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

Need To Introduce Inner Line Permit System In Manipur. on 29 November, 2012

> Title: Need to introduce Inner Line Permit System in Manipur.

   

DR. THOKCHOM MEINYA (INNER MANIPUR): There has been a consistent demand for introduction of inner Line Permit in the State of Manipur. On 12 July 2012, the State Cabinet resolved to urge the Government of India to extend the provisions of the Bengal Eastern Frontier Regulations, 1873 to the State of Manipur.

          The Ministry of Home Affairs has reportedly opposed Manipur Government’s demand for the introduction of the provision of Inner Line Permit (ILP) system in the State under the Bengal Eastern Frontier Regulations, 1873. Centre has instead asked the State Government to defuse the crisis and keep strict vigil on the non-Manipuris who were engaged in different low paid trades like barber, mason besides the job of daily wage-labourer.

          On 13 July,2012, in consonance with the public demand for implementation of Inner Line Permit system to regulate inflow of outsiders, the State Assembly passed a resolution to put pressure on the Government of India to extend and adopt the Bengal Eastern Frontier Regulation, 1873 with necessary changes in the point of details to the state of Manipur.

          The private member resolution which read “that the Manipur legislative Assembly passes a resolution to extend and adopt the Bengal Eastern Frontier Regulation 1873 with necessary changes in the point of details to the State of Manipur and to urge the Government of India to comply the same” was passed by the House unanimously on the last day of the full Budget session on July 13.

          Now, I urge upon the Union Government, the Home Ministry, in particular, to immediately look into the matter and introduce the Inner Line Permit System in Manipur.