Lok Sabha Debates
Discussion On The Motion For Consideration Of The Jallianwala Bagh National ... on 30 November, 2006
an> Title: Discussion on the motion for consideration of the Jallianwala Bagh National Memorial (Amendment) Bill, 2006 moved by Smt. Ambika Soni.
पर्यटन और संस्कृति मंत्री (श्रीमती अम्बिका सोनी) :उपाध्यक्ष महोदय, मैं प्रस्ताव करती हूं :
""कि जलियांवाला बाग राष्ट्रीय स्मारक अधनियम, १९५१ में संशोधन करने वाले विधेयक पर विचार किया जाये।"
उपाध्यक्ष महोदय, जलियांवाला बाग राष्ट्रीय स्मारक(संशोधन) विधयेक, १९५१ में छोटा सा संशोधन करने की आवश्यकता महसूस हुई है। १३ अप्रेल, १९१९ को बैशाखी के दिन अमृतसर में मारे गये शहीदों की याद में और घायल हुये व्य़क्तियों की याद में तथा उन लोगों की याद को अमर रखने के लिये राष्ट्रीय स्मारक अधनियम पारित करके एक न्यास की स्थापना की गयी थी। अधनिय़म के उद्देश्यों की पूर्ति के लिये उस न्यास को हर प्रकार से सशक्त किया गया था। उस ट्रस्ट में तीन महान् व्यक्तियों को आजीवन नियुक्त किया गया था। वे तीन आजीवन सदस्य स्व. जवाहर लाल नेहरू, डा. मौलाना आजाद और डॉ, सैफुद्दीन किचलू थे। इसके अलावा भारतीय राष्ट्रीय कांग्रेस के अध्यक्ष, पंजाब प्रदेश के राज्यपाल, पंजाब के मुख्यमंत्री को न्यास का सदस्य नियुक्त करने का प्रावधान रखा गया था। उन तीनों आजीवन सदस्यों की मृत्यु के बाद वे तीन स्थान रिक्त हो गये हैं। जब तक इस विधेयक में संशोधन न किया जाये, वे तीनों रिक्त स्थान भरना संभव नहीं था। इस सीमित उद्देश्य को मद्देनज़र ऱखते हुये सरकार ने इस विधेयक में कुछ संशोधन प्रोपोज़ किये हैं।
={ÉÉvªÉFÉ àÉcÉänªÉ, <ºÉ ºàÉÉ®BÉE BÉEä iÉÉÒxÉ xªÉɺÉÉÒ, VÉÉä +É¤É xÉcÉÓ ®cä, =xÉBÉEÉÒ VÉMÉc ÉÊ´ÉvÉäªÉBÉE àÉå ºÉÆ¶ÉÉävÉxÉ BÉE®BÉEä càÉ nä¶É BÉEä |ÉvÉÉxÉàÉÆjÉÉÒ BÉEÉä <ºÉ xªÉÉºÉ BÉEÉ +ÉvªÉFÉ, ÉÊ´É®ÉävÉÉÒ nãÉ BÉEä xÉäiÉÉ BÉEÉä <ºÉ xªÉÉºÉ àÉå ®JÉxÉä BÉEä +ÉãÉÉ´ÉÉ ºÉƺBÉßEÉÊiÉ ÉÊ´É£ÉÉMÉ BÉEä |É£ÉÉ®ÉÒ àÉÆjÉÉÒ <ºÉ xªÉÉºÉ BÉEä ºÉnºªÉ cÉåMÉä* <ºÉBÉEä +ÉãÉÉ´ÉÉ ABÉE UÉä]É ºÉÉ ºÉƶÉÉävÉxÉ ªÉc £ÉÉÒ cè ÉÊBÉE <ºÉ xªÉÉºÉ BÉEä ÉÊVÉiÉxÉä ABÉEÉ=Æ]弃 cÉåMÉä, =xcå +ÉÉèÉÊb]® VÉxÉ®ãÉ +ÉÉì{ÉE <ÆÉÊbªÉÉ uÉ®É ºÉÉÌ]{ÉEÉ<Ç BÉE®BÉEä +ÉÉè® =xÉBÉEÉ +ÉÉèÉÊb] BÉE®BÉEä ºÉÆºÉn BÉEä nÉäxÉÉå ºÉnxÉÉå àÉå =xcå {Éä¶É ÉÊBÉEªÉÉ VÉɪÉäMÉÉ* càÉxÉä ªÉc ºÉƶÉÉävÉxÉ ®JÉiÉä ºÉàÉªÉ <ºÉ ¤ÉÉiÉ BÉEÉ JªÉÉãÉ ®JÉÉ cè ÉÊBÉE 1951 BÉEä <ºÉ +ÉÉÊvÉÉÊxɪÉàÉ BÉEÉÒ àÉÚãÉ £ÉÉ´ÉxÉÉ+ÉÉäÆ àÉå BÉEÉä<Ç {ÉÉÊ®´ÉiÉÇxÉ xÉ cÉä* <ºÉBÉEä +ÉãÉÉ´ÉÉ =ºÉBÉEÉ BÉE®èBÉD]® ´ÉcÉÒ ®cä* càÉxÉä ÉÊ´ÉvÉäªÉBÉE BÉEÉÒ £ÉÉ´ÉxÉÉ+ÉÉäÆ ºÉä ÉÊJÉãÉ´Éɽ BÉE®xÉä BÉEÉ BÉEÉä<Ç |ɪÉÉºÉ xÉcÉÓ ÉÊBÉEªÉÉ cè* <ºÉÉÊãɪÉä iÉÉÒxÉ ÉÊ®BÉDiÉ ºlÉÉxÉ £É®xÉä BÉEÉ |ɪÉÉºÉ ÉÊBÉEªÉÉ VÉÉ ®cÉ cè +ÉÉè® =ºÉBÉEä VÉÉä £ÉÉÒ ABÉEÉ=Æ]弃 cÉåMÉä, ´Éä ºÉÆºÉn BÉEä nÉäxÉÉå ºÉnxÉÉå BÉEä ºÉÉàÉxÉä {Éä¶É ÉÊBÉEªÉä VÉɪÉåMÉä* उपाध्यक्ष महोदय, मैं समझती हूं कि आज के दिन हम उस दिन के रौलेट एक्ट को याद करें, जब भारत ने आजादी का आन्दोलन छेड़ा था। उस दिन न केवल आम आदमी बल्कि ग्रामीण व्यक्ति पूरे मुल्क में सड़कों पर आ गया था। तब कांग्रेस ने उस एक्ट का विरोध किया था। उस वक्त हमारे दो महान नेता श्री सतपाल और डॉ. सैफुद्दीन किचलू को जलियांवाला बाग में इस महान सभा का नेतृत्व करते समय गिरफ्तार किया गया। उनकी गिरफ्तारी के तुरंत बाद पूरे देश में क्रांति की आग फैल गई। हमारे पंजाब के माननीय सदस्य और अन्य सभी सदस्य जानते हैं कि जलियांवाला बाग तीन तरफ से ऊंची दीवारों से घिरा हुआ है और एक पतली गली से अंदर जाना पड़ता है। १३ अप्रैल को वहां हजारों की तादाद में लोग डॉ. किचलू और सतपाल जी की गिरफ्तारी के विरोध में पहुंचे। साथ साथ वह बैसाखी का दिन था। बड़ी संख्या में हरमंदिर साहब में लोग श्रद्धा भावना से स्नान करने और अमृत चखने आए थे। वे लोग भी वहां पहुंचे। जनरल डायर के एक हुक्म से पुलिस ने वहां आकर अंधाधुंध गोलियां बरसाना शुरू किया, वह भी इस मकसद से कि कोई भी बच्चा, औरत या युवक उस छोटे से पार्क से बचकर बाहर नहीं निकले। हम सब जानते हैं कि आज भी गोलियों के निशान उन दीवारों पर मौजूद हैं। उन लोगों की याद अमर रखने के लिए यह एक्ट बनाया गया था। हमने इस भावना को मद्देनज़र रखते हुए इसमें कोई खिलवाड़ करने की या राजनीति लाने की कोशिश नहीं की। इसके अलावा हम सब जानते हैं कि प्रधान मंत्री के नेतृत्व में एक राष्ट्रीय कमेटी का गठन किया गया है। पूरे देश ने, हमारी आज़ादी की पहली लड़ाई १८५७ से आज़ादी मिलने तक जो संघर्ष किया, उसको कमैमोरेट करने के लिए, उसको याद करने के लिए, शहीदों को श्रद्धांजलि अर्पित करने के लिए एक कमेटी का गठन हुआ था। पूरे देश में हर पोलटिकल विचारधारा उस कमेटी में शामिल है। दूसरी सविल सोसाइटी के नुमाइंदे उस कमेटी में शामिल हैं। प्रयास यह है कि पूरा देश उस १५० साल के इतिहास को दोबारा दोहराए। उन इमारतों को हम दोबारा खड़ा कर सकें, उन संस्थाओं को हम दोबारा मज़बूत बना सकें ताकि आने वाली पीढि़यां कभी यह न भूलें कि कितनी शहादत के बाद, कितनी लड़ाई और संघर्ष के बाद भारतवर्ष को आज़ाद कराया गया। इस भावना को मद्देनज़र रखते हुए जलियांवाला बाग उन्हीं स्मारकों में से एक बहुत महत्वपूर्ण स्मारक है। मैं इस सदन से अपील करना चाहती हूं कि इस छोटे से संशोधन को अगर हम सर्वसम्मति से पारित करें तो हम उस भावना को बरकरार रख सकेंगे जिसको लेकर लोगों ने शहादत दी, अंग्रेज़ों की गोलियों का सामना किया। यह अनुरोध करने के बाद में अपना स्थान ग्रहण करती हूं।
MR. DEPUTY SPEAKER : Motion moved :
“That the Bill to amend the Jallianwala Bagh National Memorial Act, 1951, be taken into consideration.” प्रो. रासा सिंह रावत (अजमेर): मान्यवर उपाध्यक्ष महोदय, मैं माननीय अंबिका जी द्वारा प्रस्तुत जलियांवाला बाग राष्ट्रीय स्मारक संशोधन विधेयक का हार्दिक और पुरज़ोर समर्थन करता हूं।
वास्तव में जलियांवाला बाग का स्मरण आते ही हमें एक गीत की पंक्तियां याद आ जाती हैं कि -
‘जलियांवाला बाग ये देखो, यहीं चली थी गोलियां, ABÉE iÉ®{ÉE ¤ÉÆnÚBÉEå nxÉ nxÉ, ABÉE iÉ®{ÉE lÉÉÓ ]ÉäÉÊãɪÉÉÆ, àÉ®xÉä ´ÉÉãÉä ¤ÉÉäãÉ ®cä lÉä <ÆBÉEãÉÉ¤É BÉEÉÒ ¤ÉÉäÉÊãɪÉÉÆ*’ ´ÉcÉÆ <ÆBÉEãÉÉ¤É ÉÊWÉxnɤÉÉn BÉEÉÒ +ÉÉ´ÉÉWÉå +ÉÉ ®cÉÒ lÉÉÓ* MÉÖâó+ÉÉäÆ BÉEÉÒ vÉ®iÉÉÒ {ÉÆVÉÉ¤É +ÉÉè® {ÉÆVÉÉ¤É àÉå £ÉÉÒ º´ÉhÉÇ àÉÆÉÊn® BÉEÉÒ xÉMÉ®ÉÒ +ÉàÉßiɺɮ - ´ÉcÉÆ VÉÉÊãɪÉÉÆ´ÉÉãÉÉ ¤ÉÉMÉ àÉå 1919 àÉå ªÉc PÉ]xÉÉ cÖ<Ç* {ÉcãÉä +ÉÆOÉäVÉÉå xÉä BÉEcÉ lÉÉ ÉÊBÉE ãɽÉ<Ç àÉå càÉÉ®É ºÉÉlÉ nÉä iÉÉä càÉ nä¶É BÉEÉä +ÉÉWÉÉnÉÒ ÉÊnãÉ´ÉÉAÆMÉä* ãÉäÉÊBÉExÉ VÉèºÉä cÉÒ 1919 BÉEÉ |ÉlÉàÉ Éʴɶ´ÉªÉÖr JÉiàÉ cÖ+ÉÉ, càÉÉ®ÉÒ +ÉɶÉÉ+ÉÉäÆ {É® iÉÖÉÉ®É{ÉÉiÉ cÉä MɪÉÉ* ®ÉäãÉè] ABÉD] xÉÉàÉ BÉEÉ BÉEÉãÉÉ BÉEÉxÉÚxÉ càÉÉ®ä nä¶É BÉEä >ó{É® +ÉÆOÉäWÉÉÒ ºÉÉ©ÉÉVªÉ´ÉÉÉÊnªÉÉå xÉä ãÉÉn ÉÊnªÉÉ* iÉ¤É ®É]ÅÉÒªÉ xÉäiÉÉ+ÉÉäÆ xÉä ªÉc ºÉÆBÉEã{É ÉÊãɪÉÉ lÉÉ ÉÊBÉE ºÉÉ®ä nä¶É àÉå <ºÉBÉEÉ ÉÊ´É®ÉävÉ ÉÊBÉEªÉÉ VÉÉAMÉÉ* <ºÉÉÒ ÉʺÉãÉÉʺÉãÉä àÉå ÉÊnããÉÉÒ BÉEä SÉÉÆnxÉÉÒ SÉÉèBÉE àÉå ABÉE ¤ÉcÖiÉ ¤É½É VÉÖãÉÚºÉ º´ÉÉàÉÉÒ gÉrÉxÉÆn BÉEä xÉäiÉßi´É àÉå ÉÊxÉBÉEãÉÉ lÉÉ* +ÉÆOÉäWÉÉå xÉä =ºÉBÉEÉä ®ÉäBÉExÉä BÉEÉÒ BÉEÉäÉÊ¶É¶É BÉEÉÒ iÉÉä =xcÉåxÉä BÉEcÉ ÉÊBÉE ºÉÆMÉÉÒxÉå {ÉcãÉä ºÉÆxªÉɺÉÉÒ BÉEä ºÉÉÒxÉä {É® SÉãÉÉ+ÉÉä +ÉÉè® =ºÉBÉEä ¤ÉÉn VÉÉä {ÉÉÒUä ãÉÉJÉÉå ãÉÉäMÉ cé, =xÉ {É® SÉãÉÉxÉÉ* <ºÉÉÒ iÉ®c ºÉä VÉÉÊãɪÉÉÆ´ÉÉãÉÉ ¤ÉÉMÉ àÉå ¤ÉèºÉÉJÉÉÒ BÉEä ÉÊnxÉ cVÉÉ®Éå ãÉÉäMÉ gÉrÉ ºÉÖàÉxÉ +ÉÉÌ{ÉiÉ BÉE®xÉä +ÉÉè® JÉÖÉʶɪÉÉÆ àÉxÉÉxÉä BÉEä ÉÊãÉA ABÉEÉÊjÉiÉ cÖA* ´ÉcÉÆ càÉÉ®ä º´ÉÉvÉÉÒxÉiÉÉ ºÉäxÉÉxÉÉÒ bÉì. ÉÊBÉESÉãÉÚ +ÉÉè® ºÉiÉ{ÉÉãÉ VÉÉÒ BÉEä xÉäiÉßi´É àÉå ®ÉäãÉè] ABÉD] xÉÉàÉ BÉEä BÉEÉãÉä BÉEÉxÉÚxÉ BÉEÉ ÉÊ´É®ÉävÉ BÉE®xÉä BÉEä ÉÊãÉA ºÉiªÉÉOÉc |ÉÉ®Æ£É cÉäxÉÉ lÉÉ +ÉÉè® ´ÉcÉÆ VÉÖãÉÚºÉ ÉÊxÉBÉEãÉxÉÉ lÉÉ* [MSOffice13] महोदय, उस समय तय किया गया कि जुलूस जलियांवाला बाग से निकाला जाए। जुलूस की तैयारियां हुईं। हजारों लाखों की संख्या में लोग इकट्ठे हुए। जैसा अम्बिका जी ने कहा, जलियांवाला बाग के तीन तरफ दीवारें थीं तथा निकलने के लिए केवल एक संकरी गली थी। उसका दरवाजा भी छोटा था। बाग में हजारों लोग थे। ऐसे समय में जनरल डायर ने एकदम पाबन्दी लगा दी और एक प्रकार से कफ्र्यू जैसा काला कानून लगाकर, लोगों को चारों तरफ से घेरकर गोलियां चलवा दीं। ‘इंकलाब जिन्दाबाद’‘वंदे मातरम’ और ‘भारत माता की जय’ जैसे नारों से पूरा आसमान गूंज गया। लोग नारे लगा रहे थे कि काला कानून वापस लो, अंग्रेजी साम्राज्य हिन्दुस्तान से चले जाओ, अंग्रेजी साम्राज्य का नाश हो - ऐसे देश भक्तों पर गोलियां बरसाई गईं। परिणाम स्वरूप हजारों लोग मौत के शिकार हुए।
àÉcÉänªÉ, VÉÉÊãɪÉÉÆ´ÉÉãÉÉ ¤ÉÉMÉ BÉEä BÉÖE+ÉÉäÆ BÉEÉä àÉéxÉä +É{ÉxÉÉÒ +ÉÉÆJÉÉå ºÉä näJÉÉ cè* àÉÖZÉä +ÉÉVÉ £ÉÉÒ VÉ¤É =xÉBÉEÉÒ ªÉÉn +ÉÉiÉÉÒ cè, iÉÉä +ÉÉÆJÉÉå àÉå +ÉÉÆºÉÚ +ÉÉ VÉÉiÉä cé* VÉ¤É MÉÉäÉÊãɪÉÉÆ SÉãÉÉÓ, iÉÉä ãÉÉäMÉÉå xÉä +É{ÉxÉä |ÉÉhÉÉå BÉEÉÒ ®FÉÉ BÉEä ÉÊãÉA, SÉÚÆÉÊBÉE £ÉÉÒ½ ¤ÉcÖiÉ VªÉÉnÉ lÉÉÒ, <ºÉÉÊãÉA BÉÖE+ÉÉäÆ àÉå UãÉÉÆMÉ ãÉMÉÉ nÉÒ* ãÉÉäMÉÉå xÉä BÉÖE+ÉÉäÆ BÉEÉä ãÉɶÉÉå ºÉä {ÉÉ] ÉÊnªÉÉ* =xcÉåxÉä MÉÉäÉÊãɪÉÉå BÉEÉä +É{ÉxÉä ºÉÉÒxÉÉå {É® ºÉcÉ* iÉ£ÉÉÒ BÉEcÉ MɪÉÉ cè ÉÊBÉE “शहीदों की चिताओं पर, शहीदों की मजाहरों पर, शहीदों के स्मारकों पर लगेंगे हर वर्ष मेले, मरने वालों का यही आखिरी निशां होगा” यही स्मारक हमें याद दिलाता है कि “न हमें इज्जत दें न हमें अजमत दें, या रब वतन के वास्ते हमें जीने की हिम्मत दें” ताकि हम सब लोग राष्ट्र निर्माण के कार्य में जुट सकें।
àÉcÉänªÉ, VÉèºÉÉ àÉÉxÉxÉÉÒªÉ ºÉƺBÉßEÉÊiÉ àÉÆjÉÉÒ, gÉÉÒàÉiÉÉÒ +ÉÉÎà¤ÉBÉEÉ ºÉÉäxÉÉÒ VÉÉÒ xÉä BÉEcÉ ÉÊBÉE ªÉc ÉÊ´ÉvÉäªÉBÉE ¤ÉcÖiÉ UÉä]É cè, <ºÉÉÊãÉA <ºÉä ºÉ´ÉǺÉààÉÉÊiÉ ºÉä {ÉÉÉÊ®iÉ BÉE® ÉÊnªÉÉ VÉÉA, àÉÖZÉä <ºÉàÉå BÉEÉä<Ç +ÉÉ{ÉÉÊkÉ xÉcÉÓ cè, ãÉäÉÊBÉExÉ ABÉE ¤ÉÉiÉ àÉé BÉEcxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE ªÉc àÉÚãÉ ÉÊ´ÉvÉäªÉBÉE ´ÉÉÇ 1951 àÉå ¤ÉxÉÉ lÉÉ* iÉ¤É càÉÉ®ä ®É]ÅÉÒªÉ xÉäiÉÉ +ÉÉè® |ÉlÉàÉ |ÉvÉÉxÉ àÉÆjÉÉÒ, {ÉÆ. VÉ´ÉÉc® ãÉÉãÉ xÉäc°ô, |ÉlÉàÉ ÉʶÉFÉÉ àÉÆjÉÉÒ, àÉÉèãÉÉxÉÉ +ɤÉÖãÉ BÉEãÉÉàÉ +ÉÉVÉÉn +ÉÉè® bÉì. ºÉè{ÉÖEqÉÒxÉ ÉÊBÉESÉãÉÚ <ºÉBÉEä +ÉÉVÉÉÒ´ÉxÉ ]ź]ÉÒ ¤ÉxÉä* ªÉc iÉÉä ºÉÆºÉÉ® BÉEÉ ÉÊxɪÉàÉ cè ÉÊBÉE ÉÊVɺÉxÉä VÉxàÉ ÉÊãɪÉÉ cè, =ºÉBÉEÉÒ àÉßiªÉÖ +ɴɶªÉÆ£ÉÉ´ÉÉÒ cè* 1964 àÉå {ÉÆ. VÉ´ÉÉc® ãÉÉãÉ xÉäc°ô VÉÉÒ BÉEÉ ÉÊxÉvÉxÉ cÉä MɪÉÉ +ÉÉè® ¤ÉÉBÉEÉÒ º´ÉiÉÆjÉiÉÉ ºÉäxÉÉÉÊxɪÉÉå +ÉÉè® ¤É½ä-¤É½ä xÉäiÉÉ £ÉÉÒ JÉiàÉ cÉä MÉA* iÉ¤É ºÉä ãÉäBÉE® +É¤É iÉBÉE ÉÊBÉEiÉxÉÉÒ ºÉ®BÉEÉ®å +ÉÉ<ÇÆ +ÉÉè® SÉãÉÉÒ MÉ<ÇÆ, ãÉäÉÊBÉExÉ +ÉÉVÉÉÒ´ÉxÉ ºÉnºªÉiÉÉ BÉEä ºlÉÉxÉ JÉÉãÉÉÒ cÉÒ ¤ÉxÉä ®cä +ÉÉè® <xcå £É®xÉä BÉEÉÒ iÉ®{ÉE ÉÊBÉEºÉÉÒ ºÉ®BÉEÉ® xÉä vªÉÉxÉ xÉcÉÓ ÉÊnªÉÉ* SÉÉcä ÉÊBÉEºÉÉÒ £ÉÉÒ {ÉÉ]ÉÔ BÉEÉÒ ºÉ®BÉEÉ® cÉä, =xÉ ºÉ¤É BÉEÉ vªÉÉxÉ ®É]ÅÉÒªÉ ºàÉÉ®BÉEÉå BÉEÉÒ iÉ®{ÉE, =xÉBÉEÉÒ BªÉ´ÉºlÉÉ BÉEÉÒ iÉ®{ÉE +ÉÉè® =xÉBÉEä |ɤÉxvÉxÉ BÉEÉÒ iÉ®{ÉE VÉÉxÉÉ SÉÉÉÊcA, iÉÉÉÊBÉE nä¶É BÉEä ãÉÉäMÉ +ÉÉVÉÉnÉÒ BÉEä nÉÒ´ÉÉxÉÉå BÉEä, =ºÉ ºàÉÉ®BÉE BÉEÉä näJÉBÉE® |Éä®hÉÉ OÉchÉ BÉE® ºÉBÉEå, ´ÉcÉÆ VÉÉBÉE® ¶ÉcÉÒnÉå BÉEä ºàÉÉ®BÉEÉå {É® {ÉÚEãÉ SÉfÃÉ ºÉBÉEå* àÉcÉänªÉ, ÉÊxÉÉζSÉiɰô{É ºÉä ºÉÆºBÉßEÉÊiÉ àÉÆjÉÉÒ, gÉÉÒàÉiÉÉÒ +ÉÉÎà¤ÉBÉEÉ ºÉÉäxÉÉÒ VÉÉÒ <ºÉ iÉ®{ÉE vªÉÉxÉ ®JÉåMÉÉÒ +ÉÉè® VÉèºÉÉ BÉEcÉ MɪÉÉ cè ÉÊBÉE +É¤É ªÉä ºlÉÉxÉ ÉÊ®BÉDiÉ xÉcÉÓ ®cåMÉä* ´ÉèºÉä £ÉÉÒ, +É¤É iÉÉä <xcå +ÉÉVÉÉÒ´ÉxÉ BÉEä ¤ÉVÉÉªÉ {ÉÉÆSÉ ´ÉÉÇ iÉBÉE xÉÉÉÊàÉiÉ BÉE®xÉä BÉEÉÒ BªÉ´ÉºlÉÉ BÉE® nÉÒ MÉ<Ç cè* {ÉÉÆSÉ ºÉÉãÉ BÉEä ¤ÉÉn ]ÅÉκ]ªÉÉå BÉEä ¤ÉnãÉxÉä BÉEä ¤ÉÉn BªÉ´ÉºlÉÉ ºÉÖvÉ® ºÉBÉEäMÉÉÒ* |ÉvÉÉxÉ àÉÆjÉÉÒ, <ºÉBÉEä +ÉvªÉFÉ cÉåMÉä, ªÉc ¤ÉcÖiÉ +ÉSUÉÒ ¤ÉÉiÉ cè* <ºÉºÉä <ºÉ ]ź] BÉEÉ {ÉÚ®É vªÉÉxÉ ®JÉÉ VÉÉ ºÉBÉEäMÉÉ* ÉÊVÉºÉ ºÉàÉªÉ +ÉÉVÉÉnÉÒ BÉEÉÒ ãɽÉ<Ç nä¶É xÉä ãɽÉÒ MÉ<Ç, =ºÉ ºÉàÉªÉ BÉEÉÆOÉäºÉ {ÉÉ]ÉÔ cÉÒ ABÉE AäºÉÉ {ãÉä]{ÉEÉìàÉÇ lÉÉ VÉcÉÆ ºÉä SÉÉcä xÉàÉÇnãÉ cÉä, MÉàÉÇnãÉ cÉä ªÉÉ µÉEÉÆÉÊiÉBÉEÉ®ÉÒnãÉ cÉä, ºÉ£ÉÉÒ xÉä ®É]ÅÉÒªÉ ÉÊ´ÉSÉÉ®vÉÉ®É BÉEÉÒ ãɽÉ<Ç =ºÉÉÒ {ãÉä]{ÉEÉàÉÇ ºÉä ãɽÉÒ* <ºÉÉÒÉÊãÉA £ÉÉ®iÉÉÒªÉ ®É]ÅÉÒªÉ BÉEÉÆOÉäºÉ BÉEÉÒ +ÉvªÉFÉÉ BÉEÉä £ÉÉÒ <ºÉBÉEä ]ÅÉκ]ªÉÉå àÉå ¶ÉÉÉÊàÉãÉ ÉÊBÉEªÉÉ MɪÉÉ cè* <ºÉBÉEä ºÉÉlÉ-ºÉÉlÉ ãÉÉäBÉE ºÉ£ÉÉ àÉå ÉÊ´É{ÉFÉ BÉEä xÉäiÉÉ BÉEÉä £ÉÉÒ <ºÉàÉå ®JÉÉ MɪÉÉ cè* {ÉÆVÉÉ¤É BÉEä ®ÉVªÉ{ÉÉãÉ +ÉÉè® ´ÉcÉÆ BÉEä àÉÖJªÉ àÉÆjÉÉÒ BÉEÉä £ÉÉÒ <ºÉàÉå ¶ÉÉÉÊàÉãÉ ÉÊBÉEªÉÉ MɪÉÉ cè* àÉé <ºÉ ÉʤÉãÉ BÉEÉ ºÉàÉlÉÇxÉ BÉE®iÉÉ cÚÆ +ÉÉè® àÉé ºÉàÉZÉiÉÉ cÚÆ ÉÊBÉE <ºÉ BªÉ´ÉºlÉÉ BÉEä cÉäxÉä +ÉÉè® ]ÅÉκ]ªÉÉå àÉå +ÉxiÉ® ºÉä <ºÉàÉå ºÉÖvÉÉ® +ÉÉAMÉÉ* àÉcnÉäªÉ, àÉé ABÉE ¤ÉÉiÉ +ÉÉè® BÉEcxÉÉ SÉÉciÉÉ cÚÆ* àÉéxÉä VÉÉÊãɪÉÉÆ´ÉÉãÉÉ ¤ÉÉMÉ näJÉÉ cè* =ºÉBÉEÉÒ àÉéÉÊ]xÉåºÉ ÉÊVÉiÉxÉÉÒ +ÉSUÉÒ cÉäxÉÉÒ SÉÉÉÊcA =iÉxÉÉÒ xÉcÉÓ cè* <ºÉä +ÉÉè® £ÉÉÒ +ÉSUÉ ÉÊBÉEªÉÉ VÉÉA* <ºÉàÉå +ÉÉè® SÉÉ® SÉÉÆn ãÉMÉÉ ºÉBÉEå, iÉÉä +ÉSUÉ cÉäMÉÉ iÉÉÉÊBÉE <ºÉä näJÉxÉä ´ÉÉãÉä ãÉÉäMÉÉå BÉEÉä ´Éc |ÉäÉÊ®iÉ BÉE®ä, =xÉBÉEä ÉÊãÉA ´Éc |Éä®hÉÉnɪÉÉÒ ºlÉãÉ ¤ÉxÉ ºÉBÉEä +ÉÉè® <ÉÊiÉcÉºÉ BÉEÉÒ ªÉÉn ÉÊnãÉÉiÉÉ ®cä* =ºÉ ºlÉãÉ {É® º´ÉiÉÆjÉiÉÉ ºÉäxÉÉÉÊxɪÉÉå BÉEä ÉÊ´É´É®hÉ BÉEÉ +ÉÉè® +ÉÉÊvÉBÉE ´ÉhÉÇxÉ cÉäxÉÉ SÉÉÉÊcA iÉlÉÉ º´ÉiÉÆjÉiÉÉ ºÉäxÉÉÉÊxɪÉÉå BÉEä xÉÉàÉÉå BÉEÉ £ÉÉÒ ´ÉhÉÇxÉ cÉäxÉÉ SÉÉÉÊcA* àÉéxÉä näJÉÉ cè ÉÊBÉE ´ÉcÉÆ xÉÉàÉ ÉÊàÉ] MÉA cé* àÉé SÉÉciÉÉ cÚÆ ÉÊBÉE ´ÉcÉÆ ÉÊcxnÉÒ, {ÉÆVÉɤÉÉÒ +ÉÉè® +ÉÆOÉäVÉÉÒ àÉå +ÉSUÉÒ iÉ®c ´ÉhÉÇxÉ cÉäxÉÉ SÉÉÉÊcA* º´ÉiÉÆjÉiÉÉ ºÉäxÉÉÉÊxɪÉÉå BÉEä +ÉSUä-+ÉSUä ÉÊSÉjÉ ãÉMÉÉA VÉÉxÉä SÉÉÉÊcA* ¶ÉcÉÒnÉå BÉEä xÉÉàÉ cÉäxÉä SÉÉÉÊcA* {ÉÆVÉÉ¤É BÉEÉÒ vÉ®iÉÉÒ àÉå +ÉxÉäBÉE µÉEÉÉÎxiÉBÉEÉ®ÉÒ cÖA cé* vÉxªÉ cè {ÉÆVÉÉ¤É BÉEÉÒ vÉ®iÉÉÒ +ÉÉè® ´ÉcÉÆ BÉEÉÒ àÉÉiÉÉAÆ, ÉÊVÉxcÉåxÉä AäºÉä ºÉäxÉÉÉÊxɪÉÉå BÉEÉä VÉxàÉ ÉÊnªÉÉ, ÉÊVÉxcÉåxÉä ÉÊcxnÖºiÉÉxÉ BÉEÉä MÉÖãÉÉàÉÉÒ BÉEÉÒ ¤ÉäÉʽªÉÉå ºÉä àÉÖBÉDiÉ BÉE®ÉxÉä àÉå +É{ÉxÉÉÒ VÉÉxÉ BÉEÉÒ ¤ÉÉVÉÉÒ ãÉMÉÉ nÉÒ* àÉé ºÉàÉZÉiÉÉ cÚÆ ÉÊBÉE ]ź] BÉEÉ ¤ÉcÖiÉ +ÉSUÉ ÉÊcºÉɤÉ-ÉÊBÉEiÉÉ¤É ®JÉÉ VÉÉAMÉÉ* <ºÉ xªÉÉºÉ BÉEä ãÉäJÉÉ+ÉÉäÆ BÉEÉÒ ãÉäJÉÉ {É®ÉÒFÉÉ £ÉÉ®iÉ BÉEä ÉÊxÉªÉÆjÉBÉE +ÉÉè® àÉcÉãÉäJÉÉ{É®ÉÒFÉBÉE uÉ®É ÉÊxɪÉÖBÉDiÉ BªÉÉÎBÉDiÉ uÉ®É BÉEÉÒ VÉÉAMÉÉÒ*[r14] ´Éä <ºÉä näJÉåMÉä, VÉÉÆSÉåMÉä +ÉÉè® ÉÊ{ÉE® ´Éc ºÉƺÉn àÉå {Éä¶É cÉäMÉÉ* ªÉc ¤ÉcÖiÉ +ÉSUÉÒ ¤ÉÉiÉ cè* càÉ iÉÉä ªÉcÉÒ SÉÉciÉä cé ÉÊBÉE <ºÉBÉEÉ =ÉÊSÉiÉ |ɤÉxvÉxÉ cÉä, |Éä®hÉÉ BÉEÉ ºiÉ® ¤ÉxÉÉ ®cä +ÉÉè® +ÉÉÊiɵÉEàÉhÉ ´ÉMÉè®c xÉ cÉå* <ºÉBÉEä {ÉÉºÉ ¤ÉÉVÉÉ® cè* +ÉMÉ® ºÉ®BÉEÉ® SÉÉcä +ÉÉè® |ÉÉlÉÇxÉÉ BÉE®ä iÉÉä +ÉÉVÉBÉEãÉ +É´ÉÉÉÎ{iÉ BÉEÉÒ BÉEɮǴÉÉ<Ç ºÉ£ÉÉÒ VÉMÉc cÉä ®cÉÒ cè, <ºÉÉÊãÉA BÉÖEU +ÉɺÉ{ÉÉºÉ BÉEä ºlÉÉxÉÉå BÉEÉ +ÉÉÊvÉOÉchÉ BÉE®BÉEä =ºÉBÉEÉä lÉÉä½É +ÉÉè® £ÉÉÒ ÉʴɶÉÉãÉ °ô{É nä ÉÊnªÉÉ VÉɪÉä* àÉé ºÉàÉZÉiÉÉ cÚÆ ÉÊBÉE ªÉc ¤ÉcÖiÉ +ÉSUÉ |Éä®hÉÉnɪÉBÉE ºlÉãÉ cè +ÉÉè® ®cäMÉÉ* VÉ¤É iÉBÉE ºÉÚ®VÉ SÉÉÆn ®cäMÉÉ, ÉÊcxnÖºiÉÉxÉ BÉEä ¶ÉcÉÒnÉå BÉEÉ xÉÉàÉ +ÉàÉ® ®cäMÉÉ* <xcÉÓ ¶É¤nÉå BÉEä ºÉÉlÉ àÉé <ºÉBÉEÉ ºÉàÉlÉÇxÉ BÉE®iÉÉ cÚÆ* SHRIMATI PRENEET KAUR (PATIALA): Thank you, Deputy Speaker Sir, for giving me the opportunity to speak on “Jallianwala Bagh National Memorial (Amendment) Bill, 2006.” On 10th April,1919, about 50,000 people marched to the office of Deputy Commissioner, Amirtsar. They were demanding the release of their beloved leaders Shri Satyapal and Shri Saifuddin Kichlu, who had been imprisoned by the British authorities. However, the police fired on these protesters and about 30 people lost their lives in the firing. The Sikhs were seething with anger. Earlier, the wall of Gurdwara Rakabganj Sahib had also been demolished by the authorities. The trial against the ‘Ghadarites’ had also started. Simultaneously the Authorities banned the entry of Mahatma Gandhi in Punjab on 6th April, 1919- This enraged the people further.
Sensing the anger of the people, the British Government brought General Dyer from Jalandhar to Amritsar on 11th April. He immediately imposed ‘Martial Law’ in Punjab, although officially, the date of imposition of Martial Law was shown as 15th April. On 13th April,1919, on the auspicious occasion of Baisakhi, people thronged the Golden Temple to pay obeisance. The local leaders had given a call for a protest meeting to be held at 4.30 in the evening at Jallianwala Bagh. Men, women and children arrived at the Jallianwala Bagh in large numbers. Three resolutions were to be passed in the meeting. Two resolutions, were passed condemning the Rowlette Act and the police firing on protesters on 10th April. As the third resolution against the British Government was being passed, General Dyer appeared on the scene. He ordered the soldiers to open fire without any warning. Shots were fired on the unarmed crowd for twenty minutes. Due to the indiscriminate firing of over 1650 rounds, hundreds of men, women and children were killed. The official death-toll of 379 is grossly incorrect. Hundreds of people were killed and thousands of people were injured.
---------------------------------------------------------------------------------------------------
*English translation of the speech originally delivered in Punjabi.
Pandit Madan Mohan Malviya visited Jallianwala Bagh later to collect information on the number of casualties in the firing. He reported in the Central Legislative Council that over 1000 people had been killed in the firing.
This incident galvanized the entire country. People were seething with rage. As a mark of protest, Nobel Laureate Rabindranath Tagore returned the Knighthood conferred on him by the British Government. He wrote a letter to the Governor-General where he said, “Time has come when badges of honour make our shame glaring in the incongruous contexts of humiliation and I, for my part, wish to stand down of all special distinctions by the side of those of my countrymen who, for their so-called insignificance, are liable to suffer degradations not fit for human beings.” In December,1919 the annual session of Congress Party was held in Amritsar in which a resolution was passed “To take early steps to establish a fully responsible Government in India, in accordance with the principle of self-determination.” Sir, today, I can say it with pride in this august House that the place where Jallianwala Bagh is located belonged to my ancestors on my mother’s side. After independence, it became a national pilgrimage site. A memorial has been constructed there which reminds us of our martyrs. A committee had been constituted for this purpose. The memorial was inaugurated by Dr. Rajendra Prasad in 1961.
The Jallianwala Bagh massacre fuelled the anger of leaders like martyrs Udham Singh, Bhagat Singh and Lala Lajpat Rai and they made the supreme sacrifice by laying down their lives for the cause of independence. Revolutionaries were fired up and sought revenge for this heinous act. Hon’ble Minister Ambika Soni Ji has tabled the “Jallianwala Bagh National Memorial (Amendment) Bill,2006” in the House. I wholeheartedly support this Bill. I hope that this Bill is passed unanimously. It is a national pilgrimage site. We pay our obeisance to the martyrs here.
DR. SUJAN CHAKRABORTY (JADAVPUR): Mr. Deputy-Speaker, Sir, I thank you for giving me the opportunity to speak on such an important amendment Bill. So, I support the Bill. This is a very important requirement. Rather I think that this has come much late. I need not go into the history of our Independence struggle. All of us are very well aware of it.
Sir, the hon. Minister Shrimati Ambika Soni had already referred to the situation in which the incident took place. It can be said as the greatest massacre that the Indian Independence struggle had to bear in a single stroke. So, obviously it has its importance. It must be maintained as a monument and it must be maintained in a much better fashion. It should be the responsibility of the country as a whole, to maintain it well. From that angle, it must be seen with great sincerity.
The freedom movement was initiated and led by Gandhiji. All of us know that during that time, Gandhiji was not a formal leader of the Indian National Congress. He formally took over the leadership of the Indian National Congress in 1920. This incident took place roughly a year before that. But still it was having wide acceptance by the people and the brutality of the Britishers is quite known to all of us. We also know that even Rabindranath Tagore had to protest. He had quit his knighthood. So, it should be seen with that much gravity.
Pandit Jawaharlal Nehru was a member of the trust. He died 42 years back, in 1964. A number of Governments have come and gone in these 42 years. So, a question can be raised as to why nobody took care of this thing. Why was there so much negligence? I would even say that we had not shown that much respect that is needed to be shown. The necessity for this was felt by the Government 24 years back. Then, the proposed amendment was discussed in the Standing Committee three years ago and three years have passed since then. So, I feel that probably we did not attach the kind of respect that this historical thing should have got.[R15] For that purpose, we should feel shameful. That has not been correct on our part. With this grievance, obviously, I would say better late than never. It must be done as early as possible. Today, it must be passed. There is no confusion in it. The Standing Committee has discussed and raised two or three issues. One is that how the three members of trustees will be selected. It must be an important decision. They have discussed whether the Home Ministry should have its involvement in the team. I believe, it should have; it should be national issue and thereby though the Chairman is the Prime Minister, the Ministry of Culture, and the Ministry of Home Affairs, must be involved in it.
Another debatable question was whether the INC President should be one of the Trustees. I feel that probably that is not required. While the Prime Minister himself is the Chairman, while other Ministers are there, the Leader of the Opposition is also there, probably that is not much required. Firstly, the movement was with the initiative of Gandhiji, when formally he was not the leader of Congress. Secondly, if we can go back to the history of Indian Independence, there are clear instances; obviously the national movement was the most important contribution made by INC. There is no confusion about that; there is no doubt about that. Along with that there was the stream of revolutionaries whom in the history, sometimes we are depicting as terrorists. I feel they should not be termed as terrorists but they should be termed as revolutionaries. And the stream of organized movements which relate students, youths, peasants, workers, altogether, it was the freedom struggle. The monument should be seen as a national monument and from that end it should be composed as the Standing Committee has proposed. I would prefer that that should be the theme with which we can take it up. The President INC, while the Prime Minister and all others are there, is not an essentiality to be maintained in the trustees.
I would finally conclude by saying that it has been much late, it has shown that we could not attach the amount of respect we could have attached. It has been much late, there is no doubt about it. But, still Jallianwala Bagh is Jallianwala Bagh; it should be seen as a national pilgrimage, a national monument. Simultaneously, along with that, the Chaurie Chaura, Kamagata Maru, Binoy, Badal, and Dinesh, the way they fought, the Writers Building in Kolkata, all this also should be part of monument and not by diminishing the importance of Jallianwala; not at all. Jallianwala Bagh is obviously having the most importance as national monument. But all other kinds of specific affectivity, activity should also be taken into consideration.
With these words I thank you and I would request that the Bill should be passed today.
DR. RATTAN SINGH AJNALA (TARAN TARAN) : Hon’ble Deputy Speaker Sir, I am grateful to you for giving me the opportunity to speak on the “Jallianwala Bagh National Memorial (Amendment) Bill,2006”.
Jallianwala Bagh massacre is a turning point in the history of our freedom struggle. British Government arrested Dr. Satyapal and Dr. Saifuddin. On 10th April,1919, thousands of people from Amirtsar gathered at the residence of the D.C. of Amritsar as a mark of protest. They demanded the release of their beloved leaders. Many people were killed in the police firing. But the protests continued. On 13th April,1919, on the auspicious day of Baisakhi, a large crowd gathered at Jallianwala Bagh to participate in a public meeting to denounce the policies of the British Government. In the undivided State of Punjab, Sikhs were celebrating Baisakhi on that day. Lakhs of devotees had turned up at the Golden Temple to pay their obeisance. They also visited Jallianwala Bagh for the public meeting.
Suddenly, General Dyer arrived there along with heavily armed troops. He ordered the troops to open fire on unarmed civilians without any warning. About 90 soldiers of Gorkha battalion indulged in indiscriminate firing. According to official estimates, 379 people were killed. It included men, women and children. A few infants were also among the dead. This was a barbaric and inhuman act. Sardar Udham Singh was also present there. He too, was injured. Udham Singh took a pledge to avenge this heinous act. He faced many hardships. But, at last, he succeeded in assassinating the perpetrator of this massacre in England.
Deputy Speaker, Sir, I would like to quote from the speech of General Dyer. “I think it quite possible that I could have dispersed the crowd without firing but they would have come back again and laughed, and I would have made, what I consider, a fool of myself.”--- Dyer’s response to the Hunter Commission Enquiry.
* English translation of the speech originally delivered in Punjabi.
Sir, the people from Punjab have made a lot of sacrifices for attaining independence. I am proud to say that Punjabis were always at the vanguard in the freedom struggle. A lot of Punjabis were exiled and incarcerated at the cellular jail in Andamans. Many were hanged. Punjabis were second to none as far as making sacrifices for the cause of independence was concerned.
Sir, Hon’ble member Smt. Parneet Kaur mentioned in her speech that the place where Jallianwala Bagh is located, belonged to her maternal ancestors. However, Sir, the family in which Smt. Parneet Kaur has been married, had always sided with the British. Sir, during Maharaja Ranjit Singh’s time also, when we were fighting against the British, the ancestors of her in laws had sided with the British.
THE MINISTER OF STATE IN THE MINISTRY OF FINANCE (SHRI PAWAN KUMAR BANSAL): Mr. Deputy Speaker, Sir, I object to his remarks. Extraneous matters are being raised here………… (Interruptions)
*DR. RATTAN SINGH AJNALA :Sir, there was no need to mention that the site of Jallianwala Bagh was the property of the ancestors of the Hon’ble member.
SHRIMATI PRENEET KAUR : Sir, I strongly object to his remarks. I request that these remarks be expunged. … (Interruptions)
*DR. RATTAN SINGH AJNALA : Sir, ancestors of her in-laws were agents of the British. … (Interruptions) MR. DEPUTY-SPEAKER : Nothing will go on record except the speech of Dr. Rattan Singh Ajnala. Shri Ajnala, please confine your speech to the Bill under discussion.
… (Interruptions)
*English translation of the speech originally delivered in Punjabi.
*DR. RATTAN SINGH AJNALA : Sir, where is the need to include the President of the Indian National Congress as a trustee? Sir, the Indian National Congress ceased to exist after we attained independence. Indian National Congress was the party which played a stellar role in the freedom struggle. The Congress Party today cannot claim to be Indian National Congress. The President of the present Congress Party has nothing to do with Jallianwala Bagh. So, there is no need to make the President of the Congress Party a trustee of “Jallianwala Bagh National Memorial.” … (Interruptions)
MR. DEPUTY-SPEAKER : This should not go on record.
… (Interruptions)
*DR. RATTAN SINGH AJNALA :Sir, if the Chief Minister of Punjab has been made a trustee of “Jallianwala Bagh National Memorial”, kindly include the leader of opposition of Punjab also as a trustee.
MR. DEPUTY-SPEAKER : Now, Shri Shailendra Kumar to speak.
Chaudhary Lal Singh, you are a senior Member. You are behaving like this. This is not tolerable. Please sit down.
… (Interruptions)
*DR. RATTAN SINGH AJNALA : Sir, the Member of Parliament from Amritsar should also be made a trustee of “Jallianwala Bagh National Memorial.” The local Member of Parliament can solve the problems of the area.
Sir, the maintenance and upkeep of the Jallianwala Bagh leaves a lot to be desired. There is no cleanliness over there. I would appeal to the trustees to look into this aspect also. The trustees should ensure that this national monument site is maintained well.
*English translation of the speech originally delivered in Punjabi.
श्री शैलेन्द्र कुमार (चायल):उपाध्यक्ष महोदय, आपने मुझे जलियांवाला बाग राष्ट्रीय स्मारक (संशोधन) विधेयक, २००६ पर बोलने का मौका दिया है, इसके लिए मैं आपका आभारी हूं और मैं इस संशोधन विधेयक के पक्ष में बोलने के लिए खड़ा हुआ हूँ।
आदरणीय मंत्री अम्बिका सोनी जी ने जो संशोधन यहां पेश किया है, उसके बारे में यह कहना तो खैर एक तरीके से निन्दा करने वाली बात होगी कि वर्ष १९६४ में जब पं०जवाहर लाल नेहरू जी इस न्यास के सदस्य थे, उनकी मृत्यु के बाद, इसमें कोई संशोधन नहीं हो पाया, जबकि इस बीच तमाम सरकारें रहीं। जैसा रासा सिंह रावत जी ने कहा, यह बात सत्य है कि राष्ट्रीय स्मारक से सम्बन्धित हमारी जितनी ऐतिहासिक धरोहरें हैं, उनके रख-रखाव, उनके न्यास की व्यवस्था, उसमें कौन-कौन से सदस्य हैं, उसका समय-समय पर मूल्यांकन और संशोधन होना चाहिए। इसलिए यह काम पहले ही हो जाना चाहिए। कुछ माननीय सदस्यों ने कहा है कि जिस हिसाब से वहां स्मारक बनना चाहिए, वह अभी तक नहीं बन पाया है, उसमें थोड़े सुधार की आवश्यकता है। मैं आपको याद दिलाना चाहूंगा कि माननीय अध्यक्ष महोदय के नेतृत्व में मुझे भी ग्रीस जाने का मौका मिला था। ग्रीस सिकन्दर महान का देश है। वहां हमने देखा कि अगर वहां कोई छोटी सी भी चीज है या कोई ऐतिहासिक धरोहर है तो उसका राष्ट्रीय स्मारक में बहुत महत्वपूर्ण स्थान बना हुआ है। आज हमारे देश में पता नहीं कितने राष्ट्रीय स्मारकों समतुल्य स्थान हैं, जिनमें से कुछ का अभी माननीय सदस्यों ने उल्लेख भी किया है जैसे, चौरीचौरा और काकोरी। इनमें से चौरीचौरा गोरखपुर में है और काकोरी लखनऊ में स्थित है। ये स्थान भी आजादी की लड़ाई से जुड़े हुए बहुत महत्वपूर्ण स्थान हैं जिनको भुलाया नहीं जा सकता है। इसी प्रकार की वहां भी क्रान्तियां और घटनाएं हुई हैं, जिन्हें हमें आज इस मौके पर याद करना चाहिए। हमें यह देखना चाहिए कि कहीं वे उपेक्षित तो नहीं, कहीं उनका नाम तो खत्म नहीं हो रहा है। इसी तरह इलाहाबाद में अल्फ्रेड पार्क, जिसे अब चन्द्रशेखर पार्क के नाम से जाना जाता है, वहां भी पहले चन्द्रशेखर आजाद की वही पुरानी हाफ साइज की मूर्ति लगी थी। अभी कुछ वर्ष पूर्व वहां आजाद की आदमकद मूर्ति लगाई गयी है।[H16] इस प्रकार के तमाम ऐसे स्मारक स्थल हैं, जिन्हें हम भूल नहीं सकते। आज उन्हें संरक्षित करने की जरूरत है। केन्द्र सरकार इस ओर विशेष पहल करे और ध्यान दे कि ऐसे स्थानों की उपेक्षा न हो और उन्हें भी राष्ट्रीय स्मारक बनाकर संरक्षित करे,। हमारे तमाम ऐसे महान पुरुष हुए हैं या ऐसी घटनाएं हुई हैं, जिनकी यादों और स्मारकों को सही तरीके से सहेज कर, सम्भालकर रखना चाहिए, क्योंकि ये हमारी ऐतिहासिक धरोहर हैं। हमारी आने वाली पीढि़यां इन्हें देख कर और इनके बारे में सुनकर शिक्षा ग्रहण करेगी तथा आगे बढ़ेगी।
+ÉÉ{ÉxÉä <ºÉ ºàÉÉ®BÉE BÉEä àÉÆbãÉ àÉå BÉÖEU xÉÉàÉ {ÉÉÊ®´ÉiÉÇxÉ ÉÊBÉEA cé* àÉä®É ºÉÖZÉÉ´É cè ÉÊBÉE <ºÉàÉå |Énä¶É BÉEä ÉʶÉFÉÉ +ÉÉè® ºÉÉÆºBÉßEÉÊiÉBÉE àÉÆjÉÉÒ BÉEÉä £ÉÉÒ ºlÉÉxÉ näxÉÉ SÉÉÉÊcA* +ÉÉ{ÉxÉä BÉÖEãÉ xÉÉè ºÉnºªÉÉå BÉEÉä <ºÉàÉå ®JÉxÉä BÉEÉÒ ¤ÉÉiÉ BÉEcÉÒ cè, ÉÊVÉxÉàÉå iÉÉÒxÉ ºÉnºªÉ BÉEäxp uÉ®É àÉxÉÉäxÉÉÒiÉ ÉÊBÉEA VÉÉAÆMÉä* àÉä®É ºÉÖZÉÉ´É +ÉÉè® ºÉƶÉÉävÉxÉ cè ÉÊBÉE xÉÉè ºÉnºªÉÉå BÉEÉä ¤ÉfÃÉBÉE® nºÉ BÉE® ÉÊnªÉÉ VÉÉA +ÉÉè® ´ÉcÉÆ BÉEä ÉʶÉFÉÉ iÉlÉÉ ºÉÉÆºBÉßEÉÊiÉBÉE àÉÆjÉÉÒ BÉEÉä £ÉÉÒ ®JÉÉ VÉÉA* <ºÉºÉä =xÉBÉEÉ £ÉÉÒ ÉʴɶÉäÉ ªÉÉäMÉnÉxÉ +ÉÉè® ºÉcªÉÉäMÉ <ºÉàÉå ®cäMÉÉ +ÉÉè® ºÉàɪÉ-ºÉàÉªÉ {É® ºlÉÉxÉÉÒªÉ ºÉ®BÉEÉ® <ºÉBÉEÉÒ näJÉ£ÉÉãÉ BÉE® ºÉBÉEäMÉÉÒ* ={ÉÉvªÉFÉ àÉcÉänªÉ, àÉé VªÉÉnÉ xÉcÉÓ BÉEciÉä cÖA BÉEä´ÉãÉ <iÉxÉÉ cÉÒ BÉEcxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE àÉé àÉÆjÉÉÒ VÉÉÒ uÉ®É {Éä¶É ÉÊBÉEA MÉA <ºÉ ÉÊ´ÉvÉäªÉBÉE BÉEÉ ºÉàÉlÉÇxÉ BÉE®iÉÉ cÚÆ +ÉÉè® +É{ÉxÉÉÒ ¤ÉÉiÉ ºÉàÉÉ{iÉ BÉE®iÉÉ cÚÆ* श्री गणेश प्रसाद सिंह (जहानाबाद): उपाध्यक्ष महोदय, माननीय मंत्री अम्बिका सोनी जी द्वारा जो राष्ट्रीय स्मारक विधेयक, २००६ प्रस्तुत किया गया है, मैं उसके सम्बन्ध में बोलने के लिए खड़ा हुआ हूं। जैसे ही जलियांवाला बाग का नाम सामने आता है, इस राष्ट्र के नौजवानों के रोंगटे खड़े हो जाते हैं। जलियांवाला बाग जैसी क्रूर घटना इस देश में और कहीं नहीं हुई। उस समय जो क्रूर शासक जनरल डायर था, उसने और उसके सिपाहियों ने जितनी क्रूरतापूर्ण और बर्बरतापूर्ण कार्रवाई की, उसकी मिसाल इतिहास में और कहीं देखने और सुनने को नहीं मिलती है। देश की आजादी के लिए लड़ने वाले, शांतिपूर्ण तरीके से सत्याग्रह करने वाले और ब्रटिश हुकूमत का विरोध करने वाले निर्दोष लोगों पर १३ अप्रेल, १९१९ को गोलियां चलाकर उन्हें भून डाला गया।
मेरे पूर्व वक्ताओं ने बताया कि वहां शांतिपूर्वक आंदोलन चल रहा था, सत्याग्रह के तौर पर आंदोलन चल रहा था, जिसके माध्यम से ब्रटिश हुकूमत का विरोध किया जा रहा था। उसके बाद वहां ऐसी दर्दनाक घटना घटी, जिसका अभी पंजाब से आने वाले साथियों ने जिक्र किया। उस घटना में सैंकड़ों नहीं, बल्कि हजारों लोगों की जानें गईं और एक हजार के करीब लोग घायल हुए। आज उनके नाम पर, उनकी यादगार में वहां उस स्मारक को और अच्छा तथा सुन्दर बनाने के लिए, उसके प्रबंधन और व्यवस्था को दुरुस्त रखने के लिए यह संशोधन विधेयक लाया गया है। यह संशोधन पहले आना चाहिए था इसलिए कि १९५१ में यह कानून आया था, उस समय इसके प्रबंधन मंडल में पंडित जवाहर लाल नेहरू और दो अन्य नाम थे। उन सभी की मृत्यु हो चुकी है, लेकिन इतने दिनों के बाद तक, किसी भी सरकार ने ऐसा महसूस नहीं किया कि इसमें संशोधन लाकर इसके प्रबंधन को और दुरुस्त किया जाए और अधिक लोगों की इसमें भागीदारी रखी जाए।
उपाध्यक्ष महोदय, मैं कहना चाहता हूं कि पहली बार यूपीए सरकार ने यह संशोधन विधेयक संसद में पेश किया है, जो स्वागतयोग्य है। मैं इस बिल का समर्थन करता हूं। इसके साथ ही मैं एक बात और कहना चाहता हूं। इस विधेयक में प्रावधान किया गया है कि इसका भी लेखा परीक्षण होगा, जो भारत सरकार के सी. एंड ए.जी. द्वारा होगा। यह एक स्वागतयोग्य है। यह भी कहा गया है कि जो हमारे गण्यमान्य व्यक्ति हैं, चाहें अध्यक्ष, आई.एन.सी. हों, प्रधान मंत्री हों, विपक्ष के नेता हों, मुख्यमंत्री या राज्यपाल हों, उनकी भी इसमें सहभागिता रहेगी। इसके साथ ही यह भी प्रावधान किया गया है कि तीन गण्यमान्य व्यक्तियों को भारत सरकार द्वारा मनोनीत किया जाएगा।[R17] <ºÉ ºÉà¤ÉxvÉ àÉå àÉä®É ºÉÖZÉÉ´É ªÉc cÉäMÉÉ ÉÊBÉE àÉxÉÉäxÉÉÒiÉ cÉäxÉä ´ÉÉãÉä iÉÉÒxÉ BªÉÉÎBÉDiɪÉÉå àÉå +ÉMÉ® BÉEÉä<Ç ´ÉÉÊ®~ º´ÉiÉÆjÉiÉÉ ºÉÆOÉÉàÉ BÉEÉ ºÉäxÉÉxÉÉÒ VÉÉÒÉÊ´ÉiÉ cÉä iÉÉä =ºÉä £ÉÉÒ <ºÉàÉå ®JÉÉ VÉÉA* ºÉÉlÉ cÉÒ =ºÉàÉå ÉʶÉFÉÉÉÊ´Én +ÉÉè® ÉÊcº]ÉäÉÊ®ªÉxÉ BÉEÉä £ÉÉÒ àÉxÉÉäxÉÉÒiÉ BÉE®xÉä BÉEÉ |ÉÉ´ÉvÉÉxÉ ÉÊBÉEªÉÉ VÉÉA* àÉé <ºÉ ÉʤÉãÉ BÉEÉ ºÉàÉlÉÇxÉ BÉE®iÉä cÖA +É{ÉxÉÉÒ ¤ÉÉiÉ ºÉàÉÉ{iÉ BÉE®iÉÉ cÚÆ* PROF. K.M. KADER MOHIDEEN (VELLORE): Hon. Deputy-Speaker, Sir, I am thankful to you for allowing me to participate in the discussion on the Jallianwala Bagh National Memorial (Amendment) Bill, 2006. As we hear the name Jallianwala Bagh, it even now stirs the feelings of the Indians. This was the greatest event, and the most memorable event, which had taken place in the history of our freedom struggle. It was a struggle of the people irrespective of religion, and they sacrificed their precious lives for the sake of this country. They did this to drive away the imperial and colonial forces out of this great nation. This memorial has been erected, protected and maintained by a Trust in memory of those who have sacrificed their precious lives for the sake of this nation. The step to have a Trust consisting of the hon. Prime Minister; the President of the Indian National Congress (INC); the Minister in-charge of Culture; the Leader of Opposition, Lok Sabha; Governor of Punjab; Chief Minister of Punjab; and three eminent persons to be nominated is the most welcome feature in this Bill.
As regards the issue of inclusion of the President of the INC, the Congress is the only Party that has gone down in the history of this country which fought for this great nation. The history of the Indian freedom struggle cannot be separated from the INC. Therefore, the inclusion of the President of the INC among the trustees is most appropriate, fitting, and most welcome.
The Indian freedom struggle was not of any one particular community, but all the communities joined together, namely, all people and all movements joined together and fought for this nation. Therefore, this Bill is most welcome.
I would like to say one more important point. A lesson on Jallianwala Bagh incident should be written, and it should be included in all the textbooks of this country. It should be taught to children of this country from the very beginning. This step will inspire the people from their very childhood to become patriotic and nationalist, and to be followers of unity in diversity, and also follow all ethos of this nation.
I would like to say one more point. In Tamil Nadu, our great Chief Minister, Dr. Kalaignar, has made many memorials.[r18] Valluvar Kottam is one of the grandest of the Memorials, and Poompuhar Memorial is another important landmark in Tamil Nadu. I would request the Central Government to liberally make grants for the maintenance of these Memorials. Besides the Jallianwala Bagh National Memorial, all other Memorials in this country should be properly taken care of so that it will help in educating the people of this country about our glorious past, and that is how we can preserve these Memorials.
With these comments, I welcome this Bill. On behalf of the DMK Party, I support this Bill.
SHRI PRASANNA ACHARYA (SAMBALPUR): At the outset, I would like to compliment Madam Minister for bringing in this Amendment Bill. The vacancies have been there for the last so many decades. In the meantime, no Government, I think, tried to bring this Amendment to fill up the vacancies. Therefore, the Minister deserves congratulations.
In the present Amendment, the Prime Minister, the Minister in-charge of Culture, the Leader of the Opposition, the Governor of the State of Punjab, the Chief Minister of Punjab, and three eminent persons to be nominated by the Central Government will form the Jallianwala Bagh Trust. In the original Bill also, the name of the President of the Indian National Congress was there, which is also there in the present Bill. My point is, there is no denying fact that the contribution of the then Indian National Congress Party to the Indian Freedom Struggle is a part of history. Nobody can deny that. The Congress Party of that time is not the same Party as it is today. Today’s Congress Party is not the same Congress Party which led this country to freedom. During that time, there were many shades of opinion in the Congress Party; there were many schools of thought in the Congress Party, and that Congress Party represented the whole nation. Besides, there are other sections of people in this country who also participated in the freedom struggle, those who were not members of then Congress Party. There were great revolutionaries; to mention a few of them, there was Shaheed Bhagat Singh, Chandra Shekhar Azad, etc. They were not members of the then Congress Party.
During 1951, when this original Bill was brought to constitute this Trust, at that time, there was a National Government in this country where great nationalists like Shyama Prasad Mukherjee was also a member of that National Government. He was not a member of the Indian National Congress Party. After more than half-a-century, there has been a drastic change in the situation. So, I do not see any justification to continue to include the President of the present Congress Party in this Trust. Please do not make it a statutory provision. The Central Government has taken the power under this Bill to nominate three eminent persons to the Trust. We do not oppose if the Union Government nominates the President of the Congress Party in that capacity.
Jallianwala Bagh is a National Monument, rather I would say that it has got international attraction. So, do not diminish the image of Jallianwala Bagh by involving political personalities statutorily in the Trust. That is my point. So, let us not limit the purpose by including the President of a particular political party, however big it may be or whatever may be its contribution to the national freedom movement.
As far as the Bill is concerned, the Auditor General of the country will audit the accounts of the Trust. The Government will fund the Trust. It means, it is a Government Trust. When it is a Government Trust, what is the logic of nominating the representative of a particular political party to the Trust? When the Union Government is funding the Trust, it does not sound good. I am not talking about this based on parochial considerations or political considerations, but in view of the national and international importance of this Trust and also in view of the fact that this very place, Jallianwala Bagh, is a part of our national freedom movement, please do not politicise it.[r19] 15.00 hrs. What happened 56 years ago is a different thing. When we have started preparations to celebrate the 150th year of our first freedom struggle, I would earnestly appeal to you let us not confine our thoughts to political considerations.
I take this opportunity to draw the attention of the hon. Minister and the Union Government to another important point. I know the Minister is very keen about these things. There are many other monuments of national importance associated with the freedom struggle which have been neglected. When the Government and the whole nation is preparing to celebrate the 150 anniversary of our first freedom struggle – what the Britishers called the Sepoy Mutiny – we must take measures to construct monuments in those places where they are needed. In this connection, I would particularly refer to one or two places in Orissa.
In Orissa there was a great freedom fighter called Veer Surendra Sai. People say that Nelson Mandela suffered imprisonment for the longest period in the world and that is for 26 years. You will be astonished to know that this great freedom fighter Veer Surendra Sai was kept in prison for 36 years by the Britishers. In fact he died in the prison in Asurgarh jail which is now in Chhattisgarh. He was blinded by the Britishers. His whole family suffered. However, there is no national monument in his name and nothing has been done to remember his memory.
There is a place in Orissa called Ghess. The whole family of the Ghess Zamindar took part in the freedom struggle. In the year 1857, more than half of the family members were hanged. Hati Singh and Madho Singh of the family were sent to kaala paani, to the present Andaman and Nicobar Islands. However, the Central Government has done nothing to preserve the memory of those freedom fighters.
There is another freedom fighter called Jai Rajguru. People say, history says, even Britishers say that Orissa was the last State where the Britishers could put their foot. It happened in 1804. After conquering the rest of the country, only they could conquer Orissa. In the battle of Kurdha, Orissa was defeated and the Britishers captured Puri, Gajapati and the whole State of Orissa. Before that, in 1886, Jai Rajguru was killed so brutally that it was unprecedented in the history. But nothing has been done for his memory. We have been demanding that at least a statue of Veer Surendra Sai should be installed somewhere in the premises of Parliament House as was done in the case of other national heroes. That has not been considered yet.
With these words, I would welcome the Bill that has been brought to fill up the vacancies. However, I once again appeal to the hon. Minister, rising above political considerations, not to push Jallianwala Bagh Trust into politics.
श्रीमती अम्बिका सोनी : àÉcÉänªÉ, gÉÉÒ ®ÉºÉÉ É˺Éc, SɵÉE´ÉiÉÉÔ ºÉÉc¤É, +ÉVÉxÉÉãÉÉ VÉÉÒ, ¶ÉèãÉäxp BÉÖEàÉÉ® VÉÉÒ, MÉhÉä¶É |ɺÉÉn VÉÉÒ, |ɺÉxxÉ +ÉÉSÉɪÉÇ VÉÉÒ iÉlÉÉ +ÉxªÉ ºÉnºªÉÉå xÉä +É{ÉxÉÉÒ-+É{ÉxÉÉÒ ¤ÉÉiÉå ®JÉÉÒ cé +ÉÉè® àÉéxÉä ºÉ£ÉÉÒ BÉEÉÒ ¤ÉÉiÉÉå BÉEÉä ध्यानपूर्वक नोट भी किया है। मैंने शुरू में ही कहा था कि इस संशोधन का उद्देश्य यह था कि जो तीन रिक्त स्थान थे, उनमें तीन नए नाम जोड़े जाएं। यह काम बिना संशोधन के संभव नहीं था। यह कोशिश की गई, सिर्फ मेरी तरफ से ही नहीं, इससे पहले स्टैंडिंग कमेटी का जिक्र किया गया था, जिसके अध्यक्ष निलोत्पल बासु जी थे, उस कमेटी में भी जब २००३ में यह संशोधन लाने की बात उठी थी, तब संसद में एक विधेयक प्रस्तुत किया गया था। वर्ष २००३ में पर्यटन और संस्कृति मंत्री द्वारा जो एम्स एंड ऑबजैक्टिव्स बताए गए थे, वे भी यही थे क The objective of the Trust over a period of time with the passing away of the trustees appointed for live, the situation has changed. The Government does not have proper representation. Therefore, with a view to filling up the vacancies caused on account of the passing away of the life trustees, it has become necessary to amend this Trust.
मेरे कहने का मतलब यह है कि जब यह मुद््दा स्टैडिंग कमेटी में विचाराधीन था तो नीलोत्पल बसु VÉÉÒ xÉä VÉÉä BÉEcÉ lÉÉ, =ºÉBÉEÉÒ AäMVÉèBÉD] BÉEÉä]ä¶ÉxÉ àÉä®ä {ÉÉºÉ cè* àÉé =ºÉä {Éfà BÉE® ºÉÖxÉÉ ºÉBÉEiÉÉÒ cÚÆ ãÉäÉÊBÉExÉ =xÉ ºÉ¤É BÉEÉÒ +ÉÉ{ÉBÉEÉä VÉÉxÉBÉEÉ®ÉÒ cè* àÉä®É =qäºªÉ ªÉc lÉÉ ÉÊBÉE càÉ <ºÉ àÉå ÉÊBÉEºÉÉÒ iÉ®c BÉEÉÒ ®ÉVÉxÉÉÒÉÊiÉ xÉ ãÉÉAÆ* àÉéxÉä ¶ÉÖâó+ÉÉiÉ àÉå £ÉÉÒ BÉEcÉ lÉÉ ÉÊBÉE VÉÉÊãɪÉÉÆ´ÉÉãÉÉ ¤ÉÉMÉ BÉEÉÒ ¶ÉcÉniÉ BÉEÉä àÉqäxÉVÉ® ®JÉiÉä cÖA =ºÉBÉEÉ ´ÉhÉÇxÉ ÉÊBÉEªÉÉ MɪÉÉ* ÉÊVÉºÉ àÉÉcÉèãÉ àÉå ¶ÉcÉniÉ nÉÒ MÉ<Ç, ÉÊVÉºÉ iÉ®c {ÉÚ®ÉÒ +ÉÉVÉÉnÉÒ BÉEä ºÉÆPÉÉÇ BÉEÉä ABÉE +ÉÉè® <ÉÎà{É]弃 ÉÊàÉãÉÉ, =ºÉ ªÉÉn BÉEÉä +ÉàÉ® ®JÉxÉä BÉEä ÉÊãÉA 1951 àÉå ABÉE ]ź] ¤ÉxÉɪÉÉ MɪÉÉ lÉÉ* =ºÉBÉEä {ÉÉÒUä VÉÉä BÉE®èBÉD]®, VÉVɤÉÉiÉ, <àÉÉä¶ÉxºÉ +ÉÉè® ºÉéÉÊ]àÉé]弃 lÉä, càÉxÉä =xÉàÉå ÉʤÉãBÉÖEãÉ £ÉÉÒ {ÉE䮤ÉnãÉ BÉE®xÉä BÉEÉ |ɪÉÃÉºÉ xÉcÉÓ ÉÊBÉEªÉÉ* VÉÉä iÉÉÒxÉ ºlÉÉxÉ ÉÊ®BÉDiÉ cÖA, càÉxÉä |ɪÉÉºÉ ÉÊBÉEªÉÉ =xÉBÉEä àÉÉvªÉàÉ ºÉä nä¶É BÉEÉÒ ®ÉVÉxÉÉÒÉÊiÉBÉE ºÉÉäSÉ BÉEÉä |ÉÉÊiÉÉÊxÉÉÊvÉi´É nä ºÉBÉEå* |ÉvÉÉxÉ àÉÆjÉÉÒ +ÉÉè® ÉÊ´É{ÉFÉ BÉEä xÉäiÉÉ BÉEÉä VÉÉä½xÉä ºÉä, àÉé ºÉàÉZÉiÉÉÒ cÚÆ ÉÊBÉE ®É]Å BÉEÉÒ ®ÉVÉxÉÉÒÉÊiÉBÉE ºÉÉäSÉ BÉEÉä xÉÖàÉÉ<ÇÆnMÉÉÒ nÉÒ MÉ<Ç cè* àÉé xÉcÉÓ àÉÉxÉiÉÉÒ cÚÆ +ÉÉè® +ÉÉ{ÉBÉEä ºÉÉlÉ £ÉÉÒ <ºÉ SÉSÉÉÇ àÉå xÉcÉÓ {ɽxÉÉ SÉÉciÉÉÒ cÚÆ ãÉäÉÊBÉExÉ àÉÖZÉä ºÉÖxÉ BÉE® ¤ÉcÖiÉ nÖJÉ cÖ+ÉÉ* VÉÉä xÉÉàÉ £ÉÉ®iÉÉÒªÉ ®É]ÅÉÒªÉ BÉEÉÆOÉäºÉ BÉEä +ÉvªÉFÉ BÉEÉ 1951 àÉå ®JÉÉ MɪÉÉ lÉÉ, =ºÉBÉEä ¤ÉÉ®ä àÉå +ÉÉVÉ ªÉc BÉEc ®cä cé ÉÊBÉE +ÉÉVÉ ´ÉèºÉÉÒ BÉEÉÆOÉäºÉ xÉcÉÓ ®cÉÒ* ªÉc ¤É½ÉÒ SÉSÉÉÇ BÉEÉ ÉÊ´ÉÉªÉ cÉä ºÉBÉEiÉÉ cè* +ÉMÉ® àÉé SÉÉcÚÆ iÉÉä c® {ÉÉ]ÉÔ BÉEä ¤ÉÉ®ä àÉå BÉEc ºÉBÉEiÉÉÒ cÚÆ ÉÊBÉE c® {ÉÉ]ÉÔ BÉEÉÒ ¶ÉÖâó+ÉÉiÉ BÉEèºÉä cÖ<Ç, +ÉÉVÉ ´Éä ÉÊBÉEºÉ ÉκlÉÉÊiÉ àÉå cé? +ÉÉSÉɪÉÇ VÉÉÒ àÉä®ä ºÉÉlÉ <ºÉ SÉÉÒVÉ àÉå xÉ +ÉÉAÆ iÉÉä +ÉSUÉ cè* càÉ ºÉ¤É VÉÉxÉiÉä cé ÉÊBÉE …(व्यवधान)
SHRI B. MAHTAB : How can you guarantee that the Indian National Congress President will not become the Prime Minister of India. The same person can also occupy both the posts. Again, this vacancy will also be there. … (Interruptions)
SHRIMATI AMBIKA SONI: It has happened in the past. All the Members have spoken about as to why this amendment was not brought about earlier. I really have no defence for that. I agree that amendment should have been brought earlier. But it is possible that many years went by where the Prime Minister of this country was also the President of the Indian National Congress. … (Interruptions) I am not going to stop. … (Interruptions) This is not fair. … (Interruptions) I have heard them. … (Interruptions)
SHRI BRAJA KISHORE TRIPATHY (PURI): Mahatma Gandhi had advised to dissolve the Congress Party. It was then a movement. After Independence, it has become a political party. You must heed to the advise of the Mahatma Gandhi. … (Interruptions)
SHRIMATI AMBIKA SONI: This Bill was brought about in 1951. We are talking about 1951. Now, I appeal to this House, right in the beginning, cutting across political parties in this House and cutting across the political spectrum, touching the north to east and south to west of our country, civil society, political society that everybody is going to commemorate 150 years of our Independent Struggle, paying tributes to all those stalwarts. You mention the names. Please give me the names, in writing. We are planning with the participation of everybody, all the 168 members of the National Committee, with the Prime Minister as chairperson to resurrect memorials, to construct memorials, to commemorate those events which we want posterity to remember, get inspired by and work for the unity and strength of our country, as our ancestors did to make us sit here and have this debate. It is in that larger spirit that I have introduced the Bill. It is in that larger spirit of national patriotism that I appeal to the House to make these amendments only to fill up vacant posts which have been caused by the death of eminent personnel, who were originally on the Trust. [r20] It is in that spirit that I ask for passing this Amendment Bill unanimously. I will say that I will personally take care of all the points that you have raised with regard to memorials, while I am in charge of this Ministry and I can assure the House that this Ministry is going to work for celebrating the diversity of our cultural heritage and promoting the strength and integrity of our country, on that basis. The suggestion of every hon. Member will be given due care, irrespective of political label. So, I would request all of you to kindly pass this Bill unanimously so that we can truly commemorate the 150 years of our independence struggle. Thank you.
MR. DEPUTY-SPEAKER: The question is:
“That the Bill to amend the Jallianwala Bagh National Memorial Act, 1951, be taken into consideration.” The motion was adopted.
MR. DEPUTY-SPEAKER: The House shall now take up clause by clause consideration of the Bill.
The question is:
“That clauses 2 to 6 stand part of the Bill.” The motion was adopted.
Clauses 2 to 6 were added to the Bill.
Clause 1, the Enacting Formula and the long Title were added to the Bill.
SHRIMATI AMBIKA SONI: I beg to move:
“That the Bill be passed.” MR. DEPUTY-SPEAKER: Motion moved:
“That the Bill be passed.” श्री मोहन सिंह (देवरिया):मैं समर्थन करता हूं कि यह विधेयक बहुत अच्छी स्पिरिट में आया है। इस विधेयक को पास करने के बाद, जलियांवाला बाग की घटना क्यों हुई थी, इस बारे में विस्तृत साहित्य भारत सरकार को प्रचारित करके बांटना चाहिए। मैं ऐसा मानता हूं कि भारत के इतिहास में सविल लिबर्टी को लेकरयह सबसे बड़ा सार्थक संघर्ष था। जब रौलट का बनाया हुआ कानून सैंट्रल असैम्बली में आया था तब मोहम्मद अली जिन्ना, पंडित मोती लाल नेहरू से लेकर पंडित मदन मोहन मालवीय तक, सबने मिलकर इसका जबरदस्त विरोध किया था। पूज्य राष्ट्रपति महात्मा गांधी ने पंडित मदन मोहन मालवीय जी को तार देकर कहा था कि यह राक्षसी कानून है और इसका किसी भी कीमत पर विरोध होना चाहिए। आज मेरी नजर में रौलट कानून पोटा, मीसा, डीआईआर और टाडा का पितामाह और पिता है, इसलिए लोगों को इस बात की जानकारी हो सके कि इस तरह के राक्षसी कानूनों के विरुद्ध भारत की धरती पर कितने जबरदस्त खून बहे हैं और भारत के राष्ट्र नेताओं ने इसके निर्माण के लिए अपनी कितनी बड़ी आहूति दी है। इसकी जानकारी भारत के जनमानस को कराने के लिए भारत सरकार को प्रयास करना चाहिए। इसी सुझाव के साथ मैं इसका समर्थन करता हूं।
श्रीमती अम्बिका सोनी : आपका सुझाव बहुत अच्छा है, मैं इसका स्वागत करती हूं।
MR. DEPUTY-SPEAKER: The question is:
“That the Bill be passed.” The motion was adopted.
____________ … (Interruptions)
SHRI ANIL BASU (ARAMBAGH): Sir, a very serious situation has developed. … (Interruptions) One Member of this House has created vandalism in the lobby of the West Bengal Assembly and incited the Members to conduct themselves like that. … (Interruptions)
MR. DEPUTY-SPEAKER: It is a matter of the State Assembly and they can raise it in the State Assembly. It is a State subject.
… (Interruptions)
MR. DEPUTY-SPEAKER: No. Please sit down. वहां के स्पीकार का अधिकार है।
...(व्यवधान)
MR. DEPUTY-SPEAKER: Nothing is being recorded.
(Interruptions) …* MR. DEPUTY-SPEAKER: Please sit down. This is a State matter. It will not go on record.
(Interruptions) … * MR. DEPUTY-SPEAKER: Nothing will go on record.
(Interruptions) …* MR. DEPUTY-SPEAKER: Please sit down. Please listen to me.
… (Interruptions)
MR. DEPUTY-SPEAKER: Please sit down. It is a State matter. I cannot allow you.
… (Interruptions)
MR. DEPUTY-SPEAKER: Shri Topdar, please listen to me.
DR. RAM CHANDRA DOME (BIRBHUM): Sir, the House should condemn it.… (Interruptions)
* Not recorded उपाध्यक्ष महोदय :आप पहले नोटिस दें,, फिर स्पीकर साहब देखेंगे कि इस पर क्या करना है। How can I allow to discuss a State matter?
… (Interruptions)
MR. DEPUTY-SPEAKER: Nothing is going on record. ÉÊ®BÉEÉbÇ {É® BÉÖEU £ÉÉÒ xÉcÉÓ MɪÉÉ cè* (Interruptions) …* * Not recorded