
"The Southern Office of the Indian Railways may be opened at Hubli" may please be read as : "To have the South Western Railway office opened at Hubli since the Southern Zonal Office already exists at Madras".

This may please be brought to the notice of the hon. Minister of State for Railways."

yours faithfully, (BP Karieram) Deputy Decretary II to CM MR. CHAIRMAN: Please lay it on the Table.

SHRI B.M. MENSINKAI : I will lay them on the Table.

In this connection I would like to state that when he became the Prime Minister, he changed his attitude and said that it should be opened at Bangalore. So, on that account I would like to oppose his statement of this nature. It is a threat to the Northern part of Karnataka, not only a threat to the Government of India.

Secondly, I would like to say that Kurla Express train is stopping at Haveri. On our request the hon. Minister has permitted it....(Interruptions). ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : ºÉ¨ÉÉ{iÉ Eò®úäÆ* SHRI B.M. MENSINKAI :Sir, I have not touched my points. ...(Interruptions). The Lok Shakti is one of the supporting Parties of the Government....(Interruptions). ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ: +É{É ¤ÉÉEòÒ EòÒ º{ÉÒSÉ ±Éä Eò®ú nùäÆ* SHRI B.M. MENSINKAI : Sir, later on, I may be permitted to lay my speech on the Table. (Interruptions).

SHRI B.M. MENSINKAI (DHARWARD SOUTH): Sir, I support the Railway Budget on behalf of my Lok Shakti Party with some suggestions:

1. Today our Hon'ble Ex. Chief Minister of Karnatak and Ex. Prime Minister Shri H.D. Devegouda told in the House that is Hubli is made Head Quarter of Zonal Office after cancelling the same at Bangalore, law and order problem was to be faced by the Government. And if Hubli is to be made as an additional Zonal Office along with Bangalore, he has no objection. In this connection I have made statement and read two letters written to the Central Govt. by him and his office as Chief Minister of Karnatak on 16.2.1996 and 8.3.1996 recommending Hubli for the establishment of Zonal office. But when he became Prime Minister Bangalore is made temporarily Zonal office which is nearer to Madras. I feel sorry for his such statement I expected that he would have supported Hubli to keep up his words and letters. Now people of Northern Karnatak felt hurt by his statement made this day in this house.

People of Bangalore never demanded this Zonal office earlier because Madras office is nearer to Bangalore than Hubli.

Demand for Zonal office to Hubli is Historical since British Rule. Britisher constructed Zonal office at Hubli-Dharsad Corporation. But due some reason at that time that proposal swatted to Madras. Therefore, then Govt. made that if office building as Karnatak Govt. College these records are there in the history.

I therefore, large that Govt. the start the Zonal office at Hubli without fear and faiver. As regards the other points I like to state that on my request in the last budget time for grant of stops Kurta Express train No. 1017 and 1018 at Haveri (District Head Quarter) and at Ranebennur (big business city) only Haveri city is granted. But for Ranebennnur I was told to wait for 2-3 months. But so far even after lapse of nearly 10 months no action is being taken to stop that train at Ranebennur. Ranebennur people are very angry with me and unreasonable propaganda is being made against me. If Ranebennur place was made first than Haveri I would have saved my self to some extent. I, therefore, humbly through you Sir request our Railway Minister to grant a stop of Kurta Express Train No. 1017 and 1018 at Ranebennur urgently.

Secondly, there is a Railway case against to merchants of Ranebennur pending since 1996 for illegally stopping to Kurta train at Renebannur. There is no loss of property. It is requested to withdraw the case immediately.

2. My constituency people want one puch-pull train between Hubli and Devanage which please be granted.

3. One train starting from Bangalore runs upto Harihar. It deserves to be extended upto Hubli which is about 100 k.m. from Harihar.

4. I have been mailing many request since last June for permanent repair of under bridge at Haveri railway station constructed by the Railway Dept. at the time of conversion of meter gange into Broad gange. It cannot be repaired I suggested overbridge near left side of Haveri station which is economically constructed due to rocky passage. We will make financial constitution I, therefore, request the Govt. to take up this construction urgently before commencement of rainy season from June, 1999.

5. Haveri and Ranebennur city station require fort bridges to cross over the opposite side the station for passengers I made many requests. It should be taken up.

6. Flat forms are to be raised and developed to facilitate the passengers.

7. For Reservation facility we have to go to Hubli or Harihar I have written many letters to the Railway officials and Hon'ble Minister also. But so far no action is taken my letters are to be considered favourably and reservation facility at Haveri and at Ranebennur should be provided for all classes including Ist class. Seat reservation at Kundgol, Sausi, Gudigeri and Karapigi stations at 2-4 seats in each station to cater the Rural people deserves to be granted. There are all in my constituency.

8. Funds are not sufficiently provided in the already granted conversion of lines from meter gange to broad gange rails between Gadog and Bijapur. Please provide full estimated funds to this project.

9. Compared to other states, my state - Karnatak has not provided with sufficient funds for development of Railway system in our state. No new line are proposed. Any how considering all the above demands I wish to Hon'ble Railway Minister will grant the all above-mentioned demands.

I finally conclude my speech with my sincere thanks for giving me time to speak.

(ends) ¸ÉÒ ±ÉÉ±É Ê¤É½þÉ®úÒ ÊiÉ´ÉÉ®úÒ ({ÉÚ´ÉÒÇ Ênù±±ÉÒ): ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ®úä±É ¨ÉÆjÉÒ VÉÒ uÉ®úÉ 25 ¡ò®ú´É®úÒ, 1999 EòÉä VÉÉä ®úä±É ¤ÉVÉ]õ {Éä¶É ÊEòªÉÉ MɪÉÉ, ¨ÉèÆ =ºÉEòä ºÉ¨ÉlÉÇxÉ ¨ÉäÆ JÉc÷É ½þÖ+É ½þÚÆ* ¦ÉÉ®úiÉÒªÉ VÉxÉiÉÉ {ÉÉ]õÒÇ +Éè®ú =ºÉEòä ºÉ½þªÉÉäMÉÒ nù±ÉÉäÆ EòÒ ºÉ®úEòÉ®ú EòÉ ªÉ½þ nùںɮúÉ ®úä±É ¤ÉVÉ]õ ½þè* VÉ¤É ½þ¨ÉÉ®úÉ {ɽþ±ÉÉ ®úä±É ¤ÉVÉ]õ {Éä¶É ½þÖ+É lÉÉ iÉ¤É ½þ¨ÉÉ®úä Ê´É{ÉIÉÒ Ê¨ÉjÉÉäÆ xÉä +xÉäEò |ÉEòÉ®ú EòÒ ¤ÉÉiÉäÆ Eò½þÒ lÉÒÆ ÊEò <ºÉ ¤ÉVÉ]õ ºÉä ¨É½þÆMÉÉ<Ç ¤ÉgøäMÉÒ, ±ÉäÊEòxÉ ´É½þ <iÉxÉÉ ¶ÉÉxÉnùÉ®ú ¤ÉVÉ]õ lÉÉ ÊEò ºÉÉ®úä nùä¶É xÉä, JÉäiÉÒ½þ®ú ¨ÉVÉnùÚ®úÉäÆ xÉä +Éè®ú ´ªÉÉ{ÉÉÊ®úªÉÉäÆ xÉä ¦ÉÒ =ºÉEòÉ ºÉ¨ÉlÉÇxÉ ÊEòªÉÉ lÉÉ* ªÉ½þ VÉÉä ®úä±É ¤ÉVÉ]õ {Éä¶É ÊEòªÉÉ MɪÉÉ ½þè, <ºÉ ¤ÉVÉ]õ EòÒ ÊxÉÆnùÉ Eò®úxÉä Eòä ʱÉB Ê´É{ÉIÉ Eòä ½þ¨ÉÉ®úä ʨÉjÉÉäÆ Eòä {ÉÉºÉ ¶É¤nù xɽþÒÆ ½þèÆ +Éè®ú Eòä´É±É Ê´É®úÉävÉ Eò®úxÉä Eòä ʱÉB ´Éä <ºÉEòÉ Ê´É®úÉävÉ Eò®ú ®ú½þä ½þèÆ* ±ÉäÊEòxÉ ½þ¨ÉxÉä nùäJÉÉ ÊEò ¸ÉÒ ´ÉÉä®úÉ VÉèºÉä ´ÉÊ®ú¹`ö ºÉnùºªÉÉäÆ xÉä <ºÉ ¤ÉVÉ]õ ¨ÉäÆ +SUôä EòɨÉÉäÆ Eòä ʱÉB ®úä±É ¨ÉÆjÉÒ VÉÒ EòÒ |ɶɯºÉÉ EòÒ ½þè* ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, SÉÚÆÊEò ºÉ¨ÉªÉ Eò¨É ½þè <ºÉʱÉB ¨ÉèÆ BEò-nùÉä ¤ÉÉiÉäÆ ½þÒ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ* BEò iÉÉä ¨ÉèÆ ªÉ½þ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ´É¹ÉÇ 1999 ªÉÉjÉÒ ´É¹ÉÇ PÉÉäʹÉiÉ ÊEòªÉÉ MɪÉÉ ½þè, ªÉ½þ º´ÉÉMÉiÉ ªÉÉäMªÉ ½þè* <ºÉEòä ʱÉB ½þ¨ÉäÆ SÉÉʽþB ÊEò ½þ¨É ªÉ½þ ºÉÆEò±{É ±ÉäÆ ÊEò ºÉÉvÉÉ®úhÉ MÉÉc÷Ò Eòä +Ænù®ú VÉÉä ¦ÉÒ ªÉÉjÉÒ Ê]õEò]õ ±ÉäEò®ú SÉgøä, =ºÉä ºÉÒ]õ +´É¶ªÉ ʨɱÉä* VÉèºÉÉ ÊEò +É{É VÉÉxÉiÉä ½þèÆ ¦ÉÉ®úiÉ EòÒ ®úÉVÉvÉÉxÉÒ Ênù±±ÉÒ ½þè, ÊVɺÉEòÒ +ɤÉÉnùÒ Eò®úÒ¤É BEò Eò®úÉäc÷ Eòä ±ÉMɦÉMÉ ½þÉä MÉ<Ç ½þè* Ênù±±ÉÒ ¨ÉäÆ ªÉÉiÉɪÉÉiÉ ´ªÉ´ÉºlÉÉ EòÉ¡òÒ SÉ®ú¨É®úÉ MÉ<Ç ½þè* ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉä ¤ÉvÉÉ<Ç nùäxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò <xÉEòä |ɪÉÉºÉ ºÉä ¨Éè]ÅÉä ®úä±É {ÉÊ®úªÉÉäVÉxÉÉ Eòä iɽþiÉ EòÉ¨É ¶ÉÖ°ü ½þÉä MɪÉÉ ½þè* +¦ÉÒ {ɽþ±Éä SÉ®úhÉ EòÒ ªÉÉäVÉxÉÉ ¶ÉÖ°ü ½þÖ<Ç ½þè, ´É½þ Uô& ½þVÉÉ®ú Eò®úÉäc÷ ¯û{ÉB EòÒ ½þè VÉÉä xÉÉÆMɱÉÉä<Ç ºÉä ¶Éɽþnù®úÉ iÉEò EòÒ ½þè* ±ÉäÊEòxÉ +¦ÉÒ =ºÉ {É®ú iÉÒºÉ ½þVÉÉ®úÒ ºÉä ¶Éɽþnù®úÉ iÉEò EòÉ ½þÒ EòÉ¨É ½þÉlÉ ¨ÉäÆ Ê±ÉªÉÉ MɪÉÉ ½þè* VÉèºÉÉ ÊEò ºÉ¨ÉÉSÉÉ®ú {ÉjÉÉäÆ ¨ÉäÆ +ɪÉÉ ½þè +Éè®ú +É{ÉEòä ¨ÉÆjÉÉ±ÉªÉ Eòä +ÊvÉEòÉÊ®úªÉÉäÆ xÉä ¦ÉÒ Eò½þÉ ½þè ÊEò <ºÉ¨ÉäÆ +xÉäEòÉäÆ ÊnùEEòiÉäÆ +É ®ú½þÒ ½þèÆ* +MÉ®ú <ºÉ EòÉ¨É ¨ÉäÆ BEò ÊnùxÉ EòÒ ¯ûEòÉ´É]õ +É VÉÉB iÉÉä nùÉä-føÉ<Ç Eò®úÉäc÷ ¯û{ÉB EòÉ xÉÖEòºÉÉxÉ ½þÉä VÉÉiÉÉ ½þè* ¨Éè]ÅÉä ®úä±´Éä EòÉ |ÉlÉ¨É SÉ®úhÉ ºÉx 2005 iÉEò {ÉÚ®úÉ ½þÉäxÉÉ ½þè +Éè®ú VÉÉä EòÉ¨É ½þÉlÉ ¨ÉäÆ Ê±ÉªÉÉ MɪÉÉ ½þè =ºÉEòÉä 2002 iÉEò {ÉÚ®úÉ Eò®úxÉÉ ½þè* <ºÉEòä {ÉÚ®úÉ ½þÉäxÉä {É®ú ½þ¨ÉäÆ |ÉnùÚ¹ÉhÉ EòÒ nÞùʹ]õ ºÉä +Éè®ú ªÉÉiÉɪÉÉiÉ EòÒ nÞùʹ]õ ºÉä EòÉ¡òÒ ºÉ¡ò±ÉiÉÉ Ê¨É±ÉäMÉÒ* ¨ÉèÆ +{ÉxÉä ºÉÆºÉnùÒªÉ IÉäjÉ EòÒ EòÖUô ¤ÉÉiÉäÆ ªÉ½þÉÆ ®úJÉxÉÉ SÉɽþiÉÉ ½þÚÆ* {ÉÚ´ÉÒÇ Ênù±±ÉÒ, VÉÉäÊEò ¨Éä®úÉ ºÉƺÉnùÒªÉ IÉäjÉ ½þè, =ºÉEòÒ +ɤÉÉnùÒ 36 ±ÉÉJÉ ½þè* ´É½þÉÆ +ÉxÉä-VÉÉxÉä Eòä ʱÉB ±ÉÉäMÉÉäÆ EòÉä {É®úä¶ÉÉxÉÒ ½þÉäiÉÒ ½þè* ¨ÉèÆxÉä iÉÒxÉ ®úä±É ½þɱ]õ EòÒ ¨ÉÉÆMÉ EòÒ ½þè* ºÉұɨÉ{ÉÖ®ú-MÉÉÆvÉÒxÉMÉ®ú, ¨ÉÆb÷ɴɱÉÒ-SÉÆpù ʴɽþÉ®ú +Éè®ú xÉÆnùxÉMÉ®úÒ ¨ÉäÆ ½þɱ]õ ½þÉäxÉÉ SÉÉʽþB* <ºÉ ºÉ¨¤ÉxvÉ ¨ÉäÆ ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä ʨɱÉÉ lÉÉ* =x½þÉäÆxÉä <ºÉ ¤ÉɤÉiÉ +ÊvÉEòÉÊ®úªÉÉäÆ EòÉä +Énùä¶É ¦ÉÒ ÊnùB lÉä, ±ÉäÊEòxÉ JÉänù Eòä ºÉÉlÉ Eò½þxÉÉ {Éc÷iÉÉ ½þè ÊEò EòÉä<Ç EòɪÉÇ´ÉɽþÒ +¦ÉÒ iÉEò xɽþÒÆ ½þÖ<Ç* ¨Éä®úä IÉäjÉ ¨ÉäÆ xÉ®úä±ÉÉ ®úä±´Éä º]õä¶ÉxÉ ½þè, VɽþÉÆ ¤É½þÖiÉ ¤Éc÷Ò ¨ÉÆb÷Ò ½þè* ½þVÉÉ®úÉäÆ ±ÉÉäMÉ ´É½þÉÆ +ÉiÉä-VÉÉiÉä ½þèÆ, ±ÉäÊEòxÉ =ºÉEòÉ {±Éä]õ¡òɨÉÇ EòSSÉÉ ½þè* +ÉVÉÉnù{ÉÖ®ú ¨ÉÆb÷Ò ®úä±´Éä º]õä¶ÉxÉ EòÒ ¤Éb÷Ò nùÖnùǶÉÉ ½þè, ZÉÖMMÉÒ-ZÉÉäÆ{ÉÊc÷ªÉÉÆ {Éc÷Ò ½þÖ<Ç ½þèÆ, ±ÉMÉiÉÉ xɽþÒÆ ÊEò ´É½þ ®úä±´Éä º]õä¶ÉxÉ ½þè* Ênù±±ÉÒ Eòä VÉÉä ®úä±´Éä º]õä¶ÉÆºÉ ½þèÆ, Eò¨É ºÉä Eò¨É =xÉEòÉä ºÉÖxnù®ú ¤ÉxÉɪÉÉ VÉÉB* Ênù±±ÉÒ ºÉ®úEòÉ®ú xÉä, Ênù±±ÉÒ xÉMÉ®ú ÊxÉMÉ¨É xÉä ªÉ½þ ÊxÉhÉÇªÉ ÊEòªÉÉ ½þè ÊEò Ênù±±ÉÒ ¶É½þ®ú ¨ÉäÆ +ÉxÉä Eòä ʱÉB VÉÉä ¤ÉÉìb÷ǺÉÇ ½þèÆ, =xÉEòÉä ºÉÖxnù®ú ¤ÉxÉÉxÉä EòÒ Ênù¶ÉÉ ¨ÉäÆ +É{ÉEòä |ɪÉÉºÉ ®ú½þäÆMÉä* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉ +ʦÉxÉxnùxÉ Eò®úiÉä ½þÖB <ºÉ ¤ÉVÉ]õ EòÉ ºÉ¨ÉlÉÇxÉ Eò®úiÉÉ ½þÚÆ* (<ÊiÉ) {ÉÉÆSÉ º{ÉÒSÉäVÉ ½þÉ=ºÉ ¨ÉäÆ Ê®úÊ]õxÉ ¨ÉäÆ ±Éä EòÒ MÉ<ÇÆ* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : ʱÉÊJÉiÉ ¦ÉɹÉhÉ ¨ÉÆjÉÒ VÉÒ Ê´É¦ÉÉMÉ ºÉä ÊnùJÉ´ÉÉ ±ÉäÆMÉä +Éè®ú =ºÉ {É®ú +¨É±É ¦ÉÒ Eò®ú´ÉÉBÆMÉä* ʱÉÊJÉiÉ ¦ÉɹÉhÉ {É®ú VªÉÉnùÉ +¨É±É ½þÉäMÉÉ* ¸ÉÒ ±ÉÉ±É ¨ÉÖxÉÒ SÉÉè¤Éä (¤ÉEºÉ®ú) : ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ʱÉÊJÉiÉ ¦ÉɹÉhÉ {É®ú Vɰü®ú +¨É±É ½þÉäxÉÉ SÉÉʽþB* 1712 hours   SHRI MULLAPALLY RAMACHANDRAN : Mr. Chairman, Sir, I am grateful to you for having given me this opportunity to take part in the discussion on the Railway Budget for the year 1999-2000. The Indian Railways are playing a pivotal role in the socio-economic development of our country and it is a symbol of our national integration. Since the Railways are the single largest public utility service as also a major commercial enterprise, they have to carry out social obligations also. ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ : ®úä±É ¨ÉÆjÉÒ VÉÒ, +É{ÉEòÉä ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ EòÉ ¦ÉɹÉhÉ vªÉÉxÉ {ÉÚ´ÉÇEò ºÉÖxÉxÉÉ SÉÉʽþB* SHRI MULLAPALLY RAMACHANDRAN :It is a sad phenomenon that the Budgetary support to the Indian Railways has been dwindling year after year. This unhealthy trend has to be arrested and reversed. Sir, you may recall that in the initial years of our planned development, there was substantial support from the General Budget to the Railways. Now that support is decreasing year after year. During the last several years, the Railways have had to depend upon the market borrowings for their subsistence. Due to the paucity of adequate funds, the railway system has not kept pace with the general progress of our country. Therefore, my humble submission to this Government is that maximum financial allocation must be given from the General Budget to the Railways. The Planning Commission also should come forward to give substantial assistance to the Railways for the smooth running of the railway system in our country.

Sir, if you look at the Railways, you will realise that 85 per cent of the existing railway system in the country has been inherited by us from the Britishers. During the fifty years of our Independence, we could add only fifteen per cent. Therefore, it is only a fact that the railway network has expanded at a very slow pace since Independence.

The total growth between 1985-86 and 1995-96 was only one per cent. I feel that this is an occasion for us to have a sincere introspection into the various lapses and reasons for the loss and for the slow growth of the Indian Railways.

All said and done, the successive Governments did not pay much heed to the development of the Railways and that is the main reason why the railway system has not progressed according to our wishes.

The lopsided and misplaced priorities of the successive Railway Ministers also have contributed to the messy state of affairs in the railway system.

We all know that the hon. Railway Minister, Shri Nitish Kumar ji, who happens to be the best friend of all of us, was under pressure while finalising his Budget. The allies and the coalition partners of this Government were pulling the hon. Minister from different directions and he was finding it very difficult to finalise the Budget. If you look at the Budget, you will see that disproportionate huge amount has been allocated to three or four States, namely, Andhra Pradesh, Bihar, West Bengal and Maharashtra.

The leaders of some political parties or outfits are clamouring for packages for their own respective States. In the process, they forget about national interest and a small State like Kerala is left out mercilessly.

However, I am happy that some of the long pending demands of my States have also found expressions in this year's Budget for which, from the core of my heart, I compliment the hon. Minister, Shri Nitish Kumar. Sir, although we have been fighting for our State in the chequered history after independence, as Minister - although he does not belong to my party and is in fact opposed to Indian National Congress - he has given due consideration to a State which has been neglected for the last five decades together. I once again compliment the hon. Minister for the great service he has done to my State.

After introduction of railways in India in the year 1853, the British administration had given topmost priority to lay railway line from Chennai to Mangalore. This route is one of the oldest rail tracks in India. The first mail service was, in fact, run on this route. It is sad that no improvement whatsoever has been done on the sector from Shornur to Mangalore recently. Over-saturation point had reached on this sector as far back as early '90s.

With the commissioning of the Konkan Railway, a large number of trains bound for Northern India from Kerala, including the prestigious Rajdhani Express, are diverted. Naturally, there is a lot of congestion on this route. I had written to the hon. Minister several times. I have met him personally also in regard to this matter, but unfortunately nothing has been done by the hon. Minister or the Railway administration to decongest this Shornur to Mangalore sector. I bring to the attention of the hon. Minister that a lot of trains are going to the Northern India via Konkan area and therefore, this sector from Shornur to Mangalore has been very congested. I would very humbly request him that something must be done to see that trains are running punctually on this sector.

As you are aware, the State of Kerala also contributed to Konkan Railway project along with Karnataka, Goa and Maharashtra. Unless the doubling of track from Mangalore to Shornur is completed on a war-footing, the benefit of Konkan Railway will not reach Kerala. The work on the doubling of this line had commenced seven years back, but only 29 kilometres have been completed so far. If the work is moving at this rate, I am afraid that it will take another 50 years to complete this project. Therefore, immediate action should be taken to see that the doubling work is completed on this sector.

I am very happy that the hon. Minister has been kind enough to allot Rs. 100 crore for the doubling work on Mangalore-Calicut sector. I once again sincerely congratulate him for that. But if the benefit of the doubling of it is to reach Kerala, the work has to be expedited and it must be completed in a stipulated time-frame. Moreover, no amount has been earmarked for the doubling of line from Kuttippuram to Shornur. There should be clear provision for this doubling work also, otherwise it is going to create a bottleneck for the smooth running of trains on this sector. I would request that immediate steps should be taken so that more funds are allocated for the doubling work on Kuttippuram to Shornur sector.

Almost a century ago, the South Indian Railway Company had initiated a survey for Tellicherry-Mysore line. With the outbreak of the First World War, the Britishers abandoned the proposal midway. Later, four surveys were conducted by the same British administration. All these surveys had proved beyond doubt that this railway track is economically viable and this is going to be strategically very important from all points. Unfortunately, nothing has been done by the successive governments to see that the railway line is laid. The project was strongly recommended by the Madras Presidency as also the erstwhile Mysore State.

The former Railway Ministers, late lamented Lal Bahadur Shastri and Babu Jagjeevan Ram had come over to Tellicherry and attended massive public rallies. At these rallies, they had promised the people of Kerala that if there was any new proposal for laying a new railway line in South India, this railway line would receive their utmost attention. But unfortunately, that has not been done.

Sir, another former Railway Minister, Shri C.M. Poonacha, hailing from Coorg area of Southern India, had completely understood the importance of this railway line. But the successive Governments including my Government did not pay heed to this very important railway line. So, my humble submission to Shri Nitish Kumar, who comes from one of the most backward States of our country, is to pay his kind attention to this long pending demand.

Sir, I myself have been raising this issue, time and again, during the last 15 years, on the floor of this House. But no action has been taken by the Government. To our utter dismay, nothing has been done by the Government.

Thousands of trucks and lorries as well as quite a good number of buses are plying on the road from Tellicherry to the Northern part of Kerala and also to the neighbouring States like Karnataka, Andhra Pradesh and Tamil Nadu. A lot of tourists, mostly foreigners, visit these areas, since there is a great potential for tourism in these areas of Karnataka and Kerala.

The cash crops of Coorg, Wyanad, Cannanore and Mysore are very famous and they fetch enormous foreign exchange every year. Since Kerala is a consumer State, all the essential goods come to Kerala from different places. This particular route from Tellicherry to Mysore is going to be one of the important routes, and the freight on this route will be very brisk. My humble submission, once again, is that this must be given utmost priority.

At the moment, passengers travelling from Tellicherry to Mysore will have to cover an additional 600 kilometres to reach Mysore. So, if the line is laid, hundreds of kilometres could be reduced. If and when a new railway line is thought of for Southern India, this railway line from Tellicherry to Mysore must be given top priority.

Sir, it is laudable that a very long pending demand, that is, construction of nine railway overbridges in the Malabar area, has been favourably considered by the hon. Minister. You will be surprised to know that in a short distance of 80 kilometres from Cannanore to Calicut, there are eight level crossings. Time and again, Members of Parliament from Kerala and myself, have been demanding the construction of these overbridges, but nothing was done. Now, the hon. Minister, who knows the problems of the people from the backward areas, has given priority for this one. A token allocation of Rs. 10 lakh was made ... (Interruptions)

PROF. A.K. PREMAJAM (BADAGARA): The amount is only Rs. 1,00,000 per overbridge.

SHRI MULLAPALLY RAMACHANDRAN :My request is that adequate amount must be given for the construction of these overbridges so that it could be completed in the stipulated period.

Kerala is the only State which does not have a railway undertaking or an installation, whereas Tamil Nadu has five, Andhra Pradesh has two and Karnataka has two. The late lamented Prime Minister, Shrimati Indira Gandhi, when she was alive, promised to the people of Kerala that she was going to set up one Coach Factory over there. Nothing has been done and that proposal is pending for years together. We, the people of Kerala, where unemployment is a major problem request the hon. Railway Minister and this Government that a railway installation or a public undertaking must be started in the State of Kerala.

MR. CHAIRMAN: Please conclude.

SHRI MULLAPALLY RAMACHANDRAN :I may be given some more time because I am the second speaker from my Party.

After the commissioning of the Konkan Railway line, Mangalore-Shornur line has assumed an enormous importance. Both passenger and freight movements are very brisk on this sector. It is a pity that the railway administration has not bothered to electrify a single kilometre along this Malabar route. Therefore, necessary steps may be taken to ensure electrification of the railway line in the Malabar region without further delay.

Sir, Indian Railways is making commendable contribution in the field of sports and games. But for promoting and encouraging sports talents, it is necessary to set up a sports complex in Kerala, which has produced a galaxy of outstanding sports talents over the years. I suggest that a sports complex must be set up at Cannanore in Kerala.

Coming to the question of new trains, Kerala has received only one train, that is, the train from Pune to Cochin. Many of our long pending demands have been turned down by the hon. Minister. You must understand that thousands of Keralites are living in different cities in the Northern part of India. They are all demanding for new trains, but nothing has been considered. Anyway, I am happy that at least one train has been given.

Sir, Chennai-Mangalore is one of the very busy routes and it is impossible to get reservation on this route from Chennai. For days together, if you go to the booking counter, you will not be able to get the reservation. Therefore, my humble request is that a fast train from Chennai to Mangalore must be started immediately.

Sir, there is an urgent need for starting another fast train from Cochin to Cannanore in the early hours, after the departure of Cannanore Express. In the early morning, there is no train from Cochin to Cannanore for hours together. I hope this proposal will receive the hon. Minister's utmost attention.

All railway stations located along the Malabar coast, that is, from Mangalore to Shoranur, were constructed during the time of the so-called East India Company. All these stations are in a very bad condition. I request the hon. Minister that these stations should be renovated, reconstructed, and given a face lift in a phased manner. For this, Cannanore, Calicut, Tellicherry and Balaraga must be given top priority.

Before I conclude, I draw the kind attention of the hon. Minister to a long-pending demand of the people of Kerala for creation of a separate zone. I am not speaking for the people of Kerala on a parochial ground. Five or seven new zones have been created recently on extraneous considerations. Our demand is a genuine one keeping in view the fast development in the area after the opening up of the Konkan Railway and the tremendous potential in passenger and freight transport in the years to come.

I hope my suggestions will receive kind attention of the hon. Minister. Once again I compliment the hon. Minister for the great service done to the State of Kerala which has been neglected for years together. I once again thank you for having given me this opportunity to speak.

b÷É. ±ÉIɨÉÒxÉÉ®úɪÉhÉ {ÉÉhb÷äªÉ (¨ÉÆnùºÉÉè®ú) : ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò =x½þÉäÆxÉä ¤É½þÖiÉ ½þÒ ¶ÉÉxÉnùÉ®ú ¤ÉVÉ]õ {Éä¶É ÊEòªÉÉ ½þè* Ê´ÉMÉiÉ ´É¹ÉÇ ¸ÉÒ xÉÒiÉÒ¶É VÉÒ xÉä VÉ¤É ®úä±É ¨ÉÆjÉÉ±ÉªÉ EòÉ EòɪÉÇ ¦ÉÉ®ú ºÉ¨¦ÉɱÉÉ lÉÉ, ½þ¨ÉäÆ +ɶÉÉ lÉÒ ÊEò ´Éä ºÉÉ®úä EòɨÉEòÉVÉ ¨ÉäÆ {ÉÊ®ú´ÉiÉÇxÉ ±ÉÉBÆMÉä, ®úä±É |ɶÉɺÉxÉ EòÉä SÉÖºiÉ +Éè®ú ºÉIÉ¨É ¤ÉxÉÉBÆMÉä* ¨ÉÖZÉä ªÉ½þ Eò½þiÉä ½þÖB ½þ¹ÉÇ ½þÉäiÉÉ ½þè ÊEò =x½þÉäÆxÉä Eò®úÒ¤É BEò ´É¹ÉÇ EòÒ +´ÉÊvÉ ¨ÉäÆ ®úä±É |ɶÉɺÉxÉ EòÉä xÉ<Ç Ênù¶ÉÉ nùÒ ½þè* +ÉVÉ |ɶÉɺÉxÉ +ÊvÉEò ºÉIÉ¨É +Éè®ú ʴɶ´ÉºÉÒªÉ ¤ÉxÉÉ ½þè* VÉèºÉÉ ÊEò ½þ¨É ºÉ¦ÉÒ VÉÉxÉiÉä ½þèÆ ®úä±ÉÉäÆ EòÉ ¦ÉÉ®úiÉÒªÉ +lÉÇ´ªÉ´ÉºlÉÉ ¨ÉäÆ ¨É½þi´É{ÉÚhÉÇ ªÉÉäMÉnùÉxÉ ½þè* ªÉ½þ BEò BäºÉÒ Ê´É¶´ÉºÉxÉÒªÉ {ÉÊ®ú´É½þxÉ ´ªÉ´ÉºlÉÉ ½þè ÊVɺÉä ±ÉÉäMÉ {ɺÉxnù Eò®úiÉä ½þèÆ* ®úä±ÉÉäÆ EòÉ +ÉvÉÖÊxÉEòÒEò®úhÉ ½þÉäxÉä Eòä EòÉ®úhÉ ±ÉÉäMÉÉäÆ EòÉ =ºÉEòä |ÉÊiÉ +ÉEò¹ÉÇhÉ ¤ÉgøiÉÉ VÉÉ ®ú½þÉ ½þè* ¨ÉèÆ =xÉ +ÉÆEòc÷ÉäÆ ¨ÉäÆ xɽþÒÆ VÉÉxÉÉ SÉɽþiÉÉ ÊEò ÊEòiÉxÉÒ ®úä±ÉMÉÉÊc÷ªÉÉÆ, ¨ÉɱÉMÉÉÊc÷ªÉÉÆ SɱÉiÉÒ ½þèÆ, +Éè®ú |ÉÊiÉÊnùxÉ ÊEòiÉxÉä ªÉÉjÉÒ VÉÉiÉä ½þèÆ* ¨ÉèÆ ºÉ¨ÉªÉ EòÒ Eò¨ÉÒ EòÒ nÞùʹ]õ ºÉä =xÉ +ÉÆEòc÷ÉäÆ Eòä VÉÉ±É ¨ÉäÆ xÉ VÉÉEò®ú ºÉÒvÉÒ-ºÉÒvÉÒ ¤ÉÉiÉ Eò®úxÉÉ SÉɽþiÉÉ ½þÚÆ* ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉ vÉxªÉ´ÉÉnù Eò®úxÉÉ SÉɽþÚÆMÉÉ ÊEò xÉÒ¨ÉSÉ-®úiɱÉÉ¨É {É®ú VÉ¤É iÉEò +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ xɽþÒÆ ½þÉä VÉÉiÉÉ iÉ¤É iÉEò =x½þÉäxÉä ¨ÉÒ]õ®ú MÉäVÉ ±ÉÉ<xÉ {É®ú ®úä±ÉMÉÉc÷Ò SÉɱÉÚ Eò®ú´ÉÉ nùÒ ½þè* b÷äfø ¨É½þÒxÉä ¨ÉäÆ ªÉ½þ EòɪÉÇ Eò®úEòä ®úä±ÉMÉÉc÷Ò SɱɴÉÉEò®ú ¨ÉÆjÉÒ VÉÒ xÉä |ɶɯºÉxÉÒªÉ EòɪÉÇ ÊEòªÉÉ ½þè* <ºÉºÉä ±ÉÉJÉÉäÆ-±ÉÉJÉ VÉxÉiÉÉ EòÉä ±ÉÉ¦É ½þÖ+É ½þè* =x½þÉäÆxÉä VÉÉä Eò½þÉ, ´ÉèºÉÉ Eò®ú ÊnùªÉÉ, <ºÉʱɪÉä =xÉEòÉ vÉxªÉ´ÉÉnù Eò®úiÉÉ ½þÚÆ* +¦ÉÒ ¦ÉÒ ¨ÉvªÉ |Énùä¶É ¨ÉäÆ +xÉäEò ºlÉÉxÉÉäÆ {É®ú ®úä±ÉÉäÆ EòÒ Eò¨ÉÒ ½þè* ʤɱÉɺÉ{ÉÖ®ú EòÉä +É{ÉxÉä VÉÉäxÉ ®úä±É EòɪÉÉÇ±ÉªÉ EòÉ nùVÉÉÇ nùäEò®ú |ɶɯºÉxÉÒªÉ EòɪÉÇ ÊEòªÉÉ ½þè* ¦ÉÉä{ÉÉ±É ¨Éä ÊVÉºÉ ®úä±É´Éä º]õä¶ÉxÉ EòÉ ¶ÉÖ¦ÉÉ®ú¨¦É ½þÖ+É ½þè, ªÉÊnù `öÒEò ºÉä =ºÉEòÉ Ê´ÉºiÉÉ®ú ½þÉä VÉÉiÉÉ iÉÉä ¦ÉÉä{ÉÉ±É ºÉä +xªÉ ºlÉÉxÉÉäÆ Eòä ʱɪÉä xÉ<Ç ®úä±ÉMÉÉÊc÷ªÉÉÆ SɱÉÉxÉÉ ºÉÖMÉ¨É ½þÉä VÉɪÉäMÉÉ ÊVɺɺÉä Eò<Ç ®úä±É ºÉÆ¤ÉÆvÉÒ ºÉÖÊ´ÉvÉɪÉäÆ |ÉÉ{iÉ ½þÉä VÉɪÉäÆMÉÒ* ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, VÉèºÉÉ ¨ÉèÆxÉä |ÉÉ®ú¨¦É ¨ÉäÆ Eò½þÉ lÉÉ +Éè®ú ¨ÉèÆxÉä ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ, ®úä±É ®úÉVªÉ ¨ÉÆjÉÒ +Éè®ú ®úä±É´Éä ¤ÉÉäb÷Ç EòÉä ʱÉJÉEò®ú +xÉÖ®úÉävÉ ÊnùªÉÉ ½þè ÊEò ªÉÊnù xÉÒ¨ÉSÉ-®úiɱÉÉ¨É +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ Eòä ʱɪÉä 75 Eò®úÉäb÷ ¯û{ɪÉÉ nùä ÊnùªÉÉ VÉɪÉä iÉÉä ´É½þ EòɪÉÇ {ÉÚ®úÉ ½þÉä ºÉEòiÉÉ ½þè* <ºÉ ºÉÆ¤ÉÆvÉ ¨ÉäÆ BEò ¨É½þi´É{ÉÚhÉÇ ªÉÉäVÉxÉÉ Eòä ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆxÉä ¤ÉÉiÉ EòÒ lÉÒ ÊEò ´ÉiÉǨÉÉxÉ ®úiɱÉɨÉ-EòÉä]õÉ ®úä±É ±ÉÉ<xÉ {ÉÊ®úSÉÉʱÉiÉ ½þè, ªÉÊnù xÉÒ¨ÉSÉ-®úiɱÉÉ¨É ®úä±É ±ÉÉ<xÉ ¤ÉxÉ VÉÉiÉÒ ½þè iÉÉä ®úiɱÉÉ¨É EòÉä]õÉ iÉlÉÉ xÉÒ¨ÉSÉ {Éè®úä±É±É ±ÉÉ<xÉ iÉèªÉÉ®ú ½þÉä VÉÉiÉÒ ½þè* ®úiɱÉɨÉ-EòÉä]õÉ JÉÆb÷ {É®ú ¤É½þÖiÉ nùÖPÉÇ]õxÉɪÉäÆ ½þÉäiÉÒ ½þèÆ, ´É¹ÉÉÇEòÉ±É ¨ÉäÆ ¨ÉÉMÉÇ +´É¯ûr ½þÉä VÉÉiÉÉ ½þè iÉlÉÉ PÉÆ]õÉäÆ ®úä±É ªÉÉiÉɪÉÉiÉ ¯ûEòÉ ®ú½þiÉÉ ½þè* ªÉÊnù ªÉ½þ ®úä±É JÉÆb÷, ÊVɺÉEòÉ +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ +{ÉäÊIÉiÉ ½þè, ÊVÉºÉ {É®ú EòɪÉÇ iÉäVÉÒ ºÉä SÉ±É ®ú½þÉ ½þè, ¨Éä®úä +xÉÖ®úÉävÉ {É®ú ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ xÉä <ºÉ EòɪÉÇ EòÉä ºÉ´ÉÉäÇSSÉ |ÉÉlÉʨÉEòiÉÉ |ÉnùÉxÉ EòÒ ½þè ÊVɺÉEòä ʱɪÉä ¨ÉèÆ =x½þäÆ vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþiÉÉ ½þÚÆ, ¨Éä®úÉ +xÉÖ®úÉävÉ ½þè ÊEò <ºÉ EòɪÉÇ Eòä ʱɪÉä +Éè®ú vÉxÉ®úÉ榃 +ɤɯÊ]õiÉ EòÒ VÉɪÉä iÉÉÊEò ´É½þ EòɪÉÇ VɱnùÒ ºÉä VɱnùÒ {ÉÚ®úÉ ½þÉä ºÉEòä* <ºÉºÉä BEò nùںɮúÒ ±ÉÉ<xÉ JÉc÷Ò ½þÉä VÉɪÉäMÉÒ* =ºÉ ±ÉÉ<xÉ {É®ú ¤É½þÖiÉ ºÉÒ ºÉÒ¨ÉäÆ]õ ¡òèE]õÊ®úªÉÉÆ, SÉÒxÉÒ Ê¨É±ÉäÆ +Éè®ú |ÉÉäºÉèÊºÉÆMÉ ªÉÚÊxÉ]ºÉ ½þèÆ* <ºÉ JÉÆb÷ {É®ú ºÉÒ.+É®ú.{ÉÒ.B¡ò. EòÉ ¨ÉÖJªÉÉ±ÉªÉ ¦ÉÒ ½þè* <xÉ ºÉ¤É ºÉÖÊ´ÉvÉÉ+ÉäÆ Eòä ʨɱÉxÉä ºÉä ®úÉäVÉMÉÉ®ú Eòä +´ÉºÉ®ú ={ɱɤvÉ ½þÉäÆMÉä iÉlÉÉ +ÉètÉäÊMÉEò Ê´ÉEòÉºÉ ½þÉäMÉÉ* <ºÉEòä ʱɪÉä +É{ÉEòÉä +ÊOÉ¨É vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþiÉÉ ½þÚÆ* ªÉ½þÉÆ ®úä±É ¨ÉɱÉ-¦ÉÉc÷ä ¨ÉäÆ ´ÞÉÊr EòÒ ¤ÉÉiÉ EòÒ MÉ<Ç ½þè* ªÉ½þ ´ÞÉÊr xÉMÉhªÉ ½þè* ªÉtÊ{É ºÉc÷Eò ªÉÉiÉɪÉÉiÉ ¨ÉäÆ |ÉÊiÉuÆÊnùiÉÉ ½þè ±ÉäÊEòxÉ ®úä±É uÉ®úÉ ¨ÉÉ±É ¦ÉäVÉxÉä ¨ÉäÆ Ê´É¶´ÉºÉxÉÒªÉiÉÉ ½þè* <ºÉ EòÉ®úhÉ 4 {É®úºÉäÆ]õ Eòä ¨ÉÉ±É ¦ÉÉc÷ä EòÉä +É{É ±ÉÉäMÉ º´ÉÒEòÉ®ú Eò®úäÆ* <ºÉ ´É¹ÉÇ Eòä ®úä±É ¤ÉVÉ]õ ¨ÉäÆ ªÉÉjÉÒ ¦ÉÉb÷ä ¨ÉäÆ ªÉÖÊEiÉºÉÆMÉiÉ ´ÞÉÊr EòÒ MÉ<Ç ½þè ÊVɺɨÉäÆ UôÉä]õä ±ÉÉäMÉÉäÆ EòÉä UôÉäb÷ ÊnùªÉÉ MɪÉÉ ½þè +Éè®ú >ð{É®ú Eòä ±ÉÉäMÉÉäÆ {É®ú EòÖUô ¦ÉÉ®ú b÷ɱÉÉ ½þè* ªÉ½þ ´ÞÉÊr <iÉxÉÒ ªÉÖÊEiÉºÉÆMÉiÉ ½þè, ¶ÉɪÉnù +ÉVÉ iÉEò ÊEòºÉÒ ®úä±É ¨ÉÆjÉÒ xÉä <ºÉ |ÉEòÉ®ú EòÉ ®úä±É ¤ÉVÉ]õ |ɺiÉÖiÉ xɽþÒÆ ÊEòªÉÉ ½þÉäMÉÉ* <ºÉ |ɪÉÉºÉ EòÉä ÊxÉʶSÉiÉ °ü{É ºÉä ºÉ®úɽþxÉÒªÉ Eò½þÉ VÉÉ ºÉEòiÉÉ ½þè* ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, º]õä]õºÉ {Éä{É®ú ¨ÉäÆ ®úä±É EòÉä BEò xÉ<Ç Ênù¶ÉÉ nùäxÉä EòÉ |ɪÉÉºÉ ÊEòªÉÉ MɪÉÉ ½þè* ®úä±É ºÉƤÉvÉÒ ´ÉºiÉÖ ÊºlÉÊiÉ ½þè Eò<Ç {ÉÊ®úªÉÉäVÉxÉɪÉäÆ 1982, 1988 +Éè®ú 1990 ºÉä SÉ±É ®ú½þÒ ½þèÆ* <xÉ ¨ÉäÆ VÉÉä `öÒEò xɽþÒÆ ½þèÆ, ´ªÉɴɽþÉÊ®úEò xɽþÒÆ ½þèÆ, =x½þäÆ UôÉäc÷ ÊnùªÉÉ VÉɪÉä* VÉÉä ´ÉÉÊhÉÊVªÉEò +Éè®ú ºÉɨÉÉÊVÉEò nÞùʹ]õ ºÉä =iiÉ¨É ½þÉäÆ, =x½þäÆ ½þÉlÉ ¨ÉäÆ Ê±ÉªÉÉ VÉɪÉä* ªÉ½þ ºÉ½þÒ ½þè ÊEò +É{É nùä¶É ¨ÉäÆ BEò ªÉÚxÉÒMÉäVÉ ÊºÉº]õ¨É ±ÉÉMÉÚ Eò®úxÉÉ SÉɽþiÉä ½þèÆ ±ÉäÊEòxÉ VÉ¤É iÉEò ªÉ½þ +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ EòÉ EòÉ¨É {ÉÚ®úÉ xɽþÒ ½þÉäMÉÉ,´ÉiÉǨÉÉxÉ ºÉÖÊ´ÉvÉÉ+Éä ¨ÉäÆ Ê´ÉºiÉÉ®ú ½þÉäxÉÉ Vɰü®úÒ ½þè +¨ÉÉxÉ {ÉÊ®ú´ÉiÉÇ nùä¶É Eòä BEò EòÉäxÉä ºÉä nùںɮúä EòÉäxÉä iÉEò xɽþÒÆ {ɽþÖÆSÉÉ VÉÉ ºÉEòiÉÉ* ªÉ½þ `öÒEò ½þè ÊEò ½þ¨ÉÉ®úä {ÉÉºÉ EòÉ®úÒMÉ®ú ½þèÆ, EòÉ®úJÉÉxÉä ½þèÆ VɽþÉÆ <ÆÊVÉxÉ, ®úä±É Êb÷¤¤Éä ¤ÉxÉɪÉä VÉÉiÉä ½þèÆ ±ÉäÊEòxÉ Ê¡ò±É½þÉ±É ¨ÉÒ]õ®ú MÉäVÉ Eòä Êb÷¤¤Éä ¤ÉxÉxÉä ¤ÉÆnù ½þÉä MɪÉä ½þèÆ VɤÉÊEò ®úä±ÉMÉÉÊc÷ªÉÉÆ SɱÉxÉÒ ¤ÉÆnù xɽþÒÆ ½þÖ<Ç ½þèÆ* ¨ÉÒ]õ®ú MÉäVÉ ºÉèE¶ÉxÉ {É®ú SɱÉxÉä ´ÉɱÉÒ ®úä±ÉMÉÉÊc÷ªÉÉäÆ Eòä Êb÷¤¤Éä <iÉxÉä JÉ®úÉ¤É ½þèÆ ÊEò EòÉä<Ç =xÉ{É®ú ¤Éè`öxÉÉ {ÉºÉÆnù xɽþÒÆ Eò®úäMÉÉ* ºÉÒ]õä ¡ò]õÒ ½þÖ+É ½þèÆ +Éè®ú <iÉxÉÒ ®úqÒ ½þèÆ ÊEò =xÉEòÒ ¨É®ú¨¨ÉiÉ ¦ÉÒ xɽþÒÆ EòÒ VÉÉ ºÉEòiÉÒ* VÉ¤É iÉEò ¨ÉÒ]õ®ú MÉäVÉ {É®ú MÉÉÊc÷ªÉÉÆ SÉ±É ®ú½þÒ ½þèÆ, iÉ¤É iÉEò xɪÉä Êb÷¤¤Éä ¤ÉxÉÉxÉä EòÉ |ÉÉ´ÉvÉÉxÉ ÊEòªÉÉ VÉɪÉä* ´ªÉ´ÉºlÉÉ ºÉÖvÉÉ®úÒ VÉɪÉä* ¨ÉèÆ nùÉä iÉÒxÉ ¤ÉÉiÉäÆ +{ÉxÉä IÉäjÉ EòÒ Eò½þEò®ú +{ÉxÉÒ ¤ÉÉiÉ ºÉ¨ÉÉ{iÉ Eò°üÆMÉÉ* ¨ÉèÆ VÉÉxÉiÉÉ ½þÚÆ ÊEò ºÉ¨ÉªÉ EòÒ Eò¨ÉÒ ½þè +Éè®ú ¨ÉèÆ VªÉÉnùÉ ºÉ¨ÉªÉ xɽþÒÆ ±ÉäxÉÉ SÉɽþiÉÉ ½þÚÆ* ¨ÉèÆ ÊxÉ´ÉänùxÉ Eò®ú ®ú½þÉ lÉÉ MÉÉÊc÷ªÉÉäÆ Eòä ¤ÉÉ®úä ¨ÉäÆ* +¦ÉÒ VÉÉä MÉÉÊc÷ªÉÉÆ SÉ±É ®ú½þÒ ½þèÆ |ÉɪÉ& =ºÉ¨ÉäÆ BäEºÉ|ÉäºÉ +Éè®ú ¨Éä±É MÉÉÊc÷ªÉÉÆ ½þèÆ* Eò½þÒÆ 18-19 Êb÷¤¤Éä ±ÉMÉiÉä ½þèÆ, Eò½þÒÆ 20 +Éè®ú 22 Êb÷¤¤Éä ¦ÉÒ ±ÉMÉiÉä ½þèÆ* +¦ÉÒ VÉÉä xɪÉÒ PÉÉä¹ÉhÉÉ EòÒ MÉ<Ç ½þè, =ºÉEòä +xÉÖºÉÉ®ú 26 Êb÷¤¤Éä ±ÉMÉÉxÉä EòÒ ¤ÉÉiÉ ½þè ±ÉäÊEòxÉ {±Éä]õ¡òÉì¨ÉÇ EòÒ ±ÉƤÉÉ<Ç =iÉxÉÒ xɽþÒÆ ½þè* {ÉÊ®úhÉÉ¨É ªÉ½þ ½þÉäiÉÉ ½þè ÊEò =iÉ®úxÉä ´ÉɱÉä ªÉÉjÉÒ ÊMÉ®úiÉä ½þèÆ EªÉÉäÆÊEò {±Éä]õ¡òÉì¨ÉÇ xÉÒSÉä ½þèÆ* =xÉEòÒ ±ÉƤÉÉ<Ç ¦ÉÒ ¤ÉgøÉ<Ç VÉÉxÉÒ +ɴɶªÉEò ½þè* MÉÉÊc÷ªÉÉäÆ ¨ÉäÆ ºÉɨÉÉxªÉ nùVÉÇä Eòä Êb÷¤¤Éä +ÊvÉEò ¤ÉgøÉB VÉÉBÆ* ¶ÉªÉxɪÉÉxÉ ¤ÉgøÉxÉä EòÉ ±ÉÉ¦É EòÖUô ±ÉÉäMÉÉäÆ EòÉä ʨɱÉiÉÉ ½þè* |ÉlÉ¨É ¸ÉähÉÒ, ÊuiÉÒªÉ ¸ÉähÉÒ ´ÉÉiÉÉxÉÖEòÚʱÉiÉ Êb÷¤¤ÉÉäÆ EòÉ ±ÉÉ¦É EòÖUô ±ÉÉäMÉÉäÆ EòÉä ʨɱÉiÉÉ ½þè* ¨ÉèÆ ÊxÉ´ÉänùxÉ Eò°üÆMÉÉ ÊEò +ÊvÉEòÉÊvÉEò Êb÷¤¤Éä VÉxÉ®ú±É ½þÉäÆMÉä iÉÉä +É¨É VÉxÉiÉÉ EòÉä =ºÉEòÉ ±ÉÉ¦É Ê¨É±ÉäMÉÉ* <ºÉÒ nÞùʹ]õ ºÉä VɽþÉÆ {±Éä]õ¡òÉì¨ÉÇ EòÒ ±ÉƤÉÉ<Ç ¨ÉäÆ Ê´ÉºiÉÉ®ú ÊEòªÉÉ VÉÉB ´É½þÒÆ ]õÉìªÉ±Éà]õ ªÉÉ {ÉäªÉVÉ±É VÉèºÉÒ ºÉÖÊ´ÉvÉÉ+ÉäÆ EòÉ Ê´ÉºiÉÉ®ú ½þÉäxÉÉ SÉÉʽþB +xªÉlÉÉ ´É½þÉÆ xÉ iÉÉä {ÉäªÉVÉ±É EòÒ ºÉÖÊ´ÉvÉÉ Ê¨É±É {ÉÉiÉÒ ½þè, xÉ +xªÉÉxªÉ ºÉÖÊ´ÉvÉÉBÆ Ê¨É±É {ÉÉiÉÒ ½þèÆ* =ºÉ nÞùʹ]õ ºÉä ¦ÉÒ nùäJÉÉ VÉÉxÉÉ +ɴɶªÉEò ½þè* ´ÉiÉǨÉÉxÉ ¨ÉäÆ ®úiɱÉÉ¨É +Éè®ú ¦ÉÉä{ÉÉ±É Eòä ¤ÉÒSÉ EòÉä<Ç ºÉÒvÉÒ iÉÒµÉ MÉÊiÉ EòÒ MÉÉc÷Ò xɽþÒÆ ½þè* {ɽþ±Éä ´É½þÉÆ MÉÉc÷Ò xÉÆ.111-112 SɱÉÉ Eò®úiÉÒ lÉÒ ±ÉäÊEòxÉ =ºÉEòÉä ¤ÉÆnù Eò®ú ÊnùªÉÉ* =ºÉEòä EòÉ®úhÉ ¦ÉÉä{ÉÉ±É ºÉä ½þ¨ÉÉ®úÉ ºÉÆ{ÉEòÇ xɽþÒÆ ®ú½þÉ, xÉÒ¨ÉSÉ, ®úiɱÉɨÉ, ¨ÉÆnùºÉÉè®ú, ZÉɤÉÖ+É VÉèºÉä ÊVɱÉÉä EòÉ ¦ÉÉä{ÉÉ±É ®úÉVÉvÉÉxÉÒ ½þè EòÉ ºÉÒvÉÉ ºÉÆ{ÉEòÇ xɽþÒÆ ®ú½þÉ* <ºÉʱÉB ¨Éä®úÉ ÊxÉ´ÉänùxÉ ½þè ÊEò =ºÉ MÉÉc÷Ò EòÉä {ÉÚ´ÉÇ´Éi SɱÉɪÉÉ VÉÉB* BEò nùںɮúÒ PÉÉä¹ÉhÉÉ lÉÒ* ¨ÉèÆ ®úä±É´Éä ʴɦÉÉMÉ EòÉä ªÉÉnù Ênù±ÉÉ ®ú½þÉ ½þÚÆ ÊEò ¨É½þÚ +Éè®ú <ÆnùÉè®ú Eòä ¤ÉÒSÉ ¨ÉäÆ b÷Ò.B¨É.ªÉÚ. SɱÉÉxÉä EòÒ ¤ÉÉiÉ lÉÒ* ¨ÉèÆ ÊxÉ´ÉänùxÉ Eò®úiÉÉ ½þÚÆ ÊEò =ºÉEòÉä ¦ÉÒ SɱÉɪÉÉ VÉÉB* <ºÉÒ iÉ®ú½þ ºÉä ®úiɱÉÉ¨É +Éè®ú ¶ªÉɨÉMÉgø Eòä ¤ÉÒSÉ ¨ÉäÆ <Ç.B¨É.ªÉÚ. EòÉä SɱÉɪÉÉ VÉÉB* <ºÉ ªÉÉjÉÒ ºÉÖÊ´ÉvÉÉ ½þäiÉÖ ¤ÉÉ®ú-¤ÉÉ®ú ¨ÉèÆxÉä ¨ÉÉÆMÉ ®úJÉÒ ½þè * xÉÒ¨ÉSÉ ºÉä EòÉä]õÉ Eòä ¤ÉÒSÉ SɱÉxÉä ´ÉɱÉÒ MÉÉc÷Ò ¨ÉäÆ +MÉ®ú nùÉä Êb÷¤¤Éä +Éè®ú nùä½þ®úÉnùÚxÉ Eòä ±ÉMÉÉ ÊnùªÉä VÉÉBÆ +Éè®ú ºÉ¨ÉªÉ EòÉä ªÉÖÊEiÉºÉÆMÉiÉ ¤ÉxÉɪÉÉ VÉÉB iÉÉÊEò ´É½þ nùä½þ®úÉnùÚxÉ EòÉ Êb÷¤¤ÉÉ EòÉä]õÉ ¨ÉäÆ ±ÉMÉ VÉÉB iÉÉä xÉÒ¨ÉSÉ ºÉä SɱÉxÉä ´ÉɱÉÒ MÉÉc÷Ò EòÉ ºÉÆ{ÉEòÇ Ênù±±ÉÒ +Éè®ú nùä½þ®úÉnùÚxÉ ºÉä ½þÉä VÉÉBMÉÉ* ¨ÉèÆ ÊxÉ´ÉänùxÉ Eò®úiÉÉ ½þÚÆ ÊEò <ºÉÒ |ÉEòÉ®ú +´ÉÊxiÉEòÉ BäEºÉ|ÉäºÉ EòÉ EòxÉäE¶ÉxÉ <ÆnùÉè®ú-¦ÉÉä{ÉÉ±É ¨ÉäÆ, <ÆnùÉè®ú-¦ÉÉä{ÉÉ±É <Æ]õ®úʺÉ]õÒ EòÉ =VVÉèxÉ ¨ÉäÆ +Éè®ú <ºÉÒ |ÉEòÉ®ú xɨÉÇnùÉ BäEºÉ|ÉäºÉ EòÉ EòxÉäE¶ÉxÉ <ÆnùÉè®ú-xÉÉMÉnùÉ ¨ÉäÆ +Éè®ú ®úiɱÉÉ¨É ¨ÉäÆ +MɺiÉ FòÉÆÊiÉ EòÉä º]õÉì{ÉäVÉ ÊnùªÉÉ VÉÉB iÉÉä `öÒEò ½þÉäMÉÉ* ®úiɱÉÉ¨É ¨ÉäÆ ¨ÉÉ±É ±ÉÉäÊb÷ÆMÉ ½þäiÉÖ ¡òֱɮúäEò ±ÉÉäÊb÷ÆMÉ ´ªÉ´ÉºlÉÉ ½þÉä * 17.37 hrs.` (Shri K. Yerranaidu in the Chair) +Éä´É®ú Ê¥ÉVÉ Eòä ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆxÉä ¨ÉÆjÉÒ ¨É½þÉänùªÉ ºÉä ÊxÉ´ÉänùxÉ ÊEòªÉÉ ½þè* xÉÒ¨ÉSÉ, ¨ÉÆnùºÉÉè®ú, ZÉɤÉÖ+É ¨ÉäÆ +Éä´É®ú Ê¥ÉVÉ ¤ÉxÉÉBÄ iÉÉÊEò ªÉÉiÉɪÉÉiÉ ¨ÉäÆ EòÊ`öxÉÉ<Ç nùÚ®ú ½þÉä* xÉÒ¨ÉSÉ +Éè®ú ¨ÉÆnùºÉÉè®ú ¨ÉäÆ Ê®úWÉ´ÉÇä¶ÉxÉ Eòä ʱÉB EòÆ{ªÉÚ]õ®úÒEÞòiÉ |ÉhÉɱÉÒ ±ÉÉMÉÚ EòÒ VÉÉB* ¨ÉèÆ +xªÉ ¤ÉÉiÉäÆ ¨ÉÆjÉÒ ¨É½þÉänùªÉ EòÉä ʱÉJÉEò®ú ÊxÉ´ÉänùxÉ Eò°üÆMÉÉ* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ ÊEò VÉÉä +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ EòÉ EòɪÉÇ SÉ±É ®ú½þÉ ½þè VÉÉä ¤Éc÷É EòɪÉÇ ½þè, =ºÉºÉä +É¨É ±ÉÉäMÉÉäÆ EòÉä ±ÉÉ¦É ½þÉäMÉÉ* =ºÉEòä ʱÉB ÊVÉiÉxÉÒ ®úÉ榃 º´ÉÒEÞòiÉ EòÒ MÉ<Ç ½þè, =ºÉ ®úÉ榃 EòÉä ¤ÉgøÉªÉÉ VÉÉB +Éè®ú 75 Eò®úÉäc÷ ¯û{ɪÉÉ ÊnùªÉÉ VÉÉB* ¨ÉèÆ BEò ¤ÉÉ®ú Ê¡ò®ú ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ ¨É½þÉänùªÉ EòÉ +ɦÉÉ®ú ´ªÉEiÉ Eò®úiÉÉ ½þÚÆ* xÉ<Ç ®úä±É ±ÉÉ<xÉÉäÆ iÉlÉÉ +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ Eòä ¤ÉÉ®úä ¨ÉäÆ ¦ÉÒ ®úä±É ¨ÉÆjÉÒ VÉÒ xÉä SÉSÉÉÇ EòÒ ½þè ÊEò ºÉƺÉÉvÉxÉÉäÆ EòÒ Eò¨ÉÒ ½þè iÉlÉÉ +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ EòÉ EòɪÉÇ VÉÉ®úÒ ®ú½þäMÉÉ* ªÉÉäVÉxÉÉ +ɪÉÉäMÉ ºÉä ¦ÉÒ +xÉÖ®úÉävÉ ÊEòªÉÉ ½þè* ºÉ¦ÉÒ +Éä®ú +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ ªÉÉ ªÉÚxÉÒMÉäVÉ EòÉ ±ÉÉ¦É +iªÉÊvÉEò ½þè* ªÉÉiÉɪÉÉiÉ ¨ÉäÆ ¨ÉÉ±É =iÉÉ®úxÉä-SÉgøÉxÉä EòÒ EòÊ`öxÉÉ<Ç xÉ ½þÉä, ºÉÖÊ´ÉvÉÉ ºÉä nùä¶É Eòä BEò EòÉäxÉä ºÉä nùںɮúä EòÉäxÉä ¨ÉäÆ ¨ÉÉ±É ¦ÉäVÉxÉä ¨ÉäÆ ÊEòºÉÒ |ÉEòÉ®ú EòÉ EòÉä<Ç ZÉÆZÉ]õ xÉ ½þÉä, <ºÉ¨ÉäÆ |ÉÉlÉʨÉEòiÉÉBÄ iÉªÉ EòÒ MÉ<Ç ½þèÆ* +iÉ& |ÉÉlÉʨÉEòiÉÉ Eòä +ÉvÉÉ®ú {É®ú EòɪÉÇ ¶ÉÒQÉ ½þÉäÆMÉä* ®úä±É ¨ÉÆjÉÒ VÉÒ xÉä ®úä±É ºÉÖ®úIÉÉ EòÒ nÞùʹ]õ ºÉä Eò<Ç xɪÉä ={ÉɪÉÉäÆ, |ɪÉÉäMÉÉäÆ +lÉ´ÉÉ iÉEòxÉÒEòÒ nÞùʹ]õ ºÉä xɪÉÒ ´ªÉ´ÉºlÉÉ ´É ={ÉEò®úhÉÉäÆ EòÒ SÉSÉÉÇ EòÒ ½þè iÉlÉÉ =ºÉä ±ÉÉMÉÚ ÊEòªÉä VÉÉxÉä Eòä ¤ÉÉ®úä ¨ÉäÆ +´ÉMÉiÉ Eò®úɪÉÉ ½þè* iÉnùlÉÇ ¨ÉèÆ vÉxªÉ´ÉÉnù nùÚÆMÉÉ +Éè®ú ªÉ½þ ʴɶ´ÉÉºÉ ´ªÉEiÉ Eò°üÆMÉÉ ÊEò +ÉxÉä ´ÉɱÉä ºÉ¨ÉªÉ ¨ÉäÆ nùÖPÉÇ]õxÉÉBÆ ºÉƦɴÉiÉ& +{É´ÉÉnù º´É°ü{É ½þÒ ½þÉäÆ +Éè®ú ½þ¨ÉäÆ ÊnùªÉÉ MɪÉÉ ºÉÖ®úIÉÉ EòÉ ´ÉSÉxÉ {ÉÚ®úÉ ½þÉä* ¨ÉɱÉMÉÉÊc÷ªÉÉäÆ ´É +xªÉ ¨ÉÖJªÉ MÉÉÊc÷ªÉÉäÆ ¨ÉäÆ ´ÉÉEòÒ-]õÉEòÒ EòÒ ´ªÉ´ÉºlÉÉ `öÒEò føÆMÉ ºÉä EòÒ VÉÉB* Eò¨ÉÇSÉÉ®úÒ Ê½þiÉÉäÆ EòÒ ¦ÉÒ ¤ÉVÉ]õ ¨ÉäÆ SÉSÉÉÇ ½þè* =ºÉ {É®ú +Éè®ú Ê´ÉSÉÉ®ú ½þÉäxÉÉ SÉÉʽþB* ¶ÉèIÉÊhÉEò ÊSÉÊEòiºÉÉ ºÉÆ¤ÉÆvÉÒ ºÉÖÊ´ÉvÉÉBÆ ´É +É´ÉɺÉÒªÉ ´ªÉ´ÉºlÉÉ +Éè®ú `öÒEò ½þÉäxÉÒ SÉÉʽþB* ªÉÉÊjɪÉÉäÆ EòÒ ºÉÖÊ´ÉvÉÉ EòÒ nÞùʹ]õ ºÉä Ê®ú£òä¶É¨ÉäÆ]õ ]ÅɱÉÒ ªÉÉ ºªÉ±ºÉ EòÒ ´ªÉ´ÉºlÉÉ `öÒEò føÆMÉ ºÉä EòÒ VÉÉB* ¨ÉèÆ BEò ¤ÉÉ®ú Ê¡ò®ú ÊxÉ´ÉänùxÉ Eò®ú ®ú½þÉ ½þÚÄ ÊEò ¨Éä®úä IÉäjÉ ¨ÉäÆ EòÉä]õÉ ºÉä xÉÒ¨ÉSÉ EòÉ +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ ½þÉä SÉÖEòÉ ½þè ÊEòxiÉÖ xÉÒ¨ÉSÉ ºÉä ®úiɱÉÉ¨É EòÉ EòɪÉÇ vÉÒ®úä-vÉÒ®úä SÉ±É ®ú½þÉ ½þè* =ºÉä ºÉ´ÉÉäÇSSÉ |ÉÉlÉʨÉEòiÉÉ nùÒ MÉ<Ç ½þè* +iÉ& ¨Éä®úÉ ÊxÉ´ÉänùxÉ ½þè ÊEò <ºÉ EòɪÉÇ ½þäiÉÖ +Éè®ú vÉxÉ®úÉ榃 +ɤɯÊ]õiÉ EòÒ VÉÉB ÊVɺɺÉä EòɪÉÇ ¶ÉÒQÉ {ÉÚ®úÉ ½þÉä EªÉÉäÆÊEò <ºÉ EòɪÉÇ Eòä {ÉÚ®úÉ ½þÉäxÉä ºÉä Eò<Ç ºÉÒ¨ÉäÆ]õ ¡òèEÊ]ŪÉÉäÆ, SÉÒxÉÒ Ê¨É±ÉÉäÆ, iÉä±É ʨɱÉÉäÆ EòÉä iÉÉä ±ÉÉ¦É Ê¨É±ÉäMÉÉ ½þÒ, ´É½þÒÆ xÉÒ¨ÉSÉ ¨ÉäÆ ºÉÒ.+É®ú.{ÉÒ.B¡ò. EòÉä ¦ÉÒ ºÉÖÊ´ÉvÉÉ Ê¨É±ÉäMÉÒ* +±Eò±ÉÉ<Eò ¡òèE]ÅÒ ´É º]õÒ±É =tÉäMÉ EòÉä ¦ÉÒ ºÉÖÊ´ÉvÉÉ Ê¨É±ÉäMÉÒ ´É +É¨É +Énù¨ÉÒ EòÉä EòÉ¨É Ê¨É±ÉäMÉÉ, ´ªÉÉ{ÉÉ®ú, ´ªÉ´ÉºÉÉªÉ ¤ÉgøäMÉÉ* ®úÉäWÉMÉÉ®ú Eòä +´ÉºÉ®ú ={ɱɤvÉ ½þÉäÆMÉä* BEò ºÉ¨ÉÉxÉÉxiÉ®ú ®úä±É ±ÉÉ<xÉ ¦ÉÒ ½þÉäMÉÒ* ´ÉiÉǨÉÉxÉ ¨ÉäÆ ®úiɱÉɨÉ-EòÉä]õÉ ±ÉÉ<xÉ ½þè ÊEòxiÉÖ VÉ¤É Eò¦ÉÒ <ºÉ ±ÉÉ<xÉ {É®ú BäEºÉÒb÷äÆ]õ ºÉä ¤ÉÉvÉÉ ½þÉäiÉÒ ½þè, PÉÆ]õÉäÆ MÉÉÊc÷ªÉÉäÆ EòÉ +É´ÉÉMɨÉxÉ +´É¯ûr ½þÉäiÉÉ ½þè ÊEòxiÉÖ xÉÒ¨ÉSÉ-®úiɱÉÉ¨É +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ ºÉä ºÉÒvÉä EòÉä]õÉ iÉEò nùÉä½þ®úÒ ºÉÖÊ´ÉvÉÉ Ê¨É±ÉäMÉÒ* +iÉ& ¨ÉèÆ {ÉÖxÉ& ¨ÉÉÆMÉ Eò®úiÉÉ ½þÚÆ ÊEò <ºÉ ½þäiÉÖ 75 Eò®úÉäc÷ EòÒ ®úÉ榃 +Éè®ú nùÒ VÉÉB* ... (Interruptions)

MR. CHAIRMAN : I will call everybody. Please wait.

PROF. SAIFUDDIN SOZ (BARAMULLA): Mr. Chairman, Sir, I wanted to make a comprehensive speech, but finally I decided not to annoy my respected friend, Shri Nitish Kumar. I have no papers and no statistics and I am going to give a very brief speech.

First of all, I wish well of Shri Nitish Kumar and I wish railways well because railways bring prestige to this country. We have one of the richest systems of railways in the world and railways promote national integration. I salute this Department with all its shortcomings and ailings because it is the one single instrument that brings South and North, and East and West, together.

With this sentiment, I now through you want to know today whether railway will go to Kashmir and whether Kashmir will be on the rail map.

... (Interruptions)

MR. CHAIRMAN : Please don't make noise.

... (Interruptions)

MR. CHAIRMAN : Please do not make any cross talk. Please address the Chair.

PROF. SAIFUDDIN SOZ (BARAMULLA): You just try to understand what I am saying.

We have a very long, passionate plea with the earlier Governments. Shrimati Indira Gandhi was here when I requested that the rail should go to Udhampur. At that time, the late Girdhari Lal Dogra and myself met the Prime Minister and explained why the rail should go to Udhampur. She gave us Rs.5 crore. For fifty long years, I have heard that the rail will go to Udhampur but it did not. First, there was a plan of Rs.5 crore, then it was increased to Rs.10 crore and later we were told that Rs.17 crore will be required. With price escalation, the rail could not go to Udhampur even with Rs.70 crore.

When I am urging the hon. Minister of Railways to take the rail to Kashmir, I am worried that the rail is not going to Udhampur. Some strenuous effort will have to be made. Government after Government have made a strong plea that Kashmir should not remain in isolation and that that is a national disadvantage. Finally, when the Devegowda Government was formed, we gave a plan within a matter of Rs.2500 crore to the Government and that plan was accepted. Shri Devegowda went with us and his colleague the Railway Minister Shri Ram Vilas Paswan to Kashmir. Dr. Farooq Abdullah was also there. The foundation stone was laid for the line from Udhampur to Qazikund. Then came the Gujral Government. Shri I.K. Gujral, Shri Ram Vilas Paswan and myself went to Baramulla and laid the foundation there and Shri Gujral had at that time said that he wished that this was not just a foundation stone and that the rail would come to Baramulla. The rail has not come to Baramulla. It cannot come unless the hon. Minister of Railways stands up and responds to the statistics that I give now.

Shri C.K. Jaffer Sharief was the first Minister of Railways who responded and gave Rs.50 crore for the rail to Udhampur and beyond. Before that, the amount was fixed at Rs.5 crore, Rs.10 crore and so on. We are living in an era of price escalation. Shri Devegowda laid the foundation for the rail to Udhampur and Shri Gujral laid the foundation for the rail to Baramulla but nothing has happened. This is very disheartening.

I do not say that Shri Nitish Kumar's intentions are bad but something is radically wrong in the figures that his officers quote to him. I take this whole august House into confidence one aspect of figures. This year, initially, Rs.200 crore was the figure quoted and over a period of three or four months, Rs.125 crore was slashed off. Then, only Rs.75 crore remains. I want Shri Nitish Kumar to give a rebuttal to me tomorrow or this night, when he replies, and give the correct figures. If they have spent Rs.40 crore for 1998-99 up to this time, it is all right but out of Rs.40 crore what is the amount spent on acquisition of land for the Railways and what is the amount spent on development? If not a penny has gone to development and Rs.40 crore was spent on acquisition of land, that acquisition is something on which the Chief Minister Dr. Abdullah had given a commitment. The Kashmiris have given their land.

I can give an assurance to the hon. Minister of Railways and to this august House that Kashmiris want to welcome train in Kashmir. Why does he not acquire land? Why does he not give the money for that? If they have spent Rs.35 crore till now, what amount has been spent on development and what has been spent on acquisition? Acquisition of land is not a problem. Did I not say that out Rs.200 crore, Rs.125 crore was cut away and Rs.75 crore remains? Out of that Rs.75 crore, how much was spent? If they had spent Rs.200 crore, even then I would say that it was not sufficient because there has been price escalation. Initially, the project was for Rs.2,500 crore. If by this time the Railways have spent this amount, the Minister of Railways would say that because of price escalation he now wants Rs.3,500 crore.

If you spend Rs.200 crore annually, you will not bring rail in my life time or in the life time of Shri Farooq Abdulla. So, railway construction cannot take place in Kashmir unless it becomes a special project like the one you did in the case of Konkan Railway. I had made a proposal to have it as Kashmir Express Corporation, to give us Rs.3000 crore or Rs.4000 crore and to fix a time schedule; and then trains can go there. Otherwise, mere eye-wash is not acceptable; I can hold a Press Conference in Srinagar or in New Delhi and say that the Government is not interested in construction of railway in Kashmir. If you want Kashmir to be on the railway map, then, you may make a commitment to this House; you cannot hold a meeting with the Chief Secretary in Jammu & Kashmir State who does not understand as much the rail construction as myself. I have represented the people of the State five times and it pinches me.

So, Shri Nitish Kumar holding a meeting with the Chief Secretary is one thing; the Chairman of the Railway Board will go and say that he shall construct a railway station for Rs.6 crore in Srinagar. That is not acceptable to us. If you construct a railway line from Baramulla to Srinagar within the Valley, it is not acceptable to us. We want the rail to go from Jammu to Udhampur via Katra, to Qazigund, then to Srinagar and then to Baramula.

You cannot create a situation where you will have a patri in Kashmir Valley because we have a fair-weather road. That road gets closed during winter; that road gets closed when there are rains; even air flights are not there. We have no alternative communication with Kashmir. So, once you give us the train, you will be promoting emotional integration. This is what some of the officers in the Railway Department do not understand. I do not want a bureaucratic solution to this problem.

Shri Nitish Kumar should rise as a politician - I know, he is a capable person - and he should answer. He cannot say that he shall construct a railway station in Srinagar or in Baramulla or spend Rs. 10 crore for a hospital there. We do not want this. We want a commitment from the Railway Minister that Kashmir will be on the railway map. If they quote figures, Sir, then I will also get figures to quote them. I can give rebuttal far better than anybody. I want a simple fact -- how much money are you going to spend, what is the project and what is the life of that project. You may have to fix a time schedule within which you would take trains there. The whole lot of Kashmir will give you credit for this. Whether the credit belongs to this Government or not, I want to give it, the people of Kashmir want to give it.

When hon. Prime Minister took the bus to Lahore, I rose from my seat here and said that this Prime Minister did put a sincere effort to promote harmony and understanding between India and Pakistan. But a far better proposition would be for the Government to promote understanding, harmony and friendship with the people of Kashmir, whom they have left high and dry.

I am not going to speak about other projects this time. But the hon. Railway Minister should rise on his feet; he has to quote figures that will be accepted by me on behalf of the people of Kashmir. Thank you. ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ¨ÉèÆ +É{ÉEòä ¨ÉÉvªÉ¨É ºÉä ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉ |ÉÉä. ºÉè¡òÖqÒxÉ ºÉÉäVÉ ºÉä +ÉOɽþ Eò°üÆMÉÉ ÊEò ´Éä ¨Éä®úä =iiÉ®ú Eòä ºÉ¨ÉªÉ ºÉnùxÉ ¨ÉäÆ ={ÉʺlÉiÉ ®ú½þäÆ* |ÉÉä. ºÉè¢òÖqÒxÉ ºÉÉäWÉ (¤ÉÉ®úɨÉÚ±ÉÉ): ʨɺ]õ®ú SÉäªÉ®ú¨ÉèxÉ ºÉ®ú, ¨ÉèÆ +ÉxÉ®úä¤É±É ®úä±É´Éä ʨÉÊxɺ]õ®ú ºÉä MÉÖVÉÉÊ®ú¶É Eò°üÆMÉÉ ÊEò ´Éä ¨ÉÖZÉä +{ÉxÉä =iiÉ®ú nùäxÉä EòÉ ºÉ¨ÉªÉ ¤ÉiÉÉ nùäÆ, iÉÉÊEò ¨ÉèÆ ½þÉ=ºÉ ¨ÉäÆ |ÉèVÉäÆ]õ ®ú½þÚÆ* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ¨ÉèÆ +¦ÉÒ =iiÉ®ú EòÉ ºÉ¨ÉªÉ ¤ÉiÉÉxÉä EòÒ ÊºlÉÊiÉ ¨ÉäÆ xɽþÒÆ ½þÚÆ, ±ÉäÊEòxÉ ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉ ºÉä +xÉÖ®úÉävÉ ½þè ÊEò VÉ¤É ¦ÉÒ ¨ÉèÆ =iiÉ®ú nùÚÆ, ´Éä ºÉnùxÉ ¨ÉäÆ ={ÉʺlÉiÉ ®ú½þäÆ* |ÉÉä. ºÉè¢òÖqÒxÉ ºÉÉäWÉ : ʨɺ]õ®ú SÉäªÉ®ú¨ÉèxÉ ºÉ®ú, ¨ÉèÆ +ÉxÉ®úä¤É±É ®úä±É´Éä ʨÉÊxɺ]õ®ú EòÉä B¶ªÉÉä®ú Eò®úxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò =xÉEòä =iiÉ®ú Eòä ºÉ¨ÉªÉ ¨ÉèÆ ºÉnùxÉ ¨ÉäÆ ½þÉÊVÉ®ú ®ú½þÚÆMÉÉ* SHRI K. KRISHNAMOORTHY (MAYILADUTHURAI): Hon. Chairman, I thank you for giving me an opportunity to speak. Since the time is short, I would try to bring only two or three points to the notice of the hon. Minister. I understand that in the last year's Budget, Rs.1200 crore was allotted, whereas in this year's Budget it has been reduced to Rs. 600 and odd crore. As to why this reduction has taken place has to be explained to the public and to the country. In terms or railways, the State of Tamil Nadu lags behind in many aspects compared to other parts of the country. The Cauvery river delta, that is Thanjavur-Tiruvarur-Nagapattinam, which is famous historically and religiously and a tourist attraction, is deprived of a broadgauge line. It is also affected by the scarcity of wagons. The granary of South India is having lakhs and lakhs of paddy bags for movement from purchase centres to the godowns. Wagons should be allocated to the centres to move the paddy which is procured by the Government of Tamil Nadu. The so-called mainland remain cut off from other parts of the country because there is no broadguage line even though we are demanding it for decades.

The ONGC is working in full swing there and Madras Refineries Ltd. is also functioning there. It needs broadgauge line. There is no national highway nor is there any ports. We have to rely upon only railways. The railway is making us wait to for broadgauge conversion. For a project which needs Rs.223 crore, only Rs. 10 crore has been allocated in this Budget. It is a very very paltry amount. Hence, the people of Cauvery delta request the Railway Minister to see to it and allocate more funds.

I have several other requests of the public with me in the form of memoranda. It may be taken as a part of my speech which I am laying on the Table of the House. These requests may please be fulfilled.

 

SHRI SAI PRATHAP ANNAYYAGARI (RAJAMPET): Sir, I seek your permission to lay my speech on the Table of this House. I will read out only the contents of my speech for the kind consideration of the hon. Minister.

Sir, I hail from a backward area, Rayalaseema, in Andhra Pradesh. I would request the hon. Minister to take up the doubling of 164 kilometre line between Guntakal and Renigunta junction. I have raised this point many times in person as well as through the Standing Committee on Railways. The Howrah Express halts at Tirupathi for more than eighteen hours can be extended up to Cuddapah so that the people of that region can avail this facility and can travel towards coastal Andhra Pradesh. Computer facility should be introduced in my parliamentary constituency headquarters.

I would request the hon. Minister to at least consider these three points which I submitted.

 

b÷É. ¤É±±É¦É¦ÉÉ<Ç Eò`öÒÊ®úªÉÉ (®úÉVÉEòÉä]õ) : ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ¨ÉèÆ ´É¹ÉÇ 1998-99 Eòä ®úä±É ¤ÉVÉ]õ {É®ú ¤ÉÉä±ÉxÉä Eòä ʱÉB JÉc÷É ½þÖ+É ½þÚÆ* ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú VÉÒ +Éè®ú ¨ÉÉxÉxÉÒªÉ ®úä±É ®úÉVªÉ ¨ÉÆjÉÒ ¸ÉÒ ®úÉ¨É xÉÉ<ÇEò VÉÒ EòÉ +ʦÉxÉÆnùxÉ Eò®úiÉÉ ½þÚÆ EªÉÉäÆÊEò ®úɨÉ-xÉÒiÉÒ¶É ªÉÉxÉÒ ®úɨÉ-EÞò¹hÉ EòÒ VÉÉäc÷Ò xÉä MÉiÉ ´É¹ÉÇ +Éè®ú <ºÉ ´É¹ÉÇ ¦ÉÒ +SUôÉ |ɪÉÉºÉ ÊEòªÉÉ ½þè ÊEò ®úä±É ¤ÉVÉ]õ ¨ÉäÆ ºÉ¤É º]õä]ºÉ EòÉä xªÉÉªÉ ÊnùªÉÉ VÉɪÉä* =x½þÉäÆxÉä ¤ÉVÉ]õ ºÉä {ɽþ±Éä º]õä]õºÉ {Éä{É®ú ±ÉÉEò®ú ®úä±É´Éä EòÒ ´ÉiÉǨÉÉxÉ {ÉÊ®úʺlÉÊiÉ +Éè®ú |ÉÉèVÉèE]õ Eòä ¤ÉÉ®úä ¨ÉäÆ ºÉ¤ÉEòÉ vªÉÉxÉ +ÉEòʹÉÇiÉ ÊEòªÉÉ ½þè* MÉiÉ ´É¹ÉÇ =x½þÉäÆxÉä iÉiEòÉ±É Ê®úVÉ´ÉÇä¶ÉxÉ ºEòÒ¨É, ¨ÉèÊEºÉ¨É¨É Eòè{ÉäʺÉ]õÒ ¨ÉäÆ ]ÅäxÉäÆ SɱÉÉxÉÉ, VªÉÉnùÉ ºÉä VªÉÉnùÉ EòÉäSÉäVÉ VÉÉäc÷xÉÉ +Éè®ú <ºÉ ºÉÉ±É Eòä ¤ÉVÉ]õ ¨ÉäÆ ®úä±É´Éä EòÉä xÉB b÷ÉìªÉ¨ÉèÆ¶ÉxÉ nùäxÉä EòÉ ¤É½þÖiÉ +SUôÉ |ɪÉÉºÉ ÊEòªÉÉ ½þè* ¨ÉèÆ =xÉEòÉ +ʦÉxÉÆnùxÉ Eò®úiÉÉ ½þÚÆ* =x½þÉäÆxÉä |ÉÒ´É䯶ÉxÉ +Éì¡ò º¨ÉÉäÊEòÆMÉ Eòä ¤ÉÉ®úä ¨ÉäÆ Eò½þÉ ½þè* ®úä±É´Éä º]õä¶ÉxÉ xÉÉä º¨ÉÉäÊEòÆMÉ VÉÉäxÉ ½þÉä +Éè®ú Êb÷¤¤Éä BäºÉä ½þÉäÆ ÊVɺɨÉäÆ EòÉä<Ç º¨ÉÉäÊEòÆMÉ xÉ Eò®ú ºÉEòäÆ* <ºÉºÉä ¦ÉÒ +Éè®ú +SUôÉ |ÉÉ´ÉvÉÉxÉ ÊEòªÉÉ VÉɪÉä* {ɪÉÉÇ´É®úhÉ EòÒ ®úIÉÉ Eòä ʱÉB =x½þÉäÆxÉä ´ÞÉIÉÉ®úÉä{ÉhÉ EòÉä VªÉÉnùÉ ¨É½þi´É ÊnùªÉÉ ½þè* ®úä±É´Éä Eòä ºÉÉ<b÷ ¨ÉäÆ VÉÉä ¤ÉÆVÉ®ú ¦ÉÚ欃 ½þÉäiÉÒ ½þè, =ºÉ¨ÉäÆ VªÉÉnùÉ ºÉä VªÉÉnùÉ ´ÞÉIÉÉ®úÉä{ÉhÉ ½þÉä, <ºÉEòä ʱÉB BxÉ.VÉÒ.+ÉäVÉ EòÉä ºÉÉlÉ ±ÉäEò®ú, SɱÉxÉä EòÒ +ɴɶªÉEòiÉÉ ½þè* ¨ÉèÆ ¤ÉiÉÉxÉÉ SÉɽþÚÆMÉÉ ÊEò ½þ¨ÉÉ®úä MÉÖVÉ®úÉiÉ Eòä ®úÉVÉEòÉä]õ ¨ÉäÆ BxÉ.VÉÒ.+ÉäVÉ. EòÉä ºÉÉlÉ ±ÉäEò®ú ºÉÉ<b÷ EòÒ VɨÉÒxÉ ¨ÉäÆ ´ÞÉIÉÉ®úÉä{ÉhÉ ÊEòªÉÉ MɪÉÉ ½þè +Éè®ú =ºÉEòÒ ¨Éèx]õäxÉèÆºÉ {É®ú ¦ÉÒ vªÉÉxÉ ÊnùªÉÉ MɪÉÉ ½þè* ªÉ½þ ªÉÉjÉÒ ´É¹ÉÇ ½þè* ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä +{ÉäIÉÉ Eò°üÆMÉÉ ÊEò ªÉÉÊjɪÉÉäÆ EòÉä VªÉÉnùÉ ºÉä VªÉÉnùÉ ºÉÖÊ´ÉvÉÉ nùÒ VÉɪÉä VÉèºÉä ¶ÉÖr {ÉÉxÉÒ EòÒ ´ªÉ´ÉºlÉÉ +Éè®ú ®úä±É´Éä Eòä Êb÷¤¤ÉÉäÆ ¨ÉäÆ º´ÉSUôiÉÉ +ÉÊnù EòÉ vªÉÉxÉ ®úJÉÉ VÉɪÉä* ½þ´ÉÉ<Ç VɽþÉVÉ ¨ÉäÆ £òÒE´ÉäÆ]õ ]Åè´É±É EòÒ ºÉÖÊ´ÉvÉÉ nùÒ VÉÉiÉÒ ½þè, ®úä±É´Éä ¨ÉäÆ VªÉÉnùÉ ºÉä VªÉÉnùÉ ±ÉÉäMÉ ºÉ¡ò®ú Eò®úiÉä ½þèÆ, ¨Éä®úÉ +xÉÖ®úÉävÉ ½þè ÊEò =xÉEòä ʱÉB ¦ÉÒ £òÒE´ÉäÆ]õ ]Åè´É±É VÉèºÉä ʺɱ´É®ú ªÉÉ MÉÉä±b÷xÉ EòÉb÷Ç EòÒ ºÉÖÊ´ÉvÉÉ ={ɱɤvÉ EòÒ VÉɪÉä* VÉèºÉä ½þèÆb÷ÒEòè{b÷ ±ÉÉäMÉÉäÆ Eòä ʱÉB EòÉä]õÉ ®úJÉÉ VÉÉiÉÉ ½þè, =xÉEòÉä Êb÷ºEòÉ=Æ]õ ÊnùªÉÉ VÉÉiÉÉ ½þè, <ºÉÒ iÉ®ú½þ ºÉÒÊ®úªÉºÉ Bä±É¨ÉèÆ]ºÉ VÉèºÉä EòèÆºÉ®ú, Bb÷ºÉ, lÉè±ÉÒºÉÒʨɪÉÉ +ÉÊnù ¤ÉÒ¨ÉÉ®úÒ ´ÉɱÉä ±ÉÉäMÉÉäÆ EòÉä ¦ÉÒ ®úä±É´Éä ¨ÉäÆ º{Éä¶É±É ºÉÖÊ´ÉvÉÉ nùÒ VÉɪÉä, Êb÷ºEòÉ=Æ]õ ÊnùªÉÉ VÉɪÉä* =xÉEòä ºÉÉlÉ BEò ªÉÉjÉÒ EòÉä EòxºÉä¶ÉxÉ±É ®úä]õ {É®ú Ê]õEò]õ nùäxÉä EòÉ |ÉÉ´ÉvÉÉxÉ Eò®úäÆ* ®úä±É´Éä iÉÆjÉ BEò {Éè®ú±É±É ºÉ®úEòÉ®ú ½þè, =ºÉEòÉ ¤É½þÖiÉ ¤Éc÷É EòÉ®úÉä¤ÉÉ®ú ½þè* ´É¹ÉÉäÇÆ iÉEò ¤É½þÖiÉ Eò®ú{¶ÉxÉ SɱÉÉ ½þè, EòɨÉSÉÉä®úÒ ¦ÉÒ ¤É½þÖiÉ ½þè* ¤ªÉÚ®úÉäFòä]ºÉ Eò¦ÉÒ-Eò¦ÉÒ BäºÉä VÉ´ÉÉ¤É Ê±ÉJÉ nùäiÉä ½þèÆ ÊVɺÉä EòÉä<Ç ¦ÉÒ ´ªÉÊEiÉ ºÉ¨ÉZÉ ºÉEòiÉÉ ½þè ÊEò ªÉ½þ `öÒEò xɽþÒÆ ½þè* ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä +xÉÖ®úÉävÉ Eò°üÆMÉÉ ÊEò ´Éä Eò¦ÉÒ-Eò¦ÉÒ ®úä±É´Éä º]õä¶ÉxÉ ªÉÉ Eò½þÒÆ +Éc÷ ¨ÉäÆ VÉÉEò®ú ºÉ®ú|ÉÉ<VÉ SÉèÊEòÆMÉ Eò®úEòä nùäJÉäÆ ÊEò EªÉÉ ½þÉä ®ú½þÉ ½þè* <ºÉºÉä +ÊvÉEòÉ®úÒ ´ÉMÉÇ {É®ú BEò vÉÉEò VɨÉäMÉÒ iÉlÉÉ +SUôä +ÊvÉEòÉÊ®úªÉÉäÆ EòÉä EòÉ¨É Eò®úxÉä EòÉ |ÉÉäiºÉɽþxÉ Ê¨É±ÉäMÉÉ* +¦ÉÒ VÉÉä Êb÷¡òäÆºÉ Ê¨ÉÊxɺ]õ®ú ½þèÆ, {ɽþ±Éä ´Éä ®úä±É ¨ÉÆjÉÒ lÉä* =x½þÉäÆxÉä +{ÉxÉä ºÉ¨ÉªÉ ¨ÉäÆ ¡òºÉÇ]õ E±ÉÉºÉ Eòä Êb÷¤¤Éä ÊxÉEòÉ±É ÊnùªÉä lÉä* +¦ÉÒ ¦ÉÒ ¡òºÉÇ]õ E±ÉÉºÉ Eòä Êb÷¤¤Éä JÉɱÉÒ VÉÉ ®ú½þä ½þèÆ* <ºÉEòä ¤ÉVÉÉªÉ =x½þäÆ ºÉèÆÊEòb÷ B.ºÉÒ. ªÉÉ ºÉèÆÊEòb÷ E±ÉÉºÉ º±ÉÒ{É®ú ¨ÉäÆ Eòx´É]õÇ ÊEòªÉÉ VÉɪÉä ÊVɺɺÉä VªÉÉnùÉ ºÉä VªÉÉnùÉ ±ÉÉäMÉÉäÆ EòÉä ºÉÖÊ´ÉvÉÉ Ê¨É±É ºÉEòä* {ÉÚ®úä ʺɺ]õ¨É ¨ÉäÆ ºÉÖvÉÉ®ú ±ÉÉxÉä EòÒ +ɴɶªÉEòiÉÉ ½þè* +É{É VÉÉä BäExÉÉì±ÉäVɨÉèÆ]õ ±Éè]õ®ú nùäiÉä ½þèÆ, =ºÉ¨ÉäÆ º{ɹ]õ °ü{É ºÉä ʱÉJÉäÆ ÊEò <ºÉEòä +ÉvÉÉ®ú {É®ú ÊEòiÉxÉä ÊnùxÉÉäÆ ¨ÉäÆ =iiÉ®ú nùäÆMÉä* ªÉ½þ ºÉÖÊxÉʶSÉiÉ ÊEòªÉÉ VÉɪÉä* ªÉ½þ ¤É½þÖiÉ Vɰü®úÒ ½þè* ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉä ¤ÉvÉÉ<Ç nùäiÉÉ ½þÚÆ ÊEò =x½þÉäÆxÉä MÉÖVÉ®úÉiÉ Eòä ¥ÉÉìb÷MÉäVÉ Eòx´ÉVÉÇxÉ Eòä ʱÉB <ºÉ ºÉÉ±É ºÉ¤ÉºÉä VªÉÉnùÉ |ÉÉäÊ´ÉVÉxÉ ÊEòªÉÉ ½þè* 18.00 hrs. ±Éɺ]õ <Ǫɮú Eòä 70 Eò®úÉäc÷ EòÒ iÉÖ±ÉxÉÉ ¨ÉäÆ 104 Eò®úÉäc÷ ¯û{ɪÉä ÊnùªÉä ½þèÆ, ±ÉäÊEòxÉ MÉÖVÉ®úÉiÉ BEò <Æb÷ºÊ]ŪɱÉÒ b÷´É±É{b÷ º]õä]õ ½þè, ´É½þÉÆ Ê®ú´ÉäxªÉÚ EòÉ ¤É½þÖiÉ ½þÉ<Ç {ÉÉä]õäÆÊ¶ÉªÉ±É ½þè* ºÉÉ®úÉ ´Éèº]õxÉÇ ®úä±É´Éä EòÉ VÉÉäxÉ ½þè +Éè®ú ºÉÉè®úɹ]Å Eòä VÉÉä xÉèSÉÖ®ú±É {ÉÉä]õÇºÉ ½þèÆ, ´Éä xÉèSÉÖ®ú±É {ÉÉä]õÇºÉ b÷´É±É{É ½þÉä ®ú½þä ½þèÆ, iÉ¤É ºÉÉ®úä xÉÉänùÇxÉÇ <ÆÊb÷ªÉÉ Eòä ʱÉB ´É½þÉÆ ºÉä MÉÖbºÉ +Éè®ú ]ÅèÊ¡òEò Eòä ʱÉB BEò ¤É½þÖiÉ ¤Éc÷É |ÉÉ´ÉvÉÉxÉ ½þÉä ºÉEòiÉÉ ½þè, VÉÉä ®úä±É´Éä Eòä ʱÉB ¥ÉÉìb÷MÉäVÉ Eòx´ÉºÉÇxÉ ¨ÉäÆ +É{ÉxÉä {ÉèºÉÉ ÊnùªÉÉ ½þè, =xÉEòÉä ÊxÉʶSÉiÉ ºÉ¨ÉªÉ ¨ÉäÆ {ÉÚ®úÉ ÊEòªÉÉ VÉɪÉä* VÉèºÉÉ ºÉÉäWÉ ºÉɽþ¤É xÉä Eò½þÉ ÊEò EòÉä<Ç ¦ÉÒ |ÉÉäVÉèE]õ ½þÉä, ´É½þ ¨ÉÆnù MÉÊiÉ ºÉä xÉ SɱÉä* BEò ¤ÉÉ®ú ¶ÉÖ°ü ÊEòªÉÉ VÉÉxÉä ´ÉɱÉÉ |ÉÉäVÉèE]õ Eò¨É ºÉä Eò¨É BEò ÊxÉʶSÉiÉ ºÉ¨ÉªÉ ¨ÉäÆ {ÉÚ®úÉ ½þÉä, ªÉ½þ |ÉÉ´ÉvÉÉxÉ ½þÉä, BäºÉÉ ¨Éä®úÉ ºÉÖZÉÉ´É ½þè* nùںɮúÒ ¤ÉÉiÉ ªÉ½þ ½þè ÊEò +¤É iÉEò ¨ÉÖ¨¤É<Ç ºÉä +½þ¨ÉnùɤÉÉnù iÉEò nùÉä ±ÉÉ<xÉ EòÒ {É]õ®úÒ lÉÒ* ´É½þÉÆ iÉҺɮúÒ ±ÉÉ<xÉ Eòä ʱÉB +É{ÉxÉä ºÉèÆE¶ÉxÉ nùä nùÒ ½þè, ±ÉäÊEòxÉ =ºÉ ±ÉÉ<xÉ {É®ú <iÉxÉÉ ]ÅèÊ¡òEò ®ú½þiÉÉ ½þè ÊEò nùںɮúÒ ±ÉÉ<xÉ ¦ÉÒ VɱnùÒ ºÉä VɱnùÒ <¨{±ÉÒ¨ÉäÆ]õ ½þÉä, ªÉ½þ ¨Éä®úÉ ºÉÖZÉÉ´É ½þè* ´ÉèºÉä ¦ÉÒ ºÉÉè®úɹ]Å ¨ÉäÆ +½þ¨ÉnùɤÉÉnù ºÉä ´ÉÒ®ú¨ÉMÉÉÆ´É iÉEò nùÉä ±ÉÉ<xÉäÆ ½þèÆ* ´ÉÒ®ú¨ÉMÉÉÆ´É ºÉä +ÉMÉä ®úÉVÉEòÉä]õ, VÉɨÉxÉMÉ®ú, {ÉÉä®ú¤Éxnù®ú, VÉÉä ¨É½þÉi¨ÉÉ MÉÉÆvÉÒ VÉÒ EòÒ VÉx¨É¦ÉÚ欃 ½þè, ´É½þÉÆ ÊºÉÆMÉ±É ]ÅèEò EòÉä b÷¤É±É ÊEòªÉÉ VÉɪÉä* ºÉÉ®úä ºÉÉè®úɹ]Å ¨ÉäÆ VÉÉä Ê®ú±ÉÉªÉÆºÉ, BººÉÉ®ú VÉÉä ¤Éc÷Ò <Æb÷º]ÅÒVÉ +É ®ú½þÒ ½þèÆ, <ºÉʱÉB b÷¤É±É ]ÅèEò ºÉä ¤É½þÖiÉ ºÉÉ ¡òɪÉnùÉ ½þÉäxÉä ´ÉɱÉÉ ½þè* <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ |ÉÉ´ÉvÉÉxÉ ÊEòªÉÉ VÉɪÉä, ®úä±É ¨ÉÆjÉÒ VÉÒ, ªÉ½þ ¨Éä®úÉ +É{ɺÉä +xÉÖ®úÉävÉ ½þè* ºÉÉè®úɹ]Å Eòä ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆ Eò½þxÉÉ SÉɽþÚÆMÉÉ ÊEò ºÉÉè®úɹ]Å VÉ¤É BEò +±ÉMÉ º]õä]õ lÉÉ, iÉ¤É ´É½þÉÆ ÊVÉiÉxÉÒ ]ÅäxÉäÆ lÉÒÆ, ´Éä ºÉ¤É +¤É ÊxÉEòÉ±É nùÒ MÉ<Ç ½þèÆ* ¨ÉÖZÉä Eò½þxÉä ¨ÉäÆ nùÖJÉ ½þÉäiÉÉ ½þè ÊEò 835 ÊEò±ÉÉä¨ÉÒ]õºÉÇ ±ÉÉ<xÉ +ÉVÉÉnùÒ Eòä ¤ÉÉnù +¤É iÉEò <®úäWÉ EòÒ MÉ<Ç ½þè* =ºÉ¨ÉäÆ ºÉä {ÉÚ´ÉÒÇ PÉÉ]õÒ±ÉÉ, PÉÉÆMÉnù®ú, ®úÉVÉEòÉä]õ, VɺÉMÉÉäc÷, Ê´ÉiiÉÒªÉÉ, MÉÉä]õÉxÉ, <xÉ ºÉ¤É ±ÉÉ<xÉÉäÆ ¨ÉäÆ +¤ÉÒ ¦ÉÒ ]ÅèEò ¨ÉÉèVÉÚnù ½þèÆ, EòÉä<Ç xÉ EòÉä<Ç ®úä±É´Éä º]õä¶ÉxÉ VÉVÉÇ®ú ½þɱÉiÉ ¨ÉäÆ ¨ÉÉèVÉÚnù ½þè* ªÉä ºÉ¤É ÊxÉEòÉ±É nùÒ MÉ<Ç ½þèÆ, ±ÉäÊEòxÉ ªÉä VɨÉÒxÉ ¤ÉäSÉEò®ú VÉÉä ®úä±É´Éä EòÒ VɨÉÒxÉ ½þè, =ºÉEòÉä ¤ÉäSÉEò®ú ®úä±É´Éä Eòx´É¶ÉÇxÉ Eòä ʱÉB {ÉèºÉÉ b÷ɱÉÉ VÉɪÉä iÉÉä ¨ÉÖZÉä ±ÉMÉiÉÉ ½þè ÊEò Eò®úÉäc÷ÉäÆ ¯û{ɪÉÉ Ê¨É±É ºÉEòiÉÉ ½þè +Éè®ú ½þ¨ÉÉ®úä ºÉÉè®úɹ]Å ¨ÉäÆ VÉÉä ¥ÉÉìb÷MÉäVÉ Eòx´É¶ÉÇxÉ EòÉ ®úÉVÉEòÉä]õ ´ÉÒ®úÉ´É±É EòÉ EòÉ¨É ¤É½þÖiÉ vÉÒ¨ÉÒ MÉÊiÉ ºÉä SÉ±É ®ú½þÒ ½þè, ´É½þ BEònù¨É iÉäVÉ MÉÊiÉ ºÉä ½þÉä ºÉEòiÉÉ ½þè* ¨Éä®úÉ ºÉÖZÉÉ´É ½þè ÊEò ºÉÉè®úɹ]Å ¨ÉäÆ ÊVÉiÉxÉÒ ¦ÉÒ VɨÉÒxÉäÆ ½þèÆ, =xÉEòä BEò ºÉ´ÉÇä ÊEòªÉÉ VÉɪÉä ÊEò 835 ÊEò±ÉÉä¨ÉÒ]õºÉÇ +ÉVÉÉnùÒ Eòä ¤ÉÉnù VÉÉä ±ÉÉ<xÉ <®úäWÉ EòÒ MÉ<Ç ½þè, =ºÉ VɨÉÒxÉ EòÉ +¦ÉÒ iÉEò EªÉÉ ½þÉä ®ú½þÉ ½þè +Éè®ú =ºÉEòÉä EòèºÉä ÊxÉEòɱÉÉ VÉÉ ºÉEòiÉÉ ½þè* nùںɮúÒ ¤ÉÉiÉ ½þè ÊEò ½þ¨ÉÉ®úÒ VÉÉä ®úÉVÉvÉÉxÉÒ BEºÉ|ÉèºÉ +½þ¨ÉnùɤÉÉnù ¨ÉÖ¨¤É<Ç nùÉä ºÉÉ±É {ɽþ±Éä ¶ÉÖ°ü ½þÖ<Ç, ´É½þ ½þ¡iÉä ¨ÉäÆ Eòä´É±É iÉÒxÉ ¤ÉÉ®ú SɱÉiÉÒ ½þè* VÉ¤É ´É½þ {ɽþ±ÉÒ ¤ÉÉ®ú SɱÉÒ iÉÉä |ÉÉäÊ¨ÉºÉ ÊEòªÉÉ MɪÉÉ ÊEò xÉèEº]õ <Ǫɮú ºÉä ½þ¡iÉä ¨ÉäÆ ®úÉäVÉ SɱÉÉBÆMÉä, ±ÉäÊEòxÉ <ºÉ ºÉÉ±É Eòä ¤ÉVÉ]õ ¨ÉäÆ <ºÉEòä ʱÉB |ÉÉä´ÉÒVÉxÉ xɽþÒÆ ÊEòªÉÉ MɪÉÉ iÉÉä ¨Éä®úÉ +xÉÖ®úÉävÉ ½þè ÊEò +½þ¨ÉnùɤÉÉnù ºÉä Ênù±±ÉÒ iÉEò SɱÉxÉä ´ÉɱÉÒ ®úÉVÉvÉÉxÉÒ BEºÉ|ÉèºÉ ½þ®ú ®úÉäVÉ SɱÉä +Éè®ú ´É½þ ¶ÉÉ¨É EòÉä +½þ¨ÉnùɤÉÉnù ºÉä SɱÉä iÉÉÊEò ªÉ½þÉÆ +ÉxÉä ´ÉɱÉä ªÉÉjÉÒ ºÉ֤ɽþ iÉEò Ênù±±ÉÒ {ɽþÖÆSÉ VÉɪÉäÆ* ... (´ªÉ´ÉvÉÉxÉ) ¨ÉèÆ {ɽþ±ÉÒ ¤ÉÉ®ú ¤ÉÉä±É ®ú½þÉ ½þÚÆ* ¨ÉÖZÉä nùÉä ʨÉxÉ]õ EòÉ ºÉ¨ÉªÉ nùÒÊVÉB* nùںɮúÒ ¤ÉÉiÉ ½þè ÊEò ¨ÉÆjÉÒ VÉÒ, ½þ¨ÉÉ®úä ªÉ½þÉÆ 27 ºÉÉ±É ºÉä ¨ÉÖ¨¤É<Ç ºÉä ®úÉVÉEòÉä]õ iÉEò iÉÒxÉ ½þÒ ]ÅäxÉäÆ SÉ±É ®ú½þÒ ½þèÆ, ¨Éä®úÉ +xÉÖ®úÉävÉ ½þè ÊEò BEò xÉ<Ç ]ÅäxÉ nùÉä ºÉÉ±É {ɽþ±Éä VÉ¤É ¶ÉiÉɤnùÒ BEºÉ|ÉèºÉ SɱÉxÉä ´ÉɱÉÒ lÉÒ iÉÉä iÉªÉ ÊEòªÉÉ MɪÉÉ lÉÉ ÊEò ¶ÉiÉɤnùÒ BEºÉ|ÉèºÉ ®úÉVÉEòÉä]õ iÉEò SɱÉäMÉÒ, ±ÉäÊEòxÉ ¤ÉÉnù ¨ÉäÆ EªÉÉ ½þÖ+É ÊEò ´É½þ ]ÅäxÉ xɽþÒÆ SɱÉÒ* ¨Éä®úÉ +xÉÖ®úÉävÉ ½þè ÊEò EòÉä<Ç ¦ÉÒ BEò ]ÅäxÉ ®úÉVÉEòÉä]õ iÉEò SɱÉÉ<Ç VÉɪÉä ªÉÉ xÉ<Ç ]ÅäxÉ EòÒ ºÉÖÊ´ÉvÉÉ ®úÉVÉEòÉä]õ ºÉä ºÉÉè®úɹ]Å iÉEò ʨɱÉxÉÒ SÉÉʽþB* ´ÉèºÉä ¦ÉÒ {ÉÉä®ú¤Éxnù®ú b÷ä±ÉÒ ]ÅäxÉ ½þè, VÉÉä ¶ÉiÉɤnùÒ ´É¹ÉÇ ¨ÉäÆ, MÉÉä±b÷xÉ VÉ֤ɱÉÒ <Ǫɮú ¨ÉäÆ SɱÉÒ ½þè* {ÉÉä®ú¤Éxnù®ú ºÉä Ênù±±ÉÒ iÉEò ´É½þ ½þ¡iÉä ¨ÉäÆ BEò ÊnùxÉ SɱÉiÉÒ ½þè* <ºÉEòÉä ¦ÉÒ iÉÒxÉ ÊnùxÉ SɱÉÉxÉä Eòä ʱÉB ´ÉɪÉnùÉ ÊEòªÉÉ MɪÉÉ lÉÉ, ¨Éä®úÉ +xÉÖ®úÉävÉ ½þè ÊEò ´É½þ ½þ¡iÉä ¨ÉäÆ iÉÒxÉ ÊnùxÉ SÉ±É ºÉEòiÉÒ ½þè, ]ÅèEò ¦ÉÒ JÉɱÉÒ {Éc÷É ®ú½þiÉÉ ½þè* =ºÉEòÉä Ênù±±ÉÒ iÉEò ½þ¡iÉä ¨ÉäÆ iÉÒxÉ ÊnùxÉ SɱÉɪÉÉ VÉɪÉä* ´É½þ +ÉMÉä ¦ÉÒ ½þÊ®úuÉ®ú iÉEò VÉÉ ºÉEòiÉÒ ½þè, nùä½þ®úÉnùÚxÉ iÉEò VÉÉ ºÉEòiÉÒ ½þè* ºÉÉè®úɹ]Å Eòä ÊVÉiÉxÉä ªÉÉjÉÒ +ÉiÉä ½þèÆ ... (´ªÉ´ÉvÉÉxÉ) MR. CHAIRMAN : Hon. Speaker has already given the ruling that if anybody wants to lay his speech, he can do so. Therefore, you can just lay your speech on the Table, if something is still remaining. b÷É. ¤É±±É¦É¦ÉÉ<Ç Eò`öÒÊ®úªÉÉ (®úÉVÉEòÉä]õ) : ½þ¨ÉÉ®úÉ VÉÉä ®úÉVÉEòÉä]õ Êb÷´ÉÒVÉxÉ ½þè* ¨ÉèÆ +{ÉxÉÒ º{ÉÒSÉ ºÉ¦ÉÉ{É]õ±É {É®ú ®úJÉiÉä ½þÖB ®úä±É ¨ÉÆjÉÒ VÉÒ Eòä ¤ÉVÉ]õ EòÉ ºÉ¨ÉlÉÇxÉ Eò®úiÉä ½þÖB, =x½þÉäÆxÉä VÉÉä ¤É½þÖiÉ +SUôÉ ®úä±É ¤ÉVÉ]õ |ɺiÉÖiÉ ÊEòªÉÉ ½þè, =ºÉEòä ʱÉB =xÉEòÉä vÉxªÉ´ÉÉnù nùäiÉÉ ½þÚÆ* * I would like to make the following submission:

1. Porbandar-Delhi which is thrice a week may be extended up to Hardwar-Dehradun.
2. Raibareily-Ajmer - To be extended up to Rajkot.
3. Howrah Express - To be extended up to Rajkot once a week.
4. Ahimsa Express - To be extended up to Rajkot once a week.
5. Rajkot-Bhopal - To be extended up to Jabalpur.
6. Saurashtra Janta (9018-9017) - Addition of III tier AC Coach.
7. Saurashtra Mail (9006-9005) - Five more sleeper coaches to be addeded.
8. Rajkot Division - To be kept in proportion to other dir.* _______________________________________________________________________ *....* Also laid on the Table.

¸ÉÒ Ê¨ÉjɺÉäxÉ ªÉÉnù´É (¡òèVÉɤÉÉnù): ¨É½þÉänùªÉ, ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ uÉ®úÉ |ɺiÉÖiÉ ¤ÉVÉ]õ {É®ú ¨Éä®úä uÉ®úÉ |ɺiÉÖiÉ Ê±ÉÊJÉiÉ ºÉÖZÉÉ´ÉÉäÆ EòÉä ºÉʨ¨ÉʱÉiÉ ÊEòªÉÉ VÉÉB* ªÉ½þ ¨Éä®úä ±ÉÉäEò ºÉ¦ÉÉ IÉäjÉ ¡òèVÉɤÉÉnù, +ªÉÉävªÉÉ Eòä ʱÉB +ÊiÉ ¨É½þi´É{ÉÚhÉÇ VÉxÉ ºÉÖÊ´ÉvÉÉ+ÉäÆ +Éè®ú ®úä±É ªÉÉÊjɪÉÉäÆ EòÉä nùÒ VÉÉxÉä ´ÉɱÉÒ ºÉÖÊ´ÉvÉÉ+ÉäÆ Eòä ºÉ¨¤ÉxvÉ ¨ÉäÆ ½þè* nùä¶É ¨ÉäÆ ÊuiÉÒªÉ ¸ÉähÉÒ Eòä ªÉÉÊjɪÉÉäÆ EòÒ ºÉÖÊ´ÉvÉÉ+ÉäÆ ¨ÉäÆ EòÉä<Ç ºÉÖvÉÉ®ú xɽþÒÆ ½þÉä ®ú½þÉ ½þè* =xÉEòÒ ªÉÉjÉÉ ¦ÉÉ®úÒ EòÊ`öxÉÉ<Ç ´ÉɱÉÒ +Éè®ú Eò¹]õ|Énù ½þÉäiÉÒ ½þè* =x½þäÆ MÉʨÉǪÉÉäÆ ¨ÉäÆ VÉÉxÉ´É®ú EòÒ ¦ÉÉÆÊiÉ Eò¹]õnùɪÉEò ªÉÉjÉÉ Eò®úxÉÒ {Éc÷iÉÒ ½þè* ÊuiÉÒªÉ ¸ÉähÉÒ ¨ÉäÆ ªÉÉjÉÉ Eò®úxÉä ´ÉɱÉä ªÉÉÊjɪÉÉäÆ EòÒ ºÉÖÊ´ÉvÉÉBÆ ¤ÉgøÉxÉÒ SÉÉʽþBÆ ÊVɺɺÉä nùä¶É Eòä ºÉɨÉÉxªÉ VÉxÉ EòÉä ®úä±É ʴɦÉÉMÉ {É®ú ʴɶ´ÉÉºÉ ½þÉä +Éè®ú ´É½þ VÉxÉ Eò±ªÉÉhÉEòÉ®úÒ EòɪÉÇ ¤ÉxÉ ºÉEòä* ºÉÖ®úIÉÉ EòÒ iÉ®ú¡ò vªÉÉxÉ nùäxÉÉ SÉÉʽþB ÊVɺɺÉä nùÖPÉÇ]õxÉÉBÆ xÉ ½þÉäÆ* ´É½þ ÊnùxÉÉäÆÊnùxÉ ¤ÉgøiÉÒ VÉÉ ®ú½þÒ ½þèÆ* ®úä±É ªÉÉÊjɪÉÉäÆ EòÉä SÉÉä®úÉäÆ, vÉÉäJÉä¤ÉÉVÉÉäÆ, VÉä¤ÉEòiÉ®úÉäÆ iÉlÉÉ xɶÉÒ±Éä {ÉnùÉlÉÉäÇÆ EòÉ |ɪÉÉäMÉ Eò®ú ±ÉÚ]õxÉä ´ÉɱÉÉäÆ ºÉä ¤ÉSÉÉxÉÉ SÉÉʽþB* ¨É½þÉänùªÉ, +ªÉÉävªÉÉ, ¡òèVÉɤÉÉnù =iiÉ®ú |Énùä¶É EòÉ xɽþÒÆ {ÉÚ®úä nùä¶É EòÉ BEò ¨É½þi´É{ÉÚhÉÇ iÉÒlÉÇ ºlÉ±É ½þè* ªÉ½þÉÆ VÉxÉ ºÉÖÊ´ÉvÉÉ+ÉäÆ +Éè®ú ªÉÉjÉÒ MÉÉÊc÷ªÉÉäÆ EòÒ ¦ÉÉ®úÒ Eò¨ÉÒ ½þè* ¨Éä®úÉ ÊxÉ´ÉänùxÉ ½þè ÊEò +ªÉÉävªÉÉ ®úä±É´Éä º]õä¶ÉxÉ EòÉ ¨ÉÉìb÷xÉÉÇ<VÉä¶ÉxÉ Eò®úxÉÉ SÉÉʽþB* <ºÉ ´É¹ÉÇ 60 ®úä±É´Éä º]õä¶ÉxÉÉäÆ Eòä xÉ´ÉÒxÉÒEò®úhÉ ¨ÉäÆ <ºÉä ¦ÉÒ ¶ÉÉÊ¨É±É ÊEòªÉÉ VÉÉB* +ªÉÉävªÉÉ, ¡òèVÉɤÉÉnù EòÉä nùä¶É EòÒ ®úÉVÉvÉÉxÉÒ Ênù±±ÉÒ iÉlÉÉ nùä¶É Eòä +xªÉ iÉÒlÉÇ ºlÉÉxÉÉäÆ Eòä ºÉÉlÉ ®úä±É ºÉä´ÉÉ ºÉä ºÉÒvÉä VÉÉäc÷É VÉÉB* +ªÉÉävªÉÉ-Eò]õ®úÉ Eòä´ÉÒ PÉPÉ®úÉ {É®ú ¤ÉxÉxÉä ´ÉɱÉä ®úä±É {ÉÖ±É EòÉ ÊxɨÉÉÇhÉ +ʴɱɨ¤É ÊEòªÉÉ VÉÉB* ¡òèVÉɤÉÉnù ¨ÉÆb÷±É ºiÉ®ú EòÉ VÉxÉ{Énù ½þè* ´É½þÉÆ nùÉä ʴɶ´ÉÊ´ÉtÉ±ÉªÉ ½þèÆ* ´É½þ b÷ÉE]õ®ú ®úÉ¨É ¨ÉxÉÉä½þ®ú ±ÉÉäʽþªÉÉ +Éè®ú +ÉSÉɪÉÇ xÉ®úäxpù nùä´É EòÒ ¦ÉÚ欃 ½þè* <ºÉʱÉB <ºÉä ¨ÉÖ¨¤É<Ç ¨É½þÉxÉMÉ®ú ºÉä ºÉÒvÉä ®úä±É ºÉä´ÉÉ uÉ®úÉ VÉÉäc÷É VÉÉB* (<ÊiÉ) b÷É. ¶ÉEòÒ±É +½þ¨Énù (¨ÉvÉÖ¤ÉxÉÒ) : +vªÉIÉ ¨É½þÉänùªÉ, ®úä±É ¤ÉVÉ]õ {É®ú +ÉVÉ ºÉnùxÉ ¨ÉäÆ SÉSÉÉÇ ½þÉä ®ú½þÒ ½þè* ¨ÉèÆ Ê¤É½þÉ®ú ®úÉVªÉ Eòä ¨ÉvÉÖ¤ÉxÉÒ ±ÉÉäEò ºÉ¦ÉÉ IÉäjÉ EòÉ |ÉÊiÉÊxÉÊvÉi´É Eò®úiÉÉ ½þÚÆ* ªÉ½þ ºÉSÉ ½þè ÊEò ʤɽþÉ®ú ºÉä ®úä±É¨ÉÆÊjɪÉÉäÆ EòÒ ºÉÆJªÉÉ ºÉ¤ÉºÉä +ÊvÉEò ®ú½þÒ ½þè {É®úxiÉÖ ÊVÉºÉ IÉäjÉ EòÉ ¨ÉèÆ |ÉÊiÉÊxÉÊvÉ ½þÚÆ, =ºÉ IÉäjÉ ¨ÉäÆ ®úä±ÉÉäÆ EòÉ ¤É½þÖiÉ Ê´ÉEòÉºÉ xɽþÒÆ ½þÉä ºÉEòÉ* VɪÉxÉMÉ®ú-nù®ú¦ÉÆMÉÉ-xÉ®úEòÊ]õªÉÉMÉÆVÉ ®úä±É JÉÆb÷ Eòä +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ EòÉ Ê¶É±ÉÉxªÉÉºÉ Ê{ÉUô±Éä ´É¹ÉÇ 1 xɴɨ¤É®ú, 1998 EòÉä ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ xÉä ÊEòªÉÉ lÉÉ {É®úxiÉÖ +¦ÉÒ iÉEò <ºÉ ªÉÉäVÉxÉÉ EòÉ ´ÉɺiÉÊ´ÉEò EòÉ¨É ¶ÉÖ¯û xɽþÒÆ ½þÉä ºÉEòÉ ½þè* <ºÉ ´É¹ÉÇ (1999-2000) Eòä ®úä±É ¤ÉVÉ]õ ¨ÉäÆ ¦ÉÒ <ºÉ ªÉÉäVÉxÉÉ Eòä ʱɪÉä Eòä´É±É 10 Eò®úÉäc÷ ¯û{ɪÉä EòÒ UôÉä]õÒ ®úÉ榃 ½þÒ ={ɱɤvÉ Eò®úÉ<Ç MÉ<Ç ½þè* ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä ¨ÉÉÆMÉ Eò®úiÉÉ ½þÚÆ ÊEò <ºÉ ªÉÉäVÉxÉÉ Eòä ʱɪÉä +ÊvÉEò ºÉä +ÊvÉEò ®úÉ榃 ={ɱɤvÉ Eò®úÉEò®ú <ºÉä ¶ÉÒQÉ {ÉÚ®úÉ ÊEòªÉÉ VÉɪÉä* +vªÉIÉ ¨É½þÉänùªÉ, +ÉVÉ ½þ¨É Ênù±±ÉÒ ªÉÉ nùä¶É Eòä ÊEòºÉÒ ¦ÉÒ ¨É½þÉxÉMÉ®ú VÉèºÉä ¨ÉÖ¨¤É<Ç, SÉäxxÉè iÉlÉÉ Eò±ÉEòiiÉÉ <iªÉÉÊnù ºÉä ºÉÒvÉä ¨ÉvÉÖ¤ÉxÉÒ xɽþÒÆ VÉÉ ºÉEòiÉä* +ÊvÉEò ºÉä +ÊvÉEò nù®ú¦ÉÆMÉÉ iÉEò VÉÉ ºÉEòiÉä ½þèÆ* ´É½þ ¦ÉÒ Eòä´É±É Ênù±±ÉÒ ªÉÉ Eò±ÉEòiiÉÉ ºÉä* +xªÉ ¨É½þÉxÉMÉ®úÉäÆ ºÉä xɽþÒÆ VÉÉ ºÉEòiÉä* +iÉ; ¨ÉèÆ ¨ÉÉÆMÉ Eò®úiÉÉ ½þÚÆ ÊEò Ênù±±ÉÒ B´ÉÆ Eò±ÉEòiiÉÉ ºÉä Eò¨É ºÉä Eò¨É BEò MÉÉc÷Ò ¶ÉÒQÉ ºÉÒvÉä nù®ú¦ÉÆMÉÉ iÉEò Eòä ʱɪÉä nùÒ VÉɪÉä +Éè®ú +xªÉ ¨É½þÉxÉMÉ®úÉäÆ ºÉä ¦ÉÒ ºÉÒvÉÒ MÉÉÊc÷ªÉÉÆ nùÒ VÉɪÉäÆ* +vªÉIÉ ¨É½þÉänùªÉ, nù®ú¦ÉÆMÉÉ-{É]õxÉÉ <Æ]õ®ú ʺÉ]õÒ (Eò¨É±ÉÉ-MÉÆMÉÉ BEºÉ|ÉäºÉ) BEò +SUôÒ ]ÅäxÉ ½þè {É®úxiÉÖ ªÉÉÊjɪÉÉäÆ EòÒ ºÉÆJªÉÉ <iÉxÉÒ ½þè ÊEò nùÉä ]ÅäxÉäÆ ¦ÉÒ <xÉ ªÉÉÊjɪÉÉäÆ Eòä ʱɪÉä {ɪÉÉÇ{iÉ xɽþÒÆ ½þèÆ* +iÉ: ¨ÉèÆ ¨ÉÉÆMÉ Eò®úiÉÉ ½þÚÆ ÊEò{É]õxÉÉ <Æ]õ®ú ʺÉ]õÒ BEºÉ|ÉäºÉ ]ÅäxÉ EòÒ ºÉÆJªÉÉ ªÉÉ iÉÉä ¤ÉgøÉ<Ç VÉɪÉä ªÉÉ <ºÉÒ ]ÅäxÉ ¨ÉäÆ Eò¨É ºÉä Eò¨É 6 +Éè®ú Êb÷¤¤Éä VÉÉäc÷ä VÉɪÉäÆ* MÉÉÊc÷ªÉÉäÆ EòÒ ºÉ¨ÉªÉ ºÉÉÊ®úhÉÒ iÉªÉ Eò®úiÉä ºÉ¨ÉªÉ <ºÉ ¤ÉÉiÉ EòÉ vªÉÉxÉ ®úJÉÉ VÉɪÉä ÊEò ¨É½þÉxÉMÉ®úÉäÆ ºÉä ]ÅäxÉ ÊEòºÉÒ ¦ÉÒ ºÉ¨ÉªÉ SɱÉä ±ÉäÊEòxÉ UôÉä]õä ºlÉÉxÉ {É®ú ºÉ֤ɽþ Eòä ºÉ¨ÉªÉ {ɽþÖÆSÉä* nù®ú¦ÉÆMÉÉ Eòä ʱɪÉä ]ÅäxÉ Ênù±±ÉÒ ºÉä SÉɽþä ÊEòiÉxÉä ¤ÉVÉä SɱÉä ±ÉäÊEòxÉ nù®ú¦ÉÆMÉÉ ºÉ֤ɽþ {ɽþÖÆSÉä EªÉÉäÆÊEò nù®ú¦ÉÆMÉÉ Eòä nùÚ®únù®úÉVÉ Eòä ±ÉÉäMÉ <ºÉºÉä ªÉÉjÉÉ Eò®úiÉä ½þèÆ* ªÉÊnù ´Éä ®úÉiÉ ¨ÉäÆ nù®ú¦ÉÆMÉÉ {ɽþÖÆSÉäÆMÉä iÉÉä +{ÉxÉä MÉÉÆ´É VÉÉxÉä Eòä ʱɪÉä +iªÉÊvÉEò Eò`öxÉÉ<Ç ½þÉäiÉÒ ½þè* <ºÉʱɪÉä xÉ Eòä´É±É Ênù±±ÉÒ, +Ê{ÉiÉÖ nùںɮúä ºlÉÉxÉÉäÆ ºÉä SɱÉxÉä ´ÉɱÉÒ ]ÅäxÉÉäÆ Eòä SɱÉxÉä Eòä ºÉ¨ÉªÉ EòÉ vªÉÉxÉ ®úJÉÉ VÉɪÉä* +vªÉIÉ ¨É½þÉänùªÉ, =iiÉ®úÒ Ê¤É½þÉ®ú Eòä ʨÉÊlɱÉÉÆSÉ±É IÉäjÉ ¨ÉäÆ EòÖUô xÉ<Ç ]ÅäxÉÉäÆ +Éè®ú xÉ<Ç ®úä±É ±ÉÉ<xÉÉäÆ EòÒ +ɴɶªÉEòiÉÉ ½þè* ¨ÉèÆ ¨ÉÉÆMÉ Eò®úiÉÉ ½þÚÆ ÊEò BEò xÉ<Ç ®úä±É ±ÉÉ<xÉ ±ÉÉèEò½þÒ, VɪÉxÉMÉ®ú, ¤ÉɺÉÉä{É^Ò, =¨ÉMÉÉÆ´É ½þÉäiÉä ½þÖªÉä ¨ÉvÉ´ÉÉ{ÉÖ®ú-ºÉÒiÉɨÉgøÒ iÉEò ¤ÉxÉÉ<Ç VÉɪÉä iÉlÉÉ nùںɮúÒ ±ÉÉ<xÉ ¨ÉvÉÖ¤ÉxÉÒ-®ú<ÇEòÉ, ʤɺ¡òÉä-Eò¨ÉiÉÉè±É ¤ÉxÉÉ<Ç VÉɪÉä ÊVɺɺÉä <ºÉ Ê{ÉUôb÷ä IÉäjÉ Eòä ±ÉÉäMÉÉäÆ EòÉä ºÉÖÊ´ÉvÉÉ Ê¨É±Éä* ®úä±É´Éä ¨ÉäÆ Ê{ÉUô±Éä EòÖUô ÊnùxÉÉäÆ ºÉä B.ºÉÒ. iÉlÉÉ |ÉlÉ¨É ¸ÉähÉÒ Eòä ºÉ¦ÉÒ ¶ÉÉèSÉɱɪÉÉäÆ EòÉä UôÉäc÷Eò®ú ¤ÉÉEòÒ ºÉ¦ÉÒ MÉÆnùä ®ú½þiÉä ½þèÆ* ®úÉä¶ÉxÉÒ EòÉ¡òÒ Eò¨É ®ú½þiÉÒ ½þè* +iÉ: +ÉOɽþ ½þè ÊEò ]ÅäxÉÉäÆ Eòä ÊuiÉÒªÉ ¸ÉähÉÒ Eòä Êb÷¤¤ÉÉä ¨ÉäÆ ¦ÉÒ {ÉÉxÉÒ, ʤÉVɱÉÒ B´ÉÆ ºÉ¡òÉ<Ç iÉlÉÉ JÉÉxÉä EòÒ ÊºlÉÊiÉ `öÒEò EòÒ VÉɪÉä* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ ¨ÉèÆ +{ÉxÉÒ ¤ÉÉiÉ ºÉ¨ÉÉ{iÉ Eò®úiÉÉ ½þÚÆ* (<ÊiÉ) 1540 hours   SHRI NEPAL CHANDRA DAS (KARIMGANJ): Mr. Speaker, Sir, in the last year the Railway Minister has brought out a Status Paper and a White Paper on Railways. Now he has brought forward this black and red paper in the form of Railway Budget which increased both freight and passenger fares.

Sir, during 1996-97 and 1997-98, an amount of Rs.38 crore was sanctioned for gauge conversion of Lumding-Silchar line but only an amount of Rs.2.06 crore was spent in the execution of this project just because of the negligence of the Railways. The Central Government sanctioned Rs.40 crore in 1998-99 for the same project but we do not as yet know as to what is the progress of the work and how much amount has been spent out of the amount sanctioned. I request the Minister to enlighten us about it.

Sir, it is understood that only an amount Rs.1 lakh was spent in 1997 on the gauge conversion project of Katakhal-Bhairabi line and in the year 1998-99, for the same purpose, only Rs.10,000 was sanctioned when the project cost stood at Rs.200 crore. It is a sheer mockery of the project. I want to know from the Railway Minister whether any amount has been sanctioned for gauge conversion of Katakhal-Bhairabi line this year, and if so, how much?

Sir, the people of Barak valley of South Assam have been agitating by staging rasta roko and rail roko for setting up a Railway Division at Badarpur Junction under N.E.F. Railway. It is a long-pending demand of all people in the Barak valley. This Railway Division will cover South Assam, Tripura, Mizoram and Manipur in the North-East. I hope the Railway Minister would consider this very genuine demand for a Railway Divison at Badarpur and would not leave us in a position where we have to wait till someone from our region to become the Minister of Railways.

Sir, I suggest the following for consideration of the Railway Minister:

(1) Provision of employment to at least one son or daughter of a retired railway employee in case there is no one in his family is in the employment of a Government, semi-Government, or public sector body, etc. (2) Filling up of all backlog of Scheduled Castes and Scheduled Tribes vacancies immediately.
(3) Construction of a mini stadium at Badarpur Railway Higher Secondary School playground.
(4) Railway line extension of Baraigram-Dullabcherra line up to Mizoram border.
(5) Recommencing of train services to Bangladesh through Karimganj-Mahisashan Railway line.
(6) Taking up gauge conversion project from Badarpur to Agartala immediately and completion of railway line from Kumarghat to Agartala up to Bangladesh border and to start train service with Bangladesh.

With these words, I conclude my speech. Thank you.

(ends)   ¸ÉÒ SÉxpù¶ÉäJÉ®ú ºÉɽþÚ (¨É½þɺÉÖ¨Éxnù): +vªÉIÉ ¨É½þÉänùªÉ, ¨Éä®úä IÉäjÉ EòÒ ºÉ¤ÉºÉä ¨É½þi´É{ÉÚhÉÇ ®úä±É ±ÉÉ<xÉ Eòä ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆ Eò½þxÉÉ SÉɽþÚÆMÉÉ ÊEò vɨÉiÉ®úÒ-®úɪÉ{ÉÖ®ú UôÉä]õÒ ®úä±É ±ÉÉ<xÉ EòÉä ¤Éc÷Ò ®úä±É ±ÉÉ<xÉ ¨ÉäÆ ¤Énù±ÉxÉä EòÉ |ÉÉäVÉèE]õ ®úä±É ¨ÉÆjÉÉ±ÉªÉ Eòä Ê´ÉSÉÉ®úÉvÉÒxÉ ½þè* ªÉ½þ UôiiÉÒºÉMÉgø EòÒ BEò ¨ÉÉjÉ +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ EòÒ ªÉÉäVÉxÉÉ ½þè ÊVɺÉEòÒ º´ÉÒEÞòÊiÉ +{ÉäÊIÉiÉ ½þè* +¦ÉÒ iÉEò <ºÉ {É®ú ÊxÉhÉÇªÉ xɽþÒÆ ½þÉäxÉä ºÉä =ºÉ +ÆSÉ±É EòÒ VÉxÉiÉÉ ¨ÉäÆ ÊxÉ®úɶÉÉ ½þè VɤÉÊEò vɨÉiÉ®úÒ ºÉä ºÉ´ÉÉÇÊvÉEò ±Éä´½þÒ ¦ÉäVÉÒ VÉÉiÉÒ ½þè* ¨Éä®úÉ Ê´É¶Éä¹É +xÉÖ®úÉävÉ ½þè ÊEò ®úɪÉ{ÉÖ®ú-vɨÉiÉ®úÒ ®úä±É ±ÉÉ<xÉ EòÉ +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ ÊEòªÉÉ VÉÉB* ºÉÉlÉ ½þÒ ¨É½þɺɨÉÖxnù, ¤ÉÉMÉ ¤É½þ®úÉ, vɨÉiÉ®úÒ º]õä¶ÉxÉ {É®ú +É®úIÉhÉ ºÉÖÊ´ÉvÉÉ ¤ÉgøÉxÉä EòÒ +ɴɶªÉEòiÉÉ ½þè* ¨Éä®úÒ ªÉ½þ ¦ÉÒ ¨ÉÉÆMÉ ½þè ÊEò MÉÉäÆb÷´ÉÉxÉÉ BEºÉ|ÉèºÉ EòÉä |ÉÊiÉÊnùxÉ ÊEòªÉÉ VÉÉB* <ºÉÒ iÉ®ú½þ ºÉ¨ÉiÉÉ BEºÉ|ÉèºÉ EòÉä |ÉÊiÉÊnùxÉ SɱÉɪÉÉ VÉÉB* ºÉÉlÉ ½þÒ UôiiÉÒºÉMÉgø BEºÉ|ÉèºÉ ¨ÉäÆ BEò B.ºÉÒ.mÉÒ ]õɪɮú EòÒ ¤ÉÉäMÉÒ VÉÉäc÷Ò VÉÉxÉÒ Vɰü®úÒ ½þè* ¨Éä®úÉ +ÉOɽþ ½þè ÊEò VÉxÉʽþiÉ ¨ÉäÆ <xÉ ¨ÉÉÆMÉÉäÆ {É®ú ʴɶÉä¹É MÉÉè®ú Eò®úäÆ* UôiiÉÒºÉMÉgø BEºÉ|ÉèºÉ EòÒ +ɴɶªÉEòiÉÉ EòÉä nùäJÉiÉä ½þÖB <xÉ ¨ÉÉÆMÉÉäÆ EòÉä ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ {ÉÚ®úÉ Eò®úäÆMÉä, <ºÉ ʴɶ´ÉÉºÉ Eòä ºÉÉlÉ ¨ÉèÆ ®úä±É ¤ÉVÉ]õ EòÉ ºÉ¨ÉlÉÇxÉ EòiÉÉ ½þÚÆ* (<ÊiÉ) ¸ÉÒ ®úɨÉÉxÉxnù ÊºÉÆ½þ (ºÉiÉxÉÉ): ¨ÉÉxÉxÉÒªÉ ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ uÉ®úÉ |ɺiÉÖiÉ ®úä±É ¤ÉVÉ]õ EòÒ ¨ÉÉÆMÉÉäÆ EòÉ ¨ÉèÆ Eò¨ÉlÉÇxÉ Eò®úiÉÉ ½þÚÆ iÉlÉÉ ®úä±É ¨ÉÆjÉÒ VÉÒ ´É ®úä±É ®úÉVªÉ ¨ÉÆjÉÒ VÉÒ EòÉä ¤ÉvÉÉ<Ç VÉäiÉÉ ½þÚÆ ÊEò Ê´ÉiiÉÒªÉ EòÊ`öxÉÉ<ªÉÉäÆ Eòä ¤ÉÉ´ÉVÉÚnù =x½þÉäÆxÉä +SUôÉ ®úä±É ¤ÉVÉ]õ |ɺiÉÖiÉ ÊEòªÉÉ ½þè* <ºÉ ®úä±É ¤ÉVÉ]õ ¨ÉäÆ ºÉ¨ÉÚSÉä nùä¶É EòÉ vªÉÉxÉ ®úJÉÉ MɪÉÉ ½þè* {ÉÚ´ÉÇ-{ÉʶSɨÉ, =iiÉ®ú-nùÊIÉhÉ, ¨ÉvªÉ ºÉ¦ÉÒ IÉäjÉÉäÆ Eòä ʱÉB |ÉÉ´ÉvÉÉxÉ ®úJÉÉ MɪÉÉ ½þè* <ºÉEòä {ɽþ±Éä Eòä ¤ÉVÉ]õÉäÆ Eòä |ÉÉ´ÉvÉÉxÉÉäÆ ºÉä nùä¶É ¨ÉäÆ IÉäjÉÒªÉ +ºÉÆiÉÖ±ÉxÉ {ÉènùÉ ½þÉäiÉÉ ®ú½þÉ ½þè* ¨ÉvªÉ |Énùä¶É nùä¶É Eòä =xÉ Ê½þººÉÉäÆ ¨ÉäÆ ½þè VɽþÉÆ ®úä±É ªÉÉiÉɪÉÉiÉ +ɤÉÉnùÒ Eòä 50 ´É¹ÉÇ ¤ÉÉnù ¦ÉÒ Eò¨É ½þè* ¨ÉvªÉ |Énùä¶É Eòä {ÉÖxÉMÉÇ`öxÉ Eòä ¤ÉÉnù ®úÉVªÉ {ÉÖxÉMÉÇ`öxÉ +ɪÉÉäMÉ xÉä +{ÉxÉä |ÉÊiÉ´ÉänùxÉ ¨ÉäÆ Eò½þÉ lÉÉ ÊEò ¨ÉvªÉ |ÉnùäºÉ <iÉxÉÉ Ê´É¶ÉÉ±É ®úÉVªÉ ¤ÉxÉ MɪÉÉ ½þè ÊEò <ºÉä ®úä±É ´É ºÉc÷Eò ªÉÉiÉɪÉÉiÉ ºÉä VÉÉäc÷xÉä ½þäiÉÖ ªÉÉäVÉxÉÉ+ÉäÆ ¨ÉäÆ Ê´É¶Éä¹É |ÉÉxÉvÉÉxÉ EòÒ +ɴɶªÉEòiÉÉ ½þÉäMÉÒ iÉÉÊEò <ºÉEòÉ ºÉ¨ÉÖÊSÉiÉ Ê´ÉEòÉºÉ ½þÉä ºÉEòä* ÊEòxiÉÖ JÉänù ½þè ÊEò ®úÉVªÉ {ÉÖxÉMÉÇ`öxÉ +ɪÉÉäMÉ EòÒ <ºÉ +xÉÖ¶ÉÆºÉÉ EòÒ +Éä®ú 42 ´É¹ÉÉäÇÆ ¨ÉäÆ vªÉÉxÉ xɽþÒÆ ÊnùªÉÉ MɪÉÉ* ¨ÉèÆ ¤ÉvÉÉ<Ç nùÚÆMÉÉ ÊEò ®úä±É ¨ÉÆjÉÒ VÉÒ Eòä VÉxÉiÉÉ ¶ÉɺÉxÉ ¨ÉäÆ ´É¹ÉÇ 1978 ¨ÉäÆ ºÉ´ÉÇä ÊEòªÉÉ MɪÉÉ - ±ÉʱÉiÉ{ÉÖ®ú-ÊºÉÆMÉ®úÉè±ÉÒ ®úä±É ±ÉÉ<xÉ EòÒ º´ÉÒEÞòÊiÉ |ÉnùÉxÉ |ÉvÉÉxɍɯjÉÒ ¸ÉÒ ´ÉÉVÉ{ÉäªÉÒ VÉÒ ºÉä 20 +i]õڤɮú, 1998 EòÉä ʶɱÉÉxªÉÉºÉ Eò®úɪÉÉ MɪÉÉ ´É <ºÉ ªÉÉäVÉxÉÉ EòÉ SÉɱÉÚ ¤ÉVÉ]õ ¨ÉäÆ |ÉÉ´ÉvÉÉxÉ ¦ÉÒ ®úJÉÉ* ¸ÉÒ ´ÉÒ®úäxpù EòÖ¨ÉÉ®ú (ºÉÉMÉ®ú): ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ¨Éä®úä ºÉÆºÉnùÒªÉ IÉäjÉ ºÉÉMÉ®ú EòÒ EòÖUô |ɨÉÖJÉ ®úä±É ºÉ¨ÉºªÉÉ+ÉäÆ EòÒ iÉ®ú¡ò vªÉÉxÉ +ÉEòʹÉÇiÉ Eò®úÉxÉÉ SÉɽþiÉÉ ½þÚÆ:- 1. ºÉÉMÉ®ú xÉMÉ®ú º]õä¶ÉxÉ VÉÉä ÊVɱÉÉ B´ÉÆ ºÉƦÉÉMÉ EòÉ ¨ÉÖJªÉÉ±ÉªÉ ½þè* <ºÉ º]õä¶ÉxÉ {É®ú ºÉ֤ɽþ EòÖ±ÉÉÇ ¤ÉxÉÉ®úºÉ 6.10 {É®ú EòÉä]õÉ nù¨ÉÉä½þ ¶É]õ±É ±ÉMɦÉMÉ 8.30 ¤ÉÒxÉÉ Eò]õxÉÒ {ÉäºÉäÆVÉ®ú 10.30 {É®ú iÉlÉÉ ¦ÉÉä{ÉÉ±É Ê¤É±ÉɺÉ{ÉÖ®ú ]ÅäxÉ ±ÉMɦÉMÉ 12 ¤ÉVÉä +ÉiÉÒ ½þè* <ºÉEòä ¤ÉÉnù ÊnùxÉ ¦É®ú EòÉä<Ç ]ÅäxÉ ¤ÉÒxÉÉ EòÒ iÉ®ú¡ò ºÉä ºÉÉMÉ®ú xɽþÒÆ +ÉiÉÒ ½þè* ®úÉÊjÉ ¨ÉäÆ 12 ¤ÉVÉä ¤ÉÒxÉÉ <]õÉ®úºÉÒ BEºÉ|ÉäºÉ ]ÅäxÉ ½þÒ +ÉiÉÒ ½þè* <ºÉEòä ±ÉMɦÉMÉ 30 ʨÉxÉ]õ ¤ÉÉnù ¨É½þɨÉɪÉÉ BEºÉ. iÉlÉÉ ±ÉMɦÉMÉ 20 ʨÉxÉ]õ ={É®úÉxiÉ =iEò±É BEºÉ|ÉäºÉ +ÉiÉÒ ½þè* <ºÉ iÉ®ú½þ ºÉ֤ɽþ +Éè®ú ®úÉÊjÉ Eòä ¤ÉÒSÉ ¨ÉäÆ EòÉä<Ç ]ÅäxÉ xɽþÒÆ SɱÉiÉÒ ½þè +Éè®ú <ºÉ EòÉ®úhÉ Eò]õxÉÒ ºÉä ¤ÉÒxÉÉ Eòä ¤ÉÒSÉ {Éc÷xÉä ´ÉɱÉä º]õä¶ÉxÉ Eòä ªÉÉÊjɪÉÉäÆ EòÉä EòÉ¡òÒ +ºÉÖÊ´ÉvÉÉ EòÉ ºÉɨÉxÉÉ Eò®úxÉÉ {Éc÷iÉÉ ½þè* nù¨ÉÉä½þ ¤ÉÒxÉÉ Eòä ¤ÉÒSÉ ¨ÉäÆ iÉÉä ¤É½þÖiÉ ½þÒ +ÊvÉEò +ºÉÖÊ´ÉvÉÉ ½þÉäiÉÒ ½þè*

2. ºÉÉMÉ®ú ºÉä ¤ÉÒxÉÉ iÉ®ú¡ò VÉÉxÉä ´ÉɱÉÒ nù¨ÉÉä½þ EòÉä]õÉ ¶É]õ±É ]ÅäxÉ VÉÉä ±ÉMɦÉMÉ 6.20 {É®ú ºÉÉMÉ®ú +ÉiÉÒ ½þè* +EºÉ®ú ±Éä]õ +ÉiÉÒ ½þè iÉlÉÉ +ÉMÉä VÉÉEò®ú ¤ÉÒxÉÉ Eòä {ɽþ±Éä ¤ÉvÉÉä®úÉ º]õä¶ÉxÉ {É®ú JÉc÷Ò ®ú½þiÉÒ ±ÉMɦÉMÉ 3 PÉÆ]õä iÉlÉÉ ®úÉÊjÉ ¨ÉäÆ ¤ÉÒxÉÉ º]õä¶ÉxÉ {É®ú ±ÉMɦÉMÉ 12 ¤ÉVÉä Eòä +ÉºÉ {ÉÉºÉ {ɽþÖÆSÉiÉÒ ½þè ÊVɺɺÉä <ºÉ ]ÅäxÉ ºÉä +ÉxÉä ´ÉɱÉä ªÉÉÊjɪÉÉäÆ EòÉä ÊVÉx½þä +ÉMÉä EòÒ ]ÅäxÉ {ÉEòc÷xÉÒ ½þÉäiÉÒ ½þè, EòÉ¡òÒ +ºÉºÉÖÊ´ÉvÉÉ ½þÉäiÉÒ ½þè VɤÉÊEò ºÉÉMÉ®ú ºÉä ¤ÉÒxÉÉ {ÉèºÉäÆVÉ®ú ]ÅäxÉ EòÒ nùÚ®úÒ +ÊvÉEòiÉ¨É 2 PÉÆ]õä EòÒ ½þè* +iÉ: nù¨ÉÉä½þ EòÉä]õÉ ¶É]õ±É EòÉä ºÉ¨ÉªÉ ºÉä {±Éä]õ¡òɨÉÇ {É®ú ±ÉäxÉä Eòä ÊxÉnùÇä¶É VÉÉ®úÒ ½þÉäxÉÉ SÉÉʽþB* 3. ºÉÉMÉ®ú ¨ÉäÆ ®úɽþiÉMÉgø ®úä±É´Éä ¡òÉ]õEò Eòä {ÉÉºÉ |ÉEòÉʶÉiÉ +Éä´É®ú Ê¥ÉVÉ EòÉ ÊxɨÉÉÇhÉ EòɪÉÇ ¶ÉÒOÉ |ÉÉ®ú¨¦É ½þÉäxÉÉ SÉÉʽþªÉä* <ºÉ ºlÉÉxÉ {É®ú ªÉÉiÉɪÉÉiÉ EòÒ ¤É½þÖiÉ +ÊvÉEò +ºÉÖÊ´ÉvÉÉ ½þÉäiÉÒ ½þè iÉlÉÉ ±ÉƤÉä ºÉ¨ÉªÉ iÉEò ´ÉɽþxÉÉäÆ EòÉä MÉä]õ JÉÖ±ÉxÉä Eòä ʱɪÉä |ÉiÉÒIÉÉ Eò®úxÉÒ {Éc÷iÉÒ ½þè* 4. VɤɱÉ{ÉÖ®ú ÊxÉVÉɨÉÖqÒxÉ ]ÅäxÉ EòÉä º´ÉiÉÆjÉ °ü{É ºÉä {ÉÚhÉǰü{ÉähÉ BEò MÉÉc÷Ò Eòä °ü{É ¨ÉäÆ SɱÉÉxÉÉ SÉÉʽþªÉä. Eò]õxÉÒ ºÉä ¤ÉÒxÉÉ Eòä ¤ÉÒSÉ ¨ÉäÆ ªÉÉÊjɪÉÉäÆ EòÒ ºÉÆJªÉÉ ¤É½þÖiÉ +ÊvÉEò ½þÉäxÉä Eòä EòÉ®úhÉ VÉMɽþ EòÒ Eò¨ÉÒ ½þÉäxÉä ºÉä +EºÉ®ú ªÉÉjÉÒ ªÉÉjÉÉ ºÉä ´ÉÆÊSÉiÉ ®ú½þ VÉÉiÉä ½þèÆ* +iÉ: ¨É½þɨÉɪÉÉ BEºÉ|ÉäºÉ ¨ÉäÆ {ÉÚ®úä 22 Êb÷¤¤Éä VɤɱÉ{ÉÖ®ú ºÉä ½þÒ SɱÉxÉÉ SÉÉʽþB* 5. ½þÒ®úÉEòÖÆb÷ ÊxÉVÉɨÉÖqÒxÉ BEºÉ|ÉäºÉ iÉlÉÉ <ÆnùÉè®ú ½þÉ´Éc÷É ½þ¨Éä¶ÉÉ ¡òÖ±É VÉÉxÉä ´ÉɱÉÒ MÉÉÊc÷ªÉÉÆ ½þè iÉlÉÉ ±ÉƤÉä ºÉ¨ÉªÉ ºÉä <xÉEòÉä |ÉÊiÉÊnùxÉ SɱÉɪÉä VÉÉxÉä EòÒ ¨ÉÉÆMÉ xÉÉMÉÊ®úEòÉäÆ uÉ®úÉ EòÒ VÉÉ ®ú½þÒ ½þè* +iÉ: ºÉ{iÉɽþ Eòä ºÉÉiÉÉäÆ ÊnùxÉ ªÉä MÉÉÊc÷ªÉÉÆ SɱÉÉxÉÒ SÉÉʽþB* 6. |ɺiÉÉÊ´ÉiÉ VɤɱÉ{ÉÖ®ú ®úÉVÉEòÉä]õ BEºÉ|ÉäºÉ ]ÅäxÉ EòÉä VɤɱÉ{ÉÖ®ú Eò]õxÉÒ ºÉÉMÉ®ú ¤ÉÒxÉÉ ¦ÉÉä{ÉÉ±É ®úÉäVÉEòÉä]õ <ºÉ ¨ÉÉMÉÇ ºÉä SɱÉɪÉÉ VÉÉxÉÉ SÉÉʽþB ÊVɺɺÉä <xÉ 7äjÉ Eòä xÉÉMÉÊ®úEòÉäÆ B´ÉÆ ´ªÉÉ{ÉÉÊ®úªÉÉäÆ EòÉä MÉÖVÉ®úÉiÉ ºÉÒvÉä VÉÉxÉä EòÉ ºÉ¨{ÉEòÇ VÉÖc÷ VÉɪÉä* 7. JÉÖ®ú<Ç VÉÉä ÊEò ºÉÉMÉ®ú ÊVɱÉä EòÒ BEò |ɨÉÖJÉ +xÉÉVÉ B´ÉÆ EÞòÊ¹É ={ÉEò®úhÉÉäÆ EòÒ ¨ÉÆb÷Ò ½þè* ªÉ½þÉÆ ºÉÉ®úä nùä¶É ºÉä ´ªÉÉ{ÉÉ®úÒ ¤Éc÷Ò ºÉÆJªÉÉ ¨ÉäÆ +ÉiÉä VÉÉiÉä ½þèÆ* +iÉ: ªÉ½þÉÆ <ºÉ º]õä¶ÉxÉ {É®ú EòÖ±ÉÉÇ ´ÉÉ®úÉhɺÉÒ BEºÉ|ÉäºÉ iÉlÉÉ ½þÒ®úÉEòÖÆb÷ ºÉƤɱÉ{ÉÖ®ú BEºÉ|ÉäºÉ EòÉ `ö½þ®úÉ´É +ÊxÉ´ÉɪÉÇ °ü{É ºÉä ÊEòªÉÉ VÉÉxÉÉ SÉÉʽþB ÊVɺÉEòä ʱÉB IÉäjÉÒªÉ xÉÉMÉÊ®úEòÉäÆ uÉ®úÉ EòÉ¡òÒ ºÉ¨ÉªÉ ºÉä ¨ÉÉÆMÉ EòÒ VÉÉ ®ú½þÒ ½þè* 8. ¤ÉÒxÉÉ VÉÆE¶ÉxÉ VÉÉä ÊEò ¨É½þi´É{ÉÚhÉÇ º]õä¶ÉxÉ ½þè ªÉ½þÉÆ {É®ú +¦ÉÒ MÉÉä´ÉÉ, EòxÉÉÇ]õEòºÉ {ÉÖ¹{ÉEò B´ÉÆ iɨÉÊiɱÉxÉÉb÷Ö BEºÉ|ÉäºÉ EòÉ `ö½þ®úÉ´É xɽþÒÆ ½þè VɤÉÊEò ÊVɱÉä Eòä ºÉ¦ÉÒ ®úä±É ªÉÉjÉÒ ¤ÉÒxÉÉ ºÉä ½þÒ MÉÉÊc÷ªÉÉÆ ¤Énù±ÉiÉä ½þèÆ* <xÉ ºlÉÉxÉÉäÆ {É®ú VÉÉxÉä Eòä ʱÉB +iÉ: <xÉ nùÉäxÉÉäÆ ]ÅäxÉÉäÆ EòÉ <ºÉ º]õä¶ÉxÉ {É®ú `ö½þ®úÉ´É Vɰü®úÒ ½þè* <xɨÉäÆ ºÉä EòÖUô ]ÅäxÉäÆ +ÉxÉÆnù{ÉÖ®ú ¨Éä±Éä Eòä ºÉ¨ÉªÉ `ö½þ®úiÉÒ ¦ÉÒ ½þèÆ iÉlÉÉ {ÉÖ¹{ÉEò BEºÉ|ÉäºÉ EòÉ ±ÉʱÉiÉ{ÉÖ®ú `ö½þ®úÉ´É ½þè* ÊEòxiÉÖ ¤ÉÒxÉÉ ¨ÉäÆ `ö½þ®úÉ´É xɽþÒÆ ½þè VɤÉÊEò <ºÉ ]ÅäxÉ Eòä `ö½þ®úÉ´É ½þÉäxÉä ºÉä ±ÉJÉxÉ>ð VÉÉxÉä Eòä ºÉÒvÉÉ ºÉÆ{ÉEòÇ VÉÖc÷ VÉɪÉäMÉÒ* +iÉ: <ºÉ +Éä®ú MÉÆ¦ÉÒ®úiÉÉ ºÉä vªÉÉxÉ nùäxÉÉ SÉÉʽþB* ¸ÉÒ ¦ÉMÉ´ÉÉxÉ ¶ÉÆEò®ú ®úÉ´ÉiÉ (+ÉMÉ®úÉ): ¨ÉèÆ ´É¹ÉÇ 1999-2000 Eòä |ɺiÉÉÊ´ÉiÉ ®úä±É ¤ÉVÉ]õ Eòä |ÉÉ´ÉvÉÉxÉÉäÆ EòÉ º´ÉÉMÉiÉ Eò®úiÉÉ ½þÚÆ* ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ EòÉä ¤ÉvÉÉ<Ç nùäxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò =x½þÉäÆxÉä <ºÉ ¤ÉVÉ]õ ¨ÉäÆ +xÉäEò BäºÉä EòɨÉÉäÆ EòÉä MÉÊiÉ nùäxÉä EòÉ |ɪÉÉºÉ ÊEòªÉÉ ½þè, ÊVÉxɺÉä {ÉʶSɨÉÒ =iiÉ®ú |Énùä¶É ´É ®úÉVɺlÉÉxÉ EòÒ +lÉÇ´ªÉ´ÉºlÉÉ, ´ªÉÉ{ÉÉ®ú ºÉÆ¤ÉÆvÉÒ MÉÊiÉÊ´ÉÊvɪÉÉäÆ {É®ú ´ªÉÉ{ÉEò |ɦÉÉ´É {Éc÷äMÉÉ +Éè®ú +lÉÇ´ªÉ´ÉºlÉÉ ¨ÉäÆ xÉ<Ç VÉÉxÉ ±ÉÉè]õ +ÉBMÉÒ* nùºÉ´ÉÒÆ ±ÉÉäEò ºÉ¦ÉÉ ¨ÉäÆ +ÉMÉ®úÉ¡òÉä]õÇ ¤ÉÉÆnùÒEòÖ<Ç ®úä±´Éä ±ÉÉ<xÉ EòÉä UôÉä]õÒ ±ÉÉ<xÉ ºÉä ¤Éc÷Ò ±ÉÉ<xÉ ¨ÉäÆ +ɨÉÉxÉ {ÉÊ®ú´ÉiÉÇxÉ Eò®úxÉä EòÉ ÊxÉhÉÇªÉ Ê±ÉªÉÉ MɪÉÉ lÉÉ, ¨ÉMÉ®ú ÊxÉVÉÒEò®úhÉ Eòä xÉÉ¨É {É®ú +lÉ´ÉÉ +xªÉ +ÉvÉÉ®úÉäÆ {É®ú º´ÉÒEÞòÊiÉ Eòä ={É®úÉÆiÉ ¦ÉÒ =ºÉ {É®ú EòɪÉÇ ¶ÉÖ°ü xɽþÒÆ ÊEòªÉÉ MɪÉÉ* ¤Énù±ÉiÉä ½þÖB ®úÉVÉxÉèÊiÉEò {ÉÊ®ú´Éä¶É B´É¨ iÉiEòɱÉÒxÉ ®úä±É¨ÉÆÊjɪÉÉäÆ EòÒ +{ÉxÉä-+{ÉxÉä IÉäjÉÉäÆ Eòä |ÉÊiÉ +ÊvÉEò °üÊSÉ Eòä EòÉ®úhÉ <ºÉ {ÉÊ®úªÉÉäVÉxÉÉ EòÒ ={ÉäIÉÉ Eò®ú nùÒ MÉ<Ç* {ÉÊ®úhÉÉ¨É ªÉ½þ ½þÖ+É ÊEò +ÉMÉ®úÉ ¡òÉä]õÇ ºÉä EòÒ ªÉÉjÉÉ Eò®úxÉä ¨ÉäÆ ÊnùxÉ ´É ®úÉiÉ nùÉäxÉÉäÆ JÉ®úÉ¤É ½þÉäxÉä ºÉä ¤ÉSÉÉ VÉÉ ºÉEòäMÉÉ* +ÉMÉ®úÉ ºÉä ±ÉJÉxÉ>ð Eòä ʱÉB |ÉÉiÉ:EòÉ±É <Æ]õ®úʺÉ]õÒ BEºÉ|ÉäºÉ ªÉÉjÉÒ ®úä±ÉMÉÉc÷Ò |ÉÉ®ú¨¦É EòÒ VÉÉxÉÒ SÉÉʽþB* {ɽþ±Éä +ÉMÉ®úÉ ºÉä +´ÉvÉ BEºÉ|ÉäºÉ ªÉÉjÉÒ ®úä±ÉMÉÉc÷Ò |ÉÉ®ú¨¦É ½þÉäEò®ú ±ÉJÉxÉ>ð iÉEò VÉÉiÉÒ lÉÒ ¨ÉMÉ®ú =ºÉEòÉ ¨ÉÉMÉÇ ¤ÉgøÉ ÊnùªÉä VÉÉxÉä Eòä EòÉ®úhÉ iÉlÉÉ ¨É°üvÉ®ú BEºÉ|ÉäºÉ ®úä±ÉMÉÉc÷Ò EòÉä ªÉ¨ÉÖxÉÉ Ê±ÉÆEò (MÉÆMÉÉ ªÉ¨ÉÖxÉÉ BEºÉ|ÉäºÉ) Eòä ºlÉÉxÉ {É®ú |ÉÉ®ú¨¦É ÊEòªÉä VÉÉxÉä Eòä ={É®úÉÆiÉ ¦ÉÒ ±É¨¤ÉÒ nùÚ®úÒ EòÒ ½þÉäxÉä Eòä EòÉ®úhÉ ªÉ½þ nùÉäxÉÉäÆ ªÉÉjÉÒ ®úä±ÉMÉÉÊc÷ªÉÉÆ +ÊiÉ Ê´É±É¨¤É ºÉä SɱÉiÉÒ ½þèÆ* ]õÚÆb÷±ÉÉ EòÉxÉ{ÉÖ®ú Eòä ¨ÉvªÉ <Ç.B¨É.ªÉÚ. ®úä±ÉMÉÉc÷Ò SɱÉÉB VÉÉxÉä EòÉ |ɺiÉÉ´É Ê´ÉMÉiÉ ®úä±É ¤ÉVÉ]õ ¨ÉäÆ lÉÉ* =ºÉÒ ªÉÉjÉÒ ®úä±ÉMÉÉc÷Ò EòÉä +ÉMÉ®úÉ ±ÉJÉxÉ>ð Eòä ¨ÉvªÉ |ÉÉiÉ: Eò®ú ÊnùªÉÉ VÉÉB iÉÉä ¦ÉÒ +ɴɶªÉEòiÉÉ EòÒ {ÉÚÊiÉÇ ½þÉäMÉÒ* +ÉMÉ®úÉ ºÉä <±ÉɽþɤÉÉnù Eòä ʱÉB ¦ÉÒ BEò BäºÉÒ pùÚiÉMÉɨÉÒ ®úä±ÉMÉÉc÷Ò |ÉÉ®ú¨¦É EòÒ VÉÉB VÉÉä ®úÉiÉ EòÉä +ÉMÉ®úÉ ºÉä SɱÉEò®ú |ÉÉiÉ: <±ÉɽþɤÉÉnù {ɽþÖÆSÉ ºÉEòä iÉlÉÉ <ºÉÒ |ÉEòÉ®ú ´ÉÉ{ÉºÉ ½þÉä ºÉEòä* ¨É°üvÉ®ú BEºÉ|ÉäºÉ ¨ÉäÆ BEò ÊuiÉÒªÉ ¸ÉähÉÒ EòÉ ´ÉÉiÉÉxÉÖEòÚʱÉiÉ ¶ÉªÉxɪÉÉxÉ iÉiÉÉ nùÉä ÊuiÉÒªÉ ¸ÉähÉÒ Eòä ¶ÉªÉxɪÉÉxÉ VÉÉäc÷Eò®ú +ÉMÉ®úÉ ¨ÉäÆ nùÉäxÉÉäÆ +Éä®ú VÉÉxÉä Eòä ʱÉB {ɪÉÉÇ{iÉ ºÉÒ]õÉäÆ ´É ¶ÉªÉxɪÉÉxÉÉäÆ EòÉ EòÉä]õÉ +É®úÊIÉiÉ ÊEòªÉÉ VÉɪÉä* +´ÉvÉ BEºÉ|ÉäºÉ ¨ÉäÆ ¦ÉÒ BEò ÊuiÉÒªÉ ¸ÉähÉÒ EòÉ ¶ÉªÉxɪÉÉxÉ VÉÉäc÷Eò®ú 1607 hours SHRI RAJU RANA (BHAVNAGAR): Respected Speaker, Sir, thank you very much for giving me opportunity to express my views on Railway Budget 1999-2000.

First of all I would like to congratulate both the Ministers in the Ministry of Railways for starting to take bold and landmark steps to reshape the Indian Railways. The BJP-led Government has got into its hand everything in its worst condition in almost all spheres of governance. Thanks to the Congress-led Governments which had just paid lip service to the issue of development and could do negligible to things in all walks of life. Railways is one such field where a huge amount of money was spent every year for the last fifty years but nothing great could be achieved during this period. By spending this much of money on railways, one could bring it to number one position in the world by modernising Indian Railways but nothing of that sort could be done.

If the so-called visionaries had concentrated only on Railways as a part of infrastructure development, the situation would have been altogether different now. Infrastructure is the basic requirement for overall development of a country. In a country like India, railways play a very important role. Railway line is the life line for development. I congratulate the Railway Minister for thinking on these lines and translating his thoughts into action.

A remarkable step taken by the Ministers is to establish a system which is free from corruption and nepotism. The changes made in the system of recruitment in Railways is a notable step taken by the Ministers. It makes the whole system transparent and removes all doubts from the minds of people. The system of railways which was set up 50 years and 100 years ago has not much relevance today. What the country needs is a system which is suitable for the needs of this country. A country which wants to develop needs to review its systems from time to time. The Ministers have successfully tried to set right the system of recruitment to root out corruption and nepotism. They must be congratulated for taking this unique step.

Safety measures, passenger care, availability of basic utilities inside the trains as well as on the stations, etc., are the issues on which the Ministry has concentrated. I am sure this emphasis will lead the Indian Railways in to speedy development. The hike in the higher class fares is logically right. If a person who can spend more money wants more comfort, he must pay extra for it. The common man is not adversely affected by the budget proposals.

In his Budget speech, hon. Minister Shri Nitish Kumar has pointed out that the quantum of freight carried by Railways is declining at an alarming rate. I would like to suggest something in the context of measures being taken by the Ministry. A change of attitude and behaviour towards the client is a must for railway staff from top to bottom. If the railway staff understand and cultivate the concepts of service oriented approach and professional thinking, the scenario in the Railways can be changed rapidly. This is the era of competition. If the Railways wants to survive, it must make itself sufficiently competitive particularly in the field of marketing. If the marketing wing of the Railways becomes professional in its approach and service oriented, ways to improve the present condition can easily be found. The concept of railway staff owning the railway organisation can make miracles in a very short time. Continuous result-oriented training programmes are very useful for this.

I would like to make a few points in regard to my State and my constituency. The total allocation made to the State of Gujarat is Rs.100 crore plus. Geographically, Gujarat is identified in three zones - (1) North Gujarat, (2) South Gujarat, and (3) Saurashtra. The first two zones are fortunate enough to have a satisfactory railway network which has resulted in overall development of those zones. It pinches the people of Saurashtra that nothing exists there in the name of infrastructure as a result of which the rate of development has been very slow in the area. Even in the present Budget, very little amount is allotted to Saurashtra region. The gauge conversion project of Bhavnagar-Surendranagar is pending for the last fifty years. Gauge conversion of Rajkot-Veraval line is also a long-pending project.

I represent Bhavnagar constituency. While almost all the big cities of Saurashtra region are connected by broad gauge line, the only city which is connected by a metre gauge line is Bhavnagar. Why should it be so? Bhavnagar-Surendranagar broad gauge line is life line for the overall development of Bhavnagar District. While this project is important for Bhavnagar, Amreli and Surendranagar Districts are also getting the fruits of this broad gauge line. The hon. Minister had allotted Rs.30 crore for this line last year. Do you know how much money was actually utilised by the Railways? It was only Rs.1 crore. The balance amount of the last year had lapsed. This year also an amount of Rs.30 crore is allotted. I would like to ask a question Who is responsible for leaving this amount unutilised? Is it the the railway officials or the Members of Parliament of that constituency? If the Government keeps allotting Rs.30 crore every year for Bhavnagar-Surendranagar broad gauge project and a major part of it is left unutilised every year, how long will it take for the project to be completed? I doubt if it will ever be completed. I would suggest that a system be evolved by the Ministry in which it will be ensured that the funds allotted to a project are utilised fully and properly in the given time.

I thank both the Ministers for giving their consent to take part in the foundation stone laying ceremony to be laid for this project at Bhavnagar in April 1999. I would like to draw the attention of the Government to a unique episode from our history. Late Maharaja of Bhavnagar, Shri Krishna Kumar Sinhji, was the first ever king of a State to offer his kingship to Sardar Patel at the time of Independence. He was the first king to have established a State railway also. We the people of Bhavnagar in general and the Government in particular owe this obligation to Maharaja of Bhavnagar.

Speedy work on this line is essential for all round development of the area. Alang ship-breaking industry, one of the biggest in Asia, is flourishing in Bhavnagar. Pipaval Port development is keen to have this broad gauge line very soon. Next to Surat, diamond business is concentrated at Bhavnagar. We were told that Bhavnagar-Surendranagar project is accorded priority `A' by the Railway Ministry. I request that this project be completed at the earliest.

I am very much thankful to you, Sir, for giving me this opportunity to put forward my views on Railway Budget.

(ends)   ¸ÉÒ SÉxpù¨ÉÊhÉ ÊjÉ{ÉÉ`öÒ (®úÒ´ÉÉ): ¨ÉÉxÉxÉÒªÉ +vªÉIÉ VÉÒ, ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú VÉÒ uÉ®úÉ |ɺiÉÖiÉ ®úä±É ¤ÉVÉ]õ EòÉ ºÉ¨ÉlÉÇxÉ Eò®úxÉä Eòä ʱÉB JÉc÷É ½þÖ+É ½þÚÆ* +ÉÊlÉÇEò nÞùʹ]õ ºÉä ªÉ½þ ¤É½þÖiÉ ½þÒ EòÊ`öxÉ ´É¹ÉÇ ½þè +Éè®ú BäºÉÒ ÊºlÉÊiÉ ¨ÉäÆ <ºÉºÉä ¤ÉÊgøªÉÉ ¤ÉVÉ]õ |ɺiÉÖiÉ xɽþÒÆ ÊEòªÉÉ VÉÉ ºÉEòiÉÉ lÉÉ* ¦ÉÉ®úiÉÒªÉ ®úä±É EòÉ nùä¶É Eòä Ê´ÉEòÉºÉ +Éè®ú ºÉ¨ÞÉÊr ¨ÉäÆ +{ÉxÉÉ Ê´Éʶɹ]õ ¨É½þi´É{ÉÚhÉÇ ªÉÉäMÉnùÉxÉ ½þè* ±ÉäÊEòxÉ ¨ÉÖZÉä nùÖ&JÉ Eòä ºÉÉlÉ Eò½þxÉÉ {Éc÷ ®ú½þÉ ½þè ÊEò +ÉVÉÉnùÒ Eòä 50 ´É¹ÉÉäÇÆ ¨ÉäÆ ®úä±É ¨ÉÉMÉÇ Eòä ÊxɨÉÉÇhÉ EòÒ MÉÊiÉ ¤É½þÖiÉ ½þÒ ¨ÉÆlÉ®ú ®ú½þÒ ½þè* 1950-51 ¨ÉäÆ VɽþÉÆ EòÖ±É ®úä±É ±ÉÉ<xÉ EòÒ ±É¨¤ÉÉ<Ç 53,596 ÊEò±ÉÉä¨ÉÒ]õ®ú ®ú½þÒ ½þè, ´É½þÒÆ 1997-98 ¨ÉäÆ 62,495 ÊEò±ÉÉä¨ÉÒ]õ®ú iÉEò ´ÞÉÊr ½þÖ<Ç* ªÉÉxÉÒ 47 ´É¹ÉÇ ¨ÉäÆ Eòä´É±É 8899 ÊEò±ÉÉä¨ÉÒ]õ®ú ½þÒ ®úä±É ±ÉÉ<xÉ Ê¤ÉUôÉ<Ç MÉ<Ç* ®úä±É ±ÉÉ<xÉ ¨ÉäÆ <ºÉ |ÉEòÉ®ú Eòä´É±É 0.5 |ÉÊiɶÉiÉ |ÉÊiɴɹÉÇ EòÒ ½þÒ ´ÞÉÊr ½þÖ<Ç ½þè* ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉä ¤ÉvÉÉ<Ç nùäxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò =x½þÉäÆxÉä |ɺiÉÖiÉ ¤ÉVÉ]õ ¨ÉäÆ 16 xÉ<Ç ®úä±É ±ÉÉ<xÉÉäÆ Eòä ÊxɨÉÉÇhÉ EòÉä º´ÉÒEÞòÊiɪÉÉÆ |ÉnùÉxÉ EòÒ ½þèÆ* ʴɶÉä¹ÉEò®ú ¨ÉèÆ ¤ÉvÉÉ<Ç nùäxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò 1977 Eòä VÉxÉiÉÉ ¶ÉɺÉxÉEòÉ±É ºÉä ±Éʨ¤ÉiÉ {Éc÷Ò ±ÉʱÉiÉ{ÉÖ®ú ºÉä ºÉiÉxÉÉ, ®úÒ´ÉÉ, ÊºÉÆMÉ®úÉè±ÉÒ iÉlÉÉ JÉVÉÖ®úɽþÉä ¨É½þÉä¤ÉÉ xÉ<Ç ®úä±É ±ÉÉ<xÉ Eòä ʱÉB ¤ÉVÉ]õ ¨ÉäÆ |ÉÉ´ÉvÉÉxÉ Eò®ú ºÉ¨ÉÚSÉä Ê´ÉÆvªÉ +Éè®ú ¤ÉÖxnùä±ÉJÉÆb÷ Eòä Ê´ÉEòÉºÉ EòÉä BEò xÉ<Ç MÉÊiÉ |ÉnùÉxÉ EòÒ ½þè* <ºÉÒ |ÉEòÉ®ú EòÖUô +ɨÉÉxÉ-{ÉÊ®ú´ÉiÉÇxÉ +Éè®ú nùÉä½þ®úÒEò®úhÉ iÉlÉÉ Ê´ÉtÖiÉÒEò®úhÉ Eòä EòɪÉÉäÇÆ EòÉ |ÉÉ´ÉvÉÉxÉ Eò®úEòä ®úä±É ¨ÉÆjÉÒ VÉÒ xÉä |ɶɯºÉxÉÒªÉ EòɪÉÇ ÊEòªÉÉ ½þè* Eò<Ç xÉ<Ç ±ÉÉ<xÉÉäÆ Eòä ºÉ´ÉÇäIÉhÉ EòÉä º´ÉÒEÞòÊiÉ |ÉnùÉxÉ Eò®úxÉÉ +{ÉxÉä +É{ɨÉäÆ <ºÉ ºÉ®úEòÉ®ú EòÒ VÉxÉiÉÉ Eòä |ÉÊiÉ VÉ´ÉɤÉnùä½þÒ EòÉ |ÉiªÉIÉ |ɨÉÉhÉ ½þè* ®úä±É ¨ÉÆjÉÒ VÉÒ xÉä ´É¹ÉÇ 1999-2000 EòÉä ªÉÉjÉÒ-´É¹ÉÇ Eòä °ü{É ¨ÉäÆ ¨ÉxÉÉxÉä EòÒ PÉÉä¹ÉhÉÉ EòÒ ½þè +Éè®ú iÉnùxÉÖ°ü{É ªÉÉÊjɪÉÉäÆ EòÒ ºÉÖÊ´ÉvÉÉ EòÉä ¤Éä½þiÉ®ú ¤ÉxÉÉxÉä Eòä ʱÉB Eò<Ç |ɪÉÉºÉ ÊEòªÉä ½þèÆ, VÉÉä º´ÉÉMÉiɪÉÉäMªÉ ½þèÆ* ¶ÉÉ®úÒÊ®úEò °ü{É ºÉä Ê´ÉEò±ÉÉÆMÉ +Éè®ú +vÉ®úÆMÉ ®úÉäMÉ ºÉä {ÉÒÊc÷iÉ ´ªÉÊEiɪÉÉäÆ EòÉä +{ÉxÉä ºÉÉlÉ ¨ÉÉMÉÇ®úIÉÒ EòÉä ±Éä VÉÉxÉä {É®ú ÊEò®úɪÉä ¨ÉäÆ 75% EòÒ UôÚ]õ ´ÉÉiÉÉxÉÖEòÚʱÉiÉ 3 Ê]õªÉ®ú iÉlÉÉ ´ÉÉiÉÉxÉÖEòÚʱÉiÉ EòÖºÉÒǪÉÉxÉ ¨ÉäÆ nùäxÉä Eòä ÊxÉhÉÇªÉ ºÉä Ê´ÉEò±ÉÉÆMÉÉäÆ EòÉä ÊxɶSÉªÉ ½þÒ ±ÉÉ¦É ½þÉäMÉÉ* <ºÉÒ |ÉEòÉ®ú |ÉèºÉ ºÉÆ´ÉÉnùnùÉiÉÉ+ÉäÆ, ®úɹ]Å{ÉÊiÉ {ÉÖÊ±ÉºÉ {ÉnùEò Ê´ÉVÉäiÉÉ+ÉäÆ, ±ÉÉ<ºÉäÆºÉÒ {ÉÉä]õÇ®úÉäÆ EòÉä nùÒ VÉÉxÉä ´ÉɱÉÒ ºÉÖÊ´ÉvÉÉBÆ ºiÉÖiªÉ ½þèÆ* ±ÉäÊEòxÉ ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä ÊxÉ´ÉänùxÉ Eò®úxÉÉ SÉɽþÚÆMÉÉ ÊEò ®úɹ]Å{ÉÊiÉ {ÉÖÊ±ÉºÉ {ÉnùEò Ê´ÉVÉäiÉÉ+ÉäÆ EòÒ iÉ®ú½þ ½þÒ ºÉ¨ÉºiÉ ºÉä´ÉÉÊxÉ´ÞÉiiÉ {É䯶ÉxɦÉÉäMÉÒ Eò¨ÉÇSÉÉÊ®úªÉÉäÆ EòÉä ¦ÉÒ 60 ´É¹ÉÇ EòÒ =©É ºÉä ºÉÒÊxɪɮú ºÉÒ]õÒWÉxÉ EòÉ ±ÉÉ¦É ÊnùªÉÉ VÉɪÉä* <ºÉÒ Eòä ºÉÉlÉ ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉ vªÉÉxÉ ®úä±É Eòä Êb÷¤¤ÉÉäÆ ¨ÉäÆ Ê´É¶Éä¹ÉEò®ú ÊuiÉÒªÉ ¸ÉähÉÒ Eòä ºÉɨÉÉxªÉ nùVÉÇä Eòä ªÉÉÊjɪÉÉäÆ Eòä ʱÉB MÉÉc÷Ò ¨ÉäÆ {ÉäªÉVɱÉ, º´ÉSUô B´ÉÆ ºÉºiÉÉ ¦ÉÉäVÉxÉ B´ÉÆ º´ÉSUô ¶ÉÉèSÉÉ±ÉªÉ EòÒ ¦ÉÒ ´ªÉ´ÉºlÉÉ Eò®úxÉä EòÒ +Éä®ú Ênù±ÉÉxÉÉ SÉɽþÚÆMÉÉ* ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉä ºÉÉvÉÖ´ÉÉnù nùäxÉÉ SÉɽþÚÆMÉÉ ÊEò =x½þÉäÆxÉä ®úä±É ºÉÖ®úIÉÉ ¤É±É BºÉÉäʺÉB¶ÉxÉ EòÒ ¨ÉÉxªÉiÉÉ EòÉä ¤É½þÉ±É Eò®ú ÊnùªÉÉ ½þè* ¨ÉèÆ |ɺiÉÖiÉ ®úä±É ¤ÉVÉ]õ EòÉ VɽþÉÆ {ÉÖ®úVÉÉä®ú ºÉ¨ÉlÉÇxÉ Eò®úiÉÉ ½þÚÆ, ´É½þÒÆ ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉ vªÉÉxÉ +{ÉxÉä ºÉÆºÉnùÒªÉ IÉäjÉ ®úÒ´ÉÉ Eòä Ê{ÉUôc÷ä{ÉxÉ +Éè®ú ±ÉMÉÉiÉÉ®ú ={ÉäIÉÉ EòÒ +Éä®ú Ênù±ÉÉxÉÉ SÉɽþÚÆMÉÉ* JÉÊxÉVÉ ºÉ¨{ÉnùÉ +Éè®ú ´ÉxÉ ºÉ¨{ÉnùÉ EòÒ nÞùʹ]õ ºÉä ªÉ½þ nùä¶É EòÉ ºÉ¨ÞÉriÉ¨É IÉäjÉ ½þè, ÊEòxiÉÖ ®úä±É EòÉ Ê´ÉEòÉºÉ xÉ ½þÉäxÉä ºÉä ®úÒ´ÉÉ ÊVɱÉä Eòä ºÉä¨ÉÊ®úªÉÉ <±ÉÉEòä ¨ÉäÆ ¤ÉÉEºÉÉ<]õ EòÉ +Éè®ú +xªÉ IÉäjÉÉäÆ ¨ÉäÆ VÉÉä SÉÚxÉä Eòä {ÉilÉ®ú Eòä +{ÉÉ®ú ¦ÉÆb÷É®ú ½þèÆ, =xÉEòÉ nùÉä½þxÉ xɽþÒÆ ½þÉä {ÉÉ ®ú½þÉ ½þè* ¤Éc÷Ò ¨ÉÖʶEò±É ºÉä BEò ±É¨¤Éä ºÉÆPɹÉÇ Eòä ¤ÉÉnù ®úÒ´ÉÉ, VÉÉä Eò¦ÉÒ {ÉÖ®úÉxÉä Ê´ÉÆvªÉ |Énùä¶É EòÒ ®úÉVÉvÉÉxÉÒ ®ú½þÉ ½þè +Éè®ú ´ÉiÉǨÉÉxÉ ¨ÉäÆ ®úÒ´ÉÉ ºÉƦÉÉMÉ EòÉ ¨ÉÖJªÉÉ±ÉªÉ ½þè, ®úä±É´Éä ±ÉÉ<xÉ ºÉä VÉÖc÷ iÉÉä MɪÉÉ, ±ÉäÊEòxÉ Eòä´É±É ®úÒ´ÉÉ ºÉä nùÉä ªÉÉjÉÒ MÉÉÊc÷ªÉÉÆ SɱÉiÉÒ ½þèÆ* BEò ®úÒ´ÉÉ ºÉä VɤɱÉ{ÉÖ®ú {ÉèºÉäÆVÉ®ú ¶É]õ±É MÉÉc÷Ò +Éè®ú nùںɮúÒ ®úÒ´ÉÉ ºÉä ¦ÉÉä{ÉɱÉ, ®úä´ÉÉÆSÉ±É BEºÉ|ÉèºÉ* ±ÉäÊEòxÉ +ÉVÉ iÉEò ®úÒ´ÉÉ ºÉä Ênù±±ÉÒ iÉEò EòÉä<Ç ºÉÒvÉÒ ®úä±É ºÉÖÊ´ÉvÉÉ xɽþÒÆ ½þè* ¨ÉèÆxÉä <ºÉ ºÉ¨¤ÉxvÉ ¨ÉäÆ Eò<Ç ¤ÉÉ®ú ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä ʨɱÉEò®ú +Éè®ú ʱÉJÉEò®ú ÊxÉ´ÉänùxÉ ÊEòªÉÉ +Éè®ú =xÉEòä uÉ®úÉ ÊnùªÉä MɪÉä +ɶ´ÉɺÉxÉ Eòä +ÉvÉÉ®ú {É®ú ¨ÉèÆ +ɶ´ÉºiÉ lÉÉ ÊEò <ºÉ ¤ÉVÉ]õ ¨ÉäÆ <ºÉEòÉ ÊxɶSÉªÉ ½þÒ ºÉ¨ÉÉ´Éä¶É ½þÉäMÉÉ* ±ÉäÊEòxÉ ¨ÉÖZÉä ¤É½þÖiÉ {ÉÒc÷É Eòä ºÉÉlÉ Eò½þxÉÉ {Éc÷ ®ú½þÉ ½þè ÊEò ®úÒ´ÉÉ´ÉɺÉÒ <ºÉ ¤ÉÉ®ú ¦ÉÒ Uô±Éä MɪÉä* ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ ºÉä {ÉÖ®úVÉÉä®ú ÊxÉ´ÉänùxÉ Eò®úiÉÉ ½þÚÆ ÊEò ¨É½þÉEòÉè¶É±É BEºÉ|ÉèºÉ VÉÉä VɤɱÉ{ÉÖ®ú ºÉä ½þVÉ®úiÉ ÊxÉVÉɨÉÖqÒxÉ |ÉÊiÉÊnùxÉ SɱÉiÉÒ ½þè, =ºÉEòä +ÉvÉä ʽþººÉä EòÉä ºÉiÉxÉÉ ®úä±É´Éä º]õä¶ÉxÉ ºÉä EòÉ]õEò®ú ®úÒ´ÉÉ iÉEò SɱÉɪÉÉ VÉɪÉä +Éè®ú ºÉiÉxÉÉ ¨ÉäÆ Ê¡ò®ú =ºÉä VÉÉäc÷ ÊnùªÉÉ VÉɪÉä* <ºÉÒ ºÉ¨ÉªÉ VɤɱÉ{ÉÖ®ú ºÉä ¨É½þɨÉɪÉÉ BEºÉ|ÉèºÉ ½þVÉ®úiÉ ÊxÉVÉɨÉÖqÒxÉ iÉEò SɱÉiÉÒ ½þè* nùÉäxÉÉäÆ MÉÉÊc÷ªÉÉäÆ Eòä ºÉ¨ÉªÉ ¨ÉäÆ +ÉvÉä PÉÆ]õä EòÉ +ÆiÉ®ú ½þè* Eò]õxÉÒ iÉEò nùÉäxÉÉäÆ MÉÉÊc÷ªÉÉÆ BEò ºÉÉlÉ ½þÒ Eò®úÒ¤É +ÉvÉÉ PÉÆ]õä Eòä +ÆiÉ®ú ºÉä SɱÉiÉÒ ½þèÆ* <ºÉ MÉÉc÷Ò EòÉä ®úÒ´ÉÉ iÉEò SɱÉÉxÉä ºÉä xÉ iÉÉä ÊEòºÉÒ EòÉä +ºÉÖÊ´ÉvÉÉ ½þÉäMÉÒ +Éè®ú xÉ Ê´É¦ÉÉMÉ Eòä >ð{É®ú ½þÒ +ÊiÉÊ®úEiÉ JÉSÉÇ {Éc÷äMÉÉ* <ºÉÒ |ÉEòÉ®ú ®úÒ´ÉÉ ºÉä <±ÉɽþɤÉÉnù iÉEò BEò ®úä±ÉMÉÉc÷Ò |ɪÉÉMÉ®úÉVÉ BEºÉ|ÉèºÉ EòÉä VÉÉäc÷xÉä Eòä ʱÉB SɱÉÉ<Ç VÉɪÉä iÉÉä ®úÒ´ÉÉ +Éè®ú ºÉÒvÉÒ ÊVɱÉä Eòä ÊxÉ´ÉÉʺɪÉÉäÆ EòÉä ¤É½þÖiÉ ½þÒ ±ÉÉ¦É {ɽþÖÆSÉäMÉÉ* ®úÒ´ÉÉ ºÉä |ÉÊiÉÊnùxÉ ½þVÉÉ®úÉäÆ ±ÉÉäMÉ VɤɱÉ{ÉÖ®ú ½þÉ<Ç EòÉä]õÇ B´ÉÆ +xªÉ EòɪÉÉäÇÆ ºÉä +ÉiÉä-VÉÉiÉä ½þèÆ* <ºÉʱÉB BEò BEºÉ|ÉèºÉ MÉÉc÷Ò ®úÒ´ÉÉ ºÉä VɤɱÉ{ÉÖ®ú |ÉÊiÉÊnùxÉ BäºÉä ºÉ¨ÉªÉ SɱÉÉ<Ç VÉɪÉä ÊEò ±ÉÉäMÉ VɤɱÉ{ÉÖ®ú VÉÉEò®ú ®úÉÊjÉ ´ÉÉ{ÉºÉ ®úÒ´ÉÉ ±ÉÉè]õ +ÉBÆ* <ºÉEòä ºÉÉlÉ ½þÒ ®úÒ´ÉÉ ®úä±É´Éä º]õä¶ÉxÉ +Éè®ú {±Éä]õ¡òɨÉÇ EòÉ Ê´ÉEòÉºÉ Eò®ú =ºÉEòÉä +ÉvÉÖÊxÉEò ºÉÖÊ´ÉvÉÉ+ÉäÆ ºÉä ºÉ¨{ÉxxÉ ÊEòªÉÉ VÉɪÉä* +xiÉ ¨ÉäÆ BEò ¨ÉÉÆMÉ Eò®úEòä ¨ÉèÆ +{ÉxÉÒ ¤ÉÉiÉ ºÉ¨ÉÉ{iÉ Eò°üÆMÉÉ* ®úÒ´ÉÉ ÊVɱÉä ¨ÉäÆ b÷¨ÉÉè®úÉ ¤É½þÖiÉ {ÉÖ®úÉxÉÉ º]õä¶ÉxÉ ½þè +Éè®ú b÷¨ÉÉè®úÉ BEò ¤É½þÖiÉ ¤Éc÷É ¤ÉÉVÉÉ®ú +Éè®ú Eòº¤ÉÉ ½þè* ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ ºÉä {ÉÖ®úVÉÉä®ú +{ÉÒ±É Eò®úiÉÉ ½þÚÆ ÊEò ÊIÉ|ÉÉ BEºÉ|ÉèºÉ ºÉʽþiÉ +xªÉ BEºÉ|ÉèºÉ MÉÉÊc÷ªÉÉäÆ EòÉä b÷¨ÉÉè®úÉ ¨ÉäÆ ®úÉäEòxÉä EòÒ ´ªÉ´ÉºlÉÉ EòÒ VÉɪÉä* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ ¨ÉèÆ |ɺiÉÖiÉ ®úä±É ¤ÉVÉ]õ EòÉ ºÉ¨ÉlÉÇxÉ Eò®úiÉÉ ½þÚÆ* (<ÊiÉ) ¸ÉÒ ®úÉVÉäxpù +ÊMxɽþÉäjÉÒ (ZÉÉÆºÉÒ): ¨É½þÉänùªÉ, ¨ÉÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ ¨É½þÉänùªÉ xÉä VÉÉä ¤ÉVÉ]õ |ɺiÉÖiÉ ÊEòªÉÉ ½þè, =ºÉEòÉ ¨ÉèÆ ºÉ¨ÉlÉÇxÉ Eò®úiÉÉ ½þÚÆ* ªÉ½þ {ɽþ±ÉÉ ®úä±É ¤ÉVÉ]õ ½þè VÉÉä VÉxÉ +ÉEòÉÆIÉÉ+ÉäÆ EòÉä {ÉÚ®úÉ Eò®úiÉÉ ½þè +Éè®ú VÉÉä ±É¨¤Éä ºÉ¨ÉªÉ ºÉä +vÉÚ®úÒ {Éc÷Ò ªÉÉäVÉxÉÉ+ÉäÆ EòÉä ÊVÉxÉEòÒ PÉÉä¹ÉhÉÉ ½þ®úÉä SÉÖEòÒ lÉÒ, =nPÉÉ]õxÉ ½þÉä SÉÖEòÉ lÉÉ ±ÉäÊEòxÉ ´É½þ EòɪÉÇ ¶ÉÖ¯û xɽþÒÆ ½þÖB lÉä* <ºÉ ®úä±É ¤ÉVÉ]õ ¨ÉäÆ =xÉ ºÉ¦ÉÒ ªÉÉäVÉxÉÉ+ÉäÆ EòÉä ºÉʨ¨ÉʱÉiÉ ÊEòªÉÉ MɪÉÉ ½þè iÉlÉÉ vÉxÉ EòÒ ´ªÉ´ÉºlÉÉ EòÒ MÉ<Ç ½þè* Ê{ÉUôc÷ä IÉäjÉÉäÆ ¨ÉäÆ VɽþÉÆ ®úä±ÉÉäÆ EòÒ ºÉÖnÞùgø ´ªÉ´ÉºlÉÉ xɽþÒÆ lÉÒ, ´É½þÉÆ <ºÉä ºÉÖnÞùgø ÊEòªÉÉ MɪÉÉ ½þè* ªÉÉjÉÒ ºÉÖÊ´ÉvÉÉ+ÉäÆ EòÉ +ÊPÉEò ºÉä +ÊvÉEò vªÉÉxÉ ®úJÉÉ MɪÉÉ ½þè* <ºÉEòä ʱÉB ¨ÉèÆ ¨ÉÆjÉÒ ¨É½þÉänùªÉ EòÉ +ɦÉÉ®ú ´ªÉEiÉ Eò®úiÉÉ ½þÚÆ* ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ ¨É½þÉänùªÉ EòÉ vªÉÉxÉ EòÖUô ¨É½þi´É{ÉÚhÉÇ Ê¤ÉxnùÖ+ÉäÆ EòÒ +Éä®ú +ÉEòʹÉÇiÉ Eò®úxÉÉ SÉɽþiÉÉ ½þÚÆ +Éè®ú ¨ÉÖZÉä +ɶÉÉ ½þè ÊEò <ºÉ ºÉÆ¤ÉÆvÉ ¨ÉäÆ =ÊSÉiÉ +ɴɶªÉEò ÊxÉhÉÇªÉ ±ÉäÆ* 1. ®úä±É ʴɦÉÉMÉ ¨ÉäÆ Eò¨ÉÇSÉÉÊ®úªÉÉäÆ EòÒ VÉÉä {ÉnùÉäxxÉÊiÉ ½þÉäiÉÒ ½þè, =ºÉ¨ÉäÆ Ê±ÉÊJÉiÉ {É®úÒIÉÉ iÉÉä +ɴɶªÉEò ½þè {É®ú ºÉÉIÉÉiEòÉ®ú =ÊSÉiÉ xɽþÒÆ ½þè EªÉÉäÆÊEò ºÉÉIÉÉiEòÉ®ú Êxɹ{ÉIÉ +Éè®ú º´ÉSUô xɽþÒÆ ½þÉäiÉä* <ºÉ¨ÉäÆ ¨ÉxɨÉÉxÉÒ ®ú½þiÉÒ ½þè, <ºÉʱÉB ʱÉÊJÉiÉ {É®úÒIÉÉ EòÉ VÉÉä {ÉÊ®úhÉÉ +ÉB, =ºÉÒ Eòä +ÉvÉÉ®ú {É®ú |ɨÉÉä¶ÉxÉ ÊEòªÉÉ VÉÉB* 2. +xÉÖEò¨{ÉÉ Eòä +ÉvÉÉ®ú {É®ú ÊxɪÉÖÊEiɪÉÉÆ VÉÉä ½þÉäiÉÒ ½þèÆ, <ºÉEòÒ |ÉÊFòªÉÉ EòÉä ºÉ®ú±É +Éè®ú ºÉ¨ÉªÉ¤Ér ¤ÉxÉɪÉÉ VÉÉB* <ºÉ |ÉEòÉ®ú EòÒ ÊxɪÉÖÊEiɪÉÉäÆ EòÉä +É´ÉänùxÉ ÊiÉÊlÉ ºÉä iÉÒxÉ ¨Éɽþ Eòä +Ænù®ú ÊxÉ{É]õɪÉÉ VÉÉB* ¨Éä®úÒ VÉÉxÉEòÉ®úÒ Eòä +xÉÖºÉÉ®ú ±ÉMɦÉMÉ SÉÉ®ú ½þVÉÉ®ú Eòä +ɺÉ{ÉÉºÉ +É´ÉänùxÉ ¨ÉvªÉ ®úä±É´Éä ¨ÉäÆ ±Éʨ¤ÉiÉ ½þèÆ* 3. ªÉ½þ ¦ÉÒ +ɴɶªÉEò ½þè ÊEò +Éì±É <ÆÊb÷ªÉÉ <ÆVÉÒÊxɪɮú Êb÷{±ÉÉä¨ÉÉ ®úä±É´Éä BºÉÉäʺÉB¶ÉxÉ EòÉä ¨ÉÉxªÉiÉÉ |ÉnùÉxÉ EòÒ VÉÉB +Éè®ú =ºÉEòÉä ¨ÉÉxªÉiÉÉ nùäxÉä ¨ÉäÆ nùä®ú xÉ EòÒ VÉÉB EªÉÉäÆÊEò Êb÷{±ÉÉä¨ÉÉ <ÆVÉÒÊxɪɺÉÇ EòÉ nùÖPÉÇ]õxÉÉ+ÉäÆ EòÒ ®úÉäEòlÉÉ¨É ¨ÉäÆ ¤É½þÖiÉ ¤Éc÷É ªÉÉäMÉEònùÉxÉ ½þè +Éè®úà ÊVÉºÉ {ɵÉEòÉ®ú nùÖPÉÇ]õxÉÉBÆ ®úä±ÉÉäÆ ¨ÉäÆ ½þÉä ®ú½þÒ ½þèÆ, <ºÉ¨ÉäÆ ºÉÒvÉÒ ÊVɨ¨ÉänùÉ®úÒ Êb÷{±ÉÉä¨ÉÉ ½þÉä±b÷®ú <ÆVÉÒÊxɪɺÉÇ {É®ú +ÉiÉÒ ½þè, <ºÉʱÉB =xÉEòä ºÉÆMÉ`öxÉ EòÒ VÉÉä ¨ÉÉÆMÉEò ½þè, =xÉEòÉä ¨ÉÉxªÉiÉÉ |ÉnùÉxÉ EòÒ VÉÉB* <ºÉ BºÉÉäʺÉB¶ÉxÉ xÉä nùÖPÉÇ]õxÉÉ+ÉäÆ EòÒ ®úÉäEòlÉÉ¨É Eòä ʱÉB VÉÉä |ɺiÉÉ´É ÊnùB ½þèÆ, =ºÉ {É®ú BEò ºÉʨÉÊiÉ Ê¤É`öÉ<Ç VÉÉB +Éè®úà <ºÉ ºÉʨÉÊiÉ Eòä +ÉvÉÉ®ú {É®ú VÉÉä {ÉÊ®úhÉÉ¨É +ÉBÆ, =ºÉEòÉä ®úä±É ʴɦÉÉMÉ ±ÉÉMÉÚ Eò®úä* 4. ¨ÉèÆ <ºÉ ¤ÉÉiÉ {É®ú ±ÉMÉÉiÉÉ®ú VÉÉä®ú nùäiÉÉ ®ú½þÉ ½þÚÆ +Éè®úà {ÉÖxÉ: <ºÉä nùÉä½þ®úÉxÉÉ SÉɽþÚÆMÉÉ ÊEò ¨ÉvªÉ ®úä±É´Éä Eòä Eò¨ÉÇSÉÉÊ®úªÉÉäÆ uÉ®úÉ iÞÉiÉÒªÉ, SÉiÉÖlÉÇ ªÉÉ +xªÉ ¸ÉähÉÒ Eòä Eò¨ÉÇSÉÉÊ®úªÉÉäÆ ºÉä ºÉÆ¤ÉÆÊvÉiÉ ¡òèºÉ±Éä ¸É¨É xªÉɪÉɱɪÉ, =SSÉ xªÉɪÉÉ±ÉªÉ iÉlÉÉ ºÉ´ÉÇäSSÉ xªÉɪÉÉ±ÉªÉ ¨ÉäÆ ±Éʨ¤ÉiÉ {Éc÷ä ½þèÆ, =xÉ {É®ú iÉÖ®úÆiÉ ¡òèºÉ±ÉÉ Ê±ÉªÉÉ VÉÉB +Éè®ú ¨ÉvªÉ ®úä±É´Éä EòÉä ªÉ½þ ÊxÉnùÇä¶É ÊnùªÉÉ VÉÉB ÊEò BäºÉä ºÉ¦ÉÒ Ê´ÉSÉÉ®úÉvÉÒxÉ ¨ÉɨɱÉÉäÆ EòÉä iÉÖ®úÆiÉ ÊxÉ{É]õɪÉÉ VÉÉB* 5. ¨ÉÉxªÉ´É®ú, ¤ÉÉiÉ iÉÉä ¤É½þÖiÉ UôÉä]õÒ ½þè ±ÉäÊEòxÉ ¤É½þÖiÉ ¨É½þi´É{ÉÚhÉÇ ½þè* ±ÉʱÉiÉ{ÉÖ®ú ®úä±É´Éä º]õä¶ÉxÉ EòÉä ½þ®ú ºÉÖÊ´ÉvÉÉBÆ =SSÉÒEÞòiÉ EòÒ VÉÉBÆ* ®úJÉ ®úJÉÉ´É EòÒ nÞùʹ]õ ºÉä ºÉÖxnù®úÒEò®úhÉ EòÒ nÞùʹ]õ ºÉä ÊuiÉÒªÉ ¸ÉähÉÒ Eòä ªÉÉÊjɪÉÉäÆ Eòä ʱÉB ºÉÉ¡ò, ºÉÖxnù®ú +Éè®ú ½þ´ÉÉnùÉ®ú ʴɸÉɨÉÉ±ÉªÉ ¤ÉxÉɪÉÉ VÉÉB* =SSÉ ¸ÉähÉÒ Eòä Eò¨ÉÇSÉÉÊ®úªÉÉäÆ Eòä ʱÉB |ÉiÉÒIÉÉ±ÉªÉ EòÉä ¤Éc÷É +Éè®ú ºÉÉ¡ò-ºÉÖlÉ®úÉ ¤ÉxÉɪÉÉ VÉÉB iÉlÉÉ +É®úɨÉnùä½þ ¤ÉxÉɪÉÉ VÉÉB* ´É¹ÉÉÇ ºÉä ¤ÉSÉÉ´É Eòä ʱÉB {±Éä]õ ¡òɨÉÇ ¨ÉäÆ ¶Éäb÷ÉäÆ EòÒ ´ªÉ´ÉºlÉÉ EòÉä ¤ÉgøÉªÉÉ VÉÉB, ªÉä ºÉ¦ÉÒ +ɴɶªÉEò ½þè* ±ÉʱÉiÉ{ÉÖ®ú ®úä±É´Éä º]õä¶ÉxÉ ¨ÉäÆ Ê®ú]õɪÉÊ®úÆMÉ °ü¨É Eò¨É ºÉä Eò¨É {ÉÉÆSÉ EòIÉÉäÆ EòÉ ¤ÉxÉɪÉÉ VÉÉB iÉlÉÉ ºÉ¡òÉ<Ç EòÉ {ÉÚ®úÉ-{ÉÚ®úÉ vªÉÉxÉ ®úJÉÉ VÉÉB* ZÉÉÆºÉÒ BEò ¨É½þi´É{ÉÚhÉÇ º]õä¶ÉxÉ ½þè {É®úxiÉÖ ÊVÉºÉ |ÉEòÉ®ú EòÉ Ê®ú]õɪÉÊ®úÆMÉ °ü¨É ½þÉäxÉÉ SÉÉʽþB, ´ÉèºÉÉ ´É½þÉÆ xɽþÒÆ ½þè* ¨Éä®úÒ ¨ÉÉÆMÉ ½þè <ºÉ ®úä±É´Éä º]õä¶ÉxÉ ¨ÉäÆ ªÉÉÊjɪÉÉäÆ Eò񼃮JªÉÉ nùäJÉiÉä ½þÖB xɪÉä +Éè®ú +ÉvÉÖÊxÉEòiÉ¨É ºÉÉVÉ-ºÉVVÉÉ Eòä ºÉÉlÉ Ê®ú]õɪÉÊ®úÆMÉ °ü¨É ¤ÉxÉÉxÉÉ ¤É½þÖiÉ +ɴɶªÉEò ½þè* ÊuiÉÒªÉ ¸ÉähÉÒ Eòä Eò¨ÉÇSÉÉÊ®úªÉÉäÆ Eòä ʱÉB ʴɸÉɨÉÉ±ÉªÉ EòÒ EòÉä<Ç ´ªÉ´ÉºlÉÉ xɽþÒÆ ½þè* SÉÉè¤ÉÒºÉÉäÆ PÉÆ]õä ±ÉMɦÉMÉ ½þVÉÉ®úÉäÆ ªÉÉjÉÒ JÉÖ±Éä ¨ÉènùÉxÉÉäÆ ¨ÉäÆ {Éc÷ä ®ú½þiÉä ½þèÆ* Ê´ÉÊvÉ´ÉiÉ Ê´É¸ÉɨÉÉ±ÉªÉ EòÒ ´ªÉ´ÉºlÉÉ xɽþÒÆ ½þè, {ÉÉxÉÒ EòÒ ´ªÉ´ÉºlÉÉ xɽþÒÆ ½þè, ´É¹ÉÉÇ ¨ÉäÆ ¶Éä±]õ®ú EòÒ EòÉä<Ç ´ªÉ´ÉºlÉÉ xɽþÒÆ ½þè* <xÉ {ÉÊ®úʺlÉÊiɪÉÉäÆ ¨ÉäÆ BEò ºÉÖxnù®ú ÊuiÉÒªÉ ¸ÉähÉÒ Eòä ʴɸÉɨÉÉ±ÉªÉ EòÒ +ɴɶªÉEòiÉÉ EòÉä {ÉÚ®úÉ VÉÉä®ú nùäiÉÉ ½þÚÆ* SHRI PRASANNA ACHARYA (SAMBALPUR) : Today I am raising to speak on the Railway Budget with a heavy heart and hurt sentiment. Sir, since Independence it has been an accepted tradition to neglect some backward stares, particularly my State Orissa by successive Governments. Specially for the Railway Department Orissa matter less. This has been proved in the successive Railway budgets. When the Government led by our beloved leader Shri. A.B. Vajpayee was formed a year back and when our party, the BIJU JANATA DAL decided to participate in the Government, it generates a great hope amongst the people of my State that the era of negligence to Orissa would be over.

My state was neglected despire the fact that Congress Party was in power at the centre as well as in Orissa at the same time per a considerably long time. Now that my own Party is an important ally in this Govt. it is but natural that our party as well as the people of Orissa would hope a great deal from the present central Government. But Sir, all our hopes has been belied when we went through the Railway Budget of 1999-2000. Out Party leader and Union Minister Shri Naveen Patnaik has made some valuable Suggestions to the Hon'ble Railway Minister at the time of pre-Budget scrutiny regarding certain important ongoing projects and proposals for same new projects in Orissa. But I am sorry to say here, it has not been adequately rejected in the Budget.

Sir, in the first instance, I would like to say something about the new East Coast Railway Lane. The U.F. Government has decided to create six new zones by reorganising the existing Railway network for efficient management and to create a scope for development of Railway network in the underdeveloped areas, thereby discharging, to an extent, the Railways social responsibility. This was done at the instance of our Late Leader Shri Biju Patnaik and the then Prime Minister Shri Deve Gowda ji himself laid the foundation stone for the new zone.

Subsequently the Ministry of Railways vide on order No. 97/E&R/700/1 dated 30.4.97 laid down certain targets, phasewise, for the operation of a new zone, As per the directive the first phase the target for which was January'97, was the setting up & the office of the OSD and creation of infrastructure for a functional office. The Second phase envisaged transferring of the divisions of KHURDA ROAD and VISA KHAPATNAM to the new zone, this was to have been achieved by Jan'98. But after 3*1/2 years of its announcement nothing has been done sofar except an opening of an office and posting same Railway offices without adequate support staff. Beyond that nothing has been achieved sofar. Even no official notification is there for making the zone operative.

Sir, 3 (Three) months backs, I was invited to the South East Railway consultative Committee meeting at Garden Reach. Along with me Six other MP's of my Party from Orissa wrote to the Hon'ble Railway Minister expressing our dissatisfaction and resentment for holding the meeting at Calcutta instead of establishing a separate Committee for East Coast zone and holding its meeting at Bhubaneswar. As a mark of protest we did not attend the meeting. Adding insult to our injury even till date we are awaiting a reply from the Hon'ble Railway Minister knows when we will receive a reply to our communication. Sir, this is the way had the Railway Department is functioning.

Sir, through you, I urge upon the Railway Minister to take necessary immediate steps to make the East Coast Zone functional.

Now I briefly dwell upon the various on going projects which like earlier years have not adequate allocation.

The Langigesh Road - Junagarh Railway Line with a more than 15% rate of return has got a meagre allocation of Rs. 2 (two) crores only. Only amount of Rs. 11 (Eleven) crores has been spent sofar since the project was sanctioned in 1992-1993.

The Nuapada-Gunupur Fange Conversion project is also languaishing because, this project is not even got the necessary approvals from the concerned authorities like Planning Commission etc. Contrary to the belief this project writ also be very remunerative if the proposal to extended it to Rayagada is accepted.

Bhubaneshwar is probably the only the State Capital in the plains, which is not served by Shatabdi Service. There has been a persistent demand for the introduction of this service between Bhubaneswar and Hawrah leaving BBSR in the morning and returning in the evening. A Cursory look at the traffic projections between BBSR -HWH would amply justify such an introduction. But for reasons best known to the Railway Administration, they feel such a service is not required for the present. The waiting list figures available with me for Passengers wishing to travel between BBSR - HWH are substantial. This is my opinion is yet another example of Railways negligence to the State of Orissa. Through this august house I wish to implore on the Hon'ble Railway Minister to announce during the course of his reply to this debate, the introduction of a "SHATABDI" Service between BBSR - HWH.

Sir, Western Orissa is one of the most neglected and poverty stichen area of the Country. You know Sir, in the district I Kalahandi people still die of Starvation even after 50 yrs of Independence. For the overall development of those areas among other things, development in the communication network is highly essential. I am therefore proposing to with Bargarh to Nuapada by a Railway track so that through that route we can be connected to Raipur, the proposed Capital of 'CHATTISGARA' State. I would therefore request the Minister to make necessary provisions to start survey work for that time.

Sir, I have a lot of proposals to make but for the dearth of time that is perhaps not possible here. If the Minister so desires, I will submit all my proposals to him, later on.

Sir, We have sofar not been able to eradicate corruption at different stages of society and the administration as well. But Sir, the degree of corruption, i.e. found in the Railways perhaps is much more than what we experience elsewhere. I donot have much experience outside but I particularly know what is happening now in mu own state of Orissa. Corrupt officials are posted at strategic points and they are behaving like emperors obviously with the help and support of political bosses. In Orissa, after this Government took over, the RRB, Bhubaneshwar was dissolved and a Railway Officer was appointed as its new Chairman. With this everybody hoped the Corruption will be brought under diminish. But to the contrary. Corruption is in the increase.

Few months back, examinations were conducted to recruit personnels to different Group 'C' and Group 'B' posts. I am constraint to say here Sir, the Question papers were sold to the examinees before the examination. There are somany such allegations which has been brought to the notices of Railway authorities by different persons but without any result.

Sir, I am concluding my speech, of course, with a hearty thanks to the Hon'ble Railway Minister for atleast accelerating the long, on going work of Sambalpur - Talcher Rail Line, which he inaugurated on the last Independence Day.

Sir, from the core of my heart I am not inclined to support this Budget as it utterly neglected my state, but I am duty banned to support it as a Member of the Party which is an important ally of this Government.

(ends) SHRI MASTER MATHAN (NILGIRIS): Our Hon'ble Minister for Railways has presented his Railway Budget for the year 1999-2000 in this House. I am really happy that he has presented fairly a good Budget. In his Budget he has not touched on second class passengers fare. I am also equally happy he has opened some new Railway lines. In this connection I thank the Minister for opening a new railway line from Chamraj Nagar to Sathiyamangalam. But unfortunately he has failed to connect the same line to Mettupalayam. In the present budget no provision has been provided to my Nilgiris parliamentary constituency. I appeal the Hon'ble Minister to include certain basic provisions to Nilgiris constituency.

1. The new line should be extended to Mettupalayam

2. the Nilgiri Express catering to Nilgiris District which is a tourist centre, has been neglected by the Railway department from Mettupalayam to Ootacamand. In this connection I appeal to the Minister that in view of the tourist importance, new diesel engines should be installed in place of the present old and obsolete engines which are being in use. In my speech in the last year budget I requested to provide new engines for which the earlier Govt. had negotiated with Swiss Government but no follow up action was taken by the Government. This should be pursued and provided. Further [(3) new bogies should be provided with modern facilities.

3. In the present computer age, there is no computer facilities is available. On account of this non-available facilities, the tourists are put into untold hardships for booking their reservation to distant places. As such both at Ooty, Cooyon and Mettupalayam, electronic computer facilities for issuing train tickets should be arranged.

4. At present Nilgiris Express is being run from Madras to Coimbatore by electricity. This facility should be provided upto Mettupalayam.

Since Nilgiris District in the National tourist map, imperatively the new special engines are urgently required in the Hilly area so that it would attract tourist more and being more revenue to the Govt. exchequer.

 

DR. PRASANNA KUMAR PATASANI (BHUBANESWAR): I am raising today to put for the my views on the Railway Budget. I wish to supplement the statements made by my colleagues.

My Colleagues have already expressed their feelings about various projects and comphasized the need for their completion. They have also conveyed to this august House, the feelings of people of my state regarding introduction of certain services.

My leader Shri Naveen Patnaik had impressed upon the Hon'ble Railway Minister the need for urgently completing certain on going projects which had been progressing at a very slow place. He had also taken up the issue of introduction of certain services, which would benefit my state.

I wish to place on record my appreciation to the Hon'ble Railway Minister and to Shri Naveen Patnaik, my leader for having provided a sum of Rs. 10 crores for  KHURDA-BOLANGIN new line project. Through this august house. I urge upon the Hon'ble Railway Minister to pertain the Bhooni. Punjab and state the work on the project without further delay. I also wish to place on record my appreciation for the fact that for the first time an allocation of Rs. 10 crores has been made for this project.

At the same time I am also distrened to point out that an important on going project like the Angul-Sukinda Road Project has been provided a meagre allocation of Rs. 2 crores only. I wish to urge upon the Ministry of Railway to suitably increase this allocation.

Sir, I would like to bring to the notice of the Hon'ble Railway Minister the need for an introduction of a DMU service between Bhubaneshwar and Berhampur. There is a heavy traffic of daily office goers and petty traders whom this service would benefit immensely. I propose that this train should originate from Bhubaneshwar at 6.20 a.m. in the morning and reach Berhampur at about 9.30 a.m. the return service could commence from Berhampur at 5.30 p.m. in the evening leading Bhubeneshwar at 8.30 p.m. This would immensely benefit the public of Bhubeneshwar, Khurda, Jatni, Balugaon, Ramba, Khallikote etc. I can assure this august house that this would be a highly patronised service between the two Cities with a passenger offering of about 1000 passenger per day.

Sir, I would also like to request the Hon'ble Railway Minister through this august house, for the augmentation of the Hawrah-Madras Mail with earmarking of an additional Sleeper Coach on either direction for the travelling public of Bhubaneshwar and Berhampur. This train presently runs with a load of 19 Coaches which an easily be augmented to 20 Coaches to accommodate this request. I would also like to place on record the demand for the introduction of a 3 TIER A/C service on this train by suitably earmarking Quota for Bhubaneshwar/Berhampur.

Sir, I would also like to take this opportunity to impress upon the Hon'ble Railway Minister to increase the Rajdhani Express frequency from the present bi-weekly to a daily service. The traffic offering forfeits this demand.

There is an urgent read for the introduction of an express service between Puri and Rourkela via Sambalpur.

At Bhushundapur Railway Station, the East-Coast Express should be provided a stoppage with immediate effect.

Sir, the East-Coast Railway Zone should be notified immediately and the targets as set by the Ministry of Railways should be adhered to. Necessary addtional allocation should be made immediately and infrastructure created for this purpose.

Sir, although an allocation of Rs. 50 crores has been made for the electrification of Kharagpur-Bhubeneshwar line and Rs. 47 crores for the Bhubeneshwar. Kottavalana line. I urge upon the Hon'ble Railway Minister to complete this work at an early date.

Sir, I would also like to take this opportunity to request the Hon'ble Minister of Railways to take up the beautification of the Bhubeneshwar Railway Station and also Nirekarpur station, Bhusundapur station and Tapang station, Kaluparaghat and Barlugam stations.

The Khuda-Puri line which is a single line sector now, needs to be doubled keeping in view the Pilgrim traffic and also the tourist traffic.

With this, Sir, I would like to conclude my discussion on the Railway Budget and I whole heartedly support the Railway Budget.

(ends)   SHRI ABUL HASNAT KHAN (JANGIPUR): Points of discussion Railway Budget I like to draw the kind attention of hon'ble Railway Minister through you sir on the following few points and do hope that Railway Ministry would take appropriate and early action in this regard.

(1) Introduction of a train in morning time from Malda Town Railway Station to Calcutta via Katwa.

(2) A link Mail track of only one K.M. and a bridge over the Bhagirathi river near Nasipur-Azimganj junction will connect Sealda-Lalgola and Katwa-Barharwa/Farakka Sections of Eastern Railway. It will facilitate economic development of Murshidabad and Nadia district and it will help to enhance goods traffic to Bangladesh.

(3) Katwa-Barharwa/Farakka section is a neglected section. Inhabitants of Jangipur sub-division is being deprived of railway facilities. The trains running through this route have very limited stoppage and reservation quotas in Dhuliyan Ganga, Nimtita, Jangipur road stations.

(4) New Farakka junction is important railway station in Eastern Railway. Every day more than 35 lacs of rupees being earned from passanger-tickets only but there is no parcel godown and loading programme through there is an ample opportunity and security of goods booking for different directions. There are two National Projects namely Farakka barrage project and NTPC at Farakka . Thousands employees of Orissa and Southern States are being deprived of availing South bound trains pass this way Gowahati-Cochin/Bangalore/Tribandram mail trains. Computerised reservation system should be introduced at New Farakka junction at the earliest.

(5) Unabated Ganga erosion is going on near Sanko-Para railway station near Farakka. Distance of the Ganga from railway track now is less than 150 meters Railway department should take measures to protect erosion in this point.

(6) Survey of proposed Murshidabad-Berhampure-Khagra-Kundi should be started soon.

(7) Provide Identity Cards for railway hawkers as recommended by Passangers Amenities Committee.

(8) Electrification of Krishnagar to Lalgola should be taken up.

SHRI BIKRAM KESHARI DEO (KALAHANDI): The East-Coast line should be strengthened and Rayagada in the Southern Eastern Railway should be given facilities of maintenance of A/C Sleeper, A/C First Class coach.

The Railway Protection Forces powers should be reviewed for better management of the protection work, specially smuggling of fore work on the Raipur line. Freight handling yard in Kesinga should be mobilized New Super Fast Express from Vishakhapatnam to New Delhi via Kesinga. As this train connects the KBK Regions of Orissa and our Government is giving a lot of emphasis on these districts.

Before I conclude my speech Sir, I hope the Railway will keep the Railways healthy and tickling.

SHRI P. SANKARAN (CALICUT): Sir, I rise to oppose the Railway Budget presented by the Railway Minister. I am sorry to say that the Budget is unrealistic, lacks vision and directionless. The nation is paying a heavy price for the mismanagement of the economy by the BJP-led coalition Government. The coalition seeks to gain from the fact that the partners are pleased with their respective States. The needs of West Bengal duly met in the Railway Budget underlines the nature of the game plan imposed on the nation's largest transporter of goods and people. Tamil Nadu, Andhra Pradesh and Maharashtra have their quota of projects due to political compulsions and pressures.

The disappointing part of the Budget is that the Railways has not come up with any new and bold measures to mobilise more resources. Enhancing market borrowing will be a dangerous trend. The plans of the Railways to raise over Rs.3000 crore from the market to finance Rs.97,000 crore plan cause much concern and may lead to a debt trap.

To add to the woes of the passengers, the Railway Minister has resorted to the routine exercise of increasing freight and fares though he spared the ordinary second class and suburban passengers. It will have adverse effect on my State which fully depends on the foodgrains from the Northern States. I understand that 280 wagons of foodgrains are coming everyday from the Northern States to Kerala.

Kerala is the most neglected State in the country as regards railway development. Indian Railways has been neglecting Kerala in general and Northern Kerala in particular. The Railways proposes to take up 16 new railway line projects but unfortunately, no new line is given to Kerala. As my friend, Shri Mullappally Ramachandran has stated, time and again, we have been requesting to have a survey of Mysore-Calicut through Vythiri in Wynad which is the most backward district of Kerala. If my memory is correct, in 1938, the erstwhile District Collector of Malabar, Shri William Logan, had conducted a survey in which the importance of the railway line was stated. A survey was conducted by the then Dewan of Mysore, Ramaraja Bahadur. This was done in 1938. After that, in 1940, another survey was conducted by the Madras Government. So, two surveys were conducted. Sixty years have lapsed since then. But even now, the Government is not prepared to make a survey on this line. I admit that the hon. Minister for Railways is sympathetic towards my State. I am very happy to say that he is very receptive, reasonable and generous. I want him to be more generous, more receptive and more intelligent. He is more considerate also.

Sir, the Calicut railway station is as old as history as it was built during the period of East India Company. Even now, the position of the Calicut railway station is the same. There is no change. So, renovation work is most essential as far as Calicut railway station is concerned.

You have made a provision of Rs.100.39 crore for Calicut-Mangalore doubling work. I request the hon. Minister to kindly give at least Rs.160 crore more. An amount of Rs.25 crore has been sanctioned for Kuttippuram-Calicut doubling work. For the completion of the work, the amount may be increased to at least Rs.40 crore.

There are ten railway level crossings on the national highway between Calicut and Kasaragode for which a token amount of Rs.90 lakh was provided. For the completion of the work, an amount of Rs.51.14 crore is necessary. So, I would request the hon. Minister that within his limitation, he should very well increase the amount. At least he should try to complete some of the ten level crossings.

I would like to draw the attention of the House to the Paaniyankara overbridge for which the State Government has sanctioned its share for the completion of the work. But I do not know how it has been missed. The technical sanction was given. But I am sorry to say that it has not been included in the Budget. So, I would request the hon. Minister to include the Paaniyankara overbridge also in the list.

A fly-over at West Hill, some 5 km. away from Calicut Railway Station, is a very urgent need because the West Hill is a very important place, a business centre with industries and many institutions. A large number of people cross the level crossing every day. For your information, I am telling you that 14 people died due to accidents within a couple of years. So, I request the hon. Minister to give special consideration to this matter.

I have got some other suggestions to make. Due to the limited time at my disposal, I may be permitted to read some of the very important things.

MR. CHAIRMAN : It is not necessary. Please lay it on the Table. It will be incorporated in the proceedings.

SHRI P. SANKARAN: That is enough. I would lay it on the Table of the House.

An outstation centre for Railway seat booking at Wynad District is most essential since Calicut Railway Station is situated 70 to 90 km. away from Wynad District.

An Office of the Chief Engineer (Construction) should be established at Calicut.

Long-distance trains should be provided with mobile first aid unit for emergency purpose.

The Shoranur-Nilambur line should be adequately utilised with more running trains from Palghat, Trichur, Ernakulam and Calicut.

Calicut-Trivandrum Shatabdi Express train may be sanctioned. Train timings may be regulated.

New compartments for long distance trains may be provided.

Delay in running trains has become a common feature on the Indian Railways. All necessary steps should be taken to avoid delays. Additional incentives should be made for track maintenance.

Passenger amenities are ignored by Railway Department since passenger fares have been raised seven times between 1970-71 and 1998-99. A majestic figure of Rs.100 crore has been allocated for passenger amenities.

A lot needs to be done in the area of catering including supply of mineral water at Railway Stations. In a surprise check recently made, 131 sample of mineral water were found defective by the health officials.

Pantry services are available only in 117 trains and in the rest, the passengers are left at the mercy of the unscrupulous vendors. The quality of food especially of tea is horrible.

Sanitation and cleanliness in compartment as well as bath rooms is pathetic. Even in Second Class coaches, the position is equally bad.

As regards security of passengers, the Railway Protection Force has no role towards it.

In the past three years as many as 1289 persons have lost their lives while 2549 were injured in rail accidents. The Railways had 871 cases of derailment in the same period.

A comparison of various first-class and second-class air-conditioned railway passenger fares as proposed in the Railway Budget shows that the difference between air and train fares is fast narrowing down. From Delhi to Bombay, air journey costs Rs.864 more than the first class air-conditioned railway ticket. Air India night flight is cheaper by Rs.640/- than train fare. This difference may be carefully noted and the increase in fares also to be taken into account.

In 1997-98 alone, the number of goods train derailment is 200. I request the hon. Minister to look into all these things.

I hope the Railway Minister will pay special attention to my suggestions and take necessary action to redress the grievances.

Before I conclude my speech, I may tell that the Railway Minister is generous, intelligent and receptive to ideas. I request him to kindly consider our reasonable demands and become more generous and more intelligent.

With these words, I hereby oppose the Budget proposals.

MR. CHAIRMAN :Shri M.B. Patil. You may please lay the speech on the Table.

SHRI M.B. PATIL (BIJAPUR): Sir, I am M.B. Patil, Member of Parliament from Bijapur, Karnataka. I would lay my papers on the Table after mentioning the most important part of my speech.

For the gauge conversion of Bijapur-Sholapur-Gadag, only Rs. 7 crore has been provided in the Budget. It has been totally neglected. Badami, Pattadakal and Aihole are historical and tourist places. The gauge conversion will help in the development of these areas. Tourism as well as commerce and horticulture will be developed.

I lay the rest of my speech on the Table of the House.

*Sir, the Ministry of Railways deserves our gratitude for the laudable developmental work it is doing to meet the growing needs of the economy and the people.

The Budget for 1999-2000 has been a great disappointment and injustice meted out to Karnataka and the Northern Karnataka in particular.

This part, about which I am mentioning, is a backward area which has been sidelined, ignored and neglected.

In this Budget, new lines such as the Bangalore-Satyamangalam, Bidar-Gulbarga and Gadwal-Raichur are welcome but sufficient funds have not been given.

The announcement of new trains like Jaipur-Bangalore Express via Secunderabad and Raichur-Gulbarga Intercity service is welcome.

Almatti-Talikoti-Surpur-Yagdir serves as a link between the Eastern & Western Parts of North Karnataka. Survey should be made. I hope it will be completed fast. It was a demand made even before Independence. This demand was made during the British regime.

The location of the South-West Zone at Hubli is a longstanding demand of the people of the Northern Karnataka. I welcome the decision of the hon. Minister for the same.

Sir, I am now coming to the most important demand/requirement of my area Sholapur-Bijapur-Gadag gauge conversion. We are being deeply let down and great injustice has been done in this Budget.

This rail line is very important from the point of view of tourism, commerce and culture. But coming as it does in an endemic famine-prone belt and suffering from lack of proper transport facilities, it is virtually cut off like an island from the mainstream of national transport network. Though traditionally having trade relations with important commercial centres like Mumbai and Bangalore, the rich potential of this part of the country remains unexploited to the optimum level. Quick transshipment of agricultural and horticultural products to other parts of the country or abroad, and import of essential goods has been greatly hampered. It proves expensive too in the absence of rail facilities.

This part again is full of potentialities for the development of tourism. The Aihole-Pattadakal temple - monument - complex included by the UNESCO in the World Heritage List, and the world famous cave temples of Badami carved out by the Chalukya artists coming under Bagalkot District, lie in this very belt. The Golgumbaz built by the Adilshahis, who ruled Bijapur in the 15th and 16th centuries, is the biggest pillarless dome anywhere and as such one of the wonders of the world. The Ibrahim Roza has been praised as one of the sculptural marvels of the world. All in all, the historic city of Bijapur, which should have received as much `cultural heritage' importance as Agra or Delhi, if not more, remains woefully sidelined. Whether as part of the old Bombay State or as part of the present Karnataka State, this area being at the tail end, has continued to be neglected.

This gauge conversion, which was approved in 1993-94 with 300 kms. length, costs Rs.274.57 crore. Expenditure up to 31.3.98 was Rs.107.16 crore. Overall, nearly 130 crore has been spent by now and in this Budget when we expect at least 50 crore would be given, only Rs.7 crore has been given. The target mentioned was December 2000 which has been changed to December 2001 With present level of spending it would take not 2001 to complete but I am afraid it will not be completed by 2010 also.

I do not understand our principal theory, concept of the Railways regarding gauge conversion. We have been neither here nor there. We are deprived of the existing metre gauge or broad gauge.

There is no proper planning. So many new lines are announced every day without adequate financial resources. They should complete the ongoing half-done works and works already taken up and after completion of these, they should take new works.

The hon. Prime Minister has announced a new National Highway Development Programme at an expense of Rs.50,000 crore connecting the East-West and North-South corridors and the Golden Quadrilateral linking all the four metropolitan cities. I do not know how funds will be raised.

If Rs.2000-3000 crore per year is provided additionally to Railways, the existing projects will be completed at the earliest.

I request the hon. Railway Minister to make immediate provisions and do justice to genuine problems of the backward and neglected areas.

An allocation of at least Rs.50 crore should be made for the gauge conversion between Sholapur-Bijapur-Gadag Section.

Provision should be made for the creation of spare terminal/maintenance facilities at Bijapur on top priority basis.

There should be introduction of regular trains between Bijapur and Sholapur with frequent intervals and introduction of sleeper coaches to Sri Siddeshwar Express and other Bombay/Bangalore/Hyderabad bound trains at Sholapur.

There should be introduction of a new train between Bijapur and Mumbai C.S.T. There should be provision for extension of the 1023/1024 Sri Siddeshwar Express up to Bijapur.

Steps should be taken for the creation/provision of adequate and additional platforms for reception of trains from Bijapur and other destinations at Sholapur.

The Government should provide additional spare coaches, rakes, locos etc. on the Central and South Central Divisions (Mumbai-Hyderabad) Bangalore bound trains traversing on Sholapur line.

Rest assured, Sir, I hope that the hon. Minister would empathise with the hopes and aspirations of the people of this part. I would request him to see their speedy fulfillment.

SHRI N.N. KRISHNADAS (PALAKKAD): Mr. Chairman, Sir, I rise to oppose the Railway Budget proposals presented by the hon. Railway Minister for the year 1999-2000. ... (Interruptions)

AN HON. MEMBER: It is not an Ordinance.

SHRI N.N. KRISHNADAS :I know that. ...(Interruptions)

SHRI HARIN PATHAK (AHMEDABAD): The speeches of the Opposition Members may be laid on the Table of the House. ... (Interruptions)

THE MINISTER OF RAILWAYS (SHRI NITISH KUMAR): If you oppose, then all the projects in Kerala will stop. ... (Interruptions)

SHRI N.N. KRISHNADAS :Both the hon. Railway Ministers Shri Nitish Kumar and Shri Ram Naik are very good friends of mine. But, I cannot welcome the general proposals made in the Railway Budget by the hon. Railway Minister because at the outset, he has failed to come up with any new solutions for the basic general development of Indian railway network. He has resorted to the routine exercise of increasing freight and fares.

Now, I would come to the inherent contradiction in the approaches of the Railway Ministry. Last year, the hon. Railway Minister had tried to convince this House by saying that his proposals would mobilise enough resources for the successful completion of the Annual Plan. He was kind enough in leaving the freight charges almost untouched. But the same hon. Railway Minister has come to the House and stated that his earlier proposals have failed and there is a shortfall of Rs.1056 crore. Because of this shortfall, he has now resorted to hike both the passenger fare and the freight charges. There is a sweeping eight per cent hike in the freight charge, which in my humble submission, would lead to spiralling inflation. Breaking the convention, the hon. Minister has not left any commodity from the freight charge increase.

Sir, essential commodities especially items meant for the Public Distribution System were exempted from freight increases all through these years and this was done with a clear vision that maximum relief is extended to the common man. A couple of weeks before the presentation of the Railway Budget, the Government had hiked the price of the foodgrains supplied through the Public Distribution System and also sugar. Now, the hon. Railway Minister, Shri Nitish Kumar has completed this cycle by increasing the freight charges also. Increase in the freight charge is like inflicting deep wounds for the people of Kerala. The State has to depend on other States for essential commodities, including the foodgrains. The Centre, decades before, had assured the State of Kerala that it would be supplied with adequate foodgrains at a reasonable rate to reciprocate the State's contribution by producing cash crops which earn thousands of crores of foreign exchange for the country. But, I am sorry to say that Shri Nitish Kumar has blatantly violated this solemn assurance by increasing the freight charge.

Sir, I would now come to the specific concerns of the people of Kerala. There has not been much addition of railway line since the British left the country. Mangalore-Trivandrum line is the lifeline of the State of Kerala and most of the economic activities, apart from the passenger side, are solely dependent on this important line. For decades together, the Centre had denied the State its due by not doubling this line. Only very recently, the Railways have realised the importance of this demand.

MR. CHAIRMAN :Please conclude quickly.

SHRI N.N. KRISHNADAS : Sir, I will conclude within one or two minutes.

Sir, even then, the doubling project of the Shornur-Mangalore line is not keeping its pace due to inadequate fund allocation. The Railways have promised many a time that Shornur-Mangalore stretch would be doubled as and when the Konkan line is completed. Even after the completion and commissioning of the Konkan project, this promise has not been fulfilled. There is a slight increase in the allocation in this year's Budget, but this is not a decisive step.

Sir, there has been an allocation of Rs.100.39 crore for the Calicut-mangalore line and there is an allocation of Rs.25.04 crore for the Kuttipuram-Calicut sector. To complete the doubling of Calicut-Mangalore line, there should be an additional allocation of Rs.212 crore and for the second stretch an amount of Rs.30 crore is required. The demand for the doubling of Ernakulam-Kollam line via Kottayam has been completely ignored.

MR. CHAIRMAN : Shri Krishnadas, you can just lay the rest of your speech on the Table of the House. It will be incorporated in the proceedings.

SHRI N.N. KRISHNADAS : Sir, I would conclude now.

Sir, I would like to bring an important point to the attention of the hon. Railway Minister. In the last year's Budget, there was a proposal for the extension of Kurla-Coimbatore Express upto Palakkad. But this has not been implemented so far. Palakkad is one of the oldest Railway Divisions in the country and it continues to be an important revenue earner for the Indian Railways. But I am sorry to say that the Railways is totally neglecting this division. The Members of Parliament from Kerala have submitted a representation to the hon. Railway Minister and urged upon him to extend the Kurla-Coimbatore Express upto Palakkad, which is a divisional headquarters.

Sir, due to diversion of many trains after the commissioning of Konkan route, the Shornur-Palakkad sector is totally deprived of even the reasonable traffic. In this regard also, the MPs from Kerala have collectively represented before the Railway Minister to do the needful. But, no action has been taken, so far.

In this year's proposals, there is a new weekly train. ... (Interruptions) That is the second train. That is also starting from Coimbatore. ... (Interruptions)

MR. CHAIRMAN :I will call you.

... (Interruptions)

MR. CHAIRMAN: I am calling one Member from each of the major parties. Then, I will call you.

SHRI N.N. KRISHNADAS : Both the hon. Ministers are sitting here. These two trains, that is, Coimbatore-Kurala Express and the proposed New Delhi-Coimbatore train should be extended to Palakkad Division Headquarters.

The Minister has been kind enough to introduce and increase EMU services in various parts of the country. There has been a long-standing demand for the EMU service in the busy sector of Coimbatore-Palakkad. As electrification has been completed years back, there is no reason why this demand has been ignored. I would urge upon the Minister to rise above his bureaucratic vision and take up various proposals which would be beneficial for the Railways. Palakkad is a very important industrial city of Kerala and the proposal for construction of a railway overbridge in the middle of the city is remaining only on paper. As the State Government has come up to finance 50 per cent of the cost, I see no reason why the Railways have to be reluctant.

I would like to bring to the notice of the Minister some of the very important projects or such works that need urgent consideration. Though the Ernakulam-Trivandrum sector has been considered for electrification, yet there is only a token allocation in the Budget. This is as good as rejecting or neglecting the project.

Adequate funds should be provided to this project and also the Shornur-Mangalore sector be taken up for electrification. I am sure that I have not raised any unjustifiable demands and all the proposals referred to by me are viable, profitable and for the good of the Railways. I am not seeking any package for my State unlike many of the partners of the Minister. All those packages are of political nature and I do not want to bring petty politics while speaking about the problems and issues of the Railways. I hope that the Minister would consider the demands brought to the attention of the august House sympathetically.

With these words, I conclude my speech.

SHRI GEORGE EDEN (ERNAKULAM): Sir, I strongly oppose the Budget presented by the Railway Minister. Keralites are the people who travel long distances by the Railways and they are also the largest in numbers compared to any other State in India. But Kerala is the most neglected State with regard to the development of Railways. I do not deny that compared to last year's Budget, this Budget has given some consideration to us. The provision for the proposed projects is meagre, insufficient and unsatisfactory.

As a Member of Parliament representing Ernakulam, I would like to draw the kind attention of the Minister to the inadequacy of projects proposed in the Ernakulam Region.

Only Rs. 1 lakh has been provided for the proposed Edappally overbridge. This level-crossing is situated on the way to the Matha Amrithananda Mayi Super Speciality Hospital, inaugurated by the hon. Prime Minister, Shri Atal Bihari Vajpayee. The total estimated amount for completion of this overbridge is to be provided in this Budget itself. I further request you to complete the construction of the following overbridges, namely, Pachalam, Pulleppadi and Atlantis, which would enable to avoid the traffic blockades in Ernakulam city. To avoid the traffic blockades in Ernakulam city, the ring railway system has been proposed. I hope that the hon. Minister will consider it.

Some of the long-distance trains, passing through Ernakulam junction, have been directed through Ernakulam town station. Since the facilities available in the town station are insufficient, the condition has become worse and pathetic.

The bogies of many trains stretch out of the platform since the platform is very small in length. The speedy development of Ernakulam town railway station is essential and unavoidable since Ernakulam is a tourist centre and industrial capital of Kerala. Therefore, more facilities should be provided to Ernakulam junction and town stations.

I welcome the proposed electrification of Ernakulam-Thiruvananthapuram line and also the introduction of new weekly train from Pune to Ernakulam. The weekly train may be made a daily service considering the heavy traffic on this line. I also request you that stoppages may be allowed for the Venad-Vanchinad Express Trains at Thripunithura.

I hope that my reasonable suggestions will be considered favourably and action may be taken immediately.

MR. CHAIRMAN: Does any other Member want to lay his speech on the Table of the House?

... (Interruptions)

MR. CHAIRMAN: Shri Radhakrishnan, please sit down.

... (Interruptions)

MR. CHAIRMAN: I will call you. I am calling one-by-one.

SHRI M. SELVARASU (NAGAPATTINAM): I would like to bring to your notice only one important matter before I lay the papers on the Table of the House.

In principle, I oppose the Railway Budget. But in general, I thank the hon. Railway Minister for introducing 124 new trains, extending services of 34 trains and attaching 440 new coaches in 100 prestigious trains. I would like to mention that the railways have stopped many train services and in some cases reduced the number of coaches. For example, four bogies of train number 110 Tiruchirapalli-Chennai fast passenger train were reduced.

I thank the hon. Minister for introducing Rail Bus Service in Tiruthuraipundi-Agasthiampalli. I would request the hon. Minister to extend the Service from Agasthiampalli to Kodiakarai.

Now, I will come to broad-gauge conversion. Sir, in 1995-96 Tiruchirapalli-Nagore conversion project was sanctioned, and the work from Tiruchirapalli-Thanjavur was commissioned on 1.1.98 but the work from Tiruchirapalli-Nagore has been pending for quite some time now. I do not know why. As far as the gauge conversion is concerned, the proposal was made to convert 541 km. of rail line for which Rs. 645 crore was allocated. Actually, the proposal was to complete 12 projects. In addition to this, there are so many other pending projects.

I would request the hon. Minister - because I represent Scheduled Castes constituency - to look into the matter and do the needful. In my constituency, 75 per cent people belong to Scheduled Caste. Some of them are agricultural labour. We are very confident that the Government of India, the Ministry of Railways will definitely try to boost their confidence. In my Constituency, people tried to beat me. They were asking me, what is the use of being a Member of Parliament when I cannot help them. Such is the situation in my Constituency, Tiruthuraipundi. In one of the segments, 2,000 people were rooted out, and thousands of people were arrested. I have already made this point today.

I would request the hon. Minister to kindly consider my suggestion. Now, I would like to lay my speech on the Table of the House.

SHRI KHAGAPATI PRADHANI (NOWRANGPUR): Mr. Chairman, Sir, as there is no time, I would like to speak only one or two sentences, and then lay my papers on the Table of the House.

Sir, the Government of India, that is the Railway Ministry has totally neglected our State. They have allotted only Rs. 260 crore for the whole year for the all the on-going projects. During this year, they have allotted only Rs. 32 crore for this Daitari-Banspani line. For details, I am laying my papers on the Table of the House.

* Mr. Chairman, now, I rise to oppose the Railway Budget for the year 1999-2000 presented by the Railway Minister. The State of Orissa has been fully neglected during this year. As I have already said Rs. 260 crore had been allotted for the whole State for this year for all projects undertaken.

Firstly Daitari-Banspani is the longstanding demand of this State as this is only line to transport iron ore to Paradeep Port and has been started long back to complete this construction work by 2003 at a cost of Rs. 592 crore and so far only Rs. 176 crore had been allotted for this year. If the progress of this work continues at this rate, the cost of construction would go up and this construction cannot be completed within scheduled time. Therefore, I would like to draw the attention of the Railway Minister for raising the allotment tby at least 100 crore for this year.

Secondly, to start construction of Longigarh-Jungarh railway line, only Rs. 2 crore had been allotted which is not a good beginning.

Regarding gauge conversion, though Nowpada-Gunipur has been sanctioned, no money has been allotted for this.

Every year some interior areas were included to provide railway link. The most part of Koraput and Bastar districts have no railway line. Nabarangpur district and Halkargiri districts of my constituency have no railway line totally. Though survey work was taaken up to extent up to Nabarangpur from Jeypore, the project has not been sanctioned.

I would request the Railway Minister to sanction this project as early as possible without further delay.

Zonal Headquarters of East-Coast Zone was sanctioned in 1996 and the then Prime Minister inaugurated the same. The State Government have provided land costing about Rs. 47 crore for the Headquarters but only Rs. 60 lakh had been allotted which will serve no purpose.

Rajdhani Express runs only two days in a week from the State Headquarters to Delhi. This requires to be run daily.

Some new trains were proposed by the Railway Minister in 1997. One of them is Sabari Express from Koraput to Bhubaneswar. Though it was announced in that year till today it did not operate.

Most of the area of Waltair Division lies in Orissa where a Zone has been sanctioned but this Waltair Division has been attached to Secundrabad Zone which has aggravated the situation. I wish this should be included in the East Coast Zone which is very near Bhubaneswar.

Therefore I draw the attention of the Railway Minister for sanction of more money for projects under construction, for gauge conversion and for sanction of new line for Nabarangpur to Jeypore early as it is the most backward area of this country and help them to develop themselves.

_________________________________________________________________________ *...* Laid on the Table ¸ÉÒ VÉMÉnù¨¤ÉÒ |ɺÉÉnù ªÉÉnù´É (MÉÉädÉ): ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ¨ÉèÆ +É{ÉEòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò +É{ÉxÉä ¨ÉÖZÉä ®úä±É ¤ÉVÉ]õ {É®ú +{ÉxÉä Ê´ÉSÉÉ®ú ®úJÉxÉä EòÉ +´ÉºÉ®ú |ÉnùÉxÉ ÊEòªÉÉ* ®úä±É ¨ÉÆjÉÒ VÉÒ xÉä º]õÉ¡ò uÉ®úÉ ªÉÉÊjɪÉÉäÆ Eòä ºÉÉlÉ +SUôÉ ¤ÉiÉÉÇ´É Eò®úxÉä Eòä ʱɪÉä Eòº]õ¨É®ú EòäªÉ®ú <ƺ]õÒ]ªÉÚ]õ |ÉʶÉIÉhÉ ºÉƺlÉÉxÉ EòÒ ºlÉÉ{ÉxÉÉ, ®úä±É ªÉÉjÉÒ {ÉÊjÉEòÉ EòÉ |ÉEòɶÉxÉ, <Æ]õ®ú BÊE]õ ´ÉÉìªÉºÉ Ê®úº{ÉÉÆºÉ |ÉhÉɱÉÒ |ÉÉ®ú¨¦É Eò®úxÉÉ, ]õä±ÉÒ ¤ÉÖÊEòÆMÉ, iÉiEòÉ±É ªÉÉäVÉxÉÉ, 30-32 MÉÉÊc÷ªÉÉäÆ ¨ÉäÆ {ɽþ±Éä SÉ®úhÉ ¨ÉäÆ Ê´É¶Éä¹É ºÉÖÊ´ÉvÉÉ, ªÉÉjÉÒ ºÉÖ®úIÉÉ MÉÆ¦ÉÒ®ú ºÉ¨ÉºªÉÉ EòÉä ºÉÖ±ÉZÉÉxÉä EòÉ ºÉiÉi |ɪÉÉºÉ +Éè®ú xÉ<Ç ±ÉÉ<xÉ Ê¤ÉUôÉxÉÉ, xÉ<Ç ®úä±ÉMÉÉÊc÷ªÉÉÆ SɱÉÉxÉÉ iÉlÉÉ <xÉEòÉ ¡òä®úÉ ¤ÉgøÉxÉä ºÉÆ¤ÉÆvÉÒ |ɶɯºÉxÉÒªÉ EòɪÉÇ ÊEòªÉä ½þèÆ* ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ¨ÉèÆ BEò ºÉÖZÉÉ´É nùäxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ¨ÉÆnùÉ®ú ʽþ±É ®úɨÉ{ÉÖ®ú ½þÉ]õ nùÖ¨ÉEòÉ EòÉ VÉÉä Ê´ÉSÉÉ®ú ÊEòªÉÉ ½þè, =ºÉ¨ÉäÆ ºÉÖvÉÉ®ú EòÒ +ɴɶªÉEòiÉÉ ½þè* ¨ÉÆnùÉ®ú ʽþ±É ºÉä MÉÉädÉ Ê¤É±ÉEòÖ±É ÊxÉEò]õ ½þè* ®úɨÉ{ÉÖ®ú ½þÉ]õ ºÉä nùÖ¨ÉEòÉ VÉÉxÉä ´ÉɱÉÒ ®úä±É ±ÉÉ<xÉ ®úɨÉ{ÉÖ®ú ½þÉ]õ ºÉä ±É±É¨ÉÊ]õªÉÉ VÉÉä BʶɪÉÉ EòÉ ºÉ¤ÉºÉä ¤Éc÷É EòÉäªÉ±ÉÉ JÉÉxÉ ½þè, ½þÉäiÉä ½þÖªÉä {ÉlÉ®úMÉÉÆ´É |ÉJÉÆb÷, ÊVɱÉÉ MÉÉädÉ,{ÉÉä®úäªÉɽþÉ]õ |ÉJÉÆb÷ ½þÉäiÉä ½þÖªÉä ½þºÉb÷Ò½þÉ ¨ÉäÆ Ê¨É±ÉÉ ÊnùªÉÉ VÉɪÉä VɽþÉÆ ºÉä nùÖ¨ÉEòÉ VÉɪÉä* nùںɮúÒ ¤ÉÉiÉ ¨ÉèÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ¤ÉèVÉxÉÉlÉ vÉɨÉ-´ÉɺÉÖEòÒxÉÉlÉ ½þÉäiÉä ½þÖB BEò MÉÉc÷Ò nùÖ¨ÉEòÉ VÉÉB* <ºÉEòÉä nùä´ÉPÉ®ú-½þºÉb÷Ò½þÉ ºÉä ʨɱÉɪÉÉ VÉÉä nùÚ{Éc÷É iÉEò VÉÉiÉÒ ½þè* ¦ÉÉMɱÉ{ÉÖ®ú-ºÉÖ±iÉÉxÉMÉÆVÉ EªÉÚ±É ½þÉäEò®ú ¤ÉètxÉÉlÉ vÉÉ¨É ´ÉɺÉÖEòÒxÉÉlÉ vÉÉ¨É iÉEò ºÉÒvÉÒ MÉÉc÷Ò SɱÉÉ<Ç VÉÉB* ªÉ½þÉÆ ºÉÉ±É ¦É®ú iÉlÉÉ ¸ÉÉ´ÉhÉ ¦ÉÉnùÉäÆ ¨ÉäÆ BEò ±ÉÉJÉ ºÉä nùÉä ±ÉÉJÉ ªÉÉjÉÒ |ÉÊiÉÊnùxÉ, ºÉÖ±iÉÉxÉMÉÆVÉ ºÉä ¤ÉètxÉÉlÉ +Éè®ú ´ÉɺÉÖEòÒxÉÉlÉ vÉÉ¨É VÉÉiÉä ½þèÆ* +MɱÉÒ ¤ÉÉiÉ ¨ÉèÆ ±ÉÚ{É ±ÉÉ<xÉ Eòä ¤ÉÉ®úä ¨ÉäÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ* EªÉÚ±É ºÉä ºÉÉʽþ¤ÉMÉÆVÉ +ÉVÉ iÉEò ºÉ¤ÉºÉä ={ÉäÊIÉiÉ ®ú½þÉ ½þè* BEò ®úä±ÉMÉÉc÷Ò +{É®ú <ÆÊb÷ªÉÉ BäEºÉ|ÉäºÉ EòÉä ¨ÉÖMɱɺɮúÉªÉ ±ÉÉEò®ú UôÉäc÷ ÊnùªÉÉ MɪÉÉ ½þè* <ºÉEòÉä Ênù±±ÉÒ iÉEò SɱÉɪÉÉ VÉÉB* ±ÉÚ{É ±ÉÉ<ÇxÉ Eòä nùVÉÇxÉÉäÆ ºÉÉÆºÉnùÉäÆ EòÉ ÊxÉ´ÉänùxÉ ½þè ÊEò {ÉÚ´ÉÉÇ BäEºÉ|ÉäºÉ EòÉä ±ÉÚ{É ±ÉÉ<xÉ ½þÉäEò®ú ºÉ{iÉɽþ ¨ÉäÆ nùÉä ÊnùxÉ SɱÉɪÉÉ VÉÉB* ¦ÉÉMɱÉ{ÉÖ®ú EòÖ±ÉÉÇ EòÉ ºÉ¨ÉªÉ ¤Énù±ÉEò®ú {ÉÖ®úÉxÉä ºÉ¨ÉªÉ Eòä +xÉÖºÉÉ®ú SɱÉɪÉÉ VÉÉB* Ênù±±ÉÒ ¨ÉäÆ Ê¤É½þÉ®ú, {ÉÚ´ÉÉÇÆSÉ±É +Éè®ú =iiÉ®ú |Énùä¶É Eòä 45-50 ±ÉÉJÉ ±ÉÉäMÉ ®ú½þiÉä ½þèÆ, 10,000 ªÉÉjÉÒ |ÉÊiÉÊnùxÉ Ê¤É½þÉ®ú EòÒ iÉ®ú¡ò ªÉÉjÉÉ Eò®úiÉä ½þèÆ ±ÉäÊEòxÉ =xÉEòä VÉÉxÉä Eòä ʱÉB {ɪÉÉÇ{iÉ MÉÉÊc÷ªÉÉÆ ¦ÉÒ xɽþÒÆ ½þèÆ* ʤɽþÉ®ú Eòä ¨ÉÆjÉÒ ½þÉäiÉä ½þÖB ¦ÉÒ 300 ºÉä 400 ±ÉÉäMÉÉäÆ EòÒ ®úÉäWÉ ´ÉäÊ]õÆMÉ Ê±Éº]õ ½þÉäiÉÒ ½þè* <ºÉʱÉB =xÉEòä ʱÉB {ɪÉÉÇ{iÉ MÉÉÊc÷ªÉÉäÆ EòÒ ´ªÉ´ÉºlÉÉ EòÒ VÉÉB* BEò ¤ÉÉiÉ ¨ÉèÆ ºlÉɪÉÒ ºÉʨÉÊiÉ ¨ÉäÆ +Éè®ú ªÉ½þÉÆ ºÉnùxÉ ¨ÉäÆ ¦ÉÒ Eò½þiÉÉ ½þÚÆ ÊEò ÊVÉiÉxÉÒ +SUôÒ MÉÉÊc÷ªÉÉÆ SɱÉÒ ½þèÆ, =xɨÉäÆ ºÉÉvÉÉ®úhÉ {ÉèºÉäxVÉ®úÉäÆ Eòä Êb÷¤¤Éä MÉÉªÉ¤É ½þÉäiÉä VÉÉ ®ú½þä ½þèÆ* ÊVÉiÉxÉÒ MÉÉÊb÷ªÉÉ ®úä±É´Éä EòÒ +Éä®ú ºÉä ÊnùªÉÉ VÉÉxÉÉ SÉÉʽþB, ´É½þ ¤Éc÷ä ªÉÉÊjɪÉÉäÆ Eòä ʱÉB ½þÉäiÉÉ ½þè* ¨ÉèÆ BEò ¤ÉÉiÉ +Éè®ú Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò VɨÉɱÉ{ÉÖ®ú EòÉ®úJÉÉxÉÉ ®úä±É´Éä EòÉ ºÉ¤ÉºÉä ¤Éc÷É EòÉ®úJÉÉxÉÉ ½þè* ]õäÊExÉEò±É <ƺ]õÒ]ªÉÚ]õ ¦É´ÉxÉ ½þÉäº]õ±É VɽþÉÆ ]Åäb÷ +|ÉäÊx]õºÉ, ¡òºÉÇ]õ E±ÉÉºÉ +|ÉäÊx]õºÉ +Éè®ú º{Éä¶É±É E±ÉÉºÉ +|ÉäÊx]õºÉ +ÉÊnù +ÊvÉEòÉ®úÒ iÉèªÉÉ®ú ½þÉäiÉä lÉä, =ºÉEòÉ BEò ¦É´ÉxÉ +Éè®ú ½þÉäº]õ±É ½þè +Éè®ú +ÉvÉÖÊxÉEòiÉ¨É ±Éè¤ÉÉä®úä]õ®úÒWÉ ½þèÆ* VÉÉ{ÉÉxÉÒ ]õÒ¨É xÉä ¦ÉÒ =ºÉEòÒ |ɶɯºÉÉ EòÒ lÉÒ* ¨ÉèÆ SÉɽþiÉÉ ½þÚÆ ÊEò =ºÉEòÉ {ÉÖxɯûrÉ®ú ÊEòªÉÉ VÉÉB* VɨÉɱÉ{ÉÖ®ú ¨ÉäÆ ºlÉɪÉÒ ºÉʨÉÊiÉ xÉä Eò½þÉ lÉÉ ÊEò ´É½þÉÆ ®úä±É Êb÷¤¤Éä ¤ÉxÉÉB VÉÉBÆ ±ÉäÊEòxÉ =ºÉ¨ÉäÆ Eòä´É±É Êb÷¤¤ÉÉäÆ EòÒ ¨É®ú¨¨ÉiÉ EòÉ EòÉ¨É ½þÉäxÉä VÉÉ ®ú½þÉ ½þè* <ºÉºÉä EòÉ®úJÉÉxÉä EòÉ ºÉÖvÉÉ®ú ºÉÆ¦É´É xɽþÒÆ ½þè VÉ¤É iÉEò Êb÷¤¤ÉÉ ¤ÉxÉÉxÉä EòÉ EòÉ¨É ´É½þÉÆ xɽþÒÆ ½þÉäMÉÉ* ®úä±É´Éä ]õäÊExÉEò±É <ƺ]õÒ]ªÉÚ]õ EòÉ Eò±ªÉÉhÉ ½þÉä* ]Åäb÷ +|ÉäÊx]õºÉ, º{Éä¶É±É +|ÉäÊx]õºÉ +Éè®ú ¡òºÉÇ]õ E±ÉÉºÉ +|ÉäÊx]õºÉ EòÉ EòÉ¨É SÉɱÉÚ ½þÉä iÉ¤É iÉÉä =ºÉEòÉ Eò±ªÉÉhÉ ½þÉäMÉÉ +xªÉlÉÉ xɽþÒÆ ½þÉäMÉÉ* MÉÉädÉ ¨ÉäÆ ¤ÉÖÊEòÆMÉ ºÉ½þ-+É®úIÉhÉ EòÒ ´ªÉ´ÉºlÉÉ ¶ÉÒQÉ EòÒ VÉÉB* VÉ¤É +É{É ¨ÉÆjÉÒ VÉÒ Eòä nùÖ¨ÉEòÉ iÉEò ®úä±É {ɽþÖÆSÉÉ ®ú½þä ½þèÆ iÉÉä <ºÉä ´É½þÉÆ Eòä ¨Éä®úä VÉèºÉä ºÉÉÆºÉnù Eòä IÉäjÉ, MÉÉädÉ ½þÉäiÉä ±Éä VÉÉBÆ iÉÉä <ºÉ ÊVɱÉä Eòä ±ÉÉäMÉÉäÆ EòÉ ¦ÉÒ Eò±ªÉÉhÉ ½þÉäMÉÉ* <iÉxÉÒ +ɶÉÉ iÉÉä +É{ɺÉä ½þè* Ê´ÉFò¨ÉʶɱÉÉ BäEºÉ|ÉäºÉ EòÉä {ÉÚ®úÒ MÉÉc÷Ò ¤ÉxÉÉEò®ú SɱÉɪÉÉ VÉÉB VÉÉä {ɽþ±Éä iÉEò EòÒ ºÉ¨ÉªÉ ºÉÉ®úhÉÒ ¨ÉäÆ lÉÉ* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ ¨ÉèÆ +É{ÉEòÉ vÉxªÉ´ÉÉnù Eò®úiÉÉ ½þÚÆ ÊEò +É{ÉxÉä ¨ÉÖZÉä ¤ÉÉä±ÉxÉä EòÉ ¨ÉÉèEòÉ ÊnùªÉÉ* |ÉÉä. +ÊVÉiÉ EòÖ¨ÉÉ®ú ¨Éä½þiÉÉ (ºÉ¨ÉºiÉÒ{ÉÖ®ú) : ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ®úä±É ¨ÉÆjÉÒ xÉä ¨Éä®úä IÉäjÉ ¨ÉäÆ BEò UôÚ]õÉ ½þÖ+É EòɪÉÇ Eò{ÉÇÚ®úÒ OÉÉ¨É ºÉä ºÉÒ½þÉä®ú iÉEò ®úä±É´Éä ±ÉÉ<xÉà Eòä nùÉä½þ®úÒEò®úhÉ Eò®úxÉä EòÉ VÉÉä ºÉÆEò±{É Ê±ÉªÉÉ ½þè, ¨ÉèÆ =ºÉEòä ʱÉB =xÉEòÉ vÉxªÉ´ÉÉnù Eò®úiÉÉ ½þÚÆ* ½þ¨ÉÉ®úä ®úä±É ¨ÉÆjÉÒ ]õèExÉÉäFòä]õ ½þèÆ +Éè®ú MÉÖhÉ´ÉiiÉÉ Eòä >ð{É®ú ]õèExÉÉäFòä]ºÉ EòÉ vªÉÉxÉ ®ú½þxÉÉ SÉÉʽþB* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ :+É{É iÉÉä {ɽþ±Éä ]õèExÉÉäFòä]õ EòÉä {ÉgøÉxÉä EòÉ EòÉ¨É Eò®úiÉä lÉä* |ÉÉä. +ÊVÉiÉ EòÖ¨ÉÉ®ú ¨Éä½þiÉÉ : ºÉiiÉÉ ¨ÉäÆ ´É½þ ½þèÆ, ¨ÉèÆ iÉÉä xɽþÒÆ ½þÚÆ* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, Ê{ÉUô±Éä ºÉÉ±É ¤ÉVÉ]õ Eòä ¨ÉÉèEòä {É®ú ¨ÉèÆxÉä =xÉEòÉ vªÉÉxÉ BEò MÉÆ¦ÉÒ®ú ¤ÉÉiÉ {É®ú +ÉEòʹÉÇiÉ ÊEòªÉÉ lÉÉ ÊEò nùÉxÉÉ{ÉÖ®ú ®úÒVÉxÉ ¨ÉäÆ VÉÉä ®úä±É nùÖPÉÇ]õxÉÉ ½þÖ<Ç lÉÒ =ºÉEòä ¨Éè]õÒÊ®úªÉ±É EòÒ VÉÉÆSÉ JÉc÷MÉ{ÉÖ®ú ¨ÉäÆ ½þÖ<Ç +Éè®ú ´É½þÉÆ Eò½þÉ MɪÉÉ ÊEò VÉÉä =ºÉ ±ÉÉ<xÉ ¨ÉäÆ ®úä±É ={ɺEò®ú <ºiÉä¨ÉÉ±É ÊEòªÉä MɪÉä lÉä, ´É½þ ºÉ¤É-º]õèhb÷b÷Ç lÉä* ¨ÉèÆxÉä ºÉÉ®úÒ Ê®ú{ÉÉä]õÇ =xÉEòä ºÉɨÉxÉä ®úJÉÒ lÉÒ +Éè®ú ¨ÉèÆ =¨¨ÉÒnù Eò®úiÉÉ lÉÉ ÊEò =ºÉ {É®ú VÉÉä EòÉ®úÇ´ÉÉ<Ç ½þÉäMÉÒ =ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ½þ¨ÉäÆ ¦ÉÒ Jɤɮú EòÒ VÉɪÉäMÉÒ* ±ÉäÊEòxÉ BäºÉÉ xɽþÒÆ ½þÖ+É* ¨ÉèÆ xɽþÒÆ VÉÉxÉiÉÉ ÊEò =ºÉEòÉ EªÉÉ ½þÖ+É* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ®úä±É´Éä EòÉä +{ÉxÉä ºÉÆºÉÉvÉxÉ VÉÖ]õÉxÉä EòÒ º´ÉiÉÆjÉiÉÉ Ê¨É±ÉxÉÒ SÉÉʽþB* VÉèºÉÉ ½þ¨ÉÉ®úä {ÉÚ´ÉÇ ´ÉEiÉÉ ¸ÉÒ ¨ÉÉä½þxÉ ÊºÉÆ½þ VÉÒ xÉä Eò½þÉ ½þè, ¨ÉèÆ <ºÉ ºÉÆnù¦ÉÇ ¨ÉäÆ vªÉÉxÉ Ênù±ÉÉxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò xÉÉìlÉÇ <Ǻ]õxÉÇ ®úä±É´Éä ¨ÉäÆ nù®úºÉÒÆMɺɮúÉªÉ º]õä¶ÉxÉ {É®ú EòÉ¡òÒ VɨÉÒxÉ {É®úiÉÒ {Éc÷Ò ½þÖ<Ç ½þè, {ɽþ±Éä ªÉ½þ <xÉFòÉäSÉ ½þÉä MÉ<Ç lÉÒ, ±ÉäÊEòxÉ =ºÉEòÉä JÉɱÉÒ Eò®úÉ Ê±ÉªÉÉ MɪÉÉ* ¨ÉèÆ +É{ÉEòä ¨ÉÉvªÉ¨É ºÉä ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä +xÉÖ®úÉävÉ Eò°üÆMÉÉ ÊEò =xÉ VɨÉÒxÉÉäÆ {É®ú nùÖEòÉxÉäÆ ¤ÉxÉÉEò®ú nùÖEòÉxÉnùÉ®úÉäÆ EòÉä +ɤɯÊ]õiÉ EòÒ VÉÉBÆ* SÉÚÆÊEò ªÉ½þ ºlÉÉxÉ ¶É½þ®ú Eòä ¦ÉÒiÉ®ú ½þè, <ºÉºÉä ®úä±É´Éä EòÒ +ɨÉnùxÉÒ ¤ÉgøäMÉÒ* ´ÉèºÉÒ ½þÒ VɨÉÒxÉ |ÉSÉÖ®ú {ÉÊ®ú¨ÉÉhÉ ¨ÉäÆ Ê´ÉtÉ{ÉÊiÉ xÉMÉ®ú º]õä¶ÉxÉ Eòä xÉVÉnùÒEò ={ɱɤvÉ ½þè* ´É½þÉÆ ¦ÉÒ <ºÉ iÉ®ú½þ EòÒ EòÉä<Ç ªÉÉäVÉxÉÉ ¤ÉxÉÉ<Ç VÉÉxÉÒ SÉÉʽþB* ¨Éä®úÉ BEò +xÉÖ®úÉävÉ ªÉ½þ ½þè ÊEò nù±ÉºÉÒÆMɺɮúÉªÉ ®úä±É´Éä º]õä¶ÉxÉ ¤É½þÖiÉ EòÆVÉäʺ]õb÷ ½þè, =ºÉä VɽþÉÆ {ÉÖ®úÉxÉÉ ¨ÉÉ±É MÉÉänùÉ¨É lÉÉ, ´É½þÉÆ ºlÉÉxÉÉÆiÉÊ®úiÉ ÊEòªÉÉ VÉÉB, SÉÚÆÊEò ´É½þÉÆ ®úɺiÉÉ ¦ÉÒ ºÉÖ±É¦É ½þè +Éè®ú ´É½þ ¤ÉÒSÉ ¨ÉäÆ {Éc÷iÉÉ ½þè* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ¨ÉèÆ BEò ¤ÉÉiÉ EòÒ +Éä®ú +Éè®ú vªÉÉxÉ Ênù±ÉÉxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ¨ÉÉ±É føÖ±ÉÉ<Ç Eòä ¦ÉÉc÷ä ¨ÉäÆ ¨Éä®úä JªÉÉ±É ºÉä Eò½þÒÆ xÉ Eò½þÒÆ, EòÉä<Ç xÉ EòÉä<Ç jÉÖÊ]õ ½þè ÊVɺÉEòä EòÉ®úhÉ ºÉc÷Eò {ÉÊ®ú´É½þxÉ +Éè®ú ®úä±É {ÉÊ®ú´É½þxÉ ¨ÉäÆ |ÉÊiÉuÆÊnùiÉÉ ºÉÒ {ÉènùÉ ½þÉä MÉ<Ç ½þè* ºÉc÷Eò {ÉÊ®ú´É½þxÉ ®úä±É {ÉÊ®ú´É½þxÉ ºÉä ºÉºiÉÉ {Éc÷iÉÉ ½þè* <ºÉ EòÉ®úhÉ Ê¤É½þÉ®ú EòÒ EòÉäªÉ±ÉÉ JÉÉxÉÉäÆ ºÉä ½þÊ®úªÉÉhÉÉ iÉEò ±ÉÉäMÉ EòÉäªÉ±Éä EòÒ føÖ±ÉÉ<Ç ]ÅEòÉäÆ ºÉä Eò®úiÉä ½þèÆ +Éè®ú ®úä±É´Éä ´ÉèMÉxºÉ EòÉ <ºiÉä¨ÉÉ±É xɽþÒÆ Eò®úiÉä* <ºÉEòÉ +ºÉ®ú ®úä±É´Éä {É®ú {Éc÷iÉÉ ½þè* ºÉÉlÉ ½þÒ ºÉÉlÉ BEò ¤É½þÖiÉ ¤Éc÷Ò ¤ÉÉiÉ ªÉ½þ ½þè ÊEò JÉxÉxÉ ¤É½þÖiÉ ºÉºiÉÉ {Éc÷iÉÉ ½þè, ±ÉäÊEòxÉ ¦ÉÉc÷ä EòÒ ´ÉVɽþ ºÉä EòÉäªÉ±Éä EòÒ EòÒ¨ÉiÉ ={ɦÉÉäEiÉÉ EòÉä +ÊvÉEò SÉÖEòÉxÉÒ {Éc÷iÉÒ ½þè, <ºÉʱÉB ¦ÉÉc÷ä EòÉ ®úè¶ÉxɱÉÉ<VÉä¶ÉxÉ ½þÉäxÉÉ SÉÉʽþB* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, xÉÉìlÉÇ <Ǻ]õxÉÇ ®úä±É´Éä ¨ÉäÆ ½þÉVÉÒ{ÉÖ®ú ºÉä ¨ÉÖVÉ¡¡ò®ú{ÉÖ®ú Eòä ¤ÉÒSÉ Ê¤É`öÉè±ÉÒ ®úä±É´Éä º]õä¶ÉxÉ ½þè* <ºÉ º]õä¶ÉxÉ Eòä xÉVÉnùÒEò |ÉʺÉr º´ÉiÉÆjÉiÉÉ ºÉäxÉÉxÉÒ º´ÉMÉÒÇªÉ nùÒ{É xÉÉ®úɪÉhÉ ÊºÉÆ½þ VÉÒ EòÉ ÊxÉ´ÉÉºÉ lÉÉ* ´É½þ ʤɽþÉ®ú ºÉ®úEòÉ®ú ¨ÉäÆ EòÉ¡òÒ ÊnùxÉÉäÆ iÉEò ¨ÉÆjÉÒ ¦ÉÒ ®ú½þä lÉä* <ºÉʱÉB ¨Éä®úÉ ºÉÖZÉÉ´É ½þè ÊEò ʤÉ`öÉè±ÉÒ º]õä¶ÉxÉ EòÉ xÉÉ¨É ¤Énù±ÉEò®ú =x½þÒÆ Eòä xÉÉ¨É {É®ú nùÒ{É xÉÉ®úɪÉhÉ xÉMÉ®ú ®úJÉÉ VÉÉB* <ºÉÒ iÉ®ú½þ ºÉä Ê´ÉtÉ{ÉÊiÉxÉMÉ®ú-½þÉVÉÒ{ÉÖ®ú-¤É®úÉèxÉÒ Eòä ¤ÉÒSÉ BEò º]õä¶ÉxÉ ½þè* ´É½þÉÆ Eòä ±ÉÉäMÉÉäÆ EòÒ ¤É½þÖiÉ ÊnùxÉÉäÆ ºÉä BEò ¨ÉÉÆMÉ SɱÉÒ +É ®ú½þÒ ½þè ÊEò Ê´ÉtÉ{ÉÊiÉ xÉMÉ®ú EòÉ xÉÉ¨É ¤Énù±ÉEò®ú Ê´ÉtÉ{ÉÊiÉ vÉÉ¨É Eò®ú ÊnùªÉÉ VÉÉB* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ¨ÉèÆ +É{ÉEòä ¨ÉÉvªÉ¨É ºÉä ®úä±É ¨ÉÆjÉÒ EòÉ vªÉÉxÉ <xÉ ºÉÖZÉÉ´ÉÉäÆ EòÒ +Éä®ú ʴɶÉä¹É °ü{É ºÉä +ÉEòʹÉÇiÉ Eò°üÆMÉÉ +Éè®ú <ºÉÒ Eòä ºÉÉlÉ Ê¤É`öÉè±ÉÒ, ¦ÉMÉ´ÉÉxÉ{ÉÖ®ú, MÉÉä®úÉè±É, EòÉÆ]õÒ, ¨ÉÉäiÉÒ{ÉÖ®ú, ¨É½þxÉÉ®ú +Éè®ú {ÉÚºÉÉ ®úÉäb÷ º]õä¶ÉxÉÉäÆ EòÉ ºÉÉèxnùªÉÒÇEò®úhÉ Eò®úxÉä EòÉ ¦ÉÒ +xÉÖ®úÉävÉ Eò®úiÉÉ ½þÚÆ* MÉÉä½þÉ]õÒ ®úÉVÉvÉÉxÉÒ BEºÉ|ÉèºÉ ½þÉVÉÒ{ÉÖ®ú ¨ÉäÆ ¯ûEòiÉÒ ½þè, ±ÉäÊEòxÉ ½þÉVÉÒ{ÉÖ®ú ¨ÉäÆ ¯ûEòxÉä Eòä ¤ÉÉnù ½þ¨É VÉèºÉä {ÉèºÉäÆVÉ®ú EòÉä ´É½þÉÆ ºÉä +{ÉxÉä ÊxÉ´ÉÉºÉ º]õä¶ÉxÉ ºÉ¨ÉºiÉÒ{ÉÖ®ú VÉÉxÉä ¨ÉäÆ ¤Éc÷Ò +ºÉÖÊ´ÉvÉÉ ½þÉäiÉÒ ½þè* <ºÉʱÉB ¨ÉèÆ ¨ÉÉÆMÉ Eò®úiÉÉ ½þÚÆ ÊEò ®úÉVÉvÉÉxÉÒ BEºÉ|ÉèºÉ Eòä ¤ÉÉnù BEò {ÉèºÉäÆVÉ®ú MÉÉc÷Ò ½þÉVÉÒ{ÉÖ®ú ºÉä ±ÉäEò®ú ¨ÉÖVÉ¡¡ò®ú{ÉÖ®ú, ºÉ¨ÉºiÉÒ{ÉÖ®ú ½þÉäiÉä ½þÖB nù®ú¦ÉÆMÉÉ iÉEò SɱÉÉ<Ç VÉÉB, ÊVɺɺÉä ÊEò ±ÉÉäMÉÉäÆ EòÉä ºÉÖÊ´ÉvÉÉ ½þÉä* ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, {É]õxÉÉ ºÉä ÊnùxÉ ¨ÉäÆ ®úÉÆSÉÒ Eòä ʱÉB MÉÉc÷Ò xɽþÒÆ ½þè* ªÉÊnù MÉÉc÷Ò ½þè ¦ÉÒ iÉÉä ºÉɨÉÉxªÉiÉ: ºÉc÷Eò ºÉä VÉÉxÉä ¨ÉäÆ ÊVÉiÉxÉÉ ºÉ¨ÉªÉ ±ÉMÉiÉÉ ½þè =ºÉºÉä +ÊvÉEò ºÉ¨ÉªÉ <ºÉ ]ÅäxÉ ºÉä VÉÉxÉä ¨ÉäÆ ±ÉMÉ VÉÉiÉÉ ½þè* ¨Éä®úÉ +É{ɺÉä +xÉÖ®úÉävÉ ½þè ÊEò <ºÉ ]ÅäxÉ Eòä {ÉÊ®úSÉɱÉxÉ ¨ÉäÆ EòÖUô BäºÉÉ ºÉÖvÉÉ®ú ±ÉɪÉÉ VÉÉB ÊVɺɺÉä ÊEò ºÉ¨ÉªÉ EòÒ ¤ÉSÉiÉ ½þÉä ºÉEòä* ¨É½þÉänùªÉ, Ê{ÉUô±Éä ®úä±É ¨ÉÆÊjɪÉÉäÆ xÉä ºÉ¨ÉºiÉÒ{ÉÖ®ú Eòä ¤ÉÉ®úä ¨ÉäÆ ®úä±É´Éä Eòä IÉäjÉ ¨ÉäÆ iÉ®ú½þ-iÉ®ú½þ EòÒ PÉÉä¹ÉhÉÉB Eò®ú Eòä ´É½þÉÆ EòÒ VÉxÉiÉÉ EòÒ +ÉEòÉÆIÉÉBÆ ¤É½þÖiÉ VÉMÉÉ nùÒ ½þèÆ* ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ ¨É½þÉänùªÉ ºÉä ÊxÉ´ÉänùxÉ Eò°üÆMÉÉ ÊEò PÉÉä¹ÉhÉÉBÆ iÉÉä ¤É½þÖiÉ ½þÖ<Ç ½þèÆ, ±ÉäÊEòxÉ ´Éä ÊEòºÉ º]õäVÉ ¨ÉäÆ ½þèÆ, ªÉ½þ {ÉiÉÉ xɽþÒÆ ½þè* ®úä±É ¨ÉÆjÉÒ (¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú): +É{ÉEòÒ +Éè®ú VÉxÉiÉÉ EòÒ +ÉEòÉÆIÉÉBÆ xɽþÒÆ VÉMÉÉBÆMÉä, ½þ¨É =xÉEòÉä {ÉÚ®úÉ Eò®úäÆMÉä* ¸ÉÒ +VÉÒiÉ EòÖ¨ÉÉ®ú ¨Éä½þiÉÉ: ¨ÉèÆ ¨ÉÆjÉÒ VÉÒ EòÉ <ºÉEòä ʱÉB +ɦÉÉ®úÒ ½þÚÆ ÊEò =x½þÉäÆxÉä ºÉ¨ÉºiÉÒ{ÉÖ®ú EòÒ VÉxÉiÉÉ EòÒ +ÉEòÉÆIÉÉ+ÉäÆ EòÉä {ÉÚhÉÇ Eò®úxÉä Eòä ʱÉB ¨ÉÖZÉä +ɶ´ÉºiÉ ÊEòªÉÉ ½þè* ¨ÉèÆ SÉɽþÚÆMÉÉ ÊEò ´É½þÉÆ b÷ÒVÉ±É ¶Éèb÷ EòÒ ºlÉÉ{ÉxÉÉ {É®ú ʴɶÉä¹É vªÉÉxÉ ÊnùªÉÉ VÉÉB EªÉÉäÆÊEò ºÉ¨ÉºiÉÒ{ÉÖ®ú ¨ÉäÆ EòÉä<Ç =tÉäMÉ vÉÆvÉä iÉÉä ½þèÆ xɽþÒÆ, ʺɡòÇ BEò VÉÚ]õ Ê¨É±É ½þè +Éè®ú ®úä±É´Éä EòÉ EòÉ®úJÉÉxÉÉ ½þè* =ºÉ ®úä±É´Éä Eòä EòÉ®úJÉÉxÉä EòÒ ¦ÉÒ {ÉÚ®úÒ ºÉɨÉlÉÇªÉ EòÉ ={ɪÉÉäMÉ xɽþÒÆ ÊEòªÉÉ MɪÉÉ ½þè* <ºÉʱÉB ¨ÉèÆ ¨ÉÆjÉÒ ¨É½þÉänùªÉ ºÉä +xÉÖ®úÉävÉ Eò®úiÉÉ ½þÚÆ ÊEò =ºÉ EòÉ®úJÉÉxÉä EòÉ ÊVÉiÉxÉÉ {ɽþ±Éä ʴɺiÉÉ®ú lÉÉ, =iÉxÉÉ Ê´ÉºiÉÉ®ú Eò®ú nùäÆ +Éè®ú =ºÉEòÒ {ÉÚ®úÒ ºÉɨÉlÉÇªÉ EòÉ ={ɪÉÉäMÉ ÊEòªÉÉ VÉÉB* <ºÉEòä ºÉÉlÉ ºÉ¨ÉºiÉÒ{ÉÖ®ú ¨ÉäÆ VÉÉäxÉ±É +ÉÊ¡òºÉ EòÒ ºlÉÉ{ÉxÉÉ EòÒ VÉÉB* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ, ¨ÉèÆ <ºÉ ¤ÉVÉ]õ EòÉ Ê´É®úÉävÉ iÉÉä EªÉÉ Eò°üÆ, EªÉÉäÆÊEò +É{ÉxÉä <ºÉä ºÉnùxÉ ºÉä {ÉÉºÉ Eò®úÉ ±ÉäxÉÉ ½þè, <ºÉʱÉB ¨ÉèÆ +{ÉxÉÒ ¤ÉÉiÉ EòÉä ªÉ½þÒÆ ºÉ¨ÉÉ{iÉ Eò®úiÉÉ ½þÚÆ* ... (Interruptions)

MR. CHAIRMAN : By seven o' clock, the hon. Minister will reply. Please cooperate with the Chair.

... (Interruptions)

MR. CHAIRMAN: Shri Choudhary, I will call you.

... (Interruptions)

MR. CHAIRMAN: I will call you later.

... (Interruptions)

MR. CHAIRMAN: All right. I will call you later.

Shri Rama Chandra Mallick, please take two minutes.

 

SHRI RAMA CHANDRA MALLICK (JAJPUR): Sir, I have got seven minutes. You see my name is there. Sir, the Congress Party has given me seven minutes. Please see the record. I am given seven minutes.

MR. CHAIRMAN: Originally, your Party's time is over. But they allotted 10 minutes' time per speaker but that was already consumed.

SHRI RAMA CHANDRA MALLICK : No, I am the only speaker from Orissa.

MR. CHAIRMAN: All right.

SHRI RAMA CHANDRA MALLICK : Mr. Chairman, Sir, I must thank you for giving me an opportunity. At the outset, I must congratulate the workers, the officers, the Members and the Chairman of the Railway Board and at the same time, I must congratulate the Railway Minister and State Minister . He is flying with success. Though Shri Nitish Kumar's father was a freedom fighter, I am sorry to say that he has done nothing to the freedom fighters of Orissa. There are 25 freedom fighters from my parliamentary constituency. Yesterday, on the 12th March, we made a rail roko andolan in Orissa. We, the Members of both Lok Sabha and Rajya Sabha, staged a dharna in front of Parliament. ...(Interruptions) Please hear me first. I have not disturbed you.

Sir, I come from Jajpur parliamentary constituency. This is the third time for me. I was a Member of the Third and Sixth Lok Sabhas and this time also, I have been elected by a majority of votes.

There are two steel plants in my parliamentary constituency at Sukinda. They are MESSCO Group and Nilanchal Ispat Nigam. This place is full of iron ore, forest, water and rivers.

I want to give you an example to show how the hon. Minister is helping Orissa State. For the Nuapara-Gunupur railway line guage conversion, as against the demand of Rs.46.52 crore, he had given only Rs.1000. There is another line, Rajathagarh-Baranga. As against the requirement of Rs.166.16 crore, he is going to given Rs.10,000 only. I went through the speech of the Railway Minister. He has introduced 14 new trains but not a single train has been given to Orissa. I also want to draw his attention to page 16 of his speech. He has given a list of extension of trains and the trains for which the frequency will be increased. Not a single train is there for Orissa. He has not given even a single MEMU service and DMU train to Orissa. Again on page 21, he has given the list of 16 projects but not a single project is given to Orissa. This is a very important point. You know Orissa is a backward State. The population of Scheduled Caste and Scheduled Tribe is much more in Orissa also .

I have to refer to page 22 of the hon. Minister's speech. The hon. Minister has mentioned l6 new lines and six lines for gauge conversion. Not a single line has been given to Orissa.

Again on page 22 itself for doubling and electrification four projects have been mentioned and not a single one is for Orissa.

On Page No. 24, six projects consisting of 24l km. have been mentioned but not a single project is for Orissa.

On page 25 he has mentioned 54l km. for gauge conversion and not a single kilometre has been given to Orissa.

I repeat that out of 24 new lines for survey not a single one was given to Orissa.

I want to mention a song in Oriya, written by me -

"Talamala Tama Sarakar Aniti Nakar Nitisha Kumar Anyatama Mantri Ram Nayak Tamar Atanti Sahayak Project Katila Orissara Mantri Hi sabare Dhurandar Prastab Karai Rama Chandar Orissa Dabi Ghenakar"

Ashtam Dheenam Basam Kasi Deenam Yekam Purushottam Tadad Phato Labhathe Siri Birja Mukhadarshan I come from Jajpur.

I would like to make a request that the Rajdhani Express Coromandal and Falkanama Express Trains should stop at Jajpur-Keonjhar road. It will help the passenger from Bhadrak, Dhenkanal Jaipur Keonjhar and Kendrapara districts.

Another thing I want to mention is that there are 28 freedom fighters in Sukunda in my constituency and they want a passenger halt in between Janapur--Jakhapura railway Station.

One more point.

(Interruptions)

Please do not disturb me. You are a new comer.

The Hon. Minister of Railways is very clever, generous and kind hearted. He knows the difficulties of the people. I come from Jajpur parliamentary constituency, a reserved constituency. Shri Biju Patnaik, our former Chief Minister had laid the foundation stone for a project for extending a railway line from Jajpur to Dhen-kanal and then to Bhuban Dul. It may be extended to Sarkand and Janpur and then Dhamia.

MR. CHAIRMAN : Please conclude. Please sit down.

SHRI RAMA CHANDRA MALLICK : A passenger halt has already been sanctioned. The Chairman, Railway Board, may please be requested to expedite the implementation. That line may also be extended to Sarkind and Jajpur and then Dhamia.

MR. CHAIRMAN: Shri Malik, I hope the hon. Minister will reply to you. Thnak you.

SHRI RAMA CHANDRA MALLICK : I request that all the points made by me may be considered sympathetically.

THE MINISTER OF STEEL AND MINES (SHRI NAVEEN PATNAIK): Sir, the hon. Member from Jajpur in Orissa took my late father's name. I would like to remind the hon. Member that when he talks about the historical neglect of the Railways in our State of Orissa, he must remember that, that historical neglect is because of Congress' rule for half a century and the Congress has virtually neglected the Railways in my State and in my birth place....(Interruptions).

SHRI P. SHIV SHANKER (TENALI): I think, you have not heard him properly. He has complimented your father....(Interruptions).

SHRI NAVEEN PATNAIK: He has complimented my father. I wanted to say that the Congress has historically neglected my State....(Interruptions).

SHRI VARKALA RADHAKRISHNAN (CHIRAYINKIL): Sir, I am on a point of order.

MR. CHAIRMAN : Shri Radhakrishnan, I will call you. Your party man has already spoken. I will call you later. I have given the chance to a lady Member.

... (Interruptions)

SHRI VARKALA RADHAKRISHNAN :Sir, the hon. Member has raised a point. It is not proper for a member of the Treasury Bench to answer it at the time when discussion is going on regarding the Railway Budget. The answer can be given at the time of reply by the concerned Minister or with his permission a member of the Treasury Bench can answer, if there is a personal allegation. Here, there is no personal allegation. It is a very bad precedent.... (Interruptions).

¸ÉÒ¨ÉiÉÒ ºÉÖJÉnùÉ Ê¨É¸É (<]õÉ´ÉÉ) : ¨ÉÉxÉxÉÒªÉ ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, +É{ÉxÉä ¨ÉÖZÉä ¤ÉÉä±ÉxÉä EòÉ ºÉ¨ÉªÉ ÊnùªÉÉ, =ºÉEòä ʱÉB ¨ÉèÆ +É{ÉEòÉ vÉxªÉ´ÉÉnù Eò®úiÉÒ ½þÚÆ* ... (´ªÉ´ÉvÉÉxÉ) ½þ¨ÉÉ®úä {ÉÉʱÉǪÉɨÉèÆ]ÅÒ IÉäjÉ <]õÉ´ÉÉ ¨ÉäÆ ¨ÉèxÉ{ÉÖ®úÒ FòÉÊºÉÆMÉ {É®ú BEò +Æb÷®ú Ê¥ÉVÉ EòÉ 1991 ¨ÉäÆ Ê¶É±ÉÉxªÉÉºÉ ½þÖ+É lÉÉ, VÉÉä +¦ÉÒ ¤ÉxÉ ®ú½þÉ ½þè* ´É½þÉÆ EòÉ¡òÒ Mɽþ®úÉ JÉÉänùEò®ú ®úJÉ ÊnùªÉÉ MɪÉÉ ½þè* ´É½þ Ê¥ÉVÉ +¤É iÉEò ¤ÉxÉ VÉÉxÉÉ SÉÉʽþB lÉÉ* ªÉÊnù ´É½þ <ºÉ VÉÚxÉ iÉEò {ÉÚ®úÉ xɽþÒÆ ½þÖ+É iÉÉä {ÉÚ®úä Ê¥ÉVÉ ¨ÉäÆ <iÉxÉÉ {ÉÉxÉÒ ¦É®ú VÉɪÉäMÉÉ VÉèºÉä ºÉ¨ÉÖpù ½þÉä +Éè®ú +ɺÉ-{ÉÉºÉ Eòä ºÉÉ®úä PÉ®ú ÊMÉ®ú VÉɪÉäÆMÉä* ¨Éä®úÉ ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä ʴɶÉä¹É +ÉOɽþ ½þè ÊEò ´É½þÉÆ +ÉEò®ú =ºÉEòÉ =nPÉÉ]õxÉ Eò®úä* ... (´ªÉ´ÉvÉÉxÉ) ¨ÉèÆ ¨ÉÆjÉÒ VÉÒ ºÉä BEò ¤ÉÉiÉ EòÉ +ÉOɽþ Eò®úxÉÉ SÉɽþiÉÒ ½þÚÆ +Éè®ú {ÉÚUôxÉÉ ¦ÉÒ SÉɽþiÉÒ ½þÚÆ* VÉ¤É ¨ÉèÆxÉä +É{ÉEòÒ ¤ÉVÉ]õ º{ÉÒSÉ ¨ÉäÆ <]õÉ´ÉÉ ¨ÉäÆ xɪÉÒ ±ÉÉ<xÉ Eòä ¤ÉÉ®úä ¨ÉäÆ {ÉgøÉ iÉÉä ¨ÉèÆ +ɶSɪÉÇSÉÊEòiÉ ½þÖ<Ç ÊEò ʤÉxÉÉ ¨ÉÉÆMÉä SÉÒVÉ Ê¨É±É MɪÉÒ ½þè - ºÉÊiɪÉɤÉÉMÉ ºÉä >ðnùÒ ¨ÉÉäc÷, VÉÉä ¨Éä®úÉ Ê´É¶Éä¹É IÉäjÉ ½þè +Éè®ú Ê¦ÉÆb÷ ºÉä ʨɱÉiÉÉ ½þè, ´É½þÉÆ +É{ÉxÉä xÉ<Ç ±ÉÉ<xÉ Eòä ¤ÉÉ®úä ¨ÉäÆ ºÉÚÊSÉiÉ ÊEòªÉÉ ½þè* ½þɱÉÉÆÊEò <ºÉEòä ʱÉB <ºÉ ´É¹ÉÇ ÊVÉiÉxÉÉ vÉxÉ ÊnùªÉÉ MɪÉÉ ½þè, ´É½þ <iÉxÉÉ lÉÉäc÷É ½þè ÊEò ¶ÉɪÉnù ʶɱÉÉxªÉÉºÉ ªÉÉ lÉÉäc÷ä ºÉä EòɪÉÇ ¨ÉäÆ ½þÒ ´É½þ JÉi¨É ½þÉä VÉɪÉäMÉÉ* ... (´ªÉ´ÉvÉÉxÉ) MR. CHAIRMAN: Madam, you lay your speech on the Table. It will be included in the proceedings.

... (Interruptions)

 

SHRIMATI SUKHDA MISRA : Sir, I will lay my copy. Please allow me to say one point. It is a very important point. (Interruptions). EòÊ]õªÉɤÉÉMÉ ºÉä +É{É BEò ºÉc÷Eò ±Éä +ɪÉä* ´É½þÉÆ 1985 ¨ÉäÆ ¸ÉÒ ¨ÉÉvÉ´É ®úÉ´É ÊºÉÆÊvɪÉÉ VÉÒ xÉä ºÉ´ÉÉ±É ÊEòªÉÉ lÉÉ iÉÉä MÉÖxÉÉ EòÒ ®úä±É´Éä ±ÉÉ<xÉ ¤ÉxÉ MÉ<Ç* ´É½þÉÆ nùÉä {ÉÖ±É {Éc÷iÉä ½þèÆ, Sɨ¤É±É +Éè®ú ªÉ¨ÉÖxÉÉ EòÒ xÉnùÒ {Éc÷iÉÒ ½þè, =ºÉ {É®ú ®úä±É ʴɦÉÉMÉ Eòä ±ÉÉäMÉ EòÖUô EòɪÉÇ xɽþÒÆ Eò®ú ®ú½þä ½þèÆ* ¨Éä®úÒ ºÉ¨ÉZÉ ¨ÉäÆ xɽþÒÆ +ÉiÉÉ ÊEò ªÉÊnù ´Éä ºÉ¤É {É]õÊ®úªÉÉÆ ´É½þÒÆ UôÉäc÷ nùäÆMÉä, ªÉÊnù ´Éä {ÉÖ±É VÉÉä VªÉÉnùÉ {ÉèºÉÉäÆ ºÉä ¤ÉxÉxÉä ½þèÆ, =xÉEòä ʱÉB vÉxÉ xɽþÒÆ ½þÉäMÉÉ, iÉÉä ªÉä ºÉ¤É ªÉÉäVÉxÉɪÉäÆ ¤ÉäEòÉ®ú ½þÉä VÉɪÉäÆMÉÒ* <ºÉʱÉB ½þ¨ÉÉ®úÉ +ÉOɽþ ½þè ÊEò +É{É Eò¨É ºÉä Eò¨É {ÉÖ±É ¤ÉxÉÉxÉä EòÉ EòÉ¨É ¶ÉÖ°ü Eò®úäÆ iɦÉÒ ¨ÉvªÉ |Énùä¶É +Éè®ú =iiÉ®ú |Énùä¶É VÉÖc÷äMÉÉ* ºÉÉ®úÒ ±ÉÉ<xÉäÆ {ÉÖ±É iÉEò ±ÉÉEò®ú UôÉäc÷ nùäÆMÉä iÉÉä =ºÉºÉä EòÉä<Ç ´ªÉ´ÉºlÉÉ xɽþÒÆ ½þÉäiÉÒ ½þè* ... (´ªÉ´ÉvÉÉxÉ) +ÉMÉ®úÉ ºÉä <]õÉ´ÉÉ iÉEò ±ÉÉ<xÉ ¤ÉxÉÉ<Ç* ¡òÊiɪÉÉ{ÉÖ®ú ºÉä >ðnùÒ iÉEò ¤ÉxÉÉ<Ç, Ê¦ÉÆb÷ ºÉä +ÉMÉä iÉEò ¤ÉxÉÉ ±ÉÒ ±ÉäÊEòxÉ EòɪÉÇ EòÉä <vÉ®ú-=vÉ®ú ºÉä ¶ÉÖ°ü Eò®úEòä ´É½þÒÆ JÉi¨É Eò®ú nùäiÉä ½þèÆ* ½þ¨É SÉɽþiÉä ½þèÆ ÊEò ½þ¨ÉÉ®úä IÉäjÉ ºÉä ¦ÉÒ EòÉä<Ç EòɪÉÇ ¶ÉÖ°ü ½þÉä iÉÉÊEò ±ÉÉäMÉÉäÆ EòÉä {ÉiÉÉ ±ÉMÉä ÊEò ªÉ½þÉÆ EòÉä<Ç ±ÉÉ<xÉ ¶ÉÖ°ü ½þÖ<Ç ½þè* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ ¨ÉèÆ +É{ÉEòÉä ¤É½þÖiÉ-¤É½þÖiÉ vÉxªÉ´ÉÉnù nùäiÉÒ ½þÚÆ* MAJOR GENERAL BHUVAN CHANDRA KHANDURI, AVSM (GARHWAL): Sir, those Members who want to lay their speeches, may kindly be permitted to lay their speeches.

MR. CHAIRMAN: Please wait for five minutes. I will call one by one.

19.00 hrs. ... (´ªÉ´ÉvÉÉxÉ) 19.00 ¤ÉVÉä ¸ÉÒ ¶ÉEòÖxÉÒ SÉÉèvÉ®úÒ (JÉMÉÊc÷ªÉÉ): ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú VÉÒ xÉä VÉÉä BäÊiɽþÉʺÉEò ¤ÉVÉ]õ ¤ÉxÉɪÉÉ ½þè, ¨ÉèÆ =ºÉEòä ºÉ¨ÉlÉÇxÉ ¨ÉäÆ ¤ÉÉä±ÉxÉä Eòä ʱÉB JÉc÷É ½þÖ+É ½þÚÆ* <ºÉEòä ʱÉB ¨ÉèÆ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú VÉÒ EòÉä +Éè®ú ®úä±É ¨ÉÆjÉÉ±ÉªÉ Eòä ºÉ¦ÉÒ ±ÉÉäMÉÉäÆ EòÉä vÉxªÉ´ÉÉnù nùäiÉÉ ½þÚÆ* +¦ÉÒ +É{ÉEòÉä ¨ÉɱÉÚ¨É ½þè ÊEò ¤ÉºÉ Eòä uÉ®úÉ ¨ÉÉxÉxÉÒªÉ |ÉvÉÉxÉ ¨ÉÆjÉÒ VÉÒ xÉä ±ÉɽþÉè®ú EòÉ nùÉè®úÉ ÊEòªÉÉ ½þè +Éè®ú ¤ÉºÉ ºÉä {ÉÉÊEòºiÉÉxÉ EòÉä VÉÉäc÷xÉä EòÉ EòÉ¨É ÊEòªÉÉ ½þè* ¨ÉèÆ iÉÉä ®úä±É ¨ÉÆjÉÒ ºÉä Eò½þxÉÉ SÉɽþÚÆMÉÉ ÊEò {ÉiÉÉ xɽþÒÆ, +ÉxÉä ´ÉɱÉä ÊnùxÉ EòèºÉä ½þÉäÆ, Eò¨É ºÉä Eò¨É +É{É ®úä±É´Éä ±ÉÉ<xÉ ºÉä ®úɴɱÉÊ{ÉÆb÷Ò iÉEò VÉÉäÊc÷ªÉä, ÊVɺɺÉä +É{ÉEòÉ BEò ¤É½þÖiÉ ¤Éc÷É EòÉ¨É ½þÉä VÉɪÉä +Éè®ú +É{É ]ÅäxÉ {É®ú ¤Éè`öEò®ú ®úɴɱÉÊ{ÉÆb÷Ò {ɽþÖÆSÉäÆ iÉÉä Eò¨É ºÉä Eò¨É ¦ÉÉ®úiÉ +Éè®ú {ÉÉÊEòºiÉÉxÉ Eòä ¤ÉÒSÉ ¨ÉäÆ VÉÉä Êb÷¡ò®úäÆºÉäb÷WÉ ½þèÆ, ´Éä JÉi¨É ½þÉä VÉɪÉäÆ* EªÉÉäÆÊEò +É{É VÉÉxÉiÉä ½þèÆ ÊEò ®úä±É ºÉ½þÒ ¨ÉɪÉxÉä ¨ÉäÆ ®úɹ]ÅÒªÉ BEòiÉÉ EòÒ |ÉiÉÒEò ½þè* {ÉÚ®úä nùä¶É ¨ÉäÆ ÊVÉºÉ iÉ®ú½þ ®úä±É Eòä ¨ÉÉvªÉ¨É ºÉä ½þ¨É BEò nùںɮúä ºÉä ʨɱÉiÉä-VÉÖ±ÉiÉä ½þèÆ, BEò nùںɮúä Eòä xÉVÉnùÒEò +ÉiÉä ½þèÆ, ªÉ½þ BEò ¨É½þi´É{ÉÚhÉÇ ¤ÉÉiÉ ½þè* SÉÚÆÊEò +É{ÉEòä {ÉÉºÉ ºÉ¨ÉªÉ xɽþÒÆ ½þè, ½þ¨É SÉɽþiÉä ½þèÆ ÊEò +{ÉxÉÒ ¤ÉÉiÉ ¶ÉÖ°ü Eò®úäÆ, xɽþÒÆ iÉÉä ½þ¨ÉÉ®úä IÉäjÉ EòÒ ºÉ¨ÉºªÉÉ ½þÒ UôÚ]õ VÉɪÉäMÉÒ* BʶɪÉÉ ¨É½þÉnùä¶É ¨ÉäÆ ºÉ¤ÉºÉä ¤Éc÷É EòÉ®úJÉÉxÉÉ VɨÉɱÉ{ÉÖ®ú ®úä±É EòÉ®úJÉÉxÉÉ ½þè* ªÉ½þ ®úä±É´Éä EòÉ ºÉ¤ÉºÉä ¤Éc÷É EòÉ®úJÉÉxÉÉ ½þè +Éè®ú =ºÉ¨ÉäÆ 22 ½þVÉÉ®ú ±ÉÉäMÉ +ÆOÉäVÉÉäÆ Eòä ºÉ¨ÉªÉ ¦ÉÒ EòÉ¨É Eò®úiÉä lÉä, ±ÉäÊEòxÉ +ÉVÉ =ºÉEòÒ ªÉ½þ ʺlÉÊiÉ ½þè, {ÉiÉÉ xɽþÒÆ 50 ´É¹ÉÉäÇÆ ¨ÉäÆ =ºÉEòÒ ÊºlÉÊiÉ <iÉxÉÒ xÉÒSÉä EòèºÉä SɱÉÒ MÉ<Ç ÊEò +ÉVÉ =ºÉ¨ÉäÆ ÊºÉ¡òÇ Uô& ºÉä ºÉÉiÉ ½þVÉÉ®ú ´ÉEòÇ®ú EòÉ¨É Eò®úiÉä ½þèÆ* ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ VÉ¤É ¨É<Ç ¨É½þÒxÉä ¨ÉäÆ MɪÉä lÉä iÉÉä <x½þÉäÆxÉä ¤Éc÷Ò +SUôÒ PÉÉä¹ÉhÉÉ ´É½þÉÆ EòÒ ÊEò ½þ¨É <iÉxÉÉ ±ÉÉäb÷ <ºÉ ´ÉEòǶÉÉì{É EòÉä nùäÆMÉä ÊEò ªÉ½þÉÆ {É®ú ÊxÉʶSÉiɰü{ÉähÉ ºÉÆJªÉÉ ¤Égø VÉɪÉäMÉÒ* ±ÉäÊEòxÉ ¨ÉÖZÉä +¡òºÉÉäºÉ ½þè ÊEò +¦ÉÒ iÉEò =ºÉEòÉä ±ÉÉäb÷ xɽþÒÆ ÊnùªÉÉ MɪÉÉ* =ºÉ¨ÉäÆ ®úä±É Eòä Êb÷¤¤Éä ¤ÉxÉɪÉä VÉÉ ºÉEòiÉä ½þèÆ +Éè®ú ´É½þÉÆ Eòä ´ÉEòǺÉÇ <iÉxÉä Eòɨ{ÉÒ]õäÆ]õ ½þèÆ ÊEò ´Éä EòÉä<Ç ¦ÉÒ EòÉ¨É nùäÆMÉä iÉÉä ®úä±É ʴɦÉÉMÉ EòÉ ´É½þ EòÉ¨É Eò®úxÉä Eòä ʱÉB {ÉÚ®úÒ iÉ®ú½þ ºÉIÉ¨É ½þèÆ* {ɽþ±Éä ´É½þÉÆ B|ÉäÆÊ]õºÉʶÉ{É EòÒ {ÉgøÉ<Ç ½þÉäiÉÒ lÉÒ, ´É½þ {ÉgøÉ<Ç ¦ÉÒ +¤É ¤Éxnù ½þè* ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ ºÉä SÉɽþÚÆMÉÉ ÊEò +É{ÉxÉä =ºÉ EòÉ®úJÉÉxÉä ¨ÉäÆ VÉÉEò®ú VÉÉä ´ÉɪÉnùÉ ÊEòªÉÉ lÉÉ, =ºÉEòÉä ÊxÉʶSÉiÉ °ü{É ºÉä {ÉÚ®úÉ Eò®úäÆ* ¨ÉèÆ +É{ÉEòä ¨ÉÉvªÉ¨É ºÉä ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉ vªÉÉxÉ +ÉEÞò¹]õ Eò®úxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ¤É®úÉèxÉÒ ºÉä EòÊ]õ½þÉ®ú VÉÉä {ÉÚ´ÉÉäÇiiÉ®ú ®úä±É´Éä EòÉ ºÉ¤ÉºÉä ¨É½þi´É{ÉÚhÉÇ ¨ÉÉMÉÇ ½þè, ªÉ½þ ºÉɨÉÊ®úEò nÞùʹ]õEòÉähÉ ºÉä ªÉÖr Eòä ºÉ¨ÉªÉ ¦ÉÒ ¤É½þÖiÉ ¨É½þi´É{ÉÚhÉÇ ½þè* ¨ÉèÆ +É{ÉEòä ¨ÉÉvªÉ¨É ºÉä ®úä±É ¨ÉÆjÉÒ ºÉä SÉɽþiÉÉ ½þÚÆ ÊEò <ºÉEòÉ Eò¨É ºÉä Eò¨É nùÉä½þ®úÒEò®úhÉ Eò®úÉ nùäÆ, <ºÉʱÉB ÊEò ÊºÉÆMÉ±É ±ÉÉ<xÉ ®ú½þxÉä Eòä EòÉ®úhÉ ½þ¨Éä¶ÉÉ VÉÉä MÉÉä½þÉ]õÒ ºÉä ªÉÉ +ºÉ¨É ºÉÉ<b÷ ºÉä ]ÅäxÉ +ÉiÉÒ ½þèÆ, ´Éä EòÉ¡òÒ ±Éä]õ ½þÉä VÉÉiÉÒ ½þèÆ* ºÉ¨ÉªÉ {É®ú xɽþÒÆ {ɽþÖÆSÉxÉä Eòä EòÉ®úhÉ BEò ÊnùxÉ, 12 PÉÆ]õä, 18 PÉÆ]õä ´Éä ±Éä]õ ½þÉäiÉÒ ½þèÆ* =ºÉ ±ÉÉ<xÉ EòÉ Eò¨É ºÉä Eò¨É nùÉä½þ®úÒEò®úhÉ Eò®úÉ nùäÆ, ÊVɺɺÉä =ºÉ ±ÉÉ<xÉ Eòä ±ÉÉäMÉÉäÆ EòÉä ºÉÖÊ´ÉvÉÉ ½þÉäMÉÒ* nùںɮúÒ SÉÒVÉ ªÉ½þ ½þè ÊEò ¤É®úÉèxÉÒ ºÉä ½þÉ´Éc÷É VÉÉxÉä Eòä ʱÉB BEò ¦ÉÒ ]ÅäxÉ xɽþÒÆ ½þè, ÊVɺɺÉä ÊEò ¤ÉäMÉںɮúɪÉ, JÉMÉÊc÷ªÉÉ, xÉÉèMÉÊUôªÉÉ, EòÊ]õ½þÉ®ú Eòä ±ÉÉäMÉ b÷ɪɮúèE]õ ½þÉ´Éc÷É ºÉä VÉÉEò®ú ´ªÉÉ{ÉÉ®ú Eò®ú ºÉEòiÉä ½þèÆ +Éè®ú b÷ɪɮúèE]õ <ºÉEòÒ EòÉä<Ç ]ÅäxÉ xɽþÒÆ ½þè, xÉ +ÉxÉä-VÉÉxÉä EòÒ ºÉÖÊ´ÉvÉÉ ½þè* ¨ÉèÆ SÉɽþÚÆMÉÉ +É{ÉEòä ¨ÉÉvªÉ¨É ºÉä ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä SÉɽþÚÆMÉÉ ÊEò ÊEòºÉÒ ¦ÉÒ iÉ®ú½þ ºÉä <ºÉEòÉ ¤ÉxnùÉä¤ÉºiÉ Eò®úÉ nùäÆ* VÉÉä ºÉ¨ÉºiÉÒ{ÉÖ®ú ºÉä JÉMÉÊc÷ªÉÉ iÉEò ºÉèÆE¶ÉxÉ ½þè, =ºÉ¨ÉäÆ ÊxÉʶSÉiɰü{ÉähÉ VÉÉä UôÉä]õÒ ±ÉÉ<xÉ ½þè, =ºÉä ¤Éc÷Ò ±ÉÉ<xÉ ¨ÉäÆ {ÉÊ®ú´ÉÊiÉÇiÉ ÊEòªÉÉ VÉɪÉä* ªÉ½þ BEò ¤É½þÖiÉ ¨É½þi´É{ÉÚhÉÇ ®úɺiÉÉ ½þè, Eò¨É ºÉä Eò¨É 50 ±ÉÉJÉ ±ÉÉäMÉ =ºÉºÉä ±ÉɦÉÉÊx´ÉiÉ ½þÉäÆMÉä* <ºÉEòÉä Eò®úxÉä EòÒ EÞò{ÉÉ Eò®úäÆ* ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ¨ÉÆjÉÒ VÉÒ ºÉä ªÉ½þÒ SÉɽþÚÆMÉÉ* nùںɮúä b÷Ò{ÉÖ®ú ¨ÉäÆ VÉÉä ±ÉÉäEòÉä ¶Éäb÷ ½þÉäxÉÉ SÉÉʽþB lÉÉ, ´É½þ ÊEòºÉÒ EòÉ®úhÉ ºÉä xɽþÒÆ ¤ÉxÉ ºÉEòÉ ½þè* ±ÉäÊEòxÉ {ÉÚ´ÉÉäÇiiÉ®ú ®úä±´Éä Eòä ʱÉB ±ÉÉäEòÉä¶Éäb÷ EòÒ EòÉ¡òÒ VɨÉÒxÉ ½þè, E´ÉÉ]õÇ®ú ¤ÉxÉä ½þÖB ½þèÆ, ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ÊEòºÉÒ ¦ÉÒ ½þɱÉiÉ ¨ÉäÆ BEò ±ÉÉäEòÉä¨ÉÉäÊ]õ´É ¶Éäb÷ ´É½þÉÆ ¤ÉxÉÉ nùäÆ, ÊVɺɺÉä ´É½þÉÆ Eòä ±ÉÉäMÉÉäÆ EòÉä ¦ÉÒ ®úÉäVÉMÉÉ®ú ʨɱÉä* ´É½þÉÆ VÉÉä ºÉ®úEòÉ®úÒ VɨÉÒxÉ ½þè, =ºÉEòÒ ±ÉÚ]õ ½þÉä ®ú½þÒ ½þè, <ºÉºÉä =ºÉEòÉä ¦ÉÒ ¤ÉSÉɪÉÉ VÉÉ ºÉEòiÉÉ ½þè* <ºÉEòä ºÉÉlÉ ½þÒ ´É½þÉÆ VÉÉä ºÉèÆEòc÷ÉäÆ E´ÉÉ]õÇ®ú ¤ÉxÉä ½þÖB ½þèÆ, =xÉEòÉ ¦ÉÒ nùÖ°ü{ɪÉÉäMÉ xɽþÒÆ ½þÉä ºÉEòäMÉÉ* ½þ¨ÉÉ®úä ªÉ½þÉÆ ºÉ¤ÉºÉä JÉ®úÉ¤É ÊºlÉÊiÉ ®úä±É ±ÉÉ<xÉÉäÆ EòÒ ½þè* ½þ¨ÉÉ®úÉ VÉÉäxÉ ¤Éc÷É ½þè, ±ÉäÊEòxÉ =ºÉEòä ʱÉB <ºÉ ´É¹ÉÇ +É{ÉxÉä ¨ÉÉjÉ 60 ±ÉÉJÉ ¯û{ÉB ÊnùB ½þèÆ* <iÉxÉä Eò¨É {ÉèºÉä ¨ÉäÆ EòÉ¨É xɽþÒÆ SɱÉäMÉÉ, <ºÉºÉä iÉÉä ´É½þ ¤ÉÆnù Eò®úxÉÉ {Éc÷äMÉÉ* ½þVÉÉ®úÒ¤ÉÉMÉ ¨ÉäÆ VÉÉä VÉÉäxÉ JÉÉä±ÉÉ ½þè =ºÉEòÉä +Éè®ú VªÉÉnùÉ ®úÉ榃 nùäÆ, ÊVɺɺÉä ´É½þ `öÒEò føÆMÉ ºÉä EòÉ¨É Eò®ú ºÉEòä +Éè®ú =ºÉä MÉÉä®úJÉ{ÉÖ®ú ºÉä ½þÉVÉÒ{ÉÖ®ú ±ÉɪÉÉ VÉÉB* MR. CHAIRMAN :The following Members have requested me to lay their speeches on the Table. I will call them one by one. So, nothing will go on record except laying of speeches.

... (Interruptions)

SHRI MADHUKAR SIRPOTDAR (MUMBAI NORTH-WEST): Their main speeches are going on record. They should be allowed to speak. ....(Interruptions)

MR. CHAIRMAN: No, I am not allowing them.

¸ÉÒ ¨ÉÉä½þxÉ ®úɴɱÉä (¨ÉÖ¨¤É<Ç nùÊIÉhÉ-¨ÉvªÉ) : ºÉ¦ÉÉ{ÉÊiÉ ¨É½þÉänùªÉ, ´É¹ÉÇ 1999-2000 EòÉä +É{ÉxÉä "ªÉÉjÉÒ ´É¹ÉÇ" BxÉÉ=ÆºÉ ÊEòªÉÉ ½þè ±ÉäÊEòxÉ ªÉÉÊjɪÉÉäÆ Eòä ʱÉB ʺɡòÇ 130 Eò®úÉäc÷ ¯û{ɪÉä EòÉ |ÉÉ´ÉvÉÉxÉ ÊEòªÉÉ ½þè* ʺɡòÇ 1.3 |ÉÊiɶÉiÉ ªÉÉÊjɪÉÉäÆ Eòä ʱÉB ºÉÖÊ´ÉvÉÉBÆ EòÒ ½þèÆ* xɤ¤Éä |ÉÊiɶÉiÉ ªÉÉjÉÒ ºÉèEòäÆb÷ E±ÉÉºÉ ¨ÉäÆ ºÉ¡ò®ú Eò®úiÉä ½þèÆ +Éè®ú +É{É Eòä´É±É ®úÉVÉvÉÉxÉÒ Eòä ªÉÉÊjɪÉÉäÆ EòÒ iÉ®ú¡ò ½þÒ vªÉÉxÉ nùäiÉä ½þèÆ ±ÉäÊEòxÉ ¨Éä®úÉ +É{ɺÉä ÊxÉ´ÉänùxÉ ½þè ÊEò +É{É ±ÉÉäEò±É ®úä±É´Éä {ÉèºÉäÆVÉ®ú EòÒ ºÉÖÊ´ÉvÉÉ+ÉäÆ EòÒ iÉ®ú¡ò ¦ÉÒ vªÉÉxÉ nùÒÊVÉB* ¨ÉÉxÉxÉÒªÉ ®úä±É ®úÉVªÉ ¨ÉÆjÉÒ VÉÉä ¨ÉÖ¨¤É<Ç Eòä ½þèÆ, =x½þäÆ ¨ÉÖ¨¤É<Ç ={ÉxÉMÉ®ú Eòä ¤ÉÉ®úä ¨ÉäÆ VªÉÉnùÉ {ÉiÉÉ ½þè* ®úä±É´Éä ªÉÉäVÉxÉÉ EòÉ +ÊvÉEòÉÆ¶É ʽþººÉÉ +ÉxiÉÊ®úEò ºÉÉvÉxÉÉäÆ ºÉä +Éè®ú =vÉÉ®ú ºÉä ¡òÉ<xÉäÆºÉ Eò®úxÉÉ {Éc÷iÉÉ ½þè* ¤ÉVÉ]õ ºÉ{ÉÉä]õÇ Eò¨É ½þÉä ®ú½þÉ ½þè* ÊVÉºÉ iÉ®ú½þ ºÉä +ÉVÉ ½þ¨É {ÉäÆÊb÷ÆMÉ +Éè®ú +ÉäxÉ-MÉÉä<ÆMÉ |ÉÉäVÉäE]ºÉ {É®ú +¨É±É Eò®úxÉÉ SÉɽþäÆMÉä iÉÉä Eò¨É ºÉä Eò¨É =ºÉEòä ʱÉB 34000 Eò®úÉäc÷ ¯û{ɪÉä EòÒ Vɰü®úiÉ ½þÉäMÉÒ +Éè®ú +ÉVÉ iÉEò ¤ÉVÉ]õ Eòä |ÉÉ´ÉvÉÉxÉ Eòä ʽþºÉÉ¤É ºÉä <ºÉ ¤ÉVÉ]õ EòÉä {ÉÚ®úÉ Eò®úxÉä Eòä ʱÉB ¤ÉÒºÉ-{ÉSSÉÒºÉ ´É¹ÉÇ ±ÉMÉ ºÉEòiÉä ½þèÆ* <ºÉʱÉB ¨ÉèÆ ®úä±É´Éä ¨ÉÆjÉÒ VÉÒ ºÉä Ê´ÉxÉiÉÒ Eò®úiÉÉ ½þÚÆ ÊEò +É{É ¡òÉ<xÉäÆºÉ Ê¨ÉÊxɺ]õ®ú ºÉä EòʽþB, ½þ¨É ¦ÉÒ Eò½þäÆMÉä, ®úä±É´Éä Eòä ʱÉB VªÉÉnùÉ ºÉä VªÉÉnùÉ |ÉÉ´ÉvÉÉxÉ ½þÉäxÉÉ SÉÉʽþB* ¨ÉÖ¨¤É<Ç ¨ÉäÆ xÉÉxnùäc÷ BEºÉ|ÉèºÉ VÉÉä ÊxÉVÉɨÉɤÉÉnù iÉEò VÉÉiÉÒ ½þè, ½þ¨ÉÉ®úä VÉÉä iÉä±ÉMÉÖ ¦ÉÉ<Ç +ÉxwÉ |Énùä¶É ºÉä +ÉB ½þÖB ½þèÆ, ´Éä ±ÉÉäMÉ ¨ÉÖ¨¤É<Ç ¨ÉäÆ VªÉÉnùÉ ®ú½þiÉä ½þèÆ* ¨Éä®úä IÉäjÉ ¨ÉäÆ VªÉÉnùÉ ®ú½þiÉä ½þèÆ, =x½þÉäxÉä ÊxÉVÉɨÉɤÉÉnù ¦ÉÒ ¤ÉÆnù ÊEòªÉÉ lÉÉ* xÉÉxnùäc÷ ºÉä ¨ÉÖnùMÉäc÷ ¥ÉÉìb÷MÉäVÉ b÷ɱÉÉ ½þÖ+É ½þè +Éè®ú =xÉEòÉ Eò½þxÉÉ ½þè ÊEò ÊxÉVÉɨÉɤÉÉnù iÉEò ±ÉäEò®ú VÉÉ<B, ªÉ½þ =xÉEòÒ ¨ÉÉÆMÉ ½þè* =xÉEòÒ ¨ÉÉÆMÉ ½þè ÊEò ¨ÉÖ¨¤É<Ç ºÉä ÊxÉVÉɨÉɤÉÉnù iÉEò MÉÉc÷Ò ¶ÉÖ¯û ½þÉäxÉÒ SÉÉʽþB* nùÉä ¤ÉÉ®ú =x½þÉäÆxÉä ÊxÉVÉɨÉɤÉÉnù ¤ÉÆnù ÊEòªÉÉ lÉÉ* =xÉEòÉ Eò½þxÉÉ ½þè ÊEò ´Éä xÉÉxnùäc÷ ºÉä ¨ÉÖiÉEòäc÷ iÉEò +ÉiÉä ½þèÆ ±ÉäÊEòxÉ ¨ÉÖiÉEòäc÷ ºÉä ´ÉÉ{ÉºÉ VÉÉxÉä Eòä ʱÉB iÉÒxÉ ¤ÉÉ®ú ]ÅäxÉ SÉäÆVÉ Eò®úxÉÒ {Éc÷iÉÒ ½þè* +MÉ®ú b÷ɪɮúäE]õ ]ÅäxÉ ½þÉä VÉÉBMÉÒ, ÊxÉVÉɨÉɤÉÉnù ºÉä ¥ÉÉìb÷MÉäVÉ ¶ÉÖ¯û Eò®ú nùäÆ, Eòä´É±É {ÉSÉÉºÉ ÊEò.¨ÉÒ. EòÒ ±ÉÉ<xÉ Eò®ú nùäÆMÉä iÉÉä +ÉMÉä ¤Égø ºÉEòiÉä ½þèÆ* EòÉäÆEòhÉ ®úä±É´Éä Eòä ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò +É{ÉxÉä EòÉäÆEòhÉ ®úä±É´Éä º]õä¶ÉxÉ ¶ÉÖ¯û ÊEòªÉÉ ½þè ±ÉäÊEòxÉ =ºÉEòÉ EòÖUô ¡òɪÉnùÉ xɽþÒÆ ½þÖ+É ½þè* EòÉäÆEòhÉ ®úä±É´Éä Eòä ʱÉB VªÉÉnùÉ ºÉä VªÉÉnùÉ Êb÷¤¤Éä ½þÉäxÉä SÉÉʽþB +Éè®ú ´É½þÉÆ EòÉäSÉäVÉ ¦ÉÒ VªÉÉnùÉ ±ÉMÉxÉä SÉÉʽþB* =ºÉÒ ´ÉEiÉ ½þ¨ÉÉ®úä ¨É½þÉ®úɹ]Å ¨ÉäÆ MÉhÉ{ÉÊiÉ =iºÉ´É, nùÒ{ÉɴɱÉÒ EòÒ UôÖ^Ò ½þÉäiÉÒ ½þè +Éè®ú ¨É<Ç ¨É½þÒxÉä ¨ÉäÆ VÉÉä ½þÉä±ÉÒ EòÒ UôÖ^Ò ½þÉäiÉÒ ½þè, =ºÉ ´ÉEiÉ VªÉÉnùÉ ºÉä VªÉÉnùÉ ]ÅäxÉ ½þÉäxÉÒ SÉÉʽþB* ¨ÉÖ¨¤É<Ç Eòä SÉSÉÇMÉä]õ Eòä ʱÉB, {ÉèºÉäÆVÉ®ú Eòä ʱÉB VªÉÉnùÉ ºÉä VªÉÉnùÉ {ÉèºÉÉ ®úä±É ¨ÉÆjÉÉ±ÉªÉ EòÉä Ê¨É±É ®ú½þÉ ½þè* ®úä±É ®úÉVªÉ ¨ÉÆjÉÒ VÉ¤É <ºÉ ºÉÉ<b÷ ¨ÉäÆ ¤Éè`öÉ Eò®úiÉä lÉä iÉÉä <ºÉ ¤ÉÉ®úä ¨ÉäÆ ¤ÉÉ®ú-¤ÉÉ®ú Eò½þiÉä lÉä* ¨ÉèÆ Ê´ÉxÉiÉÒ Eò®úiÉÉ ½þÚÆ ÊEò +É{É ªÉÉÊjɪÉÉäÆ EòÒ ºÉÖÊ´ÉvÉÉ+ÉäÆ EòÒ iÉ®ú¡ò ¦ÉÒ vªÉÉxÉ nùÒÊVÉB* +É{É ]õÉìªÉ±Éä]ºÉ EòÒ ½þɱÉiÉ nùäÊJÉB* ]õÉìªÉ±Éä]ºÉ ÊEòiÉxÉÒ JÉ®úÉ¤É nù¶ÉÉ ¨ÉäÆ ®ú½þiÉä ½þèÆ* Eò±É {É®úºÉÉäÆ SÉSÉÇMÉä]õ º]õä¶ÉxÉ EòÉ ¨ÉèÆxÉä ®úÉ=Æb÷ ʱɪÉÉ lÉÉ, ´É½þÉÆ ]õÉìªÉ±Éä]ºÉ ¨ÉäÆ ¦ÉÒ ºÉɨÉÉxÉ ®úJÉÉ ½þÖ+É lÉÉ* ]õÉìªÉ±Éä]ºÉ ºÉÉ¡ò xɽþÒÆ ½þÉäiÉä ½þèÆ, =xÉEòÒ iÉ®ú¡ò ¦ÉÒ vªÉÉxÉ ÊnùªÉÉ VÉÉxÉÉ SÉÉʽþB* +¤ÉÇxÉ ±ÉÉ<xÉ EòÒ MÉÉÊc÷ªÉÉÆ ]õÉ<¨É ºÉä xɽþÒÆ SɱÉiÉÒ ½þèÆ VɤÉÊEò ´Éäº]õxÉÇ ±ÉÉ<xÉ EòÒ MÉÉÊc÷ªÉÉÆ ]õÉ<¨É ºÉä SɱÉiÉÒ ½þèÆ* +¤ÉÇxÉ ±ÉÉ<xºÉ ¨ÉäÆ PÉÊ]õªÉÉ MÉÉÊc÷ªÉÉÆ ®ú½þiÉÒ ½þèÆ, =xɨÉäÆ xÉ ¡òèxºÉ ½þÉäiÉä ½þèÆ, xÉ ±ÉÉ<]ºÉ `öÒEò iÉ®ú½þ ºÉä EòÉ¨É Eò®úiÉÒ ½þèÆ* ¨ÉèÆ ¤ÉiÉÉxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ®úä±É´Éä ¨ÉäÆ ±ÉÉä½þÉ ±ÉMÉxÉä EòÒ ´ÉVɽþ ºÉä Eò<Ç ¤ÉÉ®ú Eò{Éc÷ä ¡ò]õ VÉÉiÉä ½þèÆ* +MÉ®ú ÊEòºÉÒ EòÉä VÉJ¨É ½þÉä VÉÉBMÉÉ, =ºÉEòÉä BbºÉ ½þÖ+É ½þÉäMÉÉ iÉÉä nùںɮúä +Énù¨ÉÒ EòÉä ¦ÉÒ BbºÉ ½þÉä ºÉEòiÉÉ ½þè, ªÉ½þ MÉÆ¦ÉÒ®ú ¤ÉÉiÉ ½þè* ¨ÉèÆ ®úä±É´Éä º]õä¶ÉxÉ {É®ú MɪÉÉ lÉÉ iÉÉä ¨ÉÖZÉä {ÉiÉÉ ±ÉMÉÉ* ¨Éä®úä IÉäjÉ ¨ÉäÆ Eò®úÒ®úÉäc÷ º]õä¶ÉxÉ ½þè* ´É½þÉÆ ºÉä +MÉ®ú +É{É xÉɨÉVÉÉä¶ÉÒ ¨ÉÉMÉÇ iÉEò ¡òÖ]õ Ê¥ÉVÉ ±ÉMÉÉBÆMÉä iÉÉä ±É¨¤ÉÒ nùÚ®úÒ ºÉä ±ÉÉäMÉÉäÆ EòÉä xɽþÒÆ VÉÉxÉÉ {Éc÷äMÉÉ* ±ÉÉä+®ú {É®úä±É +Éè®ú Eò®úÒ®úÉäc÷ ¨ÉäÆ Ê¥ÉVÉ ½þÉäxÉÉ SÉÉʽþB* ¨ÉèÆ 1991 ºÉä ʶɴÉc÷Ò ®úä±É´Éä º]õä¶ÉxÉ Eòä ʱÉB ¤ÉÉiÉ Eò®ú ®ú½þÉ ½þÚÆ* ´É½þÉÆ ®úä±É´Éä FòÉÊºÉÆMÉ Eò®úiÉä ºÉ¨ÉªÉ ¤É½þÖiÉ ±ÉÉäMÉ ¨ÉÉ®úä MÉB ±ÉäÊEòxÉ +¦ÉÒ iÉEò ´É½þÉÆ Ê¥ÉVÉ xɽþÒÆ ¤ÉxÉ ®ú½þÉ ½þè* ¨Éä®úÒ ¨ÉÆjÉÒ VÉÒ ¨ÉÉÆMÉ ½þè ÊEò ´É½þÉÆ VɱnùÒ ºÉä VɱnùÒ Ê¥ÉVÉ ¤ÉxÉ´ÉɪÉÉ VÉÉB* ... (´ªÉ´ÉvÉÉxÉ) MR. CHAIRMAN :Shri Mohan Rawale, please conclude.

SHRI MADHUKAR SIRPOTDAR Sir, this is the most surprising thing to me. He is the first Member to speak on behalf of my party and you are asking him to conclude within two minutes! There were many Members who spoke for nearly one hour each. This is not fair.

MR. CHAIRMAN: If the hon. Member wants to speak he can. Or else, he can lay the rest of his speech on the Table. The entire speech will form part of the record. ¸ÉÒ ¨ÉÉä½þxÉ ®úɴɱÉä : ¨É½þÉänùªÉ, ®úä±É´Éä ±ÉÉ<ÇxÉ Eòä xÉVÉnùÒEò ZÉÉäÆ{ÉÊc÷ªÉÉÆ ½þèÆ, VɽþÉÆ ºÉä ±ÉÉäMÉ {ÉilÉ®ú ¡òäÆEòiÉä ½þèÆ +Éè®ú ´É½þÉÆ ]ÅäxÉ ¦ÉÒ vÉÒ®úä ½þÉä VÉÉiÉÒ ½þè* ´É½þÉÆ VÉÉä ±ÉÉäMÉ ®úä±É´Éä EòÒ VɨÉÒxÉ {É®ú ®ú½þiÉä ½þèÆ =xÉEòÉä ´É½þÉÆ ºÉä ½þ]õÉ ÊnùªÉÉ VÉÉB +Éè®ú =xÉEòÉä EòÉä<Ç +±]õ®úxÉäÊ]õ´É VÉMɽþ VɱnùÒ ºÉä VɱnùÒ nùÒ VÉÉB* ¨Éä®úä IÉäjÉ ¨ÉäÆ VªÉÉnùÉ ºÉä VªÉÉnùÉ +º{ÉiÉÉ±É ½þèÆ- Eòä¨É, ]õÒ¤ÉÒ +Éè®ú ]õÉ]õÉ +º{ÉiÉÉ±É ½þèÆ* ´É½þÉÆ EòÖUô ¡òɺ]õ ]ÅäxÉäÆ °üEòxÉÒ SÉÉʽþB* ½þ¨ÉÉ®úä ªÉ½þÉÆ EòÖUô ¨É½þi´É{ÉÚhÉÇ º]õä¶ÉÆºÉ ½þèÆ, VɽþÉÆ ºÉä MÉÉÊc÷ªÉÉÆ SɱÉiÉÒ ½þèÆ* ªÉ½þÉÆ ºÉä EòÖ±ÉÉÇ +Éè®ú ¤ÉÉÆpùÉ +ÉiÉÒ ½þè* ¨ÉèÆ SÉɽþiÉÉ ½þÚÆ ÊEò Ê{ÉEò +ɴɺÉÇ ¨ÉäÆ EòÖ±ÉÉÇ +Éè®ú ¤ÉÉÆpùÉ ºÉä MÉÉc÷Ò SɱÉä* PÉÉ]õ Eòä >ð{É®ú ºÉä VªÉÉnùÉ MÉÉÊc÷ªÉÉÆ ¤ÉgøÉ<Ç VÉÉBÆ* Ê{ÉEò +ɴɺÉÇ ¨ÉäÆ ±ÉÉäMÉ EòÉ¨É {É®ú VÉÉiÉä ½þèÆ* ´É½þÉÆ ¤É½þÖiÉ ºÉÒ <Æb÷º]ÅÒWÉ ½þèÆ* ½þÉ®ú¤É®ú ±ÉÉ<ÇxÉ ºÉä MÉÉÊc÷ªÉÉÆ ]õÉ<¨É {É®ú +Éè®ú Eò¨É +ÆiÉ®ú ¨ÉäÆ SɱÉxÉÒ SÉÉʽþB* ´É½þÉÆ {±Éä]õ¡òɨÉÇ ¤É½þÖiÉ Eò¨É ½þèÆ, ªÉä ¤ÉgøxÉä SÉÉʽþB* ¨Éä®úä IÉäjÉ {É®úä±É ¨ÉäÆ ¤É½þÖiÉ ¦ÉÒc÷ ½þÉäiÉÒ ½þè, ´É½þÉÆ ¤É½þÖiÉ xÉä®úÉä {ÉÖ±É ½þè <ºÉ EòÉ®úhÉ ºÉä ´É½þÉÆ ±ÉÉäMÉ ¦ÉÒ ¨É®ú ºÉEòiÉä ½þèÆ* ´É½þÉÆ =iÉ®úxÉä Eòä ʱÉB ¤É½þÖiÉ ÊnùEEòiÉ ½þÉäiÉÒ ½þè, <ºÉʱÉB ´É½þÉÆ Ê¥ÉVÉ ¤ÉxÉɪÉÉ VÉÉB* ¨É½þÉänùªÉ, EòÉäÆEòhÉ ®úä±É´Éä ¨ÉäÆ ±ÉÉäMÉÉäÆ EòÉä JÉc÷É ®ú½þxÉÉ {Éc÷iÉÉ ½þè* ±ÉÉäMÉ ]õÉìªÉ±Éä]õ ¨ÉäÆ VÉÉ xɽþÒÆ ºÉEòiÉä ½þèÆ* UôjÉ{ÉÊiÉ Ê¶É´ÉÉVÉÒ ]õʨÉÇxÉ±É ºÉä ´ÉɪÉÉ Ê¥ÉVÉ Eò®úEòä BEò ]ÅäxÉ ¶ÉÖ¯û Eò®úÉBÆ* SÉSÉÇMÉä]õ ºÉä ]ÅäxÉ ¶ÉÖ¯û Eò®úÉBÆMÉä iÉÉä ´ÉɪÉÉ {É®úä±É +Éè®ú EòVÉÇiÉ iÉEò VÉÉ ºÉEòiÉÒ ½þè* ¤ÉÉÆpùÉ ¨ÉäÆ VÉèºÉä +Éä´É®úÊ¥ÉVÉ ½þè ´ÉèºÉä +Éä´É®úÊ¥ÉVÉ ¶ÉÖ¯û Eò®úEòä ªÉ½þ ºÉÖÊ´ÉvÉÉ nùÒ VÉÉB* ®úhÉEò{ÉÖ®ú º]õä¶ÉxÉ {É®ú ¤ÉÉÆpùÉ ºÉä ¤ÉÒEòÉxÉä®ú ]ÅäxÉ VÉÉiÉÒ ½þè +Éè®ú ¤ÉÒEòÉxÉä®ú ¨ÉäÆ VªÉÉnùÉ ºÉä VªÉÉnùÉ ¨ÉÉ®ú´ÉÉc÷Ò ºÉ¨ÉÉVÉ Eòä ±ÉÉäMÉ ®ú½þiÉä ½þèÆ, ´Éä ¦ÉÉªÉÆnù®ú ¨ÉäÆ VªÉÉnùÉ ®ú½þiÉä ½þèÆ <ºÉʱÉB ¦ÉÉªÉÆnù®ú ºÉä ]ÅäxÉ ¶ÉÖ°ü EòÒ VÉÉB* Ênù´ÉÉ ÊSÉ{ɱÉÚ¨É MÉÉc÷Ò ¨ÉäÆ ]õÉìªÉ±Éä]õ EòÒ ´ªÉ´ÉºlÉÉ ½þÉäxÉÒ SÉÉʽþB* ¨ÉÖÆ¤É<Ç ºÉä ºÉÆ¦ÉÉVÉÒ xÉMÉ®ú VÉÉxÉä Eòä ʱÉB nùä´ÉÊMÉ®úÒ BEºÉ|ÉäºÉ MÉÉc÷Ò ½þÉäxÉÒ SÉÉʽþB* xÉÉʺÉEò ºÉä BEò ]ÅäxÉ +ÉiÉÒ ½þè =ºÉEòÉä +É{ÉxÉä ´ªÉÉ{ÉÉÊ®úªÉÉäÆ Eòä ʱÉB ¶ÉÖ¯û ÊEòªÉÉ* ´É½þ ]ÅäxÉ 12 ¤ÉVÉä +ÉiÉÒ ½þè, <ºÉʱÉB ¤ÉÉEòÒ ±ÉÉäMÉÉäÆ EòÉä ÊnùEEòiÉ ½þÉäiÉÒ ½þè* ºÉ®ú =ºÉ¨ÉäÆ Ê¶ÉEòɪÉiÉ {ÉÖʺiÉEòÉ ½þÉäxÉÒ SÉÉʽþB +Éè®ú =ºÉEòÒ VÉÉÆSÉ ¦ÉÒ ½þÉäxÉÒ SÉÉʽþB* ʶÉEòɪÉiÉ {ÉÖʺiÉEòÉ EòÉä EòÉä<Ç nùäJÉiÉÉ xɽþÒÆ ½þè* {ÉÒEò-+É´É®ú ¨ÉäÆ xÉÉʺÉEò ºÉä VÉÉä ]ÅäxÉ +ÉiÉÒ ½þè ´É½þ 6 ¤ÉVÉä SɱÉEò®ú 10 ¤ÉVÉä {ɽþÖÆSÉiÉÒ ½þè* MR. CHAIRMAN : Shri Mohan Rawale, please conclude now. ¸ÉÒ ¨ÉÉä½þxÉ ®úɴɱÉä : ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, 12 Êb÷¤¤ÉÉäÆ EòÒ VªÉÉnùÉ ºÉä VªÉÉnùÉ MÉÉÊc÷ªÉÉÆ ½þÉäxÉÒ SÉÉʽþB +Éè®ú {±Éä]õ¡òɨÉÇ ¦ÉÒ ¤ÉgøxÉä SÉÉʽþB* ... (´ªÉ´ÉvÉÉxÉ) ¨ÉèÆ ºÉÉ®úä ±ÉÉäMÉÉäÆ Eòä ʱÉB ¤ÉÉä±É ®ú½þÉ ½þÚÆ* MÉÉÆ´É ºÉä ¤Éɽþ®ú VÉ¤É MÉÉc÷Ò VÉÉiÉÒ ½þè iÉÉä BVÉäÆ]õ ±ÉÉäMÉ =ºÉ¨ÉäÆ PÉÖºÉ VÉÉiÉä ½þèÆ, ºÉɨÉÉxªÉ +Énù¨ÉÒ =ºÉ¨ÉäÆ VÉÉiÉä ½þèÆ iÉÉä +É®ú.{ÉÒ.B¡ò. ´ÉɱÉä =xÉEòÉä b÷Æb÷ä ºÉä ¨ÉÉ®úiÉä ½þèÆ* MR. CHAIRMAN: Shri Mohan Rawale, rest of your speech, you lay on the Table. It will form part of the proceedings.

... (Interruptions)

SHRI MADHUKAR SIRPOTDAR :Mr. Chairman, Sir, in the morning when Shri Basu Deb Acharia was delivering his speech, at that time, he requested the hon. Chairman `to consider and give him more time as the entire discussion would go on right upto 4 o'clock in the morning. He said that keeping that situation in view, he should be allowed to speak for some more time.' And, Sir, Shri Basu Deb Acharia was allowed to speak for more than one hour. But now, after speaking for two minutes only, we are being asked to conclude and sit down. This is very unfair. I am just putting it on the record. That is all.

MR. CHAIRMAN: As per the time schedule, your party was allotted four minutes. He has already consumed four minutes. Even then, I have given him more time. But now, anyhow, he can lay the remaining part of his speech on the Table of the House. That will form part of the proceedings.

SHRI MADHUKAR SIRPOTDAR : I have been informed that it is only four minutes allotted to our party. But are these four minutes allotted to us after taking into consideration that we would sit upto 4 o'clock in the morning?

MR. CHAIRMAN: All right.

... (Interruptions)

MR. CHAIRMAN: No argument, please.

... (Interruptions) ¸ÉÒ ¨ÉÉä½þxÉ ®úɴɱÉä : ºÉ®ú, ½þ¨ÉÉ®úä nùä¶É ¨ÉäÆ ºÉ¤É º]õä]õÉäÆ EòÒ +{ÉxÉÒ ¦ÉɹÉÉ+ÉäÆ EòÉä =xÉEòä º]õä]õ ¨ÉäÆ |ÉÉlÉʨÉEòiÉÉ Ê¨É±ÉiÉÒ ½þè ±ÉäÊEòxÉ ¨ÉÖ¨¤É<Ç ¨ÉäÆ ¨É®úÉ`öÒ Eòä >ð{É®ú +xªÉÉªÉ ½þÉä ®ú½þÉ ½þè* =ºÉEòÉä ¦ÉÒ ´É½þÉÆ |ÉÉlÉʨÉEòiÉÉ Ê¨É±ÉxÉÒ SÉÉʽþB* ®úä±É´Éä Ê®úFòÚ]õ¨ÉäÆ]õ ¤ÉÉäb÷Ç ¨ÉäÆ ´É½þÉÆ §É¹]õÉSÉÉ®ú ½þÉä ®ú½þÉ ½þè* ¤Éɽþ®ú Eòä ±ÉÉäMÉ ´É½þÉÆ +ÉEò®ú ºÉÊ´ÉÇºÉ Eò®úiÉä ½þèÆ +Éè®ú ¨É®úÉ`öÒ ±ÉÉäMÉÉäÆ EòÉä ºÉÊ´ÉÇºÉ xɽþÒÆ ʨɱÉiÉÒ ½þè* <ºÉ ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆ +É{ɺÉä Ê´ÉxÉiÉÒ Eò®úiÉÉ ½þÚÆ* ®úä±É ¨ÉÆjÉÒ (¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú): ®úä±É´Éä Ê®úFòÚ]õ¨ÉäÆ]õ ¤ÉÉäb÷Ç ¨ÉäÆ +MÉ®ú EòÉä<Ç §É¹]õÉSÉÉ®ú EòÉ +É®úÉä{É ½þÉä iÉÉä +É{É ¨ÉÖZÉä MÉÆ¦ÉÒ®úiÉÉ{ÉÚ´ÉÇEò =ºÉEòÒ ºÉÚSÉxÉÉ nùÒÊVÉB* ¨ÉÖ¨¤É<Ç Eòä ®úä±É´Éä Ê®úFòÚ]õ¨ÉäÆ]õ ¤ÉÉäb÷Ç Eòä ¤ÉÉ®úä ¨ÉäÆ BEò ʶÉEòɪÉiÉ Ê¨É±ÉÒ lÉÒ, BEò º]õä¶ÉxÉ {É®ú ʱÉEòäVÉ ½þÖ<Ç lÉÒ* ´É½þÉÆ ÊEòºÉÒ xÉä {É®úÒIÉÉ ¦É´ÉxÉ ¨ÉäÆ SÉÉä®úÒ EòÒ lÉÒ iÉÉä Ê®úFòÚ]õ¨ÉäÆ]õ ¤ÉÉäb÷Ç uÉ®úÉ EòÆb÷ÊE]õb÷ {ÉÚ®úÒ {É®úÒIÉÉ EòÉä JÉi¨É Eò®ú ÊnùªÉÉ MɪÉÉ lÉÉ* EÞò{ÉÉ Eò®úEòä +É{ÉEòä {ÉÉºÉ ®úä±É´Éä Ê®úFòÚ]õ¨ÉäÆ]õ ¤ÉÉäb÷Ç Eòä ¤ÉÉ®úä ¨ÉäÆ EòÉä<Ç Ê¶ÉEòɪÉiÉ ½þÉä iÉÉä ½þ®ú ºÉ¨ÉªÉ +É{É ¨ÉÖZÉä ¤ÉiÉÉ ºÉEòiÉä ½þèÆ* ¸ÉÒ ¨ÉÉä½þxÉ ®úɴɱÉä : +É{ÉEòÉ ¶ÉÖÊFòªÉÉ* +É{ÉEòä ¤ÉÉ®úä ¨ÉäÆ ½þ¨ÉäÆ ¤É½þÖiÉ +Énù®ú ½þè* +É{É VÉÉä Eò®úxÉä VÉÉ ®ú½þä ½þèÆ =ºÉEòä ʱÉB ¨ÉèÆ +É{ÉEòÉä ¤ÉvÉÉ<Ç nùäxÉÉ SÉɽþiÉÉ ½þÚÆ* ±ÉäÊEòxÉ VÉÉä ¨ÉèÆ Eò½þ ®ú½þÉ ½þÚÆ ´É½þ ¦ÉÒ Ê®úªÉʱÉ]õÒ ½þè* ½þ¨ÉxÉä +ÉÆnùÉä±ÉxÉ ÊEòªÉÉ lÉÉ, ®úä±É ¤ÉÆnù EòÒ lÉÒÆ* VÉÉä ½þ¨ÉÉ®úä ªÉ½þÉÆ Eòä +|ÉäÆÊ]õ¶É lÉä =xÉEòÉä xÉÉèEò®úÒ xɽþÒÆ ʨɱÉiÉÒ lÉÒ* ´Éä ½þ¨ÉäÆ ¤ÉÉä±ÉiÉä lÉä ÊEò {ÉSSÉÒºÉ-{ÉSÉÉºÉ ½þVÉÉ®ú nùä nùÉä iÉÉä xÉÉèEò®úÒ Ê¨É±ÉiÉÒ ½þè* ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ ¶ªÉÉ¨É Ê¤É½þÉ®úÒ Ê¨É¸É (ʤɱ½þÉè®ú) : <ºÉ ºÉ®úEòÉ®ú EòÒ xɽþÒÆ, ªÉ½þ iÉÉä {ÉÖ®úÉxÉÒ ºÉ®úEòÉ®ú EòÒ ¤ÉÉiÉ ½þè* MR. CHAIRMAN: Shri Mohan Rawale, please address to the Chair. Why are you unnecessarily arguing with them?

... (Interruptions) ¸ÉÒ ¨ÉÉä½þxÉ ®úɴɱÉä : xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú VÉÒ, ¨ÉÖZÉä ¨ÉÉ¡ò EòÒÊVÉB, ªÉ½þ iÉÉä {ÉÖ®úÉxÉÒ ºÉ®úEòÉ®ú ¨ÉäÆ ½þÉä ®ú½þÉ lÉÉ* VÉÉä ºÉäÆ]Å±É ®úä±É´Éä, ¨É½þɱÉIɨÉÒ Eòä +|ÉäÆÊ]õ¶É ½þèÆ, ´ÉEòǺÉÇ ½þèÆ +Éè®ú ¨ÉÖ¨¤É<Ç ºÉäÆ]Å±É Eòä +|ÉäÆÊ]õ¶É ½þèÆ =xÉEòÉä VɱnùÒ ºÉä VɱnùÒ xÉÉèEò®úÒ {É®ú ±ÉMÉÉ<ªÉä* ¨ÉÖ¨¤É<Ç ¶É½þ®ú ºÉä ®úÉ¨É xÉɪÉEò VÉÒ +ÉiÉä ½þèÆ* ´É½þÉÆ º]õä¶ÉxÉ {É®ú ºÉÉ=Æb÷ ʺɺ]õ¨É ½þÉäiÉÉ ½þè, VÉÉä BxÉÉ=ƺɨÉäÆ]õ ½þÉäiÉÒ ½þè ´É½þ xɽþÒÆ ½þè* ´É½þÉÆ +ÉMÉ ±ÉMÉ MɪÉÒ lÉÒ* =ºÉ ºÉ¨ÉªÉ Eòä |ÉvÉÉxÉ ¨ÉÆjÉÒ ¸ÉÒ xÉ®úÊºÉÆ½þ ®úÉ´É VÉÒ EòÉä ʱÉJÉÉ lÉÉ* =ºÉ ºÉ¨ÉªÉ ®úä±É ¨ÉÆjÉÒ VÉÉ¡ò®ú ¶É®úÒ¡ò lÉä* ®úÉ¨É Ê´É±ÉÉºÉ {ÉɺɴÉÉxÉ VÉÒ xÉä ¨ÉɨɱÉÉ =`öɪÉÉ lÉÉ* ®úÉ¨É xÉɪÉEò VÉÒ ºÉä ¨ÉèÆ |ÉÉlÉÇxÉÉ Eò®úiÉÉ ½þÚÆ ÊEò ´É½þÉÆ VÉÉä ¨Éʽþ±ÉÉBÆ ¨É®ú SÉÖEòÒ ½þèÆ* =xÉEòä PÉ®ú ´ÉɱÉÉäÆ EòÉä ¨ÉÖ+É´ÉVÉÉ nùÒÊVÉB* ¨ÉèxÉä ªÉ½þÉÆ VÉÉä Êb÷¨ÉÉÆbºÉ ®úJÉÒ ½þèÆ, +É{É =x½þäÆ ¨ÉÉxÉäÆ* ®úä±ÉMÉÉÊc÷ªÉÉäÆ ¨ÉäÆ ºÉ¡òÉ<Ç ½þÉäxÉÒ SÉÉʽþB* ¸ÉÒ ºÉÉxÉUôÖ¨ÉÉ JÉÖÆMÉÖ®ú ¤ÉèºÉÒ¨ÉÖÊlɪÉÉ®úÒ (EòÉäEò®úÉZÉÉ®ú) : +Énù®úhÉÒªÉ ºÉ¦ÉÉ{ÉÊiÉ VÉÒ, ¨ÉèÆ iÉEò±ÉÒ¡ò ºÉä ÊPÉ®úä ¤ÉÉäb÷Éä±ÉèÆb÷ Eòä ±ÉÉäMÉÉäÆ Eòä Ênù±É EòÒ ¤ÉÉiÉ ¤ÉÉä±ÉxÉä Eòä ʱÉB JÉc÷É ½þÖ+É ½þÚÆ* ¨ÉÖZÉä =¨¨ÉÒnù ½þè ÊEò +Énù®úhÉÒªÉ ®úä±É ¨ÉÆjÉÒ ½þ¨ÉÉ®úÒ iÉEò±ÉÒ¡òÉäÆ EòÒ +Éä®ú vªÉÉxÉ nùäÆMÉä* ¨ÉèÆ nùÉä¤ÉÉ®úÉ ºÉä ]õÚ]õÒ-¡òÚ]õÒ Ê½þxnùÒ ¦ÉɹÉÉ ¨ÉäÆ ¤ÉÉä±ÉxÉä EòÒ EòÉäÊ¶É¶É Eò°üÆMÉÉ* <ºÉ ºÉ®úEòÉ®ú EòÉä +ÉB BEò ºÉÉ±É ½þÉäxÉä ´ÉɱÉÉ ½þè* BEò ºÉÉ±É ¨ÉäÆ +Énù®úhÉÒªÉ ®úä±É ¨ÉÆjÉÒ EòÒ iÉ®ú¡ò ºÉä ÊVÉºÉ føÆMÉ EòÉ VÉʺ]õºÉ ʨɱÉxÉÉ SÉÉʽþB, ´É½þ +¦ÉÒ iÉEò xɽþÒÆ Ê¨É±É {ÉɪÉÉ ½þè* ¨ÉèÆ EòÖUô ¨É½þi´É{ÉÚhÉÇ {´ÉÉ<Æ]ºÉ +É{ÉEòä ºÉ¨¨ÉÖJÉ ®úJÉxÉÉ SÉɽþiÉÉ ½þÚÆ* ¨Éä®úÒ ºÉ¤ÉºÉä {ɽþ±ÉÒ Êb÷¨ÉÉÆb÷ ¤ÉÉäb÷Éä±ÉèÆb÷ BÊ®úªÉÉ Eòä ¤ÉÉ®úä ¨ÉäÆ ½þè* ºÉÉ®úÒ ]ÅäxºÉ ´É½þÉÆ +ÉiÉÒ-VÉÉiÉÒ ½þèÆ ±ÉäÊEòxÉ Ênù¨ÉÉ{ÉÖ®ú ºÉä MÉÖ´Éɽþ]õÒ ´ÉɪÉÉ xÉ<Ç Ênù±±ÉÒ VÉÉä ®úÉVÉvÉÉxÉÒ BEºÉ|ÉäºÉ +ÉiÉÒ ½þè ½þ¨ÉÉ®úÒ iÉ®ú¡ò ºÉä Eò<Ç ºÉÉ±É {ɽþ±Éä Êb÷¨ÉÉÆb÷ EòÒ MÉ<Ç lÉÒ ÊEò ®úÉVÉvÉÉxÉÒ ]ÅäxÉ EòÉä EòÉäEò®úÉZÉÉ®ú ¨ÉäÆ ®úÉäEòÉ VÉÉB ±ÉäÊEòxÉ =ºÉä +¦ÉÒ iÉEò xɽþÒÆ ®úÉäEòÉ MɪÉÉ* ¨ÉèÆ ¨ÉÉÆMÉ Eò®úiÉÉ ½þÚÆ ÊEò EòÉäEò®úÉZÉÉ®ú ®úä±É´Éä º]õä¶ÉxÉ {É®ú ®úÉVÉvÉÉxÉÒ ]ÅäxÉ EòÉä ®úÉäEòxÉÉ SÉÉʽþB* EòÉäEò®úÉZÉÉ®ú ®úä±É´Éä º]õä¶ÉxÉ ½þÉäEò®ú ºÉÉ®úÒ ºÉÉ=lÉ-´Éèº]õ ¤ÉÉ=xb÷ ]ÅäxºÉ ¨ÉÖ¨¤É<Ç, ÊjÉ´Éäxpù¨É, SÉäxxÉ<Ç VÉÉiÉÒ ½þèÆ ±ÉäÊEòxÉ BEò ¦ÉÒ ]ÅäxÉ ´É½þÉÆ xɽþÒÆ ¯ûEòiÉÒ ½þè* ¨ÉèÆ Êb÷¨ÉÉÆb÷ Eò®úiÉÉ ½þÚÆ ÊEò +ÊiÉ ¶ÉÒQÉ EòÉäEò®úÉZÉÉ®ú ®úä±É´Éä º]õä¶ÉxÉ {É®ú ÊjÉ´Éäxpù¨É BEºÉ|ÉäºÉ, EòÉäSÉÒxÉ BEºÉ|ÉäºÉ, ¤ÉÆMɱÉÉè®ú BEºÉ|ÉäºÉ, nùÉnù®ú BEºÉ|ÉäºÉ, ºÉ®úÉ<ÇPÉÉ]õ BEºÉ|ÉäºÉ, ±ÉÉäʽþiÉ BEºÉ|ÉäºÉ +Éè®ú xÉ<Ç <Æ]ÅÉäbªÉÚºÉ EòÒ ½þÖ<Ç MÉÖ´Éɽþ]õÒ-SÉäxxÉ<Ç BEºÉ|ÉäºÉ ]ÅäxÉ EòÉä ®úÉäEòxÉÉ SÉÉʽþB* xÉÉìlÉÇ-<Ǻ]õ BEºÉ|ÉäºÉ ]ÅäxÉ Ê¤ÉVÉxÉÒ ®úä±É´Éä º]õä¶ÉxÉ +Éè®ú MÉÉäºÉÉ<ÇÆMÉÉÆ´É ®úä±É´Éä º]õä¶ÉxÉ ¯ûEòxÉÒ SÉÉʽþB* <ºÉEòä ºÉÉlÉ Eòɨɰü{É BEºÉ|ÉäºÉ EòÉä ¦ÉÒ MÉÉäºÉÉ<ÇÆMÉÉÆ´É ®úä±É´Éä º]õä¶ÉxÉ {É®ú ®úÉäEòxÉÉ SÉÉʽþB* EòÖUô ´É¹ÉÇ {ɽþ±Éä ¤ÉÉäb÷Éä±ÉèÆb÷ Eòä ±ÉÉäMÉÉäÆ Eòä ʱÉB BEò xÉ<Ç ]ÅäxÉ ¶ÉÖ¯û EòÒ MÉ<Ç lÉÒ* =ºÉ ]ÅäxÉ EòÉ xÉÉ¨É ÊºÉ¡òÆMÉ BEºÉ|ÉäºÉ lÉÉ* ¤Éb÷ä nùÖJÉ Eòä ºÉÉlÉ Eò½þxÉÉ {Éb÷ ®ú½þÉ ½þè ÊEò EòÖUô ¨É½þÒxÉä SɱÉÉxÉä Eòä ¤ÉÉnù ªÉ½þ ]ÅäxÉ ¤ÉÆnù Eò®ú nùÒ MÉ<Ç* Why should there be such sort of a betrayal by the Railway Ministry? +É{ÉxÉä <ºÉä EªÉÉäÆ ¤ÉÆnù ÊEòªÉÉ?

This train has to be again reintroduced. <ºÉʱÉB ¨ÉèÆ ®úä±É¨ÉÆjÉÒ ºÉä |ÉÉlÉÇxÉÉ Eò®ú ®ú½þÉ ½þÚÄ ÊEò <ºÉ ]ÅäxÉ EòÉä +ÊiÉ ¶ÉÒQÉ SÉɱÉÚ Eò®ú´ÉÉ<ªÉä* b÷֤ɮúÒ ºÉä MÉÖ´Éɽþ]õÒ VÉÉxÉä ´ÉɱÉÒ 29 +{É +Éè®ú 30 b÷É=xÉ ]ÅäxÉ EòÉä ÊxɪÉʨÉiÉ °ü{É ºÉä SÉɱÉÚ Eò®úxÉÉ SÉÉʽþB* +¯ûhÉÉSÉ±É BEºÉ|ÉäºÉ ¨ÉÖ®úJÉÉäºÉè±ÉäEò ºÉä +±ÉÒ{ÉÖ®úuÉ®ú +ÉxÉä ´ÉɱÉÒ 172 b÷É=xÉ +Éè®ú 171 +{É ]ÅäxÉ EòÉä SÉɱÉÚ Eò®úxÉÉ SÉÉʽþB* <ºÉEòä ºÉÉlÉ ½þÒ ºÉÉlÉ xÉ<Ç MÉÉÊc÷ªÉÉÆ ¦ÉÒ SÉɱÉÚ Eò®úxÉÉ SÉÉʽþB A superfast Express trainfrom Murkhong Selek to New Delhi with the name and style of Arunachal Bodoland Express,should be introduced soon. <ºÉEòä ºÉÉlÉ ½þÒ ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ ºÉä ÊxÉ´ÉänùxÉ Eò®úiÉÉ ½þÚÄ BxÉ.VÉä.{ÉÒ. +Éè®ú MÉÖ´ÉɽþÉ]õÒ Eòä ¤ÉÒSÉ ¨ÉäÆ BEò xÉ<Ç {ÉèºÉäÆVÉ®ú ]ÅäxÉ SÉɱÉÚ EòÒ VÉɪÉä* ¨ÉÖ®úJÉÉäÆMɺ±ÉäEò +Éè®ú ®úÆÊMɪÉÉ Eòä ¤ÉÒSÉ ¨ÉäÆ B¨É.VÉÒ. ±ÉÉ<xÉ EòÉä ¤ÉÒ.VÉÒ. ±ÉÉ<xÉ ¨ÉäÆ Eòx´É]õÇ ÊEòªÉÉ VÉɪÉä* ¡òEòÒ®úÉOÉÉ¨É ®úä±É´Éä VÉÆE¶ÉxÉ ºÉä vÉÖ´É®úÒ Eòä ¤ÉÒSÉ B¨É.VÉÒ.±ÉÉ<ÇxÉ EòÉä ¤ÉÒ.VÉÒ.±ÉÉ<xÉ ÊEòªÉÉ VÉɪÉä * ¥É½¨É{ÉÖjÉ xÉnùÒ {É®ú ¤ÉÉäMÉÒ¤ÉÒ±É ®úä±É {ÉÖ±É EòÉ ¡òÉ=Æb÷ä¶ÉxÉ º]õÉäxÉ ¸ÉÒ nùä´ÉäMÉÉèc÷É xÉä ®úJÉÉ lÉÉ, ±ÉäÊEòxÉ +¦ÉÒ iÉEò ´É½þ |ÉÉèVÉèE]õ SÉɱÉÚ xɽþÒÆ ÊEòªÉÉ MɪÉÉ* <ºÉEòÉä iÉÖ®úÆiÉ SÉɱÉÚ ÊEòªÉÉ VÉɪÉä* +MÉ®ú ºÉ¦ÉÒ BxÉ B¡ò ®úä±É´Éä ¨Éä +ÉxÉä VÉÉxÉä Eòä ʱÉB +±ÉMÉ +±ÉMÉ ¤ÉÒ.VÉÒ.±ÉÉ<xÉ EòÒ ´ªÉ´ÉºlÉÉ ½þÉä VÉɪÉä iÉÉä ±ÉÉäMÉÉä EòÉä ¤É½þÖiÉ ºÉÖÊ´ÉvÉÉ ½þÉäMÉÒ * ¤ÉÉäb÷Éä±ÉèÆb÷ BÊ®úªÉÉ ¨ÉäÆ ºÉ¦ÉÒ ®úä±É´Éä º]õä¶ÉxÉÉäÆ EòÉä Eò¨{ªÉÚ]õ®úÉ<Vb÷ ¤ÉÖÊEòÆMÉ +ÉÊ¡òºÉ ¨ÉäÆ Eòx´É]õÇ ÊEòªÉÉ VÉɪÉä* ®úÆÊMɪÉÉ ®úä±É´Éä Êb÷´ÉÒVÉxÉ Eòä xɪÉä ®úä±É´Éä º]õä¶ÉxÉ Eòä ʱɪÉä ¡òÉ=Æb÷ä¶ÉxÉ º]õÉäxÉ ®úJÉÉ MɪÉÉ lÉÉ ±ÉäÊEòxÉ +¦ÉÒ iÉEò =ºÉ {É®ú ´ÉEòÇ ¶ÉÖ¯û xɽþÒÆ ÊEòªÉÉ MɪÉÉ ½þè* BxÉ.B¡ò. ®úä±É´Éä ¨ÉäÆ xÉÉlÉÇ <Ǻ]õ Eòä 80 {É®úºÉäÆ]õ +xÉB¨{±ÉɪÉb÷ ªÉÚlºÉ Eòä ʱɪÉä xÉÉèEò®úÒ Ê®úVÉ´ÉÇ Eò®úxÉÒ SÉÉʽþªÉä* ¤ÉÉäb÷Éä±ÉèÆb÷ BäÊ®úªÉÉ ¨ÉäÆ EòÉäEò®úÉZÉÉ®ú º]õä¶ÉxÉ ºÉ¨ÉäiÉ ºÉ¦ÉÒ ®úä±É´Éä º]õä¶ÉxÉºÉ EòÉ b÷ä´É±Éä{ɨÉäÆ]õ Eò®úxÉÉ SÉÉʽþªÉä* MR. CHAIRMAN : Please conclude now.

SHRI SANSUMA KHUNGGUR BWISWMUTHIARY (KOKRAJHAR): All right, I am concluding. I would like to appeal to the hon. Minister of Railways through your honour to look into these genuine grievances and problems which I have raised in this august House, and resolve them as early as possiblein the interest of the people of the North-Eastern region.

 

SHRI A.F. GOLAM OSMANI (BARPETA): Mr. Chairman, Sir, through you, I would like to say to the hon. Minister of Railways that when the earlier Railway Budget was presented by him, there were some definite signs of pragmatic reflection as to the way in which he wanted to proceed.

In this year's Budget, we have seen that he has given weightage to pressures and abandoned those fundamental principles, primarily with reference to on-going projects. The Bongaigaon-Guwahati project was taken up for a BG line in 1983 and the bridge was completed. After fourteen years, that bridge was inaugurated in the presence of the hon. Prime Minister. It is very good. From Goalpara to Guwahati, we could make this whole line useful but that was not done. The hon. Minister of Railways, in the meeting with the MPs from the North-East promised that it will be completed within a year. Now, he has detracted and said that it would take another year. Is this the way you can complete the projects? You are under the pressure of the packages and it will naturally affect others.

When a Government makes a promise, it is binding on its successor also. There was a promise by his predecessor to establish a new railway division at Rangia. Now, in answer to a recent Parliamentary Question, the hon. Minister has given the answer that the State Government is not giving the land and that is why he is not in a position to found that division.

The State Government, in return, has come out with a statement saying that they were not approached properly, otherwise they would have given the land. The State Government has vehemently reacted and said about its willingness to provide land, if the concerned Railway authorities initiate to comply with the formalities of land acquisition. What has the hon. Minister to say in this regard? Sir, what are we to understand? Is this the way to delay the matters? I feel that the hon. Minister is doing things under compulsion. But to say that he has increased the fares from the angle of comfort that is being enjoyed by the passengers of different classes, is not fair. Is there any comfort in the sleeper class coaches any more? Does the hon. Minister not know himself, when he comes from Bihar, that it is no longer free to travel by a sleeper coach?

In search of a Rational Fare Structure, he has proposed to increase the fare, taking into account the difference in the level of comfort as between various classes. In that premise, he proposes to increase the fare of Sleeper Class by 1.55 times of the present fare. Fare of Guwahati-Delhi by Sleeper coach is at present Rs.389. In the new fare structure, it would go up to Rs.603 which is a 50 per cent increase. The Minister of Railways must be knowing about the overcrowding in II Tier coaches. Each coach generally provides 75 berths. As mentioned, since the tickets are being issued in waiting list, coaches run full, up to the brim. Not only the passages are occupied, even toilets are becoming unapproachable. NE region, presently being disturbed, a large number of military and paramilitary forces are being deployed and the movement of these forces have become one of the main reasons for overcrowding. The difference between Reserved and General Compartments has vanished in North East Bihar region. May I know whether the hon. Minister has any imaginative idea to bring the journey by Sleeper Coaches within the limits of tolerable journey, not to speak of comfort? In fact, persons like us, who would no longer be MPs or Ministers, perhaps would be travelling by Sleeper Coaches; so, he should make it tolerable.

So far as the gauge conversion between Lumding and Badarpur is concerned, he has again failed to keep the promise. He promised that work would start. There was an allotment of an amount of Rs.40 crore; only Rs.4 crore or Rs.5 crore has been spent. I would request the hon. Railway Minister to do the necessary things in this regard. I would request the hon. Minister to pay attention to these things.

DR. SAROJA V. (RASIPURAM): Mr. Chairman and learned Members of this august House, at the outset, I stand here to support the Railway Budget.

Sir, I am thankful to the hon. Railway Minister for having included a proposal for conversion of Salem-Cuddalore-Vridhachalam railway line, considering the importance of promoting coal transport for Cuddalore Port. At this juncture, I would like to point out that he said that this proposal would be taken up after obtaining clearance. I appeal to him that the annual outlay for that may kindly be increased - considering the importance of coal transport - from Rs.0.05 lakh to even Rs.5 crore, since the State Government is also going to contribute 50 per cent of the cost.

For the ongoing Karur-Salem project, I would appeal to the hon. Minister to at least allot Rs.50 crore. In the same project, we have one bridge which is the second largest bridge in India which is in my Constituency at Mohanur. I invite the hon. Minister to inaugurate it, after Budget allocation! On behalf of my leader, Idhaya Daivam Dr. Puratchi Thalaivi, under the leadership of the floor leader of our party, Shri Muthiah, all Members from AIADMK submitted a memorandum to the hon. Prime Minister of India requesting him to make Salem a separate division. We are disappointed to see that the hon. Minister has not made any mention about it. I hope that he would give a positive response when he replies.

Sir, I would appreciate the hon. Minister and congratulate the Sports Promotion Council and the players from railways for having bagged five gold medals out of seven in the recently concluded Asian Games at Bangkok. This shows how much importance the Ministry of Railways attaches to the improvement of sports, welfare of youth, disabled and the pensioners are also benefited by the present Budget. I would request hon. Minister that the Railway Divisional Headquarters to have sports complex and identify the hidden talented players. They should be adopted through the Sports Promotion Council and all facilities should be given, including the educational facilities. In that way we can produce players to the international standards.

Sir, the learned Members from the Opposition failed to appreciate the points which have been mentioned in the Budget. The hon. Railway Minister has identified the grey areas which have not been identified by the previous Railway Ministers.

One of the novel schemes that he has brought out is the afforestation drive by the Railways. The Minister has recently appointed the Railway Users Consultative Committee. The members of that Committee are willingly coming forward to assist us in improving the railway services. Here, I would like to give a suggestion. The Ministry should involve the Forest Department, Agriculture Department along with the railway authorities of the local area Panchayat presidents and local M.P. This scheme can be effectively implemented. Those M.Ps who involve themselves in implementing this programme by assisting the local officials under the Chairmanship of Collector, must be complimented.

Regarding commercial land utilization, I appreciate the move made by the Minister. As a medical doctor I can appreciate the concern shown by the Railway Ministry for the national programmes, like the family planning programme. The national target for reducing the birth rate was 18/1000. The Minister's reply it is said that they have brought it down to 14/1000 live birth. That shows the Railway Ministry's concern for the national programmes like, AIDS control programme, national welfare Programme, afforestation programme and other health care delivery system.

Before I conclude, on behalf of the members of the Railway Users Consultative Committee, I would like to point out that they are not getting TA/DA or rail passes. I would request the hon. Minister to consider their request and to utilize their services.

Salem, Namakkal, Erode, Coimbatore, Karur, Dharmapuri and North Arcot districts are famous for their textiles, turmeric and sago. They contribute a lot for the economy of the country. As you know, the Mangala Express has been has been connected with the Konkan Rail project. Due to this, the businessmen from these districts are put to hardship, tension and torture. That is one of the reasons why the economic growth of the region is coming down. After considering a request from the MPs of Tamil Nadu, the hon. Minister has given a promise that a train which is run once in a week would be operated daily up and down. ... (Interruptions)

Before I conclude, I would like to appeal to the hon. Minister that an optimum time should be fixed for the completion of Salem-Vridachalam project because it involves the economy of our country.

On my behalf and on behalf of the people of Tamil Nadu, particularly the people of my constituency, I request the Minister to implement this scheme within a fixed time frame.

Lastly, with a painful heart I wish to say something. We hear about the various schemes only on the floor of the House or from the newspaper. There is no feed-back from the official machinery about the progress made. There should be some monitoring system whereby MPs should be informed about the progress of various projects so that we can act as a bridge between the Government and the officials. With these few words I thank you for the opportunity given to me.

SHRI G. GANGA REDDY (NIZAMABAD): Thank you Mr. Chairman for giving me an opportunity to speak. I am from Nizamabad Constituency. Firstly I would speak about the gauge conversion. On 2nd February, there was an all Party rail roko agitation. Once a prosperous district,in Tilangana has now become more backward to the districts of Nanded of Maharashatra. I am happy that last year the Railway Minister had provided Rs.5 crore and another Rs.20 crore have been provided this year for the development work. During the agitation, the people of Nizamabad were promised that from Muthked to Nizamabad... (Interruptions)

MR. CHAIRMAN : There are a number of speakers. I will give you a chance later on.

SHRI G. GANGA REDDY : The coversion of metergauge to broadguage will take place in two years time. I request the Minister to take up the issue on a warfooting, particularly the guage conversion from Muthked to Secundrabad. Though the Government has provided Rs.3 lakh 60 crore, for Secundrabad to Bolaram Section, we still need Rs.254 crore so that the work can be completed earlier. We have about 50 seed processing units in our district. They are supplying their products throughout India. We are not getting even the fertilizers. Farmers, particularly, are suffering a lot. In addition to the provision made in the Budget, we need another Rs.254 crore. The Minister should consider how will the Railways meet all this.

Peddapali to Nizamabad line is pending for long. Though it was inaugurated in 1992, the Government provided Rs.7 crore for it only last year. This year also, we have got Rs.18 crore for it. We are thankful to the Minister for this.

There is an urgent need to expedite work for Karimnagar to Nizamabad second stage. A lot of labourers go from Armoor, Metpally, Koratla and Jagtial to Mumbai. In this regard, on 16th July, 1998, our hon. Prime Minister requested the Railway Ministter to provide Rs.20 crore to do the needful. Our hon. Chief Minister, Shri Naidu also has written three letters to the Government asking for Rs.20 crore.

Today also we gave a memorandum to the hon. Prime Minister requesting that there is a need to start work on Nizamabad-Karimnagar sector. So I request both the Railway Ministers to consider this and provide adequate funds. Sir, the Nizamabad Station needs improvement as there are no platforms etc. We need rail overbridges particularly on National Highways as people are facing a lot of difficulties.

With these words, I once again thank the Ministry of Railways.

¸ÉÒ ¦ÉɺEò®ú ®úÉ´É {ÉÉ]õÒ±É (xÉÉÆnùäc÷) : ¨ÉèÆ 1999-2000 Eòä ®úä±É ¤ÉVÉ]õ {É®ú +{ÉxÉä Ê´ÉSÉÉ®ú ®úJÉxÉÉ SÉɽþiÉÉ ½þÚÆ* ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ, ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú VÉÒ xÉä <ºÉ ´É¹ÉÇ VÉÉä ¤ÉVÉ]õ ºÉnùxÉ ¨ÉäÆ ®úJÉÉ ½þè, =ºÉEòÉ +É¨É +Énù¨ÉÒ {É®ú EªÉÉ {ÉÊ®úhÉÉ¨É ½þÉäMÉÉ, <ºÉEòä ʴɺiÉÉ®ú ¨ÉäÆ ¨ÉèÆ xɽþÒÆ VÉÉxÉÉ SÉɽþÚÆMÉÉ* ¨ÉèÆ ºÉ¨ÉªÉ EòÒ ¨ÉªÉÉÇnùÉ ®úJÉiÉä ½þÖB Eòä´É±É +{ÉxÉä IÉäjÉ ºÉä ½þÒ ºÉÆ¤ÉÆÊvÉiÉ EòÖUô |ɶxÉ ªÉ½þÉÆ {É®ú ®úJÉÚÆMÉÉ* ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú VÉÒ ¤Éc÷ä ½þÒ |ÉÊiɦÉɶÉɱÉÒ xÉäiÉÉ ½þèÆ* ¨ÉèÆ VÉ¤É <ºÉ ºÉnùxÉ EòÉ ºÉnùºªÉ xɽþÒÆ lÉÉ iÉ¤É ¨ÉÖZÉä <ºÉÒ ºÉnùxÉ EòÒ MÉè±É®úÒ ¨ÉäÆ ¤Éè`öEò®ú =xÉEòä EòÖUô ¦ÉɹÉhÉ ºÉÖxÉxÉä EòÉ ¨ÉÉèEòÉ Ê¨É±ÉÉ* ¨ÉèÆ =ºÉ ºÉ¨ÉªÉ ¨É½þÉ®úɹ]Å +ºÉ䨤ɱÉÒ EòÉ ºÉnùºªÉ lÉÉ* ´Éä VÉ¤É ¦ÉÒ <ºÉ ºÉnùxÉ ¨ÉäÆ ¤ÉÉiÉ Eò®úiÉä lÉä iÉ¤É ¤Éc÷ä ½þÒ +É´Éä¶É {ÉÚhÉÇ føÆMÉ ºÉä, ¤Éc÷ä ½þÒ |ÉɨÉÉÊhÉEòiÉÉ Eòä ºÉÉlÉ Ê¤É½þÉ®ú Eòä Ê{ÉUôc÷ä <±ÉÉEòÉäÆ EòÒ ¤ÉÉiÉ Eò®úiÉä lÉä* ´Éä =ºÉ ºÉ¨ÉªÉ +{ÉxÉÒ ¤ÉÉiÉ VÉÉä®ú nùäEò®ú Eò½þiÉä lÉä ÊEò VÉÉä ºÉiiÉÉ ¨ÉäÆ ®ú½þxÉä ´ÉɱÉä ½þèÆ, ºÉiiÉÉ ¨ÉäÆ ½þèÆ, =x½þäÆ ½þ¨Éä¶ÉÉ Ê{ÉUôc÷ä IÉäjÉ Eòä Ê´ÉEòÉºÉ EòÒ {ÉÊ®úªÉÉäVÉxÉÉ+ÉäÆ {É®ú VªÉÉnùÉ vªÉÉxÉ nùäxÉÉ SÉÉʽþB* +MÉ®ú <ºÉ nùä¶É ¨ÉäÆ BäºÉÉ xɽþÒÆ ½þÉäMÉÉ iÉÉä <ºÉ nùä¶É EòÒ +JÉÆb÷iÉÉ, BEòiÉÉ Ê]õEòäMÉÒ xɽþÒÆ* <ºÉ ¤ÉÉiÉ {É®ú ¤Éc÷É ¤É±É nùäEò®ú ´É½þ ªÉ½þÉÆ ¦ÉɹÉhÉ ÊnùªÉÉ Eò®úiÉä lÉä* ¨ÉèÆ =xÉEòä ¦ÉɹÉhÉ ºÉÖxÉEò®ú ¤Éc÷É |ɦÉÉÊ´ÉiÉ ½þÉäiÉÉ lÉÉ +Éè®ú ¨ÉÖZÉä ±ÉMÉiÉÉ lÉÉ ÊEò xÉÒiÉÒ¶É VÉÒ +{ÉxÉä IÉäjÉ EòÒ ¤ÉÉiÉ xɽþÒÆ Eò®úiÉä ¤ÉʱEò ¦ÉÉ®úiÉ ´É¹ÉÇ ¨ÉäÆ VÉÉä Ê{ÉUôc÷ä IÉäjÉ ½þèÆ, =xÉ ±ÉÉäMÉÉäÆ Eòä Ênù±É EòÒ ¤ÉÉiÉ Eò®úiÉä ½þèÆ* ¨Éä®úä ½þÒ IÉäjÉ EòÒ ¤ÉÉiÉ Eò®úiÉä ½þèÆ, BäºÉÉ ¨ÉÖZÉä ±ÉMÉiÉÉ lÉÉ +Éè®ú =xÉEòä ¦ÉɹÉhÉ ºÉä ¨ÉèÆ ¤Éc÷É |ɦÉÉÊ´ÉiÉ ½þÉäiÉÉ lÉÉ* VÉ¤É ¸ÉÒ +]õ±É ʤɽþÉ®úÒ ´ÉÉVÉ{ÉäªÉÒ VÉÒ EòÉ ¨ÉÆÊjɍɯb÷±É ¤ÉxÉÉ, ¨ÉÖZÉä nùÖJÉ iÉÉä lÉÉ ÊEò ¨Éä®úÒ {ÉÉ]õÒÇ EòÉ ¨ÉÆÊjɍɯb÷±É xɽþÒÆ ¤ÉxÉÉ* {É®úxiÉÖ =ºÉEòä ºÉÉlÉ-ºÉÉlÉ JÉÖ¶ÉÒ BEò ¤ÉÉiÉ EòÒ ½þÖ<Ç ÊEò xÉÒiÉÒ¶É VÉÒ EòÉä ®úä±É ¨ÉÆjÉÉ±ÉªÉ Ê¨É±ÉÉ* ¨ÉÖZÉä JÉÖ¶ÉÒ <ºÉ ¤ÉÉiÉ EòÒ ½þÖ<Ç ÊEò BEò |ÉɨÉÉÊhÉEò xÉäiÉÉ EòÉä ÊVɺÉä Ê{ÉUôc÷ä <±ÉÉEòä EòÉ nùÖJÉ +Éè®ú nùnùÇ ¨ÉɱÉÚ¨É ½þè, =xÉEòÉä ®úä±É ¨ÉÆjÉÉ±ÉªÉ Ê¨É±ÉÉ ½þè +Éè®ú +¤É ®úä±É ¨ÉÆjÉÉ±ÉªÉ ¨ÉäÆ EòÉ¡òÒ ¤ÉÉiÉäÆ BäºÉÒ ½þÉäÆMÉÒ ÊVɺɺÉä Ê{ÉUôc÷ä <±ÉÉEòÉäÆ EòÉä xªÉÉªÉ Ê¨É±ÉäMÉÉ* VÉ¤É ¨ÉèÆxÉä ®úä±É ¤ÉVÉ]õ {ÉgøÉ, iÉÉä xÉÒiÉÒ¶É VÉÒ ¨ÉÖZÉä ¤Éc÷Ò PÉÉä®ú ÊxÉ®úɶÉÉ ½þÖ<Ç ÊEò |ÉɨÉÉÊhÉEò xÉäiÉÉ, |ÉÊiɦÉɶÉɱÉÒ xÉäiÉÉ VÉÉä ½þ¨Éä¶ÉÉ Ê{ÉUôc÷ä <±ÉÉEòÉäÆ EòÒ ¤ÉÉiÉ Eò®úiÉÉ lÉÉ, =ºÉxÉä ¨Éä®úä IÉäjÉ EòÒ ¤É½þÖiÉ ½þÒ +xÉnùäJÉÒ EòÒ* ¨ÉèÆ =xÉEòÒ ¨ÉVɤÉÚÊ®úªÉÉäÆ EòÉä ºÉ¨ÉZÉ ºÉEòiÉÉ ½þÚÆ {É®úxiÉÖ ¨ÉèÆ ¤Éc÷Ò +ɶÉÉ Eòä ºÉÉlÉ JÉc÷É ½þÚÆ ÊEò VÉ¤É ¨ÉèÆ +{ÉxÉä IÉäjÉ EòÒ ¤ÉÉiÉäÆ +É{ÉEòä ºÉɨÉxÉä ®úJÉÚÆMÉÉ, 540 IÉäjÉ ½þèÆ +Éè®ú ½þÉä ºÉEòiÉÉ ½þè ÊEò +É{ÉEòä ®úä±É ¨ÉÆjÉÉ±ÉªÉ xÉä ¨Éä®úä IÉäjÉ Eòä Ê{ÉUôc÷ä{ÉxÉ EòÒ ¤ÉÉiÉäÆ +É{ÉEòä ºÉɨÉxÉä xɽþÒÆ ®úJÉÒ ½þÉäÆMÉÒ* ¨Éä®úä IÉäjÉ ¨ÉäÆ Ê{ÉUôc÷ä{ÉxÉ Eòä Ê´ÉEòÉºÉ EòÒ VÉÉä {ÉÊ®úªÉÉäVÉxÉÉBÆ ½þèÆ, ÊVÉxÉEòÉ ®úä±É´Éä ºÉä ºÉÆ¤ÉÆvÉ ½þè, =xÉEòÉä ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ Eòä ºÉɨÉxÉä ®úJÉxÉÉ SÉɽþiÉÉ ½þÚÆ +Éè®ú ¨ÉÖZÉä ʴɶ´ÉÉºÉ ½þè ÊEò ¨ÉÆjÉÒ VÉÒ =ºÉ¨ÉäÆ Vɰü®ú EòÖUô Eò®úxÉä EòÒ EòÉäÊ¶É¶É Eò®úäÆMÉä* ÊVÉxÉ {ÉÊ®úªÉÉäVÉxÉÉ+ÉäÆ EòÉä {ɽþ±Éä ½þÒ ¨ÉÆVÉÚ®úÒ Ê¨É±ÉÒ ½þÖ<Ç ½þè, =xÉEòÉä MÉÊiÉ nùäxÉä EòÉ EòÉ¨É +É{ÉEòä ¨ÉÆjÉÉ±ÉªÉ EòÉä Eò®úxÉÉ ½þÉäMÉÉ* ... (´ªÉ´ÉvÉÉxÉ) ¨ÉèÆ {ɽþ±ÉÒ ¤ÉÉ®ú ¤ÉÉä±É ®ú½þÉ ½þÚÆ, ¨Éä®úÒ Ê´ÉxÉiÉÒ ½þè ÊEò ¨ÉÖZÉä ¤ÉÉä±ÉxÉä nùäÆ* ... (´ªÉ´ÉvÉÉxÉ) xÉÉÆnùäc÷ ®úä±É Êb÷´ÉÒVÉxÉ, ÊVɺÉEòÒ xÉÒÆ´É nùºÉ ºÉÉ±É {ɽþ±Éä ®úJÉÒ MÉ<Ç, +ÉVÉ ¦ÉÒ =ºÉEòÉ EòÉ¨É {ÉÚ®úÉ xɽþÒÆ ½þÖ+É ½þè* =ºÉ¨ÉäÆ ºÉÉgøä Uô: Eò®úÉäc÷ ¯û{ɪÉä EòÒ ±ÉÉMÉiÉ +ÉiÉÒ ½þè ±ÉäÊEòxÉ +ÉVÉ iÉEò SÉÉ®ú Eò®úÉäc÷ ¯û{ɪÉä ½þÒ Ê¨É±Éä ½þè* ¨Éä®úÒ Ê´ÉxÉiÉÒ ½þè ÊEò +É{É =ºÉEòä ʱÉB |ÉÉ´ÉvÉÉxÉ Eò®úäÆ ÊVɺɺÉä ´É½þ EòÉ¨É {ÉÚ®úÉ ½þÉä ºÉEòä* xÉÉÆnùäc÷ Êb÷´ÉÒVÉxÉ EòÉä +¦ÉÒ ¦ÉÒ {ÉÚ®úä +ÊvÉEòÉ®ú xɽþÒÆ ½þèÆ, ºÉ¤É ¤ÉÉiÉäÆ ÊºÉEòxnù®úɤÉÉnù ºÉä ½þÉäiÉÒ ½þèÆ* ¨Éä®úÒ Ê´ÉxÉiÉÒ ½þè ÊEò xÉÉÆnùäc÷ Êb÷´ÉÒVÉxÉ EòÉä {ÉÚ®úä +ÊvÉEòÉ®ú |ÉÉ{iÉ ½þÉäÆ, ´É½þÉÆ {ÉÚ®úÉ º]õÉ¡ò ½þÉä +Éè®ú =ºÉEòä ¨ÉÉvªÉ¨É ºÉä ½þ¨ÉÉ®úä <±ÉÉEòä EòÉ ºÉÉ®úÉ EòÉ®úÉä¤ÉÉ®ú ½þÉä* xÉÉÆnùäc÷ Êb÷´ÉÒVÉxÉ nùÊIÉhÉ ¨ÉvªÉ ®úä±É´Éä ºÉä VÉÖc÷É ½þÖ+É ½þè, ½þ¨ÉÉ®úÒ ¨ÉÉÆMÉ ½þè ÊEò =ºÉä ¨ÉvªÉ ®úä±É´Éä ºÉä VÉÉäc÷É VÉÉB* =ºÉ Êb÷´ÉÒVÉxÉ Eòä ¨ÉÉvªÉ¨É ºÉä =ºÉ BÊ®úªÉÉ Eòä ʱÉB EòÉ¡òÒ EòÉ¨É ½þÉä ºÉEòiÉä ½þèÆ* +¦ÉÒ iÉä±ÉMÉÖ nùä¶É¨É Eòä ¨É訤ɮú ºÉɽþ¤É xÉä ÊxÉVÉɨÉɤÉÉnù +Éè®ú ʺÉEòxnù®úɤÉÉnù EòÒ ¤ÉÉiÉ EòÒ* ¨ÉèÆ xÉÒiÉÒ¶É VÉÒ EòÉ +ɦÉÉ®ú |ÉnùʶÉÇiÉ Eò°üÆMÉÉ ÊEò =x½þÉäÆxÉä =ºÉEòä ʱÉB <ºÉ ºÉÉ±É 20 Eò®úÉäc÷ ¯û{ɪÉä ®úJÉä ½þèÆ ±ÉäÊEòxÉ ¨Éä®úÒ nù®úJ´ÉɺiÉ ½þè ÊEò ´É½þ ¤É½þÖiÉ ¨É½þi´É{ÉÚhÉÇ ®úä±É ±ÉÉ<xÉ ½þè, =ºÉEòÉ ºÉÆ¤ÉÆvÉ Ê{ÉUôc÷ä <±ÉÉEòä ºÉä ½þè SÉɽþä ´É½þ iÉä±ÉÆMÉÉxÉÉ, ¨É®úÉ`ö´ÉÉc÷É, MÉֱɤÉMÉÉÇ +Éè®ú ®úɪÉSÉÚ®ú, VÉÉä {ɽþ±Éä ÊxÉVÉÉ¨É º]õä]õ ¨ÉäÆ lÉä, =ºÉEòÉ ¤ÉVÉ]õ ¤ÉgøÉªÉÉ VÉÉB +Éè®ú +ÉxÉä ´ÉɱÉä ºÉÉ±É ¨ÉäÆ =ºÉ EòÉ¨É EòÉä {ÉÚ®úÉ Eò®úxÉä EòÒ EòÉäÊ¶É¶É +É{ÉEòÒ iÉ®ú¡ò ºÉä ½þÉäxÉÒ SÉÉʽþB* ¨ÉÖnùJÉäc÷-ʺÉEòxnù®úɤÉÉnù, {ÉÚ®úxÉÉ +Éè®ú +EòÉä±ÉÉ, ÊVɺÉEòÒ ¤ÉÉiÉ {ɽþ±Éä ½þÖ<Ç ½þè, ¨ÉÒ]õ®ú MÉäVÉ EòÉä ¥ÉÉìb÷MÉäVÉ ¨ÉäÆ Eòx´ÉVÉÇxÉ Eò®úxÉä EòÉ |ɺiÉÉ´É +É{ÉEòä Ê´ÉSÉÉ®úÉvÉÒxÉ ½þè* ¨Éä®úä IÉäjÉ ¨ÉäÆ EòÖUô xÉ<Ç ±ÉÉ<xÉÉäÆ Eòä ºÉ´ÉÇä ½þÉäxÉä EòÒ +ɴɶªÉEòiÉÉ ½þè ÊVɺɨÉäÆ =nùMÉÒ®ú, ¤ÉäVÉÚ®ú, ¤ÉÉänùxÉ, ʤɱÉÉä±ÉÒ, xÉ®úºÉÒ½þ, ¨ÉÖnùJÉäc÷, ºÉ°ü®ú, iÉÉVɤɯnù +Éè®ú ±ÉÉiÉÚ®ú ®úÉäb÷, xÉÉÆnùäc÷, ±ÉÉä+É, MÉÆMÉÉJÉäc÷, +½þ¨Énù{ÉÖ®ú, SÉÉEòÚ®ú, ¤É®úÉä<Ç, ¤ÉÒc÷ +ÉÊnù ½þèÆ* <xÉ xÉ<Ç ®úä±É ±ÉÉ<xÉÉäÆ EòÒ ¨ÉÉÆMÉ ½þ¨É ¤É½þÖiÉ ºÉ¨ÉªÉ ºÉä Eò®ú ®ú½þä ½þèÆ* +É{É <ºÉ ºÉÉ±É =ºÉEòÉ ºÉ´ÉÇäIÉhÉ Eò®úxÉä EòÒ EòÉäÊ¶É¶É Eò®úäÆ* ¨ÉÖZÉä ¤Éc÷Ò JÉÖ¶ÉÒ ½þè ÊEò +É{ÉEòÒ {ÉÉ]õÒÇ Eòä ºÉnùºªÉ ¸ÉÒ |ɦÉÖxÉÉlÉ ÊºÉÆ½þ xÉä VÉ¤É ´Éè¶ÉɱÉÒ ºÉä Ênù±±ÉÒ iÉEò ]ÅäxÉ EòÒ ¤ÉÉiÉ EòÒ iÉÉä +É{ÉxÉä ¤Éc÷Ò iÉi{É®úiÉÉ Eòä ºÉÉlÉ Eò½þÉ ÊEò ½þ¨ÉxÉä 24 Êb÷¤¤ÉÉäÆ EòÒ ]ÅäxÉ ¶ÉÖ¯û EòÒ ½þè* ¨ÉèÆ ´ÉèºÉÒ ½þÒ =¨¨ÉÒnù +{ÉxÉä |ɺiÉÉ´É Eòä ¤ÉÉ®úä ¨ÉäÆ Eò®úiÉÉ ½þÚÆ* nùä´ÉÊMÉ®úÒ BEºÉ|ÉèºÉ ÊVɺÉEòÉ xɨ¤É®ú 7688 ½þè, VÉÉä xÉÉÆnùäc÷ ºÉä ¨ÉÖ¨¤É<Ç iÉEò SɱÉiÉÒ ½þè, ¨Éä®úÒ nù®úJ´ÉɺiÉ ½þè ÊEò =ºÉ¨ÉäÆ Uô: xÉB Êb÷¤¤Éä VÉÉäc÷ä VÉÉBÆ +Éè®ú VÉèºÉÉ |ɦÉÖxÉÉlÉ ÊºÉÆ½þ VÉÒ Eòä ¤ÉÉ®úä ¨ÉäÆ ªÉ½þÉÆ BäxÉÉ=ÆºÉ ÊEòªÉÉ, ´ÉèºÉÒ BäxÉÉ=ƺɨÉèÆ]õ ¨Éä®úä ¤ÉÉ®úä ¨ÉäÆ ¦ÉÒ ½þÉä* ºÉSÉEòÆb÷ BEºÉ|ÉèºÉ VÉÉä ʺÉJÉ ºÉ¨ÉÉVÉ Eòä ʱÉB +¨ÞÉiɺɮú ºÉä MÉÖ¯ûuÉ®úÉ xÉÉÆnùäc÷ iÉEò SɱÉiÉÒ ½þè, ¤É®úxÉɱÉÉ ºÉɽþ¤É EòÉä ¦ÉÒ =ºÉEòÒ ¨ÉɱÉÚ¨ÉÉiÉ ½þè, ´É½þ ½þ¡iÉä ¨ÉäÆ {ÉÉÆSÉ ¤ÉÉ®ú SɱÉiÉÒ ½þèÆ* =ºÉ¨ÉäÆ ¤É½þÖiÉ ¤Éc÷ä {Éè¨ÉÉxÉä {É®ú ªÉÉjÉÒ VÉÉiÉä ½þèÆ* ¨Éä®úÒ nù®úJ´ÉɺiÉ ½þè ÊEò =ºÉ ]ÅäxÉ EòÉä b÷Éä±ÉÒ EòÒ VÉÉB* 19.59 hrs (Mr. Speaker in the chair) {ÉÆSÉ´É]õÒ BEºÉ|ÉèºÉ 1402, ¨ÉÖ¨¤É<Ç ºÉä ¨ÉxɨÉÉc÷ iÉEò VÉÉiÉÒ ½þè, =ºÉä xÉÉÆnùäc÷ iÉEò ¤ÉgøÉ<B ªÉÉ xÉÉÆnùäc÷ ºÉä ¨ÉxɨÉÉc÷ iÉEò nùںɮúÒ xÉ<Ç ]ÅäxÉ ¶ÉÖ¯û EòÒÊVÉB* {ÉÖhÉä BEºÉ|ÉèºÉ {ÉèºÉäÆVÉ®ú ]ÅäxÉ xɨ¤É®ú 1604, 1321 EòÉä BEºÉ|ÉèºÉ ]ÅäxÉ ¨ÉäÆ ¤Énù±ÉÉ VÉÉB +Éè®ú =ºÉä xÉÉÆnùäc÷ iÉEò BäEºÉ]õèÆb÷ ÊEòªÉÉ VÉÉB, =ºÉä xÉÆnùÒ OÉÉ¨É xÉÉ¨É ÊnùªÉÉ VÉÉB* xÉÉÆnùäc÷- ¤ÉÆMɱÉÉè®ú BEºÉ|ÉèºÉ MÉÉc÷Ò EòÉä Êiɰü{ÉÊiÉ VÉÉxÉä ´ÉɱÉä ªÉÉÊjɪÉÉäÆ Eòä ʱÉB ®úÉìªÉ±É ºÉÒ¨ÉÉ BEºÉ|ÉèºÉ EòÉä Ê´ÉEòÉ®úɤÉÉnù VÉÆE¶ÉxÉ {É®ú VÉÉä º±ÉÒ{É®ú Êb÷¤¤Éä VÉÉäc÷ä VÉÉBÆ* 20.00 hrs. xÉÉÆnùäc÷ {É]õxÉÉ MÉÆMÉÉ MÉÉänùÉ´É®úÒ BEºÉ|ÉèºÉ, +É{ÉEòÉä ¨ÉɱÉÚ¨É ½þè ÊEò <ºÉ ºÉÉ±É JÉɱɺÉÉ {ÉÆlÉ EòÉä 300 ºÉÉ±É ½þÉäxÉä EòÒ ´É¹ÉÇMÉÉÆ`ö ½þ¨ÉÉ®úÉ ÊºÉJÉ ºÉ¨ÉÉVÉ ¨ÉxÉÉ ®ú½þÉ ½þè* <ºÉ ºÉ®úEòÉ®ú EòÉä ½þ¨ÉÉ®úä ¤É®úxÉɱÉÉ VÉÒ EòÒ, +EòɱÉÒ nù±É EòÒ ¦ÉÒ ºÉ{ÉÉä]õÇ ½þè* <ºÉºÉä =xÉEòÉä ¦ÉÒ ¤Éc÷Ò JÉÖ¶ÉÒ ½þÉäMÉÒ* MÉÖ°ü MÉÉäÊ´Éxnù ÊºÉÆ½þ VÉÒ EòÉ VÉÉä MÉÖ¯ûuÉ®úÉ {É]õxÉÉ ¨ÉäÆ ½þè, ½þ¨ÉÉ®úä xÉÉÆnùäc÷ EòÉä <ºÉºÉä VÉÉäc÷xÉä ´ÉɱÉÒ +MÉ®ú ]ÅäxÉ <ºÉ ´É¹ÉÇ ¨ÉäÆ ¶ÉÖ°ü ½þÉäMÉÒ iÉÉä ½þ¨ÉÉ®úä ªÉ½þÉÆ ºÉ¤É ʺÉJÉ ¦ÉÉ<Ç +É{ÉEòÉä ¤É½þÖiÉ ¤ÉvÉÉ<Ç nùäÆMÉä* ´É½þ ]ÅäxÉ +É{É ¶ÉÖ°ü Eò®úäÆ, BäºÉÒ ¨ÉèÆ +É{ɺÉä nù®úJ´ÉɺiÉ Eò®úiÉÉ ½þÚÆ* {ÉÖhÉä {ÉÚhÉÉÇ {ÉèºÉäÆVÉ®ú ]ÅäxÉ ¨ÉäÆ nùÉä º±ÉÒ{É®ú EòÉäSÉ ±ÉMÉɪÉä VÉɪÉäÆ* ¨ÉɱÉ]õäEòc÷Ò EòÉä xÉÉÆnùäc÷ ¶É½þ®ú EòÉ ={ÉxÉMÉ®úÒªÉ ®úä±É´Éä º]õä¶ÉxÉ ¤ÉxÉɪÉÉ VÉɪÉä, <ºÉºÉä ʺÉJÉ ªÉÉÊjɪÉÉäÆ EòÉä ºÉÖÊ´ÉvÉÉ ½þÉäMÉÒ* {ÉÚhÉÉÇ VÉÆE¶ÉxÉ {É®ú b÷ÒVÉ±É ±ÉÉäEòÉä¨ÉÉäÊ]õ´É ¶Éäb÷ Eòä EòÉ¨É EòÉä {ÉÚ®úÒ MÉÊiÉ Eòä ºÉÉlÉ <ºÉ ´É¹ÉÇ ¨ÉäÆ {ÉÚ®úÉ ÊEòªÉÉ VÉɪÉä* ¨ÉxɨÉÉb÷ VÉÆE¶ÉxÉ {É®ú {ɽþ±Éä nùÊIÉhÉ ¨ÉvªÉ ®úä±É´Éä EòÉ {±Éä]õ¡òɨÉÇ lÉÉ, ®úä±É EòÉ {ÉÖxÉMÉÇ`öxÉ ½þÉäxÉä ºÉä ªÉ½þ {±Éä]õ¡òɨÉÇ ¨ÉvªÉ ®úä±É´Éä EòÒ +Éä®ú SɱÉÉ MɪÉÉ* xÉÉÆnùäc÷ EòÒ +Éä®ú ºÉä +ÉxÉä ´ÉɱÉÒ ]ÅäxÉ EòÉä ¨ÉxɨÉÉb÷ {É®ú {±Éä]õ¡òɨÉÇ xɽþÒÆ ʨɱÉiÉÉ* <ºÉºÉä ¨É®úÉ`ö´ÉÉc÷É ºÉä +ÉxÉä ´ÉɱÉÒ ]ÅäxÉ EòÉä ¤É½þÖiÉ EòÊ`öxÉÉ<Ç ½þÉäiÉÒ ½þè, <ºÉʱÉB ¨ÉxɨÉÉb÷ {É®ú ¨É®úÉ`ö´ÉÉc÷É ®úä±ÉMÉÉÊc÷ªÉÉäÆ Eòä ʱÉB nùÉä xɪÉä {±Éä]õ¡òɨÉÇ ¤ÉxÉɪÉä VÉɪÉäÆ* xÉÉÆnùäc÷ ®úä±É´Éä º]õä¶ÉxÉ {É®ú BEò xɪÉÉ Ê®úVÉ´ÉÇä¶ÉxÉ EòÉ=Æ]õ®ú JÉÉä±ÉÉ VÉɪÉä* +Éè®úÆMÉɤÉÉnù ÊSÉEò±É{ÉÉxÉÉ ¨ÉxɨÉÉb÷ Eòä ¤ÉÒSÉ ¨ÉäÆ ®úä±É´Éä º]õä¶ÉxÉ EòÉ EòÉ¨É VɱnùÒ ¶ÉÖ°ü ÊEòªÉÉ VÉɪÉä* ½þènù®úɤÉÉnù +½þ¨ÉnùɤÉÉnù ´ÉɪÉÉ {É®ú¦ÉxÉÒ BEò Ê{ɱÉÊOÉ¨É ]ÅäxÉ ¶ÉÖ°ü EòÒ VÉɪÉä* ¦ÉÉ®úiÉ ®úixÉ ¤ÉɤÉÉ ºÉɽþä¤É +¨¤Éäb÷Eò®ú Eòä nùÒIÉÉ Ênù´ÉºÉ {É®ú +Éè®ú ÊxÉ´ÉÉÇhÉ Ênù´ÉºÉ {É®ú xÉÉMÉ{ÉÖ®ú ¨ÉäÆ 14 +|Éè±É EòÉä +Éè®ú ¨ÉÖ¨¤É<Ç ¨ÉäÆ Uô& ÊnùºÉ¨¤É®ú EòÉä ¤É½þÖiÉ ½þÒ ¤Éc÷É ¡òÆE¶ÉxÉ ½þÉäiÉÉ ½þè, =ºÉEòä ʱÉB ½þ¨ÉÉ®úä ½þVÉÉ®úÉäÆ ¦ÉÉ<Ç xÉÉÆnùäc÷ ºÉä VÉÉiÉä ½þèÆ* ¨Éä®úÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú VÉÒ ºÉä ªÉ½þ nù®úJ´ÉɺiÉ ½þè ÊEò <ºÉEòä ʱÉB º{Éä¶É±É ]ÅäxÉ =ºÉ ºÉ¨ÉªÉ ´É½þÉÆ ºÉä SɱÉÉ<Ç VÉɪÉä* ¨Éä®úÒ ¤ÉÉiÉ ºÉ¨ÉÉ{iÉ Eò®úxÉä Eòä {ɽþ±Éä ¨ÉèÆ BEò ¨É½þi´É{ÉÚhÉÇ Ê¤ÉxnùÖ EòÒ +Éä®ú ®úä±É ¨ÉÆjÉÒ EòÉ vªÉÉxÉ +ÉEòʹÉÇiÉ Eò®úxÉÉ SÉɽþiÉÉ ½þÚÆ* ´É½þ ªÉ½þ ½þè ÊEò ®úä±É ºÉÊ´ÉǺÉäWÉ ¨ÉäÆ ¨É®úÉ`ö´ÉÉc÷É IÉäjÉ Eòä ¤É½þÖiÉ ½þÒ Eò¨É ±ÉÉäMÉ xÉÉèEò®úÒ {É®ú ½þèÆ* +É{É Fòè¶É |ÉÉäOÉÉ¨É ¤ÉxÉÉEò®ú ®úä±É ºÉÊ´ÉǺÉäVÉ ¨ÉäÆ ¨É®úÉ`ö´ÉÉc÷É IÉäjÉ EòÉ ¤ÉèMɱÉÉìMÉ {ÉÚ®úÉ Eò®úäÆ* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ, ¨ÉÉxÉxÉÒªÉ +vªÉIÉ ¨É½þÉänùªÉ, +É{ÉEòÉ +ɦÉÉ®ú ¨ÉÉxÉiÉä ½þÖB ¨ÉèÆ +{ÉxÉÒ ¤ÉÉiÉ JÉi¨É Eò®úiÉÉ ½þÚÆ* MR. SPEAKER: Shri Rajveer Singh. He is the last speaker.

... (Interruptions)

SHRI MANORANJAN BHAKTA (ANDAMAN AND NICOBAR ISLANDS): We have been waiting here to speak. There are four more Members to speak...(Interruptions)

MR. SPEAKER: He is the last speaker.

SHRI MANORANJAN BHAKTA : How can it be? We have agreed to sit late for this purpose...(Interruptions)

SHRI P. UPENDRA (VIJAYAWADA): Please give them two minutes each...(Interruptions)

MR. SPEAKER: It is impossible. It is very difficult.

SHRI MANORANJAN BHAKTA : That is why, we have agreed to sit late. Please permit us.

¸ÉÒ ®úÉVÉ´ÉÒ®ú ÊºÉÆ½þ (+ÉÆ´É±ÉÉ): +vªÉIÉ VÉÒ, ÊVÉxÉ Ê´É{É®úÒiÉ {ÉÊ®úʺlÉÊiɪÉÉäÆ ¨ÉäÆ ¸ÉÒ +]õ±É ʤɽþÉ®úÒ ´ÉÉVÉ{ÉäªÉÒ xÉä ʽþxnùÖºiÉÉxÉ EòÒ ºÉiiÉÉ EòÒ ¤ÉÉMÉb÷Éä®ú EòÉä ºÉÆ¦ÉɱÉÉ ½þè, =ºÉEòä ¤ÉÉnù ºÉä SÉɽþä ´É½þ VÉxÉ®ú±É ¤ÉVÉ]õ ½þÉä, SÉɽþä ®úä±É ¤ÉVÉ]õ ½þÉä, ´É½þ +É¨É MÉ®úÒ¤É +Énù¨ÉÒ Eòä ʽþiÉ ¨ÉäÆ +É ®ú½þÉ ½þè* <ºÉ ®úä±É ¤ÉVÉ]õ ¨ÉäÆ ¦ÉÒ ºÉÉvÉÉ®úhÉ ÊEò®úɪÉä ¨ÉäÆ EòÉä<Ç ´ÞÉÊr xɽþÒÆ EòÒ MÉ<Ç ½þè, ºÉÉvÉÉ®úhÉ ±ÉÉäMÉÉäÆ EòÉä ºÉÖÊ´ÉvÉÉBÆ nùÒ MÉ<ÇÆ ½þè, Eòä´É±É ¤Éc÷ä ±ÉÉäMÉÉäÆ EòÉä, VÉÉä B.ºÉÒ. ¨ÉäÆ ¤Éè`öEò®ú PÉÚ¨ÉiÉä ½þèÆ, VÉÉä =ºÉEòÉ +ÊvɦÉÉ®ú nùä ºÉEòiÉä ½þèÆ, =x½þÒÆ {É®ú ªÉ½þ ¦ÉÉ®ú {Éc÷äMÉÉ* ¨ÉèÆ <xÉ ºÉ¤É ¤ÉÉiÉÉäÆ EòÉä nùäJÉiÉä ½þÖB <ºÉ ¤ÉVÉ]õ EòÉ ºÉ¨ÉlÉÇxÉ Eò®úiÉÉ ½þÚÆ* +MÉ®ú <ºÉ ¤ÉVÉ]õ ¨ÉäÆ EòÖUô SÉÒVÉäÆ +Éè®ú ¶ÉÉÊ¨É±É ½þÉä MÉ<Ç ½þÉäiÉÒÆ iÉÉä ªÉ½þ ¤ÉVÉ]õ ¤É½þÖiÉ +SUôÉ ½þÉäiÉÉ* ¨ÉèÆ ¨ÉÆjÉÒ VÉÒ EòÉä BEò ºÉÖZÉÉ´É nùäxÉÉ SÉɽþiÉÉ ½þÚÆ, <ºÉEòÉä +{ÉxÉä BEºÉ{É]õÇºÉ Eòä uÉ®úÉ ÊnùJÉ´ÉÉ ±ÉäÆ* VÉèºÉä {ÉÚ®úÉ ]ÅEò ½þè, =ºÉ ]ÅEò EòÉä ]ÅäxÉ Eòä ´ÉèMÉxÉ ¨ÉäÆ ±ÉÉnùxÉÉ SÉÉʽþB +Éè®ú ´É½þ b÷èº]õÒxÉä¶ÉxÉ {É®ú {ɽþÖÆSÉxÉÉ SÉÉʽþB* =ºÉºÉä ±ÉÉäÊb÷ÆMÉ +xɱÉÉäÊb÷ÆMÉ EòÉ JÉSÉÉÇ ¤ÉSÉäMÉÉ +Éè®ú ®úÉäb÷ {É®ú VÉÉä ¤É½þÖiÉ ¦ÉÒc÷ ½þÉäiÉÒ ½þè, =ºÉ¨ÉäÆ BEºÉÒb÷äÆ]õ ºÉä ¦ÉÒ ±ÉÉäMÉ ¤ÉSÉäÆMÉä* <ºÉºÉä ºÉÉvÉÉ®úhÉiɪÉÉ JÉSÉÉÇ ¦ÉÒ Eò¨É +ɪÉäMÉÉ +Éè®ú ]ÅEò +ÉäxɺÉÇ ¦ÉÒ <ºÉ ºÉÖÊ´ÉvÉÉ EòÉä +´Éä±É Eò®úxÉÉ SÉɽþäÆMÉä* Eò½þÉÆ-Eò½þÒÆ ªÉ½þ ºÉÖÊ´ÉvÉÉ ¶ÉÖ°ü ¦ÉÒ ½þÖ<Ç ½þè* ÊVÉºÉ iÉ®úÒEòä ºÉä ½þ¨É EòÆ]õäxÉ®ú ±ÉÉnùiÉä ½þèÆ, =ºÉÒ iÉ®ú½þ ºÉä ]ÅEòÉäÆ EòÉä ¦ÉÒ ±ÉÉnùEò®ú nùںɮúÒ VÉMɽþ ±Éä VÉÉxÉÉ SÉÉʽþB* =ºÉºÉä ½þ¨É b÷è¨É®úäVÉ ºÉä ¦ÉÒ ¤ÉSÉäÆMÉä, ½þ¨ÉÉ®úä ´ÉèMÉxÉ ¦ÉÒ VɱnùÒ JÉɱÉÒ ½þÉä VÉÉBÆMÉä, +xɱÉÉäÊb÷ÆMÉ ¦ÉÒ VɱnùÒ ½þÉä VÉɪÉäMÉÒ* ªÉ½þ ®úä±É´Éä Eòä ʱÉB ¤É½þÖiÉ ¡òɪÉnùä EòÒ ¤ÉÉiÉ ½þÉäMÉÒ* ... (´ªÉ´ÉvÉÉxÉ) +vªÉIÉ ¨É½þÉänùªÉ, +É{É ½þÉ=ºÉ EòÉä +Éìb÷Ç®ú ¨ÉäÆ Eò®ú nùÒÊVÉB* ªÉä ±ÉÉäMÉ ¤ÉÉä±É ®ú½þä ½þèÆ, ¨ÉÖZÉä Êb÷º]õ¤ÉÇäÆºÉ ½þÉä ®ú½þÉ ½þè +Éè®ú ºÉ¨ÉªÉ Eò¨É ½þè* ¨ÉèÆ SÉɽþiÉÉ ½þÚÆ ÊEò 10 ʨÉxÉ]õ Eòä +xnù®ú +{ÉxÉÒ ¤ÉÉiÉ JÉi¨É Eò®ú nùÚÆ* SHRI M. DURAI (VANDAVASI): (Original in Tamil) SHRI CHATIN SINGH SAMAON (BHATINDA): (Original in Punjabi) SHRI M. THIYAGARAJAN (POLLACHI): (Original in Tamil) SHRI A. GANESHAMURTHI (PALANI):(Original in Tamil) +vªÉIÉ ¨É½þÉänùªÉ: nùºÉ ʨÉxÉ]õ xɽþÒÆ, +É{É {ÉÉÆSÉ Ê¨ÉxÉ]õ ¨ÉäÆ ºÉ¨ÉÉ{iÉ Eò®úäÆ* ¸ÉÒ ®úÉVÉ´ÉÒ®ú ÊºÉÆ½þ : ½þ¨É ±ÉÉäMÉ ¤É½þÖiÉ {ɽþ±Éä ºÉä ¨ÉÉÆMÉ Eò®ú ®ú½þä ½þèÆ ÊEò ¤É®úä±ÉÒ ½þÉäiÉä ½þÖB Ênù±±ÉÒ ºÉä ±ÉJÉxÉ>ð Eòä ʱÉB ¶ÉiÉɤnùÒ BEºÉ|ÉäºÉ SɱÉÉ<Ç VÉÉB* <ºÉEòÒ ¤É½þÖiÉ Vɰü®úiÉ ½þè* <ºÉ ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆ Eò<Ç ¤ÉÉ®ú ®úä±É ¨ÉÆjÉÉ±ÉªÉ ºÉä +ÉOɽþ Eò®ú SÉÖEòÉ ½þÚÆ* ½þ¨ÉäÆ =±]õÉ-ºÉÒvÉÉ VÉ´ÉÉ¤É nùä ÊnùªÉÉ VÉÉiÉÉ ½þè* +MÉ®ú Ênù±±ÉÒ ºÉä ºÉ´Éä®úä ¶ÉiÉɤnùÒ BEºÉ|ÉäºÉ ±ÉJÉxÉ>ð Eòä ʱÉB SɱÉiÉÒ ½þè, ´ÉɪÉÉ EòÉxÉ{ÉÖ®ú iÉÉä ±ÉJÉxÉ>ð ºÉä ¦ÉÒ ºÉ´Éä®úä ´ÉɪÉÉ ¤É®úä±ÉÒ BEò ¶ÉiÉɤnùÒ BEºÉ|ÉäºÉ Ênù±±ÉÒ Eòä SɱÉÉ<Ç VÉÉB VÉÉä ¶ÉÉ¨É EòÉä ªÉ½þÉÆ {ɽþÖÆSÉ VÉÉB* <ºÉºÉä ½þ¨ÉÉ®úä IÉäjÉ Eòä ±ÉÉäMÉÉäÆ EòÉä ¤É½þÖiÉ ¡òɪÉnùÉ ½þÉäMÉÉ, EªÉÉäÆÊEò ´É½þÉÆ ´ªÉÉ{ÉÉÊ®úEò Eòäxpù ¦ÉÒ ½þè* |ÉvÉÉxÉ ¨ÉÆjÉÒ VÉÒ EòÉ IÉäjÉ <ºÉ¨ÉäÆ +ÉiÉÉ ½þè <ºÉʱÉB =xÉEòÉä ¦ÉÒ ¨Éä®úÒ ¨Énùnù Eò®úxÉÒ SÉÉʽþB +Éè®ú ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ Eò½þxÉÉ SÉÉʽþB* ¤É®úä±ÉÒ ®úä±´Éä º]õä¶ÉxÉ Eòä {±Éä]õ¡òɨÉÇ xɨ¤É®ú BEò EòÒ ½þɱÉiÉ `öÒEò ½þè, =ºÉEòÉä ±É¨¤ÉÉ Eò®ú ÊnùªÉÉ MɪÉÉ ½þè, ¶Éèb÷ ¦ÉÒ ¤ÉxÉÉ ÊnùªÉÉ MɪÉÉ ½þè, ±ÉäÊEòxÉ {±Éä]õ¡òɨÉÇ xɨ¤É®ú nùÉä EòÒ ½þɱÉiÉ `öÒEò xɽþÒÆ ½þè* ´É½þÉÆ ¶Éèb÷ ¦ÉÒ xɽþÒÆ ½þè, <ºÉ EòÉ®úhÉ ±ÉÉäMÉÉäÆ EòÉä ºÉnùÒÇ ¨ÉäÆ ¤ÉÉÊ®ú¶É ¨ÉäÆ EòÉ¡òÒ EòÊ`öxÉÉ<Ç ½þÉäiÉÒ ½þè +Éè®ú ´Éä ¦ÉÒMÉiÉä ®ú½þiÉä ½þèÆ* ¨Éä®úÉ +xÉÖ®úÉävÉ ½þè ÊEò {±Éä]õ¡òɨÉÇ xɨ¤É®ú nùÉä EòÉä BEò EòÒ iÉ®ú½þ ±É¨¤ÉÉ ÊEòªÉÉ VÉÉB, ´É½þÉÆ ¶Éèb÷ ¤ÉxÉɪÉÉ VÉÉB +Éè®ú +ɴɶªÉEò VÉxɺÉÖÊ´ÉvÉÉBÆ nùÒ VÉÉBÆ* {ÉÒiÉɨ¤É®ú ®úä±´Éä º]õä¶ÉxÉ ½þè, =ºÉ¨ÉäÆ {±Éä]õ¡òɨÉÇ xɨ¤É®ú iÉÒxÉ {É®ú ]õÒxÉ ¶Éèb÷ ½þè, ±ÉäÊEòxÉ BEò {É®ú xɽþÒÆ ½þè* ªÉÉjÉÒ +ÉiÉä ½þèÆ, Ê]õEò]õ JÉ®úÒnùiÉä ½þèÆ, ±ÉäÊEòxÉ =xÉEòä ¤Éè`öxÉä Eòä ʱÉB ºlÉÉxÉ xɽþÒÆ ½þè* ¤ÉnùɪÉÚÆ ¦ÉÒ º]õä¶ÉxÉ ¦ÉÒ ¨Éä®úä IÉäjÉ ¨ÉäÆ +ÉiÉÉ ½þè* ´É½þÉÆ {É®ú ¦ÉÒ >ð{É®úMÉɨÉÒ ºÉäiÉÖ xɽþÒÆ ½þè* <ºÉ EòÉ®úhÉ PÉÆ]õÉäÆ ]ÅèÊ¡òEò VÉÉ¨É ®ú½þiÉÉ ½þè* ¤É®úä±ÉÒ ¨ÉäÆ SÉÉè®úɽþä {É®ú >ð{É®úMÉɨÉÒ ºÉäiÉÖ EòÒ º´ÉÒEÞòÊiÉ ½þÉä SÉÖEòÒ ½þè, ªÉ½þÉÆ ºÉä ¤ÉVÉ]õ ¦ÉÒ {ÉÉºÉ ½þÉä SÉÖEòÉ ½þè* 18 ¨ÉÉSÉÇ EòÉä VÉ¤É ºÉjÉ EòÉ {ɽþ±ÉÉ nùÉè®ú JÉi¨É ½þÉäMÉÉ, ¨Éä®úÉ +xÉÖ®úÉävÉ ½þè ÊEò ®úä±É ¨ÉÆjÉÒ VÉÒ ´É½þÉÆ VÉÉEò®ú =ºÉEòÉ Ê¶É±ÉÉxªÉÉºÉ Eò®úäÆ, ÊVɺɺÉä ´É½þÉÆ Eòä ±ÉÉäMÉÉäÆ EòÉä ʴɶ´ÉÉºÉ ½þÉä ÊEò ªÉ½þ ºÉäiÉÖ ¤ÉxÉäMÉÉ, EªÉÉäÆÊEò ½þ¨ÉÉ®úä ¤ÉÉ®ú-¤ÉÉ®ú Eò½þxÉä Eòä ¤ÉÉ´ÉVÉÚnù ¦ÉÒ ´Éä ¨ÉÉxÉxÉä EòÉä iÉèªÉÉ®ú xɽþÒÆ ½þèÆ ÊEò =ºÉ ºÉäiÉÖ EòÒ ¨ÉÆVÉÚ®úÒ Ê¨É±É SÉÖEòÒ ½þè* <ºÉʱÉB +É{É =ºÉEòÉ Ê¶É±ÉÉxªÉÉºÉ Eò®ú nùäÆ, ÊVɺɺÉä =ºÉ {É®ú EòÉ¨É ¶ÉÖ°ü ½þÉä ºÉEòä* <VVÉiÉxÉMÉ®ú ¨ÉäÆ ®úä±´Éä EòÉ ¤É½þÖiÉ ¤Éc÷É EòÉ®úJÉÉxÉÉ ½þè* {ɽþ±Éä ´É½þÉÆ EòÉäSÉ ¡òèE]õ®úÒ ¨ÉÆVÉÚ®ú ½þÖ<Ç lÉÒ, ±ÉäÊEòxÉ ®úÉVÉxÉÒÊiÉEò EòÉ®úhÉÉäÆ ºÉä ®úÉVÉÒ´É MÉÉÆvÉÒ VÉÒ VÉ¤É |ÉvÉÉxÉ ¨ÉÆjÉÒ lÉä, =x½þÉäÆxÉä =ºÉEòÉä {ÉÆVÉÉ¤É ]ÅÉÆºÉ¡ò®ú Eò®ú ÊnùªÉÉ lÉÉ* +¤É ´É½þÉÆ ®úä±É ¤ÉºÉ ¤ÉxÉÉxÉä EòÉ EòÉ¨É ¶ÉÖ°ü ½þÖ+É ½þè* ´É½þÉÆ Eòä EòÉ¡òÒ Eò¨ÉÇSÉÉ®úÒ ¤ÉäEòÉ®ú ½þèÆ* ´É½þÉÆ EòÉ¨É ¤ÉgøÉªÉÉ VÉÉB, ÊVɺɺÉä ´É½þÉÆ Eò¨ÉÇSÉÉ®úÒ ¤ÉäEòÉ®ú xÉ ¤Éè`öäÆ +Éè®ú ´É½þ EòÉ®úJÉÉxÉÉ ¦ÉÒ SɱÉiÉÉ ®ú½þä* <VVÉiÉxÉMÉ®ú ¨ÉäÆ ®úä±´Éä ¨ÉÆb÷±É EòÒ EòɱÉÉäxÉÒ ½þè, =ºÉ¨ÉäÆ {ÉÉEòÉäÇÆ EòÒ ÊºlÉÊiÉ `öÒEò xɽþÒÆ ½þè, =ºÉEòÉä `öÒEò ÊEòªÉÉ VÉÉB* ½þ¨ÉäÆ Eò½þÉ MɪÉÉ ½þè ÊEò ºÉÉÆºÉnù +{ÉxÉä IÉäjÉ Eòä ʱÉB ÊxÉVÉÒ EòÉä¹É ºÉä {ÉèºÉÉ nùäEò®ú ®úä±´Éä ºÉ¨É{ÉÉ®ú ¤ÉxÉ´ÉÉ ºÉEòiÉä ½þèÆ* <ºÉ ¤ÉÉ®úä ¨ÉäÆ VÉ¤É ½þ¨É +ÊvÉEòÉÊ®úªÉÉäÆ ºÉä {ÉÚUôiÉä ½þèÆ ÊEò Eò½þÉÆ +Éè®ú ÊEòºÉEòä xÉÉ¨É EòÉ SÉèEò EòÉ]õxÉÉ ½þè iÉÉä =x½þäÆ EòÉä<Ç VÉÉxÉEòÉ®úÒ xɽþÒÆ ½þè* ½þ¨É ±ÉÉäMÉÉäÆ xÉä ¨ÉäxÉäVÉ®ú ºÉä, b÷Ò.+É®ú.B¨É. +ÉÊnù ºÉä {ÉÚUôÉ, ±ÉäÊEòxÉ EòÉä<Ç <ºÉ ¤ÉɤÉiÉ ¯ûÊSÉ xɽþÒÆ ±ÉäiÉÉ, ÊVÉºÉ EòÉ®úhÉ xÉB ºÉ¨É{ÉÉ®ú ¤ÉxÉÉxÉä ¨ÉäÆ ÊnùEEòiÉ +É ®ú½þÒ ½þè* ¨ÉèÆ ®úä±´Éä Eòä ¡òɪÉnùä Eòä ʱÉB BEò +Éè®ú ¤ÉÉiÉ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ* ®úä±´Éä ºÉä VÉÉä ÊxÉEò±ÉÉ ½þÖ+É ºÉɨÉÉxÉ ½þÉäiÉÉ ½þè, VÉèºÉä UôÉä]õÒ ±ÉÉ<xÉ EòÉä ¤Éc÷Ò ±ÉÉ<xÉ ¨ÉäÆ ¤Énù±ÉxÉä ºÉä EòÉ¡òÒ ºÉɨÉÉxÉ ÊxÉEò±ÉiÉÉ ½þè, ¤ÉÉäÊMɪÉÉäÆ EòÉä EòÉ]õiÉä ½þèÆ, =ºÉºÉä ¦ÉÒ ºÉɨÉÉxÉ ÊxÉEò±ÉiÉÉ ½þè* =ºÉ ºÉÉ®úä ºÉɨÉÉxÉ EòÒ xÉÒ±ÉɨÉÒ ½þÉäiÉÒ ½þè, ±ÉäÊEòxÉ =ºÉ¨ÉäÆ ¤Éä<¨ÉÉxÉÒ ½þÉäiÉÒ ½þè* +MÉ®ú ®úä±´Éä =ºÉ xÉÒ±ÉɨÉÒ {É®ú +{ÉxÉÉ Eò¤VÉÉ Eò®ú ±Éä iÉÉä ºÉèÆEòc÷ÉäÆ Eò®úÉäc÷ ¯û{ÉB EòÉ ±ÉÉ¦É =ºÉEòÉä =ºÉ xÉÒ±ÉɨÉÒ ºÉä ½þÉä ºÉEòiÉÉ ½þè* ´É½þÉÆ BEò-BEò MÉä]õ{ÉÉºÉ {É®ú SÉÉ®ú-SÉÉ®ú ]ÅEò ¨ÉÉ±É ÊxÉEò±É VÉÉiÉÉ ½þè, +É®ú.{ÉÒ.B¡ò. +Éè®ú +É{ÉEòä +ÊvÉEòÉÊ®úªÉÉäÆ EòÒ <ºÉ¨ÉäÆ ºÉÉÆ`öMÉÉÆ`ö ®ú½þiÉÒ ½þè* <VVÉiÉxÉMÉ®ú ¨ÉäÆ ®úä±´Éä +º{ÉiÉÉ±É ½þè* =ºÉEòÒ ÊºlÉÊiÉ ¤É½þÖiÉ ¶ÉÉäSÉxÉÒªÉ ½þè* ´É½þÉÆ {É®ú ÊEòºÉÒ ¦ÉÒ iÉ®úÒEòä ºÉä <±ÉÉVÉ EòÒ ºÉÖÊ´ÉvÉÉ xɽþÒÆ ½þè, ±ÉÉäMÉ {É®úä¶ÉÉxÉ ½þèÆ* ¨ÉèÆ SÉɽþÚÆMÉÉ ´É½þÉÆ Eòä +º{ÉiÉÉ±É EòÒ ÊºlÉÊiÉ EòÉä +É{É `öÒEò Eò®úÉBÆ* ¨ÉÖZÉä +¦ÉÒ {ÉSÉÒÇ Ê¨É±ÉÒ ½þè* ¨ÉèÆxÉä Eò½þÉ lÉÉ ÊEò ½þ¨ÉÉ®úä ¤É®úä±ÉÒ ºÉä B¨É.{ÉÒ. +Éè®ú VÉÉä ʨÉÊxɺ]õ®ú ¦ÉÒ ½þè, ºÉÆiÉÉä¹É EòÖ¨ÉÉ®ú MÉÆMÉ´ÉÉ®ú VÉÒ EòÉ xÉÉ¨É ¦ÉÒ =ºÉ¨ÉäÆ +É VÉÉxÉÉ SÉÉʽþB* ½þ¨É +Éè®ú ´É½þ nùÉäxÉÉäÆ SÉɽþiÉä ½þèÆ +Éè®ú BEò ¨ÉÆjÉÒ VÉÒ EòÒ ¤ÉÉiÉ ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ xɽþÒÆ ¨ÉÉxÉäÆMÉä, ªÉ½þ EòèºÉä ½þÉä ºÉEòiÉÉ ½þè? ºÉiªÉ{ÉÉ±É ÊºÉÆ½þ ªÉÉnù´É ¦ÉÒ ªÉ½þÒ SÉɽþiÉä ½þèÆ, ªÉ½þ ¦ÉÒ =ºÉÒ IÉäjÉ ºÉä ½þèÆ +Éè®ú ʨÉÊxɺ]õ®ú ¦ÉÒ ½þèÆ* ½þ¨ÉÉ®úä +¨É®úÉä½þÉ Eòä ºÉnùºªÉ SÉäiÉxÉ SÉÉè½þÉxÉ VÉÒ ¦ÉÒ ªÉ½þÒ SÉɽþiÉä ½þèÆ* ¶Éɽþ¨ÉiÉMÉÆVÉ ¨ÉäÆ ®úä±É´Éä EòÒ ºÉ¨{ÉÊiiÉ, ¤É®úä±ÉÒ ¨ÉäÆ ¶Éɽþ¨ÉiÉMÉÆVÉ ®úä±É´Éä º]õä¶ÉxÉ ½þè VÉÉä ]õÚ]õ MɪÉÉ ½þè, ´É½þÉ ½þVÉÉ®úÉäÆ, ±ÉÉJÉÉäÆ ¨ÉÒ]õ®ú VɨÉÒxÉ ½þè, =ºÉ {É®ú +´ÉèvÉ Eò¤VÉä ½þÉä ®ú½þä ½þèÆ* ¨ÉèÆ SÉɽþiÉÉ ½þÚÆ ÊEò <ºÉ VɨÉÒxÉ {É®ú ªÉÉ iÉÉä ®úä±É´Éä Eò¤VÉÉ Eò®ú ±Éä ªÉÉ ®úä±É´Éä Eò¨ÉÇSÉÉÊ®úªÉÉäÆ Eòä ʱÉB EòÉì±ÉÉäxÉÒ ¤ÉxÉÉ nùä* BEò ®úä±É´Éä ±ÉÉ<xÉ {Éc÷Ò ½þÖ<Ç ½þè, ¶Éɽþ¨ÉiÉ MÉÆVÉ ºÉä ±ÉäEò®ú <VVÉiÉ xÉMÉ®ú ¤É®úä±ÉÒ ´ÉMÉè®ú½þ ½þÉäiÉä ½þÖB <ºÉ {É®ú BEò ®úä±É ¤ÉºÉ SɱÉÉ nùÒ VÉÉB ÊVɺɺÉä ÊEò =ºÉ ®úä±É´Éä ±ÉÉ<xÉ EòÉ ={ɪÉÉäMÉ ½þÉä +Éè®ú ªÉÉÊjɪÉÉäÆ EòÉä =ºÉEòÒ ºÉÖÊ´ÉvÉÉ ½þÉä ºÉEòä* =ºÉÒ |ÉEòÉ®ú ºÉä ¤É®úä±ÉÒ VÉÆE¶ÉxÉ ½þè ÊVɺɨÉäÆ BxÉÒ ®úä±É´Éä {±Éä]õ¡òɨÉÇ xÉÆ. 5 ½þè, =ºÉ¨ÉäÆ ¦ÉÒ +ÉMÉ®úÉ EòÒ iÉ®ú¡ò ½þè, =ºÉ¨ÉäÆ EòÉä<Ç ]õÒxÉ ¶Éèb÷ xɽþÒÆ ½þè* ¤Éc÷Ò ±É¨¤ÉÒ ]ÅäxÉ +ÉiÉÒ ½þè, +ÉMÉä iÉEò SɱÉÒ VÉÉiÉÒ ½þè, ±ÉÉäMÉ =ºÉ¨ÉäÆ ¦ÉÒMÉ VÉÉiÉä ½þèÆ* ¨ÉèÆ SÉɽþiÉÉ ½þÚÆ ÊEò =ºÉ {É®ú ]õÒxÉ ¶Éèb÷ b÷ɱÉÉ VÉÉB* +ÉMÉä BEò ¨ÉnùEò®úMÉÆVÉ ®úä±É´Éä º]õä¶ÉxÉ ½þè VɽþÉÆ '<¡òEòÉä'EòÒ ¡òèE]õ®úÒ ½þè* ´É½þÉÆ Eòä ±ÉÉäMÉÉäÆ EòÉä +ÉMÉ®úÉ ªÉÉ VɪÉ{ÉÖ®ú VÉÉxÉä Eòä ʱÉB =x½þäÆ ¤É®úä±ÉÒ +ÉxÉÉ {Éc÷iÉÉ ½þè* ¨ÉèÆ SÉɽþiÉÉ ½þÚÆ ÊEò ´É½þÉÆ {É®ú nùÉä ʨÉxÉ]õ EòÉ º]õÉì{ÉäVÉ ¤ÉxÉÉ ÊnùªÉÉ VÉÉB ÊVɺɺÉä BEºÉ|ÉèºÉ ]ÅäxÉ ´É½þÉÆ ¯ûEòä +Éè®ú '<¡òEòÉä' Eòä ±ÉÉäMÉÉäÆ EòÉä +ÉxÉä-VÉÉxÉä EòÒ ºÉÖÊ´ÉvÉÉ ½þÉä ºÉEòä* BEò ÊxɺÉÖ<Ç ®úä±É´Éä º]õä¶ÉxÉ ½þè, ªÉ½þ ʴɶÉÉ®únùMÉÆVÉ +Éè®ú +ÉÆ´É±ÉÉ Eòä ¤ÉÒSÉ ¨ÉäÆ {Éc÷iÉÉ ½þè, ªÉ½þ ¤É½þÖiÉ {ÉÖ®úÉxÉÉ º]õä¶ÉxÉ ½þè* ´É½þÉÆ nùÉä Eò¨ÉÇSÉÉÊ®úªÉÉäÆ +Éè®ú BEò ¨Éʽþ±ÉÉ Eòä ¤ÉÒSÉ +´Éèt ºÉÆ¤ÉÆvÉÉäÆ Eòä EòÉ®úhÉ ¨Éb÷Ç®ú ½þÉä MÉB lÉä* <ºÉ EòÉ®úhÉ º]õä¶ÉxÉ EòÉä iÉÉäc÷É VÉÉ ®ú½þÉ ½þè* ´É½þÉÆ VÉxÉ-+ÉÆnùÉä±ÉxÉ ½þÉä ®ú½þÉ ½þè* ´É½þÉÆ ®úä±É´Éä Eòä +±ÉÉ´ÉÉ EòÉä<Ç ºÉÖÊ´ÉvÉÉ xɽþÒÆ ½þè* +MÉ®ú ´É½þÉÆ VÉxÉ-+ÉÆnùÉä±ÉxÉ ½þÉä MɪÉÉ iÉÉä ½þ¨ÉäÆ ¦ÉÒ ´É½þÉÆ VÉÉxÉÉ {Éc÷äMÉÉ, VÉxÉiÉÉ Eòä ºÉÉlÉ ®ú½þxÉÉ {Éc÷äMÉÉ, <ºÉʱÉB ¨ÉèÆ ¨ÉÆjÉÒ VÉÒ ºÉä +ÉOɽþ Eò®úxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò =ºÉ º]õä¶ÉxÉ EòÉä xɽþÒÆ iÉÉäc÷É VÉÉB* ªÉ½þÉÆ ®úä±É´Éä ¤ÉÉäb÷Ç Eòä +ÊvÉEòÉ®úÒ ¤Éè`ö ½þÖB ½þèÆ, ´Éä ¦ÉÒ ºÉÖxÉ ®ú½þä ½þÉäÆMÉä* ®úä±É´Éä Eòä +±ÉÉ´ÉÉ ´É½þÉÆ EòÉä<Ç +Éè®ú +É´ÉÉMɨÉxÉ Eòä ºÉÉvÉxÉ xɽþÒÆ ½þè +Éè®ú +MÉ®ú Eò½þÒÆ ¤ÉnùiɨÉÒVÉÒ ªÉÉ MÉÖÆb÷ÉMÉnùÒÇ ½þÉä VÉÉiÉÒ ½þè iÉÉä <ºÉ EòÉ®úhÉ ]ÅäxÉ ®úÉäEòÒ xɽþÒÆ VÉÉiÉÒ, ]ÅäxÉ EòÉä EòäÆÊºÉ±É xɽþÒÆ ÊEòªÉÉ VÉÉiÉÉ ¤ÉʱEò =ºÉEòÒ ºÉÖ®úIÉÉ ´ªÉ´ÉºlÉÉ EòÒ VÉÉiÉÒ ½þè* +iÉ: <ºÉ EòÉ®úhÉ ºÉä ]ÅäxÉ ¤ÉÆnù xɽþÒÆ ½þÉäxÉÒ SÉÉʽþB* +MÉ®ú nùÉä-SÉÉ®ú ±ÉÉäMÉ MÉc÷¤Éc÷ Eò®úiÉä ½þèÆ ÊVɺɨÉäÆ ®úä±É´Éä Eòä ±ÉÉäMÉÉäÆ EòÉ ¦ÉÒ ½þÉlÉ ½þè, =xÉEòÉä ´É½þÉÆ ºÉä ½þ]õɪÉÉ VÉÉB* +vªÉIÉ ¨É½þÉänùªÉ : +¤É +É{É ºÉ¨ÉÉ{iÉ EòÒÊVÉB* ¸ÉÒ ®úÉVÉ´ÉÒ®ú ÊºÉÆ½þ : ¨ÉèÆ nùºÉ ʨÉxÉ]õ ºÉä VªÉÉnùÉ ºÉ¨ÉªÉ xɽþÒÆ ±ÉÚÆMÉÉ* ¨ÉèÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò =ºÉ º]õä¶ÉxÉ EòÉä ¤É½þÉ±É ÊEòªÉÉ VÉÉB* ´É½þÉÆ Eòä ±ÉÉäMÉ xÉÉ®úÉVÉ ½þèÆ* ±ÉÉäEò±É {É®úSÉäVÉ Eò®úxÉä Eòä +Énùä¶É ½þèÆ* iÉÒxÉ ±ÉÉäMÉÉäÆ EòÒ Eò¨Éä]õÒ ¤ÉxÉiÉÒ ½þè +Éè®ú 200 ¯û{ɪÉä ªÉÉ 250 ¯û{ɪÉä EòÉ ºÉɨÉÉxÉ JÉ®úÒnùxÉÉ ½þÉäiÉÉ ½þè* ´É½þ iÉÒxÉ ±ÉÉäMÉÉäÆ EòÒ Eò¨Éä]õÒ ¤É®úä±ÉÒ ºÉä Eò±ÉEòiiÉÉ VÉÉiÉÒ ½þè +Éè®ú 6000 ¯û{ɪÉä EòÉ ]õÒ.B. ¤ÉxÉiÉÉ ½þè* 200 ¯û{ɪÉä EòÉ ºÉɨÉÉxÉ Ê±ÉªÉÉ VÉÉiÉÉ ½þè +Éè®ú 6000 ¯û{ɪÉä EòÉ ]õÒ.B. ¤ÉxÉiÉÉ ½þè, ªÉ½þ EòÉèxÉ ºÉÉ xªÉÉªÉ ½þè? ªÉ½þ BEò ¤É½þÖiÉ MÉÆ¦ÉÒ®ú ¨ÉɨɱÉÉ ½þè* ªÉ½þ EòÉèxÉ ºÉÒ ¤ÉSÉiÉ ½þè? ªÉÊnù ±ÉÉäEò±É {É®úSÉäVÉ ½þÉäxÉÒ ½þè iÉÉä ±ÉÉäEò±É {É®úSÉäVÉ =ºÉÒ ¶É½þ®ú ºÉä ½þÉäxÉÒ SÉÉʽþB* <ºÉ iÉ®ú½þ ºÉä ±ÉÉJÉÉäÆ ¯û{ɪÉä EòÒ ¤É¤ÉÉÇnùÒ ½þÉä ®ú½þÒ ½þè* ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ®úä±É ¨ÉÆjÉÒ VÉÒ EòÒ ¤ÉSÉiÉ Eò®úxÉÉ SÉɽþiÉÉ ½þÚÆ, ¨Éä®úÉ =xɺÉä +ÉOɽþ ½þè ÊEò <ºÉ ¤ÉÉiÉ EòÉä ´É½þ EÞò{ɪÉÉ xÉÉä]õ Eò®ú ±ÉäÆ* {±ÉÉʺ]õEò EòÒ Ê´ÉnùÉ<Ç Eòä ʱÉB ½þ¨ÉxÉä +É{ÉEòÉä ¤ÉvÉÉ<Ç nùÒ lÉÒ ±ÉäÊEòxÉ {±ÉÉʺ]õEò EòÉ <ºiÉä¨ÉÉ±É +¦ÉÒ ¦ÉÒ ½þÉä ®ú½þÉ ½þè* +¦ÉÒ ¦ÉÒ ¥Éäb÷-®úÉä±É {±ÉÉʺ]õEò ¨ÉäÆ Ê±É{É]õ Eò®ú +É ®ú½þä ½þèÆ, JÉÉxÉÉ {±ÉÉʺ]õEò ¨ÉäÆ Ê±É{É]õ Eò®ú +É ®ú½þÉ ½þè* <ºÉ {É®ú VÉ®úÉ vªÉÉxÉ nùäxÉä EòÒ Vɰü®úiÉ ½þè* ¨ÉèÆ BEò ¤ÉÉiÉ +Éè®ú Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ* ®úä±É´Éä Eò¨ÉÇSÉÉÊ®úªÉÉäÆ EòÉä VÉÉä {ÉÉºÉ Ê¨É±ÉiÉÉ ½þè, Eò¨ÉÇSÉÉ®úÒ EòÉä iÉÉä B.ºÉÒ. º±ÉÒ{É®ú ¨ÉäÆ ¤Éè`öxÉä EòÒ ºÉÖÊ´ÉvÉÉ ½þè ±ÉäÊEòxÉ VÉÉä +]õèÆb÷äÆ]õ ½þè, ´É½þ ºÉèEòäÆb÷ E±ÉÉºÉ +Éè®ú lÉb÷Ç E±ÉÉºÉ ¨ÉäÆ VÉÉiÉÉ ½þè* ´É½þ ¤ÉÉ®ú-¤ÉÉ®ú EòèºÉä nùäJÉ ºÉEòiÉÉ ½þè? VÉ¤É <iÉxÉä ±ÉÉäMÉÉäÆ EòÉä ºÉÖÊ´ÉvÉÉBÆ Ê¨É±É ®ú½þÒ ½þèÆ iÉÉä +]õèÆb÷äÆ]õ EòÉä ¦ÉÒ ªÉ½þ ºÉÖÊ´ÉvÉÉ nùÒ VÉÉxÉÒ SÉÉʽþB* +vªÉIÉ ¨É½þÉänùªÉ : +¤É +É{É ºÉ¨ÉÉ{iÉ EòÒÊVÉB* ¸ÉÒ ®úÉVÉ´ÉÒ®ú ÊºÉÆ½þ : ¨ÉèÆ EòÉä<Ç +xÉMÉÇ±É ¤ÉÉiÉ xɽþÒÆ Eò½þ ®ú½þÉ ½þÚÆ* ¨ÉèÆxÉä EòÉä<Ç ¦ÉÚʨÉEòÉ ¦ÉÒ xɽþÒÆ ¤ÉÉÆvÉÒ ½þè* ®úä±É´Éä ¨ÉäÆ B|ÉèÆÊ]õºÉ ±ÉÉäMÉÉäÆ EòÒ ]ÅäÊxÉÆMÉ ½þÖ<Ç ½þè* ½þVÉÉ®úÉäÆ +|ÉäÆÊ]õºÉ ºÉÉ®úä ʽþxnùÖºiÉÉxÉ ¨ÉäÆ ½þèÆ* ¨Éä®úä IÉäjÉ ¨ÉäÆ ¦ÉÒ ºÉèÆEòc÷ÉäÆ +|ÉäÆÊ]õºÉ ½þèÆ* =xÉEòÉä xÉÉèEò®úÒ xɽþÒÆ ʨɱÉÒ ½þè, =xɨÉäÆ +ÉFòÉä¶É ¡òè±É ®ú½þÉ ½þè, ´Éä +ÉÆnùÉä±ÉxÉ Eò®úxÉÉ SÉɽþiÉä ½þèÆ* <ºÉʱÉB ®úä±É´Éä EòÒ xÉÉèEò®úÒ ¨ÉäÆ ºÉ¤ÉºÉä {ɽþ±Éä +|ÉäÆÊ]õºÉÉäÆ EòÉä ±ÉäxÉÉ SÉÉʽþB* ÊVÉx½þÉäÆxÉä ´É½þÉÆ ]ÅäÊxÉÆMÉ ±ÉÒ ½þè =xÉEòÉä ¨ÉÉèEòÉ Ê¨É±ÉxÉÉ SÉÉʽþB* +É{ÉxÉä ®úä±É EòÉ ÊEò®úɪÉÉ BºÉÒ ¡òºÉÇ]õ E±ÉÉºÉ {É®ú ¤ÉgøÉªÉÉ* ªÉ½þ +É{ÉxÉä +SUôÉ ÊEòªÉÉ, +Éè®ú ¤ÉgøÉ nùÒÊVÉB, ¨ÉÖZÉä <ºÉ {É®ú EòÉä<Ç +É{ÉÊiiÉ xɽþÒÆ ½þè* ¨ÉMÉ®ú ºÉÖÊ´ÉvÉÉBÆ iÉÉä nùÒÊVÉB* ¨É½þÉänùªÉ, ®úä±É´Éä EòÒ Eòä]õÊ®úÆMÉ ´ªÉ´ÉºlÉÉ ¤É½þÖiÉ JÉ®úÉ¤É ½þè* +xÉ+ÉlÉÉä®úÉ<WÉb÷ ´ÉäÆb÷®ú, VÉÉä {ÉäÆ]ÅÒ EòÉ®ú Eòä ºÉÉlÉ SɱÉiÉä ½þèÆ, ½þ¨ÉÉ®úä IÉäjÉ ¨ÉäÆ ÊVÉiÉxÉä SɱÉiÉä ½þèÆ ´Éä ºÉ¤É {É]õxÉÉ Eòä ½þèÆ* =xɺÉä EòÉä<Ç ¦ÉÒ ¤ÉÉiÉ Eò®úÉä iÉÉä ´Éä ºÉÖxÉiÉä xɽþÒÆ ½þèÆ* ... (´ªÉ´ÉvÉÉxÉ) ªÉ½þ ¨ÉÆjÉÒ VÉÒ EòÉ nùÉä¹É xɽþÒÆ ½þè, ªÉä <xɺÉä {ɽþ±Éä Eòä ±ÉÉäMÉÉäÆ Eòä uÉ®úÉ ±ÉMÉÉB ½þÖB ½þèÆ, <x½þÉäÆxÉä xɽþÒÆ ±ÉMÉÉB* BEò ºÉÉ±É ¨ÉäÆ <x½þÉäÆxÉä xɽþÒÆ ±ÉMÉÉ ÊnùªÉä* MÉÉÊVɪÉɤÉÉnù +Éè®ú ¨ÉÖ®úÉnùɤÉÉnù Eòä ¤ÉÒSÉ ¨ÉäÆ +¦ÉÒ Eòä´É±É ¨É½þ®úÉè±ÉÒ iÉEò b÷¤É±É ±ÉÉ<ÇxÉ ½þÉä {ÉÉ<Ç ½þè* ºÉÉiÉ-+É`ö ºÉÉ±É ºÉä ªÉ½þ EòÉ¨É SÉ±É ®ú½þÉ ½þè* +MÉ®ú ¨ÉÖ®úÉnùɤÉÉnù iÉEò b÷¤É±É ±ÉÉ<ÇxÉ ½þÉä VÉÉB iÉÉä Ê¡ò®ú Eò±ÉEòiiÉÉ iÉEò b÷¤É±É ±ÉÉ<ÇxÉ Ê¨É±É VÉÉBMÉÒ, <ºÉ¨ÉäÆ ¶ÉÒQÉiÉÉ Eò®úÉxÉÒ SÉÉʽþB* ºÉÉ®úä ]Åäb÷ ªÉÖÊxÉªÉÆºÉ EòÉä ¨ÉÉxªÉiÉÉ Ê¨É±É ®ú½þÒ ½þè* ¦ÉÉ®úiÉÒªÉ ¨ÉVÉnùÚ®ú ºÉÆPÉ xÉÉ¨É EòÉ ¨ÉVÉnùÚ®ú ºÉÆMÉ`öxÉ ®úä±É´Éä ¨ÉäÆ ºÉ¤ÉºÉä VªÉÉnùÉ ºÉnùºªÉiÉÉ ®úJÉiÉÉ ½þè* ʽþxnùÖºiÉÉxÉ ¦É®ú ¨ÉäÆ ¨ÉVÉnùÚ®úÉäÆ EòÒ ºÉnùºªÉiÉÉ =ºÉ¨ÉäÆ ºÉ¤ÉºÉä VªÉÉnùÉ ½þè* ´É½þ xɨ¤É®ú BEò EòÉ ¨ÉVÉnùÚ®ú ºÉÆMÉ`öxÉ ªÉ½þÉÆ PÉÉäʹÉiÉ ½þÉä SÉÖEòÉ ½þè, ¨ÉMÉ®ú ®úä±É´Éä xÉä =ºÉEòÉä +¦ÉÒ iÉEò ¨ÉÉxªÉiÉÉ xɽþÒÆ nùÒ ½þè, ®úä±É´Éä EòÉä =ºÉä ¨ÉÉxªÉiÉÉ nùäxÉÒ SÉÉʽþB* ®úä±É´Éä ¨ÉäÆ {ÉÖ®úÉxÉÒ nùÉnùÉÊMÉ®úÒ SÉ±É ®ú½þÒ ½þè, xÉ<Ç ªÉÚÊxɪÉxÉÉäÆ EòÉä |É´Éä¶É xɽþÒÆ ÊnùªÉÉ VÉÉ ®ú½þÉ ½þè, <ºÉʱÉB =ºÉä +´É¶ªÉ ¨ÉÉxªÉiÉÉ Ê¨É±ÉxÉÒ SÉÉʽþB* SÉÆnùÉèºÉÒ ºÉä ¨ÉÖ®úÉnùɤÉÉnù, ¡ò®úÇÚJÉɤÉÉnù Eòä ʱÉB ºÉ´ÉÇä EòÒ ¤ÉÉiÉ SÉ±É ®ú½þÒ lÉÒ* SÉÆnùÉèºÉÒ ´ÉɪÉÉ Ê¤ÉºÉÉè±ÉÒ, ´ÉVÉÒ®úMÉÆVÉ, ¤ÉnùɪÉÚÆ, nùÉiÉÉMÉÆVÉ, =ºÉÉ´ÉÉÆ ½þÉäiÉÒ ½þÖ<Ç ¡ò®úÇÚÆJÉɤÉÉnù EòÉä ]ÅäxÉ VÉÉB* =ºÉºÉä +É{ÉEòÉä EòÉxÉ{ÉÖ®ú Eòä ¤ÉÒSÉ ¨ÉäÆ ±ÉÚ{É ±ÉÉ<ÇxÉ Ê¨É±É VÉÉBMÉÒ* EòÉxÉ{ÉÖ®ú +Éè®ú ±ÉJÉxÉ>ð ¨ÉäÆ ¤É½þÖiÉ ¦ÉÒc÷ ®ú½þiÉÒ ½þè, <ºÉ EòÉ®úhÉ ºÉä Eò<Ç ¤ÉÉ®ú Êb÷®úä±É¨ÉäÆ]õ ½þÉäiÉÉ ½þè, BEºÉÒb÷äÆ]ºÉ ½þÉäiÉä ½þèÆ +Éè®ú ±ÉÉ<ÇxÉ ¤ÉÆnù ½þÉä VÉÉiÉÒ ½þè, <ºÉºÉä ¤ÉÒSÉ ¨ÉäÆ +É{ÉEòÉä BEò ±ÉÉ<ÇxÉ Ê¨É±ÉäMÉÒ iÉlÉÉ ±ÉÉäMÉÉäÆ EòÉä ªÉÉiÉɪÉÉiÉ EòÉ ºÉÉvÉxÉ ¦ÉÒ Ê¨É±ÉäMÉÉ* ®úɨÉMÉÆMÉÉ +Éè®ú MÉÆMÉÉ ¤ÉÒSÉ ¨ÉäÆ {Éc÷iÉÒ ½þè* EòUô±ÉÉ Eòä {ÉÖ±É +Éè®ú ®úɨÉMÉÆMÉÉ Eòä ®úä±É´Éä {ÉÖ±É EòÒ ¦ÉÒ ÊVÉxnùMÉÒ {ÉÚ®úÒ ½þÉä SÉÖEòÒ ½þè* <xÉEòÉä ¤ÉxÉä ½þÖB ºÉÉè ºÉÉ±É ½þÉä SÉÖEòä ½þèÆ, <xÉEòÉ Ê¡ò®ú ºÉä {ÉÖxÉÊxÉǨÉÉhÉ Eò®úɪÉÉ VÉÉB, +xªÉlÉÉ ÊEòºÉÒ ÊnùxÉ ¦ÉÒ ±ÉÉäMÉÉäÆ EòÉ VÉÒ´ÉxÉ ºÉÆEò]õ ¨ÉäÆ {Éc÷ VÉÉBMÉÉ* ¨Éä®úÉ +É{ɺÉä +ÉOɽþ ½þè ÊEò ¨ÉèÆxÉä ÊVÉiÉxÉÒ ¤ÉÉiÉäÆ ®úJÉÒ ½þèÆ =xÉ {É®ú MÉÆ¦ÉÒ®úiÉÉ ºÉä Ê´ÉSÉÉ®ú Eò®úäÆMÉä +Éè®ú <xÉ {É®ú iÉÖ®úÆiÉ EòɪÉÇ´ÉɽþÒ Eò®úäÆMÉä, ¤É½þÖiÉ-¤É½þÖiÉ vÉxªÉ´ÉÉnù* SHRIMATI MINATI SEN (JALPAIGURI): Hon'ble Speaker Sir, Thank you for giving me a chance to participate in the Railway budget. I associate myself with my former speaker Hon'ble M.P. Sri Basudev Acharia of West Bengal who has included in his speech most of the technical points of budget. Without repeating them I would like to say Sir, there are many pending projects for which we are raising our voice to include it in the Rail budget, even this year our youth from West Bengal assembled here and handed over 39 points demand to Hon'ble Railway Minister.

I would like to mention about few important projects.

1. I demand modernisation of Darjeeling Himalayan track, it is traditional Railway track attracting the tourists who are going to Darjeeling.

2. Conversion from metre gauge to broad gauge from NJP to Bongaigaon via Siliguri.

3. To complete Balurghat-Ekhlakhi Project. Now Sir, I would like to suggest few of the points for my own constituency. I would like to make you aware of the situation of Northern part of West Bengal and entire North-eastern region of India. Since independence the development work for this area has deliberately been neglected by the Central Govt. The people of this area being quite and peace-living were taken for granted.

Northern part of West Bengal and entire North eastern region blessed with rich natural resources and endowed with tea, timber and tourism industry which is one of the biggest foreign exchange earner of the country, yet this area is not being provided with adequate Rail infrastructure for quick transit of these commodities.

I would like to suggest some points for your consideration.

First of all I congratulate Hon'ble Minister through you for accepting our demand of one computerised city booking-cum-reservation centre at Jalpaiguri.

1. At the same time I would request you to provide one fast train ex. Haldibari to Sealdah to facilitate the people of North Bengal, Nepal, Sikkim, Bhutan to reach the nearest metropolitan city Calcutta. Infrastructure for the running of the proposed train is available at Haldibari and paucity of funds should not be any criteria for providing public aminity.

2. Jalpaiguri being the Divisional Head quarter of town of North Bengal Div. all Express/Mail train should give a stoppage at Jalpaiguri Road station.

3. Since by now the Engineering-cum-traffic survey is ocmpleted, immediate undertaking of construction of B.G. line for Maynaguri, Mathbhanga, New Coochbehar to Jogikhopa via Bakirhat, Golakganj, Gouripur, Dhubri, Belasipara and others along with NH 31.

4. Construction of a regular double line train from NJP to Kamakshyaguri (not the separate gauge conversioned line).

5. I request you Sir, to construct DRM Office at NJP.

6. I would request you to hand over unused Railway and defence land for expansion of Siliguri and construction of a fly over in the city and bridge over the Mecchi at Ghoshpukur to help Indo-Nepal trade.

7. Construt a fly over to connect Siliguri and Hill Cart.

8. One over bridge should be constructed over state highway No. 12A between Raninagar, Jalpaiguri since this road is life line to Nepal, Bhutan, Sikkim and North eastern States, hence traffic density is very high and when the level crossing gate is closed for the passage of trains it causes lots of inconvenience to the Road traffic. Moreover, the level crossing being situated on a sharp curve, accident in this level crossing is almost a daily affair. I oppose this budget.

Thanking you.

(ends)   ¸ÉÒ +xÉÚ{É ±ÉÉ±É ªÉÉnù´É (ºÉ½þ®úºÉÉ): +vªÉIÉ VÉÒ, +É{ÉxÉä +ÉÊJÉ®úÒ ´ÉEiÉ ¨ÉÖZÉä ºÉ¨ÉªÉ ÊnùªÉÉ <ºÉEòä ʱÉB ¨ÉèÆ +É{ÉEòÉ +ɦÉÉ®úÒ ½þÚÆ* ¨ÉèÆ +É{ÉEòÒ, ºÉnùxÉ EòÒ +Éè®ú ®úä±É ¨ÉÆjÉÒ VÉÒ EòÒ {É®úä¶ÉÉxÉÒ ºÉ¨ÉZÉ ®ú½þÉ ½þÚÆ* ®úä±É ʴɦÉÉMÉ <iÉxÉÉ ¤Éc÷É Ê´É¦ÉÉMÉ ½þè ÊEò <ºÉEòÉ BEò +±ÉMÉ ®úä±É ¤ÉVÉ]õ ½þÉäiÉÉ ½þè* <ºÉ ʴɦÉÉMÉ Eòä ʱÉB BEò ÊnùxÉ EòÉ ºÉ¨ÉªÉ nùäxÉÉ =ÊSÉiÉ xɽþÒÆ ½þè, <ºÉEòä ʱÉB nùÉä ÊnùxÉ EòÉ ºÉ¨ÉªÉ ½þÉäxÉÉ SÉÉʽþB* <ºÉEòä ºÉÉlÉ ½þÒ ¨ÉèÆ +{ÉxÉä IÉäjÉ EòÒ ¤ÉÉiÉ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ* xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú VÉÒ ½þ¨ÉÉ®úä ʤɽþÉ®ú Eòä ½þèÆ* ½þ¨ÉäÆ ÊxÉiÉÒ¶É VÉÒ Eòä ºÉÉlÉ EòÉ¨É Eò®úxÉä EòÉ ¤É½þÖiÉ ÊnùxÉÉäÆ iÉEò ¨ÉÉèEòÉ Ê¤É½þÉ®ú ¨ÉäÆ Ê¨É±ÉÉ ½þè* ʤɽþÉ®ú EòÒ VÉxÉiÉÉ EòÉä <xɺÉä ¤É½þÖiÉ =¨¨ÉÒnù ½þè* +¦ÉÒ iÉEò +É`ö-xÉÉè ¨ÉÆjÉÒ Ê¤É½þÉ®ú ºÉä +É SÉÖEòä ½þèÆ* {ɽþ±Éä ¨ÉÆjÉÒ ®úÉ¨É ºÉÖ¦ÉMÉ VÉÒ lÉä +Éè®ú nùںɮúä ¨ÉÆjÉÒ ±ÉʱÉiÉ ¤ÉɤÉÚ lÉä* +ÉVÉ ´Éä xɽþÒÆ ½þèÆ* ºÉ½þ®úºÉÉ Ê¤É½þÉ®ú EòÉ ´É½þ IÉäjÉ ½þè ÊVɺɺÉä ¨ÉèÆ +ÉiÉÉ ½þÚÆ* +vªÉIÉ ¨É½þÉänùªÉ, ¨ÉÉxɺÉÒ ºÉ½þ®úºÉÉ UôÉä]õÒ ±ÉÉ<xÉ EòÉä ¤Éc÷Ò ±ÉÉ<xÉ ¨ÉäÆ {ÉÊ®ú´ÉÊiÉÇiÉ Eò®úxÉä EòÒ 1997 ¨ÉäÆ VÉÉä ªÉÉäVÉxÉÉ ¤ÉxÉÒ lÉÒ, EòɪÉÇ |ÉÉ®ú¨¦É Eò®ú ÊnùªÉÉ MɪÉÉ * nùÚ®úÒ 60 ÊEò±ÉÉä¨ÉÒ]õ®ú EòÒ ½þè* =ºÉ EòÉ¨É EòÉä {ÉÚ®úÉ Eò®úxÉä ¨ÉäÆ ¦ÉÒ Ê´É±É¨¦É ½þÉä ®ú½þÉ ½þèÆ* अभी तक सिर्फ २० किलोमीटर मिट्टी का काम किया गया है। बाकी काम ठप्प पड़ा है। मैंने कई बार इस संबंध में रेल मंत्री जी से कहा है आप इसे निजी तौर पर देखें। इन्होंने इसे देखने का काम अभी तक नहीं किया है। सहरसा में इसको लेकर ठरेल रोको" आन्दोलन चल रहा है। इसकी जानाकरी रेल मंत्री को है। १९९८-९९ में जिस काम को पूरा करना था, वह पूरा होता दिखाई नहीं देता है। मैं नहीं जानता कि कब पूरा किया जायेगा। निर्मली से सरायगढ की लाइन कोसी से बरबाद हो गई है। गत रेल बजट पर जब मुझे बोलने का मौका मिला था तो मैंने आग्रह किया था कि उस पुरानी लाइन को फिर से चालू किया जाए। इसकी ज्यादा दूरी नहीं है। यहां पासवाल जी नहीं हैं। मैंने उनसे आग्रह किया था कि जब रेल बजट पर चर्चा हो तो आप उपस्िथत रहें। वह यहां नहीं हैं। वह किसी काम से चले गए हैं। उन्होंने घोषणा की थी कि बख्तयारपुर से बिहारगंज तक एक रेल लाइन चालू की जाएगी। मुझे मालूम नहीं वह किस स्िथति में है? नीतीश जी को मालूम होगा। मानसी से सहरसा, फारफिसगंज, कटिहार जाने में मुसीबतों का सामना करना पड़ता है। हमारा पिछड़ा क्षेत्र है। वह नेपाल से सटा है। पटना से सहरसा जाने में १२ घंटे लगते हैं। इन्होंने कहा था कि मानसी से सहरसा तक बड़ी लाइन १९९९ तक बिछाई जाएगी। मैं नहीं जानता वह इसे पूरा करेंगे या नहीं? दानापुर से कटिहार कट कर जो ट्रेन आती है, उसका हरिहरनाथ ट्रेन से मेल कराया जाए। जो गाड़ी दानापुर से कटिहार चलती है, उसमें ए.सी. टू टायर दिया है। मैं उसकी हालत का यहां वर्णन नहीं करना चाहता हूं। मंत्री जी खुद जानते हैं। वहां न सफाई की और न ही शौचालय की ठीक व्यवस्था है। समस्तीपुर से कटिहार और फारफिसगंज जो छोटी लाइन जाती है, उसके डिब्बों और शौचालय देखकर पता चल जाएगा कि वहां के लोग कैसे यात्रा करते हैं? मैं जब नीतीश बाबू से इस संबंध में कहता हूँ तो वह कहते हैं कि इस काम को पूरा करवाऊगां। हमारे इलाके से हजारों मजदूर पलायन करते हैं। वहां के मजदूरों के लिए श्रमजीवी ट्रेन चलती है। उसकी बुरी हालत है। एक ऐसी ट्रेन होनी चाहिए जो दिल्ली की यात्रा सहूलियत से कर सके । मानसी में एम.पीज. और वी.आई.पीज. के ठहरने की कोई व्यवस्था नहीं है एक अलग से रेस्टरूम बनाया जाय। वहां से छोटी लाइन निकलती है। हमें चार-चार घंटे इंतजार करना पड़ता है। जिसमें वी.आई.पी. लोग और फर्सट कलास के लोग रह सकें। मैं इन्हीं शब्दों के साथ आपको धन्यवाद देना चाहता हूं और नीतीश जी से आग्रह करना चाहता हूं कि जिन बातों का मैंने उल्लेख किया है, उस पर गंभीरतापूर्वक विचार करे।

> इंजीनियर शंकर पन्नू (श्री गंगानगर) : अध्यक्ष महोदय, माननीय रेल मंत्री श्री नीतीश कुमार ने वर्ष १९९९-२००० का रेल बजट इस सम्मानित हाउस में प्रस्तुत किया है, मैं इसका विरोध करने के लिये खड़ा हुआ हूं। यह रेल बजट बहुत ही पक्षपातपूर्ण साबित हुआ है। माननीय रेल मंत्री जी ने अपनी सहयोगी पार्िटयों के क्षेत्रों की ओर ज्यादा ध्यान दिया है। माननीय अध्यक्ष जी, पिछले वर्ष के बजट में जब माननीय मंत्री जी ने राजस्थान को बहुत कम दिया था तो हम समझते थे कि इस बार पिछली पूर्ित कर देंगे परन्तु इस बार तो इन्होंने राजस्थान का चैप्टर ही समाप्त कर दिया। इन्होंने राजस्थान के लिये दो सर्वे दिये और एक रेल चलन बढ़ाया। इससे यह कहावत चरितार्थ होती है : ऊंट के मुंह में जीरा। हम आशा करते थे कि मंत्री जी राजस्थान में नई रेल लाइन डालने का प्रस्ताव करेंगे, श्रीगंगानगर- सरूपसर रेल लाइन. श्रीगंगानगर से जयपुर की लाइन का आमान परिवर्तन करने का प्रस्ताव रखेंगे। परन्तु अफसोस तब हुआ जब राजस्थान को कुछ देते समय सब कुछ भूल गये। यह राजस्थान की जनता के साथ बड़ा अन्याय किया गया है। केन्द्र सरकार को जब एटमी धमाके करने होते हैं, तब राजस्थान की धरती दिखाई देती है। माननीय प्रधानमंत्री जी ने घोषणा की थी कि राजस्थान जैसे पिछड़े प्रांत के लिये पैकेज लाने की बात कही थी। कहां गया वह पिछडे इलाकों का विकास का पैकेज? श्रीगंगानगर भारत-पाक सीमा से लगता जिला है। हमने १९६५ और १९७१ में युद्ध की कठिनाइयां सही हैं। पिछले उग्रवाद की तकलीफ भी हम लोगों ने सही है। फिर बार्डर का इलाका होने के कारण सामयिक दृष्िट से कुछ अधिक ध्यान देना चाहिये था। अध्यक्ष महोदय, इसलिये आपके माध्यम से माननीय रेल मंत्री जी से नम्र शब्दों में निवेदन है कि राजस्थान पर मेहरबानी करें, विशेषकर बार्डर एरिया के मेरे क्षेत्र पर। मेरा अनुरोध है कि सरूपसर से श्रीगंगानगर रेल लाइन का आमान परिवर्तन, जिसका हर बार बजट देने में छोड़ दिया जाता है, कृपया इस बार जरूर शामिल करें। श्रीगंगानगर से जयपुर लाइन का आमान परिवर्तन। सरदारशहर से नोहर वाया रावतसर नई रेल लाइन बिछाने का कार्य। श्रीगंगानगर से पदमपुर नई रेल लाइन का निर्माण कार्य। टोंक से पुष्कर तीर्थ के लिये रेल संपर्क। श्रीगंगानगर शहर में हाइवे-१५ पर व हनुमानगढ़ जं. में ओवरब्रिज का निर्माण। अनूपगढ़ से दिल्ली के लिये एक इंटर सिटी गाड़ी। हनुमानगढ़ से जयपुर के लिये एक इंटर सिटी रेलगाड़ी। श्रीगंगानगर स्टेशन पर एक और फलेटफार्म का निर्माण। श्रीगंगानगर से लखनऊ, कानपुर के लिये एक रेलगाड़ी का चलन। हनुमानगढ़-जयपुर रेल लाइन को सिद्धमुख नहर की रासलाना माइनर क़ास होती है। राज्य सरकार ने करीब ४० लाख रुपया रेल विभाग को जमा करा दिया है। अभी तक उसका कार्य शुरू भी नहीं हुआ। मेरा आपसे निवेदन है कि उस काम को जल्दी पूरा करा दें। उस क्षेत्र में पीने के पानी की कमी है। यही नहर वहां के लोगों को पीने के पानी की आपूर्ित करेगी। रेल मंत्री जी व रेल अधिकारी इस पुल को शीघ्र बनवाएं। मैं माननीय मंत्री महोदय से गुजारिश करता हूं कि इस पर ध्यान दें। इतना कहकर अपनी बात समाप्त करते हुए मैं आपको धन्यवाद करता हूं कि आपने मुझे बोलने का मौका दिया। (इति) MR. SPEAKER: Today, lady Members are very good. मंत्री जी को लेडीज़ के लिए कुछ करना चाहिए।

> डा. शफीकुर्रहमान बर्क (मुरादाबाद) : माननीय अध्यक्ष जी, मैं अपने क्षेत्र मुरादाबाद और अपने होम टाउन सम्भल के बारे में कुछ बातें रखना चाहता हूं। सम्भल जिला मुरादाबाद में रेलवे ब्रांच लाइन है जिस पर सिर्फ एक बार रेल आती जाती है जो पहले पांच-छः समय आती-जाती थी। वह भी अब खत्म हो रही है जिसकी वजह से सम्भल पिछड़ा हुआ है। सम्भल पार्िलयामेंटरी कांस्टीटयूएंसी से मुलायम सिंह जी चुनकर आए हैं। वे नहीं बोले मगर मैं इस सिलसिले में उनकी वकालत कर रहा हूं। मैं चाहूंगा कि सम्भल को वाया हसनपुर होकर गजरौला मेन लाइन से जोड़ दिया जाए। सम्भल की तीन लाख से ज्यादा आबादी है जो बहुत बड़ी तिजारत का मरकज़ है। इस वजह से लोग बहुत परेशान हैं और सम्भल पिछड़ा हुआ है। मैंने इस सिलसिले में सन् १९९७ में बजट के मौके पर इस मसले को उठाया था जिसका जवाब मंत्री जी ने १८.४.९७ को मुझे भेजा था कि सर्वे कराने के आदेश कर दिये गय़े हैं लेकिन अभी तक न कोई सर्वे हुआ है और न उसका कोई डेवलपमेंट हुआ है। इसलिए मैं मंत्री जी से खास तौर से मुतवज्जह हूं। नीतीश जी से मैं कहूंगा कि सम्भल को मेन लाइन से जुड़वा दीजिए।

  दूसरा, मेरे क्षेत्र मुरादाबाद में कुछ लाइनें ऐसी हैं जिनका चलना जरूरी है। बरेली से अजमेर शरीफ़ को जो ट्रेन आला हज़रत ऐकसप्रेस चलती है, वह हफते में एक बार चलती है, उसे कम से कम तीन बार चलाया जाए। वहां से बहुत लोग जाते हैं।

  सम्भल जिला मुरादाबाद में सिरसी क़ॉसिंग पर केबिन बना है लेकिन कोई वॉचमैन नहीं रहता जिससे किसी वकत भी कोई हादसा हो सकता है। कुन्दरकी जो मेरे क्षेत्र में है, वहां से जितनी ट्रेन गुजरती हैं, कोई नहीं रुकतीं जबकि ४०-५० हजार की आबादी है और लोग गाड़ी पर चढ़ने से महरूम रह जाते हैं।

  एक लिंक ऐकसप्रेस न. ४११४ देहरादून से इलाहाबाद वाया मुरादाबाद कुन्दरकी, बिलारी चंदौसी अलीगढ़ को जाती है लेकिन उसका कुन्दरकी पर स्टॉपेज नहीं है। लिहाजा कुन्दरकी पर रेल को रोका जाए। बरेली ऐकसप्रेस नं. ४५५६ मुरादाबाद से वाया कुन्दरकी चंदौसी बरेली जाती है। लिहाजा कुन्दर्की पर ट्रेन रोकी जाए ताकि वहां की जनता रेल से आ-जा सके।

इनको कुन्दकी स्टेशन पर रोका जाए, यह मेरी आपसे गुजारिश है और गाजियाबाद मुरादाबाद होते हुए बरेली तक सिंगल लाइन है, उसको डबल लाइन कर दिया जाए जिससे कि वहां इलैकटि्रक ट्रेन चल सके और बड़ी गाड़ियां चल सकें।

... (व्यवधान)

  अध्यक्ष महोदय : आप खत्म करिये।

  डा. शफीकुर्रहमान बर्क : बहरहाल मुझे टाइम नहीं दिया गया है। लेकिन मैं इतना जरूर कहना चाहता हूं कि आज देश में जो रेलवे नैटवर्क फैला हुआ है वह केवल ३० परसेंट है अब भी देश के ७ परसेंट अवाम इससे महरूम है।

  अध्यक्ष महोदय, मैं यह भी कहना चाहता हूं कि बरेली से अजमेर शरीफ तक वाया मुरादाबाद आला हजरत एकसप्रेस ट्रेन हफते में एक बार चलती है, इसे हफते में तीन बार चलाया जाए।

  अध्यक्ष महोदय, मैं इन्हीं अल्फाज के साथ अपनी इस बात को मुकतसर करते हुए मेरे पास जो रिकार्ड है मैं इसे अपके हुकम से सभा पटल पर रखता हूं, कृपया इसे मेरे वकतव्य में शामिल कर लिया जाए।

> श्री अशोक प्रधान (खुर्जा) : अध्यक्ष महोदय, आपने मुझे बोलने का समय दिया, इसके लिए मैं आपको धन्यवाद देना चाहता हूं।

  अध्यक्ष महोदय : केवल दो मिनट में अपनी बात समाप्त करिये।

  श्री अशोक प्रधान : सर, मैं अपना भाषण आधा पढूंगा और आधा ले कर दूंगा। अध्यक्ष महोदय, माननीय रेल मंत्री जी ने बड़ी सूझ-बूझ के साथ माननीय प्रधान मंत्री जी के नेत्ृात्व में जो बजट पेश किया है, मैं उसके समर्थन में खड़ा हुआ हूं। मैं केवल अपने संसदीय क्षेत्र की दो-चार समस्याओं की तरफ माननीय मंत्री जी ध्यान आकर्िषत करना चाहता हूं। मेरा संसदीय क्षेत्र खुर्जा पॉटरी के मामले में पूरे देश में ही नहीं विदेश में भी प्रसिद्ध है। पूरे देश और विदेश के व्यापारी यहां आते हैं ... (व्यवधान)

  एक माननीय सदस्य: पहले मंत्री जी को पॉटरी तो भेंट करिये।

  श्री अशोक प्रधान : मैं मंत्री जी को पॉटरी तो बाद में भेंट करूंगा, लेकिन पहले अपनी समस्याएं तो बता दूं। खुर्जा में एक भी एकसप्रैस ट्रेन नहीं रुकती है। मेरी माननीय मंत्री जी से गुजारिश है कि मेरा एकाध प्वाइंट नोट करते रहें। यदि खुर्जा सिटी पर एकाध ट्रेन भी रोक देंगे तो मैं समझता हूं वहां के लोगों का बहुत भला होगा और देश-विदेश से जो व्यापारी वहां आते हैं, उनको भी बहुत लाख होगा। इसी प्रकार खुर्जा जंकशन से एक शटल गाड़ी चलती है, यदि उसे खुर्जा सिटी से चला दिया जाए तो उसका बहुत बड़ा लाभ वहां के यात्रियों को होगा।

  अध्यक्ष महोदय, इसी प्रकार मैं अपने क्षेत्र की एक समस्या लगातार कई वषर्ों से यहां उठाता चला आया हूं। १९९६ में भी मैंने यह बात लोक सभा में उठाई थी। हमारे डिस्टि्रकट हैडकवार्टर बुलंदशहर से एक ट्रेन लखनऊ के लिए चलाई जाए, जो प्रदेश की राजधानी है। मैं पश्िचमी उत्तर प्रदेश की भी एक मांग यहां रखना चाहता हूं। दिल्ली से एक शताब्दी ट्रेन कानपुर-लखनऊ के लिए चलती है, यदि उसे गाजियाबाद रोक दिया जाए तो पूरे पश्िचमी उत्तर प्रदेश को उसका लाभ होगा। इसलिए इस ट्रेन का एक हाल्ट गाजियाबाद कर दिया जाए।

  अध्यक्ष महोदय, मेरे संसदीय क्षेत्र में नोएडा, ग्रेटर नोएडा और दादरी एक ऐसा क्षेत्र है जिसका नाम पूरे देश में ही नहीं बल्िक पूरी दुनिया में प्रसिद्ध है। वहां बहुत सी मल्टी नेशनल कम्पनियां आई हैं, वहां बहुत से उद्योग लगे हैं। पूरे उत्तर प्रदेश में सबसे ज्यादा रेवेन्यू नोएडा और ग्रेटर नोएडा से जाता है।

  अध्यक्ष महोदय : मि. प्रधान, आप एक मिनट में अपनी बात समाप्त करिये।

  श्री अशोक प्रधान : सर, मैं एक मिनट में समाप्त कर रहा हूं। महोदय, वहां एक भी ट्रेन नहीं चलती है। मैं यह चाहता हूं कि जिस प्रकार दिल्ली में मैटरो का नैटवर्क शुरू किया जा रहा है, उसी पैटर्न पर नोएडा और ग्रेटर नोएडा को भी जोड़ा जाए। मैंने ११वी लोक सभा में यह बात उठाई थी और मुझे बताया गया था कि उसके लिए सर्वे शुरू हो चुका है। मैं माननीय मंत्री जी से कहूंगा कि इस मामले में भी अगर आपका आशीर्वाद मिल जाए तो उस क्षेत्र के लोगों को बहुत लाभ होगा। कयोंकि वहां पूरी दुनिया की नजरे लगी हुई हैं।

  अध्यक्ष महोदय, इसके साथ ही मैं यह भी निवेदन करना चाहूंगा कि दादरी स्टेशन के साथ ओवरब्रिज नहीं है, जिसके कारण वहां सैकड़ों लोग मर चुके हैं।

अध्यक्ष महोदय, वहां लगातार एकसीडेंट होते रहते हैं। अभी पीछे भी एक एकसीडेंट हो गया था। इसलिए मेरा निवेदन है कि दादरी रेलवे स्टेशन के साथ ओवरब्रिज बन जाए, तो हमारे ऊपर बहुत बड़ा आभार होगा।

  अध्यक्ष जी, खुर्जा के लिए पुन: एक बार यह मांग करते हुए कि खुर्जा में एकसप्रैस ट्रेनों का ठहराव दिया जाए। यदि ऐसा किया जाएगा, तो यह हमारे ऊपर एक बहुत बड़ा अहसान होगा। इन्हीं शब्दों के साथ में रेल मंत्री जी का धन्यवाद करते हुए रेल बजट की प्रशंसा करते हुए इसका समर्थन करता हूं।

MR. SPEAKER: Now the Minister will reply.

... (Interruptions)

SHRI P. SHIV SHANKER (TENALI): Sir, there are a few Members left on our side. Kindly allow them to speak for one minute each...(Interruptions)

  डा. लक्षमीनारायण पाण्डेय (मंदसौर) : अध्यक्ष महोदय, हमारी पार्टी से भी बहुत लोग बोलने वाले थे, लेकिन हमने उन्हें न बोलने का अनुरोध कर दिया और वे मान गए।

... (व्यवधान)

  श्री शंकर प्रसाद जायसवाल (वाराणसी): अध्यक्ष महोदय, ऐसा नहीं होगा। ... (व्यवधान)

MR. SPEAKER: Okay, I will allow only one minute each.

... (Interruptions)

MR. SPEAKER: You can lay your speeches on the Table.

... (Interruptions)

MR. SPEAKER: Okay, Shri Shanker Prasad Jaiswal.

> श्री शंकर प्रसाद जायसवाल (वाराणसी): माननीय अध्यक्ष जी, मैं आपका शुक़िया अदा करता हूं कि आपने माननीय सदस्यों की भावनाओं की कद्र की है। रेल मंत्री जी द्वारा जो बजट प्रस्तुत किया गया है मैं उसका समर्थन करने के लिए खड़ा हुआ हूं। यह बात सच है कि पूरे सदन ने इस बात को स्वीकार किया है कि रेल मंत्री और हमारे माननीय राज्य रेल मंत्री महोदय की पिछले ५० वषर्ों में ईमानदारी और पारदर्िशता अद्वितीय रही है, लेकिन इसका मतलब यह नहीं है कि उनके विभाग में भ्रष्टाचार का उन्मूलन हो गया है। मैं कहना चाहता हूं कि रेल मंत्रालय भ्रष्टाचार से ओतप्रोत है। भ्रष्टाचार को दूर करने के लिए उन्हें कड़ाई से ध्यान देना चाहिए।

  अध्यक्ष महोदय, मैं इस "यात्रा वर्ष" के उपलक्षय में कहना चाहता हूं कि पिछले बजट भाषण के समय मंत्री जी की ओर से कहा गया था कि सैकिंड कलास के डिब्बे बढ़ाए जाएंगे, लेकिन उस बारे में अभी तक कोई प्रगति नहीं हुई है। मैं निवेदन करना चाहता हूं कि इस वर्ष जो यात्रा वर्ष के रूप में मनाया जा रहा है, उसमें रेलों में डिब्बे बढ़ाने का काम किया जाए। मैं अपनी कांस्टीटयूएंसी की बात कहने से पहले इस बजट में उत्तर प्रदेश और विशेषकर पूर्वी उत्तर प्रदेश की जो उपेक्षा की गई है उसकी ओर मैं आपके माध्यम से सदन और मंत्री जी का ध्यान दिलाना चाहता हूं। वाराणसी जो भारत की सांस्कृतिक राजधानी है और एक महत्वपूर्ण धार्िमक स्थल है, सारनाथ जी में बौद्धों का धार्िमक स्थल है, उसके साथ किए गए अन्याय का भी पर्दाफाश करना चाहता हूं। पटना से चलने वाली राजधानी जो बनारस में रुका करती थी, रेल मंत्री ने वाया बनारस जाने के स्थान पर वाया मुगलसराय कर दिया है जिससे बनारस और पूर्वी उत्तर प्रदेश के लोगों में बहुत आक़ोष है। मेरा निवेदन है कि पटना से राजधानी बनारस होकर चले। मैंने पिछले रेल बजट के समय भी सुझाव दिया था कि बनारस की जनता और वहां के व्यापारियों को दिल्ली आने के लिए कोई अच्छी ट्रेन नहीं है जो रात को वहां से चलकर सुबह दिल्ली पहुंच जाए और रात को दिल्ली से चलकर सुबह वाराणसी पहुंच जाए। मैंने पिछले वर्ष भी सुझाव दिया था कि यदि मंत्री महोदय एक नई रेल गाड़ी नहीं देना चाहते हैं, तो प्रयागराज एकसप्रैस को ही आप बनारस तक कर दीजिए। वह बनारस तक चली जाए और बनारस से प्रयागराज होते हुए यहां आ जाए। इसमें रेलवे विभाग को कौनसी दिककत है? मेरा निवेदन है कि इसको स्वीकार करना चाहिए।

  अध्यक्ष महोदय, मैं कहना चाहता हूं कि सारनाथ में लक्षमी एकसप्रैस ट्रेन को भी रोकना चाहिए कयोंकि इसके बारे में हमारे क्षेत्र के सांसद आनन्द रत्न मौर्य ने कई बार मंत्री महोदय से अनुरोध किया है। सारनाथ बौद्धों का धार्िमक स्थल है। इस ट्रेन के वहां रुकने से बहुत यात्रियों को सुविधा मिलेगी।

 +vªÉIÉ ¨É½þÉänùªÉ : +¤É +É{É ºÉ¨ÉÉ{iÉ EòÊ®úªÉä* ¸ÉÒ ¶ÉÆEò®ú |ɺÉÉnù VÉɪɺɴÉÉ±É (´ÉÉ®úÉhɺÉÒ): +ÆiÉ ¨ÉäÆ ¨ÉèÆ nùÉä-iÉÒxÉ ºÉÖZÉÉ´É nùäxÉÉ SÉɽþiÉÉ ½þÚÆ* ½þ¨ÉÉ®úä ªÉ½þÉÆ 1989 ¨ÉäÆ ®úä±É´Éä E±Éä¨É Ê]ŤªÉÚxÉ±É Eòä ºlÉɪÉÒ EòɪÉÉÇ±ÉªÉ EòÉ |ÉÉ´ÉvÉÉxÉ ½þÖ+É lÉÉ ±ÉäÊEòxÉ EòÖUô ±ÉÉäMÉÉäÆ Eòä nù¤ÉÉ´É ºÉä =ºÉ Ê]ŤªÉÚxÉ±É EòÉ EòɪÉÉÇ±ÉªÉ MÉÉä®úJÉ{ÉÖ®ú ºlÉÉÊ{ÉiÉ ÊEòªÉÉ MɪÉÉ VɤÉÊEò 80 {É®úºÉäÆ]õ E±Éä¨É ½þ¨ÉÉ®úä ´ÉÉ®úÉhɺÉÒ +Éè®ú +ɺÉ-{ÉÉºÉ Eòä ÊVɱÉä EòÉ =ºÉ¨ÉäÆ ®ú½þiÉÉ ½þè* ¨ÉèÆ +É{ÉEòä ¨ÉÉvªÉ¨É ºÉä ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä +ÉOɽþ Eò°üÆMÉÉ ÊEò ´ÉÉ®úÉhɺÉÒ Eòä +Ænù®ú ®úä±É´Éä E±Éä¨É Ê]ŤªÉÚxÉ±É Eòä ºlÉɪÉÒ EòɪÉÉÇ±ÉªÉ EòÒ ºlÉÉ{ÉxÉÉ EòÒ VÉɪÉä* <ºÉEòä ºÉÉlÉ-ºÉÉlÉ ¨ÉèÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ¨ÉÖMÉ±É ºÉ®úÉªÉ ºÉä ´ÉÉ®úÉhɺÉÒ-<±ÉɽþɤÉÉnù ±ÉÉ<xÉ EòÉ Ê´ÉtÖiÉÒEò®úhÉ Eò®úxÉä EòÒ +ɴɶªÉEòiÉÉ ½þè* Ê{ÉUô±Éä 50 ´É¹ÉÉäÇÆ ¨ÉäÆ +xÉäEò ºlÉÉxÉÉäÆ {É®ú Ê´ÉtÖiÉÒEò®úhÉ ½þÖ+É ±ÉäÊEòxÉ ´ÉÉ®úÉhɺÉÒ VÉèºÉÒ ºÉÉÆºEÞòÊiÉEò xÉMÉ®úÒ EòÉä VÉÉäc÷xÉä ´ÉɱÉÉ ¨ÉÖMÉ±É ºÉ®úÉªÉ +Éè®ú <±ÉɽþɤÉÉnù Ê´ÉtÖiÉÒEò®úhÉ ºÉä ´ÉÆÊSÉiÉ ®ú½þ MɪÉÉ* +ÆiÉ ¨ÉäÆ ¨ÉèÆ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ´ÉÉ®úÉhɺÉÒ Eòä {±Éä]õ¡òɨÉÇ EòÉä ¤Éc÷É Eò®úxÉä EòÒ Vɰü®úiÉ ½þè* ´É½þÉÆ {ÉɺÉÇ±É EòÒ ¤É½þÖiÉ ºÉÉ®úÒ ÊnùEEòiÉäÆ ½þèÆ* {±Éä]õ¡òɨÉÇ Eòä ¤Éc÷É Eò®úxÉä ºÉä ´É½þÉÆ ¤É½þÖiÉ SÉÒVÉÉäÆ ¨ÉäÆ ºÉÖÊ´ÉvÉÉ ½þÉäMÉÒ* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ ¨ÉèÆ <ºÉ ¤ÉVÉ]õ EòÒ ºÉ®úɽþxÉÉ Eò®úiÉä ½þÖB +{ÉxÉÒ ´ÉÉhÉÒ EòÉä Ê´É®úÉ¨É nùäiÉÉ ½þÚÆ* SHRI RANJIB BISWAL (JAGATSINGHPUR): Thank you Mr. Speaker. I will not take much of your time. ....(Interruptions) I would like to remind the hon. Railway Minster that when we met last year, he had promised that Rajdhani Express to Bhubaneshwar would run on regular basis and he would introduce a Shatabdi Express from Calcutta to Puri. Then, he had said that he would introduce a Sabari Express from Konark to Bhubaneshwar and a DMU from Paradeep to Bhubaneshwar, and Paradeep railway station would be upgraded. These things have not been done.

I would like to draw your attention towards the Railway Minister's large-heartedness towards Orissa railway. For gauge conversion of Naupada-Gunupur line, which has got the latest anticipated cost of Rs. 46 crore, the Railway Ministry has given Rs. 1,000 only to start this project. ....(Interruptions) For another Rajathgarh-Barang project, the anticipated cost is Rs. 166 crore and the Railway Ministry has given Rs. 10,000 only. Probably, the Minister wants to take up Orissa railway in a greater way.

I would also like to say that for Lanjigarh Road-Junagarh project, the anticipated cost is Rs. 100 crore and it has been given Rs. 2 crore only this year. The same thing has happened with Rahama-Paradeep route which is yet to see the light of the day. ....(Interruptions) If you give permission, I will lay it now. I was about the tell about the large-heartedness of the Railway Minister, but you are now allowing me. I was telling about the benefits he has given to Orissa. The Minister himself has told that he has done justice to Orissa. That is why, I was telling them.

MR. SPEAKER: You can lay it on the Table.

 

¸ÉÒ ½þÒ®úÉ ±ÉÉ±É ®úÉªÉ (Uô{É®úÉ): +vªÉIÉ ¨É½þÉänùªÉ, ¨Éä®úä IÉäjÉ EòÒ EòÖUô BäºÉÒ ºÉ¨ÉºªÉɪÉäÆ ½þèÆ, VÉÉä ¨ÉÆjÉÒ ¨É½þÉänùªÉ EòÉä ¤ÉiÉÉxÉÉ ¤É½þÖiÉ Vɰü®úÒ ½þèÆ* <x½þÉäÆxÉä <ºÉÒ ¨É½þÒxÉä ®úÉVÉvÉÉxÉÒ ]ÅäxÉ nùÒ +Éè®ú ´É½þ ]ÅäxÉ nùÉä ÊnùxÉ MÉÉä½þÉ]õÒ ºÉä Ênù±±ÉÒ +ÉiÉÒ ½þè* =ºÉEòÉä ±ÉäxÉä EòÉ EòÉ¨É Uô{É®úÉ EòÉ ½þè, VÉÉä b÷É. ®úÉVÉäxpù |ɺÉÉnù EòÉ ÊVɱÉÉ ½þè, ¤ÉɤÉÚ VÉªÉ |ÉEòÉ¶É EòÉ ÊVɱÉÉ ½þè, ´É½þÉÆ Eòä ±ÉÉäMÉ nùÖÊxɪÉÉ ¨ÉäÆ ºÉ¤ÉºÉä VªÉÉnùÉ ½þèÆ* nùä¶É Eòä ½þ®ú EòÉäxÉä ¨ÉäÆ, {ÉÆVÉÉ¤É ¨ÉäÆ, ½þÊ®úªÉÉhÉÉ ¨ÉäÆ +Éè®ú Ênù±±ÉÒ ¨ÉäÆ ®ú½þiÉä ½þèÆ* ´É½þÉÆ BEò ]ÅäxÉ MÉÉä½þÉ]õÒ nùÒ ½þè ±ÉäÊEòxÉ =ºÉÉ º]õÉ{ÉäVÉ xɽþÒÆ ÊnùªÉÉ ½þè* ¨ÉÆjÉÒ VÉÒ xɽþÒÆ ½þèÆ, ¨ÉèÆ ¨ÉÉxÉxÉÒªÉ ®úä±É ®úÉVªÉ ¨ÉÆjÉÒ ºÉä ÊxÉ´ÉänùxÉ Eò°üÆMÉÉ ÊEò ªÉ½þ ¤Éc÷É Ê´ÉSÉÉ®úhÉÒªÉ Ê´É¹ÉªÉ ½þè* <ºÉºÉä Uô{É®úÉ Eòä ºÉÉlÉ xªÉÉªÉ ½þÉäMÉÉ EªÉÉäÆÊEò Uô{É®úÉ Eòä ±ÉÉäMÉ ºÉ¤ÉºÉä VªÉÉnùÉ nùÖÊxɪÉÉ +Éè®ú <ºÉ nùä¶É ¨ÉäÆ ®ú½þiÉä ½þèÆ* ¨ÉèÆ BEò ¤ÉÉiÉ +Éè®ú Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò =iiÉ®ú {ÉÚ´ÉÒÇ Eòä ºÉ¤ÉºÉä VªÉÉnùÉ ±ÉÉäMÉ +¤É Eò±ÉEòiiÉÉ ¨ÉäÆ ½þÒ xɽþÒÆ, VÉèºÉÉ +¦ÉÒ |ɦÉÖxÉÉlÉ ¤ÉɤÉÚ, ¸ÉÒ ®úPÉÖ´ÉÆ¶É ¤ÉɤÉÚ, ¨ÉÉä½þxÉ ¤ÉɤÉÚ Eò½þ ®ú½þä lÉä ÊEò ´Éä {ÉÆVÉÉ¤É ¨ÉäÆ, ½þÊ®úªÉÉhÉÉ ¨ÉäÆ +Éè®ú Ênù±±ÉÒ ¨ÉäÆ ®ú½þiÉä ½þèÆ* ´É½þÉÆ ¦ÉÒ ¤É½þÖiÉ ºÉä ±ÉÉäMÉ +ÉiÉä-VÉÉiÉä ®ú½þiÉä ½þèÆ* +É{ÉxÉä ʽþxnùÖºiÉÉxɦɮú ¨ÉäÆ nùäJÉÉ ½þÉäMÉÉ ÊEò ºÉèÊEòÆb÷ E±ÉÉºÉ MÉÉÊc÷ªÉÉäÆ ¨ÉäÆ ¦ÉÒc÷ ®ú½þiÉÒ ½þè, B.ºÉÒ. MÉÉÊc÷ªÉÉäÆ ¨ÉäÆ ¦ÉÒc÷ ®ú½þiÉÒ ½þè ±ÉäÊEòxÉ ªÉÊnù UôiÉ {É®ú ¦ÉÒc÷ ®ú½þxÉä ´ÉɱÉÒ EòÉä<Ç VÉMɽþ ½þè iÉÉä ´É½þ xÉÉìlÉÇ Ê¤É½þÉ®ú EòÉ <±ÉÉEòÉ ½þè VɽþÉÆ ºÉä ½þVÉÉ®úÉäÆ EòÒ iÉÉnùÉnù ¨ÉäÆ MÉ®úÒ¤É ±ÉÉäMÉ ®úÉäVÉMÉÉ®ú EòÒ iɱÉÉ¶É ¨ÉäÆ Ênù±±ÉÒ, ½þÊ®úªÉÉhÉÉ, {ÉÆVÉɤÉ, ¨ÉÖ¨¤É<Ç +Éè®ú MÉÖVÉ®úÉiÉ +ÉÊnù VÉÉiÉä ½þèÆ* <ºÉʱÉB ¨ÉèÆ ®úä±É ¨ÉÆjÉÒ VÉÒ ºÉä ÊxÉ´ÉänùxÉ Eò°üÆMÉÉ ÊEò BEò +SUôÒ MÉÉc÷Ò ÊVɺɨÉäÆ B.ºÉÒ. EòÒ ¤ÉÉäMÉÒ xÉ ½þÉä, ʺɡòÇ VÉxÉiÉÉ ]õÉ<{É MÉÉc÷Ò ½þÉä, =ºÉä ¤É®úÉèxÉÒ ºÉä VÉÉäc÷É VÉÉB +Éè®ú Ênù±±ÉÒ ªÉÉ VÉɱɯvÉ®ú iÉEò ±Éä VÉɪÉÉ VÉÉB* ... (´ªÉ´ÉvÉÉxÉ) ¨Éä®úÉ BEò IÉäjÉ ±ÉÆMÉc÷É Eò®úEòä ®úJÉ ÊnùªÉÉ MɪÉÉ ½þè* ®úä±É´Éä Eòä nùÉä-iÉÒxÉ VɽþÉVÉ SɱÉiÉä lÉä, xÉÉìlÉÇ +Éè®ú ºÉÉ=lÉ Ê¤É½þÉ®ú EòÉä {É]õxÉÉ ºÉä VÉÉäc÷É VÉÉiÉÉ lÉÉ* =ºÉä Eò¨{ÉèxɺÉä]õ Eò®úxÉä Eòä ʱÉB ¸ÉÒ nùä´Éä MÉÉèc÷É +Éè®ú =xÉEòä ¤ÉÉnù VÉÉä ®úä±É ¨ÉÆjÉÒ ½þÖB, =xÉEòä ºÉ¨ÉªÉ ¨ÉäÆ ½þ¨Éä¶ÉÉ <ºÉ ¤ÉÉiÉ EòÒ Vɰü®úiÉ ºÉ¨ÉZÉÒ MÉ<Ç ÊEò ºÉÉäxÉ{ÉÖ®ú +Éè®ú {É]õxÉÉ ¨ÉäÆ BEò ®úä±É Ê¥ÉVÉ ¤ÉxÉxÉÉ SÉÉʽþB* ... (´ªÉ´ÉvÉÉxÉ) +vªÉIÉ ¨É½þÉänùªÉ : +¤É +É{É ºÉ¨ÉÉ{iÉ EòÒÊVÉB* ¸ÉÒ ½þÒ®úÉ ±ÉÉ±É ®úÉªÉ : ¨ÉèÆ +ÉvÉä ʨÉxÉ]õ ¨ÉäÆ ºÉ¨ÉÉ{iÉ Eò®ú ®ú½þÉ ½þÚÆ* =ºÉ ®úä±É Ê¥ÉVÉ EòÉ ºÉ´ÉÇä ½þÖ+É, =ºÉEòÉ Ê¶É±ÉÉxªÉÉºÉ ½þÖ+É ±ÉäÊEòxÉ +ÉVÉ =ºÉ {É®ú EòÉä<Ç {ÉèºÉÉ JÉSÉÇ xɽþÒÆ ÊEòªÉÉ VÉÉ ®ú½þÉ ½þè* ºÉÉäxÉ{ÉÖ®ú ¶É½þ®ú, VÉÉä xÉÉìlÉÇ Ê¤É½þÉ®ú EòÒ +Eòä±ÉÒ ®úä±É´Éä EòÒ VÉMɽþ ½þè VɽþÉÆ ¤É½þÖiÉ ºÉÉ ®úä±É´Éä º]õÉ¡ò ½þè, ®úä±É EòÒ VɨÉÒxÉ ½þè, ´É½þÉÆ ½þ¨Éä¶ÉÉ ®úä±ÉMÉÉÊc÷ªÉÉÆ ±ÉMÉiÉÒ lÉÒÆ ±ÉäÊEòxÉ =ºÉä nùÉä ´ÉVɽþ ºÉä +xÉ{ÉÉè{Éֱɮú ÊEòªÉÉ MɪÉÉ* ´É½þ ¶É½þ®ú +ÉVÉ ¦ÉÒ ¤ÉäEòÉ®ú {Éc÷É ½þÖ+É ½þè, ´É½þÉÆ Eòä º]õÉ¡ò EòÉä ¤É®úÉèxÉÒ +ÉÊnù nùںɮúÒ VÉMɽþÉäÆ {É®ú ±Éä VÉɪÉÉ VÉÉ ®ú½þÉ ½þè ±ÉäÊEòxÉ ´É½þÒÆ Bäº]õè¤ÉÊ±É¶É Eò®úxÉä EòÉ EòÉ¨É xɽþÒÆ ÊEòªÉÉ VÉÉ ®ú½þÉ* ´É½þÉÆ EòÉ ±ÉÉäEòÉä¶Éèb÷ ¤ÉÆnù ½þè, =ºÉä b÷ÒVÉ±É ¶Éèb÷ ¨ÉäÆ +ɺÉÉxÉÒ ºÉä ¤Énù±ÉÉ VÉÉ ºÉEòiÉÉ ½þè* ... (´ªÉ´ÉvÉÉxÉ) +vªÉIÉ ¨É½þÉänùªÉ : +É{É ºÉ¨ÉÉ{iÉ EòÒÊVÉB* ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ ½þÒ®úÉ ±ÉÉ±É ®úÉªÉ : ®úä±É |ɶÉɺÉxÉ EòÒ iÉ®ú¡ò ºÉä EòÉä<Ç vªÉÉxÉ xɽþÒÆ ÊnùªÉÉ VÉÉiÉÉ, BEò ºÉÉvÉÉ®úhÉ +¡òºÉ®ú EòÉä ʤÉ`öÉ ÊnùªÉÉ MɪÉÉ ½þè +Éè®ú WÉÉäxÉ±É +ÉìÊ¡òºÉ Eòä xÉÉ¨É {É®ú ¨ÉVÉÉEò ÊEòªÉÉ VÉÉiÉÉ ½þè ÊVɺɨÉäÆ Eò®úÉäc÷Éä ¯û{ɪÉä <x´ÉÉì±´É ½þèÆ* SHRI SUNIL KHAN (DURGAPUR): Hon. Speaker, Sir, hon. Cabinet and State Ministers of Railways, Members of this august House, officers of the Railways, coriters of minutes and Press :

I stand to oppose the Budget because of freight hike of four per cent which, in turn, raised the prices of essential commodities. It will affect the poorest of the poor. My appeal to the hon. Minister is to withdraw the freight charges of four percent. In your Budget speech, you have kept 450 million tonnes as the loading target. But if you do not change the freight changes, then the road transport will carry more. You are aware that you are taking 100 kilometres freight charges in lieu of 24 kilometres from Vizag Port to Vizag Steel Plant. Similarly, for carrying iron ore from Bailadila Mines to Vizag Port, you are taking extra 100 kilometres freight charges, which is more than the actual distance. The owners of private sector in Western India have decided to carry iron ore through pipelines. The Passneger Amenities Committee recommended that the vendors, who are vending in the trains, should be provided with identity cards ... (Interruptions)
MR. SPEAKER: You can lay your speech on the Table of the House.
SHRI SUNIL KHAN (DURGAPUR): I beg to lay my speech on the Table.
SHRI SUNIL KHAN (DURGAPUR): Hon'ble Chairman, the Minister of Railways, Members of the august house, Officers of Railways. writers of minutes and Press. I oppose the Budget because of freight hike is 4% which will increase price rise of essential commodities and it affect to the poorest of the poor. So my appeal is to withdraw the freight hike. In your budget speech you have said that 450 million tones loading target but if you not change the freight hike, Road transport will increase more and more. You are aware that you are taking 100 K.M. freight charge in lieu of 24 K.M. from Vizac Port to Vizac Steel Plant. Similarly from Bailadila to Vizac to carry iron ore you are taking extra 100 K.M. than actual. Public Sector has no option but Private steel owners of Western India have decided to carry dust or pillet iron ore through pipe line.
Passenger amenities committee recommended that the vendors are vending in the trains. They should be provided with Identity Card with licence fee so that they can be regularised. Thousands are engaged in vending. They earn their livelihood for their families.
Sir, Durgapur is my constituency in West Bengal. Durgapur is known as ......area of Eastern India for its present industrial network. Naturally particular attention should be given for building up necessary infrastructure facilities so that a new train should be introduced either from Durgapur or from Asansol to Howrah. You have already renamed Asansol-Howrah Exp. as 'Agnibina' for honour of Kabi Nazrul for his birth centenary. I would like to say due to heavy rush of passengers, please introduce 'Agnibina' as a new train in regard to Kaji Najrul Islam and Burdwan-Asansol should be declared as suburban area.
I congratulate you for conversion of B.D.R. but you have not sanctioned extension upto Chachai in chord lines. If extension is not provided then it will not be viable. You have allocated only Rs. 5 crore which is very less. So you are requested to please extend upto Chachai and increase budgetary supp[[ort and start work immediately. I hope the PSU IRCON should be given priority as they have completed electrification before schedule. And again remind you for long pending demands like Digha-Jamluk, Howrah-Amta, .......and down to Barrackpore metro rail.
Sir,D.Y.F.I.Bankura unit took a resolutionat a convention of all political parties regarding their seven demands of railway projects out of which one is BDR. you have sanctioned. I thrust out of six that is Raniganj-Bankura rail service. From Raniganj to Durlarpur railway track already completed if you extend (M.T.P.S.) 20 K.M. more to link with Bankura Station and if it is done not only poor district Bankura will save but Blidnapur and Burdwan will get some facilities. It will be the shortest route to carry coal to Petrochemical Projects of Midnapur.
Day by day you are decreasing manpower. Before twenty years, 22 lakhs were the manpower. Now it became 10 lakhs and 3 lakh requirement are pending. In twenty year track were increased, trains were increased, you have no declared no die-in-harness will be allowed, recruitment will be stopped, then accident will happen more and more, no checker will there as a result passengers fare will not be collected properly that should be looked into. You have to pay atten[[Ation to the passengers amenities. Staffs are being pressurised due to shortage of staff. Drivers are bound to do extra hour for which they mentally harassed as a result accident occur. So it should be looked into.
(ends)   ¸ÉÒ BSÉ.{ÉÒ.ÊºÉÆ½þ (+É®úÉ): +vªÉIÉ ¨É½þÉänùªÉ, +É{ÉxÉä ¨ÉÖZÉä ¤ÉÉä±ÉxÉÉ EòÉ ºÉ¨ÉªÉ ÊnùªÉÉ, <ºÉEòä ʱÉB ¨ÉèÆ +É{ÉEòÉ +ɦÉÉ®úÒ ½þÚÆ* ¨ÉèÆ ®úä±É ¤ÉVÉ]õ Eòä ºÉ¨ÉlÉÇxÉ ¨ÉäÆ ¤ÉÉä±ÉxÉä Eòä ʱÉB JÉc÷É ½þÖ+É ½þÚÆ* ¨ÉèÆ Ê¤É½þÉ®ú Eòä +É®úÉ ºÉƺÉnùÒªÉ IÉäjÉ ºÉä ºÉÆ¤ÉÆvÉ ®úJÉiÉÉ ½þÚÆ VÉÉä {ÉÖ®úÉxÉä ¶Éɽþ¤ÉÉnù ÊVɱÉä EòÉ ¨ÉÖJªÉÉ±ÉªÉ ®ú½þÉ ½þè* ... (´ªÉ´ÉvÉÉxÉ) ¨ÉèÆ +{ÉxÉä ºÉÆºÉnùÒªÉ IÉäjÉ Eòä ¨É½þi´É{ÉÚhÉÇ ®úä±É ºÉä ºÉÆ¤ÉÆÊvÉiÉ ¨ÉÖqÉäÆ {É®ú ®úä±É ¨ÉÆjÉÒ VÉÒ EòÉ vªÉÉxÉ +ÉEÞò¹]õ Eò®úxÉÉ SÉɽþiÉÉ ½þÚÆ VÉÉä +ÉVÉÉnùÒ Eòä ¤ÉÉnù ºÉä +ÉVÉ iÉEò ®úä±É IÉäjÉ Eòä Ê´ÉEòÉºÉ Eòä ¨ÉɨɱÉä ¨ÉäÆ ={ÉäÊIÉiÉ ®ú½þÉ ½þè* ... (´ªÉ´ÉvÉÉxÉ) +vªÉIÉ ¨É½þÉänùªÉ : +É{É +{ÉxÉÒ º{ÉÒSÉ ]õä¤É±É {É®ú ±Éä Eò®ú nùÒÊVÉB* ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ BSÉ.{ÉÒ.ÊºÉÆ½þ: +É®úÉ º]õä¶ÉxÉ Eòä BäÊiɽþÉʺÉEò ¨É½þi´É EòÉ JªÉÉ±É ®úJÉiÉä ½þÖB =ºÉEòä ºÉÉèxnùªÉÒÇEò®úhÉ Eò®úiÉä ½þÖB +Énù¶ÉÇ º]õä¶ÉxÉ ¤ÉxÉÉxÉä ½þäiÉÖ +É{É ºÉÆ¤ÉÆÊvÉiÉ {ÉnùÉÊvÉEòÉ®úÒ EòÉä ÊxÉnùÇä¶É nùäxÉä EòÒ EÞò{ÉÉ Eò®úäÆ* ... (´ªÉ´ÉvÉÉxÉ) 21.00 hrs. =xÉEòÉä ¨ÉèÆ <ºÉʱÉB ¤ÉvÉÉ<Ç nùäxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ®úä±É ¨ÉÆjÉÒ VÉÒ xÉä +É®úÉ ºÉɺÉÉ®úÉ¨É ¤Éc÷Ò ±ÉÉ<xÉ EòÉ EòÉ¨É ¤É½þÖiÉ VɱnùÒ Eò®úxÉä Eòä ʱÉB ºÉÉ®úÉ EòÉ¨É ´É½þÉÆ Eò®ú ÊnùªÉÉ ½þè* ªÉä ´É½þÉÆ {É®ú {ÉÚ´ÉÉÇ b÷Ò±ÉEºÉ BEºÉ|ÉèºÉ ¯ûEò´ÉÉ ®ú½þä ½þèÆ* ´É½þÉÆ EòÖUô ½þɱ]õ {Éc÷ä ½þÖB lÉä, ¤É½þÖiÉ ÊnùxÉ ºÉä ´É½þ EòÉ¨É xɽþÒÆ ½þÉäiÉÉ lÉÉ, =ºÉEòÉä <x½þÉäÆxÉä SÉɱÉÚ Eò®úxÉä EòÉ EòÉ¨É ÊEòªÉÉ ½þè* +É®úÉ º]õä¶ÉxÉ {É®ú Eò¨{ªÉÚ]õ®úÉ<WÉb÷ Ê®úVÉ´ÉÇä¶ÉxÉ Eòä ʱÉB º´ÉÒEÞòÊiÉ nùÒ ½þè, <ºÉEòä ʱÉB ¨ÉèÆ =xÉEòÉä ¤ÉvÉÉ<Ç nùäiÉÉ ½þÚÆ* +vªÉIÉ ¨É½þÉänùªÉ : +É{É <ºÉä ]õä¤É±É {É®ú ®úJÉ nùÒÊVÉB* ¸ÉÒ BSÉ.{ÉÒ.ÊºÉÆ½þ: MÉ®úÒ¤ÉÉäÆ Eòä ʱÉB ªÉ½þ ®úä±É ¤ÉVÉ]õ +SUôÉ ½þè, <ºÉʱÉB ¨ÉèÆ +{ÉxÉÒ iÉ®ú¡ò ºÉä, +{ÉxÉÒ ºÉ¨ÉiÉÉ {ÉÉ]õÒÇ EòÒ iÉ®ú¡ò ºÉä <xÉEòÉä ¤ÉvÉÉ<Ç nùäiÉÉ ½þÚÆ* ºÉÉlÉ-ºÉÉlÉ +É{ÉEòÉä ¦ÉÒ ¤ÉvÉÉ<Ç nùäiÉÉ ½þÚÆ* vÉxªÉ´ÉÉnù* DR. RAVI MALLU (NAGAR KURNOOL): Thank you very much, Mr. Speaker, Sir, for giving me a chance to particiate in the debate on the Railway Budget. I rise to oppse the Railway Budget because it has disappointed me a lot.

In the last year's Railway Budget, hon. Nitish Kumar introduced the concept of most backwar areas and said that he will be taking railway lines to most backward areas even though they are commercially nonviable in the survey. He had also brought out a Status Paper on Railways last year giving the details of the railway infrastructure and the ways to improve it. After seeing all these things I expected a Railway Budget which would have taken care of the most backward areas and ensured continuous development in those areas. Unfortunately, it has not happened.

I have been given making representations for the last seven years regarding a new Railway project from Raichur to Macherla. You have sanctioned a line from Raichur to Gadwal. I would like to urge upon the hon. Minister to extend this new line from Gadwal to Macherla. This line is pending since before the Independence and even during Nizam times this was proposed. Under the concept of railway line for most backward areas, the Minister has sanctioned a new railway line for his own constituency even though it was not commercially viable, saying that it is a backward area.

There is another line which is proposed for a long time, that is from Vikarabad ... (Interruptions)

MR. SPEAKER: You have good support in the House. Please wind up.

DR. RAVI MALLU (NAGAR KURNOOL): Sir, this line is pending for long. I request the hon. Railway Minister to order a survey into it and allot Budget for it in the Supplementary Demands for Grants so that work can be taken up. I would also like to mention that reservation for Scheduled Castes, Scheduled Tribes, Backward Castes and Other Backward Classes should be strictly followed.

MR. SPEAKER: You can lay the rest of your speech on the Table.

DR. RAVI MALLU : Sir, with your permission, I lay the rest of my speech on the Table of the House.

Thank you.

 

SHRI S. GANGADHAR (HINDUPUR): Mr. Speaker, Sir, I would like to draw the attention of the Minister to an area called Rayalaseema. It is a very backward area. A part of this area is droubt-prone and a dessert development area. All the Rayalaseema Members of Parliament have been agitating for gauge conversion of Dharmavaram-Pakala section and a rail link from Madakasira-Kalyandurg areas of Ananthapur District to Tumkur, Hyderabad and Bangalore . People of this area have not seen a train at all till today. Proposal for a road over bridge at local crossing No.58 between Hindupur and Soandepalli is pending since 1994. I beg to lay on the Table the rest of speech.

(ends) MR. SPEAKER: Mr. Minister may speak now.

... (Interruptions)

 

SHRI MADHUKAR SIRPOTDAR (MUMBAI NORTH-WEST): I have been sitting here since morning. ...(Interruptions)

MR. SPEAKER: What have you been sitting for?

... (Interruptions)

SHRI MADHUKAR SIRPOTDAR : For participating in the debate.

MR. SPEAKER: Shri Mohan Rawale has already sopken from your party.

SHRI MADHUKAR SIRPOTDAR : Is it that only one person will speak from one party? If you do not give me a chance, the only alternative I am left with is to walk out. ...(Interruptions)

MR. SPEAKER: There is no need for that. If you want, you can lay your speech on the Table.

SHRI MADHUKAR SIRPOTDAR : But I have to mention it at least. Otherwise, how will it be recorded. ...(Interruptions)

MR. SPEAKER: You can mention it. In the morning itself the Chair had given the ruling that those who want to lay their speeches on the Table can do so.

SHRI MADHUKAR SIRPOTDAR : But this is not the way. ...(Interruptions)

 

SHRI MADHUKAR SIRPOTDAR (MUMBAI NORTH-WEST): Mr. Speaker, Sir, thank you very much for giving me this opportunity. But as far as laying of the document on the Table of the House is concerned, unless and until it is mentioned or is recorded by the Member concerned, nobody is supposed to treat his document on record. Otherwise, what is the record that we have submitted our papers? I look at it from this angle, and further, it is necessary that one should mention about the laying of his document. Thereafter, he should lay it.

Hon. Speaker, Sir, at the outset I congratulate Shri Nitish Kumar and Shri Ram Naik, the hon. Ministers for Railways for presenting a good and very balanced Budget for the year 1999-2000. I am supporting it.

In fact, I wanted to participate in this deliberation but even after sitting here for about 12 hours, no opportunity was given to us. Therefore now, I am laying my speech on the Table of the House so that at least, the hon. Ministers will take cognizance of it and our view points. Thank you very much.

Following members laid their speeches on the Table   Shri Shailendra Kumar   Shri Larang Sai Shrimati Bhavna Debrajbhai Chikhalia Shri Madhab Rajbanshi Shri P. Rajarathinam Shri Shantilal Chaplot Shri Thawar Chand Gehlot Shri Sriram Chauhan Shri Ram Tahal Choudhary Shri Indrajit Mishra Shri Haribhai Chaudhary Shri K.D. Sultanpuri Shri V.V. Krishnan Raju Shri Anantha Venkatarami Reddy Shri Rameshwar Patidar Shri Ramesh Chandra Dwivedi Shri K. Palaniswami Dr. Ram Lakhan Singh Shri Lal Muni Chaubey Shri Bashist Narayan Singh Shri Prabash Chandra Tiwari Shri Chaman Lal Gupta Shri Kishan Lal Diler 0 Shri Tejvir Singh 1 Shrimati Sangeeta Kumari Singh Deo 2 Shri Daya Singh Sodhi 3 Shri Ram Pal Singh 4 Maj. General (Retd.) Bhuwan Chandra Khanduri (AVSM) 5 Shri Janardan Prasad Mishra 6 Shrimati Usha Verma 7 Shri T. Govindan 8 Shri Ganga Charan Rajput 9 Shri Samar Choudhary 0 Shri Shyam Bihari Mishra 1 Shri P.S. Gadhavi 2 Shri C. Sreenivasan 3 Shri M. Durai 4 Shri T. Shanmugam 5 Shri S. Mallikarjunaiah 6 Shri Chatin Singh Samaon 7 Shri M. Thiyagarajam 8 Shri Satya Pal Jain 9 Dr. Madan Prasad Jaiswal 0 Shri A. Ganeshamurthi 1 Dr. Ram Krishna Kusmaria 2 Shrimati Shiela Gautam 3 Shri Ajaya Kumar 4 Shri Lakshman Chandra Seth 5 Shri Bachi Singh Rawat `Bachda' 6 Shri Punnu Lal Mohale 7 Shri Aditya Nath 8 Shri Nand Kumar Singh Chauhan 9 Shri Ram Shakal 0 Shri Ashok Argal 1 Shri S. Murugesan 2 Prof. A.K. Premajam 3 Shri Varkala Radhakrishnan 4 Shri Ravi Prakash Verma 5 Dr. Ashok Kumar Patel 6 Shri Jual Oram 7 Dr. Vijay Sonkar Shastri 8 Shri Harpal Singh Sathi 9 Shri Chetan Chauhan 0 Shri Datta Meghe 1 Shri K.H. Muniyappa 2 Shri Braja Kishore Tripathi 3 Shrimati Jayaben Bharat Kumar Thakkar 4 Shri Braj Mohan Ram 5Shri Raj Narayan Pasi 6 Shri Sohan Veer Singh 7 Shri Baijnath Rawat 8 Shri Ramesh Chandra Dwivedi 9 Shri Balasaheb Vikhe Patil   MR. SPEAKER: Now, the hon. Minister.

... (Interruptions)

  ¸ÉÒ nùiiÉÉ ¨ÉäPÉä (´ÉvÉÉÇ) : +vªÉIÉ ¨É½þÉänùªÉ, ºÉ֤ɽþ ºÉä ®úä±É ¤ÉVÉ]õ {É®ú SÉSÉÉÇ ½þÉä ®ú½þÒ ½þè* ½þ¨É <ºÉEòÉ Ê´É®úÉävÉ Eò®úiÉä ½þèÆ* ¨Éä®úä IÉäjÉ EòÒ VÉÉä ºÉ¨ÉºªÉÉBÆ ½þèÆ, =xÉEòÉä ʱÉÊJÉiÉ °ü{É ºÉä ¨ÉèÆxÉä ºÉ¦ÉÉ {É]õ±É {É®ú ®úJÉ ÊnùªÉÉ ½þè, ±ÉäÊEòxÉ ¨ÉèÆ ªÉ½þ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ®úÉ¨É xÉÉ<ÇEò VÉÒ VÉÉäÊEò ®úä±É ®úÉVªÉ ¨ÉÆjÉÒ ½þèÆ, ¨É½þÉ®úɹ]Å ºÉä +ÉiÉä ½þèÆ, =xÉEòÉä ÊVÉiÉxÉÒ ¦ÉÒ ½þ¨ÉxÉä ÊSÉÊ_ªÉÉÆ ʱÉJÉÒÆ =xÉEòÉ ºÉÆiÉÉä¹ÉVÉxÉEò VÉ´ÉÉ¤É xɽþÒÆ ÊnùªÉÉ* +¦ÉÒ ½þ¨ÉxÉä VÉÉä +{ÉxÉÉ ¦ÉɹÉhÉ ºÉ¦ÉÉ {É]õ±É {É®ú ®úJÉÉ ½þè, ¨ÉèÆ +ɶÉÉ Eò®úiÉÉ ½þÚÆ ÊEò VÉÉä ºÉ¨ÉºªÉÉBÆ ½þ¨ÉxÉä ¤ÉiÉÉ<Ç ½þèÆ, =xÉEòÉ ºÉ½þÒ VÉ´ÉÉ¤É ½þ¨ÉäÆ Ê¨É±ÉäMÉÉ*  +vªÉIÉ ¨É½þÉänùªÉ: +¤É +É{É ¤ÉèÊ`öB* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú* ®úä±É ¨ÉÆjÉÒ (¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú): +vªÉIÉ ¨É½þÉänùªÉ, ºÉ¤ÉºÉä {ɽþ±Éä ¨ÉèÆ =xÉ iɨÉÉ¨É ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ EòÉä vÉxªÉ´ÉÉnù nùäiÉÉ ½þÚÆ* +vªÉIÉ ¨É½þÉänùªÉ: EªÉÉ +É{É ¦ÉÒ +{ÉxÉÉ VÉ´ÉÉ¤É ]õä¤É±É {É®ú ®úJÉ nùäÆMÉä?

SHRI NITISH KUMAR: I am ready, Sir. If you are so willing, I can lay it also... (Interruptions)...If you so desire, I can lay it... (Interruptions)

SHRI P. UPENDRA (VIJAYAWADA): Sir, he should bring out a White Paper in reply to all the demands made by the hon. Members. That will satisfy all... (Interruptions)

SHRI K.H. MUNIYAPPA (KOLAR): Sir, when I was participating, the hon. Minister did not listen... (Interruptions)

MR. SPEAKER: We will take cognizance of all the papers.

... (Interruptions)

SHRI NITISH KUMAR: You have already participated, that too in your mother tongue. Why are you disturbing now?... (Interruptions)... We have taken all your papers.

SHRI K.H. MUNIYAPPA : Half the work is over and the remaining half of the work is pending, Sir. That is why I am asking this... (Interruptions)

 

0 ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ¨ÉèÆ ºÉ¤ÉºÉä {ɽþ±Éä =xÉ iɨÉÉ¨É ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ EòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþiÉÉ ½þÚÆ, ÊVÉx½þÉäÆxÉä <ºÉ SÉSÉÉÇ ¨ÉäÆ Ê½þººÉÉ Ê±ÉªÉÉ* ´Éä ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉ VªÉÉnùÉ ¤ÉvÉÉ<Ç Eòä {ÉÉjÉ ½þèÆ, ÊVÉx½þÉäÆxÉä ºÉnùxÉ Eòä ºÉ¨ÉªÉ EòÉä ¤ÉSÉÉxÉä Eòä JɪÉÉ±É ºÉä +{ÉxÉä-+{ÉxÉä ʱÉÊJÉiÉ ¦ÉɹÉhÉ ºÉnùxÉ Eòä {É]õ±É {É®ú ®úJÉä ½þèÆ* ´ÉxÉ ]õÉ<¨É BEºÉä{¶ÉxÉ +É{ÉxÉä ÊnùªÉÉ ½þè <ºÉʱÉB VÉÉä ¦ÉÒ ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ xÉä +{ÉxÉÉ ¦ÉɹÉhÉ ÊnùªÉÉ ½þè ªÉÉ ºÉnùxÉ Eòä {É]õ±É {É®ú ®úJÉÉ ½þè, =xÉ ºÉ¤ÉEòä Ê´ÉSÉÉ®úÉäÆ EòÉ +vªÉªÉxÉ Eò®úEòä =xÉEòÉ =ÊSÉiÉ =iiÉ®ú ¨ÉÆjÉÉ±ÉªÉ EòÒ iÉ®ú¡ò ºÉä Vɰü®ú ¦ÉäVÉÉ VÉÉBMÉÉ* +vªÉIÉ ¨É½þÉänùªÉ, VÉÉä ®úä±É ¤ÉVÉ]õ ®úJÉÉ MɪÉÉ ½þè =ºÉEòä ºÉ¨¤ÉxvÉ ¨ÉäÆ Eò<Ç ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ xÉä ¨ÉÉä]õäiÉÉè®ú {É®ú EòÖUô ¤ÉÉiÉäÆ =`öÉ<Ç ½þèÆ, =xÉ {É®ú ¨ÉèÆ ºÉÆIÉä{É ¨ÉäÆ +{ÉxÉÒ ¤ÉÉiÉ ®úJÉxÉÉ SÉɽþiÉÉ ½þÚÆ* <ºÉ ¤ÉÉiÉ EòÉ =±±ÉäJÉ ÊEòªÉÉ MɪÉÉ ÊEò SÉÉ®ú |ÉÊiɶÉiÉ ¨ÉɱɦÉÉc÷ä ¨ÉäÆ ´ÞÉÊr EòÒ MÉ<Ç +Éè®ú <ºÉ¨ÉäÆ ÊEòºÉÒ ¦ÉÒ |ÉEòÉ®ú EòÒ UôÚ]õ xɽþÒÆ nùÒ MÉ<Ç* <ºÉʱÉB <ºÉºÉä SÉÒVÉÉäÆ Eòä nùÉ¨É ¤ÉgøäÆMÉä +Éè®ú =ºÉEòÉ |ɦÉÉ´É ¨ÉÖpùº¡òÒÊiÉ ¨ÉäÆ ´ÞÉÊr Eòä °ü{É ¨ÉäÆ ½þÉäMÉÉ* +É{ÉEòÉä ¨ÉɱÉÚ¨É ½þè ÊEò ½þ¨ÉxÉä ªÉ½þ nùںɮúÉ ®úä±É ¤ÉVÉ]õ {Éä¶É ÊEòªÉÉ ½þè* {ɽþ±Éä ®úä±É ¤ÉVÉ]õ ¨ÉäÆ ½þ¨ÉxÉä ¨ÉɱɦÉÉc÷ä ¨ÉäÆ EòÉä<Ç +É¨É ´ÞÉÊr xɽþÒ EòÒ * <ºÉ ¤ÉÉ®ú ¨ÉÉjÉ SÉÉ®ú |ÉÊiɶÉiÉ EòÒ ´ÞÉÊr EòÒ MÉ<Ç ½þè* +MÉ®ú <xÉ nùÉä ´É¹ÉÉäÇÆ ¨ÉäÆ ½þ¨É <Æ¡±Éä¶ÉxÉ EòÒ nù®ú EòÒ ´ÞÉÊr EòÉä nùäJÉäÆ +Éè®ú =ºÉEòä SɱÉiÉä, VÉÉä +xªÉ EòÉ®úhÉÉäÆ ºÉä EòÉìº]õ +Éì¡ò +Éì{É®úä¶ÉxÉ ¨ÉäÆ ´ÞÉÊr ½þÖ<Ç ½þè, <ºÉEòÉ VÉÉä +ºÉ®ú ®úä±É´Éä Eòä ºÉÆSÉɱÉxÉ {É®ú {Éc÷äMÉÉ, +MÉ®ú =ºÉä vªÉÉxÉ ¨ÉäÆ ®úJÉäÆMÉä iÉÉä =ºÉEòÉ VÉÉä ¨ÉäVÉ®ú ʽþººÉÉ ½þè, =ºÉEòÉä ®úä±É´Éä xÉä +{ÉxÉä ʺɺ]õ¨É ¨ÉäÆ B¤VÉÉì¤ÉÇ ÊEòªÉÉ ½þè* BEò UôÉä]õÉ ºÉÉ Ê½þººÉÉ ¤ÉgøÉäiÉ®úÒ Eòä °ü{É ¨ÉäÆ ½þ¨É |ÉÉ{iÉ Eò®úxÉÉ SÉɽþiÉä ½þèÆ, ½þ¨É Eò¨{ÉxɺÉä]õ Eò®úxÉÉ SÉɽþiÉä ½þèÆ, <ºÉʱÉB <iÉxÉÒ ¨ÉɨÉÚ±ÉÒ ´ÞÉÊr +Éè®ú <ºÉEòä +±ÉÉ´ÉÉ {ÉÚ®úä ºÉÉ±É ¨ÉɱɦÉÉc÷ä EòÉä +{ÉxÉÒ iÉ®ú¡ò +ÉEòʹÉÇiÉ Eò®úxÉä Eòä ʱÉB +Éè®ú VÉÉä EòÉä®ú ºÉèE]õ®ú EòÉ ¨ÉÉ±É ªÉÉiÉɪÉÉiÉ ½þ¨É Eò®úiÉä ½þèÆ, =xÉEòÉä ±ÉÉ¦É {ɽþÖÆSÉÉxÉä EòÒ nÞùʹ]õ ºÉä Eò<Ç |ÉEòÉ®ú EòÒ Ê®úªÉɪÉiÉäÆ ½þ¨ÉxÉä nùÒ ½þèÆ* ªÉÊnù =xÉEòÒ ºÉ¤É Ê®úªÉɪÉiÉÉäÆ EòÉä ½þ¨É vªÉÉxÉ ¨ÉäÆ ®úJÉäÆ iÉÉä ªÉ½þ SÉÉ®ú |ÉÊiɶÉiÉ EòÒ ´ÞÉÊr SÉÉ®ú |ÉÊiɶÉiÉ EòÒ xɽþÒÆ ®ú½þäMÉÒ ¤ÉʱEò =ºÉºÉä +Éè®ú PÉ]õ VÉÉBMÉÒ, ªÉÊnù =xÉ Ê®úªÉɪÉiÉÉäÆ EòÉä nùäJÉäÆ VÉÉä ÊEò VÉÉ®úÒ ½þèÆ* +¤É VÉÉä ¡òÚb÷-OÉäxºÉ +Éè®ú nùںɮúÒ SÉÒVÉÉäÆ Eòä ¤ÉÉ®úä ¨ÉäÆ ¤ÉÉiÉ Eò½þÒ MÉ<Ç ½þè, ºÉ®úEòÉ®ú xÉä VÉÉä ¨ÉÉ±É ¦ÉÉc÷ä ¨ÉäÆ ´ÞÉÊr EòÒ ½þè, <ºÉEòä SɱÉiÉä ºÉ®úEòÉ®ú xÉä VÉÉä nùںɮúä ¨ÉÉ±É ½þèÆ, ªÉ½þÉÆ {É®ú ¤É®úxÉɱÉÉ ºÉɽþ¤É ¤Éè`öä ½þÖB ½þèÆ, <ºÉEòä SɱÉiÉä nùںɮúÒ SÉÒVÉÉäÆ ¨ÉäÆ ÊEòºÉÒ ¦ÉÒ iÉ®ú½þ EòÒ ´ÞÉÊr xɽþÒÆ EòÒ ½þè, <ºÉʱÉB +É¨É +Énù¨ÉÒ {É®ú =ºÉEòÉ EòÉä<Ç +ºÉ®ú xɽþÒÆ {Éc÷xÉä ´ÉɱÉÉ ½þè* +MÉ®ú <iÉxÉÒ Eò¨É ´ÞÉÊr EòÉä ½þ¨É B¤VÉÉì¤ÉÇ xɽþÒÆ Eò®úäÆMÉä iÉÉä ªÉ½þ ¨ÉÖxÉÉÊºÉ¤É ¤ÉÉiÉ xɽþÒÆ ½þÉäMÉÒ* ½þ¨É ºÉnùxÉ EòÉ ºÉ¨ÉªÉ ¤ÉSÉÉxÉÉ SÉɽþiÉä ½þèÆ* ªÉÊnù ½þ¨É +{ÉxÉä EòɪÉǦÉÉ®ú ºÉƦÉɱÉxÉä Eòä {ɽþ±Éä Eòä ´É¹ÉÇ EòÉä nùäJÉäÆ iÉÉä ½þ¨É nùäJÉäÆMÉä ÊEò VÉÉä ¤ÉgøÉäiÉ®úÒ ½þÖ<Ç lÉÒ, ´É½þ nùºÉ |ÉÊiɶÉiÉ ºÉä ¦ÉÒ VªÉÉnùÉ lÉÒ, ±ÉMɦÉMÉ EòÉä<Ç MªÉÉ®ú½þ |ÉÊiɶÉiÉ Eòä Eò®úÒ¤É lÉÒ +Éè®ú +MÉ®ú {ÉÚ®úä nù¶ÉEò EòÉä nùäJÉäÆ, ¸ÉÒ Ê¶É´É ¶ÉÆEò®ú VÉÒ ªÉ½þÉÆ ¤Éè`öä ½þèÆ, EòÉÆOÉäºÉ Eòä VɨÉÉxÉä ¨ÉäÆ iÉä®ú½þ |ÉÊiɶÉiÉ EòÒ ´ÞÉÊr ½þÖ<Ç ½þè lÉÒ* +MÉ®ú +É{É xɤ¤Éä Eòä nù¶ÉEò EòÉä nùäJÉäÆ iÉÉä VÉÉä ½þ¨ÉxÉä {ɽþ±ÉÉ ¤ÉVÉ]õ |ɺiÉÖiÉ ÊEòªÉÉ, =ºÉ¨ÉäÆ WÉÒ®úÉä <ÆFòÒVÉ ½þè +Éè®ú nùںɮúä ¤ÉVÉ]õ ¨ÉäÆ SÉÉ®ú |ÉÊiɶÉiÉ, VÉÉä ÊEò {ÉÚ®úä nù¶ÉEò EòÒ xªÉÚxÉiÉ¨É ½þè* <ºÉʱÉB ªÉ½þ +É®úÉä{É ±ÉMÉÉxÉÉ ÊEò ½þ¨ÉÉ®úä <ºÉ Eònù¨É ºÉä <Æ¡±Éä¶ÉxÉ ¤ÉgøäMÉÉ +Éè®ú ±ÉÉäMÉÉäÆ {É®ú ¨ÉÉ®ú {Éc÷äMÉÒ, ªÉ½þ Eò½þxÉÉ +xªÉɪÉ{ÉÚhÉÇ ½þÉäMÉÉ* ¨ÉÖZÉä BäºÉÉ |ÉiÉÒiÉ ½þÉäiÉÉ ½þè ÊEò ½þ¨ÉxÉä VÉÉä ®úä±É ¤ÉVÉ]õ ®úJÉÉ, =ºÉ¨ÉäÆ +ɱÉÉäSÉxÉÉ ±ÉɪÉEò EòÉä<Ç ¤ÉÉiÉ xɽþÒÆ lÉÒ ±ÉäÊEòxÉ Ê´É{ÉIÉ EòÉä SÉÚÆÊEò +{ÉxÉÉ Ê´É{ÉIÉ EòÉ ®úÉä±É +nùÉ Eò®úxÉÉ ½þè, <ºÉʱÉB =xÉEòÒ iÉ®ú¡ò ºÉä EòÖUô |ÉÊiÉÊFòªÉÉ iÉÉä ´ªÉEiÉ ½þÉäxÉÒ ½þè, ½þ¨É <ºÉä <ºÉ °ü{É ¨ÉäÆ º´ÉÒEòÉ®ú Eò®úiÉä ½þèÆ* ... (´ªÉ´ÉvÉÉxÉ) ½þ¨ÉÉ®úÉ VªÉÉnùÉiÉ®ú ºÉ¨ÉªÉ =vÉ®ú ½þÒ ¤ÉÒiÉÉ ½þè, <ºÉʱÉB <ºÉ {É®ú ½þ¨É EòÉä<Ç BiÉ®úÉVÉ xɽþÒÆ Eò®ú ºÉEòiÉä ½þèÆ* +É{ÉEòÉ ªÉ½þ +ÊvÉEòÉ®ú ½þè +Éè®ú ¨ÉÖZÉä |ɺÉxxÉiÉÉ ½þè ÊEò EòÖUô ½þÒ ±ÉÉäMÉÉäÆ xÉä |ÉÊiÉÊFòªÉÉ ´ªÉEiÉ EòÒ ½þè +xªÉlÉÉ +É¨É iÉÉè®ú {É®ú ±ÉÉäMÉÉäÆ xÉä ¤ÉVÉ]õ EòÒ ºÉ®úɽþxÉÉ EòÒ ½þè, <ºÉEòä ʱÉB ¨ÉèÆ =xÉ ºÉ¦ÉÒ EòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþiÉÉ ½þÚÆ* nùںɮúä, VÉÉä ªÉÉjÉÒ ¦ÉÉc÷ä Eòä ʺɱÉʺɱÉä ¨ÉäÆ ½þ¨ÉxÉä Eònù¨É =`öɪÉÉ ½þè, VÉÉä nùںɮúÒ ¸ÉähÉÒ ¨ÉäÆ ªÉÉjÉÉ Eò®úxÉä ´ÉɱÉä ±ÉÉäMÉ ½þèÆ, =xÉEòä ¦ÉÉc÷ä ¨ÉäÆ ÊEòºÉÒ iÉ®ú½þ EòÒ ´ÞÉÊr xɽþÒÆ ½þÖ<Ç ½þè* ±ÉMɦÉMÉ xɤ¤Éä |ÉÊiɶÉiÉ ±ÉÉäMÉ nùںɮúÒ ¸ÉähÉÒ ¨ÉäÆ ªÉÉjÉÉ Eò®úiÉä ½þèÆ +Éè®ú ¤ÉÉEòÒ ±ÉÉäMÉÉäÆ Eòä ¦ÉÉc÷ä ¨ÉäÆ ½þ¨ÉxÉä EòÉä<Ç ´ÞÉÊr xɽþÒÆ EòÒ ½þè* ½þ¨ÉxÉä =ºÉä ªÉÖÊEiÉºÉÆMÉiÉ ¤ÉxÉɪÉÉ ½þè, ®úɶÉxÉä±ÉÉ<VÉ ÊEòªÉÉ ½þè* +¤É +MÉ®ú EòÉä<Ç ´ªÉÊEiÉ nùںɮúÒ ¸ÉähÉÒ ¨ÉäÆ ¤Éè`öEò®ú ªÉÉjÉÉ Eò®úiÉÉ ½þè ªÉÉ Eò¦ÉÒ-Eò¦ÉÒ JÉc÷É ½þÉäEò®ú =ºÉä ªÉÉjÉÉ Eò®úxÉÒ {Éc÷iÉÒ ½þè, +MÉ®ú ´É½þ ºÉÉè °ü{ɪÉÉ +nùÉ Eò®ú ®ú½þÉ ½þè iÉÉä VÉÉä ´ªÉÊEiÉ º±ÉÒ{É®ú E±ÉÉºÉ ¨ÉäÆ ºÉÉäEò®ú ªÉÉjÉÉ Eò®ú ®ú½þÉ ½þè, Ê®úVÉ´ÉÇb÷ ¤ÉlÉÇ ºÉä ªÉÉjÉÉ Eò®ú ®ú½þÉ ½þè, =xÉEòä ʱÉB ½þ¨ÉxÉä 155 ¯û{ɪÉÉ ®úJÉÉ ½þè* <ºÉ iÉ®ú½þ ºÉä ´ÞÉÊr xɽþÒÆ ½þÖ<Ç ½þè* Eò<Ç BäºÉä ºÉèE¶ÉxÉ ½þèÆ ÊVɺɨÉäÆ EòÉä<Ç ´ÞÉÊr xɽþÒÆ ½þÖ<Ç ½þè* =ºÉÒ iÉ®ú½þ ºÉä +MÉ®ú EòÉä<Ç SÉäªÉ®úEòÉ®ú ¨ÉäÆ ªÉÉjÉÉ Eò®ú ®ú½þÉ ½þè, ªÉÊnù ´É½þ +{ÉxÉÉ Eò¨¡ò]õÇ ±Éè´É±É Êb÷ºÉÉ<b÷ Eò®úEòä, +É®úÉ¨É Eòä ºiÉ®ú EòÉä Êb÷ºÉÉ<b÷ Eò®úEòä ªÉÉjÉÉ Eò®ú ®ú½þÉ ½þè iÉÉä ½þ¨ÉxÉä Eòä´É±É =ºÉä ®úɶÉxÉä±ÉÉ<VÉ ÊEòªÉÉ ½þè* +MÉ®ú EòÉä<Ç ´ªÉÊEiÉ EòÉä<Ç ´ªÉÊEiÉ nùںɮúÒ ¸ÉähÉÒ ¨ÉäÆ ªÉÉjÉÉ Eò®ú ®ú½þÉ ½þè iÉÉä ºÉÉè °ü{ɪÉÉ, +MÉ®ú º±ÉÒ{É®ú E±ÉÉºÉ ¨ÉäÆ ªÉÉjÉÉ Eò®ú ®ú½þÉ ½þè iÉÉä 155 ¯û{ɪÉÉ, +MÉ®ú B.ºÉÒ. SÉäªÉ®úEòÉ®ú ¨ÉäÆ VÉÉ ®ú½þÉ ½þè iÉÉä 300 ¯û{ɪÉÉ, +MÉ®ú B.ºÉÒ. mÉÒ ]õɪɮú ¨ÉäÆ VÉÉ ®ú½þÉ ½þè iÉÉä 450 ¯û{ɪÉÉ, |ÉlÉ¨É ¸ÉähÉÒ ¨ÉäÆ ªÉÉjÉÉ Eò®ú ®ú½þÉ ½þè 525 ¯û{ɪÉÉ, +MÉ®ú B.ºÉÒ. ]õÚ ]õɪɮú ¨ÉäÆ VÉÉ ®ú½þÉ ½þè iÉÉä 720 ¯û{ɪÉÉ +Éè®ú B.ºÉÒ. |ÉlÉ¨É ¸ÉähÉÒ ¨ÉäÆ VÉÉ ®ú½þÉ ½þè iÉÉä 1440 ¯û{ɪÉÉ ±ÉMÉäMÉÉ* ªÉ½þ {ɽþ±Éä Eòä VɨÉÉxÉä ¨ÉäÆ ½þÖ+É Eò®úiÉÉ lÉÉ ±ÉäÊEòxÉ EòÖUô Êb÷º]õÉì®ú¶ÉÆºÉ ¤ÉÒSÉ ¨ÉäÆ +ÉB ½þèÆ* ½þ¨ÉxÉä ºÉÉäSÉÉ ÊEò <ºÉä ªÉÖÊEiÉºÉÆMÉiÉ ¤ÉxÉɪÉÉ VÉÉB, <ºÉä ®úɶÉxÉä±ÉÉ<VÉ ÊEòªÉÉ VÉÉB, <ºÉʱÉB ½þ¨ÉxÉä ®úɶÉxÉä±ÉÉ<VÉ ÊEòªÉÉ ½þè +Éè®ú VÉèºÉÉ ¨ÉäÆxÉä ¤ÉiÉɪÉÉ, Eò<Ç °ü]ºÉ +É{É =`öÉEò®ú nùäJÉäÆMÉä iÉÉä {ÉÉBÆMÉä ÊEò ¦ÉÉc÷ä ¨ÉäÆ EòÉä<Ç ´ÞÉÊr xɽþÒÆ ½þÖ<Ç ½þè* <ºÉ iÉ®ú½þ ºÉä ®úɶÉxÉä±ÉÉ<VÉä¶ÉxÉ Eòä |ɺiÉÉ´É EòÉä +É¨É iÉÉè®ú {É®ú ´ªÉÉ{ÉEò ºÉ¨ÉlÉÇxÉ Ê¨É±ÉÉ ½þè* +É{É ®úä±É´Éä EòÒ +ÉÊlÉÇEò ʺlÉÊiÉ +SUôÒ iÉ®ú½þ ºÉä VÉÉxÉiÉä ½þèÆ, ½þ¨ÉxÉä ¤ÉVÉ]õ ¨ÉäÆ =ºÉEòÉ =±±ÉäJÉ ÊEòªÉÉ ½þè* ½þ¨ÉxÉä ÊEòºÉÒ SÉÒVÉ EòÉä ÊUô{ÉɪÉÉ xɽþÒÆ ½þè* VÉ¤É ½þ¨ÉxÉä EòɪÉǦÉÉ®ú ºÉƦÉɱÉÉ iÉÉä ºÉ¤ÉºÉä {ɽþ±Éä ½þ¨ÉxÉä ®úä±ÉÉäÆ EòÒ ÊºlÉÊiÉ {É®ú º]õä]õºÉ {Éä{É®ú VÉÉ®úÒ ÊEòªÉÉ* Ê{ÉUô±Éä ¤ÉVÉ]õ ºÉjÉ Eòä +ÉÊJÉ®úÒ ºÉ{iÉɽþ ¨ÉäÆ ®úä±É´Éä Eòä |ÉÉäVÉäE]ºÉ {É®ú ´½þÉ<]õ {Éä{É®ú VÉÉ®úÒ ÊEòªÉÉ +Éè®ú ½þ¨ÉxÉä ºÉÉ®úÒ ÊºlÉÊiÉ ±ÉÉäMÉÉäÆ Eòä ºÉɨÉxÉä ®úJÉ nùÒ, +¤É +É{ÉEòÉä ºÉÉäSÉxÉÉ ½þè ÊEò ½þ¨É EªÉÉ iÉªÉ Eò®úäÆ* ¤ÉVÉ]õ ºÉjÉ Eòä ¤ÉÉnù ½þ¨ÉxÉä |ÉÉäVÉäE]ºÉ EòÉ |ÉÉ<´Éä]õÉ<VÉä¶ÉxÉ ÊEòªÉÉ* EòäʤÉxÉä]õ Eò¨Éä]õÒ +ÉìxÉ <EòÉäxÉÉäʨÉEò +¡òäªÉºÉÇ xÉä |ÉÉäVÉäE]õ EòÉä |ÉÉ<´Éä]õÉ<WÉ Eò®ú ÊnùªÉÉ +Éè®ú =ºÉ |ÉÉ<´Éä]õÉ<VÉä¶ÉxÉ Eòä ʽþºÉÉ¤É ºÉä ½þ¨É vÉxÉ EòÉ +ɤɯ]õxÉ Eò®ú ºÉEòäÆMÉä* ½þ¨ÉxÉä iÉªÉ ÊEòªÉÉ ÊEò VÉÉä +ÉìxÉ MÉÉä<ÆMÉ |ÉÉäVÉäE]ºÉ iÉiEòÉ±É JÉi¨É ½þÉäxÉä ´ÉɱÉä ½þèÆ, ºÉ¤ÉºÉä {ɽþ±Éä =xÉEòÉä JÉi¨É ÊEòªÉÉ VÉÉB* xÉÉè´ÉäÆ {±ÉÉxÉ ¨ÉäÆ VÉÉä JÉi¨É ½þÉä ºÉEòiÉä ½þèÆ =xÉEòÉä |ÉÉlÉʨÉEòiÉÉ nùÒ VÉÉB, +É{É®úä¶ÉxÉ±É Ê®úEò´ÉÉ®ú¨ÉäÆ]õ EòÉä {ÉÚ®úÉ ÊEòªÉÉ VÉÉB +Éè®ú VÉÉä Ê{ÉUôc÷ä IÉäjÉ Eòä Ê´ÉEòÉºÉ Eòä ʱÉB ¨É½þi´É{ÉÚhÉÇ {ÉÊ®úªÉÉäVÉxÉÉBÆ ½þèÆ =xÉ {É®ú ¦ÉÒ {ɪÉÉÇ{iÉ vÉxÉ ÊnùªÉÉ VÉÉB* ½þ¨ÉxÉä +±ÉMÉ-+±ÉMÉ JÉÆb÷ÉäÆ ¨ÉäÆ {ÉÊ®úªÉÉäVÉxÉÉ+ÉäÆ EòÉä b÷É±É ÊnùªÉÉ ½þè* +É{É VÉÉxÉiÉä ½þèÆ ÊEò vÉxÉ EòÒ Eò¨ÉÒ ½þè* <ºÉ ¤ÉÉ®ú ½þ¨É Ê´ÉiiÉ ¨ÉÆjÉÒ VÉÒ +Éè®ú |ÉvÉÉxɍɯjÉÒ VÉÒ EòÉä vÉxªÉ´ÉÉnù nùäxÉÉ SÉɽþiÉä ½þèÆ ÊEò ¤ÉVÉ]õÒªÉ ºÉ½þɪÉiÉÉ ¤ÉgøÒ ½þè* BEò VɨÉÉxÉÉ lÉÉ VÉ¤É 74 |ÉÊiɶÉiÉ ¤ÉVÉ]õÒªÉ ºÉ½þɪÉiÉÉ lÉÒ, ªÉä PÉ]õiÉä-PÉ]õiÉä 22 |ÉÊiɶÉiÉ {É®ú {ɽþÖÆSÉ MÉ<Ç* <ºÉ ¤ÉÉ®ú Ê¡ò®ú <ºÉ¨ÉäÆ lÉÉäc÷Ò ´ÞÉÊr ½þÖ<Ç ½þè +Éè®ú BEò ]ÅäÆb÷ ½þÖ+É ½þè* ¨ÉèÆxÉä Ê´ÉiiÉ ¨ÉÆjÉÒ VÉÒ ºÉä +{ÉxÉä ¤ÉVÉ]õ ¦ÉɹÉhÉ ¨ÉäÆ ¨ÉÉÆMÉ EòÒ lÉÒ ÊEò nùÉä ºÉÉè Eò®úÉäc÷ ¯û{ÉB +Éè®ú ÊnùB VÉÉBÆ, =½þÉäÆxÉä +{ÉxÉÒ iÉ®ú¡ò ºÉä ®úä±É´Éä EòÉä ¨Énùnù {ɽþÖÆSÉÉ<Ç ½þè* b÷ÒVÉ±É {É®ú VÉÉä ºÉäºÉ ±ÉMÉÉ =ºÉEòÉ BEò ʽþººÉÉ ®úä±É´Éä EòÉä ¦ÉÒ Ê¨É±ÉäMÉÉ* ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ xÉä +{ÉxÉä-+{ÉxÉä <±ÉÉEòä Eòä ®úÉäb÷ +Éä´É®ú Ê¥ÉVÉ Eòä ºÉ´ÉÉ±É EòÉä =`öɪÉÉ* ½þ¨É =xÉEòÉä +ɶ´ÉºiÉ Eò®úxÉÉ SÉɽþiÉä ½þèÆ ÊEò ½þ¨ÉÉ®úä {ÉÉºÉ ÊVÉiÉxÉä ¦ÉÒ |ɺiÉÉ´É ®úÉVªÉ ºÉ®úEòÉ®úÉäÆ Eòä lÉä, +É{É VÉÉxÉiÉä ½þèÆ ÊEò ®úÉäb÷ +Éä´É®ú Ê¥ÉVÉ ½þ¨É iɦÉÒ ¤ÉxÉÉiÉä ½þèÆ VÉ¤É ®úÉVªÉ ºÉ®úEòÉ®ú <ºÉEòÉ +ÉvÉÉ Ê½þººÉÉ ´É½þxÉ Eò®úxÉä Eòä ʱÉB iÉèªÉÉ®ú ½þÉäiÉÒ ½þè +Éè®ú VÉ¤É ®úÉVªÉ ºÉ®úEòÉ®ú <ºÉ ¤ÉÉiÉ Eòä ʱÉB iÉèªÉÉ®ú ½þÉäiÉÒ ½þè ÊEò ±Éä´É±É FòÉÊºÉÆMÉ EòÉä ¤ÉÆnù Eò®ú ÊnùªÉÉ VÉÉBMÉÉ iÉ¤É ½þ¨É Ê¥ÉVÉ {ÉÉä®ú¶ÉxÉ EòÉ JÉSÉÇ ´É½þxÉ Eò®úiÉä ½þèÆ, B|ÉÉäSÉ {ÉÉä®ú¶ÉxÉ EòÉä ®úÉVªÉ ºÉ®úEòÉ®ú ¤ÉxÉÉiÉÒ ½þè* ÊVÉiÉxÉä ¦ÉÒ |ɺiÉÉ´É ®úÉVªÉ ºÉ®úEòÉ®úÉäÆ ºÉä ʨɱÉä lÉä, =xÉ ºÉ¤ÉEòÉä ½þ¨ÉxÉä <ºÉ ¤ÉÉ®ú ¤ÉVÉ]õ ¨ÉäÆ +{ÉxÉÒ iÉ®ú¡ò ºÉä º´ÉÒEÞòÊiÉ |ÉnùÉxÉ Eò®ú nùÒ ½þè* ½þ¨ÉÉ®úä Eòä®ú±É Eòä ºÉÉlÉÒ Eò½þ ®ú½þä lÉä ÊEò BEò ±ÉÉJÉ ÊnùªÉÉ ½þè, ½þ¨É Eò½þiÉä ½þèÆ ÊEò =ºÉä {ÉÚ®úÉ Eò®úxÉä Eòä ʱÉB vÉxÉ EòÒ EòÉä<Ç Eò¨ÉÒ xɽþÒÆ ½þÉäxÉä nùÒ VÉÉBMÉÒ* Ê´ÉiiÉ ¨ÉÆjÉÒ VÉÒ xÉä VÉÉä PÉÉä¹ÉhÉÉ EòÒ, =ºÉEòä ¤ÉÉnù <ºÉ ¨Énù ¨ÉäÆ ½þ¨ÉäÆ {ÉèºÉä EòÒ ÊnùEEòiÉ xɽþÒÆ ®ú½þäMÉÒ, VÉÉä ¦ÉÒ {ÉèºÉä EòÒ Vɰü®úiÉ ®úÉäb÷ +Éè´É®ú Ê¥ÉVÉ Eòä ¨Énù ¨ÉäÆ {Éc÷äMÉÒ ½þ¨É ´É½þ {ÉèºÉÉ {ÉÉÊ®úiÉ EòÉ nùäÆMÉä* <ºÉʱÉB ½þ¨É +É{ɺÉä +ÉOɽþ Eò®úäÆMÉä ÊEò +{ÉxÉÒ-+{ÉxÉÒ ®úÉVªÉ ºÉ®úEòÉ®úÉäÆ Eòä ºÉÉlÉ ¤Éè`ö Eò®ú +{ÉxÉä |ɦÉÉ´É EòÉ <ºiÉä¨ÉÉ±É EòÊ®úB iÉÉÊEò ´Éä VɱnùÒ ºÉä VɱnùÒ B|ÉÉäSÉ {ÉÉä®ú¶ÉxÉ EòÉ EòÉ¨É ¶ÉÖ¯û Eò®úäÆ* ½þ¨É Ê¥ÉVÉ {ÉÉä®ú¶ÉxÉ EòÉ EòÉ¨É iÉiEòÉ±É ¶ÉÖ¯û Eò®úäÆMÉä +Éè®ú JÉi¨É ¦ÉÒ Eò®úäÆMÉä +Éè®ú {ÉèºÉä EòÒ EòÉä<Ç Eò¨ÉÒ xɽþÒÆ +ÉxÉä nùäÆMÉä, <iÉxÉÉ ¨ÉèÆ +É{ÉEòÉä +ɶ´ÉɺÉxÉ nùäxÉÉ SÉɽþiÉÉ ½þÚÆ* +MÉ®ú BEò ±ÉÉJÉ ¯û{ÉB ªÉÉ ÊVÉiÉxÉÉ ¦ÉÒ |ÉÉ´ÉvÉÉxÉ ½þè =ºÉ {É®ú +É{É xɽþÒÆ VÉÉBÆMÉä* ¨É½þÉänùªÉ, ªÉ½þ +É{É +SUôÒ iÉ®ú½þ VÉÉxÉiÉä ½þèÆ +Éè®ú +É{É ºÉ¤É ±ÉÉäMÉÉäÆ EòÉä ¨ÉɱÉÚ¨É ½þÒ ½þè ÊEò <ºÉ ¤ÉÉ®ú ½þ¨ÉxÉä {±ÉÉxÉ ºÉÉ<WÉ ¤ÉgøÉxÉä EòÒ EòÉäÊ¶É¶É EòÒ iÉÉä +ɱÉÉäSÉxÉÉ ½þÖ<Ç ÊEò +É{ÉxÉä +É®úÊIÉiÉ ÊxÉÊvɪÉÉäÆ ºÉä {ÉèºÉÉ ÊxÉEòÉ±É Ê±ÉªÉÉ* =ºÉä ÊxÉEòɱÉxÉä ¨ÉäÆ ½þ¨ÉÉ®úÒ ¨ÉVɤÉÚ®úÒ lÉÒ, ½þ¨É =ºÉ¨ÉäÆ EªÉÉ Eò®ú ºÉEòiÉä lÉä* +MÉ®ú ½þ¨É {±ÉÉxÉ ºÉÉ<WÉ xÉ ¤ÉgøÉBÆ, ¨ÉäxÉ]õäxÉ xÉ Eò®úäÆ iÉÉä ±ÉÉäMÉÉäÆ EòÒ VÉÉä Bº{É®úä¶ÉÆºÉ ½þèÆ =xÉEòÉä {ÉÚ®úÉ xɽþÒÆ ÊEòªÉÉ VÉÉ ºÉEòiÉÉ* +MÉ®ú +ÉÊlÉÇEò ʺlÉÊiÉ ¨ÉäÆ EòÖUô Eò¨ÉVÉÉä®úÒ +É<Ç, Ê®úºÉä¶ÉxÉ ªÉÉ EòÉä<Ç +Éè®ú ¨ÉɽþÉè±É ®ú½þÉ, ʽþxnùÖºiÉÉxÉ Ê¤É±ÉEòÖ±É ¨ÉVɤÉÚiÉÒ Eòä ºÉÉlÉ JÉc÷É ®ú½þÉ, ±ÉäÊEòxÉ =ºÉEòÉ +ºÉ®ú ½þ¨ÉÉ®úä >ð{É®ú ¦ÉÒ ®ú½þÉ* +MÉ®ú <ºÉºÉä ½þ¨É iÉäVÉÒ ºÉä =¤É®úxÉÉ SÉɽþiÉä ½þèÆ iÉÉä ½þ¨ÉäÆ <xÉ£òɺ]ÅESÉ®ú Eòä IÉäjÉ ¨ÉäÆ +Éè®ú {ÉèºÉÉ ±ÉMÉÉxÉÉ ½þÉäMÉÉ* <ºÉʱÉB ®úä±É´Éä ¨ÉäÆ, =ºÉEòä ʴɺiÉÉ®ú ¨ÉäÆ ½þ¨É {ÉèºÉä EòÒ Eò¨ÉÒ xɽþÒÆ Eò®ú ºÉEòiÉä* ½þ¨ÉÉ®úÒ ºÉ®úEòÉ®ú BEºÉ|ÉäºÉ ½þÉ<Ç´Éä Eòä ʱÉB ½þÉ=ÊºÉÆMÉ {É®ú ¤Éc÷ä {Éè¨ÉÉxÉä {É®ú JÉSÉÇ Eò®úxÉä VÉÉ ®ú½þÒ ½þè* <ºÉÒ iÉ®ú½þ ºÉä <xÉ£òɺ]ÅEòSÉ®ú +Éè®ú ½þÉ=ÊºÉÆMÉ IÉäjÉ ¨ÉäÆ VªÉÉnùÉ ºÉä VªÉÉnùÉ {ÉÚÆVÉÒ ÊxÉ´Éä¶É ½þÉä, =ºÉºÉä +ÉÊlÉÇEò ʺlÉÊiÉ ¨ÉVɤÉÚiÉ ½þÉäMÉÒ* <ºÉʱÉB =ºÉ nÞùʹ]õ ºÉä ¦ÉÒ {±ÉÉxÉ ºÉÉ<WÉ EòÉä Eò®úxÉÉ ½þè* ±ÉÉäMÉÉäÆ EòÒ +ÉEòÉÆIÉÉBÆ ½þèÆ, ®úä±É´Éä EòÒ +{ÉxÉÒ Ê®úEò´Éɪɮú¨ÉäÆ]ºÉ ½þèÆ +Éè®ú +ÉÊlÉÇEò ʺlÉÊiÉ EòÉä VªÉÉnùÉ ¤Éä½þiÉ®ú ¤ÉxÉÉxÉä Eòä ʱÉB ½þ®ú ½þɱÉiÉ ¨ÉäÆ {±ÉÉxÉ ºÉÉ<WÉ EòÉä ¤ÉgøÉxÉÉ lÉÉ +Éè®ú +MÉ®ú <ºÉEòÉä ¤ÉgøÉxÉÉ ½þè iÉÉä ½þ¨ÉÉ®úÒ EòÖUô ¨ÉVɤÉÚ®úÒ lÉÒ ÊEò ½þ¨É +É®úÊIÉiÉ ÊxÉÊvÉ ºÉä {ÉèºÉÉ ÊxÉEòɱÉäÆ* ½þ¨É xɽþÒÆ ÊxÉEòɱÉxÉÉ SÉɽþiÉä lÉä ±ÉäÊEòxÉ ½þ¨É EªÉÉ Eò®úiÉä* {ÉÆSÉ¨É ´ÉäiÉxÉ +ɪÉÉäMÉ EòÒ ÊºÉ¡òÉÊ®ú¶ÉÉäÆ EòÉä ±ÉÉMÉÚ Eò®úxÉä Eòä ¤ÉÉnù ºÉ®úEòÉ®ú Eòä ½þ®ú ¨É½þEò¨ÉäÆ {É®ú ¤ÉÉäZÉ {Éc÷É ½þè* ®úä±É´Éä ºÉ¤ÉºÉä ¤Éc÷É B¨{±Éɪɮú ½þè, <ºÉEòä >ð{É®ú ºÉ¤ÉºÉä +ÊvÉEò ¤ÉÉäZÉ {Éc÷É ½þè* {É䯶ÉxÉ Eòä ¨Énù ¨ÉäÆ ¦ÉÒ ¤ÉÉäZÉ {Éc÷É ½þè* ½þ¨É ±ÉÉäMÉÉäÆ xÉä VÉÉä =¨¨ÉÒnù ±ÉMÉÉ<Ç lÉÒ =ºÉºÉä Eò½þÒÆ VªÉÉnùÉ ¤ÉÉäZÉ {Éc÷É ½þè, <ºÉ EòÉ®úhÉ ½þ¨ÉÉ®úÒ ¨ÉVɤÉÚ®úÒ lÉÒ +Éè®ú ½þ¨ÉäÆ +É®úÊIÉiÉ ÊxÉÊvɪÉÉäÆ ºÉä EòÖUô {ÉèºÉÉ ÊxÉEòɱÉxÉÉ {Éc÷É* ªÉ½þ +ɱÉÉäSÉxÉÉ ½þÉä ®ú½þÒ ½þè, ½þ¨É EªÉÉ Eò®ú ºÉEòiÉä ½þèÆ* ½þ¨ÉxÉä +{ÉxÉä ¤ÉVÉ]õ Eòä ¤ÉÉnù VÉÉä |ÉÊiÉÊFòªÉÉBÆ lÉÒÆ =xÉEòÉä nùäJÉÉ, +JɤÉÉ®úÉäÆ ¨ÉäÆ VÉÉä Eò¨ÉäÆ]õ +ÉiÉä ½þèÆ =xÉEòÉä nùäJÉÉ* Eò<Ç VÉMɽþ +ɱÉÉäSÉxÉÉ EòÒ MɪÉÒ ÊEò VÉ¤É ®úä±É´Éä ¨ÉäÆ ±ÉÉ<xÉ Eòè{ÉäʺÉ]õÒ EòÒ Eò¨ÉÒ ½þè iÉÉä 14 ]ÅäxÉäÆ EªÉÉäÆ SɱÉÉ<Ç MɪÉÒÆ? Ê¡ò®ú ¨ÉèÆxÉä +JɤÉÉ®úÉäÆ ¨ÉäÆ {ÉgøÉ ÊEò 14 ]ÅäxÉäÆ ½þÒ EªÉÉäÆ SɱÉÉ<Ç VÉÉ ®ú½þÒ ½þèÆ? ½þ®ú +Énù¨ÉÒ +{ÉxÉä-+{ÉxÉä ʽþºÉÉ¤É ºÉä |ÉÊiÉÊFòªÉÉ Eò®úEòä ʴɶɱÉäIÉhÉ Eò®úiÉÉ ½þè* ®úä±É´Éä {É®ú nùÉä½þ®úÒ ÊVɨ¨ÉänùÉ®úÒ ½þÉäiÉÒ ½þè, BEò iÉÉä =ºÉEòÉä +ÉÆiÉÊ®úEò Ê®úºÉÉäºÉÇäVÉ EòÉä VÉèxÉ®úä]õ Eò®úxÉÉ ½þÉäiÉÉ ½þè, ¨ÉÖxÉÉ¡òÉ Eò¨ÉÉxÉÉ ½þÉäiÉÉ ½þè, +{ÉxÉä EòÉä BEºÉ]õäÆb÷ Eò®úxÉÉ ½þÉäiÉÉ ½þè +Éè®ú nùںɮúÉ ±ÉÉäMÉÉäÆ EòÒ ¦ÉÉ´ÉxÉÉ+ÉäÆ EòÉä ¦ÉÒ vªÉÉxÉ ¨ÉäÆ ®úJÉxÉÉ ½þÉäiÉÉ ½þè* ®úä±É´Éä BEò ºÉä´ÉÉ ÊVɺÉEòÉä ºÉɨÉÉÊVÉEò nùÉʪÉi´É ¦ÉÒ ÊxɦÉÉxÉÉ ½þÉäiÉÉ ½þè* Ê{ÉUô±ÉÒ ¤ÉÉ®ú ¨ÉèÆxÉä Eò½þÉ lÉÉ ÊEò FòÉìºÉ-ºÉʤºÉb÷É<VÉä¶ÉxÉ PÉ]õxÉÉ SÉÉʽþB* ½þ¨É £òä]õ ºÉÉ<b÷ ºÉä Eò¨ÉÉEò®ú {ÉèºÉäÆVÉ®ú ºÉÉ<b÷ EòÉä nùäiÉä ®ú½þäÆ, ªÉ½þ +¤É SɱÉxÉä ´ÉɱÉÉ xɽþÒÆ ½þè, <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ªÉ½þÉÆ SÉSÉÉÇ ½þÉäxÉÒ SÉÉʽþB* Ê{ÉUô±Éä ºÉÉ±É ½þ¨ÉxÉä {ÉèºÉäÆVÉ®ú ¡òäªÉ®ú ¤ÉgøÉªÉÉ lÉÉ* ½þ¨É SÉɽþiÉä lÉä ÊEò <ºÉ ¤ÉÉ®úä ¨ÉäÆ nùä¶É ¨ÉäÆ ¤É½þºÉ ½þÉä* ½þ¨É ¦ÉÒ <ºÉ ¤ÉÉiÉ EòÉä ¨É½þºÉÚºÉ Eò®úiÉä ½þèÆ ÊEò ®úä±É´Éä ¤ÉVÉ]õ ¨ÉäÆ ÊºÉFòä]õ EªÉÉ ½þè? ®úä±É ¦ÉÉc÷É ¤ÉgøÉxÉÉ ½þè iÉÉä =ºÉEòÒ b÷ä]õ ÊxÉvÉÉÇÊ®úiÉ ½þÉäiÉÒ ½þè, ºÉ¦ÉÒ VÉÉxÉiÉä ½þèÆ ÊEò ®úä±É ¤ÉVÉ]õ +±ÉMÉ ºÉä {Éä¶É Eò®úxÉä EòÒ BEò {É®ú¨{É®úÉ ½þè* {ÉÒ. ={ÉäxpùÉ VÉÒ EòÉ ®úä±É Eòä ºÉÉlÉ Eò<Ç °ü{ÉÉäÆ ¨ÉäÆ {ÉÖ®úÉxÉÉ ºÉÆ¤ÉÆvÉ ½þè* +±ÉMÉ ºÉä ¤ÉVÉ]õ ½þÉäxÉä EòÉ ±ÉÉ¦É ªÉ½þ ½þÉäiÉÉ ½þè ÊEò <ºÉEòä ÊxÉhÉÇªÉ Eò¨É ºÉ¨ÉªÉ ¨ÉäÆ +Éè®ú º´ÉiÉÆjÉ °ü{É ºÉä ʱɪÉä VÉÉ ºÉEòiÉä ½þèÆ iÉlÉÉ ®úä±É´Éä ºÉä ºÉ®úEòÉ®ú EòÉä ¦ÉÒ ¡òɪÉnùÉ ½þÉäiÉÉ ½þè* ®úä±É´Éä VÉxÉ®ú±É BEºÉSÉèEò®ú EòÉä Êb÷Ê´Éb÷äÆ]õ +nùÉ Eò®úiÉÒ ½þè* Eò<Ç ±ÉÉäMÉ iÉÉä ®úä±É´Éä Eòx´É䯶ÉxÉ Eò¨Éä]õÒ ¨ÉäÆ EòÉ¨É Eò®ú SÉÖEòä ½þèÆ, {ÉÒ. ={ÉäxpùÉ VÉÒ ¦ÉÒ EòÉ¨É Eò®ú SÉÖEòä ½þèÆ, ¨ÉxÉÉä®úÆVÉxÉ ¦ÉEiÉ VÉÒ iÉÉä 1996 ¨ÉäÆ =ºÉEòä ºÉ¦ÉÉ{ÉÊiÉ lÉä* <ºÉʱÉB <ºÉ ¤ÉÉ®úä ¨ÉäÆ ºÉ¤É ±ÉÉäMÉÉäÆ EòÉä ¨ÉɱÉÚ¨É ½þè ÊEò ®úä±É´Éä EòÉ BEò +±ÉMÉ ¤ÉVÉ]õ ®úJÉxÉä EòÒ {ÉÊ®ú{ÉÉ]õÒ ½þè* EòÖUô ÊxÉhÉÇªÉ Ê±ÉªÉä VÉÉiÉä ½þèÆ ±ÉäÊEòxÉ ¨ÉÉè]õä iÉÉè®ú {É®ú VÉÉä nùä¶É EòÒ +ÉÊlÉÇEò ʺlÉÊiÉ ½þÉäiÉÒ ½þè =ºÉºÉä <ºÉEòÉ ºÉÆ¤ÉÆvÉ ½þè* Ê{ÉUôc÷ä IÉäjÉÉäÆ Eòä Ê´ÉEòÉºÉ Eòä ʱÉB ®úä±É´Éä vÉxÉ ±ÉMÉÉEò®ú ºÉɨÉÉÊVÉEò nùÉʪÉi´É EòÉ ¦ÉÒ ÊxÉ´ÉǽþxÉ Eò®úiÉÒ ½þè* +¤É VÉÉä ʺlÉÊiÉ +É MɪÉÒ ½þè, =ºÉ {É®ú SÉSÉÉÇ ½þÉäxÉÒ SÉÉʽþB* ¶ÉÖ°ü ºÉä ½þÒ ±ÉÉäMÉÉäÆ EòÉä +ÉnùiÉ {Éc÷Ò ½þÖ<Ç ½þè ÊEò Eò¨É ºÉä Eò¨É ¦ÉÉc÷É +nùÉ Eò®úäÆ* +ÉÊJÉ®ú ªÉ½þ Eò¤É iÉEò SɱÉäMÉÉ? VÉÉä +ÉÆEòc÷ä ¨ÉèxÉä nùäJÉäÆ ½þè =ºÉ¨ÉäÆ SÉÉ®ú ½þVÉÉ®ú Eò®úÉäc÷ ¯û{ɪÉä ºÉä ¦ÉÒ VªÉÉnùÉ {ÉèºÉäÆVÉ®ú ]ÅèÊ¡òEò ¨ÉäÆ PÉÉ]õÉ ½þÉäiÉÉ ½þè, ªÉ½þ ºÉÉäSÉxÉä EòÉ Ê´É¹ÉªÉ ½þè* ¨ÉÉxÉ ±ÉÒÊVÉB ÊEò {ÉèºÉäÆVÉ®ú ¡òäªÉ®ú ½þ¨É EòÖUô ¤ÉgøÉ nùäiÉä iÉÉä ºÉ¤ÉºÉä +ÊvÉEò |ÉÊiÉÊFòªÉÉ {ÉÒ. ={ÉäxpùÉ VÉÒ +Éè®ú Ê¶É´É¶ÉÆEò®ú VÉÒ +É{É ½þÒ Eò®úiÉä* ½þ¨ÉÉ®úä ´ÉɨÉ{ÉÆlÉÒ ¤ÉÆvÉÖ VÉÉä ¤Éè`öä ½þÖB ½þèÆ =x½þÉäÆxÉä {ɽþ±ÉÒ ¤ÉÉ®ú ºÉèÊEòÆb÷-E±ÉÉìºÉ ¡òèªÉ®ú xɽþÒÆ ¤ÉgøÉ iÉÉä =ºÉEòä ʱÉB ½þ¨ÉÉ®úÒ |ɶɯºÉÉ xɽþÒÆ EòÒ, ±ÉäÊEòxÉ SÉÉ®ú |ÉÊiɶÉiÉ £òä]õ ¤ÉgøÉ iÉÉä =ºÉEòÉä ±ÉäEò®ú ÊEò <xÉ¡±Éä¶ÉxÉ ¤Égø MɪÉÉ, ½þ¨ÉÉ®úÒ Ê{É]õÉ<Ç Eò®ú ®ú½þä ½þèÆ* Eò¤É iÉEò ªÉ½þ SɱÉäMÉÉ? º]õä]õºÉ {Éä{É®ú Eòä VÉÊ®úªÉä ½þ¨ÉxÉä <ºÉEòä ®úJÉÉ ½þè* Eò<Ç ±ÉÉäMÉÉäÆ xÉä ºÉ´ÉÉ±É ÊEòªÉÉ ÊEò +É{ÉxÉä BEò ʺɱÉʺɱÉÉ ¶ÉÖ°ü ÊEòªÉÉ lÉÉ =ºÉEòÉä ®úÉäEòÉ EªÉÉäÆ? ½þ¨ÉxÉä Eò½þÉ ÊEò Ê{ÉUô±ÉÒ ¤ÉÉ®ú {ÉèºÉäÆVÉ®ú EòÉ ÊEò®úɪÉÉ ¤ÉgøÉ lÉÉ, ¨ÉÉ±É ¦ÉÉc÷É xɽþÒÆ ¤ÉgøÉ lÉÉ, <ºÉ ¤ÉÉ®ú ½þ¨É ±ÉÉäMÉÉäÆ xÉä ¨ÉÉ±É ¦ÉÉc÷É lÉÉäc÷É ¤ÉgøÉ ÊnùªÉÉ ½þè* ½þ¨É ±ÉÉäMÉÉäÆ iÉEò +{ÉxÉÒ ¤ÉÉiÉ {ɽþÖÆSÉÉBÆMÉä +Éè®ú ±ÉÉäMÉ ½þ¨ÉÉ®úÒ ¤ÉÉiÉ ºÉ¨ÉZÉ ºÉEòäÆMÉä, ½þÉb÷Ç b÷ÉäWÉ nùäxÉä EòÒ EòÉä<Ç Vɯû®úiÉ xɽþÒÆ ½þè* <ºÉ iÉ®ú½þ EòÒ iÉEòÇºÉÆMÉiÉÉ {ÉèºÉäÆVÉ®ú ¡òäªÉ®ú ¨ÉäÆ ½þÉä ®ú½þÒ ½þè* ºÉ¤É ±ÉÉäMÉ ºÉÉäSÉ ±ÉäÆ +Éè®ú <ºÉ {É®ú ºÉÉ±É ¦É®ú ¤É½þºÉ Eò®úäÆ, <ºÉʱÉB ½þ¨ÉxÉä +É{ÉEòä ºÉɨÉxÉä ªÉ½þ ¤ÉÉiÉ ®úJÉ nùÒ ½þè* ±ÉMɦÉMÉ iÉÒxÉ ½þVÉÉ®ú Eò®úÉäc÷ ¯û{ɪÉä ºÉä ¦ÉÒ VªÉÉnùÉ PÉÉ]õÉ {ÉèºÉäÆVÉ®ú ]ÅäxÉ ¨ÉäÆ ½þè, <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ±ÉÉäMÉ ºÉÉäSÉ ±ÉäÆ ÊEò ÊEòiÉxÉä ÊnùxÉÉäÆ iÉEò ªÉ½þ ʺɱÉʺɱÉÉ SÉ±É ºÉEòiÉÉ ½þè* ºÉ¦ÉÒ EòÉä ºÉÉäSÉxÉÉ SÉÉʽþB ÊEò +MÉ®ú ½þ¨É ªÉÉjÉÉ Eò®úiÉä ½þèÆ iÉÉä EòÖUô VªÉÉnùÉ +nùÉ Eò®úxÉä Eòä ʱÉB ¦ÉÒ iÉèªÉÉ®ú ®ú½þäÆ* <ºÉEòä ʱÉB ¨ÉÉxÉʺÉEò iÉèªÉÉ®úÒ ¶ÉÖ°ü ºÉä ½þÉäxÉÒ SÉÉʽþB +Éè®ú ®úä±É´Éä Eòä ¨ÉɨɱÉä ¨ÉäÆ Eò¨É ºÉä Eò¨É {ÉÉ]õÒÇ Eòä ʽþºÉÉ¤É ºÉä |ÉÊiÉÊFòªÉÉ xɽþÒÆ ½þÉäxÉÒ SÉÉʽþB* +MÉ®ú +É{É ºÉSɨÉÖSÉ SÉɽþiÉä ½þèÆ ÊEò ®úä±É´Éä ®úɹ]ÅÒªÉ BEòiÉÉ EòÉ |ÉiÉÒEò ½þè iÉÉä {ÉÉ]õÒÇ ºÉä >ð{É®ú =`öEò®ú <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ºÉÉäSÉxÉÉ {Éc÷äMÉÉ* ªÉ½þ ºÉSÉ ½þè ÊEò ®úä±É´Éä ¤ÉVÉ]õ {É®ú SÉSÉÉÇ ½þÉäiÉÒ ½þè iÉÉä ¨ÉɽþÉè±É ºÉÉè½þÉnùÇ{ÉÚhÉÇ ½þÉäiÉÉ ½þè, <ºÉ¨ÉäÆ ®úÉVÉxÉÒÊiÉ EòÒ ¨ÉÉjÉÉ Eò¨É ½þÉäiÉÒ ½þè +Éè®ú VÉÉä lÉÉäc÷É ¤É½þÖiÉ ½þÉäiÉÒ ½þè, ´É½þ º´É¦ÉÉÊ´ÉEò ½þè* ªÉ½þÉÆ +ɱÉÉäSÉxÉÉ xɽþÒÆ Eò®úäÆMÉä iÉÉä ¤Éɽþ®ú ±ÉÉäMÉ {ÉÚUôäÆMÉä, <ºÉʱÉB lÉÉäc÷Ò ¤É½þÖiÉ +ɱÉÉäSÉxÉÉ `öÒEò ½þè* ¨ÉèÆ +ÉOɽþ Eò°üÆMÉÉ ÊEò +É{É <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ Vɰü®ú ºÉÉäÊSÉB +Éè®ú ºÉ´ÉǺɨ¨ÉÊiÉ ¤ÉxÉxÉÒ SÉÉʽþB* ªÉ½þÉÆ Eò<Ç ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ xÉä +{ÉxÉä-+{ÉxÉä <±ÉÉEòÉäÆ EòÒ SÉSÉÉÇ EòÒ* ¨ÉèÆ =x½þäÆ ¤ÉiÉÉxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò ½þ¨ÉÉ®úÒ +{ÉxÉÒ ºÉÒ¨ÉÉBÆ ½þèÆ* xÉ<Ç ±ÉÉ<xºÉ Eòä ʱÉB 600 Eò®úÉäc÷ ¯û{ÉB EòÉ |ÉÉ´ÉvÉÉxÉ ÊEòªÉÉ MɪÉÉ ½þè* MÉäVÉ EòxɴɶÉÇxÉ Eòä ʱÉB 645 Eò®úÉäc÷ ¯û{ÉB, b÷¤ÉÊ±ÉÆMÉ Eòä ʱÉB 625 Eò®úÉäc÷ ¯û{ÉB, <±ÉèEÊ]ÅÊ¡òEòä¶ÉxÉ Eòä ʱÉB 350 Eò®úÉäc÷ ¯û{ÉB EòÉ |ÉÉ´ÉvÉÉxÉ ÊEòªÉÉ MɪÉÉ ½þè* ʺÉMxÉÊ±ÉÆMÉ Eòä ʱÉB ½þ¨ÉxÉä {ÉèºÉÉ ¤ÉgøÉªÉÉ ½þè* ]ÅèEò Ê®úxªÉÖ+±É Eòä ʱÉB 1500 Eò®úÉäc÷ ¯û{ÉB +Éè®ú {ÉèºÉäÆVÉ®ú B¨ÉäÊxÉ]õÒVÉ Eòä ʱÉB 130 Eò®úÉäc÷ ¯û{ÉB ¤ÉgøÉ ÊnùB ½þèÆ* +É{É <ºÉEòÒ ºÉÒ¨ÉÉ+ÉäÆ EòÉä ºÉ¨ÉZÉ ±ÉÒÊVÉB* ºÉ¤É EòÉä ®úä±É ±ÉÉ<xºÉ SÉÉʽþB* =xÉEòÒ ´É½þ ¨ÉÉÆMÉ nùÖ¯ûºiÉ ¦ÉÒ ½þè* <ºÉEòä ʱÉB vÉxÉ EòÉ +É´ÉÆ]õxÉ =ºÉÒ |ÉEòÉ®ú ½þÉäiÉÉ ½þè* ¨ÉèÆ JÉÉºÉ iÉÉè®ú ºÉä nùÉä VÉMɽþÉäÆ EòÉ Vɰü®ú =±±ÉäJÉ Eò®úxÉÉ SÉɽþÚÆMÉÉ* ºÉÉäVÉ ºÉɽþ¤É xÉä Eò¶¨ÉÒ®ú Eòä ¤ÉÉ®úä ¨ÉäÆ SÉSÉÉÇ EòÒ* =c÷ÒºÉÉ Eòä ºÉÉlÉÒ ¨ÉʱÉEò ºÉɽþ¤É EòÖUô ¤ÉÉä±É ®ú½þä lÉä* ´É½þ Eò±É vÉ®úxÉä {É®ú ¤Éè`öä lÉä* ´É½þ VÉ¤É ¤ÉÉä±É ®ú½þä lÉä iÉÉä ½þ¨ÉäÆ +{ÉxÉä {ÉÖ®úÉxÉä ºÉÉlÉÒ ¨ÉÖÆb÷É VÉÒ EòÒ ªÉÉnù +É MÉ<Ç* BEò ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉ : =xÉEòÒ iÉÉä ¨ÞÉiªÉÖ ½þÉä MÉ<Ç ½þè* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú : ´É½þ ¦ÉÒ <ºÉÒ iÉ®ú½þ ʺ{ÉÊ®úÊ]õb÷ ½þÉäEò®ú ¤ÉÉä±ÉiÉä lÉä* +{ÉxÉÒ ¤ÉÉiÉ EòÉä ¨ÉVɤÉÚiÉÒ Eòä ºÉÉlÉ ®úJÉxÉÉ SÉÉʽþB* +É{É ºÉSSÉÉ<Ç EòÒ iÉ®ú¡ò ¦ÉÒ vªÉÉxÉ nùäÆ* ½þ¨ÉxÉä +É{ÉEòÒ ºÉÖÊ´ÉvÉÉ Eòä ʱÉB ªÉ½þ iÉèªÉÉ®ú Eò®ú´ÉɪÉÉ ½þè* +É{É +SUôÒ iÉ®ú½þ VÉÉxÉiÉä ½þèÆ ÊEò ®úä±ÉäÆ VÉÉäxºÉ ¨ÉäÆ ¤ÉÆ]õÒ ½þèÆ* EòÉMÉVÉÉiÉ VÉÉäxºÉ Eòä ʽþºÉÉ¤É ºÉä ½þÉäiÉä ½þèÆ, ®úÉVªÉÉäÆ Eòä ʽþºÉÉ¤É ºÉä xɽþÒÆ ½þÉäiÉä ½þèÆ ±ÉäÊEòxÉ vÉÒ®úä-vÉÒ®úä ®úÉVªÉÉäÆ Eòä ʽþºÉÉ¤É ºÉä ¤ÉÉä±ÉxÉä EòÒ {É®ú¨{É®úÉ SÉ±É {Éc÷Ò* Eò±É VÉ¤É +É{É ±ÉÉäMÉÉäÆ xÉä ªÉ½þÉÆ vÉ®úxÉÉ ÊnùªÉÉ iÉÉä ½þ¨ÉÉ®úä {ÉÉºÉ ¦ÉÒ |ÉÊiÉÊFòªÉÉ Eòä ʱÉB ±ÉÉäMÉ +ÉB* ¨ÉèÆxÉä Ê{ÉÆEò ¤ÉÖEò ºÉä ºÉ¤É +ÉÆEòc÷ä <Eò_ä Eò®ú nùäJÉä* ¨ÉèÆxÉä ´Éä +ÉÆEòc÷ä 1994-95 ºÉä <Eò_ä Eò®ú´ÉÉB* 1994-95 ¨ÉäÆ +É{ÉEòÒ ºÉ®úEòÉ®ú lÉÒ* ¨ÉèÆxÉä =ºÉ ºÉ¨ÉªÉ EòÒ SÉÉ®ú-{ÉÉÆSÉ ¨ÉnùÉäÆ EòÉ +É=]õ-±Éä xÉ<Ç ±ÉÉ<xÉ, MÉäVÉ EòxɴɶÉÇxÉ, b÷¤ÉÊ±ÉÆMÉ, <±ÉèEÊ]ÅÊ¡òEòä¶ÉxÉ +Éè®ú ®úÉäb÷ +Éä´É®ú Ê¥ÉVÉ EòÉ iÉèªÉÉ®ú Eò®ú´ÉɪÉÉ EªÉÉäÆÊEò <xÉ {É®ú ½þÒ VªÉÉnùÉ SÉSÉÉÇ ½þÉäiÉÒ ½þè* ½þ¨ÉxÉä ªÉä +ÉÆEòc÷ä Ê{ÉÆEò ¤ÉÖEò ºÉä <Eò_ä ÊEòB ½þèÆ* <xɨÉäÆ |ÉÉäVÉèE]ºÉ Eòä xÉÉ¨É ½þèÆ <ºÉʱÉB +ÉÆEòc÷ÉäÆ ¨ÉäÆ MÉc÷¤Éc÷Ò xɽþÒÆ ½þÉä ºÉEòiÉÒ ½þè ±ÉäÊEòxÉ {Éè¨ÉÉxÉÉ BEò ½þÒ ½þè* BEò |ÉÉäVÉèE]õ BEò ºÉä +ÊvÉEò ®úÉVªÉ ¨ÉäÆ ¦ÉÒ ½þÉäiÉä ½þèÆ* ®úÉVªÉÉäÆ Eòä iÉÉè®ú {É®ú <ºÉ iÉ®ú½þ Eòä +ÉÆEòc÷ä <Eò_ä Eò®úxÉÉ xÉ ºÉ¨¦É´É ½þè +Éè®ú xÉ ¨Éä®úÒ ºÉ¨ÉZÉ ºÉä =ÊSÉiÉ ½þè* ®úä±ÉÉäÆ EòÉä VÉÉäxÉ ¨ÉäÆ ½þÒ ®ú½þxÉä nùäxÉÉ SÉÉʽþB, ®úÉVªÉÉäÆ ¨ÉäÆ xɽþÒÆ ±Éä VÉÉxÉÉ SÉÉʽþB* +MÉ®ú <ºÉ +ÉvÉÉ®ú {É®ú ʴɶ±Éä¹ÉhÉ Eò®úxÉÉ ¶ÉÖ¯û Eò®úäÆMÉä iÉÉä ®úä±É ÊVÉºÉ SÉÒVÉ EòÉ |ÉiÉÒEò ½þè ´É½þ ¶ÉɪÉnù Ê]õEò xɽþÒÆ {ÉÉBMÉÉ* +É{ÉxÉä vÉ®úxÉÉ ÊnùªÉÉ <ºÉʱÉB ½þ¨ÉxÉä ¨ÉÖxÉÉÊºÉ¤É ºÉ¨ÉZÉÉ ÊEò ½þ¨É +ÉÆEòc÷ä <Eò_ä Eò®ú ±ÉäÆ* 1994-95 ¨ÉäÆ EòÖ±É +É=]õ-±Éä 93.94 Eò®úÉäc÷ ¯û{ÉB lÉÉ* =ºÉ ºÉ¨ÉªÉ +É{ÉEòÒ ½þÖEòÚ¨ÉiÉ lÉÒ* 1995-96 ¨ÉäÆ ]õÉä]õ±É +É=]õ-±Éä 99.32 Eò®úÉäc÷ ¯û{ÉB lÉÉ* =ºÉ ºÉ¨ÉªÉ +É{ÉEòÒ ½þÖEòÚ¨ÉiÉ lÉÒ* 1996-97 ¨ÉäÆ +É{ÉEòä ºÉ¨ÉlÉÇxÉ ºÉä ½þÖEòÚ¨ÉiÉ SÉ±É ®ú½þÒ lÉÒ* EòÖUô ºÉ¨ÉªÉ +É{ÉEòÒ ½þÖEòÚ¨ÉiÉ lÉÒ +Éè®ú EòÖUô ºÉ¨ÉªÉ +É{ÉEòä ºÉ¨ÉlÉÇxÉ ´ÉɱÉÒ ½þÖEòÚ¨ÉiÉ lÉÒ* =ºÉ ºÉ¨ÉªÉ ]õÉä]õ±É +É=]õ ±Éä 112.08 Eò®úÉäc÷ ¯û{ÉB lÉÉ* 1997-98 ¨ÉäÆ +É{ÉEòä ºÉ¨ÉlÉÇxÉ ºÉä ½þÖEòÚ¨ÉiÉ SÉ±É ®ú½þÒ lÉÒ, =ºÉ ºÉ¨ÉªÉ ]õÉä]õ±É +É=]õ-±Éä 146.03 Eò®úÉäc÷ ¯û{ÉB lÉÉ* <ºÉEòä ¤ÉÉnù 1998-99 ¨ÉäÆ ¨ÉèÆxÉä ®úä±É ¤ÉVÉ]õ |ɺiÉÖiÉ ÊEòªÉÉ* ]õÉä]õ±É +É=]õ-±Éä 226.558 Eò®úÉäc÷ ¯û{ÉB lÉÉ* ½þ¨ÉxÉä Ê¡ò®ú <ºÉ ºÉÉ±É =ºÉ ºiÉ®ú EòÉä ¤É®úEò®úÉ®ú ®úJÉÉ* Ê{ÉÆEò ¤ÉÖEò ºÉä ÊxÉEòÉ±É Eò®ú nùäJÉ ±ÉÒÊVÉB* <ºÉ ¤ÉÉ®ú Eòä ¤ÉVÉ]õ ¨ÉäÆ 227.091 Eò®úÉäc÷ ¯û{ÉB ®úJÉä ½þèÆ* +É{É ¤Éɽþ®ú +ɱÉÉäSÉxÉÉ Eò®úiÉä ½þèÆ* +ɱÉÉäSÉxÉÉ EòÊ®úB, SÉÖxÉÉ´É EòÉ ºÉÉ±É ½þè, ®úÉVÉxÉÒÊiÉ ¦ÉÒ EòÊ®úB ±ÉäÊEòxÉ EÞò{ɪÉÉ iÉlªÉÉäÆ ºÉä ¨ÉÖÆ½þ ¨ÉiÉ ¨ÉÉäÊc÷B* ½þ¨ÉxÉä {ÉÚ®úÒ EòÉäÊ¶É¶É EòÒ ½þè* +MÉ®ú EòÉä<Ç Ê¶ÉEòɪÉiÉ ½þè iÉÉä ½þ¨É ´É½þÉÆ SÉ±É Eò®ú +Éè®ú ºÉÉÆºÉnùÉäÆ Eòä ºÉÉlÉ ¤Éè`ö Eò®ú, SÉSÉÉÇ Eò®úEòä EªÉÉ +Éè®ú ¤Éä½þiÉ®ú føÆMÉ ºÉä ÊEòªÉÉ VÉÉ ºÉEòiÉÉ ½þè, Eò®úäÆMÉä* ½þ¨É VÉ¤É EòÉä<Ç ÊxÉhÉÇªÉ ±ÉäiÉä ½þèÆ iÉÉä ®úÉVÉxÉÒÊiÉEò ¦Éänù¦ÉÉ´É Eòä +ÉvÉÉ®ú {É®ú xɽþÒÆ ±ÉäiÉä ½þèÆ* ½þ¨É ºÉ¤É Ê´ÉEòÉºÉ EòÉä vªÉÉxÉ ¨ÉäÆ ®úJÉ Eò®ú ÊxÉhÉÇªÉ ±ÉäiÉä ½þèÆ* +É{ÉxÉä +¤É iÉEò VÉÉä ®úÉªÉ ¤ÉxÉÉ<Ç lÉÒ ÊEò ½þ¨É =c÷ÒºÉÉ Eòä ʽþiÉÉäÆ EòÒ +xÉnùäJÉÒ Eò®ú ®ú½þä ½þèÆ, +¤É +{ÉxÉÒ ®úÉªÉ ¤Énù±É ±ÉÒÊVÉB* VÉ¤É +É{É ®úÉVÉxÉÒÊiÉ Eò®úäÆMÉä iÉÉä <ºÉ {ÉIÉ Eòä ±ÉÉäMÉ ¦ÉÒ +ÉÆEòc÷ÉäÆ Eòä ºÉÉlÉ +É{ÉEòÉä VÉ´ÉÉ¤É nùäÆMÉä* <ºÉʱɪÉä ½þ¨É ºÉ¨ÉZÉiÉä ½þèÆ ÊEò <ºÉ ¨Éè]õ®ú EòÉä ªÉ½þÉÆ ºÉ¨ÉÉ{iÉ Eò®ú ÊnùªÉÉ VÉɪÉä +Éè®ú ºÉ¤É ±ÉÉäMÉ Ê¨É±ÉEò®ú ºÉÉäSÉäÆ ÊEò <ºÉ IÉäjÉ Eòä ʱɪÉä <ºÉºÉä VªÉÉnùÉ +Éè®ú EªÉÉ ÊEòªÉÉ VÉÉ ºÉEòiÉÉ ½þè iÉÉä ¤Éä½þiÉ®ú ½þÉäMÉÉ* ¨ÉèÆxÉä |ÉÉä. ºÉÉäVÉ EòÉä ªÉ½þ ´ÉSÉxÉ ÊnùªÉÉ lÉÉ ÊEò Eò¶¨ÉÒ®ú Eòä ¤ÉÉ®úä ¨ÉäÆ Vɰü®ú ¤ÉiÉÉ>ðÆMÉÉ EªÉÉäÊEò Eò¶¨ÉÒ®ú EòÒ Ê´É¶Éä¹É {ÉÊ®úʺlÉÊiÉ ½þè* Eò¶¨ÉÒ®ú Eòä ʱɪÉä nùÉä ®úä±É |ÉÉäVÉèE]ºÉ ½þèÆ* {ɽþ±ÉÉ Vɨ¨ÉÚ iÉ´ÉÒ ºÉä >ðvɨÉ{ÉÖ®ú iÉEò EòÉ ®úä±É |ÉÉäVÉèE]õ ¤É½þÖiÉ VɨÉÉxÉä ºÉä SɱÉÉ +É ®ú½þÉ ½þè* <ºÉ ¨ÉäÆ EòÉ¡òÒ Êb÷±Éä ½þÖ+É ½þè ±ÉäÊEòxÉ ½þ¨É ±ÉÉäMÉ <ºÉ EòɪÉÇ ¨ÉäÆ iÉäVÉÒ ±ÉÉxÉä EòÒ EòÉäÊ¶É¶É Eò®ú ®ú½þä ½þèÆ* ½þ¨ÉxÉä <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ Êb÷ºEò¶ÉxÉ EòÒ, =ºÉEòä ʽþºÉÉ¤É ºÉä ªÉ½þ |ÉÉäVÉèE]õ 2000-2001 Ê´ÉiiÉÒªÉ ´É¹ÉÇ ¨ÉäÆ {ÉÚ®úÉ ½þÉä VÉÉxÉÉ SÉÉʽþªÉä* ¨ÉèÆ +É{ÉEòÉä <iÉxÉÉ +ɶ´ÉºiÉ Eò®úxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò <ºÉ ¤ÉÉ®ú VÉÉä JÉSÉÇ ºÉÆ¦É´É ½þè, =ºÉEòÉ |ÉÉ´ÉvÉÉxÉ Eò®ú ÊnùªÉÉ ½þè* +É{É VÉÉxÉiÉä ½þè ÊEò ¤ÉÒSÉ ¨ÉäÆ EòÉÆ]ÅäE]õ®ú EòÉä Eò<Ç VÉMɽþ |Éɤ±É¨ºÉ +É<ÇÆ +Éè®ú =ºÉä ªÉ½þ EòÉÆ]ÅäE]õ ]õʨÉÇxÉä]õ Eò®úxÉÉ {Éc÷É* BEò VÉMɽþ Êb÷WÉÉ<xÉ EòÒ |Éɤ±É¨É +É<Ç* ]õxÉ±É EòÉ EòÉ¨É iÉäVÉÒ ºÉä SÉ±É ®ú½þÉ ½þè, Ê¥ÉVÉ iÉlÉÉ nùںɮúä EòÉ¨É SÉ±É ®ú½þä ½þèÆ* 1980 Eòä nù¶ÉEò ºÉä SɱÉÉ +É ®ú½þÉ ªÉ½þ |ÉÉäVÉèE]õ xɪÉä ʨÉʱÉÊxÉªÉ¨É ¨ÉäÆ Vɰü®ú {ÉÚ®úÉ ½þÉä VÉɪÉäMÉÉ* ¸ÉÒ SɨÉxÉ ±ÉÉ±É MÉÖ{iÉ (>ðvɨÉ{ÉÖ®ú): ¨ÉèÆ ªÉ½þ VÉÉxÉxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò EªÉÉ >ðvɨÉ{ÉÖ®ú EòÒ ]õxÉ±É EòÉ ]õèÆb÷®ú ¡òÉ<xÉ±É ½þÉä MɪÉÉ ½þè EªÉÉäÆÊEò Ê{ÉUô±Éä b÷äfø ºÉÉ±É ºÉä EòÉä<Ç EòÉ]ÅäE]õ®ú JÉc÷É xɽþÒÆ Eò®ú {ÉɪÉä ½þèÆ* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: +¤É ½þÉä SÉÖEòÉ ½þè* ¤ÉÒSÉ ¨ÉäÆ Êb÷VÉÉ<xÉ +Éè®ú EòÉÆ]ÅäE]õ®ú EòÒ |Éɤɱ¨É +É<Ç lÉÒ* ½þ¨ÉxÉä +xÉÖ¦É´É ºÉä ºÉÒJÉ Ê±ÉªÉÉ ½þè ÊEò EòÊ`öxÉÉ<ªÉÉäÆ ºÉä =¤É®ú Eò®ú ±ÉÉ¦É =`öÉ ºÉEòiÉä ½þèÆ* EòèʤÉxÉä]õ ¨ÉäÆ ªÉ½þ ÊxÉhÉÇªÉ Ê±ÉªÉÉ MɪÉÉ ½þè ÊEò >ðvɨÉ{ÉÖ®ú ºÉä ¤ÉÉ®úɨÉÚ±ÉÉ iÉEò EòÒ xÉ<Ç ®úä±É {ÉÊ®úªÉÉäVÉxÉÉ EòÉ EòÉÆ]ÅäE]õ ÊºÉÆMÉ±É ]õäÆb÷®ú ¤ÉäÊºÉºÉ IRCON EòÉä ÊnùªÉÉ VÉɪÉä VÉÉä ®úä±É´Éä EòÒ BEò Eò¨{ÉxÉÒ ½þè* <ºÉ Eò¨{ÉxÉÒ ¨ÉäÆ EòÉ¨É Eò®úxÉä ´ÉɱÉä Eò¨ÉÇSÉÉÊ®úªÉÉäÆ EòÉä Ê®úªÉɪÉiÉäÆ ÊnùªÉä VÉÉxÉä EòÉ ÊxÉhÉÇªÉ ÊEòªÉÉ MɪÉÉ ½þè* ½þ¨É SÉɽþiÉä ½þè ÊEò EòÉ¨É iÉäVÉÒ ºÉä ½þÉä +Éè®ú IRCON EòÉä ÊxÉnùÇä¶É ÊnùªÉÉ MɪÉÉ ½þè ÊEò ±ÉÉäEò±É ±ÉÉäMÉÉäÆ ºÉä +É{É +xªÉ EòÉ¨É Eò®ú´ÉɪÉäÆ* <ºÉ¨ÉäÆ BEºÉ{É]õÉÇ<VÉ ´ÉɱÉÉ EòÉ¨É iÉÉä BEºÉ{É]õÇ ½þÒ Eò®úäMÉÉ ±ÉäÊEòxÉ +lÉÇ´ÉEòÇ, ¨ÉÉ<xÉ®ú Ê¥ÉVÉäVÉ VÉèºÉä EòɨÉÉäÆ ¨ÉäÆ VɽþÉÆ BEºÉ{É]õÉÇ<VÉ EòÒ Vɰü®úiÉ xɽþÒÆ ½þÉäiÉÒ, ±ÉÉäEò±É ±ÉÉäMÉÉäÆ ºÉä Eò®ú´ÉɪÉÉ VÉɪÉä* ªÉ½þ ÊxÉnùÇä¶É =x½þäÆ nùä ÊnùªÉÉ MɪÉÉ ½þè* <ºÉºÉä ±ÉÉäEò±É ±ÉÉäMÉÉäÆ EòÉä EòÉ¨É Ê¨É±É ºÉEòäMÉÉ* >ðvɨÉ{ÉÖ®ú-¤ÉÉ®úɨÉÚ±ÉÉ ®úä±É´Éä |ÉÉäVÉèE]õ iÉÒxÉ JÉÆb÷ÉäÆ ¨ÉäÆ Ê´É¦ÉÉÊVÉiÉ ½þè* >ðvɨÉ{ÉÖ®ú ºÉä Eò]õ®úÉ, Eò]õ®úÉ ºÉä EòÉWÉÒMÉÖÆb÷ +Éè®ú EòÉWÉÒMÉÖÆb÷ ºÉä ¤ÉÉ®úɨÉÚ±ÉÉ* MÞɽþ ¨ÉÆjÉÒ VÉÒ EòÒ +vªÉIÉiÉÉ ¨ÉäÆ ¸ÉÒxÉMÉ®ú ¨ÉäÆ BEò ¨ÉÒÊ]õÆMÉ ½þÖ<Ç lÉÒ ÊVɺɨÉäÆ ¨ÉÖZÉä ¦ÉÒ ¤ÉÖ±ÉɪÉÉ MɪÉÉ lÉÉ* +xªÉ ¨ÉÆjÉÒ ±ÉÉäMÉÉäÆ Eòä +±ÉÉ´ÉÉ Vɨ¨ÉÚ Eò¶¨ÉÒ®ú Eòä ¨ÉÖJªÉ¨ÉÆjÉÒ ¦ÉÒ ={ÉʺlÉiÉ lÉä* <ºÉ ®úä±É´Éä |ÉÉäVÉèE]õ Eòä ¤ÉÉ®úä ¨ÉäÆ iÉÒxÉ ºÉÒxÉèÊ®ú+ÉäWÉ ®úJÉä MɪÉä ÊVÉxÉEòÉä {ÉÚ®úÉ Eò®úxÉÉ ½þè* +±]õÒ¨Éä]õ±ÉÒ BEò EòÉÆºÉäÆºÉWÉ lÉÉ ÊEò ºÉÒxÉèÊ®ú+Éä-1 Eòä ʽþºÉÉ¤É ºÉä >ðvɨÉ{ÉÖ®ú-Eò]õ®úÉ +Éè®ú EòÉWÉÒMÉÖÆb÷-¤ÉÉ®úɨÉÚ±ÉÉ EòÉ EòÉ¨É 2002 iÉEò JÉi¨É Eò®ú ºÉEòiÉä ½þèÆ, Eò]õ®úÉ-EòÉWÉÒMÉÖÆb÷ EòÉ Êb÷Ê¡òEò±]õ Ê]õ®úäxÉ EòÉ EòÉ¨É 2007 iÉEò {ÉÚ®úÉ Eò®ú ºÉEòiÉä ½þèÆ* ¨ÉMÉ®ú =ºÉEòä ʱɪÉä ¡±ÉÉä +É¡ò ¡òÆbºÉ Ê¨É±É VÉɪÉä* nùںɮúä ºÉÒxÉèÊ®úªÉÉäÆ Eòä ʱɪÉä ¨Éä®úÒ EòÖ´´iÉ ½þè ÊEò ¨ÉèÆ +{ÉxÉä +Éè®ú ºÉ®úEòÉ®ú Eòä ºiÉ®ú {É®ú VÉÉä Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ, ´É½þ Eò½þ ®ú½þÉ ½þÚÆ* ¤ÉäʺÉEò ºÉ´ÉÉ±É ªÉ½þ ½þè... |ÉÉä. ºÉè¢òÖqÒxÉ ºÉÉäWÉ (¤ÉÉ®úɨÉÚ±ÉÉ): ¨ÉèÆ ÊºÉ¡òÇ ªÉ½þ Eò½þxÉÉ SÉɽþiÉÉ ½þÚÆ ÊEò +É{ÉEòÉ ¨ÉEòºÉnù Eò¶¨ÉÒ®ú ¨ÉäÆ ÊºÉ¡òÇ ªÉ½þ ½þè ÊEò >ðvɨÉ{ÉÖ®ú ºÉä ¸ÉÒxÉMÉ®ú ®úä±É {ɽþÖÆSÉä* ªÉ½þ ¨ÉEòºÉnù xɽþÒÆ ½þè ÊEò {ɽþ±Éä ®úä±É ¤ÉÉ®úɨÉÚ±ÉÉ ºÉä EòÉVÉÒMÉÖÆb÷ {ɽþÖÆSÉä* ½þ¨É ´ÉÉnùÒ ¨ÉäÆ ®úä±É xɽþÒÆ SÉɽþiÉä, ½þ¨É ´ÉÉnùÒ EòÒ iÉ®ú¡ò ®úä±É ±Éä VÉÉxÉÉ SÉɽþiÉä ½þèÆ* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ¨ÉèÆxÉä +É{ÉEòä ºÉɨÉxÉä iÉÒxÉ ¤ÉÉiÉäÆ ®úJÉ nùÒ ½þèÆ iÉÉÊEò {ÉÚ®úÉ ºÉnùxÉ VÉÉxÉ ºÉEòä +Éè®ú ºÉnùxÉ Eòä ¨ÉÉvªÉ¨É ºÉä ºÉÉ®úÉ nùä¶É VÉÉxÉ VÉɪÉä* SÉÚÆÊEò ªÉ½þ Êb÷Ê¡òEò±]õ Ê]õ®úäxÉ ½þè, <ºÉʱɪÉä <ºÉ |ÉÉäVÉèE]õ EòÒ EòÉìº]õ 2500 Eò®úÉäc÷ ¯û{ɪÉä ½þè* ½þ¨ÉxÉä {ÉgøEò®ú ºÉÖxÉÉ ¦ÉÒ ÊnùªÉÉ ½þè ÊEò ½þ¨ÉÉ®úä {ÉÉºÉ Ê®úºÉÉäºÉÇäWÉ Eò¨É ½þèÆ* VÉ¤É ®úä±É´Éä EòÉä +{ÉxÉä ¤ÉVÉ]õ ºÉä ¤ÉxÉÉxÉÉ ½þÉäMÉÉ iÉÉä =ºÉ¨ÉäÆ ºÉ¨ÉªÉ ±ÉMÉäMÉÉ* <ºÉʱɪÉä ½þ¨ÉxÉä +{ÉxÉä ¤ÉVÉ]õ ¨ÉäÆ 120 Eò®úÉäc÷ ¯û{ɪÉä EòÒ ´ªÉ´ÉºlÉÉ EòÒ ½þè* ºÉÉè Eò®úÉäc÷ ¯û{ɪÉä <ºÉ xɪÉä |ÉÉäVÉäE]õ Eòä ʱÉB ½þ¨ÉxÉä ÊnùªÉä ½þèÆ ±ÉäÊEòxÉ <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ¤ÉVÉ]õ Eòä ¤Éɽþ®ú ºÉä +ÊiÉÊ®úEiÉ ºÉ½þɪÉiÉÉ VÉ¤É +ÉBMÉÒ, iɦÉÒ <ºÉ EòÉ¨É ¨ÉäÆ VÉÉä +{ÉäÊIÉiÉ |ÉMÉÊiÉ ½þè, ´É½þ ºÉÆ¦É´É ½þè* <ºÉ ¤ÉÉiÉ EòÉä º´ÉÒEòÉ®ú Eò®úxÉÉ ½þÉäMÉÉ +Éè®ú <ºÉEòä ʱÉB ºÉ®úEòÉ®ú Eòä ºiÉ®ú {É®ú ¦ÉÒ Ê´ÉSÉÉ®ú ¨ÉÆlÉxÉ SÉ±É ®ú½þÉ ½þè ÊEò <ºÉEòÉ EªÉÉ ÊEòªÉÉ VÉÉ ºÉEòä +Éè®ú ®úä±É´Éä EòÒ iÉ®ú¡ò ºÉä ½þ¨ÉxÉä ={ɪÉÖEiÉ ºiÉ®ú {É®ú ¤ÉÉiÉ EòÉä ®úJÉÉ* |ÉÉä. ºÉè¢òÖqÒxÉ ºÉÉäWÉ (¤ÉÉ®úɨÉÚ±ÉÉ): VɽþÉÆ iÉEò +É{ÉxÉä ¤ÉVÉ]õ ¨ÉäÆ {ÉèºÉÉ ÊnùªÉÉ ½þè, =ºÉEòä ʱÉB ¨ÉèÆ +É{ÉEòÉä ¨ÉÖ¤ÉÉ®úEò¤ÉÉnù nùäiÉÉ ½þÚÆ* ¨ÉMÉ®ú VÉ¤É iÉEò +É{ÉEòä {ÉÉºÉ ¡òÆb÷ xɽþÒÆ ½þÉäMÉÉ +±ÉMÉ ºÉä Eò¶¨ÉÒ®ú BäEºÉ|ÉäºÉ EòÉ{ÉÉäÇ®úä¶ÉxÉ xɽþÒÆ ¤ÉxÉÉBÆMÉä, iÉ¤É iÉEò ´É½þÉÆ ®úä±É xɽþÒÆ VÉÉBMÉÒ* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú : ½þ¨É =ºÉÒ {É®ú +É ®ú½þä ½þèÆ* +É{ÉxÉä {ÉÚUôÉ lÉÉ ÊEò JÉSÉÇ EòÉ Ê½þºÉÉ¤É nùä nùÉä* ¨ÉèÆ BEò ʨÉxÉ]õ ¨ÉäÆ +É{ÉEòÉä ¤ÉiÉÉ nùäxÉÉ SÉɽþiÉÉ ½þÚÆ* >ðvɨÉ{ÉÖ®ú ºÉä Eò]õ®úÉ ºÉäE¶ÉxÉ ¨ÉäÆ WɨÉÒxÉ ¨ÉäÆ 37 Eò®úÉäc÷ ¯û{ɪÉÉ JÉSÉÇ ½þÖ+É ½þè* +lÉÇ ´ÉEòÇ, ¨ÉÉ<xÉ®ú Ê¥ÉVÉ ¨ÉäÆ ºÉ´ÉÉ nùÉä Eò®úÉäc÷ ¯û{ɪÉä ½þÖ+É ½þè* ¨ÉäVÉ®ú Ê¥ÉVÉ ¨ÉäÆ 27 ±ÉÉJÉ ¯û{ɪÉä ±ÉMÉÉB MÉB ½þèÆ ¶ÉÖ°ü+ÉiÉÒ iÉÉè®ú {É®ú* 39.52 Eò®úÉäc÷ ¯û{ɪÉä JÉSÉÇ ½þÖB ½þèÆ* <ºÉ ¤ÉÉ®ú Eòä ʱÉB 25 Eò®úÉäc÷ EòÉ ¤ÉxÉÉ Ê±ÉªÉÉ ½þè ÊEò EªÉÉ-EªÉÉ JÉSÉÇ ÊEòªÉÉ VÉÉ ºÉEòiÉÉ ½þè* nùںɮúä JÉÆb÷ Eòä ʱÉB EòÉWÉÒEòÖÆb÷ ¤ÉÉ®úɨÉÖ±ÉÉ ¨ÉäÆ <ºÉ Ê´ÉiiÉÒªÉ ´É¹ÉÇ Eòä +ÆiÉ iÉEò 69 Eò®úÉäc÷ ±Éèhb÷ EòÒ ¨Énù ¨ÉäÆ JÉSÉÇ ½þÉä VÉÉBMÉÉ* +MɱÉä ºÉÉ±É 60 Eò®úÉäc÷ ±Éèhb÷ EòÒ ¨Énù ¨ÉäÆ JÉSÉÇ Eò®úäÆMÉä* ... (´ªÉ´ÉvÉÉxÉ) +vªÉIÉ ¨É½þÉänùªÉ : xÉÒiÉÒ¶É VÉÒ, +É{É SÉäªÉ®ú EòÉä Bäc÷äºÉ Eò®úäÆ iÉÉä EòÉä<Ç ºÉ¨ÉºªÉÉ xɽþÒÆ ½þè* ºÉÉäWÉ VÉÒ EòÉä Bäc÷äºÉ xɽþÒÆ Eò®úäÆ* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú : ½þ¨ÉxÉä ¶ÉÖ°ü ¨ÉäÆ Eò½þÉ ÊEò Eò¶¨ÉÒ®ú EòÉ º{Éä¶É±É º]õä]õºÉ ½þè iÉÉä ºÉÉäWÉ ºÉɽþ¤É EòÉä ¦ÉÒ º{Éä¶É±É º]õä]õºÉ ÊnùªÉÉ ½þè* |ÉÉä. ºÉè¢òÖqÒxÉ ºÉÉäWÉ : Eò¶¨ÉÒ®ú EòÉä ®úä±É ¨Éè{É ¨ÉäÆ +ÉxÉÉ ½þè, <ºÉʱÉB ¨ÉèÆ Eò½þ ®ú½þÉ ½þÚÆ* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú : <iÉxÉÉ ¤ÉiÉÉxÉä Eòä ¤ÉÉnù ¦ÉÒ +É{ÉEòÉä ºÉÆiÉÉä¹É xɽþÒÆ ½þè iÉÉä ¨ÉèÆ EªÉÉ Eò®ú ºÉEòiÉÉ ½þÚÆ? |ÉÉä. ºÉè¢òÖqÒxÉ ºÉÉäWÉ (¤ÉÉ®úɨÉÚ±ÉÉ): ¨ÉèÆ ºÉÆiÉÉä¹É ´ªÉEiÉ Eò®ú ®ú½þÉ ½þÚÆ* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú : <ºÉ ¤ÉÉ®ú 75 Eò®úÉäc÷ ¯û{ɪÉä JÉSÉÇ Eò®úäÆMÉä* ®ú½þÒ ¤ÉÉiÉ +É{ÉxÉä Eò¶¨ÉÒ®ú ®úä±É´Éä BäEºÉ|ÉäºÉ EòÉ{ÉÉäÇ®úä¶ÉxÉ ¤ÉxÉÉxÉä EòÒ ¤ÉÉiÉ Eò½þÒ lÉÒ* EòÉäÆEòhÉ EòÉ{ÉÉäÇ®úä¶ÉxÉ ¤ÉxÉɪÉÉ MɪÉÉ* EòÉ¨É iÉÉä ¤É½þÖiÉ VɱnùÒ |ÉÉ<´Éä]õ ºÉäE]õ®ú ºÉä vÉxÉ VÉÖ]õÉEò®ú ÊEòªÉÉ +Éè®ú =ºÉ¨ÉäÆ ¦ÉÒ SÉÉ®ú ®úÉVªÉÉäÆ xÉä {ÉÉÊ]õÇʺÉ{Éä]õ ÊEòªÉÉ, ºÉäx]õ®ú xÉä {ÉÉÊ]õÇʺÉ{Éä]õ ÊEòªÉÉ, ±ÉÉäMÉÉäÆ xÉä ¤ÉÉìhb÷ JÉ®úÒnùä* ºÉ¤É iÉ®ú¡ò ºÉä {ÉèºÉÉ VÉÖ]õɪÉÉ MɪÉÉ +Éè®ú ´É½þ EòÉ¨É EòÖUô ºÉÉ±É ¨ÉäÆ {ÉÚ®úÉ Eò®ú ÊnùªÉÉ MɪÉÉ, ±ÉäÊEòxÉ =ºÉ {ÉèºÉä EòÉä iÉÉä +nùÉ ¦ÉÒ Eò®úxÉÉ {Éc÷ ®ú½þÉ ½þè* +É{É SÉɽþä ¨ÉÉEòÇä]õ ºÉä ¤ÉÉì®úÉä Eò®úEòä ¤ÉÉnù ¨ÉäÆ ÊVɺɺÉä ¤ÉÉì®úÉä ÊEòªÉÉ ½þè =ºÉEòÉä +nùÉ EòÒÊVÉB ªÉÉ ¶ÉÖ°ü ¨ÉäÆ ½þÒ {ÉèºÉÉ ±ÉMÉÉ<B, EòÉä<Ç ¡òEòÇ xɽþÒÆ {Éc÷iÉÉ ½þè* Eò¦ÉÒ-Eò¦ÉÒ ´É½þ +Éè®ú ¨ÉÖʶEò±É ʺlÉÊiÉ {ÉènùÉ Eò®úiÉÉ ½þè* EªÉÉäÆÊEò ¨É½þÆMÉÒ nù®ú {É®ú ½þ¨É ¤ÉÉWÉÉ®ú ºÉä {ÉèºÉÉ ±Éä ®ú½þä ½þèÆ, <ºÉʱÉB ¤Éä½þiÉ®ú ½þÉäMÉÉ ÊEò +É{É <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ¤Éè`öEò®ú MÉÆ¦ÉÒ®úiÉÉ{ÉÚ´ÉÇEò Ê´ÉSÉÉ®ú Eò®ú ±ÉäÆ* EòÉäÆEòhÉ EòÉ BEò {ÉIÉ iÉÉä +É{É VÉÉxÉiÉä ½þèÆ, nùںɮúÉ {ÉIÉ VɱnùÒ ¤ÉxÉ MɪÉÉ +Éè®ú <ºÉ ¤ÉÒSÉ ¨ÉäÆ <Æb÷º]ÅÒ xɽþÒÆ +É<Ç iÉÉä ®úä±É´Éä EòÉ EòÖºÉÚ®ú ½þÉä MɪÉÉ ÊEò VɱnùÒ ¤ÉxÉ MɪÉÉ* =ºÉEòä SɱÉiÉä VÉÉä {É®úä¶ÉÉxÉÒ ½þè, =ºÉEòÉ +ºÉ®ú ®úä±É´Éä EòÉä =`öÉxÉÉ {Éc÷äMÉÉ, =ºÉEòÉ ¦ÉÉ®ú ®úä±É´Éä EòÉä ½þÒ føÉäxÉÉ {Éc÷äMÉÉ* EòÉ{ÉÉäÇ®úä¶ÉxÉ Eòä ¤ÉÉ®úä ¨ÉäÆ +¦ÉÒ iÉEò EòÉä<Ç Ê´ÉSÉÉ®ú xɽþÒÆ ÊEòªÉÉ MɪÉÉ ½þè ±ÉäÊEòxÉ +É{É Eò½þäÆMÉä iÉÉä <ºÉ ¤ÉÉ®úä ¨ÉäÆ ½þ¨É ±ÉÉäMÉ ¤Éè`öEò®ú BäEWÉÉʨÉxÉ Eò®úäÆMÉä, ±ÉäÊEòxÉ WÉ®úÉ ¤ÉiÉÉ<BMÉÉ ÊEò ´É½þ ¤ÉÉìhb÷ EòÉèxÉ JÉ®úÒnùäMÉÉ, Eò½þÉÆ ºÉä {ÉèºÉÉ +ÉBMÉÉ +Éè®ú Ê¡ò®ú EòèºÉä ®úÒ{Éä¨ÉäÆ]õ ¶ÉäbªÉÚ±É ½þÉäMÉÉ* |ÉÉä. ºÉè¢òÖqÒxÉ ºÉÉäWÉ : +É{ÉEòÒ xÉÒªÉiÉ ºÉÉ¡ò ½þè iÉÉä vÉxÉ VɨÉÉ EòÒÊVÉB +Éè®ú ®úä±É {ɽþÖÆSÉÉ<B Eò¶¨ÉÒ®ú ¨ÉäÆ* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú : +¤É ÊVÉiÉxÉä ±ÉÉäMÉÉäÆ xÉä +{ÉxÉä +{ÉxÉä <±ÉÉEòä Eòä ¤ÉÉ®úä ¨ÉäÆ ºÉ´ÉÉ±É =`öɪÉÉ ½þè, =xÉEòä ¤ÉÉ®úä ¨ÉäÆ =xÉEòÉ =iiÉ®ú ½þ¨É ¦ÉäVÉ nùäÆMÉä* VɽþÉÆ iÉEò +xªÉ ¤ÉÉiÉÉäÆ EòÉ ºÉ´ÉÉ±É ½þè ¨ÉèÆ nùÉä iÉÒxÉ ¤ÉÉiÉÉäÆ EòÉ =±±ÉäJÉ Eò®úEòä EòxÉE±ÉÚb÷ Eò®úxÉÉ SÉɽþÚÆMÉÉ* BEò iÉÉä ½þ¨ÉÉ®úÉ |ɪÉÉºÉ ½þÉäMÉÉ ÊEò ½þ¨É +nù®ú MÉÖbWÉ ]ÅèÊ¡òEò EòÉä +{ÉxÉÒ iÉ®ú¡ò +]ÅèE]õ Eò®úäÆ* nùںɮúÉ |ɪÉÉºÉ ½þÉäMÉÉ ÊEò ±ÉÒEòäVÉ EòÉä SÉàEò Eò®úäÆ* ½þ¨É +Éè®ú iÉ®ú½þ ºÉä Ê®úºÉÉäºÉÇäWÉ {ÉènùÉ Eò®úäÆ* <ºÉÒ nÞùʹ]õEòÉähÉ ºÉä +¦ÉÒ ½þ¨É ±ÉÉäMÉÉäÆ xÉä VÉÉä ªÉÉjÉÒ MÉÉÊc÷ªÉÉäÆ Eòä ºÉÉlÉ {ÉɺÉÇ±É ´ÉɽþxÉ ÊVɺÉEòÉä ¤ÉÉä±ÉSÉÉ±É EòÒ ¦ÉɹÉÉ ¨ÉäÆ Eò½þiÉä ½þèÆ, =ºÉEòÉ VÉÉä £òÆ]õ BºÉ.B±É.+É®ú. ½þè, =ºÉEòÉä ½þ¨É ±ÉÒWÉ {É®ú nùäxÉä VÉÉ ®ú½þä ½þèÆ* <ºÉºÉä ¦ÉÒ {ÉèºÉä EòÒ +ɨÉnùxÉÒ ®úä±É´Éä EòÉä ½þÉäMÉÒ* <ºÉÒ |ÉEòÉ®ú ºÉä Eò<Ç Eònù¨É ½þ¨É ±ÉÉäMÉ =`öÉxÉä VÉÉ ®ú½þä ½þèÆ +Éè®ú {ÉɺÉÇ±É ]ÅäxºÉ ¦ÉÒ SɱÉÉBÆMÉä* VÉèºÉÉ ¨ÉèÆxÉä {ɽþ±Éä Eò½þÉ Eò<Ç ¨ÉÒWɺÉÇ =`öÉEò®ú ½þ¨É ±ÉÉäMÉ +nù®ú MÉÖbWÉ ]ÅèÊ¡òEò EòÉä +]ÅèE]õ Eò®úxÉä EòÒ EòÉäÊ¶É¶É Eò®ú ®ú½þä ½þèÆ* BOÉäÊºÉ´É ¨ÉÉEòÇäÊ]õÆMÉ Eòä VÉÊ®úªÉä ½þ¨É ]ÅèÊ¡òEò +]ÅèE]õ Eò®úxÉä EòÒ EòÉäÊ¶É¶É Eò®úäÆMÉä, +MÉ®ú EòÉä®ú-ºÉèE]õ®ú ºÉä EòÖUô Eò¨ÉÒ +É<Ç ½þè iÉÉä ½þ¨ÉäÆ {ÉÚ®úÒ =¨¨ÉÒnù ½þè <EòÉäxÉÉä¨ÉÒ Ê{ÉEò +{É Eò®ú ®ú½þÒ ½þè +Éè®ú Ê{ÉEò +{É Eò®úäMÉÒ +Éè®ú =ºÉEòä ¤ÉÉnù ½þ¨ÉxÉä VÉÉä ±ÉIÉªÉ ÊxÉvÉÉÇÊ®úiÉ ÊEòªÉÉ ½þè, ½þ¨É =iÉxÉÒ føÖ±ÉÉ<Ç Eò®úxÉä ¨ÉäÆ ºÉ¡ò±É ½þÉä {ÉɪÉäÆMÉä* +vªÉIÉ ¨É½þÉänùªÉ, ±ÉÒEòäVÉ Eòä ¤ÉÉ®úä ¨ÉäÆ Eò<Ç ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ xÉä SÉSÉÉÇ EòÒ ½þè, ±ÉÒEòäVÉ EòÒ MÉÖÆVÉÉ<¶É ½þè, ®úä±É´Éä ¨ÉäÆ ±ÉÒEòäVÉ ½þÉä ®ú½þÒ ½þè* <ºÉ¨ÉäÆ EòÉä<Ç nùÉä ®úÉªÉ xɽþÒÆ ½þè, ºÉ¤ÉºÉä {ɽþ±Éä ±ÉÒEòäVÉ ´Éä Ê¥ÉVÉäVÉ ¨ÉäÆ ½þèÆ, ´ÉVÉxÉ VªÉÉnùÉ føÉäªÉÉ VÉÉ ®ú½þÉ ½þè, Ê®úEòÉb÷Ç ¨ÉäÆ Eò¨É ´ÉVÉxÉ EòÉ {ÉèºÉÉ ½þ¨É ±ÉÉäMÉÉäÆ EòÉä Ê¨É±É ®ú½þÉ ½þè* ªÉ½þ ºÉ¤É ±ÉÒEòäÊVÉVÉ ½þèÆ, =ºÉ {É®ú ½þ¨ÉÉ®úÉ vªÉÉxÉ ½þè +Éè®ú =ºÉEòä ʱÉB ¦ÉÒ ½þ¨ÉxÉä SÉSÉÉÇ Eò®ú ±ÉÒ ½þè, ½þ¨É <±ÉèE]ÅÉìÊxÉEºÉ ¨É¶ÉÒxºÉ ±ÉMÉÉxÉä VÉÉ ®ú½þä ½þèÆ, ®úä±É´Éä Eòä Eò¨É +Éè®ú |ÉÉ<´Éä]õ ºÉèE]õ®ú Eòä VªÉÉnùÉ ´Éä Ê¥ÉVÉäVÉ ½þèÆ* =ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ½þ¨É ÊxÉhÉÇªÉ ±ÉäxÉä VÉÉ ®ú½þä ½þèÆ* ®úɺiÉä ¨ÉäÆ ¦ÉÒ Eò<Ç VÉMɽþ =ºÉä SÉèEò Eò®úxÉä Eòä ʱÉB +Éè®ú ´Éä Ê¥ÉÊVÉVÉ ¤ÉxÉɪÉäÆMÉä, iÉÉÊEò ±ÉÒEòäVÉ Eòä {´ÉÉ<Æ]õ EòÉä ½þ¨É nùÚ®ú Eò®ú ºÉEòäÆ* nùںɮúÉ ¨ÉɨɱÉÉ ºFòè{É Êb÷º{ÉÉäVÉ±É EòÉ ½þè* <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ ¨ÉèÆxÉä ®úä±É´Éä ¤ÉÉäb÷Ç Eòä +ÊvÉEòÉÊ®úªÉÉäÆ ºÉä Eò½þÉ ½þè ÊEò <ºÉEòä ¤ÉÉ®úä ¨ÉäÆ +É{É SÉSÉÉÇ Eò®úäÆ* +É¨É iÉÉè®ú {É®ú ªÉ½þ ʶÉEòɪÉiÉäÆ Ê¨É±ÉiÉÒ ½þèÆ, ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉ ¦ÉÒ Eò½þiÉä ½þèÆ ... (´ªÉ´ÉvÉÉxÉ) +É{ÉxÉä +¦ÉÒ-+¦ÉÒ Eò½þÉ +Éè®ú <ºÉEòä {ɽþ±Éä ¦ÉÒ SÉSÉÉÇ ¨ÉäÆ Eò½þiÉä ®ú½þä ½þèÆ, ºFòè{É Êb÷º{ÉÉäVÉ±É Eòä ¨ÉɨɱÉä ¨ÉäÆ VÉÉä ±ÉÒEòäVÉ ½þè, =ºÉä ºÉ¨ÉÉ{iÉ Eò®úxÉä EòÒ Ênù¶ÉÉ ¨ÉäÆ ½þ¨É Eònù¨É ¤ÉgøÉxÉä EòÒ EòÉäÊ¶É¶É Eò®úäÆMÉä, ½þ¨É SÉɽþiÉä ½þèÆ ÊEò ±ÉÒEòäVÉ °üEòä +Éè®ú =ºÉ {É®ú ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉ VÉÉä ¦ÉÒ ºÉÖZÉÉ´É nùäxÉÉ SÉɽþäÆMÉä, =xÉ ºÉÖZÉÉ´ÉÉäÆ {É®ú ½þ¨É MÉÆ¦ÉÒ®úiÉÉ{ÉÚ´ÉÇEò Ê´ÉSÉÉ®ú Eò®úäÆMÉä* SÉÚÆÊEò ªÉ½þ ºÉ¤É ±ÉÉäMÉÉäÆ Eòä ºÉÉäSÉxÉä EòÉ Ê´É¹ÉªÉ ½þè ÊEò ±ÉÒEòäVÉ EòÉä EòèºÉä ®úÉäEòÉ VÉÉB* +vªÉIÉ ¨É½þÉänùªÉ, §É¹]õÉSÉÉ®ú {É®ú ½þ¨É±ÉÉ ½þÉä ®ú½þÉ ½þè, ÊVɺÉEòä ¤ÉÉ®úä ¨ÉäÆ ¤ÉnùxÉɨÉÒ lÉÒ, Eò<Ç ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ xÉä Ê®úFòÚ]õ¨ÉèÆ]õ EòÒ SÉSÉÉÇ EòÒ lÉÒ* OÉÖ{É-ºÉÒ ¨ÉäÆ Ê®úFòÚ]õ¨ÉèÆ]õ EòÉä ½þ¨ÉxÉä ºÉÖvÉÉ®ú ÊnùªÉÉ ½þè* ±ÉMɦÉMÉ BEò ºÉÉ±É EòÉ +xÉÖ¦É´É ¤ÉiÉÉiÉÉ ½þè ÊEò ʱÉÊJÉiÉ {É®úÒIÉÉ ¨ÉäÆ EòÉä<Ç vÉÉÆvɱÉÒ ªÉÉ ¤Éä<ǨÉÉxÉÒ ºÉÆ¦É´É xɽþÒÆ ½þè +Éè®ú ½þ¨ÉÉ®úÉ |ɪÉÉäMÉ ºÉ¡ò±É ½þÖ+É ½þè* VÉÉä EòɤÉÇxɱÉèºÉ b÷Ö{±ÉÒEòä]õ EòÉì{ÉÒ ½þè, =ºÉEòÉ BEò ʽþººÉÉ ®úä±É´Éä Ê®úFòÚ]õ¨ÉèÆ]õ EòÆ]ÅÉä±É ¤ÉÉäb÷Ç, Ênù±±ÉÒ Eòä {ÉÉºÉ +ÉiÉÉ ½þè* ÊEòºÉÒ ¦ÉÒ +¦ªÉlÉÒÇ EòÉä ½þ¨ÉxÉä EòÆ{±ÉäÆ]õ Eò®úxÉä EòÉ +ÊvÉEòÉ®ú ÊnùªÉÉ ½þè* +MÉ®ú EòÉä<Ç EòÆ{±Éäx]õ ½þÉäMÉÒ iÉÉä ½þ¨É ªÉ½þÉÆ ¦ÉÒ EòÉ{ÉÒ EòÒ VÉÉÆSÉ Eò®ú´ÉÉ ºÉEòiÉä ½þèÆ* <ºÉʱÉB =ºÉ ¨ÉɨɱÉä ¨ÉäÆ BEò iÉ®ú½þ ºÉä +¦ÉÒ iÉEò EòÉä<Ç Ê¶ÉEòɪÉiÉ |ÉÉ{iÉ xɽþÒÆ ½þÖ<Ç ½þè ÊEò ʱÉÊJÉiÉ {É®úÒIÉÉ ¨ÉäÆ EòÉä<Ç vÉÉÆvɱÉÒ ½þè* Eò½þÒÆ ºÉä ¦ÉÒ ªÉÊnù EòÉä<Ç Ê¶ÉEòɪÉiÉ Ê¨É±É ®ú½þÒ ½þè, ªÉÊnù ÊEòºÉÒ ºÉèx]õ®ú {É®ú EòÉä<Ç +xÉ¡òäªÉ®ú ¨ÉÒxºÉ +b÷Éì{]õ Eò®úiÉÉ ½þè iÉÉä ½þ¨É ±ÉÉäMÉ {É®úÒIÉÉ EòèÆÊºÉ±É Eò®ú ®ú½þä ½þèÆ* <ºÉ |ÉEòÉ®ú ½þ¨É <ºÉ ±Éc÷É<Ç ¨ÉäÆ EòɨɪÉÉ¤É ½þÉäiÉä xÉVÉ®ú +É ®ú½þä ½þèÆ ÊEò OÉÖ{É-ºÉÒ ¨ÉäÆ ÊEò ÊEòºÉÒ ¦ÉÒ |ÉEòÉ®ú EòÒ Ê±ÉÊJÉiÉ {É®úÒIÉÉ ¨ÉäÆ EòÉä<Ç vÉÉÆvɱÉÒ EòÒ MÉÖÆVÉÉ<¶É xɽþÒÆ ½þè* +vªÉIÉ ¨É½þÉänùªÉ, VɽþÉÆ iÉEò <Æ]õ®ú´ªÉÚ EòÉ ºÉ´ÉÉ±É lÉÉ, BEò E±ÉEòÇ xÉÉèEò®úÒ Eò®ú ®ú½þÉ ½þè, =ºÉEòä <Æ]õ®ú´ªÉÚ EòÒ EªÉÉ Vɰü®úiÉ ½þè* ½þ¨ÉxÉä 15 {É®úºÉäx]õ ®úJÉÉ lÉÉ, ´É½þ iÉÉä ºÉ¤VÉèÊE]õ´É <´É䱪ÉÖB¶ÉxÉ ½þè, =ºÉ¨ÉäÆ EòÉä<Ç +Éì¤VÉäÊE]õÊ´É]õÒ xɽþÒÆ ½þè* ÊEòºÉÒ EòÉ SÉä½þ®úÉ +É{ÉEòÉä +SUôÉ ±ÉMÉÉ, ÊEòºÉÒ EòÉ SÉä½þ®úÉ ½þ¨ÉäÆ +SUôÉ ±ÉMÉÉ* ÊEòºÉÒ EòÉä ÊEòºÉÒ iÉ®ú½þ ºÉä +SUôÉ ±ÉMÉ ºÉEòiÉÉ ½þè ªÉÉ +SUôÉ ±ÉMÉ´ÉɪÉÉ VÉÉ ºÉEòiÉÉ ½þè, iÉÉä ½þ¨ÉxÉä nùäJÉÉ ÊEò xÉ ½þ¨É ÊEòºÉÒ EòÉ SÉä½þ®úÉ +SUôÉ ±ÉMÉ´ÉɪÉäÆMÉä, xÉ ´É½þ ®úä±É´Éä Eòä +ÊvÉEòÉ®úÒ, ÊVÉxÉEòÉä ½þ¨ÉxÉä SÉäªÉ®ú¨ÉèxÉ Eòä {Énù {É®ú ¤Éè`öɪÉÉ ½þè, ´É½þ ÊEòºÉÒ EòÉä +SUôÉ ºÉ¨ÉZÉäÆ ... (´ªÉ´ÉvÉÉxÉ) SHRI RAMA CHANDRA MALLICK (JAJPUR): What about medical examination?

SHRI NITISH KUMAR: How can we give up medical examination? Medical test is a must. They have to give medical test. <Æ]õ®ú´ªÉÚ ¨ÉäÆ VɽþÉÆ {ɺÉÇxÉäʱÉ]õÒ EòÒ Vɰü®úiÉ ½þè, =xÉ Eòè]õäMÉ®úÒVÉ EòÉä UôÉäc÷Eò®ú VªÉÉnùÉiÉ®ú VÉMɽþÉäÆ {É®ú ½þ¨ÉxÉä ´ÉèºÉÉ Eò®ú ÊnùªÉÉ ½þè* VÉÉä ºÉä¡]õÒ Eòä]õäMÉ®úÒVÉ ½þèÆ, =xÉEòä ʱÉB ºÉÉ<EòÉä ]õèº]õ +ÊxÉ´ÉɪÉÇ ½þè, ´É½þ iÉÉä ½þÉäMÉÉ ½þÒ, ±ÉäÊEòxÉ <Æ]õ®ú´ªÉÚ ºÉɨÉÉxªÉ føÆMÉ {É®ú ÊVɺɨÉäÆ +ɴɶªÉEò xɽþÒÆ ½þè =ºÉ¨ÉäÆ ºÉä <Æ]õ®ú´ªÉÚ EòÉä ½þ¨ÉxÉä ºÉ¨ÉÉ{iÉ Eò®ú ÊnùªÉÉ ½þè, ±ÉäÊEòxÉ ¨ÉèÊb÷Eò±É ½þÉäMÉÉ* ¨ÉèÊb÷Eò±É Eòä xÉ ½þÉäxÉä EòÉ iÉÉä ºÉ´ÉÉ±É ½þÒ {ÉènùÉ xɽþÒÆ ½þÉäiÉÉ ½þè, =ºÉEòä ʤÉxÉÉ ÊxɪÉÖÊEiÉ xɽþÒÆ ½þÉä ºÉEòiÉÒ ½þè* VÉ¤É OÉÖ{É-ºÉÒ ¨ÉäÆ ªÉ½þ ºÉ¡ò±ÉiÉÉ Ê¨É±ÉÒ iÉÉä ½þ¨É ±ÉÉäMÉÉäÆ EòÉ vªÉÉxÉ MɪÉÉ ÊEò OÉÖ{É-b÷Ò ¨ÉäÆ EªÉÉ ½þÉäiÉÉ ½þè* OÉÖ{É-b÷Ò ¨ÉäÆ ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉ {ÉjÉ Ê±ÉJÉiÉä lÉä +Éè®ú ½þ¨É =x½þäÆ VÉ´ÉÉ¤É nùäiÉä lÉä* ±ÉäÊEòxÉ VÉ¤É ½þ¨ÉxÉä nùäJÉÉ ÊEò EòɪÉnùä ºÉä Eò½þÒ ´ÉèEòäxºÉÒ {Éc÷Ò ½þÖ<Ç ½þè +Éè®ú +SUôä føÆMÉ ºÉä +{ÉÉ<Æ]õ¨ÉèÆ]õ xɽþÒÆ ½þÉä {ÉÉ ®ú½þÉ ½þè* ¤É½þÖiÉ ºÉÒ B{±ÉÒEòä¶ÉÆºÉ +Éè®ú Eò<Ç føÆMÉ EòÒ EòÊ`öxÉÉ<ªÉÉäÆ EòÉ ¤ÉJÉÉxÉ ®úä±É´Éä Eòä +ÊvÉEòÉ®úÒ Eò®ú ®ú½þä lÉä, ½þ¨É ±ÉÉäMÉÉäÆ xÉä =ºÉ {É®ú ¦ÉÒ ÊSÉÆiÉxÉ ÊEòªÉÉ +Éè®ú <ºÉ xÉiÉÒVÉä {É®ú {ɽþÖÆSÉä ÊEò OÉÖ{É-b÷Ò EòÉä ¦ÉÒ VÉÉäxÉ±É ®úä±É´Éä ºÉä ÊxÉEòÉ±É ÊnùªÉÉ VÉÉB +Éè®ú OÉÖ{É-b÷Ò EòÉä ¦ÉÒ ½þ¨É ®úä±É´Éä Ê®úFòÚ]õ¨ÉèÆ]õ ¤ÉÉäb÷Ç EòÉä ºÉÉèÆ{É nùäÆ +Éè®ú ®úä±É´Éä Ê®úFòÚ¨É]õ¨ÉèÆ]õ ¨ÉäÆ OÉÖ{É-b÷Ò EòÒ ¤É½þɱÉÒ Eòä ʱÉB =ºÉÒ ¨ÉäÆ BEò ºÉè±É ¤ÉxÉÉ nùäÆ +Éè®ú ´É½þ ºÉè±É OÉÖ{É-b÷Ò EòÒ ÊxɪÉÖÊEiɪÉÉäÆ Eòä ʱÉB ÊxÉ®úÆiÉ®ú ºÉɱÉÉäÆ +{ÉxÉÉ EòÉ¨É Eò®úiÉÉ ®ú½þäMÉÉ, ´É½þ ¦ÉÒ ®úÉäVÉMÉÉ®ú ºÉ¨ÉÉSÉÉ®ú ¨ÉäÆ +Éè®ú +xªÉ ºÉ¨ÉÉSÉÉ®ú {ÉjÉÉäÆ ¨ÉäÆ ´ÉèEòäxºÉÒ ÊxÉEòɱÉäMÉÉ* VÉèºÉä +É`ö´ÉÒÆ EòIÉÉ ½þÉä ªÉÉ <ºÉ iÉ®ú½þ Eòä ÊEòºÉÒ º]õèÆb÷b÷Ç EòÒ Ê±ÉÊJÉiÉ {É®úÒIÉÉ ½þÉäMÉÒ +Éè®ú =xÉEòä VÉÉä Ê¡òÊVÉEò±É º]õèÆb÷b÷Ç EòÒ Vɰü®úiÉ ½þè, VÉèºÉä EòÉä<Ç MÉèÆMɨÉèxÉ ½þè, =ºÉEòÉä iÉÉä º±ÉÒ{É®ú ®úJÉEò®ú nùÉèc÷ÉiÉäÆ ½þèÆ, =ºÉEòÉä nùÉèc÷ɪÉÉ ½þÒ VÉɪÉäMÉÉ +Éè®ú Ê¡òÊVÉEò±É Ê®úFòÚ]õ¨ÉèÆ]õ EòÉä {ÉÚ®úÉ Eò®úäÆMÉä iÉlÉÉ ¨ÉèÊ®ú]õ Eòä +ÉvÉÉ®ú ʱÉÊJÉiÉ {É®úÒIÉÉ EòÉ Ê®úVɱ]õ ½þÉäMÉÉ, ºÉÒvÉä +{ÉÉ<Æ]õ¨ÉèÆ]õ ½þÉäMÉÉ* OÉÖ{É-b÷Ò ¨ÉäÆ ÊEòºÉÒ ¦ÉÒ |ÉEòÉ®ú Eòä ¡òä´É®úäÊ]õV¨É ªÉÉ vÉÉÆvɱÉÒ EòÒ MÉÖÆVÉÉ<¶É EòÉä ºÉ¨ÉÉ{iÉ Eò®úxÉä EòÉ ÊxÉhÉÇªÉ Ê±ÉªÉÉ ½þè +Éè®ú =ºÉEòä ¤ÉÉ®úä ¨ÉäÆ {ÉÚ®úÒ MÉÉ<b÷±ÉÉ<ÆºÉ VÉÉ®úÒ ½þÉä ®ú½þÒ ½þè* +vªÉIÉ ¨É½þÉänùªÉ, <ºÉ iÉ®ú½þ ºÉä Ê®úFòÚ]õ¨ÉäÆ]õ Eòä ¨ÉɨɱÉä EòÉä nùÖ¯ûºiÉ Eò®úxÉä EòÉ |ɪÉÉºÉ ½þ¨É ±ÉÉäMÉ Eò®ú ®ú½þä ½þèÆ* º{ÉÉä]õÇºÉ Eòä ¨ÉɨɱÉä ¨ÉäÆ ¦ÉÒ VÉÉä ]õÉì{É Eò®úiÉä ½þèÆ, VÉÉä Ê´ÉxɺÉÇ ½þÉäiÉä ½þèÆ, VÉÉä xÉè¶ÉxÉ±É MÉä¨ºÉ ¨ÉäÆ ¡òºÉÇ]õ +ÉiÉä ½þèÆ, =xÉEòÉä ½þ¨É VÉÉì¤É +É¡ò®ú Eò®úiÉä ½þèÆ* <ºÉEòä +±ÉÉ´ÉÉ ¤ÉÉEòÒ ÊVÉiÉxÉÉ ¦ÉÒ º{ÉÉä]õÇºÉ EòÉ EòÉä]õÉ ½þè =ºÉEòä ʱÉB ½þ¨É JÉÖ±ÉÒ ¦ÉiÉÒÇ º{ÉÉä]õǺɨÉèxÉ Eòä ¤ÉÒSÉ Eò®úÉiÉä ½þèÆ* VÉÉä EòÆ{Éè¶ÉxÉä]õ OÉÉ=Æb÷ {É®ú ¦ÉiÉÒÇ ½þÉäiÉÒ ½þèÆ, =xɨÉäÆ iÉÉä {ÉÚhÉÇiÉ: EòÆ{Éè¶ÉxÉ EòÉä ½þÒ +ÉvÉÉ®ú ¨ÉÉxÉÉ VÉÉiÉÉ ½þè* ´Éä <ºÉ¨ÉäÆ xɽþÒÆ +ÉiÉä ½þèÆ* =ºÉEòä ʱÉB ¦ÉÒ ½þ¨É ºÉ¨ÉÒIÉÉ Eò®ú ®ú½þä ½þèÆ* ¸ÉÒ ¨ÉÉä½þxÉ ®úɴɱÉä (¨ÉÖ¨¤É<Ç nùÊIÉhÉ-¨ÉvªÉ) : +vªÉIÉ ¨É½þÉänùªÉ, ¨ÉÆjÉÒ ¨É½þÉänùªÉ xÉä <ºÉ¨ÉäÆ JÉÉäJÉÉä EòÉä <xE±ÉÚb÷ xɽþÒÆ ÊEòªÉÉ ½þè* JÉÉä-JÉÉä xÉè¶ÉxÉ±É MÉä¨É ½þè* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ½þÉä VÉÉBMÉÉ* ¸ÉÒ ¨ÉÉä½þxÉ ®úɴɱÉä: Eò¤É ½þÉä VÉÉBMÉÉ? =ºÉ {É®ú SÉSÉÉÇ ½þÖ<Ç ½þè* nùÉä ´É¹ÉÇ {ɽþ±Éä Êb÷ºÉÒVÉxÉ Ê±ÉªÉÉ MɪÉÉ ½þè ÊEò =ºÉEòÉä ¶ÉÉÊ¨É±É Eò®ú ʱɪÉÉ VÉÉBMÉÉ, ±ÉäÊEòxÉ +¦ÉÒ iÉEò ¶ÉÉÊ¨É±É xɽþÒÆ ÊEòªÉÉ MɪÉÉ ½þè* +É{É =ºÉEòÉä ¦ÉÒ <ºÉ¨ÉäÆ <xE±ÉÚb÷ Eò®ú ±ÉÒÊVÉB* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ¨É½þÉänùªÉ, ±ÉMÉiÉÉ ½þè ÊEò ®úɴɱÉä VÉÒ +ÉVÉEò±É Ênù±±ÉÒ ¨ÉäÆ Eò¨É ®ú½þiÉä ½þèÆ +Éè®ú ¨ÉÖ¨¤É<Ç VªÉÉnùÉ ®ú½þiÉä ½þèÆ* <ºÉʱÉB ¨Éä®úÉ =xɺÉä +xÉÖ®úÉävÉ ½þè ÊEò VÉ¤É ´Éä Ênù±±ÉÒ ®ú½þäÆ iÉÉä Eò¦ÉÒ ½þ¨ÉºÉä Ê¨É±É ±ÉäÆ* ½þÉä VÉÉBMÉÉ* ¨ÉÉä½þxÉ ®úɴɱÉä: ºÉ®ú =ºÉEòÉä <ºÉ¨ÉäÆ <xE±ÉÚb÷ Eò®ú nùÒÊVÉB* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: +É{É ½þ¨ÉºÉä Ê¨É±É ±ÉÒÊVÉB* ½þ¨ÉxÉä ºÉ¨ÉZÉ Ê±ÉªÉÉ ½þè* ¨ÉèÆ {ÉiÉÉ ±ÉMÉÉ>ðÆMÉÉ ÊEò =ºÉ¨ÉäÆ EªÉÉ ½þè* +vªÉIÉ ¨É½þÉänùªÉ, EòÖUô ºÉ´ÉÉ±É +Éè®ú =`öÉB MÉB ½þèÆ* ªÉ½þÉÆ ´ÉèMÉxÉ |ÉÉäEªÉÉä®ú¨ÉäÆ]õ EòÉ ºÉ´ÉÉ±É =`öɪÉÉ MɪÉÉ ½þè* ´ÉèMÉxÉ |ÉÉäEªÉÉä®ú¨ÉäÆ]õ EòÉ VÉÉä Ê{ÉUô±ÉÒ ¤ÉÉ®ú ÊxÉvÉÉÇÊ®úiÉ ÊEòªÉÉ MɪÉÉ lÉÉ* =ºÉ¨ÉäÆ ªÉ½þ nùäJÉÉ MɪÉÉ ÊEò <ºÉ ¤ÉÉ®ú ½þ¨ÉÉ®úÒ <ºÉ¨ÉäÆ <iÉxÉÒ ±ÉÉäÊb÷ÆMÉ xɽþÒÆ ½þÉä ®ú½þÒ ½þè ÊVɺÉEòä SɱÉiÉä ½þ¨ÉÉ®úÒ +ÉªÉ Eò¨É ½þÉä MÉ<Ç +Éè®ú JÉSÉÇ ¨ÉäÆ ´ÞÉÊr ½þÉä MÉ<Ç* ¨Éä®úä ºiÉ®ú {É®ú xɽþÒÆ, ¤ÉʱEò ®úä±É´Éä ¤ÉÉäb÷Ç Eòä ºiÉ®ú {É®ú ½þÒ VÉÉä =xÉEòÉä +ÊvÉEòÉ®ú lÉÉ, =ºÉEòä +xÉÖºÉÉ®ú =x½þÉäÆxÉä BEò Eò]õ ±ÉMÉɪÉÉ* VÉ¤É ´É½þ ¨Éä®úä ºiÉ®ú {É®ú +ɪÉÉ, iÉÉä ¨ÉèÆxÉä =ºÉEòÒ ºÉ¨ÉÒIÉÉ EòÒ ½þè +Éè®ú ¨ÉèÆxÉä ªÉ½þ ÊxÉhÉÇªÉ ÊEòªÉÉ ½þè ÊEò ´ÉèMÉxÉ |ÉÉäEªÉÉä®ú¨ÉäÆ]õ ¨ÉäÆ VÉÉä Eò]õ ±ÉMÉɪÉÉ MɪÉÉ lÉÉ +É{¶ÉxÉ E±ÉÉVÉ EòÉ <ºiÉä¨ÉÉ±É Eò®úiÉä ½þÖB, =xÉEòä VÉÉä {ÉÖ®úÉxÉä +Éb÷ǺÉÇ ½þèÆ =xÉEòÉä ®úèº]õÉä®ú ÊEòªÉÉ VÉÉB* <ºÉʱÉB BEò ¤ÉÉiÉ Vɰü®ú ½þÉäMÉÒ ÊEò VÉÉä +¤É ºÉ{±ÉÉ<Ç ±ÉäÆMÉä, ´É½þ xÉB Ê´ÉiiÉÒªÉ ´É¹ÉÇ ¨ÉäÆ, =ºÉÒ +Éb÷Ç®ú Eòä +MÉäxº]õ, ±ÉäÊEòxÉ ½þ¨ÉEòÉä xÉB ]õäÆb÷®ú ¨ÉäÆ =ºÉºÉä lÉÉäb÷É Eò¨É ®úä]õ +É MɪÉÉ ½þè* VÉÉä xɪÉÉ ®úä]õ +ɪÉÉ ½þè, =ºÉÒ ®úä]õ {É®ú =xÉEòÉ {Éä¨ÉäÆ]õ +Éè®ú xÉB ºÉÉ±É ¨ÉäÆ {Éä¨ÉäÆ]õ ºÉÆ¦É´É ½þÉäMÉÉ, ªÉ½þ Eò®úiÉä ½þÖB ½þ¨É ±ÉÉäMÉÉäÆ xÉä ªÉ½þ ÊxÉhÉÇªÉ Ê±ÉªÉÉ ½þè +Éè®ú ´ÉèMÉxÉ |ÉÉäEªÉÉä®ú¨ÉäÆ]õ Eòä ºÉÆ¤ÉÆvÉ ¨ÉäÆ +Éb÷Ç®ú EòÉä ½þ¨É ®úèº]õÉä®ú Eò®úxÉä VÉÉ ®ú½þä ½þèÆ* Ê´ÉiiÉÒªÉ ´É¹ÉÇ ¨ÉäÆ {Éä¨ÉäÆ]õ ½þÉäMÉÒ* ´ÉèMÉxÉ |ÉÉäEªÉÉä®ú¨ÉäÆ]õ Eòä ºÉÆ¤ÉÆvÉ ¨ÉäÆ ½þ¨É +Éb÷ǺÉÇ EòÉä ®úèº]õÉä®ú Eò®úxÉä VÉÉ ®ú½þä ½þèÆ* +vªÉIÉ ¨É½þÉänùªÉ, <ºÉEòä +±ÉÉ´ÉÉ Ê´ÉEòÉºÉ EòÒ nÞùʹ]õ ºÉä ¤ÉVÉ]õ ¨ÉäÆ ÊVÉxÉ ºEòÒ¨ÉÉäÆ EòÉ =±±ÉäJÉ ÊEòªÉÉ ½þè +Éè®ú ½þ¨É ±ÉÉäMÉÉäÆ xÉä Eò<Ç xÉ<Ç {ÉÊ®úªÉÉäVÉxÉÉ+ÉäÆ EòÉä ¦ÉÒ º´ÉÒEÞòÊiÉ |ÉnùÉxÉ EòÒ ½þè +Éè®ú ½þ¨É ±ÉÉäMÉÉäÆ EòÉ ªÉ½þ |ɪÉÉºÉ ½þè ÊEò {ÉÚ®úÒ |ÉÊFòªÉ ºÉä EòÉä<Ç EòÉ¨É ½þÉä, ±ÉäÊEòxÉ EòÊiÉ{ÉªÉ EòÉ®úhÉ ½þÉäiÉä ½þèÆ ÊVÉxÉEòä SɱÉiÉä EòÖUô EòɨÉÉäÆ EòÉä ½þ¨ÉäÆ <ºÉ ºÉÉ±É Eòä ¤ÉVÉ]õ ¨ÉäÆ ¦ÉÒ ¶ÉÉÊ¨É±É Eò®úxÉÉ {Éc÷É ½þè, ±ÉäÊEòxÉ ¨ÉÖJªÉ °ü{É ºÉä VÉÉä |ÉÉäVÉèE]ºÉ ½þèÆ b÷¤É´ÉÊ±ÉÆMÉ Eòä, <±ÉèE]ÅÒÊ¡òEòä¶ÉxÉ Eòä, =xÉEòÒ Vɰü®úiÉ ½þè* {ɽþ±Éä ºÉä ½þÒ {ÉäÆÊb÷ÆMÉ SÉ±É ®ú½þä ½þèÆ, =ºÉEòä ʱÉB ¨ÉèÆxÉä B|ÉÉäÊ|ÉB]õ +lÉÉÊ®ú]õÒ Eòä uÉ®úÉ º´ÉÒEÞòÊiÉ |ÉnùÉxÉ Eò®úxÉä EòÉ EòÉ¨É ÊEòªÉÉ ½þè* EòÖUô ¨ÉɨɱÉÉäÆ ¨ÉäÆ ´É½þ ¨ÉÆjÉÉ±ÉªÉ ¨ÉäÆ ½þÒ ½þÉä VÉÉiÉÉ ½þè +Éè®ú EòÖUô ¨ÉɨɱÉÉäÆ ¨ÉäÆ ¨ÉÆÊjɍɯb÷±É Eòä ºiÉ®ú {É®ú ½þÉäiÉÉ ½þè* <ºÉ iÉ®ú½þ ºÉä xÉ<Ç ±ÉÉ<xÉ Eòä 16, MÉäVÉ EòxɴɶÉÇxÉ Eòä 6, b÷ʤ±ÉÆMÉ EòÉ BEò, <±ÉèE]ÅÒÊ¡òEòä¶ÉxÉ Eòä 3 |ÉÉäVÉèE]ºÉ EòÉä ¤É½þÖiÉ Eò¨É ºÉ¨ÉªÉ ºÉÒ¨ÉÉ ¨ÉäÆ ½þ¨ÉxÉä º´ÉÒEÞòÊiÉ |ÉnùÉxÉ EòÒ ½þè* EòÖUô {ÉÊ®úªÉÉäVÉxÉÉBÆ {ɽþ±Éä ºÉä SɱÉÒ +É ®ú½þÒ ½þèÆ ÊVÉxÉEòä ¤ÉÉ®úä ¨ÉäÆ ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ xÉä Eò½þÉ ÊEò BEò ½þVÉÉ®ú ¯û{ÉB EòÉ +ɤɯ]õxÉ ÊEòªÉÉ MɪÉÉ ½þè* ʤÉxÉÉ ¨ÉÆÊjɍɯb÷±É EòÒ º´ÉÒEÞòÊiÉ Eòä ½þ¨É BEò {ÉèºÉÉ ¦ÉÒ JÉSÉÇ xɽþÒÆ Eò®ú ºÉEòiÉä ½þèÆ* <ºÉʱÉB ½þ¨ÉxÉä =xÉEòÉä º´ÉÒEÞòÊiÉ Eòä ʱÉB ¦ÉäVÉÉ ½þè* =ºÉÒ ´ªÉlÉÉ EòÉä JÉi¨É Eò®úxÉä Eòä ʱÉB VÉÉä ¤ÉMÉ±É ¨ÉäÆ º]õÉ®ú EòÉ ÊxɶÉÉxÉ ½þÉäiÉÉ ½þè, =ºÉEòÉä JÉi¨É Eò®úxÉä Eòä ʱÉB, =ºÉºÉä ¨ÉÖEiÉ Eò®úÉxÉä Eòä ʱÉB ½þÒ |ɪÉÉºÉ Eò®ú ®ú½þä ½þèÆ* SHRI RAMA CHANDRA MALLICK : Mr. Minister, just now you said that you cannot give a single pie. That being so, how can you give rupees one thousand? ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: SÉÚÆÊEò ´É½þ E±ÉҪɮú |ÉÉèVÉèE]õ xɽþÒÆ ½þè* <ºÉÒʱÉB ½þ¨ÉxÉä BEò ½þVÉÉ®ú ¯û{ÉB EòÉ +ɤɯ]õxÉ ÊEòªÉÉ ½þè* ½þ¨ÉxÉä =xÉ ¤ÉÉiÉÉäÆ EòÉ =±±ÉäJÉ ´½þÉ<]õ {Éä{É®ú ¨ÉäÆ Eò®ú ÊnùªÉÉ ½þè* =ºÉä MÉÉè®ú ºÉä {Égø ±ÉÒÊVÉB* SHRI RAMA CHANDRA MALLICK : I know about it. I am a senior Member. ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ¨ÉèÆ +É{ɺÉä <iÉxÉÉ +ÉOɽþ Eò°üÆMÉÉ ÊEò +É{ÉEòä ¤ÉMÉ±É ¨ÉäÆ Ê¶É´É ¶ÉÆEò®ú VÉÒ ¤Éè`öä ½þèÆ, ¨ÉxÉÉä®úÆVÉxÉ ¦ÉEiÉ VÉÒ ¤Éè`öä ½þèÆ, =xɺÉä {ÉÚUô ±ÉÒÊVÉB* ªÉ½þ Vɰü®úÒ xɽþÒÆ ½þè ÊEò ½þ®ú SÉÒVÉ EòÉä JÉc÷ä ½þÉäEò®ú Eò½þÉ VÉÉB +Éè®ú +{ÉxÉä EòÉä Ê®úEòÉb÷Ç {É®ú ±ÉɪÉÉ VÉÉB* ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ nùiiÉÉ ¨ÉäPÉä (´ÉvÉÉÇ): +vªÉIÉ ¨É½þÉänùªÉ, xÉ®úJÉäc÷É +Éè®ú +¨É®úÉ´ÉiÉÒ ¨ÉäÆ +¦ÉÒ ¦ÉÒ ÊEòºÉÉxÉÉäÆ EòÉä {ÉèºÉÉ xɽþÒÆ ʨɱÉÉ ½þè* ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: +vªÉIÉ ¨É½þÉänùªÉ, Eò<Ç ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉ º]õÉ{ÉäVÉ EòÒ ¨ÉÉÆMÉ Eò®úiÉä ½þèÆ* ªÉÊnù ÊEòºÉÒ BEò MÉÉc÷Ò EòÉ º]õÉì{ÉäVÉ BEò º]õä¶ÉxÉ {É®ú nùÉä ʨÉxÉ]õ nùäiÉä ½þèÆ, iÉÉä =ºÉ MÉÉc÷Ò EòÉ ®úÊxÉÆMÉ ]õÉ<¨É 8 ºÉä 10 ʨÉxÉ]õ ¤Égø VÉÉiÉÉ ½þè* Eò<Ç ºÉnùºªÉÉäÆ xÉä ªÉ½þ ¦ÉÒ Ê¶ÉEòɪÉiÉ EòÒ ½þè ÊEò {ɽþ±Éä MÉÉc÷Ò <iÉxÉä ºÉ¨ÉªÉ ¨ÉäÆ {ɽþÖÆSÉiÉÒ lÉÒ {É®úxiÉÖ +¤É MÉÉÊc÷ªÉÉäÆ EòÉä {ɽþÖÆSÉxÉä ¨ÉäÆ EòÉ¡òÒ ºÉ¨ÉªÉ ±ÉMÉiÉÉ ½þè* nùÉäxÉÉäÆ ¤ÉÉiÉäÆ ºÉÆ¦É´É xɽþÒÆ ½þè ªÉÉ iÉÉä +É{É º]õÉ{ÉäVÉ ±Éä ±ÉÒÊVÉB ªÉÉ Eò¨É ºÉ¨ÉªÉ ¨ÉäÆ +{ÉxÉä MÉÆiÉ´ªÉ ¨ÉäÆ {ɽþÖÆÊSɪÉä* nùÉäxÉÉäÆ ¤ÉÉiÉäÆ ºÉÆ¦É´É xɽþÒÆ ½þÉäiÉÒ ½þèÆ* ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ nùiiÉÉ ¨ÉäPÉä :ºÉ¤É ±ÉÉäMÉÉäÆ EòÒ ¨ÉÉÆMÉ ½þè ÊEò Êb÷ºÊ]ÅE]õ {±ÉäºÉäºÉ ¨ÉäÆ nùÚ®ú-nùÚ®ú MÉÉÊc÷ªÉÉÆ xɽþÒÆ ¯ûEòiÉÒ ½þèÆ * ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ÊVÉxÉEòÉä º]õÉ{ÉäVÉ SÉÉʽþB, ´Éä Eò½þiÉä ½þèÆ ÊEò º]õÉ{ÉäVÉ nùÒÊVÉB* ... (´ªÉ´ÉvÉÉxÉ) DR. RAVI MALLU :Even if there is a little delay, they must be stopped in the larger interest of the passengers. ... (Interruptions)

SHRI RAMA CHANDRA MALLICK : Rajdhani Express starts from Bhubaneshwar, with one stop at Cuttack, and finally terminates at Howrah. ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: VÉ¤É ¨ÉèÆxÉä +É{ÉEòÉ xÉÉ¨É ±ÉäEò®ú =±±ÉäJÉ Eò®ú ÊnùªÉÉ iÉ¤É Ê¡ò®ú +É{É ¤ÉÉ®ú- ¤ÉÉ®ú EªÉÉäÆ JÉc÷ä ½þÉä ®ú½þä ½þèÆ* ÊVÉx½þäÆ ±É¨¤ÉÒ nùÚ®úÒ ¨ÉäÆ VÉÉxÉÉ ½þè, ´Éä BiÉ®úÉVÉ Eò®úiÉä ½þèÆ ÊEò VªÉÉnùÉ ºÉ¨ÉªÉ EªÉÉäÆ ±ÉMÉiÉÉ ½þè? nùÉäxÉÉäÆ ¨ÉäÆ EòÆ]ÅÉäÊb÷E¶ÉxÉ ½þè, =ºÉEòä ¤ÉÉ´ÉVÉÚnù B¨É.{ÉÒVÉ. EòÒ ¨ÉÉÆMÉ {É®ú º]õÉ{ÉäVÉ ÊnùªÉä VÉÉ ®ú½þä ½þèÆ +Éè®ú ÊnùªÉä VÉÉiÉä ½þèÆ ±ÉäÊEòxÉ VÉÉä ®úÊxÉÆMÉ ]õÉ<¨É ¤Égø ®ú½þÉ ½þè, =ºÉEòÒ +É{É +ɱÉÉäSÉxÉÉ ¨ÉiÉ Eò®úäÆ EªÉÉäÆÊEò ®úÊxÉÆMÉ ]õÉ<¨É =ºÉÒ Eòä SɱÉiÉä ¤Égø ®ú½þÉ ½þè* <ºÉ ´É¹ÉÇ ªÉÉjÉÒ ´É¹ÉÇ PÉÉäʹÉiÉ ÊEòªÉÉ MɪÉÉ ½þè* ½þ¨É =ºÉEòä ʱÉB ªÉÉäVÉxÉÉ ¤ÉxÉÉ ®ú½þä ½þèÆ ÊVɺɺÉä ªÉÉjÉÒ ºÉä´ÉÉ+ÉäÆ ¨ÉäÆ ºÉÖvÉÉ®ú ½þÉä* VÉèºÉÉ ¨ÉèÆxÉä =±±ÉäJÉ ÊEòªÉÉ ÊEò 30 SÉÖÊxÉÆnùÉ ]ÅäxÉäÆ BäºÉÒ ½þÉäÆMÉÒ ÊVɺÉEòÒ ºÉÊ´ÉÇºÉ EòÉä <ºÉ iÉ®ú½þ ºÉä +{ÉOÉäb÷ ÊEòªÉÉ VÉɪÉäMÉÉ ÊVɺɺÉä =ºÉ¨ÉäÆ ÊEòºÉÒ iÉ®ú½þ EòÒ EòÉä<Ç Eò¨{ɱÉäÆ]õ xÉ ®ú½þä* JÉÉxÉ-{ÉÉxÉ ªÉÉ ÊEòºÉÒ ¦ÉÒ +Éè®ú |ÉEòÉ®ú EòÒ Eò¨{ɱÉäÆ]õ xÉ ®ú½þä, <ºÉEòÉ ½þ¨É <ÆiÉVÉÉ¨É Eò®úxÉä ´ÉɱÉä ½þèÆ* ½þ®ú Êb÷´ÉÒVÉxÉ ¨ÉäÆ BEò +Énù¶ÉÇ º]õä¶ÉxÉ ¤ÉxÉÉ nùäÆMÉä iÉÉÊEò ±ÉÉäMÉÉäÆ EòÉä ªÉ½þ ±ÉMÉä ÊEò ªÉ½þÉÆ {É®ú {ÉèºÉäÆVɺÉÇ B¨ÉäÊxÉ]õÒVÉ Eòä nÞùʹÉ]õEòÉähÉ ºÉä ½þ®ú |ÉEòÉ®ú EòÒ ºÉÖÊ´ÉvÉɪÉäÆ ={ɱɤvÉ ½þèÆ* <ºÉ iÉ®ú½þ ºÉä ªÉÉjÉÒ ´É¹ÉÇ ¨ÉäÆ ½þ¨É Eò<Ç EòÉ¨É Eò®úxÉä ´ÉɱÉä ½þèÆ* ¤É½þÖiÉ ¤Éc÷É ÊxÉhÉÇªÉ Ê±ÉªÉÉ MɪÉÉ ½þè* {ɽþ±ÉÒ º]õäVÉ ¨ÉäÆ ½þ¨É SÉÉ®ú ¨Éä]ÅÉä{ÉÉäʱÉ]õxÉ ÊºÉ]õÒVÉ EòÉä nù±ÉɱÉÉäÆ ºÉä ¨ÉÖEiÉ Eò®úɪÉäÆMÉä* ªÉ½þ EòÉä<Ç ¨ÉɨÉÚ±ÉÒ Eònù¨É xɽþÒÆ ½þè* <ºÉEòä ʱÉB ºÉ¤É ±ÉÉäMÉÉäÆ Eòä xÉèÊiÉEò ºÉ¨ÉlÉÇxÉ +Éè®ú =xÉEòä ºÉ½þªÉÉäMÉ EòÒ +ɴɶªÉEòiÉÉ ½þÉäMÉÒ EªÉÉäÆÊEò ®úä±É´Éä EòÒ UôÊ´É JÉ®úÉ¤É ½þÉäiÉÒ ½þè* ½þ¨É ±ÉÉäMÉ Eòc÷É<Ç ºÉä +Éè®ú ºÉJiÉÒ ºÉä <ºÉ ªÉÉjÉÒ <Ǫɮú ¨ÉäÆ ªÉÉÊjɪÉÉäÆ EòÒ ºÉä´ÉÉ Eò®úxÉÉ SÉɽþäÆMÉä* ½þ¨ÉEòÉä ªÉ½þ ¤ÉiÉÉiÉä ½þÖB JÉÖ¶ÉÒ ½þè ÊEò Ê{ÉUô±Éä ´É¹ÉÇ Eò<Ç PÉÉä¹ÉhÉɪÉäÆ VÉÉä ½þ¨ÉxÉä EòÒ lÉÒ, =ºÉ {É®ú ½þ¨É +¨É±É Eò®úxÉä EòÒ ÊºlÉÊiÉ ¨ÉäÆ {ɽþÖÆSÉiÉä SɱÉä VÉÉ ®ú½þä ½þèÆ* Ê{ÉUô±ÉÒ ¤ÉÉ®ú ½þ¨ÉxÉä ½þèÆb÷±ÉÚ¨É EòÉ, JÉÉnùÒ EòÉ, EòÖ±Éc÷ +ÉÊnù Eò<Ç SÉÒVÉÉäÆ EòÉ ½þ¨ÉxÉä Bä±ÉÉxÉ ÊEòªÉÉ ½þè, =ºÉ {É®ú +¨É±É EòÒ ÊºlÉÊiÉ ¨ÉäÆ ½þ¨É {ɽþÖÆSÉ ®ú½þä ½þèÆ* Eò<Ç ºÉnùºªÉÉäÆ xÉä Eò½þÉ lÉÉ ÊEò +¦ÉÒ ¦ÉÒ {ÉÉì±ÉÒlÉÒxÉ EòÉ <ºiÉä¨ÉÉ±É ½þÉä ®ú½þÉ ½þè ±ÉäÊEòxÉ ÊEòºÉÒ ¦ÉÒ SÉÒVÉ EòÉä +¨É±É Eò®úÉxÉä EòÒ ÊºlÉÊiÉ ¨ÉäÆ {ɽþÖÆSÉxÉä Eòä ʱÉB {ÉÚ®úÒ iÉèªÉÉ®úÒ +Éè®ú =ºÉEòÉ Ê´ÉEò±{É Eò®úxÉÉ {Éc÷iÉÉ ½þè* =ºÉEòä SɱÉiÉä ½þ¨É ºÉ¤É EòÖUô Eò®ú ®ú½þä ½þèÆ* <ºÉEòä +±ÉÉ´ÉÉ ½þ¨É ªÉ½þÒ ¯ûEòxÉä ´ÉɱÉä xɽþÒÆ ½þèÆ* {ÉÉÆSÉ VÉÚxÉ ºÉä ¤ÉÒc÷Ò ÊºÉMÉä®ú]õ ®úä±É´Éä {±Éä]õ¡òɨÉÇ {É®ú xɽþÒÆ ʤÉEòäMÉÉ* <ºÉ Eònù¨É EòÉ ºÉ¤É ±ÉÉäMÉÉäÆ xÉä º´ÉÉMÉiÉ ÊEòªÉÉ ½þè* VɽþÉÆ iÉEò E±ÉÒxɱÉÒxÉèÆºÉ EòÉ ºÉ´ÉÉ±É ½þè, iÉÉä ´É½þ ¦ÉÒ ÊxÉhÉÇªÉ ±ÉäxÉä EòÒ SÉÒVÉ ½þè* {ɽþ±Éä BEò ¤Éc÷É Ê½þººÉä EòÉä |ÉÉ<´Éä]õÉ<ÇVÉ ÊEòªÉÉ MɪÉÉ lÉÉ, Ê¡ò®ú =ºÉEòÉä ®úÉäEòÉ MɪÉÉ* +¤É nùäJÉÉ ªÉ½þ VÉÉ ®ú½þÉ ½þè ÊEò ºÉ¡òÉ<Ç Eò¨ÉÇSÉÉ®úÒ Eòä {Énù ´ÉèºÉä ±ÉÉäMÉ ÊxɪÉÖÊEiÉ {ÉÉiÉä ½þèÆ, VÉÉä JÉÖnù ºÉ¡òÉ<Ç xɽþÒÆ Eò®úxÉÉ SÉɽþiÉä ½þèÆ* ´Éä ÊEòºÉÒ ºÉä ºÉ¡òÉ<Ç Eò®ú´ÉÉxÉä ±ÉMÉiÉä ½þèÆ* BEò ¤ÉÉ®ú Ê¡ò®ú ÊxÉhÉÇªÉ ±ÉäxÉÉ {Éc÷äMÉÉ EªÉÉäÆÊEò ªÉ½þ Eò`öÉä®ú ÊxÉhÉÇªÉ ½þÉäMÉÉ* ¨Éä®úä >ð{É®ú Ê¡ò®ú Eò<Ç ¤ÉÉiÉäÆ +É VÉɪÉäÆMÉÒ* <ºÉʱÉB ½þ¨É +É{ÉEòÉä ʴɶ´ÉÉºÉ ¨ÉäÆ ±ÉäEò®ú ½þÒ EòÉä<Ç ÊxÉhÉÇªÉ ±ÉäxÉÉ SÉɽþiÉä ½þèÆ* +É{É ±ÉÉäMÉ MÉÆ¦ÉÒ®úiÉÉ {ÉÚ´ÉÇEò ºÉÉäSÉ ±ÉÒÊVÉB ÊEò <ºÉEòä ¨ÉɨɱÉä ¨ÉäÆ EªÉÉ Eò®úxÉÉ ½þè? VÉ¤É º]õèÆÊb÷ÆMÉ Eò¨Éä]õÒ ¨ÉäÆ {ÉÚ®úÉ ¨ÉºÉ±ÉÉ SɱÉÉ VÉɪÉäMÉÉ +Éè®ú ¤ÉÉnù ¨ÉäÆ ±ÉÉè]õEò®ú +ɪÉäMÉÉ, iÉÉä ºÉèÆÊEòÆb÷ º]õäVÉ +Éè®ú ¡òÉ<xÉ±É º]õäVÉ {É®ú VÉ¤É ¤ÉVÉ]õ {ÉÉÊ®úiÉ ½þÉäMÉÉ iÉ¤É ½þ¨É SÉɽþäÆMÉä ÊEò =ºÉ ºÉ¨ÉªÉ <xÉ Ê´É¹ÉªÉÉäÆ {É®ú +É{ÉEòÉ ¦ÉÒ EòÖUô ¡òÒb÷¤ÉèEò ʨɱÉäMÉÉ* iÉ¤É ½þ¨É ºÉ¡òÉ<Ç EòÒ nÞùʹ]õ ºÉä {ÉÉʱɺÉÒ ¨ÉäÆ EòÉä<Ç ÊxÉhÉÇªÉ ±ÉäxÉä ¨ÉäÆ EòɨɪÉÉ¤É ½þÉäÆMÉä EªÉÉäÆÊEò ®úä±É´Éä EòÉä ÊnùEEòiÉ ½þÉä ®ú½þÒ ½þè* Eò½þÒÆ Ê®úFòÚ]õ¨ÉèÆ]õ xɽþÒÆ ½þÉä ®ú½þÒ ½þè +Éè®ú Eò½þÒÆ |ÉÉ<´Éä]õ ¦ÉÒ xɽþÒÆ +É ®ú½þÉ ½þè, iÉÉä xÉiÉÒVÉÉ ªÉ½þ ½þè ÊEò ªÉ½þ ºÉ¡ò®ú Eò®ú ®ú½þÉ ½þè* ½þ®ú EòÉä<Ç {É®úä¶ÉÉxÉ ½þÉä ®ú½þÉ ½þè, ªÉ½þ ½þ¨É ¨É½þºÉÚºÉ Eò®ú ®ú½þä ½þèÆ* ¨ÉèÆxÉä =ºÉEòÒ ºÉ¨ÉÒIÉÉ EòÒ lÉÒ SÉÚÆÊEò ªÉÉjÉÒ ´É¹ÉÇ ½þè, ½þ¨É SÉɽþäÆMÉä ÊEò ºÉ¤É EòÖUô `öÒEò føÆMÉ ºÉä SɱÉä +Éè®ú ½þ¨É ¤ÉgøxÉÉ SÉɽþiÉä ½þèÆ* ®úä±É´Éä ¨ÉäÆ ¤ÉɪÉÉäÊb÷OÉäb÷ä¤É±É +Éè®ú BäºÉÒ SÉÒVÉÉäÆ EòÉ ={ɪÉÉäMÉ ½þÉäxÉÉ SÉÉʽþB ÊVɺɺÉä ±ÉÉäMÉÉäÆ EòÉä EòÉ¨É Ê¨É±Éä* +¦ÉÒ 17, ¨ÉÉSÉÇ EòÉä Eòä.´ÉÒ.+É<Ç.ºÉÒ. Eòä ±ÉÉäMÉ |ÉèVÉäÆ]õä¶ÉxÉ nùäxÉä +É ®ú½þä ½þèÆ* JÉÉnùÒ B´ÉÆ Ê´É±ÉäVÉ <Æb÷º]ÅÒ EòÉ{ÉÉäÇ®úä¶ÉxÉ Eòä ±ÉÉäMÉ +É ®ú½þä ½þèÆ* =ºÉÒ ÊnùxÉ ½þ¨É ½þèÆb÷±ÉÚ¨É ºÉèE]õ®ú Eòä ±ÉÉäMÉÉäÆ EòÉä ¦ÉÒ ¤ÉÖ±ÉÉxÉä EòÒ EòÉäÊ¶É¶É ½þÉä ®ú½þÒ ½þè iÉÉÊEò ´Éä +{ÉxÉÉ |ÉèVÉäÆ]õä¶ÉxÉ nùäÆ* <ºÉEòä +±ÉÉ´ÉÉ +¦ÉÒ ¨ÉÖZÉä Ê´Énùä¶É VÉÉxÉä EòÉ ¨ÉÉèEòÉ Ê¨É±ÉÉ* ´É½þÉÆ ¨ÉÖZÉä Eò<Ç ®úä±É´Éä EòÉä nùäJÉxÉä EòÉ ¨ÉÉèEòÉ Ê¨É±ÉÉ* ¨ÉèÆxÉä ʺ´É]õVÉ®ú±ÉèÆb÷ ¨ÉäÆ nùäJÉÉ ÊEò ]ÅäxÉ ¨ÉäÆ VÉÚ]õ EòÉ {ÉnùÉÇ ±ÉMÉÉ ½þÖ+É ½þè* VÉÚ]õ ½þ¨ÉÉ®úä ªÉ½þÉÆ {ÉènùÉ ½þÉä ®ú½þÉ ½þè +Éè®ú {ÉnùÇä Eòä °ü{É ¨ÉäÆ Êº´É]õVÉ®ú±ÉèÆb÷ ¨ÉäÆ <ºiÉä¨ÉÉ±É ½þÉä ®ú½þÉ ½þè* ½þ¨É xÉEò±ÉSÉÒ ±ÉÉäMÉ ½þèÆ* ´É½þÉÆ ½þ¨ÉxÉä nùäJÉÉ ½þè ªÉÉxÉÒ ªÉ½þÉÆ EòÒ SÉÒVÉ ´É½þÉÆ <ºiÉä¨ÉÉ±É ½þÉä ®ú½þÒ ½þè* ½þ¨ÉxÉä ®úä±É´Éä ¤ÉÉäb÷Ç Eòä +ÊvÉEòÉÊ®úªÉÉäÆ ºÉä Eò½þÉ ÊEò ½þ¨É ±ÉÉäMÉÉäÆ EòÉä =xɺÉä EòÖUô ºÉ¤ÉEò ºÉÒJÉxÉÉ SÉÉʽþB* +MÉ®ú ½þ¨É BäºÉÒ SÉÒVÉÉäÆ EòÉ <ºiÉä¨ÉÉ±É Eò®úä +Éè®ú +xªÉ SÉÒVÉÉäÆ Eòä ʱÉB Eò®úäÆMÉä iÉÉä VÉÚ]õ OÉÉä+ºÉÇ EòÉä ¡òɪÉnùÉ ½þÉäMÉÉ +Éè®ú VÉÚ]õ +ÉvÉÉÊ®úiÉ +Éè®ú ¦ÉÒ UôÉä]õä-¨ÉÉä]õä =tÉäMÉÉäÆ EòÉä ¤ÉgøÉ´ÉÉ Ê¨É±ÉäMÉÉ* xÉÉìlÉÇ <Ǻ]õ ¨ÉäÆ ¤ÉÉÆºÉ ¤É½þÖiÉ ½þÉäiÉÉ ½þè* EªÉÉ Vɰü®úiÉ ½þè ÊEò ½þ¨É {±ÉÉʺ]õEò EòÒ ¤ÉÉìʺEò]ºÉ EòÉ <ºiÉä¨ÉÉ±É Eò®úäÆ? ªÉÊnù nù¡iÉ®úÉäÆ ¨ÉäÆ ¤ÉÉÆºÉ EòÒ ¤ÉxÉÒ ¤ÉÉʺEò]ºÉ EòÉ <ºiÉä¨ÉÉ±É ½þÉä iÉÉä ±ÉÉäMÉÉäÆ EòÉä ®úÉäVÉMÉÉ®ú Eòä +´ÉºÉ®ú Ê¨É±É ºÉEòiÉä ½þèÆ* <ºÉÒ iÉ®ú½þ ½þ¨É Eò<Ç Eònù¨É =`öÉxÉÉ SÉɽþiÉä ½þèÆ +Éè®ú <xÉ ºÉ¤É SÉÒVÉÉäÆ ¨ÉäÆ +É{ÉEòÉ ºÉ½þªÉÉäMÉ Vɰü®ú ʨɱÉäMÉÉ, ½þ¨ÉÉ®úÒ ªÉ½þ {ÉÚ®úÒ +{ÉäIÉÉ ½þè* VÉÉä ¦ÉÒ ºÉ½þªÉÉäMÉ, ºÉ¨ÉlÉÇxÉ +Éè®ú +É{ÉEòÉ ºxÉä½þ ʨɱÉÉ ½þè, =ºÉEòä ʱÉB ½þ¨É +É{É ºÉ¤ÉEòä +ɦÉÉ®úÒ ½þèÆ +Éè®ú ºÉ¦ÉÒ ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ EòÒ VÉÉä ºÉ¨ÉºªÉÉBÆ ½þèÆ ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ (´Éè¶ÉɱÉÒ): +É{ÉxÉä ´Éè¶ÉɱÉÒ Eòä ¤ÉÉ®úä ¨ÉäÆ EªÉÉäÆ xɽþÒÆ ¤ÉiÉɪÉÉ? ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ®úPÉÖ´ÉÆ¶É ¤ÉɤÉÚ, +É{ÉxÉä +ÉvÉÒ ¤ÉÉiÉ iÉÉä ¤ÉÉä±É ½þÒ nùÒ ½þè* ´Éè¶ÉɱÉÒ EòÉ ºÉ´ÉÇä iÉÉä Eò®úÒ¤É-Eò®úÒ¤É ½þÉä ®ú½þÉ ½þè +Éè®ú ºÉSɨÉÖSÉ ¤ÉÖÊrº]õ ºÉÊEòÇ]õ iÉÉä ʤÉxÉÉ ´Éè¶ÉɱÉÒ Eòä Eò¨{±ÉÒ]õ xɽþÒÆ ½þÉä ºÉEòiÉÉ* ¨ÉèÆ <ºÉ ¤ÉÉiÉ EòÉä º´ÉÒEòÉ®ú Eò®úiÉÉ ½þÚÆ* ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : ´É½þ iÉÒxÉ EòÉ®úhÉÉäÆ ºÉä BäÊiɽþÉʺÉEò ºlÉ±É ½þè* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ´Éè¶ÉɱÉÒ Eòä ʤÉxÉÉ ¤ÉÖÊrº]õ ºÉÊEòÇ]õ {ÉÚ®úÉ xɽþÒÆ ½þÉä ºÉEòiÉÉ, <ºÉä ¨ÉèÆ º´ÉÒEòÉ®ú Eò®úiÉÉ ½þÚÆ* <ºÉʱÉB Eò¨É nùÚ®úÒ ºÉä =ºÉä EòxÉèE]õ Eò®úxÉä Eòä ʱÉB ¨ÉèÆxÉä ºÉ´ÉÇä EòÉ +Énùä¶É ÊnùªÉÉ lÉÉ* =ºÉEòÒ Ê®ú{ÉÉä]õÇ ¦ÉÒ +É SÉÖEòÒ ½þè ªÉÉ +ÉxÉä ´ÉɱÉÒ ½þè* =ºÉEòä +ÉMÉä EòÒ |ÉÉäºÉèÊºÉÆMÉ EòÒ Ênù¶ÉÉ ¨ÉäÆ ½þ¨É ¤ÉgøäÆMÉä* ... (´ªÉ´ÉvÉÉxÉ) ¸ÉÒ ®úPÉÖ´ÉÆ¶É |ɺÉÉnù ÊºÉÆ½þ : ½þÉäxÉä ´ÉɱÉÒ ¤ÉÉiÉ ®ú½þxÉä nùÒÊVÉB* ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ½þ¨É EòÉä<Ç EòÉ¨É Eò®úxÉä ´ÉɱÉÉ ½þÒ Eò®úiÉä ½þèÆ* ½þ¨É BäºÉÉ EòÉä<Ç EòÉ¨É xɽþÒÆ Eò½þiÉä VÉÉä xɽþÒÆ Eò®úxÉÉ ½þÉä* SHRI RAGHUVANSH PRASAD SINGH : If there is a will, there is a railway. ¸ÉÒ xÉÒiÉÒ¶É EòÖ¨ÉÉ®ú: ¸ÉÒ ¨ÉxÉÉä®úÆVÉxÉ ¦ÉEiÉ EòÒ ¦ÉÉ´ÉxÉÉ+ÉäÆ EòÉ ½þ¨É ºÉ¨¨ÉÉxÉ Eò®úiÉä ½þèÆ* =ºÉ {É®ú Mɽþ®úÉ<Ç ºÉä ºÉ¨ÉÒIÉÉ Eò®úEòä ½þ¨É nùäJÉäÆMÉä* ½þ¨É +É{ÉEòä ºÉÉlÉ +Æb÷ä¨ÉÉxÉ EòÒ ªÉÉjÉÉ ¦ÉÒ Eò®úxÉÉ SÉɽþiÉä ½þèÆ* ´É½þÉÆ ®úä±É +ÊvÉEòÉÊ®úªÉÉäÆ EòÉä ¦ÉÒ ±Éä VÉÉBÆMÉä ÊEò EªÉÉ EòÊ`öxÉÉ<Ç ½þÉä ®ú½þÒ ½þè* +É{ÉEòÒ ¨ÉÉÆMÉ ´ÉÉÊVÉ¤É ½þè* ´É½þ ½þ¨ÉÉ®úÉ +ÆMÉ ½þè +Éè®ú ´É½þÉÆ Eòä ±ÉÉäMÉÉäÆ EòÉä ¦ÉÒ ®úä±É Eòä nù¶ÉÇxÉ ½þÉäxÉä SÉÉʽþB* +É{ÉEòÒ ®úÉªÉ Ê¤É±EòÖ±É nùÖ¯ûºiÉ ½þè* ... (´ªÉ´ÉvÉÉxÉ) WÉÉäxÉ EòÉä ±ÉäEò®ú ¦ÉÒ EòÖUô ºÉ´ÉÉ±É =`öÉB MÉB ½þèÆ, {É®úº{É®ú Ê´É®úÉävÉÒ ¤ÉÉiÉäÆ +É<Ç ½þèÆ, ¨ÉèÆ =ºÉEòä ºÉÆ¤ÉÆvÉ ¨ÉäÆ EòÉä<Ç |ÉÊiÉÊFòªÉÉ ´ªÉEiÉ Eò®úxÉÉ =ÊSÉiÉ xɽþÒÆ ºÉ¨ÉZÉiÉÉ* WÉÉäxÉ Eòä VÉÚÊ®úʺb÷E¶ÉxÉ Eòä ¤ÉÉ®úä ¨ÉäÆ VÉÉä EòÖUô ¡òèºÉ±Éä ±Éʨ¤ÉiÉ ½þèÆ, ´Éä VÉV¤ÉÉiÉÒ ºÉ´ÉÉ±É ½þèÆ* VÉÉäxÉ EòÉ ¨ÉÖJªÉɱɪÉ, VÉÉäxÉ EòÉ VÉÚÊ®úʺb÷E¶ÉxÉ, ªÉä ºÉ¤É VÉV¤ÉÉiÉÉäÆ ºÉä VÉÖc÷ä ½þÖB ºÉ´ÉÉ±É ½þÉäiÉä ½þèÆ* ½þ®ú SÉÒVÉ EòÉä vªÉÉxÉ ¨ÉäÆ ®úJÉEò®ú ÊxÉhÉÇªÉ ±ÉäxÉÉ {Éc÷iÉÉ ½þè* <ºÉʱÉB VÉÉäxÉ Eòä VÉÖÊ®úʺb÷E¶ÉxÉ Eòä ÊxÉvÉÉÇ®úhÉ ¨ÉäÆ Ê´É±ÉÆ¤É ½þÖ+É ½þè* ½þ¨ÉÉ®úÒ iÉ®ú¡ò ºÉä {ÉÚ®úÉ |ɪÉÉºÉ ½þÉäMÉÉ ÊEò +¤É ªÉlÉɶÉÒQÉ <ºÉEòä ÊxÉvÉÉÇ®úhÉ +Éè®ú <ºÉºÉä VÉÖc÷ä ½þÖB VÉÉä nùںɮúä |ɶxÉ ½þèÆ, =xÉEòÉ ¦ÉÒ ºÉ¨ÉÉvÉÉxÉ ½þÉä VÉÉB* Eò<Ç ºÉnùºªÉÉäÆ xÉä JÉɺÉEò®ú ºÉä±É¨É Êb÷´ÉÒVÉxÉ EòÒ ¤ÉÉiÉ =`öÉ<Ç lÉÒ* ºÉä±É¨É Êb÷´ÉÒVÉxÉ Eòä ÊxɨÉÉÇhÉ +Éè®ú =ºÉEòä ºÉÉlÉ iÉÒxÉ-SÉÉ®ú +Éè®ú Êb÷´ÉÒVÉxºÉ Eòä ÊxɨÉÉÇhÉ EòÉ |ɺiÉÉ´É ®úä±É´Éä ¨ÉäÆ BäÊE]õ´É EòƺÉÒc÷ä¶ÉxÉ ¨ÉäÆ ½þè* +¦ÉÒ ÊxÉhÉÇªÉ xɽþÒÆ ʱɪÉÉ VÉÉ ºÉEòÉ ½þè ±ÉäÊEòxÉ ºÉ¤É SÉÒVÉÉäÆ {É®ú MÉÉè®ú Eò®úEòä ÊxÉhÉÇªÉ ±Éä {ÉÉxÉÉ ºÉÆ¦É´É ½þÉäMÉÉ* <ºÉʱÉB +ÉVÉ ½þ¨É =ºÉ {É®ú EòÉä<Ç +ÆÊiÉ¨É ¶É¤nù Eò½þxÉä EòÒ ÊºlÉÊiÉ ¨ÉäÆ xɽþÒÆ ½þèÆ* <x½þÒÆ ¶É¤nùÉäÆ Eòä ºÉÉlÉ ºÉ¦ÉÒ ¨ÉÉxÉxÉÒªÉ ºÉnùºªÉÉäÆ xÉä <ºÉ¨ÉäÆ VÉÉä ʽþººÉÉ Ê±ÉªÉÉ, ¨ÉèÆ BEò ¤ÉÉ®ú Ê¡ò®ú =xÉEòÉ +ɦÉÉ®ú ´ªÉEiÉ Eò®úiÉÉ ½þÚÆ* MR. SPEAKER: I shall now put the Resolution regarding approval of recommendations made in the Second Report of the Railway Convention Committee, 1998, moved by Shri Nitish Kumar to the vote of the House.

The question is:

"That this House approves the recommendations made in Paragraphs 36, 37, 38, 39, 40, 41 and 42 contained in the Second Report of the Railway Convention Committee 1998 appointed to review the rate of dividend payable by the Railway Undertaking to General Revenues etc., which was presented in Lok Sabha on 24.2.1999, with modifications as proposed in the Revised Estimates of 1998-99 to the appropriations to the Depreciation Reserve Fund and Pension Fund, covered by Paragraphs 38 and 39 of the recommendations."

The motion was adopted.

---

MR. SPEAKER: I shall now put the Demands for Grants on Account (Railways) for 1999-2000 to the vote of the House.

The question is:

"That the respective sums not exceeding the amounts shown in the third column of the Order Paper be granted to the President of India out of the Consolidated Fund of India, on account, for or towards defraying the charges during the year ending the 31st day of March, 2000, in respect of the heads of demands entered in the second column thereof against Demand Nos.1 to 16."

The motion was adopted.

22.00 hrs. MR. SPEAKER: I shall now put the Supplementary Demands for Grants (Railways) for 1998-99 to vote:

"That the Supplementary sums not exceeding the amounts shown in the third column of the Order Paper be granted to the President of India out of the Consolidated Fund to defray the charges that will come in course of payment during the year ending the 31st day of March, 1999, in respect of the head of Demand entered in the second column thereof.
Demand Nos. 2, 6, 8, 9, 12, 13 and 16."

The motion was adopted.

---

MR. SPEAKER: I shall now put the Demands for Excess Grants (Railways) for 1996-97 to vote:

"That the respective excess sums not exceeding the amounts shown in the third column of the Order Paper be granted to the President of India out of the Consolidated Fund of India to make good the excess on the respective grants during the year ended on the 31st day of March, 1997, in respect of the following Demands entered in the second column thereof:
Demand Nos. 4, 6, 7, 8, 11, 12, 13 and 16."

------

The motion was adopted.