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

Shri S. Jaipal Reddy Moved The Motion Regarding Calling Upon The Prime Minister To ... on 13 December, 2000

Title: Shri S. Jaipal Reddy moved the motion regarding calling upon the Prime Minister to drop three Cabinet Ministers on the Babri Masjid Demolition Case. (Not concluded) 13.02 hrs. MR. SPEAKER: Hon. Members, I have to inform the House that Shrimati Ranee Narah and Shri Sushil Kumar Shinde, who have secured first and second priority in the ballot held for discussion on motion under Rule 184 have requested me to allow Shri S. Jaipal Reddy to initiate the discussion on their behalf. I have allowed Shri S. Jaipal Reddy to raise the discussion.… (Interruptions)

श्री विनय कटियार (फैजाबाद) : अध्यक्ष जी, मुझे इसकी शब्दावली पर आपत्ति है, इसमें लिखा गया है कि बाबरी मस्जिद को ढहाने में शामिल होने का प्रथम द्ृष्टया आरोप है। मुझे बाबरी मस्जिद शब्द पर आपत्ति है। क्या लोक सभा में बाबरी मस्जिद का निर्णय हो गया है।…( व्यवधान ) MR. SPEAKER: This will not go on record.(Interruptions) …* MR. SPEAKER: All parties have agreed to discuss this subject in the House.… (Interruptions)

श्री अशोक प्रधान (खुर्जा) : अध्यक्ष महोदय, यह एक्चुअली मंदिर है जिसे बाबरी मस्जिद का ढांचा कहा गया है।…( व्यवधान )

श्री लाल मुनि चौबे (बक्सर) : जिस समय ताला खुला, वह मंदिर था।…( व्यवधान )

MR. SPEAKER: No please. Hon. Members, please take your seats.… (Interruptions)

MR. SPEAKER: I am on my legs. Please understand.

Shri Jaipal Reddy, please.… (Interruptions)

MR. SPEAKER: Nothing should go on record.(Interruptions) …** Not recorded MR. SPEAKER: Please cooperate with the Chair.… (Interruptions)

MR. SPEAKER: Nothing should go on record.(Interruptions) … * SHRI TRILOCHAN KANUNGO (JAGATSINGHPUR): Sir, I have a point of order.

MR. SPEAKER: What is your point of order? Please quote the rule first.

SHRI TRILOCHAN KANUNGO : Sir, This is Rule 187 read with the ruling of the hon. Speaker on the 11th of December 2000. Sir, it is clear in Rule 187 that if any notice comes under Rule 184, under Rule 187 you dispose it of."The Speaker shall decide whether a motion or a part thereof is or is not admissible under these rules and disallow any motion or a part thereof when in his opinion it is an abuse of the right of moving a motion or is calculated to obstruct or prejudicially affect the procedure of the House or is in contravention of these rules. " This is rule 187. Your ruling is relevant. I am not reading the whole portion. I am reading the relevant portion only. I am not reading the whole text of your ruling but I am reading the relevant portion. "As the Speaker of the House, I am duty bound to follow and enforce the rules which have been given to me by the House. " Sir, you will enforce the rules."At the same time, it is also my duty to ensure that business of the House is transacted in an orderly manner. "Sir, I want to know in what way the contents of those earlier notices given by Shri Jaipal Reddy and others are different from the content of this notice. You admitted this notice of motion while disallowing the earlier notices of motions. * Not RecordedMr. Speaker, Sir, you can tell us. The House has the right to know under which circumstances and under which rule you have admitted this.… (Interruptions)

MR. SPEAKER: Shri Trilochan Kanungo, please understand that this is a different text of the motion. In fact, all the leaders have agreed. It is the consent of the House.

SHRI TRILOCHAN KANUNGO : Please quote the rules or the Constitution.

MR. SPEAKER: There is no point of order, please.… (Interruptions)

MR. SPEAKER: Shri Trilochan Kanungo, please take your seat.

SHRI TRILOCHAN KANUNGO : Shall I tear it?

MR. SPEAKER: This is too much.

SHRI TRILOCHAN KANUNGO : Yes, Sir, you can throw me out. But I will tell you that you are not following the rules.MR. SPEAKER: This is too much. Please take your seat. … (Interruptions)

MR. SPEAKER: Please take your seat.

SHRI TRILOCHAN KANUNGO : It is not correct. I want to know under which rule this has been done.MR. SPEAKER: Please take your seat. This is too much. What is this?

SHRI TRILOCHAN KANUNGO : You can throw me out. But you are not following the rules. I want to know this.… (Interruptions)

MR. SPEAKER: What is this? … (Interruptions)

MR. SPEAKER: Shri Trilochan Kanungo, do not think that it is your own house. Please take your seat. You should behave properly in the House according to the rules and regulations. Please take your seat.… (Interruptions)

MR. SPEAKER: Now, Shri Jaipal Reddy SHRI S. JAIPAL REDDY (MIRYALGUDA): Sir, I rise to move the motion under rule 184, the text of which is before the House."That this House calls upon the Prime Minister to drop three Ministers from his Government namely Shri Lal Krishna Advani, Dr. Murli Manohar Joshi and Kumari Uma Bharti against whom prima-facie charges have been found to exist for their involvement in the demolition of the Babri Masjid on 6th December, 1992 and disapproves the stand of the Prime Minister seeking to exonerate the concerned Ministers. "

श्री विनय कटियार :अध्यक्ष जी, हमने भी नोटिस दिया है। …( व्यवधान )
SHRI S. JAIPAL REDDY : Sir, I owe it to my conscience and I owe it to the country to move this motion. I am not indulging in a platitudinous protestation when I say that I move this with profound anguish and without any trace of malice. The tragedy of Indian politics is that we personalise political issues and ideological positions. I have not moved this certainly for lack of regard for anyone of the three Ministers. In fact, I have healthy respect for Shri Lal Krishna Advani who represents a combination of fierce ideological commitment and formidable political talent.I have always admired his ability to articulate his medieval ideology in a modern idiom, his mildewed worldview in a mellowed way. By the same token I have always regarded Dr. Murli Manohar Joshi as sui generis scholar scientist.
… (Interruptions)
MR. SPEAKER: Nothing should go on record except the speech of Shri S. Jaipal Reddy.
(Interruptions) … ** Not recorded SHRI S. JAIPAL REDDY : I have always regarded Dr. Murli Manohar Joshi as sui generis scholar scientist. But my philosophical problem with Dr. Murli Manohar Joshi is that he confuses history with mythology, philosophy with theology, astronomy with astrology. Sir, everybody in this House has a soft corner for our saffron sister `Uma Bharati’. She is a restless soul. … (Interruptions) Sir, I seek your protection. Her soul keeps alternating, transmigrating from ministry to monastery, from monastery to ministry, from kamandalism to mandalism, from mandalism to Kamandalism. … (Interruptions) Notwithstanding my happy personal equations, notwithstanding the considerable stature of personalities involved, it is my agonising may embarrassing duty to raise the quintessential question of the grave impropriety and the gross anomaly involved in the continuance of these Ministers. More immediately, I have been prompted and provoked by the salutary example made of Shri Harin Pathak. He was also criminally implicated in the context of public agitation. Our hon. Prime Minister, some time back, made distinction between issues involving corruption and political offences. This distinction, may I submit Sir, besides being dubious and devious is dangerous. The crime of demolition of Babri Mosque is much more serious, much more heinous than corruption. … (Interruptions)
श्री मोहन रावले (मुम्बई दक्षिण मध्य) : अध्यक्ष महोदय, मेरा पाइंट ऑफ आर्डर है।
अध्यक्ष महोदय : किस रूल के तहत ?
श्री मोहन रावले : अध्यक्ष महोदय, लोक सभा के प्रक्रिया तथा कार्य संचालन नियमों के नियम ५९ के तहत मैं व्यवस्था का प्रश्न आपके समक्ष प्रस्तुत करना चाहता हूं। अध्यक्ष महोदय, रूल ५९ में लिखा है :-
"No motion which seeks to raise discussion on a matter pending before any statutory tribunal or statutory authority performing any judicial or quasi-judicial functions or any commission or court of enquiry…" …(Interruptions)
SHRI S. JAIPAL REDDY : You have already given the ruling, Sir श्री मोहन रावले : इसमें लॉस्ट में जो लिखा है, उसे मैं पढ़कर बताना चाहता हूं :-"…if the Speaker is satisfied that it is not likely to prejudice the consideration of such matter by the statutory tribunal, statutory authority, commission or court of enquiry. "अभी इस पर लिब्राहन कमीशन बैठा है और यह डिसाइड नहीं हुआ है कि वह बाबरी मस्जिद थी या मंदिर था। …( व्यवधान )वह मंदिर है। …( व्यवधान )उन्होंने१२ नवम्बर को पूजा की थी। …( व्यवधान )
MR. SPEAKER: There is no point of order. Please take your seat.… (Interruptions)
MR. SPEAKER: There is no point of order. This will not go on record. (Interruptions) … MR. SPEAKER: Shri Jaipal Reddy, you can continue your speech.… (Interruptions)MR. SPEAKER: Please understand that all the parties have agreed to discuss it under rule 184.… (Interruptions)
MR. SPEAKER: Nothing will go on record.(Interruptions) …* MR. SPEAKER: There is no point of order.… (Interruptions)
SHRI S. JAIPAL REDDY : What is this, Sir?… (Interruptions)
MR. SPEAKER: Nothing should go on record except what Shri Jaipal Reddy speaks.
(Interruptions) …* MR. SPEAKER: Please take your seats.… (Interruptions)* Not Recorded SHRI S. JAIPAL REDDY : Sir, at this rate, nobody can make a speech in this House. I am afraid, even the Prime Minister will not be able to make his speech.… (Interruptions)
SHRI E. AHAMED (MANJERI): Sir, they do not even want to hear the Mover of the Motion. … (Interruptions)
अध्यक्ष महोदय : आप बैठ जाइए प्लीज़।… (Interruptions)
MR. SPEAKER: Nothing should go on record except the speech of Shri Jaipal Reddy. (Interruptions) …* श्री विनय कटियार : आप गलत बहस कराना चाहते हैं। …( व्यवधान )आप नियमों का पालन नहीं करना चाहते।…( व्यवधान )
अध्यक्ष महोदय : श्री कटियार, आप बैठ जाइए। जब आपको मौका मिलेगा, उस समय बोलिए।
SHRI PRIYA RANJAN DASMUNSI (RAIGANJ): Sir, I want to know as to whether Shri Katiyar or Shri Jaipal Reddy is the Mover of the Motion. There is a limit.
SHRI S. JAIPAL REDDY : Sir, I request all the hon. Members to have the patience to listen to me. They can counteract me when their turn comes.
MR. SPEAKER: Shri Jaipal Reddy, the main problem is that this is the lunch hour. That is why the hon. Members are very hungry.… (Interruptions)
SHRI S. JAIPAL REDDY : Sir, I am in the midst of my speech. As I said, the crime of demolition of Babri Mosque is more serious. … (Interruptions) What is this? How can I continue? … (Interruptions) What is this? According to me, it is Babri Mosque. … (Interruptions)* Not Recorded SHRI PRIYA RANJAN DASMUNSI : Sir, I am afraid that at this rate we will not allow every speaker to speak. Is this the way? … (Interruptions) The Mover of the Motion is not allowed to speak. … (Interruptions)
MR. SPEAKER: Nothing should go on record except the speech of Shri Jaipal Reddy. (Interruptions) …* SHRI E. AHAMED : Sir, it is the Babri Mosque. They have said it. … (Interruptions)
MR. SPEAKER: Shri Ahamed, please take your seat.
SHRI S. JAIPAL REDDY : Sir, it is indeed a colossal crime against our collective covenant, the Constitution of India. It is a monumental misdeed against our multi-cultural motherland. … (Interruptions) It has created a schism in the psyche of the people of India nay in the soul of our country. … (Interruptions) To equate it with the ordinary crime of corruption would be incorrect; to say that it is less than that would be atrocious. Sangh Parivar has regretted the incident; but refused to condemn it. … (Interruptions) Shri Atal Bihari Vajpayee and Shri L.K. Advani have also regretted the incident but refused to condemn it. I have not seen a single statement of the hon. Prime Minister in the last eight years in which he ever condemned the incident. Sir, each person is entitled to his own or her own appreciation of this incident. What is relevant for our purpose is not our differing evaluations and appreciations but the report of the C.B.I., and prima facie finding of the Sessions Court of Lucknow. According to the CBI, Sir, the three Ministers were involved in a criminal conspiracy to have this Masjid demolished. The CBI further says, "A suicide squad of Bajrang Dal was trained in the Chambal Valley to demolish this Masjid". According to the CBI, I am not speaking from my knowledge, … (Interruptions)* Not Recorded MR. SPEAKER: This will not go on record please.(Interruptions) …* श्री विनय कटियार :बजरंग दल के बारे में आप जो कह रहे हैं, उसे तो कोर्ट ने खारिज कर दिया है।…( व्यवधान )
अध्यक्ष महोदय : मि. कटियार, आपको भी बोलने का मौका मिलेगा। आपको भी इस पर बाद में बोलना है, तब आप अपनी बात कहिये।
SHRI S. JAIPAL REDDY : Shri L.K. Advani, according to the CBI, went on a hurricane tour whipping up the emotions of people for three days in various towns of UP, to mobilise the masses for congregation in Ayodhya on 6th December, 1992. One would like to know, Sir, why lakhs of people, karsevaks, were required to clean the floors and sweep the floors, the CBI says, Sir, … (Interruptions)
डॉ. विजय कुमार मल्होत्रा (दक्षिण दिल्ली): Sir, I am on a point of order. सी.बी.आई. की जिस चार्जशीट की बात यहां की जाती है, यह सबजूडिस है और उस मामले में आपने खुद कहा, it is sub judice… (Interruptions)
SHRI LAKSHMAN SETH (TAMLUK): What is happening, Sir? … (Interruptions)
SHRI S. JAIPAL REDDY : I am referring to the facts mentioned in the CBI version. How can you say that? … (Interruptions)
MR. SPEAKER: Dr. Malhotra, if you want to raise a point of order, you must first quote the rules.
DR. VIJAY KUMAR MALHOTRA : Sir, my point of order is that the matter is sub judice.
MR. SPEAKER: You must first quote the rules before you raise your point of order.
DR. VIJAY KUMAR MALHOTRA : I say that the CBI charge-sheet is sub judice.* Not Recorded MR. SPEAKER: You cannot say like that. If you have any point of order, you must quote the rules please. There is no point of order.… (Interruptions)
DR. VIJAY KUMAR MALHOTRA : Sir, under Rules 256 and 259, any matter which is sub judice cannot be raised in the House. You yourself, in your remarks, said the same thing. He should not refer to the CBI charge-sheet. Sir, you yourself said in your remarks that nothing which is sub judice should be quoted.… (Interruptions)
SHRI MANI SHANKAR AIYAR (MAYILADUTURAI): Sir, under Rule 249, they could not have mentioned about the charge-sheet in the Bofors Case. Then, how did they mention it?… (Interruptions)
MR. SPEAKER: First of all, please go through the Motion.… (Interruptions)
SHRI VARKALA RADHAKRISHNAN (CHIRAYINKIL): Sir, the CBI charge-sheet is a public document. It can be referred to, but we cannot give any opinion on that. … (Interruptions)
MR. SPEAKER: Please understand that the speeches are supposed to be made with reference to the Motion only.
DR. VIJAY KUMAR MALHOTRA : Sir, what is your ruling? … (Interruptions)
श्री रघुनाथ झा (गोपालगंज) : इस मोशन को जयपाल रेड्डी जी मूव कर रहे हैं, इस मोशन को अगर मुलायम सिंह यादव जी मूव करते तो बात समझ में आती। ये ही उसको तोड़ने वाले हैं और ये ही मोशन मूव कर रहे हैं। इनको ऐसा करने का क्या अधिकार है?…( व्यवधान )
MR. SPEAKER: In the first instance, I said in my observation that the Members should not speak about any matter which is pending in the court. That is already there.
SHRI S. JAIPAL REDDY : Sir, I am not speaking on the merits; I am referring to the version of the CBI.
MR. SPEAKER: Shri Jaipal Reddy, you should confine your speech to the Motion before the House.
SHRI S. JAIPAL REDDY : It is a public property; it is a version of the CBI, it is a version of the prosecution. If you do not want to have a debate, then let the House be stopped. … (Interruptions)
MR. SPEAKER: Please confine your speech to the Motion before the House.… (Interruptions)
MR. SPEAKER: Nothing should go on record.(Interruptions) …* MR. SPEAKER: Shri Reddy, please confine yourself to the Motion only. … (Interruptions)
SHRI S. JAIPAL REDDY : Sir, I am confining myself only to the Motion… (Interruptions) Sir, I never expected my talk to be music to the ears of the BJP. I am not here to ingratiate myself with anybody here. I am here to state facts – cold facts, hard facts… (Interruptions)
MR. SPEAKER: Shri Athavle, I have to take action against you.… (Interruptions)
MR. SPEAKER: Please take your seat. How can you speak without the permission of the Chair.… (Interruptions)
MR. SPEAKER: Please take your seat. … (Interruptions)
SHRI S. JAIPAL REDDY : Sir, according to the case of the CBI, it was submitted to the Court that a conspiracy was hatched on 5th December at the residence of our hon. Colleague, Shri Vinay Katiyar. That meeting was attended by Shri L.K.Advani. Shri L.K.Advani, Shri Vinay Katiyar and others hatched a conspiracy on 5th December to demolish this mosque in secrecy… (Interruptions)* Not Recorded श्री विनय कटियार : अध्यक्ष जी, मेरा नाम लिया गया है, मेरे घर का उल्लेख किया गया है।अध्यक्ष महोदय : जब आपको मौका मिलेगा, आप रिबट करना।
SHRI S. JAIPAL REDDY : Sir, I am not labelling allegation. I am only referring to the version of the CBI … (Interruptions) This is a CBI prosecution story… (Interruptions)
श्री विनय कटियार : अध्यक्ष जी, आप मेरी बात तो सुन लीजिए, मेरा नाम लिया गया है इसलिए मुझे सफाई देने का मौका तो दीजिए।
MR. SPEAKER: This is not an allegation against you. … (Interruptions)
SHRI S. JAIPAL REDDY : It is the CBI who has mentioned your name… (Interruptions) I would not like to mention your name and join issue with you… (Interruptions) I do not have the courage to join issue with you… (Interruptions)
अध्यक्ष महोदय : अभी नहीं। जब आपको मौका मिलेगा, तब रिबट करना। Shri Reddy, please address the Chair.
SHRI S. JAIPAL REDDY : Sir, at that meeting Shri L.K.Advani and others, according to the CBI, entered into a criminal conspiracy to demolish the mosque. According to CBI, Shri L.K.Advani on December 6th, as hundreds and thousands of people… (Interruptions)
THE MINISTER OF STATE IN THE MINISTRY OF HOME AFFAIRS (SHRI CH. VIDYASAGAR RAO): Sir, he cannot raise it… (Interruptions) The matter is sub-judice … (Interruptions)
श्री विनय कटियार : यह नियम के विपरीत बहस हो रही है…( व्यवधान )
MR. SPEAKER: Nothing will go on record.(Interruptions) …**NotRecorded SHRI S. JAIPAL REDDY: Sir, Shri Advani appealed to the excited people, the kar sevaks in Ayodhya to put up barricades on the roads so as to prevent the Central Forces from reaching the hot spot… (Interruptions) Sir, according to the CBI, Shri L.K.Advani advised the then Chief Minister of Uttar Pradesh, Shri Kalyan Singh not to resign until the mosque was brought down. The Sessions Court, after hearing both the CBI and the accused … (Interruptions)
MR. SPEAKER: Nothing should go on record.(Interruptions) …* SHRI S. JAIPAL REDDY : Sir, how can I speak like this? … (Interruptions) I request the Prime Minister to intervene, if he wants the House to run properly. … (Interruptions) I know much more than what the CBI does but I am not referring to them. I am referring to the CBI’s version for that alone is relevant.
THE MINISTER OF STATE IN THE MINISTRY OF HOME AFFAIRS (SHRI I.D. SWAMI): Sir, whatever CBI has said in its charge-sheet has been stayed by the court. So, it would influence the mind of the judges if we discuss that here.
SHRI VAIKO (SIVAKASI): The matter is before the court. It is sub judice.
SHRI S. JAIPAL REDDY : I am coming to the court. The Sessions Court, after hearing both the CBI Counsel and Counsels of the accused; after elaborate application of judicial mind; after taking three long years, found a prima facie case in all the charge-sheets made against Shri L.K. Advani and others. One may turn round and say, ‘Look, CBI is not under the Home Minister’. I know, Sir, the CBI is not formally under the Home Minister.* Not Recorded श्री लाल मुनी चौबे (बक्सर) : अध्यक्ष महोदय, आपके पास सीबीआई की रिपोर्ट नहीं है। बिना रिपोर्ट के यह कैसे किसी मनिस्टर पर चार्ज लगा सकते हैं? …( व्यवधान )सीबीआई के पास कोई सबूत हो तब तो यह चार्ज लगा सकते हैं।…( व्यवधान )
श्री मुलायम सिंह यादव (सम्भल) : अगर बहस नहीं चाहते हैं तो ठीक है, चलने दो जो चल रहा है।…( व्यवधान )
श्री लाल मुनी चौबे : अध्यक्ष जी, सीबीआई के नाम पर क्या यह असत्य नहीं बोल रहे हैं?… ( व्यवधान )
अध्यक्ष महोदय : आप बैठ जाइए।
श्री मुलायम सिंह यादव : वैसे ही बहस के लिए ये तैयार नहीं थे।… ( व्यवधान )
MR. SPEAKER: I have called Shri Jaipal Reddy, not you. Please take your seat.
SHRI S. JAIPAL REDDY : Sir, it may be argued by some friends that CBI is not formally under the Home Minister. I am aware of it. When recently a raid was organised on a particular industrial house, the Prime Minister made a statement saying that nothing was found in the house. I do not want to mention the name of the industrial house because that is beside the point; nor do I want to refer to the impropriety involved in his public statement, that is again beside the point. I would like to focus on this point alone. The Home Minister also thought it fit to make a public statement about the findings, or lack of findings of the CBI raid made on that industrial house. That shows the CBI is effectively under the Home Minister, Shri Advani. The Liberhan Commission is formally under the Home Minister Shri L.K. Advani. I know, Sir, Shri Advani is an ardent devotee of Lord Rama. … (Interruptions) Lord Rama, may I say in all humility, is not the monopoly of BJP or Sangh Parivar. May I say, Sir, as a Hindu, I myself give my palm to none in my veneration for the supreme virtues that Ram represents.… (Interruptions)…Lord Ram is supposed to permeate every inch of the universe. He is supposed to be omnipresent, omnipotent and omniscient. But Shri L.K. Advani and company would like to pin the Ram down to a disputed piece of 2.7 acre of land. When he represents the universe, they want to narrow him down to a disputed piece of 2.7 acres of land! Sir, Lord Ram is considered as Maryada Purushottam. I would like to ask whether there is maryada in Shri L.K. Advani sticking to the Home Ministry under the circumstances? Shri L.K. Advani is believed to be a representative of maryada by his admirers, not by me… (Interruptions)Sir, when hawala charge-sheet was filed against Shri L.K. Advani, though we were bitterly opposed to him, none of us questioned his financial integrity. There is nothing personal. We are here trying to understand the whole thing in terms of political discourse. Whether he would like to remain true to his image, to his reputation, is a matter best left to his conscience. But this mater has a lot to do with our Prime Minister too. When I gave the notice, I had only bargained for a drizzle. It developed into a downpour. It has now ended up as a dilution inundating all the Members of the NDA… (Interruptions) Sir, when I gave the notice, I had set out to catch or angle for some big fish. But as luck or ill-luck, have it lo and behold, I hit upon a whale, and that too the biggest whale. Who is the biggest whale? The Prime Minister of India, Shri Atal Bihari Vajpayee.… (Interruptions)
SHRI VAIKO : Sir, he is going to such a low level.… (Interruptions)
श्री राम नगीना मिश्र (पडरौना) : अध्यक्ष महोदय, मेरा पाइंट आफ आर्डर है। ये देश के प्रधान मंत्री को व्हेल मछली कह रहे हैं। …( व्यवधान )
SHRI S. JAIPAL REDDY : He understands the humour involved in it.… (Interruptions)
MR. SPEAKER: Nothing should go on record except the speech of Shri S. Jaipal Reddy.(Interruptions) … * MR. SPEAKER: Hon. Members, please take your seats.… (Interruptions)
MR. SPEAKER: Please understand. If there is anything objectionable, it can be expunged from the record. Now, please take your seats.
SHRI VAIKO : He has stooped to such a low and mean level. … (Interruptions)MR. SPEAKER: Shri Katiyar, please sit down.
SHRI S. JAIPAL REDDY : Our Prime Minister is a good- humoured poet. He understands the beauty of metaphor and humour. … (Interruptions) If they cannot understand humour, I cannot help it.
MR. SPEAKER: Shri Jaipal Reddy, please do not address them; address the Chair.… (Interruptions)
SHRI S. JAIPAL REDDY : Our Prime Minister has been using his poetic flair and oratorical power. … (Interruptions)
MR. SPEAKER: Shri Vaiko, please understand. Please do not disturb.… (Interruptions)
SHRI S. JAIPAL REDDY : To avoid taking a stand on issues, by dabbling, quibbling, dissembling, doublespeak and dissimulation, he has refused to associate himself with the demolition but at the same time has consistently refused to condemn it. When the demolition took place, Shri Vajpayee appeared to be neutral. I am reminded of the famous lines of the epic poet Dante, ‘Hottest places in the Hell are reserved for those who are neutral in a moral crisis.’ This Prime Minister was neutral in a moral crisis of epic magnitude. … (Interruptions)* Not Recorded SHRI VAIKO : Is this another metaphor from him? … (Interruptions)
SHRI S. JAIPAL REDDY : Therefore, for us, the hottest places in the Hell are not to be found in Hell; for, they are on Earth. They are in the Prime Minister’s seat. … (Interruptions) As a result of our Prime Minister’s studied posture of moderation and prevarication, they have not been able to figure out whether he is a converted liberal or a re-converted fundamentalist. He made a statement on the 6th December, 2000 and another on the 7th December, 2000. Since I am moving the Motion, I do not want to refer to any document but I would refer to the statements made by the Prime Minister here. If you think that I am taking the time of the House, I will not read those statements. The Prime Minister not only refused to accept the demand for resignation of the charge-sheeted Ministers but he also said that this movement for the Ramjanmabhoomi Temple was an expression of national sentiment. … (Interruptions) In 1996, at the height of the Ramjanmabhoomi movement, the BJP got only 20 per cent votes. Does it mean an expression of national sentiment? … (Interruptions) If you were saying that there must be a magnificent Ram Temple in Ayodhya, everybody would agree to it. … (Interruptions) In 1996, the Congress party got 30 per cent votes. If you did not know that, I can tell you. … (Interruptions)
MR. SPEAKER: Hon. Members, please understand, your side is also going to take part in the debate. Please do not disturb every time.… (Interruptions)
MR. SPEAKER: Shri Mishra, please do not disturb.… (Interruptions)
SHRI S. JAIPAL REDDY : Sir, these statements were made on video cameras. Fortunately, we are living in a television age. Otherwise, it would have been convenient for people to deny the statements. This was not a slip of tongue; not even a Freudian slip of tongue; but it was a slip of masks. He said that the Muslims could agree for the temple at the disputed site; the courts could decide in favour of Hindus for the Ram Temple. He was advising both the Muslim community and the courts. He was certainly not ordering the courts, but he was only advising the courts. The unique selling point, the strongest point of the Prime Minister has been his moderate face. When he made the statements, I do not know whether there was any single newspaper in the country – be it English or Hindi or language newspapers – which has not condemned the stance of the Prime Minister in its editorial. The liberal intelligentsia, the religious minorities who are taken in by the moderate face of the Prime Minister felt betrayed. They, in the language of Caesar, said, "Et tu Brut?" They said to themselves that this is the most unkindest curt of all. They asked, "Does it come from Shri Vajpayee?" This is what these people felt. Shri Govindacharya has been banished temporarily. But may I say this, Sir?… (Interruptions)
योगी आदित्यनाथ (गोरखपुर) : अध्यक्ष जी, जो सदस्य यहां मौजूद नहीं हैं उनका नाम क्यों लिया जा रहा है?… (Interruptions)
MR. SPEAKER: It is better not to mention the names of persons who are not in the House.… (Interruptions)
SHRI S. JAIPAL REDDY : Sir, Shri Govindacharya may have been banished temporarily, but I must say this on record here that the Prime Minister’s mask has vanished permanently. … (Interruptions)
श्री राम नगीना मिश्र : अध्यक्ष जी, भगवान राम देश की आस्था और संस्कृति के प्रतीक हैं।…( व्यवधान )
श्री लाल मुनी चौबे : अध्यक्ष जी, श्रीराम भारतीय संस्कृति के प्रतीक हैं। राम का उद्गार अगर निकलता है तो इन्हें क्या आपत्ति है। पूरा राष्ट्र उनके प्रति नतमस्तक है और उनके प्रति अगर राष्ट्र की भावना नहीं निकलेगी तो किसके प्रति निकलेगी?…( व्यवधान )ये गलत अर्थ में इसे ले रहे हैं। … (Interruptions)
MR. SPEAKER: This will not go on record.(Interruptions) … * श्री लाल मुनी चौबे (बक्सर) : राम तो कण-कण में व्याप्त हैं। लोग तो राम का नाम लेते हैं, राम की पूजा करते हैं, इनके मन में कौनसी भावना होती है। राम इस राष्ट्र की भावना के प्रतीक हैं।
अध्यक्ष महोदय : आप बैठ जाइये।… (Interruptions)
MR. SPEAKER: Shri Chaubey, please take your seat. This will not go on record.(Interruptions) … * MR. SPEAKER: Shri Chaubey, please take your seat.… (Interruptions)
SHRI S. JAIPAL REDDY : Sir, the mukhota of the Prime Minister, misleading as it was, I must confess, was also alluring. It had its practical virtues, and it had its incalculable and invaluable uses. Now that the Prime Minister has mounted the chauvinistic Hindutva tiger, I am afraid, he will end up inside the tiger. But what about the country? … (Interruptions) There are experienced elderly people who used to ask us not to provoke the tiger, otherwise, it would spring. This is what Neville Chamberlain thought when he entered into a Munich pact with Hitler. The question today is this. For liberals, for secularists, for humanists and for modernists, should it be Neville Chamberlain or Winston Churchill. * Not Recorded Sir, our country is finding itself in the same position that Germany found itself in 1932. When Adolf Hitler became the Chancellor, he did not have majority in the House. In two years’ from then, Sir, he became the sole dictator of the country. I am not saying that my fears will come true.
SHRI VAIKO : Are you recalling 1975?
SHRI S. JAIPAL REDDY : No. It is my prayer that my fears should prove to be lies. But I must articulate my fears. Many people were referring to my past. I am proud of every part of my past. Let me tell you that. I must confess that Shri Somnath Chatterjee warned us in those days itself not to embrace the BJP. He said that it would land the country in trouble.
SHRI VAIKO : Did he advise you to embrace Congress?
SHRI S. JAIPAL REDDY : I regret that I had not paid heed to the friendly forewarnings of the CPM leadership. … (Interruptions) I have always been moving to the Left. I have always been moving to the Left from the Right. Ravan had only ten heads, but I do not know how many heads the Sangh Pariwar has. It is an orchestra. So many instruments are sounded, but all of them convey the same message. The maestro of this orchestra is Shri Sudarshan, the Chief of the RSS who has come out with the bizarre bomb theory. He has come out with fresh information. If he knew that before, why did he not disclose that?
श्री मोहन रावले :अध्यक्ष महोदय, श्री के.एस. सुदर्शन इस हाउस के सदस्य नहीं हैं। यह कैसे उनका नाम ले सकते हैं? …( व्यवधान )यह बार-बार उनका नाम ले रहे हैं। …( व्यवधान )
SHRI S. JAIPAL REDDY : Shri Sudarshan has kept this secret to himself. He is guilty of an offence. He should be prosecuted for having withheld this information to himself and for not having mentioned this to the Government or to the CBI or to the court. … (Interruptions) Let me come to the censure part of my Motion. I, no doubt, seek this House to censure the chargesheeted Ministers. I am seeking the censure of the Prime Minister also because he has completed his pilgrim’s progress from hypocrisy to theocracy.

14.00 hrs.     I censure the Prime Minister for divesting the Prime Minister’s office, which is the chief executive office of one billion strong nation, of sectarian neutrality, which is the Constitutional foundation of a nation. I would like to impeach him, though there is no provision in the rule, for depriving the Indian polity of secular immunity. Many things could flow from the loss of this kind of immunity. He will be held responsible squarely at the bar of history. Sir, I know that the Prime Minister still commands majority because of the credibility or necessity, I do not know, of the NDA partners. Necessity is often converted into credibility. It is for them to decide. But, Sir, I would like to conclude my talk. The Prime Minister may continue to have the legal right to rule, he has lost the moral right to rule. From today he will be only a lame-duck Prime Minister and not a real one. MR. SPEAKER: The House stands adjourned for Lunch to meet at 1500 hours 1401 hours                                         The Lok Sabha then adjourned for Lunch till Fifteen of the Clock.

1500 hours The Lok Sabha re-assembled after Lunch at Fifteen of the Clock.

(Mr. Speaker in the Chair) MOTION RE:CALLING UPON THE PRIME MINISTERTO DROP THREE CABINET MINISTERS ON THE BABRI MASJID DEMOLITION CASE – contd.

THE MINISTER OF LAW, JUSTICE AND COMPANY AFFAIRS AND MINISTER OF SHIPPING (SHRI ARUN JAITLEY): Mr. Speaker, Sir, I am extremely grateful to you for having given me this opportunity to speak in opposition to the Motion moved by Shri Jaipal Reddy. Sir, I must confess that when Shri Reddy was speaking, I was certainly waiting for the substantive arguments and points that he is so well known for.

MR. SPEAKER: The mover has not come so far.

SHRI ARUN JAITLEY: Sir, he is now coming. He comes in but belatedly. Sir, knowing his great capacities as a Parliamentarian, I was waiting for all the substantial arguments in support of his Motion. But I kept on waiting till he concluded because what I got in return was an excellent choice of words, an excellent turn of phrases but really not many arguments as to why this House should have seriously considered his Motion. I must say that I have always had great affection and admiration for him, and I still have. I have always admired his choice of words but rarely his choice of Party. I have admired his turn of phrases but I have never been inspired by the turn in his ideology. He said that he owed it to his conscience to raise the issue today. But when I read what he has earlier said in the other House, I was asking myself whether he owed it to his conscience or whether he owed it to convenience.

Sir, this House as also the other House, on several occasions has had opportunities to discuss subjects of this kind. I was reading a statement made on 25th March, 1992 by the then Home Minister on the Ram Janmabhoomi-Babri Masjid issue when Shri Jaipal Reddy was the Leader of the Opposition in Rajya Sabha. Shri Reddy with his great command over the language got up to debunk that statement. I may just quote some extracts of what he has said earlier:"This statement is an essay in evasion, equivocation, and escapism and this particular attitude has characterised the Congress-I approach to this problem all along."Since 1986 the Congress-I has been quibbling and prevaricating. It has been sending out conflicting signals. The ambiguity in fact is a clear sign of complicity. I would like to know whether the Government of India is not colluding with the UP Government, whether the Congress-I is not colluding with the BJP. Today I do not have to find out the motives of the BJP. They are clearly malevolent; they are progressing according to a set plan; whatever they might be saying, they would be saying if at all with a particular plan in their mind. But what about the mind of the Congress-I? It appears to be split. If the BJP believes in what it calls positive secularism…" Thank you Sir, you complimented us."… the Congress-I appears to believe in paralytic secularism…." You complimented your present company by saying the Congress-I appears to believe in paralytic secularism. - But you did not conclude with that. "All these things indicate confusion, ambivalence and above all complicity of the Congress-I and the Government of India. This is not a statement worthy of consideration in this House because it does not state where the Government of India stands, it does not state where the Congress-I stands. We know where the BJP stands, we know where the UP Government stands. But we do not know where the Congress-I with its ostrich-like attitude stands."

You complimented your present company with a choice of phrases which I must say was somewhat better than the phrases you used today. But I regret to say that when you opened by saying that you owed your duty to your conscience, I regretted whether it was a duty to convenience of the present company or to the conscience that you claimed. You said you owed your duty to the nation. The last 33 months have seen a Government under Shri Vajpayee a tension free administration where social tensions in the society have, compared to what they were earlier, substantially been reduced. … (Interruptions) But, then, on the 4th of December this year you appeared worried and you wanted to rake up issues which were otherwise not occupying the space of mind in India at the moment and you wanted to create a situation by raising issues and deliberately so. I read your own confessions as to why you raised them. You certainly use good phrases. I do recollect Shri Jaipal Reddy the great moments which you say you are proud of every moment in your life and the stance you took. You fought the tyranny of the Emergency. You were with us maybe in a different Party. You have spoken all these years about the great virtues of democracy vis-à-vis dynasty. You articulated better than any of us. You have in the past spoken out your mind even on the Ayodhya issue which I just read out. I do recollect when the issue of probity in public life came on the question of Bofors, you were again better than any of us in articulating the stance against those who were guilty, or at least those being charged and appeared to be guilty. But, then, after doing all this, when you crossed over and you said that you frown upon reconversion, well, all I can say is that those who have mastered the art of reconversion really cannot do that.And when they do it, to borrow your phrase again - I regret to use it – but I will say "et tu, Brute". Shri Jaipal Reddy, men are judged by the company they keep. And men of principles have to be judged by the company they avoid.

SHRIMATI MARGARET ALVA (CANARA): That is why, Shri George Fernandes and Shri Yashwant Sinha are sitting with you today.

SHRI ARUN JAITLEY: But then, there are men who can invent new principles. We have known of men who can invent new principles but today, when I read your speech in 1992 and when I heard your speech today, I thought that some men have an infinite capacity even for inventing themselves or at least for reinventing themselves. It is because every word of what you said today does not somehow rhyme with what you had said earlier. Mr. Speaker Sir, I therefore, rise to oppose this Motion on several grounds. This Motion is a politically motivated one. In fact it is almost unprecedented. There is an element of a constitutional impropriety which is writ in the Motion itself. And this Motion seems to invent a new jurisprudence as far as this country is concerned. Sir, when I said that this Motion is politically motivated, let us look at the dates. The incident took place in Ayodhya on 6th December, 1992. The chargesheet, from which you referred to certain statements, was filed in 1993. It is seven-and-a-half years since the chargesheet has been filed. Now, Rule 184 says that matters of recent occurrence can be discussed. You relied upon a chargesheet which is seven-and-a-half years old. The special judge directed that the charge be framed, though a formal framing of the charge had not taken place as back as on 9th September, 1997. During this entire period, this country has seen three general elections. Two of the persons whose resignations have been demanded have been re-elected to Parliament on all the three occasions. One of them had been re-elected on two occasions. This issue has been debated several times in the past But then where was the occasion when the entire matter is before the courts? It is not only that. Every word of the chargesheet that you mentioned, the order which directs the framing of the charge you mentioned, is now challenged before the High Court by some of the accused persons. The High Court has directed stay of proceedings as far as the subordinate court is concerned and he would still say, "I will extensively refer to the chargesheet and say, ‘Well, this is the substance of accusation against so and so." Sir, the substance of accusation from the chargesheet has been referred to. There were occasions when we discussed issues which were sub judice but the exceptions are when no prejudice is likely to be caused to an accused person. That is the language itself of Rule 59. But when these are issues of larger public importance which may be incidentially mentioned pending in a case, we discussed those issues. But today, an attempt of what was being made was, "Let me refer to the substance of accusation from a chargesheet; let me here conduct a parallel trial to the detriment of those accused persons who are in court and let me comment upon it because every proceeding of the House, rightly so, gets publicity; prejudice the trial that they eventually have to go through." If there is a text book illustration of the sub judice rule having been violated, it was the reference to the chargesheet and I would certainly appeal to the hon. Speaker that let it not be a precedent for the future where charges of individual culpability can be discussed in the House. Let this not be cited as a precedent because it certainly will not be a very happy precedent.

SHRIMATI MARGARET ALVA : How was it that Bofors was discussed by you all?… (Interruptions)

डॉ. रघुवंश प्रसाद सिंह : प्रधान मंत्री ने जो बयान दिया, क्या वह भी सब-जुडिस है?

SHRI ARUN JAITLEY: Since a question has been raised, Shrimati Alva, I will certainly meet the point which you are raising. This House, certainly prior to the filing of the chargesheet, when the issue of Bofors was not sub judice, had discussed it on several occasions.After the filing of the charge-sheet, no individual culpability has ever been discussed or could have been discussed in this House. It is only when you raised certain issues in October last year, that it was certainly discussed.

SHRI MANI SHANKAR AIYAR (MAYILADUTURAI): It is simply not true. I request the hon. Speaker to refer to the record. … (Interruptions) We cannot have a Minister who is not telling the truth. This matter was repeatedly discussed. I had discussed it. He had answered it. It is completely untrue to say that after the charge-sheet was filed, there was no discussion. I think this is a matter of privilege which we should consider subsequent to this debate.… (Interruptions)

SHRI ARUN JAITLEY: What Shri Mani Shankar Aiyar should certainly consider when he reads the proceedings is that what was discussed in the House certainly was not at the instance of the Government but at his own instance.… (Interruptions)

SHRI MANI SHANKAR AIYAR : But it was discussed. You reply to it. You cannot deny that there was a discussion after the filing of the charge-sheet. Therefore, I do not understand the point you are making. I also charge you with violating the privileges of this House by not speaking the truth when you are a Minister sitting on the Treasury Benches.… (Interruptions)

SHRI ARUN JAITLEY: Shri Mani Shankar Aiyar, when you read the proceedings, I am afraid you will have to charge yourself for the reason what you now say is factually incorrect. … (Interruptions) Please allow me to continue. I am not yielding.

MR. SPEAKER: Shri Mani Shankar Aiyar, he is not yielding. Please take your seat.

SHRI ARUN JAITLEY: Sir, I am not yielding. When Shri Mani Shankar Aiyar and some of his friends raised the legal issue, it was the legal issue, whether somebody who is unfortunately a deceased one can be put in column 2 of the charge-sheet, which was discussed. The legality of it was discussed in the House and not the substance of the accusation against any individual. That is what was discussed in the House.

I said that the charge-sheet is politically motivated and it is not the call of conscience or a call of national duty. The mover of the Motion says in statements made outside: "We have moved this Motion because we want somebody’s image in the House to suffer. We want the image of the Leader of the House to suffer." This is the real motivation which has been given for moving this particular Motion as far as the Motion is concerned. After the essentially politically-motivated Motion, this House is told that this particular Motion has been moved with a call of conscience. If you consider the substance of this Motion, it says like this. I am not referring to the rules because in your ruling, Sir, you have said that with the consent of all the political parties if it is to be discussed in some form, it can be discussed. We did not want to run away from a discussion because there were some issues raised and we certainly want to use this opportunity to answer them. A Council of Ministers is collectively responsible to this House There are other rulings. Shri Jaipal Redy used the words: "I censure the Ministers and I censure the Prime Minister." Can a Motion to drop an individual Minister from the Council of Ministers ever be maintainable in a House? Your distinguished predecessors have repeatedly held the view. I am just quoting from ‘Kaul and Shakhder.’ It says: " A censure Motion seeking to drop a Minister from the Council of Ministers is inadmissible as the Council of Ministers is collectively responsible to the Lok Sabha."… (Interruptions) So, what we are discussing today is that the Council of Ministers is collectively responsible to the Lok Sabha. But the Motion is not against the collective Council of Ministers but against individuals. What we are, in fact, discussing today is this. Under Article 75, it is the prerogative of the Prime Minister whom he includes in his Council of Ministers and whom he excludes from his Council of Ministers. That prerogative of the Prime Minister should now be interfered with on an advice tendered to him whom to include and not to include in his Council of Ministers. I say so that this Motion, as moved, is not only unprecedented but also an act of constitutional impropriety. This Motion and the substance of the Motion, if I take it, is that there is a charge-sheet which has been filed against some members of the Council of Ministers. The charge-sheet was filed much before they became Ministers. We work under a system of civilised jurisprudence. The basis of our jurisprudence is that everybody is presumed to be innocent till his guilt is proved.… (Interruptions)

SHRI MANI SHANKAR AIYAR : It includes even Shri Sukh Ram and Shri Rameshwar Thakur.… (Interruptions) They are all innocent people till proved guilty. What new things are you saying?… (Interruptions)

SHRI ARUN JAITLEY: It includes even Shrimati Rabri Devi whom you are supporting!… (Interruptions)

MR. SPEAKER: Nothing should go on record except the Minister’s speech.(Interruptions) … * SHRI ARUN JAITLEY: It shall certainly be my duty, if you do not exhibit any unnecessary large anxiety, to also inform you about Shri Harin Pathak, please wait for the Government to come, I would do it. … (Interruptions) The law of the land is very clear - every person is presumed to be innocent till the guilt is proved. … (Interruptions)

SHRI MANI SHANKAR AIYAR : Even Rajiv Gandhi.

SHRI ARUN JAITLEY: Yes, certainly. Any person that you name, against whom a trial is pending, certainly there is no presumption of guilt against the person.… (Interruptions)

SHRI PRIYA RANJAN DASMUNSI : Except Rajiv Gandhi. … (Interruptions)* Not Recorded SHRI ARUN JAITLEY: I have not said that. I do not know why you should get so defensive on that subject. I have not received that illustration. Well, I have been factual and realistic, Shri Mani Shankar Aiyar, about the subject. … (Interruptions)

SHRI MANI SHANKAR AIYAR : You have said an untruth in this House. … (Interruptions) And you are going to face the consequences. … (Interruptions)

SHRI ARUN JAITLEY: Sir, I was hearing the Mover of the Motion. I rightly understood why no past precedent was cited. When I look around, is it the first time that such a contingency has arisen that a demand is being made that let us not look at what the substance of the case is; let us not look at what the case, in fact, is; what the case arises out of, but the mere fact that you have a charge-sheet against you, should be a ground that you should be excluded from holding any ministerial responsibilities? I am not referring to the fact that the charge-sheet itself, framing of the charge itself, had been stayed by the High Court - that is a separate issue altogether. But let us look at what is happening. We have an instance in this country. We have a Chief Minister of a State, charge-sheeted under an offence - under the Prevention of Corruption Act - the Chief Minister is entitled to his or her defences, but the Congress Party bargains with that Chief Minister, and gets all the 24 of its MLAs to become Ministers in the State. And the charge-sheet, Sir, is not for any case in any agitation but the charge-sheet is for having possession of assets disproportionate to your known income. It is a charge sheet of corruption.… (Interruptions)

SHRI MANI SHANKAR AIYAR : Are we talking about Babri or Rabri? … (Interruptions)

श्री राम प्रसाद सिंह (आरा) : श्री हरिन पाठक को रख लीजिए।…( व्यवधान )

अध्यक्ष महोदय : आप बैठ जाइए, प्लीज़।

SHRI ARUN JAITLEY: Sir, I am not referring either to Babri or Rabri, I am only referring to this new jurisprudence, which is being sought to be created in this House, that if you are charge-sheeted for corruption, hold as many offices as you can, but if there is a case arising out of an agitation, which you led, you must go out of office till your trial is completed. If this is going to be the substance of what the Congress Party’s stand in effect is, I am afraid this House will have no option but to outrightly reject it. Sir, this is not the only case, there would be cases and cases against political leaders. Shri Jaipal Reddy, you would recollect that when we all fought the tyranny of the Emergency, we all had fabricated charge sheets against us. I am sure, you must have been a victim yourself when there were charge sheets of this kind. My friends in the Left parties, certainly several others in the trade union movement, there have been charge-sheets against individuals; in the elections, there are tensions, there are charge-sheets against candidates, who subsequently get elected. Are we trying to formulate a general rule of thumb which everybody has to follow, irrespective of the case against you, irrespective of whether the charge-sheet is against you, essentially as a victim, and not a villain; irrespective of the fact that it may be an act of political vendetta; irrespective of the fact that it arises out of a political agitation against somebody, it may be the District administration or it may be the State Government, it may be the State Police, it may be the CBI, who has implicated you in a case, you must now start suffering punishment even before the trial commences.

SHRI MANI SHANKAR AIYAR : That is exactly what happened with Shri Antulay. … (Interruptions) Is it because he is a Muslim? … (Interruptions)

MR. SPEAKER: Shri Mani Shankar Aiyar, you can speak when your chance comes.… (Interruptions)

SHRI ARUN JAITLEY: For want of any better argument, do not, at least, communalise what is essentially a political or legal principle. It does not depend on the religion of a man … (Interruptions) You are trying to introduce a new principle for extraneous reasons. … (Interruptions)

SHRI PRAKASH PARANJPE (THANE): Mr. Speaker, Sir, what is he thinking of himself? Every now and then he is getting up and interrupting him. … (Interruptions)

MR. SPEAKER: Nothing will go on record except what the Law Minister says.(Interruptions) …* SHRI ARUN JAITLEY: Sir, when it came to supporting a Chief Minister who is charged of having disproportionate assets and extracting 24 ministerial portfolios, they conveniently forgot this principle. … (Interruptions) I am consciously repeating it because I know truth pinches at times. … (Interruptions)

SHRI SOMNATH CHATTERJEE (BOLPUR): There were even 93 Ministers.

SHRI ARUN JAITLEY: Shri Somnath Chatterjee, we are not on the size of the Ministry. We are on the new standard that is being enunciated. Is it somebody’s suggestion that this must be a general principle that if there is a chargesheet against an individual or that if he is charged by a court, he should not be allowed to contest the elections?

SHRI MANI SHANKAR AIYAR : He should not be taken into the Council of Ministers.

SHRI ARUN JAITLEY: I see. After the Hindu chargesheet and the Muslim chargesheet, the argument is that if you are chargesheeted and a charge is framed, you can contest elections, but should not hold the office which is the next step. I do not see any rationale as to why this distinction should be created. I recollect that recently two agencies made some suggestions to this effect that if a person is chargesheeted and a charge is framed by a court, then such a person should not be allowed to contest elections.* Not Recorded     Sir, a meeting was held by the Election Commission on the 20th April this year which was attended by the representatives of all the political parties. This question precisely was raised and the Election Commission said that, in its wisdom, if a charge is framed, out you go from the electoral process. It said that this should be the rule and the Act should be amdended for this purpose. On the 20th April, what was the stand that everybody took? I will just read from the proceedings of the meeting held by the Election Commission. The Bharatiya Janata Party, the Communist Party of India, the Communist Party of India (Marxist), the Indian National Congress, the Janata Dal (Secular), the Nationalist Congress Party, the All India Anna Dravida Munnetra Kazhagam, the All India Trinamool Congress, the Jammu and Kashmir National Congress, the Pattali Makkal Katchi, the Rashtriya Janata Dal, the Revolutionary Socialist Party, the Samajwadi Party, the Samata Party, the Shiromani Akali Dal of Shri Mann and the Sikkim Democratic Front did not agree with the Commission’s second proposal.

SHRI MANI SHANKAR AIYAR : Yes; we are talking not only of law, but also of propriety.

SHRI ARUN JAITLEY: Yes; the point about propriety comes in the next sentence.

MR. SPEAKER: Shri Mani Shankar Aiyar, the Minister is not addressing you. He is addressing the Chair. Why are you unnecessarily replying to him? Mr. Minister, do not address Shri Mani Shankar Aiyar. Please address the Chair.

SHRI ARUN JAITLEY: Sir, if I excite him, I think, I have succeeded in making a point. Sir, they did not agree with the Commission’s second proposal. They felt that anyone could be implicated in a case and a charge framed against him and that the conviction should be a must for any disqualification. The Bahujan Samaj Party did not make any comment. What was the argument of every political party? Though the BSP was silent, what was the argument of the Congress Party? The argument was: "You are conscious of the circumstances under which we operate." The power to prosecute, except in the CBI cases, is a decentralised power in India. There could be cases where anybody could be implicated in a case. This is not something which is unknown. You may be the victim of a vendetta. You may be brought in for collateral purposes. You are presumed to be innocent till the guilt is proved. But even pending trial, which must take ten years, you must start suffering the punishment – not contest elections. If this logic - Shri Mani Shankar Aiyar, you disagreed with it in this House today - was very important and very relevant for saying that somebody can be implicated in a case and till proved guilty, he should not go out of the electoral process. You now want to extend it irrespective of the character of the chargesheet. If something like this happens, such a man must not hold political office or ministerial office altogether. Well, I must say that this was as recent as on the 20th of April where every political party, including the Congress Party, took this very categorical stand. And the categorical stand is that because there are cases and cases, there may be cases which are very genuine, cases which really turn on moral turpitude being involved. There are cases in which the political party, in question, may feel, the leader of the party may feel, the Prime Minister of the party may feel, well, on account of this case, I do not want to, for the present, till such time a court verdict comes, go ahead and proceed in this matter. But there are cases. I will show it. Since Shri S. Jaipal Reddy read from the chargesheet, now, he will not be able to question when the other version is also given as to what substantially has happened there. What have people said about the instances which have taken place there? You raised the issue of my erstwhile colleague, Shri Harin Pathak, in the Government. I would urge upon you to let me say. I say this on the authority of the hon. Prime Minister because the offence in which Shri Harin Pathak was charge-sheeted was an offence in which Section 302 was mentioned. He thought that it was his moral duty that unless he cleared himself, he did not want to put the Government into an embarrassment. The newspapers were writing articles. But treat Shri Harin Pathak’s case as a test case as to how the aberrations can take place. When I use the word ‘victim’ or ‘villain’, I specifically had his case in mind. In his case, since he has made this public statement, I rely upon his statement. I have also seen some of the documents. Now, that the charge has also been quashed by the superior court and quashed on the first day, he goes to agitate against the police atrocities in the locality which he represents. He and some of his colleagues file a complaint against the police officer who has ransacked houses and beaten up the people. The police officer is injuncted from entering the locality by a court. Then, he, along with his colleague, Shri Ashok Bhat, moves to the High Court: "These are the atrocities committed. Please examine it as to what these police officers have done." The High Court appoints its Additional Registrar and Deputy Registrar. Officers of the rank of District Judge go there and find out what has happened. Those two judicial officers say: "While these two gentlemen are with us, some incident took place." The police presents a chargesheet saying: "In the crowd where the incident took place, these two were also seen around." The High Court, on their petition - after 15 years, they got this relief – said: "No charge can be framed against them - this was in August, 2000 - till the Commissioner’s Report is taken." The Commissioner’s Report is not taken. The charge is framed. On the very first day, the High Court says, "It is a violation of our directives. We quash this charge." But because he felt morally bound, some people were making a noise that it was a case of ‘Section 302’.

SHRI MANI SHANKAR AIYAR : Then, take him back. … (Interruptions)

SHRI ARUN JAITLEY: Well, whether he has to be taken back is a prerogative of the Prime Minister but, certainly, it is not for you to advise him. … (Interruptions)

SHRI MANI SHANKAR AIYAR : I can comment. … (Interruptions)

SHRI ARUN JAITLEY: Certainly, it is not for you.… (Interruptions) But if you extend this principle, when I saw the facts of his case, I asked myself: "Is Harin Pathak really a victim because as an elected representative, he was voicing the grievance of the people against the police?"Or can it be said that he is a villain in this who must be prosecuted, ousted from public life till such time he is exonerated by a court of law, which in his case has already taken more than fifteen years.

SHRI MANI SHANKAR AIYAR : Sir, I am on a point of order… (Interruptions) Sir, you had ruled that nothing that is sub judice should be influenced by what is said here. Do you not think that recitation by none less than the hon. Law Minister is designed to affect whatever the decision of the court is?

MR. SPEAKER: Shri Aiyar, please quote the rule first.… (Interruptions)

MR. SPEAKER: No point of order.

SHRI ARUN JAITLEY: When the chargesheet in the Ayodhya case was referred to, the sub judice rule was discarded; when references to Shri Harin Pathak were made, his innocence or guilt of, sub judice rule was discarded; and when I stand up to say, well the facts are not what he thought it was, I am told that his defence cannot be put up because the matter is sub judice… (Interruptions) I am afraid, today they have actually laid down double standards in many a way whether it was Babri or Rabri. But this is yet another case where anybody""""""""s chargesheet can be read, the accusation can be heard again but any defence of it would really attract the principle as far as pending chargesheet of sub judice matter is concerned.

Sir, there are several issues which have been raised on the basis of the chargesheet, which Shri Jaipal Reddy referred to the substance. I take that as an illustrative case. It is not that the incident of 6th of December took place anywhere behind the scene. There was no veil. The entire world media was there. We have had people after people who have been questioned on the basis of that instance.

SHRI S. JAIPAL REDDY : Mediamen were beaten up, their lenses were broken. There could not be anything.

SHRI ARUN JAITLEY: It was very unfortunate that happened. It is extremely unfortunate and condemnable that happened. But the issue I am referring to is not media. I have today tried to go through every list of who the people are. I yesterday saw a statement of the then Governor of Uttar Pradesh, Shri Satyanarayan Reddy. It is reported in the newspapers yesterday. He said, "I do remember that there was a CID Intelligence Report that Lal Krishna Advani was seen standing and pleading with the devotees that they should disperse and not create a law and order problem. I do not remember whether I added it in my report but I distinctly remember about the police officers briefing me in this case." We have not won. I have tried to bring out a list of several statements in which the police officer who was providing security to Shri Advani filed an affidavit, which I am holding in my hand. The police officer""""""""s affidavit is, "when the incident of Kar Sewaks of some people climbing to the dome started, Shri Advani said, """"""""I want to go there, stop them and pull them down"""""""". I consulted my superiors and said, """"""""we cannot permit you to go there because it is a law and order problem, there would be a threat to your security""""""""." … (Interruptions) There are statements, not one. Pick up any newspaper of 7th and 8th December and they have referred to some of them. Any newspaper will say and they will refer in detail to the incident but they all find mention that the leaders who were leading the movement were trying to plead with them not to damage the structure. There was a section of Kar Sewaks or people present there not listening to them. This is not one, but there are tens of witnesses who have deposed to that effect. But then you say, well at that time merely because the prosecuting or the investigating agency was in a position to certainly refer to certain facts, which in the submission of the persons who have been chargesheeted did not exist. They have maintained that some of the facts against them have been invented by those investigating agencies. Those persons are certainly entitled to a fair trial. They are not entitled to be convicted and punished before the trial begins and not certainly for political reasons eight years after the incident has occurred. Thrice they have won the election… (Interruptions)

श्री नागमणि (चतरा) : जब लालू यादव को चार्जशीट किया, तो पूरे देश में बीजेपी ने हंगामा किया। जब इनके मंत्री चार्जशीट हुए हैं, तो क्यों नहीं हटाए जा रहे हैं। …( व्यवधान )देश में कौन सा कानून चलेगा। क्या लालू जी के लिए दूसरा कानून चलेगा। …( व्यवधान ) MR. SPEAKER: Hon. Members, please take your seats.… (Interruptions)

MR. SPEAKER: Please take your seat.… (Interruptions)

MR. SPEAKER: Shri Nagmani please take your seat. This will not go on record.(Interruptions) … * MR. SPEAKER: Shri Nagmani, please take your seat.… (Interruptions)

MR. SPEAKER: Nothing should go on record except the speech of the Minister.(Interruptions) … ** Not Recorded MR. SPEAKER: Please take your seat.… (Interruptions)

MR. SPEAKER: Shri Nagmani, please take your set. What is this? आपको बात करने के लिए मौका मिलेगा। आप बैठ जाइए। …( व्यवधान )

MR. SPEAKER: Please take your seat. What is this? I am on my legs please.… (Interruptions)

MR. SPEAKER: Shri Nagmani, please take your seat. What is this?

श्री अरुण जेटली : अध्यक्ष महोदय, माननीय सदस्य ने जो कहा है, बेहतर होता कि वे अपने सहयोगी दल से यह प्रश्न पूछते। जब लालू जी का मामला आया था, तो उनका मापदंड दूसरा था और जब राबड़ी जी पर मुकद्दमा चला, तो मापदंड दूसरा था। यह प्रश्न आप हमसे न पूछिए, अपने सहयोगियों से पूछिए। … (Interruptions)

MR. SPEAKER: Nothing should go on record.

SHRI ARUN JAITLEY: Sir, a reference has been made to the statements of the hon. Prime Minister. The Prime Minister certainly would be replying to the debate and would be dealing with those statements. The NDA Government, not once but on several occasions in the last three years, has repeated categorically that we are bound only by the national agenda of the National Democratic Alliance. When I was listening to the very eloquent speech of Shri Jaipal Reddy, I was wondering what was it that was missing in that speech. Not once could he say that anybody has tinkered with or interfered with the due process of law.

SHRI MADHAVRAO SCINDIA: You are doing it now.

SHRI ARUN JAITLEY : Not once could he say that either in the thought or in the Commission this is something that the Government should not have done and the Government has done. Not a single illustration could be pointed out. I can refer here to all the cases which were registered against the accused persons between 1977 to 1980. When in l980, a new Government came back to power, it immediately started the process of withdrawing each one of those cases. There have been several illustrations in the past that this had been done. As far as this Government is concerned, not one illustration could be cited where our commitment to the rule of law could be questioned, that we had intervened in any case, in any particular manner. The hon. Prime Minister repeatedly had said, on the 7th of December last year – he said it in this House – that our National Agenda was very clear, that the NDA Government was bound by what the National Agenda said. And when he was questioned, -- the objections which you sought to take apart – the substance of what he said is very clear. All he said was that either the parties sit together and arrive at a settlement, or alternatively, if a settlement was not possible, the matter would be settled by a court. That was what the Prime Minister said and that is nothing new in what the Prime Minister had said. … (Interruptions) Sir, in the past –let me remind my friends – several Prime Ministers had held meetings to have both the parties sit across the table to have the tensions defused and try to attempt for a settlement, if it was possible. There is nothing new in it. There is nothing new about it. In fact, I was reading the Manifesto of the Congress Party of l99l….… (Interruptions)

SHRIMATI MARGARET ALVA : To whom are you reading it?

SHRI ARUN JAITLEY: I am sad that you have forgotten what was said in it. The Congress Party Manifesto, in l99l, precisely said this:"The Congress is committed to finding a negotiated settlement of this issue, which fully respects the sentiments – the phrase used was Bhavanayein of both the communities involved." … (Interruptions)

MR. SPEAKER: Nothing should go on record. (Interruptions) …* SHRI ARUN JAITLEY: If such a settlement cannot be reached, all parties must respect the order and the verdict of the court.

SHRI PRIYA RANJAN DASMUNSI : Absolutely! I congratulate our political advocate for reminding us about our commitment (Interruptions)

SHRI MANI SHANKAR AIYAR : Every word is our words. I want him to make every one, of our words, his.

SHRI ARUN JAITLEY: I thought, Shri Priya Ranjan Dasmunsi, since you were earlier being reminded that your party believes in paralytic secularism, I must also remind you about what your Manifesto said in 1991. Your Manifesto clearly said, " negotiated settlement, … if that was not possible, in that event …"… (Interruptions)

SHRI MANI SHANKAR AIYAR : Our sentiments were for both the communities. … (Interruptions) We did not say Hindu and Muslim sentiments. That is what our Manifesto said. . … (Interruptions)

SHRI ARUN JAITLEY: That is what the Prime Minister had said.

SHRI MANI SHANKAR AIYAR : We did say sentiments of Arun Jaitley and Shri Syed Shahnawaz Hussain together. … (Interruptions)

SHRI ARUN JAITLETY: That is the spirit. That is the spirit of what precisely the Prime Minister had said and if somebody is committed to the words of ….… (Interruptions)

MR. SPEAKER: Shri Mani Shankar Aiyar, please. … (Interruptions)

MR. SPEAKER: Nothing should go on record except what the hon. Minister says. (Interruptions) … ** Not Record SHRI ARUN JAITLEY: The statement made by the Prime Minister was clear. … (Interruptions)

MR. SPEAKER: Shri E. Ahamed, what is this please?… (Interruptions)

MR. SPEAKER: Please take your seat.

SHRI ARUN JAITLEY: The substance of the Prime Minister’s statement was precisely this, that if a settlement is …… (Interruptions)Well, if both were committed for paralytic secularism earlier, I cannot explain it any further today. Sir, the substance of the Prime Minister’s statement was precisely this – negotiated settlement or a judicial verdict. … (Interruptions) Since you have been only reminded of what happened in 1991 and what you said in 1991 which is not at variance with which what the Prime Minister has said, let me also remind you that the history of this case did not start with 1991. It certainly started much earlier. When you speak in terms of sentiment, there was a time when your Party also had a very valuable role in creating that sentiment. What was the substance of the case in 1986 when the locks were opened? … (Interruptions)

SHRI MANI SHANKAR AIYAR : And the man who opened it is now in your Party. … (Interruptions)

SHRI ARUN JAITLEY: In 1986, the Government at the Centre and the Government in the State belonged to one Party. I am very grateful that Shri Mulayam Singh Yadav is echoing something on the locks being opened. … (Interruptions) I will certainly remind you of what he has said about you. Sir, in 1986, the substance of the case was about Section 145, if putting the lock or opening the lock is going to create a law and order problem. The District Administration says that there is no law and order problem. The locks were opened. In 1986 who was in power in the State and at the Centre? In 1989 what was the sentiment behind the fact when you say, "we now go and perform a shilaniyas". … (Interruptions)

SHRI SOMNATH CHATTERJEE : You are following their sentiment.… (Interruptions)

SHRI ARUN JAITLEY: Shri Somnath Chatterjee, let me say this that you were not a party to the shilaniyas. … (Interruptions)

SHRI SOMNATH CHATTERJEE : I am not opposed to that. … (Interruptions)

SHRI ARUN JAITLEY: But I find silence in those ranks which were a party to the shilaniyas on the basis of a particular sentiment. Who made the statement launching an election campaign in Ayodhya and said: मैं यहां आकर धन्य हो गया हूं। These are all parts of history which cannot be erased and suddenly you turn around and say, suggesting a negotiating settlement or a judicial verdict, this is the gross impropriety and suddenly start using all the phrases, which have been unknown, at least some of those expressions have been new to this particular House itself. Therefore, you say: `on the strength of this, we revive our eight-year old memory; we are very concerned about the fact that India for the last three years has seen a tension-free governance; we must raise issues, which create problems’. That seems to be the substance and really the call behind this particular motion. … (Interruptions)

SHRI MANI SHANKAR AIYAR : What is happening in Gujarat even today? … (Interruptions)

MR. SPEAKER: Shri Mani Shankar Aiyar, please do not disturb him.… (Interruptions)

SHRI ARUN JAITLEY: This motion, besides being constitutionally impermissible besides interfering with the prerogative that belongs to the Prime Minister, while piercing the principle of collective responsibility, is intended to surcharge an environment in the country. The country has been free from it during the last three years of the NDA governance. Sir, this motion, on the very public statement made by the mover of the motion, is not intended to seriously debate an issue, but is intended in his own words, to tarnish the image of the Leader of the House. That, he says, is the object behind this entire exercise. … (Interruptions)

SHRI S. JAIPAL REDDY : Sir, I want to place on record and I would like to say that I made no such statement outside. … (Interruptions)

SHRI ARUN JAITLEY: I am very glad that you are not insisting on that statement at the moment. But, then, the newspapers that have quoted you, certainly created the impression to that effect. When you were asked: "the Congress MP in the Lok Sabha, Shri Jaipal Reddy defends the expensive adjournments". `We agree that it is a terrible loss. But just compare it to the exposure to the real image of Vajpayee.’ That is our object. … … (Interruptions)

SHRI S. JAIPAL REDDY : On record, I would like to state that I have made no such statement. … (Interruptions)

SHRI ARUN JAITLEY: Well, Shri Jaipal Reddy, I am extremely grateful to you - despite our political differences, I have always admired you as a very honourable man - that you have stated this categorically in this House and I think that issue at least can be put to rest with your denying that you never made that statement.

MR. SPEAKER: Just a minute, Mr. Minister. Shri Paranjpe, today I think your behaviour in the House is not good. Please mind that. Yes, Mr. Minister, you can continue.

SHRI ARUN JAITLEY: Sir, let me say that this Motion was really intended to surcharge the environment, to rob this House of a lot of legislative business and the pending national issues which had to be discussed and, finally, the object was to lay down a new legal principle that irrespective of a case, whether a person is a victim of a charge-sheet or he is actually a person who is involved, without leaving it to the prerogative of the Prime minister, for such a person, the punishment must start even before the trial. This position is politically, constitutionally and legally an untenable position. I would, therefore, appeal to the House to outrightly reject this Motion. Thank you, Sir.

SHRI SOMNATH CHATTERJEE : Mr. Speaker, Sir, we have heard – at least I have heard – with rapt attention what our distinguished Minister for Law, Justice – also Justice, I believe – and Company Affairs has just now said. He is a good lawyer. I had something to do with law, maybe in a much humbler way. One of the indications of a good lawyer is that if you have a bad case, then attack your opponent and take up a holier-than-thou attitude. This is precisely what I have seen today. One thing that Mr. Law Minister has studiously omitted to read was the Motion itself. He said that this is a trial which is going on, that we are making comments on the merits of the case.

1557 hours (Mr. Deputy-Speaker in the Chair)     His expression is, it is a parallel trial. That is why I said, go on trying to mislead, may not be consciously but by habit. The Motion reads thus: "This House calls upon the Prime Minister to drop three Ministers from his Government namely Shri Lal Krishna Advani, Dr. Murli Manohar Joshi and Kumari Uma Bharti". It is not a Censure Motion against the three Ministers. What Shri Jaitley tried to establish and said was that it was not permissible. That is not so at all. The Motion further reads: "against whom prima-facie charges have been found to exist". This is precisely our contention. We are not passing any judgement on the merits of the case, no opinion even, because certain prima facie charges have been found to exist with regard to their involvement in the demolition of the Babri Masjid. Therefore, all the assumptions on which elaborate arguments have been made, namely, it is a trial by the Parliament, it is passing judgements on the persons concerned, or it is a Censure Motion against three Ministers, are not correct. We were told about collective responsibility. We were given a quotation from Kaul and Shakdher, which has no relevance at all. I am sure, he does not believe in many of the things he has said, but he has to say those. Not that I am saying that he is insincere, he is sincere to a wrong cause. That is the problem.Sir, as I said, I stand here to take part in a very vital debate, to my mind, and it is our duty to stand by the Constitution, by the country and by the people, which are under a very serious attack by dangerous combination of communal, fundamentalist and power-hungry people who have openly denounced the relevance of any political ideology.

16.00 hrs.     They say that ideology is irrelevant; the only thing which is important in a coalition Government is to assume power somehow and remain in power, and that is the exhibition we are having. There is no common principle, and there is no common ideology. Shri L.K. Advani, who is one of the leading lights of this Government, has more than once said, "विचारधारा में क्या है, यह सत्ता की बात है।"

श्री विनय कटियार : बंगाल में क्या हुआ ?
श्री सोमनाथ चटर्जी : शुरू हो गया।
MR. DEPUTY-SPEAKER: Please do not pass such remarks. He is a very senior leader.
SHRI SOMNATH CHATTERJEE : Yes, they are holding to power. From newspapers, we find a lot of problems inside, but somehow they are clinging to power without any sense of responsibility or propriety towards the common people. Shri Jaitley twice said, "It was a tension-free administration". I wish Atal Bihari ji a tension-free tenure, but unfortunately, he looks under great tension because he has to lead 24 parties; he has to see who is making what claim, on what basis, how many resignations he has to deal with, how to sort of put off the problems, how Shri Ram Naik has to bend on his knees etc. I am glad that you have bent on your knees. I wanted you to fall flat to withdraw all the charges. So, you are not lightening the burden of the Prime Minister. Admit that he is under tension, under pressure, and he has to act under pressure. He is not a free man -- not free from his colleagues, not free from his allies, not free from the VHP, not free from the Shiv Sena, not free from the Bajrang Dal, not free from the Hanuman Sena, and not free from the RSS. The man is totally grinding under pressure; and this is the problem of this gentleman whom we know very well. I have respect for him. Sir, for the last few days, this House did not function or rather could not function. Why? Everybody knows in this country the relevance or importance of 6th of December. Every year, we raise this issue in this House; people raise it outside the House because this has been treated to be one of the blackest days in the history of independent India when our very secular fabric was deliberately attacked. … (Interruptions)
MR. DEPUTY-SPEAKER: What is going on here?
SHRI SOMNATH CHATTERJEE : Nobody can forget 6th of December. Be it a dhancha or a mosque or a temple, why do you have to demolish it, I do not know. Why were all these people taken there? We were told that they would sing kirtans and bhajans. … (Interruptions)
MR. DEPUTY-SPEAKER: Shri Vinay Katiyar, I have to take serious note of your comments. When you get your chance, you can speak but not like this.
SHRI SOMNATH CHATTERJEE : Why leaders of the eminence of Shri Lal Krishna Advani … (Interruptions)
श्री विनय कटियार : बंगाल में तो आनन्द मार्गियों को मार दिया गया।…( व्यवधान )
श्री विष्णु पद राय (अंडमान और निकोबार द्वीप समूह) : उपाध्यक्ष महोदय, बंगाल में तो आनन्द मार्गियों को मारा ही नहीं, बल्कि जिन्दा जलाया गया।…( व्यवधान )
उपाध्यक्ष महोदय : प्लीज कटियार जी आप बैठिए। जब आपका नंबर आए, तब आप अपनी बात कहें।
श्री विनय कटियार : उपाध्यक्ष महोदय, मैंने तो कुछ नहीं कहा है। मैंने तो सिर्फ यह कहा है कि पश्चिम बंगाल में आनन्द मार्गियों को जिन्दा जला दिया गया।…( व्यवधान )
MR. DEPUTY-SPEAKER: Please do not disturb or interrupt him. You have to resume your seat.
SHRI SOMNATH CHATTERJEE : I am not going into too many details. … (Interruptions) A large number of people had assembled apparently for singing kirtans and bhajans. Then, in the presence of exalted political leaders like Shri L.K. Advani, Dr. Murli Manohar Joshi and Kumari Uma Bharati, and so many sadhvis and sadhus, ultimately, we saw that the structure that was there was no longer there. Now, how did it happen? We are not deciding it here. Nobody even has the temerity to try to do that. We have our own views. But here we have gone much further. It is because there is a very important organisation, one of the wings of the Government of India and the hon. Prime Minister – which was earlier under the Home Minister – namely the CBI which has given certain prima facie findings. Who is deciding it? But knowing that such an important issue will, no doubt, be raised, what has happened? When the demand for the resignation of the three Ministers was made, what was the response of the Government? What was the response of the hon. Prime Minister? He never came to the House. He never sent an intimation that he would come and explain the position to the House. It is because soon we found that he has made certain statements that have not only troubled us but also troubled the allies – if I may say so, with due respect to them – and rightly so. It is a different matter whether they have subsequently been satisfied or not. It is their concern. Sir, it was a matter that caused tremendous concern. One statement was clarified in the residence of a junior Minister, for whom we have a lot of affection, at an Iftaar party. I would like to say it here on record that on that very day we had a function where a journalist told me that he had to rush to the Iftaar party because the Prime Minister will give a clarification of his earlier statement. Therefore, newspersons are being called at the Iftaar party but not the Members of this House. The Members of this House are not taken into confidence. No meeting has been held. He never called the Leaders of the Opposition Parties. When the hon. Speaker tried to intervene and he did intervene, he called the Leaders for a discussion he requested the hon. Prime Minister to come but in condescension he decided not to attend. Mr. Prime Minister, you are the Leader of this House. Nobody has anything against you personally. We all respect you. You are entitled to our respect apart from holding the position of the Head of the Government of this country. Even, there was no attempt to normalise the situation; and to explain your position. Although we find that you are calling emergency meetings of the allies as if to show that you are treating the rest of the country as your enemies. Sir, you may have political differences. But this is a question of the country’s future. It has created tremendous problems. There have been communal conflagrations at Rae Barreily, at Moradabad, in South India, in Uttar Pradesh and in so many other places. It was because of the effect of the statement of the hon. Prime Minister. What crime did we commit by asking for a discussion under Rule 184? This was steadfastly refused for four days and ultimately the Government has agreed. What was this opposition for? Nobody can say that the subject matter that we wanted to discuss or we are discussing today is not of importance or not of moment. It is a matter of moment for the country as a whole for maintaining the secular foundations of this country. Sir, if the hon. Prime Minister treats some people as more important; some people as only to be looked at by him, then there is problem and the House could not sit for so many days. We have responded immediately whenever the hon. Speaker called us for a meeting. Sir, what did we find from the statement of the hon. Prime Minister? He could have said that he did not agree with the resignation of the Ministers or that he shall not remove them from the Government and that he did not find anything against them. He could have stopped there. That would have been the end of the issue. But he went much further. He said that it was the manifestation of national feelings. राष्ट्रीय भावना का प्रकटीकरण। Expression of national sentiment or national feeling."राष्ट्रीय भावना के प्रकटीकरण का जो काम था, वह अभी पूरा नहीं हुआ। "What was the provocation for this? A demand for resignation of the Ministers need not have prompted such an answer! Not once, but a second time and a third time the same thing has been repeated. At the Iftaar party also he said that. Shri Jaitley makes a very laboured presentation saying that nothing had been said and that he was trying to give a solution. First of all, what is meant by national sentiment? Whose sentiment were you referring to Mr. Prime Minister? Were you talking of all these people’s sentiment - Hindus, Muslims, Christians, Sikhs and everybody else? Are they concerned about it except by way of shock when you talked of construction of a temple there as, "वह काम अभी पूरा नहीं हुआ। " It could only refer to the construction of the temple. Who are interested in it? Who have demanded it? It is only a section of the Hindus. Mr. Prime Minister, who has given the authority, to the BJP or Shri Atal Bihari Vajpayee, who has given you that authority to talk on behalf of the entire country? What is ‘bhavana’? How do you know about it? Why do you arrogate it to yourself? Is it just because you have a minority vote and you tried to have a motley combination of 27 to 28 parties for formation of Government with no similar political ideology? Now you take it upon yourself suddenly, when every matter is pending in courts. Why does not your Law Minister advise you whether you are breaching the law of sub judice or not instead of giving lecture to us? Mr. Prime Minister went further to say, ‘I have not supported the demolition of the mosque, but what is of importance is how the temple should be constructed.’ I remember, I was in this House when Shri Atal Bihari Vajpayee entered from that side and stood up there. He said, ‘I regret.’ He had used the word ‘regret’. I am sorry if he has said something else, but his elaboration took away the sense of sorrow or sense of regret. Mr. Deputy-Speaker, Sir, how are we being blamed? The entire nation, all the national newspapers, editorials, and every paper commented adversely upon it. What has happened to Atal Bihari Vajpayee? He was known to be a moderate face. Whether he was wearing a mukhauta or not I do not know, and I am not going into it but he is known to be a liberal and a moderate influence. Many members among allies have expressed their faith in Atal Bihari Vajpayee, if not in NDA as such. Suddenly what has happened? It is not only that the Prime Minister made a statement at a very crucial stage, for sometime now, we find that VHP has started making noises. Shri J.P. Mathur, a very senior member of BJP had said and I quote it from The Hindu published in 1997:"The BJP believes the Ram temple issue as an important issue connected with emotions and national sentiments. As for the feelings of Muslims, I would say that in India we have often respected their feelings. They should also appreciate the sentiments of the majority community."Is it the spirit of accommodation that is being talked about? Is this the expression of national sentiment? The VHP is taking steps. They have said that the construction materials are now ready and that it would be done during the Kumbha Mela. Let us see the circumstances and consider them. What did Shri Vajpayee say in his meeting at the Staten Islands? This is the editorial of The Hindustan Times of 8th December:"At a function that was organised by the Vishwa Hindu Parishad, he reassured sadhus angry with NDA’s betrayal of the BJP agenda by declaring that he was a swayamsevak and would remain one. His current statement therefore is being treated as a proof that he has had a change of heart. Mr. Vajpayee needs to tell us where he stands. He needs also to emphasise that a sectarian movement cannot be described as an expression of rashtriya bhavana in a pluralistic society. As Prime Minister, he needs to choose his words more carefully. Mr. L.K. Advani has yet to condemn the demolition or to admit that it was a deeply shameful affair. Similarly, Mr. Murli Manohar Joshi will not go beyond calling it unfortunate. All these suggest that despite his failing power and despite his show of moderation, the BJP still retains the potential to become the party of the rath yatra, of the demolition and the mayhem that followed." There are other things also. We have found how the VHP is making preparations. They have said that the sadhus would make an announcement during the Kumbha Mela about the timetable for the construction of the temple. We have found that there is no denial that a large number of carvings are being done. They are otherwise ready. It is only a question of taking and putting the items there. The Indian Express of the 8th December says:"The VHP General Secretary … told a press conference in the afternoon, ‘The Prime Minister has given voice to the feelings of the country’s 900 million Hindus’ and added that a convoy of trucks carrying stones for the construction of the sanctum sanctorum of the temple left Rajasthan yesterday and would reach Ayodhya within a week. "

SHRI VIJAY GOEL (CHANDNI CHOWK): The issue is not of the VHP; the issue is of dropping three Ministers. … (Interruptions)

MR. DEPUTY-SPEAKER: Shri Goel, please allow him to continue.

SHRI SOMNATH CHATTERJEE : I am now referring to The Hindu dated the 8th December, 2000. It says, ‘The General Secretary of the Vishwa Hindu Parishad today said 5,000 cubic feet of completed stonework to be used in the garbhagriha (sanctum sanctorum) of the proposed Ram Temple has been dispatched to Ayodhya in the run up to the construction of the shrine at the disputed site. The stones would be kept at three places in Ayodhya including Karsevakpuram. The schedule for the construction of the temple would be decided at a three-day meeting of the dharmasansad, the apex decision-making body of the Sangh Parivar outfit comprising religious leaders, from 19th to 21st January at the Kumbha Mela. He said that 60 per cent of the stonework has been done at various workshops in Rajasthan and would be completed by March, 2001. He said that they were at present prepared to build up to the first floor.’ … (Interruptions) Against this statement comes the statement of the Prime Minister of India. "यह अधूरा रह गया, आपको पूरा करना होगा।" How is it to be done? It is pending in a court of law. The NDA and the Prime Minister had said that they would wait till the court’s decision. What was the provocation? If we react and if the country reacts, it is being said that we are politically motivated.What prompted you to make those statements unless it is rank communal politics that you wanted to play? It is because you find yourself in trouble. … (Interruptions)

श्री विजय गोयल : हर छ: दिस्मबर को आप यह इश्यू उठाते हैं, आप सब मुस्लिम कम्युनलिज्म की बात करते हैं, सारी दुनिया इस बात को जानती है।

श्री सलीम आई. शेरवानी (बदायूं) : क्या मुसलमान इस देश में नहीं रहता ?

श्री विजय गोयल : जिस क्षेत्र से मैं चुन कर आता हूं, वहां सबसे ज्यादा मुसलमान रहते हैं।… (Interruptions)

MR. DEPUTY-SPEAKER: Shri Vijay Goel, please do not interrupt. I will not allow this. Nothing will go on record.(Interruptions) …* MR. DEPUTY-SPEAKER: Please do not interrupt. Let him complete. … (Interruptions)

SHRI SOMNATH CHATTERJEE : I say this, subject to correction because we do not know what happened or what happens in the NDA meetings. … (Interruptions)

श्री विजय गोयल : ये समझते हैं कि मुस्लिम कुछ नहीं समझते, वे सब समझते हैं। … (Interruptions)* Not Recorded MR. DEPUTY-SPEAKER: Please do not interrupt him, Mr. Vijay Goel. You are talking to Shri Athawale. यह क्या बाईलैटरल टॉक है? I have taken note of it. Please resume your seat.… (Interruptions)

SHRI SOMNATH CHATTERJEE : As I said, we cannot impute political motives here because disturbed not only were we or are we, but their own allies too were disturbed. We have found in the newspapers that leaders of two of the allied parties had gone and met the Prime Minister. They said that they were satisfied with the explanation. There was an emergency NDA meeting to look into that. Therefore, you cannot say that only the Opposition is trying to put up a case or make out a case here. The allies usually get easily satisfied and they got satisfied this time also. Why do we ask for resignation? Why do we ask for these resignations? I wish our good friend Shri Paswan was here. He is neither able to solve the postal strike nor does he get time to listen to us. If you get the reports of the Lok Sabha Debates of 7th December, you would find what he said. He said one very significant thing on the 7th December itself. He said, "Arrest Mr. Advani immediately." Now, we find him sitting on his laps. What do we say here? There are serious charges against them. Now, the situation is this. Maybe, the CBI is not under the control of the Home Minister for the moment. But the Prime Minister is in charge. So, the Prime Minister is prosecuting his own Home Minister. Really, the Home Minister looks after all these things. Therefore, the prosecutor and the accused are the same person. Justice should not only be done, but should also seem to be done. Now he may ask me why did I take it up after two or three years. If there is a delay of two or three years, does a crime get washed away? There is no limitation so far as the trial of crime is concerned. We have done nothing and I do not propose to do anything-- not to pass any judgement on any of the observations of the Judge. It is not only the CBI – after thorough inquiry or thorough investigation – has filed a chargesheet, but there is also a feeling in this country and in this House also that it is sufficient to raise questions of propriety. Somebody who is an accused should not remain in power until he gets exonerated. That was the measure that was applied so far as Shri Laloo Prasad Yadav was concerned. I stood up here and said that he should resign, although he was then supporting us. Shri Buta Singh was made to resign by Shri Vajpayee, as the Prime Minister. Shri Muthaiah was made to resign. Good principles were laid down. And then there was a demand for resignation of Shri Rameshwar Thakur because a Parliamentary Committee has expressed certain reservations about some of his observations. The same thing happened with Shri Harin Pathak. I know he was upset. I feel he is more upset now. He is not Shri L.K. Advani. So, he is sitting in the back bench whereas Shri L.K. Advani is still occupying the front benches. Shri Jaipal Reddy read out most of the serious charges that Shri L.K. Advani had a meeting on the day before the incident. These are the allegations. I am not saying that this is correct. Who can say that it is correct or who can say it is wrong? We cannot say that here. But these are the prima facie charges made by a competent investigative body. Many people swear by that Organisation in this country. What approach have they taken? The Chief Minister should not resign because there would be trouble. You put up barricades so that Central forces cannot come in. Km. Uma Bharati was raising interesting slogans. … (Interruptions) Shri Arun Jaitley was looking for precedents. He said that it is unprecedented because there is no other case. I was wondering what has happened to a good lawyer like Shri Jaitley. Where has he gone? He cited the example of Election Commission. According to the present law, unless a person is sentenced to imprisonment for six years, he is not disqualified. The Election Commission feels that even a chargesheet should be sufficient. But the political parties have not agreed because charges could be motivated based on the illegalities as was done by Shri Jaipal Reddy’s new party. They have committed many breaches of democracy, like MISA etc., during the Emergency. Of course, we have accused them. It was absolutely wrong on their part to open that lock or to do the shilanyas. This has sowed the seeds. That has been misutilised by communal outfits like VHP and Bajrang Dal. That decision of the Congress party did not serve the nation and it did not serve the interest of the Congress Party. They were also obliterated. We are not shedding tears for them. It cannot be an answer that Congress did not act properly and that they are guilty of misdemeanour. Are you getting inspiration from them? That is why I interrupted only once when Shri Arun Jaitley spoke. He said that was the national bhavna and national sentiment. Let us know whether Shri Atal Bihari Vajpayee is following that particular national sentiment and that he is trying to represent himself as a leader of the minuscule section of the Hindu community because he does not have the right to represent the Hindu community as a whole. What about Muslims and what about Christians who are suffering today? What is happening to the Christian community? They are only handful in this country. Repeated attacks are taking place against them. I can understand some of these fundamentalist and obscurantist forces in their group taking up these matters. Shri Atal Bihari Vajpayee is the leader of the country and leader of the Government. The Prime Minister has been telling everybody that NDA agenda is the only agenda that he has and that he has put the BJP agenda at the back. He is not talking of article 370, Uniform Civil Code, mandir-masjid controversy because he wants NDA as the national Government. Everybody is wondering about this transformation. I had said earlier also at other places that Shri Vajpayee does not use words so loosely. I have known him for almost 30 years. Many of us have got the privilege of working with him. He does not use words casually or carelessly. He is an articulate person. Whom was he addressing when he used these phrases – like, the unfinished task has to be completed - of national sentiments? He was addressing to the most fundamentalist obscurantist forces in his group boosting his attempt on the part of VHP and Bajrang Dal who want to illegally, threatening the people, construct the temple there.

1631 hours (Shri Basu Deb Acharia in the Chair)     On an important Government business, Shri Vajpayee had gone to the United States of America. He had gone to the VHP meeting and proclaimed himself to be the shram sevak. He had to give a lot of explanation for this which, I am sorry to say, nobody had accepted subsequently. Here are the charges. Here is a situation where the Home Minister of India is charged with certain offence. Shri Arun Jaitely has said that Shri Harin Pathak was charged under section 302 - murder of somebody whom you do not know - but here is a case of murder of democracy in this country, decimating the entire fabric of this country.… (Interruptions)

MR. CHAIRMAN : Shri Swain, please do not interrupt. Take your seat.… (Interruptions)

SHRI KHARABELA SWAIN (BALASORE): He is giving us lectures on tolerance.… (Interruptions)

MR. CHAIRMAN: Nothing will go on record except what Shri Somnath Chatterjee says.(Interruptions) … * MR. CHAIRMAN: He is not yielding. Please take your seat.… (Interruptions)

MR. CHAIRMAN: Why are you interrupting him? He is not yielding. Please take your seat. Nothing will go on record except what Shri Somnath Chatterjee says.(Interruptions) …** Not Recorded SHRI SUDIP BANDYOPADHYAY : What is happening in West Bengal? The Scheduled Castes and the Scheduled Tribes are made target there.… (Interruptions)

MR. CHAIRMAN: Please do not interrupt. You can speak when you will get a hance.… (Interruptions)

MR. CHAIRMAN: Nothing will go on record except what Shri Chatterjee says.(Interruptions) …* MR. CHAIRMAN: Please take your seat. You will get a chance.… (Interruptions)

MR. CHAIRMAN : He is not yielding. Please do not interrupt. Nothing will go onrecord.(Interruptions) …* MR. CHAIRMAN: Why are you interrupting? Nothing will go on record.(Interruptions) … * MR. CHAIRMAN: When you get chance, you can speak.… (Interruptions)

MR. CHAIRMAN: Why are you interrupting?… (Interruptions)

MR. CHAIRMAN: Nothing will go on record.(Interruptions) … ** Not Recorded सभापति महोदय : आप बैठिए, आप क्यों खड़े हो गए?…( व्यवधान )

सभापति महोदय :विनय कटियार जी, आप बैठिए। आपको जब मौका मिलेगा तब आप बोलिए।

SHRI SOMNATH CHATTERJEE : Mr. Chairman, Sir, I thought the importance of the issue is such that, at least, we would be given a hearing. Certainly, I am not asking anybody to give up any issue, if they have. They can raise it. It is a question of very vital importance. The Prime Minister is sitting from the beginning. Although he did not meet us for so many days. Sir, Shri Arun Jaitley said that there was no interference on their side with the due process of law. Of course, due process of law has no application in this country. But what did the hon. Prime Minister said? He said that they are not to be blamed and that they were not there to do anything wrong. That is a comment on the merits of the matter. Mr. Prime Minister, you are exonerating those who are accused there. Is it not interference? I have not said at all that any of the three Ministers was in fact guilty. I am no witness there. But that is the chargesheet or the charges framed and that is what the judges have said. But Mr. Prime Minister goes beyond, if I may say so, his authority when he says that they had gone there to protect it. Shri Jaitley of all persons reading some ex-Governor’s recollection to say that they had not gone for that purpose. So, who is making comments on the merits? Are you not making comments on the merits? Is that permissible? You are interfering with the due process of law. I charge this Government and Mr. Prime Minister that you have made that mistake of interfering with the due process of law by making comments on the merits of the matter. Mr. Chairman, Sir, the BJP issued a White Paper in April, 1993 on Ayodhya and the Ram Temple Movement. They say that there was no interference. But what Mr. Advani’s preface writes here. He says:"And I regret to say that the Courts heeded our people no more. The governments remained lost in calculations; our leaders continued to be obstructive, and to put their trust in being clever; our courts allowed themselves to remain entangled in legalisms. "Then again he says: "Few will remember the devices by which the courts have been, and have allowed themselves to be, enmeshed. All this and much more is documented to the dot here. "Then what he said was that the country was free from subjugation. He said:"Reconstructing the temple for Sri Rama became the symbol of this rising consciousness - ridding the country of the perversities to which it was being subjected in the name of Secularism, forging a strong and united country. The object of the movement thus became not just to construct yet another temple, the object became to put our country back on its feet, to purify our public life, our public discourse."`….by demolishing the mosque"""""""". I am adding those words. " This is how in 1989 the Bharatiya Janata Party formally decided to lend its shoulder to the cause - the Party was responding to the deepest urges of our people. But even though this tug of the people was what had led the Party to take up the cause, even though I had myself spelt out this perspective as I commenced the Rathyatra, my colleagues and I were surprised at the way our people responded. We were overwhelmed. It is only then that we saw how deep was their devotion to Sri Rama, how deeply they felt that they were not being listened to in their own country, how outraged they were at the politics of vote-banks and double-talk, and the talking down to them, of the preceding forty years."This is the vote-bank politics, Shri Atal Bihari Vajpayee.

श्री विजय गोयल : इसकी डेट क्या है?

श्री सोमनाथ चटर्जी : अप्रैल,१९९३।

श्री विजय गोयल : आपने इसे पहले क्यों नहीं उठाया। यह आपको इससे पहले याद क्यों नहीं आया।…( व्यवधान )

SHRI SOMNATH CHATTERJEE : I further quote:"The anger which had been welling up across the country, and which would have found a smooth and peaceful outlet if Kar Seva had been allowed on 2.77 acres of land adjoining the disputed structure, exploded on December 6."… (Interruptions) At least you should read your own publications.श्री विजय गोयल : सर, उन्होंने कहा है कि क्या आपने पढ़ा है, मैंने उन्हें कहा कि मैं उसे पढ़कर ही यहां बैठा हूं और चांदनी चौक से आया हूं।…( व्यवधान )

MR. CHAIRMAN : Do not interrupt him, Shri Goel.

SHRI SOMNATH CHATTERJEE : Okay. You have read it. You have thoroughly read your literature. … (Interruptions)I do not know what has happened to this Parliament.

श्री श्याम बिहारी मिश्र (बिल्हौर) : इसे पढ़ा हुआ मान लिया जाए।…( व्यवधान )

सभापति महोदय : मिश्र जी, आप बैठिये।

श्री श्याम बिहारी मिश्र : सर, यह जो पढ़ रहे हैं इससे क्या फायदा होगा। इससे पहले इन्होंने इतना शोर करके हाउस का समय गंवाया, अब इसमें समय गंवा रहे हैं।…( व्यवधान )

श्री थावरचंद गेहलोत (शाजापुर) : श्वेत पत्र के बजाय रामायण पढ़ लें तो जीवन सफल हो जायेगा।…( व्यवधान )

SHRI SOMNATH CHATTERJEE : I continue to quote:"Disregarding the exhortations of the movement leaders, who had planned to shift the structure only after appropriate legislation, the Karsevaks pulled down the structure. For millions in the country, the construction of the temple had begun.sBut the Karsevaks did more. They did not just erase a symbol of our subjugation. They did not just begin building a symbol of resurgence. They showed us as if in a flash how far we have to travel. For the country reacted in two diametrically opposite ways, as virtually two different peoples."

This is the view of one of the accused persons against whom allegations have been made by the CBI and accepted prima facie by the learned judge. How does he end?"The Ayodhya movement, in particular the erasure of Mir Baqi’s insignia of conquest and the commencement of the Temple of Sri Rama, has already occasioned deep reflection and rethinking in our country – on what a truly secular polity should be, on how a country can even survive if the deepest sentiments of 85 per cent of its people are spurned, on how we should find better ways to attend to such issues. "Sir, there is no doubt on what prompted the incident of 6th December, 1992. It was a deliverance of the country. It was freedom from subjugation, as Mr. Advani has read and that is the White Paper issued by the party as a whole. Therefore, we have no manner of doubt. Now, the so-called liberal face of the BJP is being utilised because otherwise, the flock is getting into disarray. We have many problems with the economic situation as it is, with the deliberate attack on whatever Indians we have in this country, the way the country’s big industrial units are going out of control, the way the MNCs have come into this country, how the industrial slow-down is taking place and how the farmers are committing suicide. When all these problems are there, when even the Bajrang Dal and Swadeshi Jagran Manch are creating more than ripples so far as the economic policy is concerned, this could be the only way out for Atalji, as the leader of the BJP and the NDA, to arouse the basic instincts of the people of this country and those die-hards who want to divide the country on the basis of communalism. They are trying to utilise the sordid drama for the purpose of dividing the country and remain in power. The Uttar Pradesh elections have come too near and VHP is flexing its muscles. What else can Shri Atal Behari Vajpayee do? He has to surrender and unfortunately, he has surrendered. But we cannot remain mute spectators. We have come and raised this on the floor of the Parliament, the highest forum in the country. Who can fault us for this, from which the Leader of the House kept himself away for days together? Now, they have realised the futility of that and had agreed for a discussion under Rule 184. We cannot waive our patriotic duty towards the country by demanding that this Motion be not only put to vote but I hope, it will be carried by acclamation in this country so that peoples’ views are clearly known to the country.

डॉ.विजय कुमार मल्होत्रा :सभापति जी, पिछले सात दिनों में लगातार इस सदन को रोक कर, स्टॉल करके देश का लगभग २५ करोड़ रुपया खर्च करके आज इस विषय पर यहां चर्चा हो रही है। सभापति जी, यह चर्चा जब शुरू हुई थी, उस समय न तो प्रधान मंत्री जी का वक्तव्य आया था और न यहां पर तीन मंत्रियों के इस्तीफे की बात रखी गई थी। पहले दिन जब किसानों का सवाल आया और उस समय समाजवादी पार्टी के सदस्य कांग्रेस के लोगों के बोलने से पहले वैल में आ गए तो सोनिया गांधी जी ने इसकी शिकायत की कि मुझे बोलने नहीं दिया गया और तब कांग्रेस पार्टी ने उसका जवाब देने के लिए यह मालूम होने पर कि हर ६ दिसम्बर को समाजवादी दल यह सवाल यहां उठाएगा, उन्होंने ४ दिसम्बर को इस सदन को स्टॉल कर दिया इस होड़ में कि कांग्रेस पार्टी क्रैडिट ले या समाजवादी पार्टी क्रैडिट ले। इस होड़ में सात दिन तक इस सदन को रोके रखा गया, हाउस को रैन्सम पर रखा गया और ऐसा ५० साल में नहीं हुआ कि स्पीकर के आने से पहले ही सब लोग वैल में आ जाएं।सभापति महोदय, स्पीकर आने से पहले ही सदन की मेज को घेर लिया जाए, स्पीकर की चेयर को घेर लिया जाए, यह ठीक नहीं है और उसके बाद यहां आज इस मोशन को लाया गया क्योंकि कांग्रेस पार्टी के पास कोई मुद्दा नहीं था और कांग्रेस पार्टी सोच रही थी कि क्या मुद्दा रखे। वह सदन में किसानों का मुद्दा लाई, उसमें वह फेल हो गई। इसलिए उसने इस सवाल को उठाना मुनासिब समझा। सभापति महोदय, १९९९ में भी इसी सवाल पर बहस हुई और बहस के बाद इस मामले को समाप्त कर दिया गया। इन्हीं तीनों मंत्रियों के इस्तीफे का सवाल १९९९ में भी उठाया गया था। उसके बाद से अब तक, यानी एक साल में ऐसी कौन सी नई बात हुई, कौन सा नया हथियार इनके पास आया, जिसके कारण इस सवाल को सदन में पुन: उठाया गया, यह मेरी समझ में नहीं आता। सभापति महोदय, प्राइम मनिस्टर के स्टेटमेंट की चर्चा बार-बार की जा रही है, लेकिन यह मुद्दा बाद में बनाया गया। पहले केवल तीन मंत्रियों के इस्तीफे की बात उठाई गई। "…their involvement in the demolition of the Babri Masjid on 6th December, 1992." सभापति महोदय, मैं सदन में यह बताना चाहता हूं कि ६ दिसम्बर, १९९२ से पहले उस जगह क्या स्थिति थी। कोई मुसलमान २०० गज के अंदर जा नहीं सकता था। वहां कोई नमाज नहीं पढ़ सकता था। वहां ५० साल से पूजा हो रही थी। उस स्थान पर यह कहना कि बाबरी मस्जिद ६ दिसम्बर, १९९२ को तोड़ी गई या उसका विध्वंस किया गया, यह ठीक नहीं है।…( व्यवधान )मणिशंकर अय्यर जी, मैं आपकी भाषा नहीं बोल सकता। आपको तो वह भाषा समझ में आती है जो अमर सिंह जी बोलते हैं।…( व्यवधान )

श्री रामदास आठवले : सभापति महोदय, मैं इनसे यह पूछना चाहता हूं कि आपने मंदिर तोड़ा या मस्जिद ?…( व्यवधान )

डॉ.विजय कुमार मल्होत्रा : सभापति महोदय, मैं माननीय सदस्य को वह भी बता दूंगा। पहले मुझे बोलने तो दीजिए। सभापति जी, १९४९ की २२ और २३ दिसम्बर की रात्रि में इस स्थान पर रामलला की मूर्तियां प्रकट हुईं और दिनांक २९-१२-१९५० को डी.एम. फैजाबाद ने एक एग्जीक्यूटिव आर्डर निकालकर म्युनसिपल चेयरमैन को अपाइंट किया कि तुम इस प्रॉपर्टी की रक्षा करो और वह चेयरमैन कांग्रेस पार्टी का आदमी था। ३ मार्च, १९५१ को सविल जज ने यह आर्डर निकाला "Hindus have an unfettered right to offer puja and have darshan. None should obstruct them from doing so. The Muslims should keep themselves 200 square yards away from the place." सभापति महोदय, जिस दिन यह आर्डर निकाला गया, उस दिन वाजपेयी जी देश के प्रधान मंत्री नहीं थे, जिस दिन आर्डर निकाला गया, उस दिन आडवाणी जी होम मनिस्टर नहीं थे, जिस दिन आर्डर निकाला गया, उस दिन डॉ. मुरली मनोहर जोशी उत्तर प्रदेश के मुख्य मंत्री नहीं थे। जिस दिन आर्डर निकला उस दिन उत्तर प्रदेश के मुख्य मंत्री गोविन्द वल्लभ पन्त थे और देश के प्रधान मंत्री पं. जवाहर लाल नेहरू थे। जिस दिन मूर्तियां रखी गईं और पूजा प्रारंभ हुई और जिस दिन वहां नमाज पढ़ने पर प्रतिबन्ध लगाया गया, उसी दिन बाबरी मस्जिद का विध्वंस हुआ न कि ६ दिसम्बर, १९९२ को।

१६५४ बजे (श्री पी.एच. पांडियन पीठासीन हुए) उस दिन के बाद, आज आप उठ कर कह रहे हैं कि ६ दिसम्बर को बाबरी मस्जिद का विध्वंस किया गया। वह तो एक खंडहर था, विवादित ढांचा था। कैसे टूटा, उसके विस्तार में मैं नहीं जा रहा हूं। मैं एक बात और बताना चाहता हूं।…( व्यवधान )

श्री मणि शंकर अय्यर : उस कलैक्टर को सस्पैंड किया या नहीं ? उसकी पत्नी को आपने विधायक बनाया या नहीं …( व्यवधान )कलैक्टर आपकी पार्टी में है या नहीं, इन सब बातों का आप जवाब दीजिए। …( व्यवधान )

MR. CHAIRMAN : There cannot be any cross talks. … (Interruptions)

MR. CHAIRMAN: No Member should talk across.श्री विजय गोयल : आपने १९८४ के दंगों में किसका क्या किया, यह बताइये ?…( व्यवधान )

श्री मणि शंकर अय्यर : आप मुझसे क्या पूछ रहे हैं ?…( व्यवधान )

MR.CHAIRMAN: Shri Mani Shankar Aiyar, no Member should talk across. … (Interruptions)

डॉ.विजय कुमार मल्होत्रा : सभापति जी, अप्रैल १९५५ में हाईकोर्ट ने यह हेल्ड किया …( व्यवधान )

श्री नागमणि : उस ढांचे को क्यों तुड़वाया गया ?…( व्यवधान )

MR. CHAIRMAN: Shri Nagmani, resume your seat. Under what rule you are standing? I will not allow you. Resume your seat.… (Interruptions)

श्री विजय कुमार मल्होत्रा : सभापति जी, १९५५ में हाई कोर्ट ने यह निकाला कि - They have upheld unrestricted rights of the Hindus to the Shrine. १९५५ से १९८६ तक कुछ नहीं हुआ। यहां से या वहां से किसी ने भी इस सदन में कभी कोई चर्चा नहीं । देश भर में कोई चर्चा नहीं हुई, कोई पत्ता तक नहीं हिला और वहां पूजा होती रही। १९८६ के बाद घटनाक्रम शुरू हुआ। कहा जाता है कि प्रधान मंत्री ने कह दिया कि यह राष्ट्रीय भावना का प्रकटीकरण है। १९८९ में राजीव गांधी जब कांग्रेस पार्टी का चुनाव अभियान शुरू करने के लिए अयोध्या गये। वहां शिलान्यास होता है और उसके अंदर राम राज्य स्थापित करने का उद्घोष होता है। यह कैसी विडम्बना है कि राजीव गांधी जी जिसके नाम पर आप लोग आज सब कुछ कर रहे हैं, वे वहां पर जब शिलान्यास करते हैं, वहां पर चुनाव प्रचार का उद्घाटन करते हैं, राम राज्य स्थापित करने की बात करते हैं तब क्या राष्ट्रीय भावना नहीं थी ? क्या उन्होंने राष्ट्रविरोधी काम किया है ?…( व्यवधान )राजीव गांधी जी करें तो ठीक है परन्तु आज श्रीमती सोनिया गांधी जी के नेतृत्व में कांग्रेस पार्टी …( व्यवधान )

MR. CHAIRMAN: Shri Ramdas Athawale, kindly resume your seat. … (Interruptions)

श्री नागमणि : अगर कांग्रेस पार्टी ने गलत किया है तो क्या आप भी गलत करेंगे ?…( व्यवधान )

डॉ.विजय कुमार मल्होत्रा : श्रीमती सोनिया गांधी जी के नेतृत्व में कांग्रेस पार्टी ने प्रधान मंत्री जी से कहा कि यह राष्ट्रीय भावना नहीं है।…( व्यवधान )इसकी मांग की। …( व्यवधान )

श्री नागमणि : सभापति जी, यह पूरे देश को गुमराह कर रहे हैं। …( व्यवधान )

डॉ. विजय कुमार मल्होत्रा : इसलिए मैं यह बात पूछना चाहता हूं कि हिन्दुस्तान में एक भी आदमी ने कभी यह कहा है कि अयोध्या में कहीं मंदिर नहीं बनना चाहिए। हरेक ने कहा …( व्यवधान )

श्री रामदास आठवले : सभापति जी, अयोध्या में अगर कुछ बनेगा तो वह बाबरी मस्जिद बनेगी। ह्ल( व्यवधान )

डॉ. विजय कुमार मल्होत्रा : ये तो रामदास खुद ही हैं। …( व्यवधान )

MR. CHAIRMAN: Hon. Members, there is a procedure. You cannot stand up all of a sudden and speak. … (Interruptions)

डॉ.विजय कुमार मल्होत्रा : बाबरी मस्जिद एक्शन कमेटी ने खुद घोषणा की है कि अयोध्या में किसी भी जगह मंदिर बन जाये, उन्हें कोई एतराज नहीं है। यहां पर शहाबुद्दीन जी ने कहा कि अयोध्या में उसके निकट मंदिर बना दो। सारे हिन्दुस्तान में कांग्रेस पार्टी का ही नहीं बल्कि सभी का यह मत रहा कि अयोध्या में मंदिर बनना चाहिए। …( व्यवधान )

श्री मणि शंकर अय्यर : आप कहते हैं कि वहीं बनेगा। …( व्यवधान )

डॉ.विजय कुमार मल्होत्रा : अयोध्या में मंदिर बनना चाहिए, इस पर कोई राष्ट्रीय सहमति है या नहीं ? यह राष्ट्रीय भावना का प्रतीक है या नहीं कि वहां मंदिर बनना चाहिए ? …( व्यवधान )

श्री नागमणि : वहां मंदिर नहीं बनेगा। …( व्यवधान )

MR. CHAIRMAN: Only Member who has been called can speak, not other hon. Members.… (Interruptions)

MR. CHAIRMAN: When you get your turn, you reply. Now and then, hon. Members cannot stand up and obstruct the proceedings of the House.… (Interruptions)

17.00 hrs. डॉ. विजय कुमार मल्होत्रा : मैं कह रहा था कि प्रधान मंत्री जी ने क्या बात कही और सबने उसे देखा कि राम मंदिर कैसे बने और कहां बने, यह विवाद का विषय है और इस विवाद के विषय पर सारे देश की सहमति है, कोई इंकार नहीं कर सकता कि अयोध्या में मंदिर बनना चाहिए। परन्तु प्रधान मंत्री जी से माफी मांगने के लिए कहने से पहले सोनिया गांधी जी को राजीव गांधी जी के उस शिलान्यास के लिए देश से माफी मांगनी चाहिए। परन्तु आज यहां हमारे बारे में इस तरह की बात की जा रही है। यह कहा जा रहा है कि प्रधान मंत्री जी ने क्या दो बातें कहीं। कोर्ट फैसला करे तो क्या कोई इसके खिलाफ है कि कोर्ट को फैसला नहीं करना चाहिए, न्यायालय फैसला न करे या आउट ऑफ कोर्ट सैटलमैंट हो जाए। कोई समझदार हो सकता है जो कहे कि आउट ऑफ कोर्ट सैटलमैंट नहीं होना चाहिए। यहां श्री चंद्र शेखर जी बैठे हुए हैं। मैं उनकी बहुत इज्जत करता हूं। उन्होंने चार बार कोशिश की। मेरे पास वे डेट्स हैं कि किन-किन डेट्स में उन्होंने प्रयास किया कि दोनों पक्ष बैठ जाएं और आपस में इस चीज को तय करें। श्री वी.पी. सिंह ने कहा कि मुझे चार महीने दें, मैं दोनो पक्षों को बिठा कर बातचीत करूंगा। आपसी समझौते से यह मामला हल हो जाए, दोनों पक्ष बैठ जाएं, किसको ऐतराज़ हो सकता है। इस पर ऐतराज किया जा रहा है कि प्रधान मंत्री जी इस समय क्यों बोले। प्रधान मंत्री जी ने शुरू नहीं किया, आप लोगों ने शुरू किया। तीन दिन तक हाउस नहीं चलने दिया और यह कहा कि मंत्री इस्तीफा दें, बाबरी मस्जिद गिराने में उनका हाथ है। इस बात के लिए मजबूर किया कि प्रधान मंत्री जी आपके सामने आकर यह कहें कि या कोर्ट का फैसला मानते हैं या दोनों पक्ष मिल कर आपस में फैसला कर लें। क्या ऐतराज हो सकता है? मुझे समझ में नहीं आ रहा कि किस लिए बवंडर बनाया जा रहा है, तिल का पहाड़ बनाया जा रहा है और बवंडर के तौर पर सारे देश को एक मैसेज देने की कोशिश की जा रही है। कहा जा रहा है कि राजनीति नहीं है। आपकी परेशानी क्या है? आपकी परेशानी यह है कि कोई हिन्दू-मुस्लिम दंगे नहीं हो रहे, आपकी परेशानी यह है कि देश में कोई वैमनस्य नहीं हो रहा, आपकी परेशानी यह है कि देश में सौहार्द का वातावरण बना हुआ है, आपकी परेशानी यह है कि सारी दुनिया का जनमत भारत के पक्ष में होता जा रहा है, सारी दुनिया भारत को सम्मान की द्ृष्टि से देखने लगी है। इसलिए इस परेशानी में कोई और मुद्दा नहीं मिला कि मंत्री इस्तीफा दें। मैं उसकी लीगलिटी में नहीं जा रहा हूं। हमारे श्री जेटली जी ने बहुत अच्छे ढंग से स्पष्ट किया। किसी व्यक्ति ने किसी पर केस कर दिया, इसलिए उसे इस्तीफा दे देना चाहिए।…( व्यवधान )महात्मा गांधी जी, जवाहर लाल नेहरू, गोबिंद वल्लभ पंत, सरदार पटेल, आजादी से पहले के हजारों आदमी हैं, कोई है जिस पर कोई केस नहीं था। …( व्यवधान )राष्ट्रीय आन्दोलनों में जाने वाले सब लोगों पर केस बनते हैं। जब मैं दिल्ली में मुख्य कार्यकारी पार्षद बना तो उस समय मेरे ऊपर २५ केस थे। मुझे इमरजैंसी में जेल में डाला गया। हम १९ महीने जेल में रहे। मेरे खिलाफ यह चार्जशीट थी कि सुबह तीन बजे ये स्टेट बैंक के बाहर खड़े होकर देश में विद्रोह की बात कर रहे थे। मेरे ऊपर दुनियाभर के आरोप लगा दिए गए। जब मैं जेल गया तो मैंने देखा कि वैसे ही आरोप खान अब्दुल गफ्फार खां पर लगे हुए हैं, वैसे ही आरोप उससे पहले के सब लोगों पर लगे हुए थे। सी.बी.आई., पुलिस का तरीका हमेशा से यह रहा है कि राजनैतिक लोगों पर मुकदमे बनाओ। राजनैतिक लोगों पर मुकदमे बनते हैं, उनसे इसी तरह की बातें की जाती हैं। आप क्या सोचते हैं कांग्रेस के जमाने में आठ साल पहले जो चार्ज लगा दिए गए, जो आपने उन पर आरोप लगा दिए, उनको चार्जशीट कर दिया, उसके ऊपर हम अपने मंत्रियों को यहां से हटा दें।…( व्यवधान )

श्री मणि शंकर अय्यर : आपने श्री राजीव गांधी के साथ यही किया।…( व्यवधान )

डॉ.विजय कुमार मल्होत्रा : मंत्रियों को हटा दिया जाए केवल इस बात पर कि वहां पर आपके समय में सी.बी.आई. से कहा गया कि कोई केस बनाओ, दुनिया में इतना बड़ा कांड हो गया, कोई केस नहीं, बनाओ, बनाओ, बनाओ। उसमें जबरदस्ती केस बना दिए गए। सारी दुनिया के टेप मौजूद हैं, सारे रिकार्ड मौजूद हैं, मेरे पास अखबारों की कटिंग्स भी हैं, जिनमें बार-बार यह कहा गया कि लाल कृष्ण जी आडवाणी उनको रोक रहे थे, उनको मना कर रहे थे, उनको वहां से नीचे उतरने के लिए कह रहे थे। प्रधान मंत्री जी ने इतनी बात ही तो कही कि लाल कृष्ण आडवाणी जी, मुरली मनोहर जोशी जी और उमा भारती जी वहां पर इस आन्दोलन के अन्दर उनको रोकने की कोशिश कर रहे थे और इसलिए कोई कारण नहीं है कि इस बात को किया जाये।…( व्यवधान ) इस केस के अन्दर जो सारी तथियां हैं, वे बड़े महत्व की हैं। १.२.१९८६ को वहां पर ताला खोला गया। उस समय कौन आदमी मुख्यमंत्री था, उस समय यू.पी. के अन्दर वीर बहादुर सिंह जी मुख्यमंत्री थे। १५.२.१९८६ को पहली बार बाबरी मस्जिद एक्शन कमेटी बनी। १०.११.१९८९ को वहां शिलान्यास हुआ, राजीव गांधी ने चुनाव का श्रीगणेश किया। १९.१०.१९९० को विवादित स्थल का अधिग्रहण वी.पी. सिंह साहब ने किया। वी.पी. सिंह साहब आजकल श्री सोमनाथ चटर्जी के साथ जाकर थर्ड फ्रण्ट बनाने की बड़ी कोशिश कर रहे हैं और कोशिश करके भाजपा के खिलाफ बहुत से बयान देने की कोशिश कर रहे हैं। उन्होंने चार महीने का समय मांगा था, विवादित स्थल का अधिग्रहण कर लिया और वे उस स्थल को विश्व हिन्दू परिषद को देने वाले थे कि हम आपको वहां पर मंदिर बनाने के लिए दे देंगे। यह उस समय की स्थिति थी। लेकिन तीन दिन के अन्दर उसको वापस लिया गया। २२.१०.१९९० को आडवाणी जी को गिरफ्तारी हुई। ३.१०.१९९० को कारसेवा हुई। मेरे ख्याल था कि मुलायम सिंह जी मेरे से पहले बोलेंगे तो वे इसका जिक्र करेंगे। मुलायम सिंह जी, मुझे माफ करें, मैं उनकी बहुत इज्जत करता हूं, बहुत सम्मान करता हूं, परन्तु मुस्लिम धर्मान्धता के लिए वे किस सीमा तक जा सकते हैं और मुस्लिम धर्मान्धता को भड़काने का जिस तरह का प्रयास किया जा रहा है और उसमें कांग्रेस के साथ होड़ लग रही है। दोनों की नजर यू.पी. के उस बलि पशु पर है कि उसका कौन जाकर क्रेडिट ले और क्या करे। दोनों उसके लिए होड़ में लगे हुए हैं और उसके लिए भारतीय जनता पार्टी को नाहक बीच में घुसेड़ने की कोशिश कर रहे हैं। अगर यही हालत रही, जिस तरह की कट्टरता, जिस तरह की धर्मान्धता को मुलायम सिंह जी, आप बढ़ावा दे रहे हैं तो इस देश का एक और विभाजन होने का खतरा पैदा हो सकता है। कृपया इस तरह की बातचीत न की जाये। वहां पर मुलायम सिंह जी इस बात को देखेंगे और वे इसका जिक्र अपने भाषण में करेंगे। मैं यह बात आपसे कह रहा था कि वहां गोली वर्षा हुई, कितने निर्दोष कारसेवक मारे गये, क्या हुआ, मैं उसमें इस समय नहीं जाना चाहता। चन्द्रशेखर जी ने ४.१२.१९९० से १०.१.१९९१ तक डॉयलॉग कराया था।ह्ल( व्यवधान ) मैं सब के बारे में कह रहा हूं, मैं आपकी खिलाफत नहीं कर रहा हूं। मैं यही कह रहा हूं कि आपने भी प्रयास किया, अच्छा किया।

श्री चन्द्रशेखर : एक मिनट। उपाध्यक्ष जी, मेरा निवेदन है कि हर मामले में मेरा नाम लेना कोई जरूरी है? …( व्यवधान ) मैंने जो किया था, अटल बिहारी वाजपेयी जी यहां से चले गये, उनको और आडवाणी जी, दोनों को मालूम है कि मामला करीब-करीब हल होने वाला था, लेकिन मैंने कभी नहीं कहा कि उसी जगह पर मंदिर बनेगा। यह हमने कभी नहीं कहा। यह अटल बिहारी वाजपेयी जी का बयान अखबारों में छपा है। …( व्यवधान )

डॉ. विजय कुमार मल्होत्रा :बिल्कुल गलत है।

श्री चन्द्रशेखर : मुझे दुख इस बात का है कि अटल जी अब तक यहां पर मौन बैठे हुए हैं, उनकी ओर से या तो जेटली जी बोल रहे हैं या विजय कुमार मल्होत्रा जी बोल रहे हैं। हिन्दुस्तान की संसद में मैं भी बहुत दिनों से हूं। यह पहली बार हुआ है कि प्रधानमंत्री के रहते हुए प्रधानमंत्री के वक्तव्य का निरूपण, उसकी व्याख्या उनके शिष्य कर रहे हैं और प्रधानमंत्री जी बैठे हुए हैं। आप समझते हैं कि यह सारा मामला केवल उसी वजह से हुआ कि प्रधान मंत्री जी ने जो २-३ वक्तव्य दिये, उनसे सारी स्थिति बिगड़ी। आप कह रहे हैं कि स्थिति शान्तिपूर्ण है। आज पांच जगहों पर उत्तर प्रदेश में टेंशन बनी हुई है, आप लोग क्यों इस बात को कहते हैं। मैं किसी से इस्तीफे की मांग नहीं करता। मोरेलिटी न इधर है, न उधर है, मोरेलिटी की तो बात मत कीजिए, लेकिन प्रधानमंत्री ने वह वक्तव्य देकर और बार-बार वक्तव्य बदलकर देश में एक तनाव पैदा किया है, उनको इसका जवाब देना चाहिए, आपको नहीं देना चाहिए।

डॉ. विजय कुमार मल्होत्रा : अध्यक्ष जी, चन्द्रशेखर जी अपना भाषण देंगे, मैंने उनसे पूछा भी था और मुझे पूरी आशा है कि चन्द्रशेखर जी अपना भाषण देंगे। मैंने इतनी ही बात कही थी कि प्रधान मंत्री जी ने जो कोशिश की, जब चन्द्रशेखर जी प्रधान मंत्री थे, उन्होंने भी यही कोशिश की थी। यह बात किसी ने नहीं कही थी। इस बात को नया आयाम दिया चन्द्रशेखर जी ने। मैं वहां मौके पर मौजूद था। मैंने कहा इसकी टी.वी. रिकार्डिंग देखी जाए, शब्दों को देखा जाए। बिना बात के, निराधार आरोप न लगाया जाए। प्रधान मंत्री जी ने साफ तौर पर कहा था कि दोनो पक्ष आपस में तय कर लें। उसमें यह कहा, तो कुछ लोगों ने सुझाव दिया, मैं वे शब्द दिखा दूंगा, कि ऐसा हो जाए। परंतु इस बात पर विवाद है कि मंदिर कहां बने और कैसे बने। मैंने भी वही कहा, अगर इसका विवाद है तो इसके यही दो हल हो सकते हैं। इन दो हलों के बीच चन्द्रशेखर जी का यह कहना कि बयान बदला जा रहा है, यह किया जा रहा है, बिल्कुल असत्य है, ऐसी कोई बात नहीं है। वही बात है, जिसको मैंने पहले कहा और अभी भी वही बात है। सोमनाथ चटर्जी जी हमको यह कह रहे थे…( व्यवधान )

श्री राम नगीना मिश्र : सवाल यह है कि राम मंदिर अयोध्या में नहीं बनेगा तो क्या अरब में बनेगा…( व्यवधान )राम मंदिर अयोध्या में ही बनेगा।

MR. CHAIRMAN : No Member should talk across.

श्री राम नगीना मिश्र : अब कोई पाकिस्तान नहीं बनेगा।…( व्यवधान )आप भारत को क्या बनाना चाहते हैं…( व्यवधान )

MR. CHAIRMAN: I appeal to the Members not to indulge in a war of words. They should address the Chair.

श्री श्याम बिहारी मिश्र :आप प्रस्ताव लाएं कि वहां मस्जिद बनेगी…( व्यवधान )आप देश को गुमराह कर रहे हैं…( व्यवधान )

MR. CHAIRMAN: Shri Shyam Bihari Mishra, I have already told you. Please resume your seat.… (Interruptions)

MR. CHAIRMAN: Why do only the experienced people, I will not say old people, get up and interrupt in between?… (Interruptions)

SHRI SOMNATH CHATTERJEE : Sir, this is the result of the Prime Minister""""""""s statement. This is the encouragement given to them… (Interruptions)

MR. CHAIRMAN: Shri Ram Nagina Mishra, please take your seat.

SHRI LAKSHMAN SETH : Sir, he is diverting from the issue… (Interruptions)

डा. विजय कुमार मल्होत्रा : जैसा राम नगीना जी कह रहे थे, शिकायत इस बात पर है कि प्रधान मंत्री के वक्तव्य पर कि मंदिर कहां बने और कैसे बने, इस पर विवाद है। इसके ऊपर शिकायत हो सकती है। हिन्दू महासभा ने भी शिकायत की, विश्व हिन्दू परिषद के कुछ लोगों ने भी शिकायत की और हमारे कुछ मित्र भी शिकायत कर रहे हैं कि यह कैसे और कहां बने। इस पर विवाद है। लेकिन आप लोगों को क्यों शिकायत हो रही है, यह बात समझ में नहीं आई। मंदिर कहां बने और कैसे बने, इस पर विवाद है। दोनों पक्ष बैठ कर इसको हल कर लें या जो कोर्ट कह दे, उसको मान लिया जाए। सोमनाथ जी ने कहा कि मर्डर आफ डेमोक्रेसी है। उन्होंने जनतंत्र पर सारे सदन को बड़ा भारी भाषण दिया। यह कैसी विडम्बना की बात है, कैसी आइरोनिकल है कि सी.पी.एम. जनतंत्र की बात करे…( व्यवधान )अगर कहीं देश में सबसे ज्यादा पोलटिकल मर्डर हो रहे हैं, हिंसा हो रही है तो वह दो राज्यों में, वैस्ट बंगाल और केरल हैं।…( व्यवधान )

MR. CHAIRMAN: I have already told the Members that when their party""""""""s turn comes, they can repudiate charges. You cannot indulge directly like that.

डा. विजय कुमार मल्होत्रा : जो पार्टी सारी उम्र स्टालिन के गुण गाती रही, उसके लिए तालियां बजाती रही, जिन्होंने थियान मन चौक पर लोगों के ऊपर टैंक चला दिए, जिसको कहीं पर, हिन्दुस्तान में भी जनतंत्र पर विश्वास नहीं, वे लोग इस सदन में जनतंत्र की बात कर रहे हैं और हमें समझा रहे हैं…( व्यवधान )

SHRI SOMNATH CHATTERJEE : We have done that but they have also murdered the democracy. They must admit that.

डॉ.विजय कुमार मल्होत्रा : सभापति जी, इस समय चन्द्रशेखर जी ने इस बात को कहा कि देश में कुछ जगह पर तनाव पैदा हो रहा है। यही मेरा चार्ज है कि देश के अंदर सौहाद्र, वैमनस्य नहीं था। कांग्रेस पार्टी ने देश में तनाव पैदा करने के लिए लगातार इस बात का गलत और असत्य प्रचार किया और यह प्रचार करके कि वहां प्रधान मंत्री जी ने ऐसा वक्तव्य दिया है और इस तरह से देश भर मे आग लगाने की कोशिश की तथा कांग्रेस पार्टी ने सारे देश को साम्प्रदायिक आग में झोंकने की कोशिश की। आप यह सोच रहे हैं कि इसी वजह से एकतरफा भावनाओं का ध्यान करके कुछ हो जाएगा। मैं यह कहना चाहता हूं कि कोई आदमी जैसे किसी को राष्ट्रीय होने के लिए मुस्लिम विरोधी या ईसाई विरोध होने की जरूरत नहीं है, वैसे ही किसी को सैकुलर होने के लिए राम विरोधी या हिन्दू विरोधी होने की जरूरत नहीं है। क्या यह जरूरी है कि आप जब तक हिन्दू विरोधी बात नहीं करें, जब तक राम विरोधी बात नहीं करें तब तक सैकुलरिज्म नहीं आता, तब तक आप प्रोग्रेसिव नहीं कहलाते? प्रोग्रेसिव होने के लिए हिन्दुओं को गाली देना या राम मंदिर के खिलाफ बोलने की जरूरत नहीं है। इस देश में सभी पंथों के लोग मिलकर रहते हैं, यह बहुत अच्छा है। कांग्रेस पार्टी इन हथियारों से देश का वातावरण नहीं बिगाड़ पाएगी। सारे विश्व में आज श्री अटल बिहारी वाजपेयी जी एक महान स्टेट्समैन के तौर पर जाने जाते हैं और उनकी इस छवि को खराब करने की आपकी साजिश कभी सफल नहीं होगी, यही मैं आपसे कहना चाहता हूं।

श्री मुलायम सिंह यादव : सभापति जी, मैं आपको धन्यवाद देता हूं।…( व्यवधान )

योगी आदित्यनाथ (गोरखपुर) : मैं आपको धन्यवाद देता हूं। अयोध्या के बाद मथुरा का ही नंबर आना है।

श्री मुलायम सिंह यादव : कृष्ण भगवान जी की जय। सभापति जी, आपने मुझे बोलने का अवसर दिया, इसके लिए मैं आपको धन्यवाद देता हूं तथा आभार व्यक्त करता हूँ। आज की बहस का आरम्भ करते हुए श्रीमान जयपाल रेड्डी साहब का मैं आभारी हूं और सभापतिजी बोलने से पहले मैं मैं बहुत ही दुविधा में था कि मेरे बोलने पर हमसे केवल भा.ज.पा. के मा. सदस्य ही नाराज नहीं होंगे बल्कि बहुत मा. सदस्य नाराज हो सकते हैं।…( व्यवधान )अयोध्या विवाद से मैं भुक्तभोगी हूं और भुक्तभोगी बी. जे. पी. भी है और विशेषकर मुसलमान कांग्रेस के मा. साथी भी नाराज होगें । मैं रेड्डी साहब का आभारी हूं कि उन्होंने एक स्पष्ट मत दे दिया कि यह मामला कोई राजनैतिक नहीं है। यह इस देश का सवाल है, संविधान का सवाल है, यह उस धर्मनिरपेक्षता का सवाल है जिसकी संविधान में दुहाई दी गई है और उसकी रक्षा करने का सवाल है। वहां पर अगर हम नहीं बोलेंगे क्योंकि अयोध्या पर विवाद है और जिस समय लोक सभा में अयोध्या मसले पर बहस हुई थी तो इसलिए मैं ज्यादा समय ले सकता हूँ । लेकिन मै इसलिए बोल रहा हूँ जिससे सच्चाई आने वाली पीढ़ी के सामने रखी जा सके, तथा इतिहास छिपायी नही जा सके । अयोध्या विवाद में कौन-कौन मुजरिम है, जिसकी सच्चाई देश के समक्ष आ सके। महोदय, आज की चर्चा में तीन सवाल है - एक तीन मंत्रियों का इस्तीफा, दूसरे प्रधान मंत्री का वक्तव्य और तीसरे कौन-कौन जिम्मेदार है। इन तीन प्रश्नों के सहारे बहुत लम्बी बहस हो जाती है। मल्होत्रा साहब ने गम्भीर बात कह दी है और मुझ पर गम्भीर आरोप लगा दिया है। मैंने हंसकर सुन लिया है, लेकिन हम उसकी सफाई जरूर करेंगे और उत्तर भी देंगे। तीन मंत्री इस्तीफे दें या न दें, लेकिन यह सही है, जैसा कि सोमनाथ चटर्जी जी ने कह दिया है, हमने उनको कोई अपराधी घोषित नहीं किया है। यह कहा है कि चार्जशीट हो गए। वही बात हमारी है, सभी दलों की है। ६ दिसम्बर, १९९२ का दिन भारतीय इतिहास का सबसे काला-दिवस है और राष्ट्रीय शर्म का दिन है । क्योंकि मस्जिद के ढहने के बाद हिन्दुस्तान और दुनिया में करोड़ो दिल ही नहीं टूटे, बल्कि दुनिया में देश का सम्मान गिरा है। उस समय के जितने भी अखबार हैं, सम्पादकीय हैं या दुनिया में बाहर लोग गए हैं, हम नहीं गए हैं तब तक, लेकिन जो गए हैं, उन्होंने बताया है कि भारत का सम्मान दुनिया के अन्दर गिरा है। इसके लिए कौन जिम्मेदार हैं? मैं उस तर्क में नहीं जाना चाहता हूं, लेकिन इतना जरूर कहना चाहता हूं अयोध्या की जब घटना हुई है, उसके पहले ३० अक्टूबर, १९९० का एलान हुआ था कि मंदिर का शिलान्यास करेंगे । उस समय मेरे पास उत्तर प्रदेश सरकार का चार्ज था और हमने सूचनायें प्राप्त की थी । शिलान्यास के लिए मल्होत्रा साहब, आडवाणी जी या प्रधान मंत्री जी या कोई भी भारतीय जनता पार्टी का सदस्य कुछ कहे, क्या शिलान्यास के लिए ईंट का इन्तजाम किया था, क्या सीमेंट का इन्तजाम किया था, क्या लोहे का इन्तजाम किया था, हमारे पास सारी रिपोट्र्स हैं। उस समय इन्तजाम था, तीर-कमान, हथगोले और कट्टे का । ऐसे जहरीले तीर गोरखपुर में पकड़े गए हैं। कार सेवकों पर ऐसे जहरीले थे तीर-कमान ऐसे होते हैं कि अगर कहीं पर जरा सी भी उंगली लग जाए, तो उसी समय आदमी की मौत हो जाती है। वे कार सेवक बिहार के थे, जिनको पुलिस ने अरैस्ट किया। उन्होंने कहा कि आप इनको हाथ मत लगाइए, अगर आपने लगा दिया, तो आप मर जायेंगे। ये लोग क्या शिलान्यास करने आए थे ? ये लोग हिंसा करने आए थे, दंगा करने आए थे, कत्ल-ए-आम करने आए थे। शिलान्यास के लिए जो मैंने बताया, कोई निर्माण सामिग्री नहीं थी। उनको भड़काने का काम किसने किया ? उस दिन हमारी भावनायें …( व्यवधान )अभी नहीं बाद में बता देंगे। हम मुसलमानों को नहीं भड़का सकते, लेकिन हिन्दुओं को भड़काने की आपसे ज्यादा क्षमता हममें है। …( व्यवधान )

श्री मनोज सिन्हा (गाजीपुर) : परिन्दा पर भी नहीं मार सकता । …( व्यवधान )

श्री मुलायम सिंह यादव : नहीं मार पाया, मारा तो मारा गया वहीं पर। …( व्यवधान )आपकी भी पिटाई होगी यदि आप वहां गये होगें । …( व्यवधान )सभापति महोदय, पूरे हिन्दुस्तान में प्रचार किया गया। प्रचार करके कैसे भावनायें भड़कायीं। भावनायें मुनासिब नहीं भड़कायीं थी। आज कहा जा रहा है कि भावना पूरे देश की थी।

यह देश की भावनाओं का प्रकटीकरण था और फिर प्रधानमंत्री जी बदल गए। उन्होंने कहा कि अगर हिन्दू-मुसलमानों के धार्मिक नेता, दोनों मिल कर फैसला कर लें तो मन्दिर-मस्ज़िद का विवाद हल हो जाए, हमें कोई एतराज नहीं है। दूसरी बात उन्होंने यह कही कि अदालत फैसला करे। सभापति जी, हमने १९९० में यही बात कही थी। आप अखबार में देख लीजिए तो आपको पता चल जाएगा। उसमें लिखा है कि अयोध्या के हिन्दू और मुसलमान पंचायत कर लेंगे, लेकिन दिल्ली के नेता कृपा करें। यह बात सच है कि अगर यह मामला अयोध्या पर छोड़ दिया जाता तो अयोध्या के हिन्दू-मुसलमान मिल कर समस्या का समाधान निकाल सकते थे। हमारी बातचीत शुरू भी हुई थी, लेकिन वोट की खातिर या भावनाओं को भड़का कर सत्ता में आने की ललक भारतीय जनता पार्टी की थी। उन्होंने यह नहीं होने दिया और फिर हमें जवाब दिया कि यह सवाल अदालत से हल नहीं हो सकता। इसमें हमारी भावना और आस्था का सवाल है। हम शिलान्यास करेंगे, आएंगे और मस्ज़िद गिराएंगे। यह बात सही है, इसलिए हमें कहना पड़ा। "परिन्दा" शब्द शायद हमने नहीं कहा था, लेकिन अगर वह छपा है, आप कहते हैं तो हम स्वीकार करते हैं कि कहा होगा। उससे हम पीछे नहीं हट सकते कि हमने सही कार्यवाही की। हमने कहा कि आस्था और भावनाओं से सार्वजनिक धार्मिक संगठन चलते है, लेकिन देश संविधान और कानून से चलता है। संविधान और कानून की रक्षा के लिए ही मजबूर होकर, खुश होकर नहीं, उस वक्त हमारी सरकार की पुलिस ने कड़ा कदम उठा कर गोली, लाठी तक चलाई और फायरिंग भी की। उसमें १६ जानें गईं। हम यह नहीं चाहते थे कि केवल मस्ज़िद की हिफाज़त करें, बल्कि हम चाहते थे कि सभी धार्मिक पूजा स्थलों की रक्षा करें - चाहे हिन्दू, मुसलमान, सिख, ईसाई या बौद्धों की हों। इन सभी पूजा स्थलों की रक्षा करके हम देश की एकता की रक्षा कर सकें।…( व्यवधान )

MR. CHAIRMAN : There is an Half-an-Hour discussion at 5.30 p.m. If the House agrees, then we can take it up on some other day.

SEVERAL HON. MEMBERS: Yes, Sir.

MR. CHAIRMAN: So, it can be taken up at any other time, as decided by the hon. Speaker.

श्री मुलायम सिंह यादव :देश की रक्षा के लिए आज भी हम कह रहे हैं कि १६ जानें गई थीं। हम आज भी यह मानते हैं कि देश की एकता और रक्षा के लिए आदमी की ३० जानें भी कोई कीमत नहीं रखती हैं। देश की रक्षा और एकता बड़ी होती है..… (Interruptions)

श्री विजय गोयल :आपने १६ लोगों को मार कर अच्छा नहीं किया, यह आपने गलत किया।…( व्यवधान )आप हमारी बात क्यों नहीं सुन सकते हैं।…( व्यवधान )गोली चलाना कोई अच्छी बात नहीं है।…( व्यवधान )आपके हाथ में सत्ता इसलिए नहीं है कि आप लोगों पर गोली चलाएं।…( व्यवधान )

श्री मुलायम सिंह यादव :सभापति जी, हमने कहा कि मजबूरी थी।…( व्यवधान )

श्री विजय गोयल :मैं यह कह रहा हूं कि आप इसमें अपनी शान न समझें।…( व्यवधान )

MR. CHAIRMAN: Shri Goel, please allow him to speak. Any Member should not disturb the other Member. Shri Goel, please resume your seat.…( व्यवधान )

श्री मुलायम सिंह यादव :मैं यह कह रहा हूं कि मैं कोई खुश नहीं था। गोली चलाने से या जो हत्याएं हुई हैं, उससे मैं खुश नहीं हूं।…( व्यवधान )मैंने कहा कि मजबूरी थी। हम यह बात जरूर जानते हैं कि देश की एकता और रक्षा सर्वोपरि है।…( व्यवधान )इसलिए आप केवल अपने को ही हिन्दू न समझें, हम तो उन हिन्दुओं की भी हिफाज़त कर रहे थे, जो बंगलादेश और पाकिस्तान में थे तथा जो दुनिया के अन्य मुस्लिम देशों में है। उन मन्दिरों की हिफाज़त कर रहे थे जो मुस्लिम देशों में है । आपने एक मस्ज़िद ६ दिसम्बर, १९९२ को गिराई तो उस समय सैकडों मन्दिर गिरा दिए गए। आज हम फख्र के साथ कह सकते हैं कि हमें सबसे पहले बधाई १७ देशों में बसे हिन्दुओं ने ३० अक्तूबर की रात्रि में दी थी। बहरीन मुल्क के एक घर में छिपे हिन्दूओ ने दी, अगर मस्ज़िद की हिफाजत को दूरदर्शन पर नहीं दिखाया जाता तो हमारी करोड़ों की सम्पत्ति लूट ली जाती और बहुत से लोगों की हत्या हो जाती। रात के दो-तीन बजे मुझे हिंदुओं ने बधाई दी क्योंकि उनकी भी हमें चिंता थी। आपको हिंदुओं की चिंता न कभी थी, न आज है, आपको तो सत्ता की चिंता है…( व्यवधान )सभापति जी, इस्तीफा देने के लिए यह पूरा का पूरा माहौल काफी है। जहां तक बहन उमावती जी का सवाल है …( व्यवधान )

युवक कार्यक्रम और खेल मंत्री (कुमारी उमा भारती) : सभापति जी, इनके मन में मायावती जी का खौफ रहता है।

श्री मुलायम सिंह यादव : मैंने माया नहीं कहा है, मैंने उमा कहा है। हां भारती से वती कैसे हो गया, मालूम नहीं। मैं आपको बहन उमा मानता हूं। हम आपका आदर करते हैं लेकिन जब नैतिकता के नाते आपने इस्तीफा दिया तो नैतिकता के नाते आज फिर से इस्तीफा दे दो। आपका कद छोटा नहीं होगा वरन देश और जनता की नजरों में आपका सम्मान बढ़ जाएगा। सार्वजनिक जीवन में राजनैतिक पद तो आते-जाते रहते हैं, राजनैतिक पद अमर नहीं हैं। चाहे २४ की जगह आप ४८ दल मिला लो लेकिन आप जिंदगी भर मनिस्टर नहीं रहेंगी, न ही माननीय आडवाणी जी और माननीय जोशी जी जिंदगी भर अपने पदों पर रहेंगे। आप एक बार इस्तीफा दे चुकी हैं अब फिर दे दो। आपको जबरदस्ती स्टेट मनिस्टर की जगह कैबिनेट मनिस्टर बना दिया। यहां बहुत सारे वकील बैठे हैं, माननीय जेटली साहब बहुत बड़े वकील हैं लेकिन हम तो सीधी-सीधी बात जानते हैं कि हिंदुस्तान की जनता और हिंदुओं को भड़काने का काम किया गया और मुझे मुल्ला मुलायम सिंह, मौलाना मुलायम सिंह और हिंदुओं का दुश्मन और हिंदुओं का हत्यारा तक कहा गया। शुरू में १९९६ में जब हम लोक सभा में आये तो आपने हिन्नादुओ का हतयारा कहकर मेरे खिलाफ जबकिरे लगाए हैं। मेरा कहना है कि आपने भावनाओं को भड़काकर मस्जिद को गिरवाया है। जहां तक सीबीआई का सवाल है हम तो पहले से कह रहे थे कि सीबीआई की जांच राजनैतिक हो गयी, अब आप क्यों ऐसा कह रहे हैं। जब इधर चार्जशीट लग रही थी तब आपने ऐसा नहीं बोला था, तब तो आप सीबीआई को सही मानते थे। हम तो शुरू से कह रहे थे कि हिंदुओं और मुसलमानों के धार्मिक नेताओं को बैठाकर पंचायत कर लें या फिर उच्चतम न्यायालय का आदेश मानें। आप धमकी दे रहे हैं कि मंदिर वहीं बनेगा तो हम कहना चाहते हैं कि मंदिर बनेगा तो मस्जिद भी वहीं बनेगी। अगर आपने जबरदस्ती मंदिर बनाने की कोशिश की तो समाजवादी पार्टी का कोई भी मुसलमान वहां नहीं जाएगा बल्कि समाजवादी पार्टी के सारे कार्यकर्ता और हिंदू जाएंगे और वहीं पर आपका मुकाबला भी करेगे और समाजवादी पार्टी के हिंदू ही बनाएंगे।

मानव संसाधन मंत्रालय में राज्य मंत्री (श्री सैयद शाहनवाज़ हुसैन) : आप हर बार यही बोलते हैं। आपने कहा था कि टूटने नहीं देंगे लेकिन हर बार बोलकर आप गुमराह करते हैं।

MR. CHAIRMAN : You should not answer like that. You are a Minister.

श्री मुलायम सिंह यादव : मान्यवर, इस्तीफा के लिए हम ज्यादा कानूनी बातों पर नहीं जाना चाहते हैं लेकिन हमारा कहना है कि जनता की भावनाएं अगर आपके साथ होतीं तो आपकी अकेली भारतीय जनता पार्टी की सरकार होती। इसलिए जनता की भावनाएं आपके साथ नहीं हैं। हमारे कुछ नेता और साथी मजबूरी में आपके साथ हैं लेकिन जब वक्त आयेगा तो वे भी हमारे साथ आ जाएंगे। इसलिए इस्तीफा देना नैतिकता के नाते भी काफी है। भाजपा ने रथ चलाकर और नारे लगाकर न जाने क्या-क्या कहा कि मुसलमान तो बाबर की औलाद है, पाकिस्तान ही इनका स्थान है आदि-आदि। मा. मल्होत्रा जी ने आरोप लगाते हुए कहा कि मुलायम लिंह देश का बंटवारा करके ही छोडेगें । मलहोत्रा साहब, समाजवादी पार्टी देश को कभी टूटने नहीं देगी, अपनी लाश पर भी देश को टूटने नहीं देगी। आप भारतीय जनता पार्टी को समझाओ क्योंकि भाजपा जरूर देश को तोड़ देगी। संविधान समीक्षा हो रही है। राष्ट्रपति प्रणाली की चर्चा पूरे देश में हो रही है। राष्ट्रपति प्रणाली जिस दिन लागू हो जाएगी, उस दिन हिन्दुस्तान का मुसलमान कभी राष्ट्रपति बन नहीं पाएगा। एक उदाहरण है। कांग्रेस पार्टी ने सन १९३७ के उ.प्र. के चुनाव में जिन्ना के कुछ लोगों को नेहरू जी ने मंत्रिमंडल में ले लिया होता तो शायद हिन्दुस्तान पाकिस्तान के बंटवारे की नींव नही रही जाती । और इससे पहले जिन्यना ने हिन्दुस्तान - पाकिस्तान के बँटवारे की बात कभी नही कही थी इसलिए हिन्दुस्तान - पाकिस्तान के बँटवारे के लिए कांग्रेस पार्टी ही जिम्मेदार है । एक इतिहास है। …( व्यवधान )आप पढ़ लीजिए। हमने पढ़ लिया है। उस समय मुस्लिम लीग की बात मान ली जाती तो कभी हिन्दुस्तान और पाकिस्तान के बंटवारे की बात नहीं होती। जिस दिन राष्ट्रपति प्रणाली हो जाएगी, उसी दिन हिन्दुस्तान का मुसलमान सोचेगा कि अब मैं कभी राष्ट्रपति नहीं बन सकता। ऐसे समय हिन्दुस्तान का बंटवारा होकर रहेगा, इसे कोई रोक नहीं सकता। हिन्दुस्तान का बंटवारा करने की बुनियाद अगर कोई रख रहा है, कोई काम कर रहा है तो भारतीय जनता पार्टी कर रही है। हम लोग या समाजवादी पार्टी के लोग अपनी लाश पर भी इस देश को टूटने नहीं देंगे, विभाजन नहीं होने देंगे, मैं इस बात का आश्वासन देना चाहता हूं। जहां तक प्रधान मंत्री जी ने राष्ट्रीय भावना के प्रकटीकरण बारे में कहा, मैं उनसे जानना चाहता हूं कि वह कौन सी भावना है? सही बात है कि लड़ाई भावना की है, विचारों की है। यह भावना आर.एस.एस. की है। आर.एस.एस.का इन पर पूरा काबू है चाहे वे प्रधान मंत्री हों या आप हों। यदि बी.जे.पी. का कोई पार्लियामैंट का मैम्बर जरा भी संघ परिवार की इच्छा के विरुद्ध काम करता है तो उसे उसी दिन बाहर निकाल दिया जाता है। इस बात का हमें पता है और आपको पता है कि वह कितनी मजबूत है? आपकी चोटी उनके हाथों में है। यह कैसी भावना है? जिस विचार ने गांधी की हत्या संघ परिवार की क्या भावना है? जिस विचार ने गांधी की हत्या गांधी जी की हत्या की हो । क्या वही विचार राष्ट्रीय भावना बन जाएगी । इससे ज्यादा राष्ट्रीय शर्म की और क्या बात हो सकती है । आप उस भावना को लाना चाहते हैं। उनकी भावना है कि मंदिर बनाएंगे। उस भावना को देश में चलने नहीं दिया जाएगा। यह समाजवादी पार्टी की कोशिश है।

श्री विजय गोयल : मुलायम सिंह जी की बात पर मुझे आपत्ति है। उन्होंने संघ की बात उठा कर बहुत बड़ी बात कही है। इन्हें अपनी बात वापस लेनी चाहिए।

MR. CHAIRMAN : Shri Vijay Goel, you cannot answer now. When hon. Members from your side get their turn, they can answer to this.

श्री मुलायम सिंह यादव :जहां तक प्रधान मंत्री जी का बयान है, वह जानबूझ कर और ठीक ६ दिसम्बर के दिन प्रधानमंत्री का व्यक्तव्य एक सोची-समझी राजनीति का हिस्सा है । इसके दो कारण हैं। एक कारण संघ परिवार का दबाव है। आप इसे स्वीकार करें या न करें लेकिन इस सदन के बाहर लॉबी में स्वीकार करेंगे। और राष्ट्रविरोधी कृत्यों को बहुत आसानी से राष्ट्रीय आन्दोलन का हिस्सा बताकर प्रधानमंत्री जी ने एक गंभीर राष्ट्रीय अपराध किया है ।

श्री मनोज सिन्हा: अब आप दूसरा पक्ष भी रखें। …( व्यवधान )

श्री मुलायम सिंह यादव : अभी दूसरा पक्ष आने दो। क्या आप उसे मान लेंगे? यदि मान लेंगे तो सब पक्ष दूंगा। प्रधानमंत्री का यह बयान इसलिये है क्योकि सरकार हर मोर्चे पर असफल हो चुकी है इसलिये लोगो का ध्यान वास्तिवक समस्याओं से हटाया जा सके । आज किसान पूरी तरह बरबाद हो गया है । पहले आलू और कपास की खेती करने वाला किसान दो वर्ष से बरबाद हो रहा था और आत्महत्या करने को विवश था । अब धान पैदा करने वाला किसान भी बरबाद हो गया है। आपने छ: सौ रुपए क्िंवटल सरकारी खरीद का भाव तय किया है लेकिन ३७० रुपए क्िंवटल में भी कोई धान लेने वाला नहीं है। आज किसान को अनाज बेचने के लिए कोई बाजार नहीं है। अन्न रखने के लिए जगह नहीं है। और कोई खरीददार नहीं है। किसान पूरी तरह बरबाद हो गया है। और इस सरकार की किसान विरोधी नीति का यह नतीजा है । बीज बिजली, पानी की कीमत बढ रही है जबकि किसान के उत्शिपादन की कीमत कम हो रही है । उ.प्र. में लगभग १.५ लाख बोर, आलू कोल्ड स्टोरेजों से फेकना पड रहा है । शिक्षा इतनी महंगी कर दी गई है कि पुस्तकों की कीमते चार गुनी हो गयी । तीन-चार रू. की किताब की कीमत बढ़ा कर १४-१५ रुपए कर दी गई है। कक्षा नौवीं की किताब अलग, कक्षा दसवीं की किताब अलग, कक्षा ग्यारहवीं की किताब अलग और कक्षा बारहवीं की किताब अलग है। सारे गांव के गरीबो को पढने से रोकने का प्रयास किया जा रहा है । किसान खिलाफ, व्यापारी खिलाफ, मजदूर खिलाफ, राज्य कर्मचारी खिलाफ. पोस्ट ऑफिस बंद। ऐसा कौन है जो इस सरकार से नाराज न हो? क्योकि उनकी समस्याओं का निराकरण तो दूर बल्कि समस्याएँ निरन्तर बढती जा रही है । झगड़ा और दंगा करवाने के लिए यह बयान दिया गया। प्रधान मंत्री जी का बयान आते ही रायबरेली में दंगा, मुरादाबाद में दंगा होते-होते बचा और बयान देते ही तमिलनाडु में मस्जिद गिरा दी गई। इस तरह सारे दंगे भड़का कर देश की जनता का ध्यान बंटाने की इन की सोची-समझी रणनीति है। यह राजनीतिक रणनीति है, यह षडयंत्र है।

श्री मनोज सिन्हा : यह दोनों तरफ से सोची समझी राजनीति है।

श्री मुलायम सिंह यादव : कितना अफसोस है कि जब आप आर्थिक र्मोचे पर विफल हो गये तो किसानो की सबसिडी बंद कर दी जबकि उन्हीं धनी देशों के दबाव में आप धनी देशों के किसानें के पक्ष में तथा हिन्दुस्तान के किसानों के विरोध में कानून बना रहे हैं। उधर उन्हीं धनी देशों ने दस गुना से लेकर सौ गुना तक सबसिडी अपने देश के किसानों को देनी शुरु कर दी है। आपने तो यहां के किसानों को बरबाद कर दिया। आपके पास इसका कोई जवाब नहीं है और यदि जवाब है तो केवल दंगा, हिन्दू-मुसलमानों को अलग करना और मन्दिर-मस्जिद का विवाद उठाना। आपका यही एजेंडा है और इसके अलावा कोई दूसरा एजेंडा नहीं है। इसलिये हम इनके सहयोगी दलों को सावधान करना चाहते हैं कि वे अभी से सावधान हो जायें क्योंकि ये गरीबो के खिलाफ हैं और उनके बच्चो को पढ़ने तक से रोक दिया गया है। सभापति महोदय, बी.जे.पी. के जितने सहयोगी दल हैं, चाहे तृणमूल कांग्रेस हो, या टी. डी. पी. हो या एच. के . हो. चाहे जनता दल उनको सावधान करता हूं कि इन लोगों को गम्भीर परिणाम भुगतने पड़ेंगे। पश्चिमी बंगाल में जो माहौल पहले था, वह अब नहीं रहेगा। अगर ममता जी बी.जे.पी. के साथ रहे तो सी.पी.एम. को जिता दीजिये। अगर इनके साथ नहीं रहे होते तो आपको कहीं और से वोट मिल जाते। यदि सी.पी.एम. के कुछ लोग नाराज होते तो उनका वोट और सहयोग मिल जाता। जब तक बी.जे.पी. के साथ सरकार में हैं, आपको वोट नहीं मिलेगा। इसलिये आपको सावधान करना चाहता हूं कि आगे आने वाले इतिहास में आप अपराधी घोषित किये जायेंगे, बुरा मानो या भला।

सभापति महोदय, आज तक किसी भी सरकार ने अचल सम्पत्ति नहीं बेची लेकिन इस सरकार ने बहुराष्ट्रीय कम्पनियों को अचल सम्पत्ति ही नही बेची है बल्कि लूटने की छूट दे दी है । और देश को आर्थिक गुलामी की जंजीर में जकड दिया है । इस सरकार के पास प्रधानमंत्री जी के बयान के अलावा और कोई जवाब नहीं है। हम बड़े नेताओं का आदर करते हैं। माननीय प्रधानमंत्री जी का आदर करते हैं, चन्द्रशेखर जी उनका आदर करते हैं लेकिन प्रधानमंत्री जी न कुमारी उमा भारती जी को, न गृह मंत्री लाल कृष्ण आडवाणी को और न मानव संसाधन मंत्री डा. मुरली मनोहर जोशी को हटा पायेंगे। अगर प्रधानमंत्री जी में हिम्मत है तो वे खुद इस्तीफा दें तो ये तीनों स्वयं हट जायेगे। इसके अलावा इनके पास कोई रास्ता नहीं है।…( व्यवधान ) .. इससे बढि़या तरीका कोई नहीं है। ये हटा नहीं पायेंगे क्योकि प्रधानमंत्री जी ऊपर संघ परिवार का पूरा दबाव है। हम इस बात को दोहराना नहीं चाहते। अभी श्री सोमनाथ बाबू बता रहे थे कि माननीय प्रधानमंत्री जी कितने दबाव में हैं। कभी मा. ममता जी दबा देती हैं और श्री नायडू जी भी प्रधानमंत्री जी को दबाकर रख रहे हैं। वे यहां आते हैं, दस्तखत कराकर ले जाते हैं। जिस अधिकारी की पोस्िंटग करानी हो, करा लेते हैं। इसी तरह से कई और दबाव डालते हैं। वाइको साहब मनिस्टर नहीं लेकिन फिर भी इनका दबाव जबरदस्त है। माननीय प्रधानमंत्री जी को दबाकर अपने पक्ष में कलम चलवा लेते है तथा मनचाहे ढंग से अपना काम करवा लेते हैं। अगर ममता जी चली जाये, वाइको जी चले जायें, नायडू जी चले जायें और यहां तक कि श्री प्रकाश सिंह बादल जी भी मनमाने ढंग से ये लोग अपना काम करवा लेते है ।

श्री सुदीप बंद्योपाध्याय (कलकत्ता उत्तर पश्चिम) : मुलायम सिंह जी, जीत होती है, सिद्धांतों पर, उसमें आपको चिन्ता नहीं करनी चाहिये।

श्री मुलायम सिंह यादव : हम मानते हैं कि आप हिम्मतदार हैं, दबंग हैं और लड़ाकू हैं।

रेल मंत्री (कुमारी ममता बनर्जी) : मुलायम सिंह जी, आपने कहा कि हम सी.पी.एम. को जितवायेंगे। ऐसा नहीं है। वे हारेंगे, हारेंगे और हारेंगे।

श्री मुलायम सिंह यादव : लेकिन बी.जे.पी. की सरकार में रहकर नहीं।इसलिए अब हमारी एक ही मांग है कि प्रधान मंत्री स्वंय इस्तीफा दे दें, तीनों मंत्री अपने आप हट जायेंगे और मल्होत्रा जी यह बात सही है कि देश के प्रधानमंत्री जी को उन्हें अपने बयान के लिए खेद व्यक्त करना चाहिए, तथा इस्ततीफा देना चाहिए तथा बयान वापस लेना चाहिए । तभी देश का वातावरण सुधरेगा, देश का वातावरण बिगाड़ने की कोशिश की गई है। लेकिन आप याद रखना कि अब १९९० वाला समय नहीं रहा है, १९९२ में मस्जिद गिराने के बाद आप चुनाव हार गये थे और अब तो इतनी हालत खराब है कि गांव के आदमी से लेकर शहरो तक अनपढ़, विद्यार्थी, मजदूर, किसान, बुद्धिजीवी, पत्रकार आदि सब समझ गये हैं कि आप देश को बेच रहे हैं और बेरोजगारो की संख्या बढ़ा रहे हैं तथा जो निजीक्षेत्र के रोजगार में लगे कर्मचारियों तथा मजदूरों की छटनी कर रहे हैं। ये सारे काम हो रहे हैं। अब कोई वर्ग आपका साथ देने वाला नहीं है। सभापति महोदय, उत्तर प्रदेश के शहरों में समाजवादी पार्टी को कोई पूछने वाला नहीं था। पहली बार समाजवादी पार्टी ने भाजपा को शहरों से खदेड़ना शुरू किया। गांवों मे तो समाजवादी पार्टी ने भाजपा को पहले ही खदेड दिया है । लेकिन १९९५ के चुनाव में समाजवादी पार्टी ने आपको शहरों के चुनाव में पराजित नही कर पाया था । हमने आपको शहरों के चुनाव में पूरा खदेड़ दिया और अब सभी गांव और शहर सभी जगह पर हरायेगे। विधान सभा के चुनाव से हमारा मतलब नहीं है, जब भी चुनाव आयेगा, समाजवादी पार्टी उं प्र. में अकेले अपने बलबूते पर सरकार बनायेगी। मैं यह बात आज कह कर जा रहा हूं। आप कितने ही गुप्त समझौते कर लो।…( व्यवधान )जहां तक कांग्रेस का सवाल है…( व्यवधान )अयोध्या के पहले हम जीते, अब कोई जीता…( व्यवधान )श्री विनय कटियार जी कहां हैं, ये हराना चाहते हैं, मैं आपको बता रहा हूं।…( व्यवधान )श्री श्याम बिहारी मिश्र : ये आपका मुंगेरी लाल का हसीन सपना है, यह पूरा होने वाला नहीं हैं।…( व्यवधान )

श्री मुलायम सिंह यादव : हमें लगता है श्याम बिहारी श्र जी आपको अंदर ही अंदर काटने में लगे हैं, विनय कटियार जी आप सावधान रहना। हम आपको बता रहे हैं। यह हमें चुनौती दे रहे हैं…( व्यवधान )

श्री श्याम बिहारी मिश्र : उत्तर प्रदेश में आप बी.जे.पी. से आगे नहीं बढ़ पाये।…( व्यवधान )

श्री मुलायम सिंह यादव :श्री श्याम बिहारी जी चुनाव आयोग ने स्पष्ट किया है ये इन चुनावों में समाजवादी पार्टी प्रथम स्थान पर रही है । आप वहां देख सकते है । कांग्रेस की गलत नीतियों के कारण बी. जे. पी. को सत्ता मिली है। कांग्रेस आज भी अपना सही स्टैंड नहीं ले पाई। बहस पर चर्चा शुरू करने के लिये कांग्रेस पार्टी ने किसी पुराने कांग्रेसी को खडा न करके श्री जयपाल रेड्डी को खड़ा किया। …( व्यवधान )कांग्रेस के नेता ही नही बल्कि उधार दिये गये नेता है, जब हम चाहेंगे तब ले लेंगे। उधार में हमने भेजा है, यह हमारे हमदर्द हैं, इन्हें हम ले लेंगे, माननीय जयपाल रेड्डी जी को हम क्यों नहीं लेंगे। जयपाल रेड्डी जी राष्ट्रीय मोर्चे के प्रवक्ता रह चुके हैं। हमारे और इनके बहुत गहरे रिश्ते हैं। अगर आप इन्हे अपमानित करोगे तो यह हमारे साथ हो जायेंगे। लेकिन कांग्रेस पार्टी को अपना कोई पुराना कांग्रेसी बोलने के लिए नहीं मिला, उनका नैतिक साहस नही था कि कोई बोल सके। यह सच्चाई है। अयोध्या विवाद की बुनियाद कांग्रेस पार्टी की गलत नीतियां के कारण पडी है और कांग्रेस की गलत नीतियों का लाभ भारतीय जनता पार्टी ने उठाया। भारतीय जनता पार्टी ने इसलिए लाभ उठाया, क्योंकि आर.एस.एस. पूरे देश में फैली हुई थी। उ. प्र. में हमने लाभ इसलिए उठाया चूंकि हम उत्तर प्रदेश में मजबूत थे शेष देश में कांग्रेस की गलत नीतियों का लाभ हम नही उठा पाये क्योकि वहां हम मजबूत नही थे । और अब जहां-जहां भी तीसरे मोर्चे के लोग मजबूत हो जायेंगे वहीं कांग्रेस का सफाया हो जायेगा। भाजपा का गुप्त एजेंडा है, और कांग्रेस पार्टी का भाजपा से गुप्त समझौता है, यह सच है कि आपका गुप्त समझौता है। कांग्रेस ने पिछले समय देश-विरोधी, किसान-विरोधी नीतियों के चलते हमारी पूरी अर्थव्यवस्था को चौपट करने, विदेशी पूंजी निवेश और आर्थिक गुलामी के सहारे राजनीतिक गुलामी का पूरा प्रबंध राज्य सभा में बी.जे.पी. का समर्थन कर प्रस्ताव पास कराकर किया है,कांग्रेस के समर्थन के बैगर राज्य सभा में बीमा बिल पास नहीं हो सकता था। जब बीमा बिल पर हम बोल रहे थे तो कह रहे थे कि इसे वापस लो तो बी.जे.पी. सरकार ने कहा कि विदेशी कम्पनियो का २६ फीसदी रहेगा, सरकार के हाथ में ही नियंत्रण रहेगा, तो कांग्रेस पार्टी ने कहा यह हिस्सा ४९ फीसदी होना चाहिए। यह सही बात है। कांग्रेस समाजवादी पार्टी के हमारे खिलाफ रहती हैं, आपके खिलाफ कहां रहती हैं। भाजपा और कांग्रेस तो देश में नूरा कुश्ती लड़ रहे हैं। मैं संतोष मोहन जी को बताना चाहता हूं कि आप जैसे धर्मनिरपेक्ष कुछ लोग ही कांग्रेस में हैं। मैं आपको बताना चाहता हूं कि कांग्रेस ने और सबने मिलकर समाजवादी पार्टी के खिलाफ गोरखपुर में एक हिजड़े तक को समर्थन दिया है, किन्नर को समर्थन दिया है जो न आदमी है, न औरत है। …( व्यवधान )कांग्रेस पार्टी को न औरत पसंद आई, न मर्द पसंद आया।…( व्यवधान ) हम कहना चाहते हैं कि अगर कांग्रेस की नीतियां ठीक होतीं और ये ठीक चले होते तो आज देश की हालत इतनी खराब नही हो सकती थी। कांग्रेस की नीतियों को लात मारकर चन्द्रशेखर जी यहां आ गए, चौधरी चरण सिंह यहां आ गए। जो किसी और कारण से अलग हुए, उनकी बात मैं नहीं करता लेकिन जो कांग्रेस की नीतियों के खिलाफ उनसे अलग हुए -- चौधरी चरण सिंह अलग हुए तो प्रधान मंत्री बन गए, चन्द्रशेखर जी अलग हुए तो प्रधान मंत्री बन गए। हम तो शुरू से ही कांग्रेस खिलाफ थे और आजीवन आपके खिलाफ रहेंगे। हमने कभी समझौता नहीं किया। हमने बीजेपी से १९८९, के विधान सभा चुनाव में भी समझौता नहीं किया था यह मल्होत्रा जी को पता है। उत्तर प्रदेश के विधान सभा चुनावों में हमने १९८९ में भी समझौता नहीं किया। यह सही है कि उस समय के हमारे कुछ साथी हमसे नाराज़ हो गए थे। मल्होत्रा जी अच्छी तरह से जानते हैं कि दिल्ली में छिप जाते ते लेकिन बीजेपी से हमने कभी विधान सभा की सीट के लिए समझौता नहीं किया। उत्तर प्रदेश की विधान सभा की कार्यवाही में भी दर्ज है कि हमने कभी बीजेपी का समर्थन नहीं लिया और न लेंगे चाहे हमारी सरकार रहे या जाये। इसलिए हमने मस्जिद की हिफाजत के लिये १९९० मे अपनी सरकार को कुर्बान कर दिया और इसके बाद कांग्रेस ने हमें धोखा दिया। चन्द्रशेखर जी को धोखा दिया, चौधरी चरण सिंह को धोखा दिया, गुजराल जी को धोखा दिया, देवेगौडा जी को धोखा दिया और फिर जैन आयोग की रिपोर्ट का बहाना करके सरकारे गिराई । इसलिए मैं कह रहा हूं कि कांग्रेस से भी सावधान रहना है । अगर उस वक्त राष्ट्रीय मोर्चा की सरकार कांग्रेस ने नही गिराई होती तो आज ये सत्ता में नहीं आ सकते थे और अगर हमारी बात मान ली होती और ज्योति बसु को प्रधान मंत्री बनाने पर राज़ी हो जाते तो आज ये बी.जे.पी. में नहीं आ सकते थे। बी.जे.पी. के लोगो को कांग्रेस को बधाई देनी चाहिए कि आप कांग्रेंस की गलत नीतियों और फैसलों की वजह से यहां बैठे हैं और आज भी कांग्रेस पार्टी अगर अपनी गलत नीतियों को नहीं सुधारेगी तो कांग्रेस देश में रहने वाली नहीं है और तीसरा मोर्चा आएगा और सभी उसमें शामिल होंगे। इसलिए हम कहते हैं कि सबसे पहले कांग्रेस सुधरे, और नहीं सुधरेगी तो बुरे दिन देखने पड़ेंगे। प्रधान मंत्री जी में तीनों का इस्तीफा लेने की हिम्मत नहीं है इसलिए में प्रधानमंत्री जी के इस्तीफे की मांग करता हूँ कि आप खुद इस्तीफा दे दीजिए और देश के सामने खेद व्यक्त करते हुए अपने व्यक्तव्य को वापस लीजिए.

MR. CHAIRMAN : It is going to be six o’clock now. The discussion may go on for some time. If the House agrees, the sitting can be extended up to 10 o’clock.

SEVERAL HON. MEMBERS: Yes.

SHRI VIJAY GOEL : Is he the last speaker of the day?

MR. CHAIRMAN: There are many speakers.

SHRI PRIYA RANJAN DASMUNSI : Mr. Chairman, Sir, this debate is based on a very well structured Motion under Rule 184. This Motion made it specifically clear that this House calls upon the Prime Minister to drop three Ministers from the Government. Sir, I have heard with rapt attention the intervention of the Law Minister, Shri Arun Jaitley followed by Prof. Vijay Kumar Malhotra and two distinguished colleagues and leaders in the House, Shri Somnath Chatterjee and Shri Mulayam Singh Yadav. Before I go to the Motion, let me make it clear that I do not like to question Shri Mulayam Singh’s speech… (Interruptions)… Sir, kindly control the House.

MR. CHAIRMAN : Order, please.

SHRI PRIYA RANJAN DASMUNSI : Sir, I respect him a lot. मैं मुलायम सिंह जी का आदर करता हूं और उन्हें देश के सैकुलर मंच का नेता मानता हूं। मुलायम सिंह जी की नजर में कांग्रेस और बी.जे.पी. बहुत ही खतरनाक दल हैं। कांग्रेस की गलत नीति के बारे में उनके जो विचार हैं, उन्हें मैं ठुकराना नहीं चाहता हूं, लेकिन यह जरूर कहना चाहता हूं कि उन्हें इतनी गलत पार्टी का सपोर्ट लेकर न तो उत्तर प्रदेश का मुख्य मंत्री बनना चाहिए था और न ही देश का रक्षा मंत्री।…( व्यवधान )

श्री मुलायम सिंह यादव : सभापति जी, चूंकि मेरा नाम लिया गया है इसलिए मैं स्पष्टीकरण देना चाहता हूं। मैं प्रिय रंजन दासमुंशी जी का बहुत आदर करता हूं और उनको बहुत पढ़ा-लिखा मानता हूं, लेकिन मुझे खेद है कि उन्होंने यह पढ़ा नहीं कि मैंने कभी भी उनकी पार्टी का समर्थन नहीं मांगा। हमने हमेशा कहा कि हम समर्थन नहीं चाहते, जिसे मुद्दों की राजनीति पर समर्थन देना हो, वे दें। पं. नारायण दत्त तिवारी उस समय आपके प्रेसीडेंट थे। उन्होंने कहा ता कि हम केवल सिद्धान्तों पर एक दिन का समर्थन देते हैं। मैंने कभी समर्थन नहीं मांगा। आपको मैं पढ़ा-लिखा आदमी मानता हूं और जानता हूं कि आप बहुत पढ़ते-लिखते हैं, लेकिन लगता है कि आपने यह समाचार नहीं पढ़ा।…( व्यवधान )

SHRI PRIYA RANJAN DASMUNSI : Sir, I do not want to argue with him.… (Interruptions)… मैंने केवल यह कहा है कि यदि ये दो काम नहीं होते, तो आपकी बराबर क्लीन रिपोर्ट रहती, लेकिन आपसे इस प्रकार की दो गलतियां हो गईं।

Mr. Chairman, Sir, the Motion before the House is for three Ministers to be dropped from the Government. The Motion is not to discuss the place of temple or the place of mosque. I do not know why the entire issue is being debated in the line of Ayodhya or the Babri mosque. The issue is decisively fixed on the question of political propriety, political morality, constitutional tradition and the dignity of the House. Mr. Chairman, Sir, in this very House on the 28th December, 1978, the then Government headed by Shri Morarji Desai expelled Shrimati Indira Gandhi from this House. The entire proceedings are with me. What were the reasons for her expulsion? Not that, she was indulged in any corruption case, not that she was fixed in a court of law for demolition of a temple or a mosque, not that she was charged with any grave offence against the nation. But the then Government felt that Shrimati Indira Gandhi did not cooperate with the Privileges Committee, amounting to more breach of privilege to that matter, which compelled the House to expel her from the House and to send her to the jail. Sir, this is the same House. Shri Atal Bihari Vajpayee’s competent Law Minister has failed miserably today to defend anything against our Motion. We have not come here to expel Shri L.K. Advani for whom we have highest regard, as a public figure. We have not come here to expel Dr. Murli Manohar Joshi, who otherwise, is not merely a BJP leader, but an eminent scholar, a scientist, who can still contribute many more days for this nation, for the development of the country. We have not come here to expel Kumarai Uma Bharati who is our dear sister, and we have regard for her commitment to the party and her ideals.

18.00 hrs.     We have come here for certain basic values. What are those values? The issue of the Motion should be understood in the right spirit. Shri Atal Bihari Vajpayee does not represent the BJP in Parliament as Prime Minister. When he is Prime Minister, he is the Prime Minister of mine also. He is the Prime Minister of the entire country, not of the NDA. What is the commitment of the NDA in its Manifesto? If Shri Vajpayee has betrayed somebody, he has first betrayed the Manifesto of the NDA. The NDA Manifesto is for secularism, the emotional harmony of all Indians and full protection of the minorities. Shri Atal Bihari Vajpayee is the Prime Minister of NDA, the Leader of this House and the Prime Minister of the people of India who express all kinds of emotions in their culture and religious habits. Was it in the NDA agenda that Shri Atal Bihari Vajpayee would have to address a meeting on the platform of the VHP in the United States? Was it in consonance with the agenda? Is it in consonance with the agenda that even if the Opposition has moved a Motion – whether right or wrong, whether it stands the propriety or not – he would have to respond and react in a different manner outside Parliament? Shri Arun Jaitley tried to defend the Prime Minister in his own way. According to Shri Arun Jaitley, the newspaper The Pioneer was telling an untruth when it said that they were in Ayodhya to protect the Babri Masjid. ‘PM’s clarification adds fuel to fire’, said The Times of India and it was an untruth. The Hindustan Times said, ‘PM for temple at disputed site’ and that was also an untruth. The reports, ‘Demand for Ministers’ resignation rejected’, ‘Temple should be built at the same site’ and "`Ayodhya mission yet to be realised’, Mr. Vajpayee" were all untruths. The only truths to appear in newspapers were, ‘Atal Bihari is gaining more support after Kargil’ and ‘Atal Bihari’s mission to Lahore is a success’. These were the only truths and the news items in the last few days were untruths. Is this the way they want to take the House into confidence? The media might have twisted the facts. But you could have given a clarification in the form of a written text or a written communiqué. There was nothing of that sort. Why did Shri George Fernandes have to hurriedly convene a meeting of the NDA to take them into confidence on an issue of this seriousness? Are we all telling untruths here? Are we all telling something to embarrass you? A question was raised by Shri Arun Jaitley, ‘Why this Motion, at this hour?’ Is it something where the Congress is trying to score a political point? I would categorically say, ‘No’. The Opposition parties, including the Congress, watched the developments over the last one-and-a-half months. You have appointed a man who was supposed to appear before the Liberhan’s Commission as a Governor, to exonerate him from appearing before that Commission. You have appointed a man, who was supposed to retire, as the Governor of Jharkhand. Why and what for has the Prime Minister chosen him suddenly? If the commitment to US-India relationship is very important to justify our stand on Kashmir in the United States, why did he deliver an address from the dais of the VHP? Why did the Prime Minister not say a single word against the stand and repeated threats of Shri Ashok Singhal that by a particular date after the Kumbha Mela the temple mission should be completed? Shri Arun Jaitley is absent. He is a very professional and competent lawyer. But today I have seen him poorly and miserably failing to defend this case. He was talking of jurisprudence. He said that we were providing a new jurisprudence. I am not a competent lawyer like Shri Arun Jaitley; nor do I practise law like him. But I can only tell him that the basic essence of jurisprudence is that the matter should not only be fair but it should also appear to be fair. Under whose umbrella is the Liberhan’s Commission functioning? It is under the Ministry of Home Affairs. Under whose command is the CBI functioning? It is under the Prime Minister. Who are working in the CBI? They are the IPS officials, under the Delhi Special Police Establishment Act. Who looks after the Delhi IPS officers or the IPS officers all over India? It is the Ministry of Home Affairs.Who is heading that? It is Shri L.K. Advani. It should not only be fair, but it should appear to be fair. Does it appear to be fair? When the Commission summons Shri Advani, he would appear before him. But who is Shri Advani? He is the Home Minister of India. How does the Commission work? It works under the umbrella of the Home Ministry. Does it appear to be fair in terms of political propriety, morality and constitutional traditions? It is not a charge against Shri Advani. Our Party still makes it clear. We have not come here with a pre-judged opinion that Shri Advani is guilty or not guilty or Kumari Uma Bharati is guilty or not guilty. We are talking about the basic political values which have been propounded for years together by Shri Atal Bihari Vajpayee, sitting on this side of the House. I heard a number of speeches of him on political morality, on parliamentary traditions and on propriety on many occasions. As a student of politics when I entered Parliament in 1971, it was Shri Atal Bihari Vajpayee, Shri Madhu Limaye, Shri Indrajit Gupta, Shri George Fernandes and others who taught me many things on Parliament. I understood them for a greater vision. Now, does it appear good? If a Chief of Naval Staff does something which is not in consonance with the spirit of the Defence Ministry, I share the views of the Defence Minister. A responsible Defence Minister cannot afford to keep him as the Head of the Navy. Now, is it fair on the part of the Prime Minister? It is not a case; Shri Arun Jaitley is not here. He referred to page 601 of Kaul and Shakdhar. What was that matter? It was regarding Shri Lalit Narain Mishra being a Minister of the Government misused power or not in an inquiry and whether on that basis, he is answerable to resign or not. The ruling was that if the Minister in his capacity as Minister does something – right or wrong – he couldn’t be singled out because the Ministry as a whole is collectively responsible to the Lok Sabha. But the case of Shri Harin Pathak or of dear sister Kumari Uma Bharati or of Shri Advani or of Dr. Murli Manohar Joshi is not in that category. Being a Minister of the Government, Shri Advani did not go to Ayodhya and involved himself in Temple or Mosque issue. Shri Advani, in his personal capacity, being a party cadre or a leader, Shri Harin Pathak, in his personal capacity, being a party cadre or a leader or Dr. Murli Manohar Joshi, in his personal capacity, did something in the past and later on, became Ministers. Now, that Ministry has to investigate the case under various umbrellas and he is sitting on top of that Ministry. Is it constitutionally, politically, morally, culturally, and as per the established traditions of Parliament fair? This is the question and nothing more than that. I never say that Shri Advani did something right or wrong. We said that in our eyes, apprehension and suspicion have been generated. Shri Harin Pathak is one of our dearest friends and colleagues. If your Government is convinced that if Shri Harin Pathak’s continuance in the Ministry at the moment might not be helpful in terms of constitutional propriety, why does the same yardstick not apply to Shri Advani and others? It is to strengthen the democratic traditions and not to strengthen the issue of Temple or Mosque. That will be taken care of by the Supreme Court at appropriate stage and we shall all stand by that. I do not understand why are we now discussing the issue of Temple and Mosque. Our notice of motion is not confined to that issue. The Investigating Officer in that case should tell me very honestly. Would he dare to go to the Court of Ayodhya and say, "Your Lordship, I have come with some more documents?" No. He is there to salute Shri Advani and say, "I am here, Sir." He cannot do that; he is a human being. If you feel that I am telling something wrong, you can tell me. If you are sincere to have appropriate prosecutions in every case without interfering and tampering with judiciary, then, why till today, in spite of several adjournments, in the case of the Union of India Vs. so and so, the State of Uttar Pradesh Vs. so and so, led by Shri Rajnath Singh, led by Shri Kalyan Singh, led by Shri Ram Naresh Gupta and now led by Shri Atal Bihari Vajpayee, they could not send a prosecutor saying that Shri Advani will appear before the Ayodhya Court? They should say that they do not want any adjournments.What was the motive? Why adjournment is taken day in and day out? I remember that one day the hearing was fixed in the Lucknow Court. Dr. Murli Manohar Joshi and Shri L.K. Advani had to appear in the Court. On that day they were in Parliament. But there, their absence was noted that due to some reasons they could not come. This creates suspicion and apprehension in the minds of the people that there is a deliberate attempt to cover up the whole thing using the good offices of the Home Ministry, the State Government and the Union Government. Here lies the question. This is what we call propriety, this is what we call political culture, and this is what we call political morality. You may accuse the Congress a thousand times. If Congress has done something wrong, you may cite it. But does that give you any dividend? Does that mean that you should also do the same thing? You can counter me with rhetorics and arguments. But where do you stand? Do you stand by your Manifesto? In the Manifesto, you talked of national governance, transparency and non-interference in the judiciary. Just now, Shri Arun Jaitley said that there was no interference anywhere. He also said that you cannot cite a single case. He is not present here now. Did he not say in the television that the charges against Shri L.K. Advani and others are all cock and bull story? Did he not say that these are false charges? Did not the Prime Minister say on the 6th December that charges are baseless? Till the judiciary decides whether it is correct or wrong, how can the Prime Minister say that charges are baseless? How can the Law Minister say that these are baseless? Does it not amount to exerting pressure on judiciary? Is it not interference? Does it not have a telling effect on the whole judiciary? You talk of transparency and national governance. Is it fair on your part? You say that this Motion is wrong. The purpose of this Motion is not to take any political mileage and not to divide the Hindus and Muslims. This Motion is for maintaining the dignity, propriety and political morality of the Government of the day. I admire Prime Minister, Shri Atal Bihari Vajpayee. We may have thousands of differences with him. Really speaking, I thought that, at this critical situation, this Prime Minister is trying to respond to the national ethos to the extent possible in spite of the tremendous pressure exerted by the VHP and the RSS. In the private discussions we say this. I do not hide it. The Prime Minister and Shri Arun Jaitley should not forget that they have come to power not because of BJP and VHP. Your brand was sold to the market because your brand was levelled with the picture of Shri George Fernandes who was in the socialist movement, with the picture of Shri Sharad Yadav who was also in the socialist movement, with the picture of Kumari Mamata Banerjee who stood for secularism and with the picture of Shri Vaiko who stood for the workers. That is how the lotus surfaced and Shri Vajpayee’s face was protected. That is why you are sitting in the NDA Government. When you go to the parade of RSS, you salute Shri Sudarshan and say that we believe in what you say. Have the guts to say in the Parliament also that we believe in what Shri Sudarshan says and go to Ayodhya. But you do not have the guts. Therefore, I say that you are suffocating on the one hand with your own hypocrisy outside Parliament and suffocate here because of your compulsions with the allies. Between these two arrangements, the Prime Minister is under great tension. Shri Arun Jaitley said that this Government is tension-free. But it is under great tension. The Prime Minister is under great tension. They have said that Government has got such a great image in the whole world and Congress is jealous of that. Why should we be jealous? The Governments of Pandit Jawaharlal Nehru and Shrimati Indira Gandhi used to negotiate directly with the Presidents of United States of America, but it is a pity that this Government negotiates with the Under Secretary called Mr. Talbott. This is the image and standard of this Government. They have brought down the image and standard of the Government. On the same matter, on 7th December, the Prime Minister said:

    "I would like to affirm that ever since I assumed Office in March neither I nor my Government interfered in this case. Even though the investigating agency, namely the CBI is directly under me, as has already been indicated in another context, Government holds that interference pending prosecution is impermissible in law. Neither the Constitution nor the law disqualifies a Minister from holding office merely because a chargesheet is filed by the police or formal charges are framed by the Court."

    We agree to it. The day Shri Vajpayee had said that this was his stand-point , we debated in our Party and there was no more questioning or motion. The day we found Shri Vajpayee saying that neither the Constitution nor the law disqualifies a Minister from holding office merely because a chargesheet is filed by the police or formal charges are framed by the Court, we stopped questioning. But when we found that the Government is maintaining double standards in the case of Shri Harin Pathak, a suspicion developed that this statement was made to protect Shri Advani. Shri Harin Pathak is not Shri Advani nor he aspires to be a replica of Lord Ramchandra in zerox to take another journey, and therefore, he is the victim. It is the Prime Minister who sets standards in the House. Why is this double standard today? This and nothing else is the merit of the motion. Not only that , many things have been attributed.… (Interruptions) विजय कुमार जी, हम कोई गलत बात नहीं कह रहे हैं। Mr. Chairman, Sir, it is true. I do not deny the fact. I pity Shri Vijay Kumar Malhotra, a distinguished friend of mine and a respected Leader of the BJP, who has not been able to come out from the hang over of his earlier election speech delivered in his constituency which he has further delivered in the House today. During the tenure of Shri Rajiv Gandhi, on behalf of the Congress, I admit that in UP there was a Congress Chief Minister and the shilanyas took place. Democracy means dialogue not confrontation. If the Prime Minister calls representatives of the Muslims, the Hindus, the Christians and the Sikhs across the table to resolve the issue, we are with the Prime Minister. Democracy cannot work in isolation. Shri Singhal pleaded before the Union Government of India as well as the State Government of UP that he wanted a solution. What was the solution? I would read the text of the solution. Let us know the fact. What was the agreement signed by Shri Ashok Singhal, Shri Nitya Gopal Das and a few others? It says:

"VHP undertakes to abide by the directives of Lucknow Bench of the Allahabad High Court given on 14.8.89 to the effect that the parties shall maintain the status quo and shall not change the nature of the property in question and shall ensure that peace and communal harmony are maintained."

    This was the undertaking given and after this undertaking the shilanyas took place. Where did this shilanyas took place? Let me quote the reply coming not from the Congress benches but from the treasury benches. The character was different in 1990. A question was put by a Muslim Member, Prof. Saiffudin Soz who was then a Member of the Party headed by Dr. Farooq Abdullah, and a Hindu Member Shri Uttam Singh Rathod, to the Government headed by a non-Congress Prime Minister, Shri V.P. Singh in which BJP was supporting him. Shri Mufti Mohammad Sayeed, a Muslim was the Minister concerned. I quote:"Khasra Number of the plot of Ayodhya in which VHP was allowed to perform the shilanyas, whether the same plot of land is under dispute; if so, the latest position about the settlement of the dispute."The statement given by the Minister says:

"From the Report of the State Government of Uttar Pradesh we found that the plot no. 586 which has been reported by the State Government, according to the competent legal opinion obtained by the State Government the said plot is a big plot and the whole of it cannot fall within the limits spelt out by the Lucknow Bench of the Allahabad High Court that it is a disputed area"That clarificatory order was received by the District Magistrate also. Finally, he said:"The shilanyas took place in a place which is not in disputed area." It is said by a non-Congress Minister at the Centre and at that time possibly Shri Mulayam Singh Yadav was the Chief Minister of Uttar Pradesh. Still we find that some people are trying to score political points. We are not here to score anything against you or for us. We have to tell you the political propriety and the issue of political morality. How can a Prime Minister ensure total transparency when Union of India versus individual and State of Uttar Pradesh versus individual cases are there? Some individuals are protected for their earlier offences only because they happen to be Ministers. I repeat again that it is not a charge against a Minister being in the office of the Minister. If I commit a crime in the street of Delhi and after 10 days I become a Minister, does it mean that by using my office of the Minister, I can take shelter on the typical and technical words of Articles 75 or 121 of the Constitution? As we have collective responsibility, so Shri Vajpayee, do not disturb me. We are collectively responsible even though I have done something wrong. Is it politically fair? Is it constitutionally correct? Does this political system allow us to do this? Sir, Shri Murli Manohar Joshi is the Minister of Human Resource Development. I feel proud of him. He is such a scholarly person and a giant of physics in Allahabad University. He is a knowledgeable person of the country whose contribution in many seminars enlightens the young scientists. But what kind of human resource is he developing? Is it second generation or third generation? Sir, there is a great poet of Bengal called Nilan Chakraborty. His famous poetry got the academy award. He said that a boy came in the Darbar and said: `Oh! King. Oh! Lord. Everything is fair in your palace but you are naked. I feel ashamed because `raja tume ulongo’ you are naked. When Shri Murli Manohar Joshi will go for convocation function in a university for giving some awards, does the political morality of the Government carry any conviction to the youngsters of the university? If some one gets up and say that Mr. Minister, Sir, I will not take award from you because `Raja tume ulongo’ still you are not free from the charges, what would you do? That is what the political morality is. If a police constable salutes Shri Advani at the airport and the moment he boards in, he whispers, यह भी फंसा हुआ है।
Does it all right? This is called political culture and political morality in Indian democracy. That is what he will preach. Therefore, till one is absolved from the charges, is it fair to continue in the office and to carry the business.? Is it also fair on the part of the Prime Minister to exonerate them in his style and fashion? This is what I wanted to plead and submit through this Motion. It is not the question of an individual. I would again say that the Congress Party had no individual ill-will against any of the three Ministers. It was you who felt that it does not matter whether the investigation is complete or not, we will not spare Shri Rajiv Gandhi. It is not our will to make it an issue and that we will not spare Shri Vajpayee, Shri Advani, and Kumari Uma Bharati. That is not our aim. We do not believe in this politics of individual character assassination. We are talking of political morality in this country. We are talking of political propriety in this country. Sir, Liberhan Commission has started summoning people. Who will go there? Shri L.K. Advani, the individual, a leader of BJP of 1992, Shri Murli Manohar Joshi also an activist of BJP of 1992, and Kumari Uma Bharati, a devoted party worker of 1992. Technically, the individuals are going there. But practically and constitutionally, the Union Home Minister of India, Union Human Resource Development of India and Union Sports Minister of India are going there. Is it a light matter?Is this matter to be disposed of very casually on the technical articulation of Shri Arun Jaitley that it is sub judice and that it is not yet proved whether a man is guilty or not? This is the value which was preached by Shri Vajpayee sitting on this side. This is the value which was preached by Shri Madhu Limaye who is no more. This is the value preached by Shri Gopalan of CPI(M) who is no more with us. This is the value preached by Shri Jyotirmoy Basu and Prof. N.G. Ranga also. Of course, Pandit Jawaharlal Nehru practised the same sitting on that side. Did he spare Shri T.T.Krishnamachari for a day? Did he spare Shri V.K. Krishna Menon for a day? This House carries this tradition and based on that tradition we moved this Motion and not to score any political point. I know the Prime Minister is under great pressure. On 6th December the Prime Minister said that the temple was unfinished and that it was to be completed. He gave another interpretation, which I do not want to narrate, to the agitated members. On the same day Shri Ashok Singhal made a statement in Ayodhya that their mission has not yet been fulfilled and that they shall fulfil the mission. He also said in Hindi: हमारे काम में जो रोक डालेगा, उसकी पोलटिकल मौत होगी । Whom was he addressing? Was it his constituency? I gave a notice to the Speaker today that I will quote only one part of the famous document of Shri A.G. Noorani. Shri A.G. Noorani""""""""s book says that the Prime Minister may say anything today, but he said on his own in the Organiser magazine where Shri Vajpayee himself admitted that they had pulled down the mosque. It is not my comment. It is the comment of the present Prime Minister, the then leader of the BJP. Not only he said so, he also admitted in this document of May 7, 1995. This was an article by Shri Atal Bihari Vajpayee published in Organiser which said:"But we did pull down this structure in Ayodhya. In fact, it was a reaction to the Muslim vote-bank. Now I think the Hindu society has been rejuvenated, which was the task of the RSS. Earlier, Hindus used to bend before an invasion, but not now."Is there any invasion in this country by any other community? He further said:"This change in Hindu society is worthy of welcome."I, therefore, request Shri Vaiko, Shri Devendra Prasad Yadav and others to ponder whether they want to be in NDA and with the Prime Minister. I know my friends in the TMC are also there. They are agitated in their own way. I understand that the Prime Minister is under three pressures; the constitutional commitment before the Rashtrapati and the House as the Prime Minister; the commitment to the NDA in their declaration; and the commitment to his own soul which is with RSS and VHP. If this Prime Minister gets up and says that he does not care for his chair, from his childhood this is what is his conviction and he stands by it, I will salute him twenty times more than what I do now because I know that Shri Vajpayee does not say two types of things. If he were to say that he would shed his past, he sees a new India in his vision and understands that his earlier conviction is not in accordance with the aspirations of the people, I would salute him fifty times more. But, if the Prime Minister feels that to maintain the NDA, pledge yourself to the NDA agenda and to please Shri Ashok Singhal, issue statements of the kind that he did last week, I do not know who is hijacking whom. Somebody told me that there are Intelligence reports that Shri L.K. Advani is gaining in terms of Hindutva card. If something goes wrong, the Prime Minister will be isolated. So, he should get up immediately and do something and then heed to Shri Advani, so that the card will be with the Prime Minister. I do not know whether all these things are right or wrong. I do not believe them also. But the Prime Minister is under confusion. He is not just in the plight of Shakespeare""""""""s Hamlet - to be or not to be - he is in a worse situation - to be in VHP/RSS or to be in NDA. If you want to be in the NDA, reply to that effect during the discussions and be in the Iftaar party of Shri Syed Shahnawaz Hussain.I am telling you this today. Shri Shahnawaz Hussain is my dear friend. His constituency is next to my constituency. Mr. Shahnawaz, you are a Minister. Please tell from your conscience on this point. Have you not faced problems with Kishanganj electorate on the word that you gave on behalf of NDA, after the statement of the Prime Minister? You are staying close to the border of my constituency and I know what is happening there. You have got to clarify on this point. This is not a joke. I am not hitting anybody. It is a fact. Why are the NDA partners agitated? The NDA partners may have thousand differences with Congress. Shri George Fernandes never compromised with the Congress. I know that and I admire his guts in many aspects. I respect his struggle. He may be a Minister now. But is he, on his own soul, convinced that what has been stated and what is being done is right? He may give thousand logical reasons. Nobody can match his parliamentary wisdom. In his conviction, he also feels that it was wrong and in that perspective, we have said, Sir, that dropping of the Ministers is not insulting them. I would have preferred Shri Advani to have come to the rescue of the Prime Minister now. I have seen Shri Advani who stood like a rock and said that till the charges of hawala case are not absolved, he will not come to this Parliament. I, being a Congress man, saluted him from a distance that here is a man who talks of value and propriety. But I feel suffocated these days. How he got changed so suddenly! Therefore, Sir, Congress is neither opposed to the construction of the temple nor to the verdict of the Supreme Court. What Congress is opposed to is, not to create a new rift in the country for uncalled reasons and for uncalled statements. The Prime Minister could have avoided responding in this manner and the damage that the Prime Minister has caused is not only to the country and the society but to his own chair, value, stature and his commitment to the NDA. It cannot be repaired by rhetorics and counter-rhetorics. It can only be repaired if he gets up and says, "If people feel unhappy and sad about my statement, I convey my profound apology to the nation and drop those Ministers from the Council of Ministers."

SHRI VAIKO : Mr. Chairman Sir, every citizen of this country could feel a sense of pride about this country, a great , secular democracy which stands taller than any other democracies before the eyes of the world. It is because we stand united with 100 crore people of different faiths like Hinduism, Islam, Christianity, Jainism, Buddhism and rationalism with different cultures, civilisations and languages. We stood up many trials, turbulence and overcome many hurdles and still, we stand united. Sir, much heat has been generated in this Winter Session and emotions have been surcharged. Sir, it is my duty to express, in no uncertain terms, the views of our party, the MDMK, as a constituent member of the NDA that secularism could not be negotiated and should not be compromised at any cost.The NDA is committed to secularism. In the year 1998, in the National Agenda, it was committed to secularism to which I was also a signatory. It was again reiterated in the election manifesto in the year 1999. It was committed to a proud, prosperous India. It is contained in the National Agenda that we are committed to secularism. It says:"We are committed to establishing a civilised, humane and just civil order; that which does not discriminate on grounds of caste, religion, class, colour, race or sex. We will truly and genuinely uphold and practise the concept of secularism consistent with the Indian tradition of ‘Sarva Panth Samadara’ (equal respect for all faiths) and on the basis of equality of all. We are committed to the economic, social and educational development of the minorities and we will take effective steps in this regard. We reach out to the minorities and even at the cost of repetition proclaim that we will safeguard the rights as enshrined in our Constitution. NDA is the political arm of none other than the Indian people as a whole. No one will be cast aside; fairness and justice will be rendered to one and all, and we assure you that there will not be any discrimination." In the Manifesto, in its introduction itself, we emphasise our principled commitment to secularism; commitment to the emotional harmony of all Indians and full protection of minorities; social justice, probity, transparency of decision-making and corruption-free governance. All the constituents of the NDA, including the BJP, are bound by the commitment to secularism. It was categorically again reiterated by the hon. Prime Minister. He has given the clarification that the Government is committed to secularism. It was very clearly established in our Agenda. Could I ask my friends from the Opposition one question? Could they cite any instance of deviation from the commitment towards secularism by this Government? No. But today, the 13th of December of the Thirteenth Lok Sabha is a red letter day because it will demonstrate once again the united strength of the National Democratic Alliance. There are some people in some quarters building castles in the air, with day dreams, that some division will surface, some misunderstanding will surface within the NDA and the episode of 17th April, 1999 could be repeated. I pity them. Let them be in the paradise of unwise men. I do not want to use the other word. They have to wait for another 46 months to face the elections. Till then, this Government of NDA under the stewardship of Shri Atal Behari will be carried on. As Shri Dasmunsi has stated just now, as one of the world statesmen, under Shri Vajpayee’s leadership, India has emerged as a mighty nuclear power. It is emerging as a mighty economic power. It is competing with the other countries in the IT field in this computer age. For what purpose have they moved this Motion? What happened on the 6th December, the black Sunday of 1992? On 17th December, 1992, our Prime Minister , Shri Atal Bihari Vajpayee, the then Leader of the Opposition, while participating in the discussion on the Motion of No-Confidence, stated, and I quote:

"The press reporters who went there told me that Shri Advani was very sad when the structure was demolished. He was in tears. That is why he sent in his resignation expressing his regret over the incident. I repeat it again that the Kar sevaks who took part in demolishing the structure should come forward and reveal their participation in demolition. If punishment is given, they should accept it. We are unhappy on whatever happened in Ayodhya on 6th December. I think a group out of the mob emerged and they refused to follow the leaders and attacked and demolished the structure. It was very bad." This is not a statement, in the capacity as a Prime Minister, but a statement when he was facing such a Motion moved by my Opposition friends. This was a statement made by Shri Atal Bihari Vajpayee on 17th December, 1992. Sir, Shri Lal Krishna Advani, as Shri Priya Ranjan Dasmunsi just now stated, is a man of conviction and principles. We may agree with his principles. I may disagree with some of his principles, but he is a man of conviction. Sir, when the Hawala case came, when he was charge-sheeted in 1996, on that day, before the fall of the dusk, he tendered his resignation as a Member of Parliament, and he stated, "I will not contest any election until I am cleared of this Hawala case." My friend, Shri Jaipal Reddy also, in his speech, stated that he never doubted the integrity and honesty of Shri Lal Krishna Advani. But, Sir, when he was charge-sheeted in the case of corruption, he thought that it was his duty to submit his resignation. He did not want to stand under a cloud of suspicion. Therefore, he was not sticking to a post, and he resigned. He did not also contest the election in 1996. He is such a personality. I may not agree with the aims and objectives of the Ayodhya movement.
SHRI HANNAN MOLLAH (ULUBERIA): Why?SHRI VAIKO : Why should I explain to you? I may not agree. I do not agree but as a leader of the movement, when we thought that we could not control the people, what happened? He expressed his regrets; he expressed his agony and pain. But for that, he could not be held responsible. It is not a case of moral turpitude. It is an agitation by a movement. In the movement, some violent occurrences are bound to happen, but the leaders could not be held responsible. Therefore, he did not come forward..… (Interruptions) Kindly listen to me. … (Interruptions)
SHRI RUPCHAND PAL (HOOGLY): Why did he not condemn it? … (Interruptions)
SHRI VAIKO : Your turn will come. … (Interruptions) In 1993, the charge sheet was framed against Shri L.K. Advani on this Ayodhya episode. After three years, on 9th September, 1996, the judge directed for framing of charges. Then, some people went to the court and it was stayed. That is a different matter altogether. Now, I want to ask a pertinent, disturbing, embarassing and unpleasant question to my friends from the Opposition. What were you doing since 1996? This is the question you have to answer. Shri L.K. Advani became the Home Minister in March, 1998. Where were you all these days? What prevented you from making such a demand during the discussion on the Motion of Thanks on the President’s Address? What prevented you from making this demand during the discussion on the Motion of Confidence? … (Interruptions)
SHRI BASU DEB ACHARIA : We have demanded it in the past also.
SHRI VAIKO : What prevented you from making this demand in the past? You kept quiet all these days. You never raised this issue earlier. He has been the Home Minister for the last 33 months. … (Interruptions)
SHRI BASU DEB ACHARIA : We demanded it a number of times.
SHRI VAIKO : No. Shri Basu Deb Acharia, did you move a Motion like this, demanding the resignation of Shri L.K. Advani and others for all these 33 months? Who prevented you from moving such a Motion earlier? You could have moved a Motion in 1998 itself. Were you under political coma? Were you totally paralysed? What prevented you from moving this Motion in the month of March, 1998, in the Winter Session of 1998, in the Budget Session of 1999, in the Winter Session of 1999, in the Budget Session of 2000? This is a million-dollar question that you have to answer.
SHRI RUPCHAND PAL : Is it time barred? … (Interruptions)
SHRI VAIKO : Sir, they were searching issue after issue to fight the Government, but they miserably failed. … (Interruptions) Today, their camp is totally frustrated and shattered. Out of frustration, when they failed in getting any important issue, they joined together and brought this Motion. … (Interruptions) What prevented them from moving this Motion for all these 33 years? Shri L.K. Advani did not become the Home Minister yesterday. He is the Home Minister of this country right from March, 1998 and Dr. Murli Manohar Joshi is also a Minister since March, 1998. Of course, my sister was not a Minister for some months, but she was a Minister earlier also. But they do not have any answer to this question. … (Interruptions) Sir, I now come to the main crux of the issue. On the 6th December, 1992, when the Ayodhya episode took place, what was the Central Government doing? Just 4 days prior to that, the then Home Minister, Shri S.B. Chavan said that they had stationed 195 companies of paramilitary forces which can reach the spot within 8 cracking minutes. … (Interruptions)
SHRI MANI SHANKAR AIYAR : Shri Advani stopped them. Shri Advani instructed Shri Kalyan Singh to stop the forces from reaching the spot. … (Interruptions)
SHRI VAIKO : What were the Central forces doing? What happened to the intelligence agencies of the Central Government?What had happened to the Intelligence agencies? Were they also affected by coma? Were they paralysed? What happened to the alarming reports? … (Interruptions) We cannot forget the facts. The first dome was demolished by 2.40 p.m. … (Interruptions) The second dome was demolished by 3 o’clock and the third one was demolished by 5 o’clock. The then Prime Minister, Shri P.V. Narasimha Rao, convened a meeting of the Cabinet after everything was over by 7 o’clock. What were they doing during the whole day? It is a shame. It is pity that His Excellency, the President of India, had to inform: "I came to know about the whole episode through the BBC." What were the media of the Government doing? During the whole day, what were the then Minister of Home and the then Prime Minister doing? I would ask a simple question. Did the then Prime Minister come forward to submit his resignation? No. Did the then Minister of Home come forward to submit his resignation? No. Had these people the moral courage to demand the resignation of the Prime Minister or the Minister of Home? … (Interruptions) Did these people demand the resignation of the then Prime Minister and the then Minister of Home? On the other hand, Shri L.K. Advani submitted his resignation as a Leader of the Opposition. Is it not a fact that by 22nd December, 1949, the idols were put inside? Is it not a fact that the locks were ordered to be opened when the Congress Party was holding the reins of power in the State of Uttar Pradesh and also at the Centre? Is it not a fact that the ‘shilanyas’ was performed when Shri Buta Singh was despatched from here? At that time, he was a trouble-shooter for so many reasons. Is it not a fact that hon. late lamented Shri Rajiv Gandhi launched his election campaign from Ayodhya in 1989 with a trumpeted slogan of ‘Ram Rajya’? There was another very disturbing news. When all these things were about to happen on 1st December, a Cabinet Minister at the Centre belonging to the Congress Party sends a communication to the then Home Secretary, Dr. Madhav Godbole. This is an important communication by a Cabinet Minister to the Home Secretary:"I am enclosing herewith a source report about events in Ayodhya. Also enclosed is a copy of the Fax message sent by an active Congress workers."Te source report says:"There is an indication that some agent provocateurs from Pakistan have been able to infiltrate into Ayodhya and would try to damage the Babri Masjid if the VHP Kar Sevaks fail in their mission to do the same. The resulting civil strife as a consequence of this event is what Pakistan would very much like to happen." He was none other than the Minister of Human Resource Development, hon. Shri Arjun Singh. Again Dr. Madhav Godbole, Home Secretary filed an affidavit before the Liberhan Ayodhya Commission on 31st October. In that affidavit, he mentioned about his book ‘UnfinishedInnings – Recollections and Reflections of a Civil Servant’, published by Orient Longman in May, 1996. I quote from page 373 of his Book """"""""Unfinished Innings"""""""". "Shri Arjun Singh, the then Minister for Human Resource Development wrote a letter to me on 1st December 1992 enclosing two annexures. One of these was a source report alleging that Pakistani agents"""""""" provocateurs had reached Ayodhaya and would demolish the structure if the Kar Sewaks failed to do so. The second was also a source report from a Congress Worker containing statements made by some BJP,VHP and other leaders that Kar Sewa would not be peaceful." Whether the Congress Government took cognizance of this communication by a responsible Cabinet Minister to the Home Secretary. No answer. Now, our friends are clamouring about the role of judiciary, about the due process of law. Have they got all respect for the role of judiciary. I do recall the judgement given by a High Court Judge, Justice Sinha on 12th June 1975 in Allahabad High Court on Rae Bareilly election case… (Interruptions)
SHRI HARIN PATHAK (AHMEDABAD): And the law was changed! SHRI VAIKO : Yes. On two counts the then Prime Minister was disenfranchised. She was found guilty for committing corrupt practices under Section 123(vii) of the People""""""""s Representation Act. What happened after the judgement was delivered? People were brought from different areas and the effigy of the Justice of the High court was burnt just before the residence of the Prime Minister. What happened then. The dark dungeon cells were opened for political activists. We were all detained in the dark cells. Anarchy prevailed and the Press was gogged. All the norms of democracy were about to be buried thousands fathoms deep. But the people, who are for freedom and liberty for democracy revolted and won ultimately. Sir, the Shah Commission report clearly says and it found that:"One and the only motivating force for tendering an extraordinary advice to the President to declare an Internal Emergency was the decision of the Allahabad High Court declaring the election of the Prime Minister of the day invalid on the ground of corrupt election practices. Thousands were detained and a series of total illegal and unwarranted actions followed untold human miseries and suffering. The inference is inevitable that a political decision was taken by an interested Prime Minister""""""""s desperate endeavour to save herself from the legitimate compulsion of judicial verdict against her." Shrimati Gandhi""""""""s appeal against Justice Sinha""""""""s judgement was supposed to come up before the Supreme Court on 11th August 1975, but on 10th of August the Thirty-Ninth Amendment became law. This provided that:
"No election of a person who holds the Office of the Prime Minister at the time of such election or is appointed the Prime Minister after such election shall be called in question except before such authority as Parliament prescribes." By the Forty-Second Amendment, article 72 was amended, which bound the hands of the President and prescribed that the advice tendered to him would be binding upon him. These are the people who are speaking about the role of judiciary and the respect of judiciary… (Interruptions) The Members of Parliament were detained behind the bars. Putting the Members of Parliament behind the bars with a brute majority, in a totalitarian manner; the Forty-Second Amendment was brought giving retrospective effect; and the Attorney-General of the country had the audacity to go to the Supreme Court and to say: If the Government wish, the life and liberty of any person could be deprived of or taken away. These are the people who are speaking about bimar Constitution and Hitler. I know the old notes which Shri Jaipal Reddy prepared for his speech about the Emergency.

19.00 hrs     Now, yesterday night when he was burning his midnight oil, the old notes, all those notes about Hitler, Weiman Constitution and all those things came to him and big mistake he quoted. When these people say about the communal hatred which is being whipped up, is it not a fact that they played communal card in Jammu and Kashmir for elections in Jammu? Is it not a fact that they played communal card in the capital city, Delhi? Is it not a fact that thousands and thousands of Sikh men, women and children were butchered in the streets of Delhi in the year 1984? Is it not a fact that that was justified by a great personality that when a big tree falls, the earth is bound to shake? These are the people fighting elections on their own yet not getting the mandate from the people to become the Ministers under the shadow of Rabri Devi. Without any shame, they have become the Ministers in the Rabri Devi Government. My friends, my comrades, particularly, for whom I have got the greatest respect, Shri Jyotirmoy Basu, my great friend, would turn in his grave when you want to join hands with Congress. Yes, that is what you are doing in Tamil Nadu. You people are trying to join with a person who had looted the exchequer of the State and who has been convicted beyond three years of imprisonment.… (Interruptions)

SHRI MANI SHANKAR AIYAR : You must not allow.… (Interruptions)We demand the expunction of these remarks. Mr. Chairman, Sir, we demand the expunction. These remarks should be expunged.… (Interruptions)

MR. CHAIRMAN : I will see and expunge that portion. Please sit down.… (Interruptions)

SHRI T.M. SELVAGANPATHI (SALEM): They are hand in glove with the people who want to divide the country.… (Interruptions)

SHRI S.S. PALANIMANICKAM (THANJAVUR): He is very much worried… (Interruptions)

1903 hours                     (Shri Basu Deb Acharia in the Chair) MR. CHAIRMAN : We will go through the proceedings. If anything is objectionable, that will be expunged.… (Interruptions)

SHRI VAIKO : Sir, I will take only a few minutes.

MR. CHAIRMAN: Shri Vaiko, you please confine to the motion.

SHRI VAIKO : Sir, I will confine myself to the motion. Thank you very much for the suggestion.… (Interruptions)

SHRI S.S. PALANIMANICKAM : Nobody is confining to the motion. Why should our Members only confine to the motion?… (Interruptions)

MR. CHAIRMAN: Please take your seat.

SHRI VAIKO : I will confine myself to the motion.… (Interruptions)

SHRI T.M. SELVAGANPATHI : Let Shri Vaiko explain what conspiracy he has hatched with Shri Balasingham in London.… (Interruptions)

MR. CHAIRMAN: Shri Selvaganpathi, please take your seat.… (Interruptions)

SHRI VAIKO : Sir, I will very much confine to the motion because the motion demands that the Prime Minister should drop the three Ministers.… (Interruptions)

SHRI T.M. SELVAGANPATHI : The hon. Member joined us in 1998 just for sharing the power. What for he joined in 1998?… (Interruptions)

MR. CHAIRMAN: Shri Selvaganpathi, please take your seat.… (Interruptions)

SHRI S.S. PALANIMANICKAM : I am on a point of order.

MR. CHAIRMAN: Under what rule?… (Interruptions)

MR. CHAIRMAN: Shri Mani Shankar Aiyar, please take your seat.… (Interruptions)

SHRI T.M. SELVAGANPATHI : The same gentleman joined us in 1998. That shows his opportunism.… (Interruptions)

SHRI VAIKO : Mr. Chairman, Sir, I am confining myself to the main crux of the motion because they have demanded that the Prime Minister should drop three Ministers because they are facing chargesheet. I have referred to a personality who has been convicted for more than three years. Now, let me come to the problem of Ayodhya.

The Hindus, the Muslims, the Christians and the Parsis, to whichever community they may belong to, a gentle breeze of brotherhood, mutual understanding should embrace all sections of the society. That is our appeal. There are two ways. One is through dialogue, second is, … (Interruptions)

MR. CHAIRMAN (SHRI BASU DEB ACHARIA): Please conclude now. There are a number of speakers more.

SHRI VAIKO : One option is dialogue MR. CHAIRMAN: You have already taken half-an-hour.

SHRI VAIKO : Dr. Vijay Kumar Malhotra has given me his time.

डॉ.विजय कुमार मल्होत्रा : सभापति जी, मैंने इनका नाम दिया था। …( व्यवधान )

सभापति महोदय : ठीक है , लेकिन भाषण तो समय पर ही समाप्त करना है।

SHRI VAIKO : Dialogue, conciliation and consensus are the options. If there is no possibility for coming to a consensus, what is the next option? What is the next option? The other option is, we have to abide by the verdict of the Supreme Court on this Ayodhya episode. Sarvashri Mulayam Singh Yadav and S. Jaipal Reddy made very good references about law and order. Sir, Kamba, the great Tamil litterateur had produced the Ramayana in which -- this was when Rama went to the forest -- he says : "Guganodum Aiwaranom Kkunru soozh vanmaganodum aruvaranom, Emmuzhai anbin vandha aganaman kadhal aiya!Ninnodum ezhuvar aanom Pugal arum kanam tanthu Puthalvaral polinthan nunthai." That means, Rama, when he met the hunter boatsman Guhan at the banks of The Ganges, he said, "We have become five brothers". When he met Sugreeva, he said, "We have become six brothers". When he met Vibheeshana, he said, "You have come towards me with all affection. We have become seven brothers."Therefore, whether in the name of Rama, whether in the name of Islam, whether in the name of Jesus, love and mutual affection, should flourish. That is my view. … (Interruptions) That is my view. I am always committed to my conviction.… (Interruptions) I am always committed to my conviction. … (Interruptions)

SHRI T.M. SELVAGANPATHI : He is committed to the LTTE. … (Interruptions)

SHRI VAIKO : Yes, I am a supporter of the LTTE. I do not hide it. I do not conceal it. I do not hide it. … (Interruptions) I do not conceal it.

MR. CHAIRMAN: Shri Vaiko, please conclude. You address the Chair. Shri T.M. Selvaganapathi, please take your seat. … (Interruptions)

SHRI VAIKO : I will abide by the majority of the coalition. That is the spirit with which I work.

MR. CHAIRMAN: Now you conclude, Shri Vaiko.… (Interruptions)

SHRI VAIKO : This motion brought by hypocrites, rank opportunists and murderers of democracy should be rejected lock, stock and barrel.…… (Interruptions)

SHRI T.M. SELVAGANPATHI : I am on a point of order. MR. CHAIRMAN: Under what Rule?

SHRI T.M. SELVAGANPATHI : Under Rule 376.

MR. CHAIRMAN: What is your point of order?

SHRI T.M. SELVAGANPATHI : The hon. Member has made a categorical statement that he is a promoter of the LTTE. The question is, whether he can make such a statement when the LTTE is banned in this country. Is it proper? … (Interruptions)

MR. CHAIRMAN: Please take your seat. We will go through the proceedings and if there is anything objectionable, that will be expunged. Shri T.M. Selvaganapathi, please take your seat. Kumari Mayawati.

कुमारी मायावती (अकबरपुर) : माननीय सभापति जी, पिछले कई दिनों से राम जन्म भूमि और बाबरी मस्जिद विवाद, पर दो मुख्य मुद्दों को लेकर हाउस नहीं चला है । जिन दो मुद्दों को लेकर पिछले कई दिनों से हाउस नहीं चला है, उन्हीं दोनों मुद्दों को लेकर आज नियम १८४ के तहत हाउस में चर्चा हो रही है। पहला मुद्दा यह है कि बी.जे.पी. के नेतृत्व में जो राजग की सरकार चल रही है, उस सरकार में जो तीन विवादित मंत्री हैं, उनका इस्तीफा होना चाहिए और दूसरा तीनों मंत्रियों के इस्तीफे को लेकर माननीय प्रधान मंत्री जी का पार्लियामैंट के बाहर जो बयान आया है और अखबारों में छपा है, उसे लेकर नियम १८४ के तहत चर्चा चल रही है। इन दोनों मुद्दों को लेकर आज सत्ता पक्ष और विपक्ष में कुछ पार्टियों की ओर से जो चर्चा चल गई है, उससे ऐसा लग रहा है कि उत्तर प्रदेश में वोटों की राजनीति का खेल चल रहा है क्योंकि उत्तर प्रदेश में असैम्बली के चुनाव के लिए लगभग एक साल का समय रह गया है। इसलिए सत्ता पक्ष के लोग भी इस विवादित मुद्दे को लेकर यह चाहते हैं और उन्हें इस बात का एहसास भी है कि उन्हें मुस्लिम समाज का वोट तो नहीं मिलेगा कम से कम जो अपर कास्ट हिन्दू हैं, राम मंदिर निर्माण को लेकर उनका वोट मिल जाएगा। दूसरी तरफ कांग्रेस पार्टी जो सबसे बड़ा विपक्ष है, जिसका जनाधार उत्तर प्रदेश में काफी गिर चुका है, क्यों गिरा है, मैं इसके डिटेल में नहीं जाना चाहती, कांग्रेस पार्टी के लोग अच्छी तरह जानते हैं, कांग्रेस पार्टी के लोगों को इस बात का एहसास है कि राम मंदिर निर्माण के नाम पर सारा अपर कास्ट कहीं बी.जे.पी. में चला गया तो हमारे पास क्या रह जाएगा। एक जमाने में अंग्रेजों के जाने के बाद उत्तर प्रदेश में लम्बे अरसे तक कांग्रेस पार्टी के हाथ में सत्ता रही। लेकिन जब उनकी सत्ता में दलितों, पिछड़ों और अक्लियतों की खास तौर पर दलितों और शोषितों की उपेक्षा हुई तो दलित, शोषित समाज के लोग, जो एक जमाने में कांग्रेस पार्टी का वोट बैंक हुआ करते थे, बहुजन समाज पार्टी बनने के बाद यह सारा वोट बैंक खिसककर बहुजन समाज पार्टी में आ गया। अब राम मंदिर के नाम पर अपर कास्ट को बी.जे.पी. के लोग खींच रहे हैं। शैडयूल्ड कास्ट्स पूरे तौर पर बी.एस.पी. में आ चुका है। अब कांग्रेस पार्टी यह सोच रही है कि अपर कास्ट को थोड़ा हमें उत्तर प्रदेश में अपनी तरफ लेना है तो हमें मुस्लिम समाज को थोड़ा तोड़ना होगा। इसलिए मुस्लिम समाज के वोटों की राजनीति को लेकर जो पिछले कई दिनों से कांग्रेस पार्टी का नाटक चल रहा है, उसके साथ-साथ अन्य विरोधी पार्टियों का भी नाटक चल रहा है और उसमें भी खास तौर पर समाजवादी पार्टी का नाटक चल रहा है, अर्थात इसका मतलब यह नहीं कि विपक्ष की पार्टियां सही माने में मुसलमानों की बाबरी मस्जिद के हित में हैं, बल्कि यह वोटों की राजनीति का खेल चल रहा है और मैं यह बताना चाहती हूं कि उत्तर प्रदेश में भारतीय जनता पार्टी के शासनकाल में छ: दिसम्बर, १९९२ को जो बाबरी मस्जिद गिराई गई, उस समय सैंटर में कांग्रेस पार्टी की सरकार थी। लेकिन हमें यह सोचना होगा कि भारतीय जनता पार्टी को बाबरी मस्जिद गिराने लायक ताकतवर बनाया किसने? इस पहलू के बारे में हमें गम्भीरता से जरूर सोचना होगा। विपक्ष की जिन पार्टियों के नेता यह बोलते हैं कि हम भारतीय जनता पार्टी को राम मंदिर निर्माण नहीं करने देंगे या उनको हम आगे नहीं बढ़ने देंगे तो मैं इससे सहमत नहीं हूं। वे केवल मुसलमानों को खुश करने के लिए इस किस्म की बातें कर रहे हैं। मैं यह बताना चाहती हूं कि मैं उत्तर प्रदेश से बिलोंग करती हूं और उत्तर प्रदेश से कई बार मैम्बर पार्लियामेंट भी चुनकर आई हूं, एम.एल.ए. चुनकर आई हूं और दो बार उत्तर प्रदेश की मुख्यमंत्री भी रही हूं। १९८८ तक भारतीय जनता पार्टी के केवल दो मैम्बर पार्लियामेंट लोक सभा में हुआ करते थे, लेकिन १९८९ में जब देश में लोक सभा के लिए चुनाव हुए तो आज विपक्ष में जिन पार्टियों के लोग कहते हैं कि हम बी.जे.पी. को आगे नहीं बढ़ने देंगे, उन्हीं पार्टियों ने १९८९ में भारतीय जनता पार्टी के साथ मिलकर चुनाव लड़ा था। उस समय कांग्रेस पार्टी ने अलहदा चुनाव लड़ा था, बहुजन समाज पार्टी ने अलहदा चुनाव लड़ा था, लेकिन उस समय…( व्यवधान ) वह आपको मालूम है, इधर जो पार्टियां बैठी हुई हैं। जिन्होंने आज सत्ता में बी.जे.पी. को बैठा रखा है, वे पार्टियां इधर बैठी हुई हैं। कांग्रेस पार्टी के लोग भी अच्छी प्रकार से जानते हैं। १९८९ में पूरे देश में लोक सभा का चुनाव हुआ, उस समय उत्तर प्रदेश में असेम्बली का भी चुनाव हुआ था, तब कांग्रेस पार्टी ने अलहदा चुनाव लड़ा, हमने अलहदा चुनाव लड़ा और जितनी विरोधी पार्टियां बैठी हुई हैं, इन सब ने बी.जे.पी. के साथ मिलकर चुनाव लड़ा था, जिसके कारण भारतीय जनता पार्टी के दो से ८८ मैम्बर पार्लियामेंट बने और उसके बाद जब देश में मध्यावधि चुनाव हुए तो भारतीय जनता पार्टी का मनोबल इतना बढ़ा कि ८८ से ११७ मैम्बर पार्लियामेंट बन गये और कई सूबों में बी.जे.पी. की सरकार बनीं। भारतीय जनता पार्टी को बाबरी मस्जिद गिराने लायक किसने बनाया, इस विवाद की शुरूआत किसने की, इस पर भी ध्यान देना चाहिए। हालांकि कांग्रेस पार्टी के समय गलती हुई, बीज आपने डाला और फल बी.जे.पी. के लोगों ने पाया। अगर आप लोगों ने अयोध्या में ताला न तोड़ा होता तो शायद यह समस्या इतनी क्रिएट नहीं होती। उसके बाद ही उत्तर प्रदेश में भारतीय जनता पार्टी को सरकार बनाने का मौका मिला। जैसे मैंने बताया कि दो से ८८ के लायक किसने बनाया, जो यहां लम्बे-चौड़े भाषण बी.जे.पी. के खिलाफ देते हैं, उन्होंने बनाया। भारतीय जनता पार्टी की उत्तर प्रदेश में सरकार बनने के दौरान मुसलमानों की बाबरी मस्जिद टूटी। अभी यह मामला कोर्ट में है। उस समय यहां केन्द्र में कांग्रेस पार्टी की सरकार थी। लेकिन मैं कांग्रेस पार्टी के साथियों से भी कहना चाहती हूं कि जब आप तीन मंत्रियों से इस्तीफे की बात करते हैं, हालांकि बाबरी मस्जिद गिराने में तीन मंत्री ही नहीं, और भी बहुत से लोगों का हाथ था। लेकिन जिन्होंने भारतीय जनता पार्टी को बाबरी मस्जिद गिराने लायक बनाया, वे सबसे ज्यादा दोषी हैं। न ये लोग उत्तर प्रदेश में सत्ता में आते और न ही ये बाबरी मस्जिद गिराते। जब यह मस्जिद गिरी, तब केन्द्र में कांग्रेस पार्टी की सरकार थी। देश के कोने-कोने से लोगों की आवाजें आ रही थीं, केन्द्र सरकार को कहा जा रहा था कि हमें ऐसा लग रहा है कि उत्तर प्रदेश में बाबरी मस्जिद गिरा दी जाएगी इसलिए केन्द्र सरकार को वहां सख्त कदम उठाना चाहिए। लेकिन केन्द्र सरकार उस समय चुप रही। जब बाबरी मस्जिद गिर गई, उसके बाद यहां से प्रदेश में राष्ट्रपति शासन लगाया गया। इसका मतलब यह है कि जो समस्या पैदा हुई, उसके लिए जिम्मेदार कौन है, अगर कोई जिम्मेदार है तो ये भी हैं। जितनी भारतीय जनता पार्टी जिम्मेदार है, उतनी ही कांग्रेस पार्टी है और उतने ही तमाम विरोधी दल हैं, जिन्होंने भारतीय जनता पार्टी को उत्तर प्रदेश में सत्ता में बैठाया।

श्री प्रियरंजन दासमुंशी : आप कांग्रेस का नाम लेती हैं, बाकी का क्यों नहीं लेती।

कुमारी मायावती : वी.पी. सिंह जी के दल के लोग, समाजवादी पार्टी के लोग और अन्य छोटी-मोटी पार्टियों के लोग थे, जिन्होंने भारतीय जनता पार्टी के साथ मिल कर उस समय चुनाव लड़ा था। …( व्यवधान )हमने आप लोगों की तरह भारतीय जनता पार्टी के साथ मिल कर चुनाव नहीं लड़ा। मैं आपको बताना चाहती हूं जब उत्तर प्रदेश में भारतीय जनता पार्टी की सरकार थी और केन्द्र में कांग्रेस की सरकार थी, दोनों की मिलीभगत से मुसलमानों की बाबरी मस्जिद गिराई गई। मैं आपको सबूत देना चाहती हूं। जब १९९५ में उत्तर प्रदेश में भारतीय जनता पार्टी के सहयोग से मैंने सरकार बनाई तो उस समय मथुरा की ईदगाह में कृष्ण मंदिर बनाने की घोषणा भारतीय जनता पार्टी और उसके स्वयं सेवी संगठनों ने की थी। मैंने तब कहा था कि भले ही मेरी सरकार कल की बजाय आज चली जाए, लेकिन हम वहां कृष्ण मंदिर नहीं बनने देंगे। उस समय भी केन्द्र में कांग्रेस पार्टी की सरकार थी, लेकिन हमने ऐसा नहीं होने दिया। उस वक्त केन्द्र में हुकूमत जिस दल की थी और आज जिस दल की है, आप बताएं की हमारे समय में वहां कौन सा धार्मिक स्थान टूटा है। न तो मुसलमानों की मस्जिद टूटने दी, न हिन्दुओं का मंदिर, न सिखों का गुरूद्वारा और न ही ईसाइयों का गिरजाघर हमने टूटने दिया। हमने अपने उसूलों और सिद्धान्तों के मुताबिक सरकार चलाई थी और शायद आपको मालूम नहीं है कि जब हमने १९९७ में सत्ता ट्रांसफर की थी और जो फैसले हमने वीकर सैक्शंस के हित में लिये थे, वे फैसले जब बीजेपी की सरकार ने बदले तो हमने सत्ता से मोह नहीं रखा था। हमने अपना समर्थन वापस ले लिया था। हमने अपने उसूलों और सिद्धान्तों के मुताबिक सरकार चलाई थी। हमने अपने उसूलों और सिद्धान्तों को ताक पर नहीं रखा था। इसलिए मैं बताना चाहती हूं कि जो सत्ता और विपक्ष की तरफ से जो भी विचार यहां रखे गये हैं, हम लोग भी विपक्ष में हैं लेकिन मुझ से पहले सत्ता और विपक्ष की तरफ से जो भी ख्यालात रखे गये हैं, यह बाबरी मस्जिद और राम जन्मभूमि विवाद को लेकर जो तीन मंत्रियों के इस्तीफे की बात रखी गई है, उसे लेकर जो वाद-विवाद हुआ है, आपने कुछ बोला है और कुछ हमने भी बोला है मैं समझती हूं कि सजा केवल तीन मंत्रियों को ही नहीं बल्कि सजा उस समय ६ दिसम्बर १९९२ में जब बाबरी मस्जिद गिराई गई थी तो सजा तत्कालीन केन्द्र की सत्ता पर आसीन कांग्रेस पार्टी की सरकार के जिम्मेदार ओहदों पर आसीन लोगों को भी मिलनी चाहिए। जहां तक माननीय प्रधान मंत्री जी ने यह कहा कि राम मंदिर निर्माण का मामला राष्ट्रीय भावनाओं का प्रकटीकरण है लेकिन यह बात मेरी समझ में नहीं आती। माननीय प्रधान मंत्री जी ने ऐसा स्टेटमेंट कभी नहीं दिया था लेकिन मुझे ऐसा लगता है कि उत्तर प्रदेश के इलेक्शन को ध्यान में रखते हुए उन्होंने यह स्टेटमेंट दिया है। जब विपक्ष में मुस्लिम समाज के वोटों को हासिल करने के लिए पोलटिक्स चल रही है तो प्रधान मंत्री जी इससे कैसे दूर रह सकते हैं? लेकिन प्रधान मंत्री जी ने अपर कास्ट हिन्दुओं के वोट को लेने के लिए हो सकता है कि इस किस्म का स्टेटमेंट दिया हो। मैं बताना चाहती हूं कि जो उन्होंने कहा कि राम मंदिर निर्माण का मामला राष्ट्र की भावनाओं का प्रकटीकरण है, तो मैं उन्हें बताना चाहती हूं कि ग्यारहवीं लोक सभा के चुनाव में भारतीय जनता पार्टी को पूर्ण बहुमत नहीं मिला। बारहवीं लोक सभा में भी आपको पूर्ण बहुमत नहीं मिला तथा तेरहवीं लोक सभा के चुनाव में भी पूर्ण बहुमत नहीं मिला। इसलिए पिछली सरकार में भी आपको तेरह दलों का सहारा लेना पड़ा और इस सरकार में भी २४ दलों का सहारा लेना पड़ा। इसका मतलब है कि राम मंदिर के निर्माण में यदि पूरे राष्ट्र की भावना आप लोगों के साथ होती तो आपको पूर्ण बहुत क्यों नहीं मिला? यदि आपको पूर्ण बहुमत मिला होता तो आज आपको दूसरे दलों का सहारा नहीं लेना पड़ता। इसलिए जबरन यह कहना कि राम मंदिर के निर्माण का मामला राष्ट्र की भावनाओं को प्रकट करता है, मैं इससे सहमत नहीं हूं। मुझे बड़े खेद के साथ कहना पड़ता है कि बाबरी मस्जिद को गिराने के लिए ६ दिसम्बर का ही दिन क्यों चुना गया? मैं आपको बताना चाहती हूं कि ६ दिसम्बर को भारतीय संविधान के निर्माता डा. बाबा साहेब अम्बेडकर का परनिर्माण हुआ था। उन्होंने देश का संविधान हिन्दुत्व के आधार पर नहीं बनाया था, जैसा कि बीजेपी के लोग चाहते हैं कि इस देश के अंदर मनुवाद के आधार पर हिन्दुत्व कायम हो जाये, मैं समझती हूं कि यह नहीं हो सकता। बाबा साहेब अम्बेडकर जी ने हमारे देश में वभिन्न धर्मों को मानने वाले लोग रहते हैं, उनकी भावनाओं को ध्यान में रखते हुए इस देश का संविधान धर्मनिरपेक्षता के आधार पर बनाया था लेकिन हिन्दुत्व को बढ़ावा देने वाले लोगों को भारतीय संविधान के निर्माता डा. बाबा साहेब अम्बेडकर के द्वारा निर्मित संविधान अच्छा नहीं लगा क्योंकि भारतीय जनता पार्टी और इनके सहयोगी संगठन चाहते हैं कि भारत का संविधान हिन्दुत्व के आधार पर हो, मनुवाद के आधार पर हो, धर्मनिरपेक्षता के आधार पर न हो। यह आप लोगों की कोशिश है लेकिन डा. अमेबेडकर ने इसे धर्मनिरपेक्षता के आधार पर बनाया, इसलिए भारतीय जनता पार्टी के लोगों ने सोचा कि डा. अम्बेडकर ने हिन्दुओं के साथ-साथ दुसरे मज़हब के लोगों को भारत के अंदर धार्मिक आज़ादी दी है। भारतीय संविधान के अन्तर्गत बाबा साहिब अम्बेडकर ने उनको मान-सम्मान से जीने का मौका दिया, यह उन्होंने अच्छा नहीं किया है। जिस दिन उनका देहान्त हुआ, उसी दिन आप लोगों ने बाबरी-मस्जिद को गिराने का काम किया । इसका मतलब यह है कि आप बाबा साहिब अम्बेडकर द्वारा बनाए हुए भारतीय संविधान में विश्वास नहीं रखते हैं, आप धर्म-निरपेक्षता में विश्वास नहीं रखते हैं। आप चाहते हैं कि देश के अन्दर हिन्दुत्व को बढ़ावा मिले। आप चाहते हैं कि दोबारा से मनुवाद की जड़े पनपें। मैं समझती हूं कि यह होने वाला नहीं है। आप लोगों ने अपनी ताकत को पिछली लोक सभा के चुनाव के दौरान अजमा लिया है, इस बार भी लोक सभा के चुनाव के दौरान आप लोगों ने अपनी ताकत को लगाकर राम मंदिर और अन्य मुद्दों पर अपनी स्थिति को देख लिया है। आप लोगों को एब्सोल्यूट मैजोरिटी नहीं मिली है। इसलिए आपने अब दूसरा रास्ता ढूंढा है। बाबा साहिब अम्बेडकर जी ने जो संविधान बनाया है, उसकी आप हत्या करना चाहते हैं और आपने बाबरी-मस्जिद को गिराने का ६ दिसम्बर का ही दिन चुना । अब आप भारतीय संविधान की समीक्षा करना चाहते हैं। आप चाहते हैं कि हिन्दुओं को छोड़कर दूसरे मजहबों को मानने वाले लोग मान-सम्मान के साथ न रहें। देश में स्थिति यह हो रही है, दूसरे मजहब के लोगों के साथ, चाहे मुसलमान हों, सिक्ख हों, पारसी हों या कोई अन्य जाति के लोग हों, उनके साथ आए दिन ज्यादतियां हो रही हैं। आप लोग चाहते हैं कि भारतीय संविधा की समीक्षा के तहत हिन्दुत्व के आधार पर संविधान को बदलकर और इसी बात को ध्यान में रखकर आप लोगों ने ६ दिसम्बर के दिन बाबरी मस्जिद को गिराने का तय किया । मैं आपको यह भी बताना चाहती हूं कि यह मामला कोर्ट में पड़ा हुआ है, इसलिए प्रधान मंत्री जी को इससे संबंधित कोई बयान नहीं देना चाहिए। अभी कुछ महीने पहले जब वे अमरीका गये थे तो वहाँ उन्होंने बी.एच.पी की मीटिंग ली। उसमें जो उन्होंने कहा, वह सब पेपर में छपा है। कहा गया - अगर भारतीय जनता पार्टी को एब्सोल्यूट मैजोरिटी मिल जाती, तो राम मंदिर का निर्माण हो जाता। मान लीजिए, भारतीय जनता पार्टी को एब्सोल्यूट मैजोरिटी मिल भी जाती और सैन्टर में उनकी सरकार भी बन जाती, तो भी भारतीय जनता पार्टी राम मंदिर का निर्माण नहीं कर सकती थी, क्योकि यह मामला कोर्ट के अन्दर लम्बित है। जब तक इस मामले पर फैसला अदालत से नहीं होता है, तो मैं समझती हूं, चाहे विपक्ष के लोग हों या सत्तापक्ष के लोग हों, इस इशू को लेकर कोई बयान नहीं देना चाहिए, जिससे पूरे देश के अन्दर साम्प्रदायिक तनाव पैदा हो जाए। असामाजिक तत्व देश में साम्प्रदायिक तनाव पैदा करें। आपको मालूम है, उत्तर प्रदेश में रायबरेली और मुरादाबाद और दक्षिण भारत में जो हुआ है, उससे साम्प्रदायिक तनाव पैदा हो सकता है। इसलिए यह देश के हित में है, सत्ता पक्ष की ओर से और खास तौर से जिम्मेदार पदों पर बैठे हुए मंत्रियों को ऐसा बयान नहीं देना चाहिए, जिससे देश में साम्प्रदायिक तनाव पैदा हो। इसलिए मुझे लगता है कि प्रधान मंत्री जी को इस तरह का बयान नहीं देना चाहिए, लेकिन उन्होंन दिया। क्यों? क्योंकि उत्तर प्रदेश में चुनाव नजदीक हैं। इसलिए विपक्ष के लोग मुसलमानों की वोट की खातिर, सत्ता पक्ष अपर-कास्ट के वोट की खातिर यह सब कर रहे हैं। वास्तविकता यह है कि उत्तर प्रदेश के अपर-कास्ट के लोग भी काफी सावधान हो चुके हैं। और मुस्लिम समाज के लोग भी मुझे नहीं लगता है कि राम-मंदिर और बाबरी-मस्जिद के नाम पर लोग वोट दे देंगे। वे अपने विवेक और सूझबूझ का इस्तेमाल करेंगे। उत्तर प्रदेश के विकास को ध्यान में रखकर, ला-एंड-आर्डर को ध्यान में रखकर उत्तर प्रदेश की जनता फैसला करेगी। अत: नियम १८४ के तहत जो प्रस्ताव सदन में प्रस्तुत किया गया है, उसके संबंध में हमारी पार्टी का कहना है कि इसमें सत्ता पक्ष भी दोषी है और विपक्ष के लोग भी दोषी हैं, इसलिए बसपा न इधर वोट देगी और न उधर वोट देगी, एब्सटेन करेगी, क्योंकि ये सारे के सारे गुनाहगार हैं। सत्ता पक्ष और कांग्रेस के लोग भी गुनहगार हैं। यहां जितने भी विपक्ष के लोग बैठे हैं, जिन्होंने बी.जे.पी. को सत्ता में बैठाया है, ये सारे लोग गुनाहगार हैं। आज पूरे देश के मुसलमान और हिन्दू इन सारी बातों को गंभीरता से ले रहे हैं। हम न इनके पक्ष में वोट देंगे और न ही आपके पक्ष में देंगे। आप सब लोग दोषी हैं। हम एबस्टेन करेंगे। इसलिए मैंने बहुजन समाज पार्टी की राय आपके सामने रखी है।

श्री अनंत गंगाराम गीते (रत्नागरि) :सभापति जी, राम मंदिर का मुद्दा अदालत में लम्बित है और जो गिरा था वह विवादास्पद ढांचा था। १९९२ में विवादास्पद ढांचा गिर गया। अब लगभग आठ साल हो गए हैं और आज इस बात को अयोध्या के मुसलमान भूल चुके हैं। उनकी कोई शिकायत नहीं है, लेकिन यहां सात दिन तक लगातार यह संसद नहीं चली। अध्यक्ष जी को सात दिन तक संसद को स्थगित करना पड़ा।…( व्यवधान )

श्री विलास मुत्तेमवार (नागपुर) :इसके पहले भी आप लोगों ने एक बार १३ दिनों तक सुखराम जी के विषय को लेकर हाउस नहीं चलने दिया था।…( व्यवधान )

श्री अनंत गंगाराम गीते : सुखराम जी पर भ्रष्टाचार का मामला था।…( व्यवधान )

श्री विलास मुत्तेमवार :उन्हीं सुखराम जी के साथ आपने हिमाचल में सांठ-गांठ की थी।…( व्यवधान )

श्री अनंत गंगाराम गीते :सुखराम जी का भ्रष्टाचार का मामला था। बोफोर्स का भ्रष्टाचार का मामला था, रामजन्म भूमि भ्रष्टाचार का मामला नहीं है, यह ६० करोड़ हिन्दुओं की श्रद्धा का मामला है।…( व्यवधान )

श्री हन्नान मोल्लाह :यह दुष्टाचार का मामला है।…( व्यवधान )

सभापति महोदय : गीते जी, आप इधर देख कर बोलिए। रावले जी, आप इन्हें क्यों डिस्टर्ब कर रहे हैं।

श्री मोहन रावले : महोदय,वे डिस्टर्ब कर रहे हैं।

सभापति महोदय : हम उन्हें भी बोल रहे हैं और आपको भी बोल रहे हैं। आप दोनों डिस्टर्ब कर रहे हैं। गीते जी, आप इधर देख कर बोलिए।

श्री अनंत गंगाराम गीते : सभापति जी, हम आपको ही एड्रेस कर रहे हैं। आज नियम १८४ के तहत यहां चर्चा हो रही है। जब पहली बार नोटिस दिया गया तो स्पीकर साहब ने उसे रिजेक्ट कर दिया। आज सदन का कंसेंसस लेकर हम नियम १८४ में यहां चर्चा कर रहे हैं। मेरे ख्याल से यह सदन के इतिहास में पहली बार हम नियमों को भूला कर, नज़रअंदाज करते हुए यहां चर्चा कर रहे हैं। सभापति जी, आज यहां जितने भी विपक्ष की ओर से भाषण हुए हैं, उनमें साफ तौर पर बहन मायावती जी ने कहा कि ये सब यू.पी. के चुनाव के लिए हो रहा है।…( व्यवधान )उत्तर प्रदेश में एक साल के बाद चुनाव होने जा रहे हैं, उसका प्रचार यहां सदन से शुरू हुआ है। सभापति जी, अगर यह चर्चा नियम १९३ में होती तो क्या होने वाला था, क्या यह चर्चा कुछ अलग होती? नियम १८४ में किसलिए चाहिए? आप चाहते क्या हैं?

श्री अमर राय प्रधान (कूचबिहार) : आपको इस तरह से यह चर्चा नहीं करनी चाहिए। नियम १८४ में जो डिसीजन हो गया, उसे चैलेंज नहीं करना चाहिए।

श्री अनंत गंगाराम गीते : सभापति जी, मैं स्पीकर साहब के डिसीजन को चैलेंज नहीं कर रहा हूं। दो या तीन हफ्ते पहले यहां किसानों के सवाल पर एडजर्नमेंट मोशन लाया गया और कोशिश की गयी कि एनडीए के गठबंधन को तोड़ा जाए।

श्री हन्नान मोल्लाह : कोशिश तो होती है न।

श्री अनंत गंगाराम गीते : लेकिन असफल होती है और यह आपकी नाकामी है, असफलता है। आज सवेरे भी यही कोशिश की गयी लेकिन एनडीए का यह गठबंधन पांच साल तक चलेगा और माननीय अटल जी प्रधान मंत्री रहेंगे।

श्री मुलायम सिंह यादव : बदलेगी नहीं।

श्री अनंत गंगाराम गीते : कोई आवश्यकता नहीं है। सभापति जी, लगातार सात दिन यह सदन नहीं चला और आज हम इस पर चर्चा कर रहे हैं। देश के सामने और कई समस्याएं हैं। जो विवादास्पद ढांचा था उसको लेकर हम वर्षों से रो रहे हैं और साम्प्रदायिक तनाव बढ़ाने का काम सदन के जरिये से कर रहे हैं और यह बहुत ही दुर्भाग्यपूर्ण है। उसके परिणाम सारे देश ने भुगते हैं लेकिन मुम्बई को ज्यादा ज्यादा परिणाम भुगतना पड़ा। सभापति जी, धर्म-निरपेक्षता की बात यहां कही गयी, नैतिकता की बातें यहां कही गयीं, साथ ही बार-बार संविधान का जिक्र और न्यायालय का संदर्भ यहां आया। सभापति जी, सुप्रीम कोर्ट ने जब शाहबानो के केस में जजमेंट दिया तो उस जजमेंट को किसने ठुकराया था।…( व्यवधान )

श्री प्रकाश परांजपे (ठाणे) : कांग्रेस वालों ने किया, …( व्यवधान )उनके प्रधान मंत्री जी ने किया।…( व्यवधान )उन्हें देशहित की परवाह नहीं होगी।

श्री अनंत गंगाराम गीते : सभापति जी, संविधान में कहीं भी धर्म-निरपेक्षता का जिक्र नहीं है, वह बाद में डाला गया है। संविधान निर्माताओं ने कहीं भी धर्म-निरपेक्षता के ऊपर वक्तव्य नहीं दिया है। उनकी धर्म-निरपेक्षता सभी धर्मों को समान सम्मान देने की थी। सभी धर्मों को समान सम्मान मिले, यही धर्म-निरपेक्षता है। धर्म-निरपेक्षता यह नहीं है कि सब मिलकर हिंदुओं को गाली दें। आप हिन्दू हैं, आप हनुमान के भक्त हैं फिर भी यादव हैं। उसी कुल के हैं। राजनीतिक सत्ता को हासिल करने के लिए और उसकी होड़ में यह अपने अस्तित्व को भूलने लगे। राम नगीना जी भावुक होकर बोल रहे थे।

श्री मुलायम सिंह यादव : वह सोशलिस्ट हैं।

श्री अनंत गंगाराम गीते : वह जो भी हैं लेकिन भावुक होकर बोल रहे थे। यह अयोध्या का मसला है और राम मंदिर का मसला है। राम मंदिर अयोध्या में नहीं बनेगा तो कहां बनेगा? मुलायम सिंह जी कह रहे थे कि यदि मन्दिर बनेगा तो मस्जिद भी बनेगी। आपको किस ने रोका है?

श्री मुलायम सिंह यादव : मैंने दोनों चीजें बनाने की बात कही थी।

श्री अनंद गंगाराम गीते : आपको किसी ने नहीं रोका।

श्री मुलायम सिंह यादव : रोका तो विरोध करेंगे।…( व्यवधान )

श्री अनंद गंगाराम गीते :यह राजनीतिसे प्रेरित होकर ऐसी बातें कहते हैं। हम जो कहते हैं, करते हैं। यहां नैतिकता की बात कही जाती है। विवादास्पद ढ़ांचे का आज तक फैसला नहीं हुआ और वह तय नहीं हो पाया। वह अभी तय होना है। अभी तक न्यायालय ने इस बारे में फैसला नहीं दिया।

श्री मणि शंकर अय्यर (मयिलादुतुरई) : हमारे प्रस्ताव में बाबरी मस्जिद का जिक्र है। विवादित ढ़ांचे का कहीं जिक्र नहीं है।

श्री अनंद गंगाराम गीते : वही तो गलत है। अभी उसका फैसला होना है। पिछले कई वर्षों से कांग्रेस पार्टी तुष्टिकरण की राजनीति कर रही है। उसका क्या असर होता है उन्हें उसका सबक मिल गया। अब मुलायम सिंह जी कर रहे हैं। आपको उनसे सबक लेना चाहिए। इस देश में हर जाति और धर्म के लोग रहते हैं। हम किसी धर्म के खिलाफ नहीं हैं और न ही किसी का विरोध करना चाहते हैं लेकिन इसका यह मतलब नहीं कि केवल अल्पसंख्यकों का तुष्टिकरण करिए और बहुसंख्यक वर्ग के ऊपर जुल्म करिए, उनकी भावनाओं का अनादर करिए। जब उनकी भावनाओं की बात आती है तो तुरन्त यहां धर्मनिरपेक्षता की बात चलती है। यदि यह सर्व जाति धर्म का देश है तो जैसे अल्पसंख्यक वर्ग की भावनाओं का आदर होता है, वैसा ही आदर बहुसंख्यक वर्ग की भावनाओं का होना चाहिए लेकिन उनकी भावनाओं का आदर करना जुर्म है। दुर्भाग्य से हिन्दुस्तान में हिन्दू कहना भी धीरे-धीरे जुर्म होने लगा है। यही तो बात है। बहुसंख्यक वर्ग के लोगों को धर्मनिरपेक्षता सिखाई जाती है कि आपको यह नहीं करना चाहिए, वह नहीं करना चाहिए, यह धर्मनिरपेक्ष देश है, यहां धर्मनिरपेक्षता होनी चाहिए। मुलायम सिंह जी एक बार कहेंगे कि मैं हिन्दू हूं। कांग्रेस वालों में यह हिम्मत नहीं है। श्री मुलायम सिंह जी तो कह देंगे कि वे हिन्दू हैं। सभापति महोदय, इस मामले पर चर्चा लाकर एन.डी.ए. को तोड़ने की कोशिश हो रही है। श्री वाइको जी ने सही कहा कि कांग्रेस कभी सत्ता में नहीं आ सकती। इसलिये आप यह सपना छोड़ दीजिये। आपको इस देश की जनता ने ठुकराया है। आपको इससे सबक लेना चाहिये।

श्री विलास मुत्तेमवार : लेकिन महाराष्ट्र में जनता ने आपको ठुकराय़ा है।

श्री अनंत गंगाराम गीते : महाराष्ट्र में हमें जनता ने नहीं ठुकराया।…( व्यवधान )

MR. CHAIRMAN : Please take your seat.… (Interruptions)

MR. CHAIRMAN : Please conclude. Shri Paranjpe, what are you doing? Please take your seat. Please do not disturb your leader. Your leader is speaking and you are disturbing him.… (Interruptions)

श्री अनंत गंगाराम गीते : सभापति महोदय, महाराष्ट्र में जनता ने नहीं ठुकराया बल्कि मैं आपको बताना चाहता हूं कि हमारे सदन के नेता हैं, जिनका कल जन्म दिन था, मुम्बई से लेकर दिल्ली तक सब जगह होर्डिग लगाये गये हैं जिनपर लिखा था- "हिन्दुस्तानी ही राज करेगा।" आप लोगों को समझना चाहिये और फिर भी आप महाराष्ट्र में सत्ता में बैठे हैं। आप सत्ता से बाहर रह ही नहीं सकते, उसके बगैर जी नहीं सकते। हालांकि मुझे कहने की जरूरत नहीं थी लेकिन महाराष्ट्र के संदर्भ में कह रहा हूं कि हमें जनता ने नहीं ठुकराया। महाराष्ट्र में आपके गठबंधन को कभी स्वीकार नहीं किया गया। आप एक-दूसरे के खिलाफ लड़े थे लेकिन सिर्फ सत्ता के लिये एक हो गये। इसलिये वहां हम लोग सत्ता में नहीं हैं। सभापति महोदय, यहां पर श्री आडवाणी, डा. मुरली मनोहर जोशी और कुमारी उमा भारती के इस्तीफों की मांग करते हुये नैतिकता की बात कही गई है लेकिन जब बिहार की श्रीमती राबड़ी देवी की बात आती है तो नैतिकता की बात नहीं की जाती तो ये नैतिकता को भूल जाते हैं।…( व्यवधान )

श्रीमती कान्ति सिंह (बिक्रमगंज) : सभापति महोदय, जो महिला यहां नहीं हैं, उनका नाम यहां क्यों लिया जा रहा है। वे सांसद नहीं हैं तो फिर क्यों उनका नाम घसीटा जा रहा है?…( व्यवधान )

MR. CHAIRMAN : You may confine your speech to the text of the motion.… (Interruptions)

श्री अनंत गंगाराम गीते : सभापति महोदय, यदि नाम लेने पर आपत्ति है तो मैं उनका नाम नहीं लेना चाहता। लेकिन बिहार के मुख्यमंत्री का नाम लेकर कहूंगा कि जब उनके नाम की बात आती है तो इन लोगों की नैतिकता कहां जाती है? उन पर चार्ज लगा हुआ है…( व्यवधान ) .. हम आपको न बताकर कांग्रेस को बता रहे हैं कि उस समय इन लोगों को नैतिकता की याद नहीं आती?

श्री प्रभुनाथ सिंह (महाराजगंज, बिहार) : सभापति जी, जब राबड़ी जी का नाम आयेगा तो बाबरी मस्जिद का नाम भी आयेगा।

सभापति महोदय (श्री बसुदेव आचार्य) : यह आपका लास्ट प्वाइंट है, अब आप समाप्त कीजिए।

श्री अनन्त गंगाराम गीते : जी हां, मैं समाप्त कर रहा हूं, लेकिन अभी तो मेरी शुरूआत हुई है।…( व्यवधान )

SHRI HARIN PATHAK : I would like to clarify my position. I had resigned on my own. I was not forced to resign. Why are you taking my name again and again? … (Interruptions)

श्री तरित बरण तोपदार (बैरकपुर) : जिस तरह से श्री हरिन पाठक ने रिजाइन किया उसी तरह से इन तीनों मंत्रियों को रिजाइन करना चाहिए।…( व्यवधान )

सभापति महोदय : तोपदार जी आप बैठ जाइये।

श्री प्रकाश परांजपे : यह आपके राज्य के है, आपकी स्टेट के हैं, आपके लीडर हैं, लेकिन आपकी सुनते नहीं हैं। मैं तो बच्चा हूं।

सभापति महोदय : परांजपे जी आप बैठ जाइये।

श्री अनन्त गंगाराम गीते : सभापति जी, अटल बिहारी जी जब से देश के प्रधान मंत्री बने हैं…( व्यवधान )

सभापति महोदय : यह आपका लास्ट प्वाइंट है।…( व्यवधान )

श्री अनन्त गंगाराम गीते : जब से अटल जी देश के प्रधान मंत्री बने हैं और जिस तरह से एन.डी.ए. की सरकार चल रही है।

श्री प्रभुनाथ सिंह : बिना विश्वास में लिये।

श्री अनन्त गंगाराम गीते : यह अंदर की बात है। जब से देश में एन.डी.ए. की सरकार आई है, सारे देश में कहीं भी जातीय दंगे नहीं हुए…( व्यवधान )यही इनका दुख है कि देश में कहीं भी जातीय दंगे नहीं हुए, यही आप लोगों का दर्द है। …( व्यवधान )मैं ११वीं लोक सभा से इस सदन का सदस्य हूं, हर छ: दिसम्बर को विवादास्पद ढांचे को लेकर बार-बार सदन एडजर्न होता रहा है। १९९९ तक तो एक दिन के लिए हुआ, मैं समझ सकता हूं, लेकिन वर्ष २००० में लगातार सात दिन सदन एडजर्न हुआ। इसे देश की जनता देख रही है…( व्यवधान )देश की जनता आज सदन के सदस्यों के ऊपर हंस रही है। आज हमें अपने-आपको सांसद कहने में भी थोड़ा डर लगता है। यह सब सदन में हमारे व्यवहार के कारण हो रहा है, जो व्यवहार आज इस सदन में हो रहा है।…( व्यवधान )

सभापति महोदय : आप आधा घंटा बोल चुके हैं।

श्री अनन्त गंगाराम गीते : जो व्यवहार आज सदन में हो रहा है, जो संदेश इस सदन से जा रहा है, उसके कारण आज हमें अपने आपको सांसद कहते हुए भी सोचना पड़ता है। सभापति जी, वोट की राजनीति चुनाव के समय हम समझ सकते हैं, सब यहां राजनीति करने के लिए आये हैं, लेकिन हर समय इस सदन को केवल चुनावी राजनीति के लिए इस्तेमाल करना कहां तक उचित है।

श्री तरित बरण तोपदार : प्रधान मंत्री ने क्या किया था।

श्री अनन्त गंगाराम गीते : प्रधान मंत्री जी ने कुछ गलत नहीं कहा। उन्होंने कोई गलत बयान नहीं दिया। …( व्यवधान )चार तारीख से सदन नहीं चल रहा है। आज सदन को न चलते हुए सात दिन हो गये हैं।

सभापति महोदय : अब आप समाप्त कीजिए।

20.00 hrs श्री तरित बरण तोपदार : प्रधान मंत्री कल उस बात को रिपीट करें, फिर हम देखेंगे।…( व्यवधान )

श्री अनंत गंगाराम गीते : यदि आपको बाबरी ढांचे की इतनी चिन्ता है…( व्यवधान )

श्री तरित बरण तोपदार : प्रधान मंत्री में यदि हिम्मत हो तो रिपीट करें उस बात को।

सभापति महोदय : तोपदार जी, आप बैठिये।...( व्यवधान)

सभापति महोदय : मोशन पर तो कोई बोल नहीं रहा है। गीते जी, आप मोशन पर बोलिये।

श्री अनंत गंगाराम गीते : बाबरी ढांचे की इतनी चिन्ता यदि इनको है तो देश के ६० करोड़ हिन्दुओं की चिन्ता प्रधान मंत्री चाहते हैं तो उनका बयान कोई गलत नहीं है। …( व्यवधान )

सभापति महोदय : ठीक है। आप बैठिये। आप आधा घंटा बोल चुके हैं।...( व्यवधान)

श्री मुलायम सिंह यादव : प्रभुनाथ जी यदि कह दें कि हम सहमत हैं तो हम मान लेंगे कि ये सहमत हैं।…( व्यवधान )

सभापति महोदय : आप किस नियम के तहत बोलना चाह रहे हैं?

श्री प्रभुनाथ सिंह : हम नियम यह बता रहे हैं कि देश के प्रधान मंत्री को मुसलमानों की और सबकी चिन्ता करनी चाहिए, भेदभाव करके चिन्ता नहीं करनी चाहिए और भाषा वही बोलनी चाहिए जो सबको अच्छी लगे।

श्री अनंत गंगाराम गीते : सभापति जी, हम भी इनकी बात से सहमत हैं। वह पूरे देश के प्रधान मंत्री हैं। लेकिन वह प्रधान मंत्री देश के बहुसंख्यकों के भी हैं और इसलिए जो वक्तव्य प्रधान मंत्री जी ने दिया है, वह कोई गलत बयान नहीं दिया है और जो राजनीति से प्रेरित होकर मंत्रियों के इस्तीफे की मांग की जा रही है, इसके लिए जो मोशन नियम १८४ के तहत लाया गया है, मैं उसका विरोध करता हूं, यह राजनीति से प्रेरित है और सदन को डटकर इसका विरोध करना चाहिए।

श्री मणि शंकर अय्यर : सभापति महोदय, मैं अपने भाई श्री विजय गोयल जी का बहुत आभारी हूं कि उन्होंने इस सदन को याद दिलाया कि किस विषय पर यहां चर्चा चल रही है। हम विस्तृत रूप में बाबरी मस्जिद की बात नहीं कर रहे हैं, राम जन्मभूमि की बात नहीं कर रहे हैं, अयोध्या की बात नहीं कर रहे हैं और जो हमारी गलतियां हैं, उनकी भी बात नहीं कर रहे हैं। जो प्रस्ताव हमारे सामने है…( व्यवधान )

SHRI S.S. PALANIMANICKAM (THANJAVUR): You represent Mayiladuturai constituency and not UP or MP.… (Interruptions)

श्री मणि शंकर अय्यर : मैं पलानिमनिक्कम जी से अनुरोध करता हूं कि वह वापस तंजावूर जाएं और सभी को बताएं कि मणिशंकर अय्यर पापी है, उत्तर भारत का है, हिन्दी बोलता है। आप जाकर कहिये, मुझे कोई ऐतराज़ नहीं है। मुझे फ़ा है कि मैं अपनी मातृभाषा तमिल को भी जानता हूं, विदेशी भाषाओं अंग्रेजी और फ्रेन्च को भी जानता हूं और अपनी राष्ट्रभाषा हिन्दी को भी जानता हूं।

SHRI S.S. PALANIMANICKAM : In the next meeting I expect the same thing to be repeated in Mayavaram. If he has the courage to say the same thing in Mayavaram, I would bow down my head.… (Interruptions)

MR. CHAIRMAN: Please take your seat. Please do not disturb him. The Members can speak in any language. Why are you objecting to it?… (Interruptions)

श्री मणि शंकर अय्यर : सभापति महोदय, मैं कह रहा था कि मैं श्री विजय गोयल जी का बहुत ही आभारी हूं कि उन्होंने हमें याद दिलाया कि यह जो विवाद चल रहा है, यह जो चर्चा चल रही है, वह एक ही मुद्दे पर बिलकुल केन्द्रित है और वहीं तक सीमित है और वह यह कि जो तीन मंत्रिगण हैं, जिनको कि एक अदालत में प्रथमद्ृष्टया अपराधी के रूप में खड़ा किया गया है, उनको मंत्रिमंडल में रहना चाहिए या नहीं। मैं इसी मुद्दे पर सीमित रहना चाहता हूं। सभापति जी, अरुण जेटली जी, जो कि हमारे माननीय कानून एवं न्याय मंत्री हैं उनका कहना था कि यहां एक पैरेलल ट्रायल चल रहा है। जेटली जी तो यहां हैं नहीं, लेकिन सभापति महोदय, मैं आपके माध्यम से उनसे कहना चाहता हूं कि यहां कोई पैरेलल कोर्ट नहीं चल रहा है, हम कोई अभियोग पत्र नहीं ला रहे हैं, यहां कोई अभियोंजन नहीं चला रहे हैं, यहां कोई मुकदमा नहीं चला रहे हैं, हम यहां किसी साक्षी को नहीं ला रहे हैं, हम यहां किसी प्रकार का कोई दंड नहीं दे रहे हैं और हम किसी को अपराधी नहीं कह रहे हैं। हमें पता है कि एक अदालत में एक मुकदमा चला और उस मुकदमे में सम्माननीय जज साहब जिस निष्कर्ष पर पहुंचे उसी का जिक्र हम यहां करना चाहते हैं और उसी से यहां हमारा मतलब है। सभापति जी, अरुण जेटली जी ने हमें यह भी बताया और उनका कहना बिलकुल दुरुस्त है कि अपने मंत्रिमंडल में किस को शामिल करना है और किसको छोड़ना है, यह तो मुकम्मल तौर पर प्रधान मंत्री जी का ही विशेषाधिकार है, उन्हीं का प्रोरोगेटिव है, इस पर किसी प्रकार की बहस नहीं हो सकती है। वे अपने मंत्रिगण चुनें, लेकिन किन को चुनते हैं, किस प्रकार चुनते हैं और किस आधार पर चुनते हैं, वह इस सदन में चर्चा का विषय बन सकता है, बन चुका है और इसके बनने का कारण अब इस हाल में, इस संदर्भ में केवल एक ही है और वह है मेरे अजीज मित्र, मेरे पुराने मित्र, मेरे साथी, जो मेरे साथ ही इस सदन में १९९१ में आए, जिनके साथ मेरे गहरे रिश्ते हैं, जिनको मैं बहुत सम्मान देता हूं और जिनको मैं निजी तौर पर कभी कातिल नहीं मान सकता हूं, वे यहां बैठे हुए हैं। मैं उनका आभारी हूं कि उन्होंने यहां सफाई दी, उन्होंने अपना स्पष्टीकरण दिया कि उनसे उनका इस्तीफा नहीं मांगा गया बल्कि उन्होंने खुद अपना त्यागपत्र दिया। यह सत्य को थोड़े खींचने का सवाल है, लेकिन चूंकि उन्होंने इस सदन में अपनी सफाई दी है, इसलिए मैं मान लेता हूं कि उन्होंने अपना त्यागपत्र दिया है। सभापति महोदय, त्यागपत्र देना तो बहुत आसान बात है। इसी सदन में पिछले वर्ष ७ दिसम्बर को बैठे-बैठे, ताकि प्रैस के लोग उसको देख सकें, सम्माननीय आडवाणी जी, सम्माननीय मुरली मनोहर जोशी जी और उमा भारती जी ने अपने त्यागपत्र लिखे और प्रैस को दिखाते हुए, प्रधान मंत्री जी के हवाले कर दिए। जब प्रधान मंत्री जी को वे मिले, तो उन्होंने उन्हें अस्वीकार किया। प्रधान मंत्री जी कभी स्वीकार करते हैं और कभी अस्वीकार करते हैं। इस चक्कर में कभी-कभी ऐसा हो जाता है कि प्रैस के कान में अस्वीकार की जगह स्वीकार शब्द सुनाई पड़ जाता है और वे वैसा छापने को होते हैं, तो मेरे मित्र प्रमोद महाजन जी को आकर सफाई देनी पड़ती है कि प्रधान मंत्री जी ने अस्वीकार किया है, स्वीकार नहीं। पिछले वर्ष ७ दिसम्बर को प्रधान मंत्री जी को दिए गए त्यागपत्र भी अस्वीकार किए गए, स्वीकार नहीं। अब जब प्रधान मंत्री जी, इन तीन मंत्रियों के त्यागपत्रों को अस्वीकार कर सकते हैं, तो सवाल उठता है कि मेरे मित्र हरिन पाठक जी का जो त्यागपत्र था, उसको क्यों स्वीकार किया गया? उसको उन्होंने स्वीकार इसलिए नहीं किया कि कानून की नजर में हमारे मित्र हरिन पाठक जी को किसी कत्ल की साजिश में किसी जेल में जाना पड़ेगा। वे इस सदन में हमारे बीच में बैठे हुए हैं। हम समझते हैं कि वे बिलकुल मासूम हैं और हमें पूरा विश्वास है कि कोर्ट से भी यह फैसला होगा कि वे बिलकुल मासूम हैं।

2 उनके त्याग-पत्र को मैं, भूतपूर्व में एक और त्याग-पत्र हुआ था जो कि तमिलनाडु से संबंध रखता है, उसके साथ जोड़ना चाहता हूं। १९५६ में अरियलूर नामक शहर में एक ट्रेन एक्सीडैंट हुआ था। उस ट्रेन एक्सीडैंट होने पर, हमारे जार्ज साहब यहां बैठे हैं, मैंने उनको बार-बार इसी मंत्र को रटते हुए सुना है कि वहां देखिये, लाल बहादुर शास्त्री ने अपना त्याग-पत्र दिया था। मैं समझता हूं कि भाजपा का अरियलूर अब हो चुका है और एक दिन मैं हरिन पाठक जी को यहां प्रधान मंत्री के रूप में देखूंगा। जब ऐसे नेक व्यक्ति का त्याग-पत्र स्वीकार किया गया तब हमारा प्रधान मंत्री जी से एक ही सवाल है कि जो त्याग-पत्र उनको पिछले साल दिये गये थे, हमको बताया गया है कि आप ३३ महीने से कहां सो रहे थे। हम कहीं सो नहीं रहे थे। हम चुस्त थे और हमारी आंखें खुली थीं। हम देख रहे थे कि इसी सदन में त्याग-पत्र लिखे जा रहे हैं और जबकि इसी सदन में वे त्याग-पत्र प्रधान मंत्री जी के हवाले किये गये तो प्रधान मंत्री जी ने उनको अस्वीकार किया। एक का त्याग-पत्र स्वीकार करते हैं और तीन लोगों का अस्वीकार करते हैं।

श्री विजय गोयल : मणि जी, हरिन पाठक जी का इस्तीफा स्वीकार नहीं किया गया होता तब आपका क्या स्टैंड होता ?

श्री मणि शंकर अय्यर : मेरा स्टैंड होता कि उस बेचारे को लाल बहादुर बनने का मौका नहीं दिया गया और मैं समझता कि अटल …( व्यवधान )

श्री विजय गोयल : मैं आपसे मजाक में नहीं पूछ रहा हूं। मैं सिर्फ यह पूछ रहा हूं कि तब आप इन तीन त्याग-पत्र के बारे में क्या कहते ?…( व्यवधान )आप बार-बार सारी डिटेल्स सिर्फ इसलिए दे रहे हैं कि प्रधान मंत्री जी ने श्री हरिन पाठक का …( व्यवधान ) He is yielding. What is the problem?

SHRI MANI SHANKAR AIYAR : I am ready to yield on the condition that these minutes are not added to my time.सभापति जी, उन्होंने सवाल कर दिया और मैं खुद इसी इंतजार में हूं कि जब विजय गोयल जी को बोलने का मौका मिलेगा तब वे अपने सवाल का जवाब खुद ही देंगे। अब हमारे सामने विषय क्या है ? ...( व्यवधान )

श्री विजय गोयल : आप मेरे सवाल का जवाब तो दीजिए। …( व्यवधान )

सभापति महोदय : गोयल जी, आप बार-बार क्यों खड़े हो जाते हैं। ...( व्यवधान)

श्री विजय गोयल : आप श्री हरिन पाठक जी नाम बीच में क्यों लाते हो, आप कहिये। हम इस चीज का परसू नहीं करते हैं। …( व्यवधान )

सभापति महोदय : आप बार-बार क्यों खड़े हो जाते हैं।...( व्यवधान)

श्री मणि शंकर अय्यर : सभापति जी, अब हमारे सामने जो मुद्दा है। …( व्यवधान )

श्री विजय गोयल : आप हमारी बात का जवाब तो दीजिए। …( व्यवधान )

श्री मणि शंकर अय्यर : मैं उसका जवाब नहीं दूंगा। माफ करिये। …( व्यवधान )

सभापति महोदय : आप क्यों जवाब मांग रहे हैं। ...( व्यवधान)

श्री मणि शंकर अय्यर : हम आपकी बात सुन चुके हैं। जिस आधार पर हम यहां आये हैं, वह यह है कि एडीशनल सैशन्स जज, अयोध्या एपीसोड की अदालत द्वारा एक ऑर्डर दिया गया था। ९ सितम्बर, १९९७ को एक ऑर्डर पास किया गया था । …( व्यवधान )

श्री प्रभुनाथ सिंह : आप कोई नई बात बोलिये। सब लोग एक ही बात बोल रहे हैं। …( व्यवधान )आप पढ़े-लिखे आदमी हैं। …( व्यवधान )

श्री मणि शंकर अय्यर : आपका बहुत-बहुत शुक्रिया। मैं कोशिश करता हूं कि श्री प्रभुनाथ सिंह जी को हम बिल्कुल संतुष्ट करें। नई बात यह है कि जो ऑर्डर अयोध्या कांड के सिलसिले में एडीशनल सैशन्स जज ने निकाला, उसमें उन्होंने पूरा जिक्र किया था कि अपने पक्ष में अभियुक्तगण ने क्या कहा, मैं उसका उल्लेख करना चाहता हूं। इस ऑर्डर में लिखा है कि अभियुक्तगण श्री लाल कृष्ण आडवाणी और श्री मुरली मनोहर जोशी की ओर से तर्क प्रस्तुत किया गया कि प्रस्तुतवाद सत्र न्यायालय में परीक्षित किये जाने योग्य नहीं है। हमें यहां यह बताया गया है और पहले १९९७ में ही वहां अदालत में यही चीज बताई गई। साथ-साथ अभियुक्तगण श्री आडवाणी तथा डा. मुरली मनोहर जोशी ने कोई भी भड़काने वाले भाषण नहीं दिए, यह उनके पक्ष में कहा गया था, कथन में बताया जाता है। कथन में यह भी बताया जाता है कि सुश्री उमा भारती ने ढांचा गिराए जाने के संबंध में कोई भड़कीले भाषण नहीं दिए, उनका कहना है बल्कि उनका कथन है कि उन्होंने कार सेवकों को नीचे उतर कर आने के लिए कहा था। इतना न्यायपूर्वक यह एक जजमैंट है कि इसमें जो कुछ भी अभियुक्तगण ने अपने पक्ष में किया, उसका जिक्र किया जाता है। आगे बढि़ए - अभियुक्तगण की ओर से यह तर्क प्रस्तुत किया गया है कि चूंकि यह राजनैतिक विवाद है, उनको नीचा दिखाने की द्ृष्टि से सत्ता पक्ष की सरकार ने केन्द्रीय जांच ब्यूरो से जबरदस्ती साक्ष्य एकत्रित करवा कर गलत आरोप व गलत आरोप पत्र प्रस्तुत किया है। यह आर्डर में लिखा है कि इन लोगों ने अपनी तरफ से यह सब कहा। जो कुछ भी अपने पक्ष में उन लोगों ने कहा, उसका पूरा जिक्र करते हुए उसको छिपाने के बजाए उसे बिल्कुल साफ जाहिर सामने रख कर न्यायालय ने कहा कि न्यायालय को पत्रावली पर उपलब्ध साक्ष्य का अवलोकन करके ही यह देखना होगा कि क्या पर्याप्त और उचित आधार आरोप लगाए जाने का है। It is an absolutely fair course. जो कुछ भी हमें यहां बताया गया, इनके पक्ष में, इन्हीं के वकील अदालत में पहुंचे। उनको पूरी छूट दी गई कि वे अपने पक्ष में जो कुछ भी कहना चाहते हैं, वे कहें, कह कर अदालत ने उसे सुना, अदालत ने उसका जिक्र किया, मुकम्मल तौर पर जो भी मुद्दे उठाए गए थे उनके पक्ष में, उसका जिक्र करके उन्होंने तब यह कहा कि प्रस्तुत वाद में सभी ३९-४० अभियुक्तगण को छोड़ कर आपराधिक षडयंत्र रचा। This is a judicial judgement. उन्होंने निष्कर्ष में यह कहा, भिन्न-भिन्न तथियों पर भारतीय जनता पार्टी, विश्व हिन्दू परिषद, शिव सेना तथा धार्मिक संगठनों के नेताओं ने बाबरी मस्जिद, राम जन्म भूमि के विवादित ढांचा गिराए जाने पर अपनी प्रसन्नता व्यक्त की।…( व्यवधान )

श्री रघुनाथ झा (गोपालगंज) : कोर्ट ने विवादित ढांचा कहा।

श्री मणि शंकर अय्यर : मैं मानता हूं कि कोर्ट में इसका विवाद है। जो असली बात है, उसे भी सुन लीजिए। उन्होंने यह कहा कि भिन्न-भिन्न तथियों पर इनके जो नेतागण हैं, बाबरी मस्जिद, राम जन्म भूमि के विवादित ढांचा गिराए जाने पर अपनी प्रसन्नता व्यक्त की। हमें यहां बताया जाता है कि उनकी जिन्दगी का सबसे दुखद दिन ६ दिसम्बर, १९९२ था। हमें यहां बताया जाता है कि उनको इतना दुख हुआ कि वे सो नहीं पाए, वे सोच रहे थे कि वे देश को अब कैसे बचाएंगे और अदालत का कहना है कि ये जितने भी दुखी रहे होंगे, उन्होंने भिन्न-भिन्न स्थितियों पर और भिन्न-भिन्न मौकों पर अपनी प्रसन्नता व्यक्त की। जज श्री श्रीवास्तव का यह भी कहना है कि मैं अभियुक्तगण श्री लाल कृष्ण आडवाणी, सुश्री उमा भारती एवं डा. मुरली मनोहर जोशी को भारतीय दंड संहिता में साक्ष्य के आधार पर आरोपित किए जाने का प्रथम द्ृष्टया आधार पाता हूं और उन्हें उपरोक्त धाराओं में आरोपित किया जाता है।…( व्यवधान )आखिर में उन्होंने कहा कि सभी अभियुक्तगण न्यायालय में आरोपित किए जाने हेतु उपस्थित हैं जबकि यह निष्कर्ष निकला तब उन्होंने न्यायपूर्वक अपना कानून में जो हक उनको मिलता है, उसके आधार पर ३८ अपराधियों में से २० लोग क्रमिनल रिव्यू पटिशन में हाई कोर्ट तक जा पहुंचे, वह भी मेरे सामने मौजूद है। मैं आपको पढ़कर बताऊंगा। यह जो क्रमिनल रिवीजन पिटीशन संख्या २५५ १९९७ की है, उसमें सबसे पहला नाम राजमाता विजयाराजे सिंधिया जी का है। राजमाता विजयाराजे सिंधिया पर्सनल मनिस्टर की मां हैं और सैण्ट्रल ब्यूरो ऑफ इन्वेस्टीगेशन पर्सनल मनिस्ट्री के नीचे आता है। …( व्यवधान ) लेकिन जो २० नाम इस क्रमिनल रिवीजन पिटीशन में दिये गये हैं, मैंने इन नामों की बहुत ही गहराई से जांच की तो मुझे इन २० लोगों में श्री लालकृष्ण जी आडवाणी, डॉ. मुरली मनोहर जोशी या सुश्री उमा भारती जी का नाम नहीं मिला। …( व्यवधान )

सभापति महोदय : आप बैठिये न, आपको सब मालूम हो जायेगा।

श्री मणि शंकर अय्यर : क्रमिनल रिवीजन पिटीशन में २० लोग गये थे, १८ लोग नहीं गये थे। जो लोग नहीं गये थे, उनमें ये तीन मंत्रीगण है, जो लोग गये थे, उनमें ये तीन मंत्रीगण नहीं हैं तो तकनीकी रूप से जिस निष्कर्ष पर एडीशनल सैशंस जज पहुंचे थे…( व्यवधान )मैं अभी बताता हूं।

श्री रघुनाथ झा : सभापति महोदय, ये आधी बात कहेंगे और आधी बात छिपा लेंगे तो कैसे काम चलेगा। इनके पास बोलने के लिए तो कुछ है नहीं। ये इसे पढ़कर बतायें न।…( व्यवधान )

सभापति महोदय : बैठिये न, आप क्यों डिस्टर्ब कर रहे हैं। वे सब पढ़ेंगे, आप बैठिये और शान्ति से सुनिये।

श्री मणि शंकर अय्यर : सभापति महोदय, मेरी तरफ देखिये। मैं आपको आश्वासन देना चाहता हूं और उससे ऊपर मैं वायदा करना चाहता हूं कि जो सवाल उठाये गये हैं, इनका जवाब थोड़ा बहुत सब्र करें तो दो-चार सैकिंड के अन्दर मैं देने वाला हूं। आप इस विषय से अवगत हैं, लेकिन मुझे नहीं पता कि सारा सदन अवगत है या नहीं, इसलिए मैं इसका जिक्र कर रहा हूं कि इन २० लोगों में से, जिन २० लोगों ने अपनी क्रमिनल रिवीजन पिटीशन पेश की, उनमें ये तीन मंत्रीगण नहीं हैं। नहीं होने के नाते मैं यह नहीं कह रहा हूं कि एकदम हम कार्रवाई करें, लेकिन मैं इस पर जोर देना चाहता हूं कि टैक्नीकल लिहाज से तो उन्होंने अपनी असंतुष्टि, जो एडीशनल सैशंस जज का जो आर्डर है, उसके प्रति प्रकट नहीं की है। अब यह जो क्रमिनल रिवीजन पिटीशन है, इसमें तीन प्रकार की मांगें हैं या प्रेयर्स हैं। इन तीन प्रेयर्स में से एक तो यह है कि जो ट्रायल एडीशनल सैशंस जज की कोर्ट में चल रहा है, वह फिलहाल स्थगित किया जाये, उस पर स्टे दिया जाये। सभापति जी, इन्होंने ही मुझसे सवाल किया और जब मैं जवाब दे रहा हूं, तब ये सुन नहीं रहे हैं। मैं आपके सवाल का ही जवाब दे रहा हूं कि जो क्रमिनल रिवीजन पिटीशन थी, उसमें तीन मांगें थें, जिनमें से एक थी कि जो ट्रायल एडीशनल सैशंस जज की कोर्ट में चल रहा है, वह फिलहाल स्थगित किया जाये, उस पर एक स्टे आर्डर दिया जाये। मैं यह मानने को तैयार हूं और इसको मैं जोर से कहना चाहता हूं कि हाई कोर्ट ने स्वीकार कर लिया कि जब तक कि यह क्रमिनल रिवीजन पिटीशन डिस्पोज नहीं होती है, तब तक एडीशनल सैशंस जज की कोर्ट में जो ट्रायल चल रहा है, वह फिलहाल स्थगित किया जायेगा, उस पर स्टे दिया जायेगा। इस पर भी मैं जोर देना चाहता हूं कि इन लोगों की जो दूसरी मांग थी कि set aside the impugned order. इस पर अब तक कोर्ट ने कोई फैसला नहीं दिया। …( व्यवधान)

श्री रघुनाथ झा : इम्पोज होगा, तब होगा न, जब कोर्ट में एडमिट हो जायेगा।

श्री मणि शंकर अय्यर : बिल्कुल। आप मुझे जरा सुरक्षित रखें। आप मेरी बात सुन लीजिए। मैं आपसे कहना चाहता हूं कि इनकी मांग थी कि इस इम्प्यून्ड आर्डर को सैट एसाइड किया जाये।यह अब तक सैट एसाइड नहीं हुआ है। कानून के नजरिए में जब तक एक उच्च अदालत या दूसरी अदालत जो निष्कर्ष दिया गया है, उसको एक तरफ नहीं रखती। जब तक वह उसको सैट एसाइड नहीं करती, तब तक जो आर्डर दिया गया है, वह न तो इम्प्यूंड है और न सैट एसाइड है। आज १३ दिसम्बर, २००० को एक ही अदालत का फैसला हमारे सामने है, वह निष्कर्ष है, जो एडीशनल सैशन जज ने तीन साल पूर्व हमारे सामने रखा था। इस आधार पर हम सदन के सामने आए हैं। हमसे पूछा गया कि पिछले तीन साल से हमने इस सवाल को क्यों नहीं उठाया। हमसे यह भी पूछा गया कि मार्च १९९८ में इस विषय को क्यों नहीं दोहराया। मेरा यह कहना है कि हालांकि इस विषय पर पहले भी बात हो चुकी है, एक नया संदर्भ हमारे सामने आया है, जिसके अंतर्गत इस प्रस्ताव को हम इस सदन में लाए हैं। वह यह है कि पिछले सत्र और इस सत्र के बीच में एक अदालत ने ऐसा ही आरोप लगाया और हमारे मित्र हरिन पाठक जी को अपराधी कहा। उसके यह कहने पर प्रथम द्ृष्टया रूप में जो कहा गया, उसको देख कर जो भी अदालत में हुआ हो, उसको मद्देनजर रखते हुए हरिन पाठक जी ने न केवल अपना त्याग पत्र दिया, बल्कि वह त्याग पत्र स्वीकार भी किया गया। स्वीकार करने के बाद हमने यह सवाल उठाया कि जब पाठक जी शिष्टता के रूप में मैटर आफ प्रोपराइटी, आपने त्याग पत्र स्वीकार कर लिया, तो जो तीन त्याग पत्र आपको पिछले साल दिए गए थे, उनको क्यों नहीं स्वीकार करते हैं।

MR. CHAIRMAN: Please conclude.… (Interruptions)

SHRI MANI SHANKAR AIYAR : I am just concluding. You would appreciate that I have been completely relevant and I have often been interrupted. I promise that I am concluding. … (Interruptions)

MR. CHAIRMAN: Within two minutes.

SHRI MANI SHANKAR AIYAR : There has been a meeting of the NDA allies, under the Chairmanship of Shri George Fernandes, after we started raising this issue. Out of that meeting, came a background, which has been proposed in the newspapers, and I just wish to read one paragraph from it. I am reading it in English because the version I have with me is in English. It says:"The NDA sees no reason whatsoever for these three Ministers to resign from their ministerial positions on an issue that has no bearing on their Constitutional duties." मैं मुकम्मल तौर पर स्वीकार करता हूं कि हमारी जो मांग है, वह इस आधार पर यहां पेश नहीं की गई कि इन तीन मंत्रिगणों ने अपने संवैधानिक दायित्व को पूरा नहीं किया, हमारा कहना यह है कि जिस विषय पर उनको अपराधी बताया गया है, वह उनके मंत्री होने पर या अपने मंत्रालय के दायित्व को पूरा करने में या उनके मंत्री बनने के पश्चात नहीं लगाए गए थे, बिल्कुल व्यक्तिगत आरोप हैं। उन्होंने जो अपराध किया, अपनी व्यक्तिगत हैसियत से, उसका जिक्र है, उसको भी व्यक्तिगत रूप में लिया गया था तो जब उनका इस्तीफा स्वीकार कर लिया, तो फिर इन तीनों का क्यों नहीं हुआ। सभापति जी, मैं अंतिम बात कहना चाहता हूं। हमारे कानून एवम् न्याय मंत्री जी की तरफ से यहां एक चुनौती दी गई थी। उन्होंने कहा कि आप छ:-सात दिसम्बर की हरेक पत्रिका को देखें, आप देखेंगे कि पूरा प्रयास किया गया था इन तीन मंत्रियों की तरफ से कि किसी न किसी प्रकार से उसको बंद किया जाए, बाबरी मस्जिद या विवादित ढांचा न गिरे। इस चुनौती का सामना करते हुए मेरे सामने तीन अखबारों का उल्लेख है। पहला छ: दिसम्बर का इंडियन एक्सप्रैस, दूसरा है सात दिसम्बर का टाइम्स आफ इंडिया और तीसरा है सात दिसम्बर का हिन्दुस्तान टाइम्स। Since the Opposition was challenged, I would like to read out from these three extracts. Insofar as The Indian Express dated 6th December, 1992 is concerned, it says:"Mr. Advani stuck to his rhetoric of Ayodhya movement being a jehad against the pseudo-secularists." Then, I have here with me the report of The Times of India dated 7th December, 1992 about the events of 6th December, 1992. It says:"As the kar sevaks in hordes brought down the domes of the Babri Masjid, Sadhvi Rithambra and Uma Bharati were seen hugging each other in celebration at the Ram Katha Kunj. Mr. L.K. Advani and Mr. Murli Manohar Joshi were the other leaders present there."It goes on to say:"Trouble really started with the arrival of the leaders. The first to arrive was the V.H.P. General Secretary, Mr. Ashok Singhal. Later came Mr. Advani and Mr. Joshi who made a grand entrance. This roused the kar sevaks. "It also says:"Only 30 men in yellow head bands attempted to break the barriers and of them finally just 6 managed to break the cordon." There were lakhs and lakhs of kar sevaks present at the spot. According to the police, there were one lakh kar sevaks present. According to some leaders, there were two lakh kar sevaks present. But according to the higher rhetorics, there were lakhs upon lakhs of kar sevaks present. These lakhs and lakhs of kar sevaks could not stop six people. Did they intend to stop them? According to this report, it says:"Soon two kar sevaks were seen atop the dome waving saffron flags."It also says:"The leaders pleaded with them to stop. They ignored them until 12.30 p.m., but then abruptly stopped. At exactly 2.43 p.m., the right dome of the shrine fell. The entire crowd got up to shout Jai Shri Ram. Some of the women broke down, tears streaming down their faces. By then, even the leaders had changed their tune. Many of them shouted congratulations over the loud speakers."

Sir, I would like to conclude by making one last point. There is a gentleman called Shri H.K. Dua, who is, today, the Press Secretary to the Prime Minister. Shri H.K. Dua, on the 7th of December, 1992, was the Editor of The Hindustan Times and Shri H.K. Dua has this to say about the demolition of the Babri Masjid. He says:"The responsibility for Sunday’s gory events at Ayodhya should rest, among others, on men like Mr. L.K. Advani who chose to ride the rath without knowing where it would lead him and the country to and Dr. Murli Manohar Joshi whose rigid posture could not be explained by any factors other than party compulsion and myopia. Mr. Advani, perhaps, was bothered more about personal ambition to be the Prime Minister of the country than concerned about national unity. Dr. Joshi was more bothered about his second term as the President of the B.J.P. than anything else. Sensible men like Mr. Atal Bihari Vajpayee knew that their party was totally on the wrong track. But he showed no courage whatsoever to oppose it." That is my last word that if Shri L.K. Advani really intended to save the Babri Masjid as the Prime Minister has said, then he should have gone directly under the ghumbus and said: "the next brick that falls will fall on my head." Had he been a Mahatma and had he done so, then that vivadit dhancha would still be standing there. If it had fallen, it is because the Prime Minister lacked courage of his convictions, because Shri L.K. Advani had too much courage of his convictions and because Kumari Uma Bharati was hugging – we have seen that photograph – Dr. Murli Manohar Joshi and laughing away. We have seen that photograph, once again, recently in The Indian Express. So, on the grounds of propriety, on the grounds that Shri Harin Pathak’s resignation has been accepted by the Prime Minister, we demand that the resignations already given by the three Ministers concerned to the Prime Minister be accepted by the Prime Minister and if he does not accept them, then he stands exactly as guilty as these three Ministers rime that they have been accused of.

रक्षा मंत्री (श्री जार्ज फर्नान्डीज़) :सभापति महोदय, जब सोमनाथ बाबू जी ने बहस में हिस्सा लिया, तो उन्होंने कहा कि प्रतिवर्ष इस प्रकार का काम चलता ही जाएगा। पिछले वर्ष भी इसी विषय पर यहां पर बहस हुई थी और प्रधान मंत्री ने उस बहस का जवाब दिया था। पिछले वर्ष जो बातें उस बहस के दौरान कही गईं, उनके अलावा श्री हरिन पाठक की नई बात यहां पर जरूर लाई गई है, लेकिन उसमें मुझे कुछ बचाकानापन दिखाई दिया। मगर जिन लोगों ने इस विषय पर यहां बहस छेड़ी है, उनमें किसी ने भी कोई नई बात रखी है, सामने नहीं आई। पिछले वर्ष की बहस में ७ दिसम्बर को प्रधान मंत्री जी ने अपना वक्तव्य अंग्रेजी में दिया। मैं उसको पढ़कर सुनाता हूं:

"Mr. Speaker, Sir, pending Ayodhya cases can be classified into two categories. The first category is of cases relating to the total dispute. There are five such cases, two of which have remained pending since over 49 years." इन ४९ सालों में किसका राज रहा, वह यहां पर मुझे याद दिलाने की जरूरत नहीं है। He further said:"The second category is of the case arising out of the happenings of December 6, 1992. In this case, charge-sheets have been filed by the CBI against over 50 persons. This case is pending before the Special Additional Sessions Judge (Ayodhya Prakaran) since 5th October, 1993. I would like to affirm that ever since I have assumed office in March, 1998, neither I nor my Government has ever interfered in this case, even though the investigating agency, namely, the CBI, is directly under me. As has already been indicated in another context, Government holds that interference in a pending prosecution is impermissible in law. Neither the Constitution nor the law disqualifies a Minister from holding office merely because a charge-sheet is filed by the police or formal charges are framed by the court. The question as to who should be in the Council of Ministers is one of Prime Ministerial discretion, and sense of political propriety. Many circumstances are relevant to the final decision of the Prime Minister on these issues. In view of the fact that no change in the position of court cases has taken place ever since the Ministers concerned were inducted into office in March, 1998, and no allegation of corruption or misuse of office is involved, the demand that the Ministers quit office or that they be barred from replying to certain questions is untenable. However, the cases will be allowed to proceed without any interference from the Government here or at the State level." "…I urge this House to await the judicial verdict."

आज एक साल, कुछ दिन हो गए हैं लेकिन कोई नयी चीज नहीं हुई कि जिसे लेकर इस बहस को यहां करना आवश्यक था। अभी एक ही मुख्य कारण माननीय मणिशंकर जी ने यहां रखा। उन्हें हरिन पाठक जी की चिन्ता है और उनकी लाज बचाने के लिए सदन में पिछले कई दिनों से यह मामला चलता रहा। आज दोपहर से यहां यह बहस चल रही है। मुझे आज सुबह मेरे परम मित्र ने कहा, यहां जब उन्हें किसी ने टोका तो वे बोले कि मैं तो राइट से लैफ्ट को जा रहा हूं। इसलिए मुझे यह बात याद आ गई। वे कांग्रेस से निकलें और जनता पार्टी में आएं, इसके लिए मैंने व्यक्तिगत तौर पर खूब प्रयास किया था। आप जहां थे, वहीं गए, यहां तक मैं मानने के लिए तैयार हूं। लेकिन आपके भाषण के जो कुछ उद्धरण हमारे साथी जेटली जी ने यहां रखे, वे जो बातें आपने सदन में कही थीं, जिन्हें हम जानते हैं और आज से नहीं बल्कि कई सालों से जानते हैं, वे जयपाल रेड्डी हैं। आज यहां जयपाल रेड्डी जी बोले, आपने जो तर्क दिया उससे हम बहुत परेशान हुए। उनका जो भी खुलासा करना था, उसका यहां हमारे सहयोगी मंत्री ने कर दिया। आपने जिस प्रकार से प्रधानमंत्री जी पर बातें कहीं, उसके लिए मुझे बहुत कष्ट हुआ, चूंकि वे बातें आपके जीवन और चरित्र में बैठने वाली नहीं थीं। तीखे शब्द हो सकते हैं, लेकिन जैसे कि प्रधानमंत्री जी अपने स्वर को, विचारों को बदल जाते हैं, उन्होंने कहां तक इस सारे मामले में बुराइयां की हैं, आपने जिस प्रकार से यहां उनका वर्णन किया, उससे मुझे नहीं लगता कि वे केवल मुझे तकलीफ देने वाली बातें थी, इस तरफ के लोगों को तकलीफ देने वाली बातें थीं, निश्चित तौर पर वहां भी जो लोग प्रधानमंत्री जी को जानते हैं, जिन्होंने उनके साथ काम किया है उन सभी लोगों को तकलीफ पहुंचाने वाली बातें कहीं। यह स्पष्ट हुआ। सोमनाथ बाबू बहुत तीखा बोलते हैं, कभी-कभी कठोर भाषा का भी इस्तेमाल करते हैं लेकिन आज वे बार-बार ये भी कहते गए कि हम प्रधानमंत्री जी की बहुत इज्जत करते हैं। उन्हें बुरी बातें भी कही जाएं और फिर उनकी इज्जत भी हम करते हैं, यह भी कहा जाए तो इसमें जो अंतर्विरोध है, जो इन चीजों में उतर आता है, ये उनके लिए शोभा देने वाली बातें नहीं हैं। जिस विषय की यहां चर्चा चल रही है, उसमें प्रधानमंत्री जी ने कभी अपनी बातें बदली नहीं हैं। मैं आज सदन को याद दिलाना जरूरी समझता हूं। इस सदन में जो बहस हुई, मेरे पास उस बहस का ब्यौरा है, जिसका कुछ जिक्र हमारे मित्र वैको ने अंग्रेजी में किया। यह बहस इस सदन में पहली बार हुई थी, जब वह कांड हुआ था तब तो टोका-टाकी हो गई, लेकिन इस पर जो गंभीर बहस हो रही है, अटल बिहारी वाजपेयी जी जब विपक्ष के नेता थे तो उनकी ओर से तत्कालीन सरकार पर जो अविश्वास का प्रस्ताव लाया गया था उस प्रस्ताव के दरम्यान हुई थीं। यह प्रस्ताव इस सदन में १७ दिसम्बर, १९९२ को लाया गया था।इस पर बहस समाप्त हुई थी २१ दिसम्बर १९९२ को। उस बहस में माननीय प्रधान मंत्री जी ने तत्कालीन विपक्ष के नेता के तौर पर जो कहा, उनमें से कुछ बातों को मैं सदन के सामने रखना चाहता हूं। क्योंकि जो बातें विपक्ष की तरफ से कही गयी हैं वह सब यहां लिखी गयी हैं। माननीय प्रधान मंत्री जी की भूमिका इन सारी चीजों में क्या रही, मैं उनका भाषण यहां नहीं पढूंगा लेकिन मैं चाहूंगा कि यह भाषण छपकर सब जगह पहुंचाया जाए। वे अपने भाषण के दौरान कहते हैं कि " मैंने इस सदन में एक वायदा किया था और ५ दिसम्बर को लखनऊ में भाषण करते हुए मैंने उस वायदे को दोहराया था। श्री कल्याण सिंह जी ने सुप्रीम कोर्ट में एक शपथ-पत्र दिया था। माननीय आडवाणी जी अपने दौरे में लगातार उस बात को कह रहे थे कि विवादित ढांचे को क्षति नहीं पहुंचाई जाएगी। यह हमारा भाषण था। इसलिए इस भाषण के साथ यह आशा और विश्वास भी था कि ६ दिसम्बर से पहले इलाहाबाद हाई कोर्ट की लखनऊ बैंच के सामने उत्तर प्रदेश सरकार द्वारा भूमि के अधिग्रहण का जो मामला पड़ा है, उसका फैसला आ जाएगा। " यहां कई माननीय सदस्यों ने कहा कि कैसे विलम्ब किया गया, कैसे मामला अदालत में आगे न बढ़े, इसके लिए साजिशें की गयीं। इस प्रकार की बातें भी बहस के दौरान छेड़ी गयी हैं। माननीय अटल जी के भाषण में आगे कहा गया है कि " उत्तर प्रदेश की सरकार ने केन्द्र सरकार से कहा था कि फैसला कैसा होगा यह तो हम नहीं कह सकते, लेकिन फैसला जल्दी होगा, तब तक मुकदमा लटका रहेगा। केन्द्र सरकार ने उत्तर प्रदेश की सरकार के साथ मिलकर अदालत में यह कहने से इंकार कर दिया कि फैसले जल्दी होने चाहिए। जब कहा, बहुत देर हो गयी। माननीय चव्हाण साहब ने उस दिन कहा जब बहस हो रही थी कि फैसला ११ तारीख तक के लिए टाल दिया गया। ६ तारीख से कार सेवा का आयोजन था। जो यह कहते थे वे सोचते थे कि हमें कुछ काम करने का अवसर मिल जाएगा, नहीं मिला। फिर भी परिस्थिति पर काबू करने की कोशिश इस आशा से की गयी की ११ तारीख तक फैसले के लिए रुका जाए। नेतृत्व की पूरी कोशिश रही। राष्ट्रीय स्वयं सेवक संघ के सरकार्यवाहक वहां खड़े होकर अपनी भाषा में कह रहे थे, दक्षिण की भाषा में कह रहे थे कि अगर कोई स्वयं सेवक है तो उसे ढांचे की तरफ नहीं जाना चाहिए, उसे तोड़ने में हिस्सा नहीं लेना चाहिए। यह किसी को भ्रम में डालने की बात नहीं थी। जो पत्रकार वहां गये, उन्होंने मुझे बतलाया कि जब वह ढांचा टूटा तो माननीय आडवाणी जी की शक्ल किस तरह की थी। वे आंसुओं से भरे हुए थे"…( व्यवधान )ये इस सदन में माननीय प्रधान मंत्री जी द्वारा कही हुई बातें हैं, आपको परेशान होने की कोई जरुरत नहीं है।…( व्यवधान )उन्होंने आगे कहा कि " इसलिए उन्होंने त्यागपत्र दे दिया कि जो कुछ भी हुआ है, उसका मुझे बहुत दु:ख है, मैं जिम्मेदारी लेता हूं। माननीय कल्याण सिंह जी ने भी त्यागपत्र दे दिया।"

श्री मणि शंकर अय्यर : अब क्यों नहीं देते हैं।
श्री जार्ज फर्नान्डीज़ : मैं इस बात को इसलिए रख रहा हूं कि माननीय अटल जी ने अपनी कोई भी बात बदली नहीं है…( व्यवधान )वह उसका जवाब देंगे और हम भी उस पर बोलेंगे।…( व्यवधान )हम यह नहीं कह रहे हैं कि आपको मेरी बात माननी चाहिए लेकिन सुननी तो चाहिए। हमें विश्वास था कि वहां मंदिर था। अगर यह सिद्ध हो जाए कि वहां मंदिर था और अदालत कह दे तो सब को मानना पड़ेगा। यह २१ दिसम्बर १९९२ को इस सदन में कही बात है मगर इसका प्रयत्न नहीं हुआ। मामले को लटका कर रखने का फैसला हुआ। यहां अटल जी हैं, जिन को आप सब अच्छे ढ़ंग से जानते हैं। आखिर शिलान्यास हमने नहीं किया था। वह कांग्रेस के जमाने में हुआ था। उस समय केन्द्र में भी कांग्रेस थी और प्रदेश में भी कांग्रेस पार्टी थी। राजीव गांधी जी के जमाने में किसी अच्छे काम का शिलान्यास हो जाए तो क्या उस काम को पूरा करना गलत है? हम उसे पूरा करना चाहते हैं। एक अच्छा काम पूरा करना चाहते हैं। क्या इसलिए आप जेल में बंद कर देंगे? आडवाणी जी ने क्या किया? सवेरे जब लोक सभा की बैठक हो रही थी, उन्हें गिरफ्तार कर लिया गया। आप देखिए कितना हास्यास्पद आरोप है? आडवाणी जी अपील कर रहे थे कि ढ़ांचा नहीं टूटना चाहिए, टेलीविजन में देख लीजिए, पत्रकारों से पूछ लीजिए लेकिन आपने ऐसी रिपोर्ट तैयार करवा दी कि आडवाणी जी कह रहे थे कि धक्का और दो। क्या यह आपकी विश्वसनीयता को बढ़ाता है? क्या यह सरकार की क्रैडेबिल्टी को बढ़ाने वाली बात है? लोक सभा की बैठक हो रही थी। वह विरोधी दल के नेता थे। वह अयोध्या में उपस्थित थे। मैं भी उनसे सुनना चाहता था कि वहां क्या हुआ? मैं जानता हूं कि वह ईमानदार और बड़े आदमी हैं, अगर उनसे कहीं गलती होगी तो वह मानेंगे। ये बातें यहां बताना बहुत जरूरी हैं।
डा. रघुवंश प्रसाद सिंह (वैशाली) : आप उस समय किसी पार्टी में थे और क्या कहा था, यह भी बताएं।
श्री जार्ज फर्नान्डीज: वह आप निकालिए। आप हमेशा कोशिश करते हैं और हमेशा खाली हाथ वापस आते हैं। …( व्यवधान )मायावती जी चली गईं। उन्होंने यहां ठीक बात कही। उन्होंने अपने ढ़ंग से कहा, लेकिन ठीक बात कही। माफ करिए, हमारे पक्ष के लोगों ने यहां यह बात बता दी कि इस मामले का अयोध्या से कोई मतलब नहीं है, ६ दिसम्बर से कोई मतलब नहीं है। कुछ आप लोगों की परेशानी से जरूर मतलब है और कुछ लम्बे अर्से की सोच है, उससे भी मतलब है। मेरे हाथ में यहां उस किताब के पन्ने हैं जिस का नाम दी रि-डिस्कवरी ऑफ इंडिया - ए न्यू सब-कॉन्टिनैंट है। इसके लेखक श्री अंसार हुसैन खां हैं। यह किताब दो-ढ़ाई साल पहले छपी। ये सब क्यों हो रहा है, इससे कुछ अन्दाज लग सकता है। Here is a book, The Re-discovery of India – A New Sub-Continent written by one Shri Ansar Hussain Khan. He says : " The Congress does not let the Muslims remember that Pandit Jawaharlal Nehru was the Prime Minister of India when the Babri Masjid was taken over by the Hindu elements in December, l949.""The Congress does not let the Muslims remember…."

SHRI MANI SHANKAR AIYAR : Who is this Ansar Hussain?

SHRI GEORGE FERNANDES: Ansaar Hussain is a greater writer than you. He is a much greater writer than you.

SHRI MANI SHANKAR AIYAR : I have not met him. … (Interruptions)

SHRI GEORGE FERNANDES: Never mind, some day you will have an opportunity to meet him, I am sure. "He did nothing more than remonstrate to re-establish it as a Muslim place of worship or arrange for controversies about the site to be resolved. On the contrary, the Muslim legal complaint against the takeover of the site was never adjudicated and instead…""…and instead two court orders in 1950 underpinned Hindu worship in the place. " Muslim Congressmen, Zakir Hussain and Fakhruddin Ali Ahmed, became Presidents of India, and Hidayatullah the Chief Justice of the Supreme Court, without their having any influence on settling the dispute or indeed showing any particular interest in the mosque/temple site. (The 1986 unlocking of the building by court order, and the 1989 shilanayas or laying of the foundation stone of the temple construction with the Congress’ blessings are part of the same story of connivance.) Narasimha Rao then plunging down a mailed fist in December 1993 to put Advani and Joshi into jail for their involvement in the Ayodhya destruction was pure farce…" … (Interruptions)

SHRI MANI SHANKAR AIYAR : Who is this chap?

श्री जॉर्ज फर्नान्डीज: अगर शाहनवाज जी लिखें या शाहनवाज की आप जितनी इज्जत करते हैं, अगर वे कुछ कहें तो क्या सदन में उनकी बात की कोई कीमत नहीं होगी? क्या सदन में आपकी राय की कीमत होगी?( व्यवधान )

SHRI MANI SHANKAR AIYAR : Do you think that this is the view of the Muslim Community? You are completely wrong. … (Interruptions)

श्री जॉर्ज फर्नान्डीज : सभापति जी, सदन में जो शब्द कहे जाते हैं, उनकी क्या कीमत होती है, शायद ये जानते नहीं। मैं इसलिये इस बात को यहां रख रहा हूं क्योंकि कांग्रेस पार्टी को अपनी राजनीति की परेशानी है। उस परेशानी में ये लोग साल में एक बार यहां इस बात को छेड़ते हैं। इस बात का फैसला इन लोगों ने तब लिया जब इन लोगों के हाथ से तीन साल पहले गद्दी चली गई और यह ऐसा ही रहेगा। हम भविष्यवाणी करते हैं कि अगले साल ६ दिसम्बर को भी ये लोग फिर ऐसा करेंगे लेकिन इससे इनको कुछ मिलने वाला नहीं है।…( व्यवधान )

श्री मणि शंकर अय्यर : मैं आपको आश्वासन देता हूं कि अगर इसी तरह रहा तो झगड़ा बड़ा तगड़ा हो जायेगा।…( व्यवधान )

श्री जॉर्ज फर्नान्डीज: झगड़ा तो आप करने वाले हैं, हम नहीं करने वाले हैं।( व्यवधान )

श्री श्याम बिहारी मिश्र (बिल्हौर) : सभापति महोदय, आप उनको मना नहीं कर रहे हैं।

सभापति महोदय : हम मना कर रहे हैं। आप बैठिये।

श्री जॉर्ज फर्नान्डीज: सभापति महोदय, मैं एक बात जरूर कहूंगा और विशेषकर श्री अय्यर जी के लिय़े कहूंगा - जैसे अंग्रेजी में कहते हैं - You can fool some people for all time; all people for some time but not all people for all time. … (Interruptions)

MR. CHAIRMAN : Shri Mani Shankar Aiyar, please do not disturb.… (Interruptions)

श्री जॉर्ज फर्नान्डीज: सभापति जी, कांग्रेस के लोग जिस तरह से राजनीति चला रहे हैं जिसमें लोगों की भावनाओं को उत्तेजित करके उन्हें टकराने के लिये मेहनत कर रहे हैं, अगर उसके जवाब में एक नवम्बर से ७ नवम्बर, १९८४ तक हुये कत्लेआम के बारे में लोगों को याद दिलाया जाये तो मालूम होगा कि कांग्रेस का चरित्र क्या है, उसका आचरण क्या रहा है और मानवाधिकार के संदर्भ में आप लोगों की सोच क्या रही है? हम लोग उसकी याद दिलाने के लिये हैं।…( व्यवधान )

MR. CHAIRMAN: Please sit down. He is not yielding.… (Interruptions)

SHRI J.S. BRAR (FARIDKOT): We from the Congress Party demanded the Nanavati Commission; we demanded a Mishra Commission and whosoever is responsible, Congress Party wants that those people should be punished. This is the stand of the Congress Party and whatever he has said that should be expunged from the records.21.00 hrs. SHRI MANI SHANKAR AIYAR (MAYILADUTURAI): What about the Baroda dynamite case?… (Interruptions)

श्री जॉर्ज फर्नान्डीज : बड़ौदा डायनामाइट केस हमारे ऊपर हुआ है।…( व्यवधान )हमारे ऊपर हुआ है और हमने इस सदन में एक बार नहीं …( व्यवधान )

श्री जे.एस.बराड़ : बतौर मनिस्टर, आप एक्सप्लॉयट नहीं कर सकते …( व्यवधान )

MR. CHAIRMAN : Please take your seats.… (Interruptions)

MR. CHAIRMAN: Shri Mani Shankar Aiyar, please take your seat.… (Interruptions)

MR. CHAIRMAN: Nothing will go on record.(Interruptions) …* सभापति महोदय : आप बैठिये, इन्हें बोलने दीजिए।…( व्यवधान )

श्री प्रभुनाथ सिंह :आप उधर समझाइये, इधर बैठने के लिए क्यों कह रहे हैं।

सभापति महोदय : हम सबको समझा रहे हैं, हम आपको भी समझा रहे हैं। आप क्यों खड़े हो जाते हैं। आप बैठिये, हम सबको समझाते हैं। आप बार-बार खड़े हो जाते हैं।…( व्यवधान )

MR. CHAIRMAN: Please take your seats. What are you doing?… (Interruptions)

सभापति महोदय : रघुवंश जी आप बैठिये। रूडी जी आप भी बैठिये।…( व्यवधान )

श्री जॉर्ज फर्नान्डीज : सभापति महोदय, श्री मुलायम सिंह यादव जी ने यहां कहा कि इसमें उन्हें कोई बड़ी साजिश नजर आ रही है।…( व्यवधान )

MR. CHAIRMAN: Shri Ramesh Chennithala, when the Member from your party gets a chance, he will reply to that. Why are you objecting? Please take your seat.… (Interruptions)

सभापति महोदय : आप बैठिये, प्लीज आप बैठिये।

श्री जॉर्ज फर्नान्डीज : श्री मुलायम सिंह जी ने अपने भाषण में यह कहा कि उन् हें …( व्यवधान )

श्री जे.एस.बराड़ : वहां बैठकर आपकी उल्टी-सीधी बातें कुछ जंच नहीं रही हैं, उनमें कोई दम नहीं है, आपकी बातों में कोई वजन नहीं है।…( व्यवधान )२१०४ बजे (अध्यक्ष महोदय पीठासीन हुए) SHRI J.S. BRAR : Mr. Speaker, Sir, truth is bitter… (Interruptions)

MR. SPEAKER: Shri Brar, please take your seat.… (Interruptions)

श्री जे.एस.बराड़ : आपने किस आदमी को सजा दिलवाई है, किस सिख की मदद की है…( व्यवधान ) * Not Recorded MR. SPEAKER: This will not go on record. Please.(Interruptions) … * MR. SPEAKER: Please take your seat. How can you speak without the permission of the Chair?… (Interruptions)

MR. SPEAKER: Please take your seat. This will not go on record.(Interruptions) … * अध्यक्ष महोदय : आप बैठेंगे या नहीं बैठेंगे?… (Interruptions)

MR. SPEAKER: Please take your seats.… (Interruptions)

MR. SPEAKER: It is already 9 o’ clock. What is this?

श्री जार्ज फर्नान्डीज़ : अध्यक्ष जी, मुलायम सिंह जी ने अपने भाषण के दौरान चिन्ता व्यक्त की कि प्रधान मंत्री जी क्यों नहीं बोल रहे हैं और उनको यह भी लगा कि कोई बड़ी साजिश के तहत उनके दो वक्तव्य हुए। हमारे पास प्रधान मंत्री जी का वक्तव्य है जो टेलविज़न पर उन्होंने दिया था और मैं आपकी अनुमति से इसको पढ़ना चाहता हूं। प्रधान मंत्री जी से जब टेलविजन के पत्रकारों ने पूछा, उन्होंने जो बातें कहीं, मैं चाहूंगा कि सदन इसको बड़े गौर से सुने --" यह मांग हो रही है कि अयोध्या के प्रकरण में श्री आडवाणी, मुरली मनोहर जोशी और उमा भारती त्यागपत्र दे दें। इस मांग का कोई औचित्य नहीं है। मामला अदालत में है। यह मामला और मामलों से भिन्न है। इसकी पृष्ठभूमि पर विचार करना पड़ेगा। अयोध्या में राम मन्दिर का निर्माण एक राष्ट्रीय भावना का प्रकटीकरण था। " यह उनकी सोच है और वह नई बात नहीं है। यह बात १९९२ में भी इस सदन में कही गई थी। और इस विचार के इस देश में बहुत लोग हैं। …( व्यवधान ) MR. SPEAKER: Nothing should go on record except Shri George Fernandes’s speech.(Interruptions) …** Not Recorded श्री जार्ज फर्नान्डीज़ : "अयोध्या में राम मन्दिर का निर्माण एक राष्ट्रीय भावना का प्रकटीकरण था।"…( व्यवधान)अध्यक्ष जी, मेरी आपसे प्रार्थना है कि आप माननीय सदस्य से कहिये कि यह कॉकटेल पार्टी नहीं है, यह संसद है। हर जगह को कॉकटेल पार्टी नहीं बनाना चाहिए। …( व्यवधान ) "वह अभी पूरा नहीं हुआ है। लेकिन जो वहां उपस्थित थे, उन पर यह आरोप लगाना कि उन्होंने उस विवादग्रस्त ढांचे को गिराने में योगदान दिया, तथ्यों के विपरीत है।"…( व्यवधान )

MR. SPEAKER: Shri Mani Shankar Aiyar, what is this? I do not understand it. Please take your seat. You are a senior Member. This is too much.… (Interruptions)

SHRI MANI SHANKAR AIYAR : Sir, how can he say like this? … (Interruptions)

SHRI GEORGE FERNANDES: Sir, I am not yielding. … (Interruptions)

MR. SPEAKER: Shri Mani Shankar Aiyar, you are a senior Member. You do not know how to behave in the House. … (Interruptions)

SHRI GEORGE FERNANDES: You should understand that this is Lok Sabha. Sir, he seems to forget, as evening comes, that this is Lok Sabha. … (Interruptions)

MR. SPEAKER: This will not go on record.(Interruptions) … * श्री जार्ज फर्नान्डीज़ : इसके आगे वे कहते हैं --"लेकिन जो वहां उपस्थित थे, उन पर यह आरोप लगाना कि उन्होंने उस विवादग्रस्त ढांचे को गिराने में योगदान दिया, तथ्यों के विपरीत है। वहां भीड़ अनियंत्रित हो गई और जिनसे त्यागपत्र मांगा जा रहा है, वह उस भीड़ को समझा रहे थे। बता रहे थे कि हम यहां अपना विरोध प्रकट करने के लिए आए हैं, किसी ढांचे को ढहाने के लिए नहीं। "* Not Recorded"

यह कहना कि गुजरात में बी.जे.पी. के मंत्रियों ने इस्तीफा दिया, आखिर इस्तीफा हमने ही दिया। क्योंकि हम चाहते हैं कि कुछ परम्पराएं बनें, कुछ परिपाटियां कायम हों। इसलिए हमारे मंत्रियों ने इस्तीफे दिए, लेकिन अयोध्या के प्रकरण में इस्तीफे देने का कोई मामला नहीं बनता। कई सालों से ये लोग मंत्री हैं और कई सालों से देश ने इस स्थिति को स्वीकार किया है, संसद ने स्वीकार किया है। अब ऐसी क्या बात हो गई। अगर कांग्रेस के पास कोई मुद्दा नहीं है सरकार का विरोध करना का, तो इस मुद्दे का लाभ वे उठा सकते हैं, मगर इससे ज्यादा लाभ नहीं होगा। "

अध्यक्ष महोदय : जॉर्ज जी, आपका इंटरवेंशन है ?

श्री जॉर्ज फर्नान्डीज : यह सर। सर, यह प्रश्न पूछा उनसे एलाईज के बारे में, तो अटल जी ने उत्तर में कहा कि -"उन्होंने सारे मामले पर बातचीत की। वे संतुष्ट होकर गए। उन्हें भरोसा है कि अयोध्या के मामले में कानून अपना रास्ता लेगा और मैंने उन्हें आश्वासन दिया कि हस्तक्षेप करने का कोई इरादा नहीं है। सी.बी.आई. मेरे अंडर है। इतने दिनों से मुकदमा चल रहा है। मैंने सी.बी.आई. को प्रभावित करने की कोई कोशिश नहीं की। हमारे यहां जुडीशियरी, न्यायपालिका सशक्त है और वह निष्पक्ष निर्णय करेगी, निर्भीक निर्णय करेगी। यह आरोप लगाया जा रहा है। विरोधी आरोप लगा रहे हैं, मैंने कल जो बयान दिया शायद अदालत को प्रभावित करने के लिए दिया। मैंने ऐसी कोई बात नहीं की " सवाल आपने साफ कर दिया कि उन पर कोई आरोप नहीं है। वे दोषी नहीं हैं। यह प्रश्न है। प्रधान मंत्री का उत्तर है-"साफ नहीं कर दिया, मैंने अपनी बात कही। अगर उन पर मुकदमा चल रहा है"…( व्यवधान )

SHRI RAMESH CHENNITHALA (MAVELIKARA): Sir, is he permitted to read his speech? He is only reading. Are you permitting him to read his speech? What is happening here?

श्री जॉर्ज फर्नान्डीज : अध्यक्ष जी, प्रधान मंत्री जी के बयान को लेकर यह सारा हो गया, प्रधान मंत्री जी के बयान को लेकर सदन में इतनी बातें चलीं और जब सचाई को सामने रखने की बात आ जाती है, तो इन्हें परेशानी हो जाती है। क्या इन लोगों की सत्य को सामने लाने के लिए हर क्षेत्र में दुश्मनी रहेगी। आखिर कभी तो सत्य को सामने आने दिया जाएगा या नहीं? ये प्रधान मंत्री जी के शब्द हैं। यहां आप इतना आरोप लगा रहे हैं, बाहर हल्ला कर रहे हैं और अब जब साजिश की बात आती है, तो आप सुन नहीं रहे हैं।…( व्यवधान ) MR. SPEAKER: He is not yielding.

SHRI TARIT BARAN TOPDAR (BARRACKPORE): Are you yielding because I wish to ask one question?

MR. SPEAKER: Shri Topdar, he is not yielding.

श्री जॉर्ज फर्नान्डीज : प्रधान मंत्री जी ने कहा-"प्रधान मंत्री जी ने साफ नहीं कर दिया, मैंने अपनी बात कही है। अगर उन पर मुकदमा चल रहा है, तो फैसला अलग होगा। मुझे वहां की स्थिति का ज्ञान है। मैंने वहां के वीडियो देखें हैं और जो पत्रकार वहां मौजूद थे, उनसे बातें की हैं और मैं जानता हूं कि वहां किसकी भूमिका क्या थी। इसलिए मैंने किसी को क्लीन चिट दी है, यह सवाल पैदा नहीं होता"फिर आखिरी सवाल -" राम मन्दिर निर्माण के बारे में जो आपने कहा है कि यह राष्ट्रीय भावनाओं का प्रकटीकरण था, जो अभी पूरा नहीं हुआ है, इसका मतलब क्या है कि अभी राम मन्दिर का निर्माण होना बाकी है।प्रधान मंत्री जी का उत्तर है कि --" नहीं, देखिये राम मंदिर बनेगा तो उसके लिए दो ही रास्ते हैं। एक अदालत का फैसला इस पक्ष में हो जाये और अदालत वहां मंदिर बनाने की अनुमति दे दे। दूसरा रास्ता यह है कि सब लोग हिन्दू-मुसलमान एक साथ बैठकर फैसला करें कि हिन्दुओं का यह दावा है कि यहां भगवान राम का जन्म हुआ था और यहां पहले मंदिर था तो हम उनको यह दे देते हैं और हिन्दू बदले में मुसलमानों के लिए वहीं अयोध्या में ही अलग मस्जिद बनाने में सहयोग दें, यही एक रास्ता है। "…( व्यवधान )अध्यक्ष जी, मुलायम सिंह जी ने यहां पर जो बातें छेड़ीं कि इसमें कुछ साजिश नजर आती है तो वह साजिश प्रधान मंत्री जी की तरफ से, सरकार की तरफ से, भारतीय जनता पार्टी की तरफ से या एन.डी.ए. की तरफ से नहीं है लेकिन साजिश यह हो सकती है कि प्रधान मंत्री जी द्वारा कही गई बातों को तोड़-मरोड़ कर उसके आधार पर केवल देश के भीतर ही नहीं बल्कि देश के बाहर भी एक माहौल का निर्माण करने का प्रयास जो आज से नहीं पिछले तीन सालों से यानी अटल जी की सरकार बनने के दिन से चल रहा है, हम उसकी झलक इसमें भी देख रहे हैं। मेरे हाथ में आठ दिसम्बर का इंटरनैशनल हेरल्ड टि्रब्यून का अंक है। इसमें वह खबर है जो आप यहां बनाते हो, जो बातें यहां पर कहते हों, जो बातें हमारी राजधानी में या हमारे देश में हो जाती हैं, उनके आधार पर जो खबर छपी है, वह यह है कि-"Temple Plan boils Indian Parliament: New Delhi: Opposition parties blocked Parliament for the fourth consecutive day, Thursday, furious over the Prime Minister’s apparent support for building a Hindu temple where a medieval mosque was demolished by Hindu nationalists eight years, ago provoking violence."अब प्रधान मंत्री ने कोई बात नहीं कही। इसमें आगे लिखा है कि -"Both Houses of Parliament were adjourned after Opposition Members shouted slogans demanding that Shri Atal Bihari Vajpayee retract comments that the temple should be built."प्रधान मंत्री जी ने कोई कमेंट्स नहीं दिये। इसके साथ आप इसका आखिरी वाक्य देखिये :-"Speaking to journalists on Wednesday, Mr. Vajpayee said that building a temple on the disputed site was an expression of national feeling and that it was a part of Indian Government’s unfinished agenda."इससे बढ़कर कोई असत्य हो सकता है जो देश के सामने, दुनिया के सामने दिखता हो ? …( व्यवधान )इमर्जेसी लगाकर अटल जी प्रधान मंत्री नहीं बने हैं। …( व्यवधान )देश के लोगों के समर्थन पर और यहां बैठे सभी लोगों के समर्थन पर श्री अटल बिहारी वाजपेयी जी इस देश के प्रधान मंत्री बने हैं। …( व्यवधान )हर चीज की कोई सीमा होती है। …( व्यवधान )यह पहले दिन से चल रहा है। …( व्यवधान )देश को इसकी जानकारी होनी चाहिए। जब सरकार बनी, अटल जी ने जब पहली बार सरकार बनाई तब हम लोगों में जो बातें हुईं, उसमें यह फैसला हुआ था कि जो विवादास्पद मुद्दे हैं, वे कार्यक्रम में नहीं लेंगे। …( व्यवधान )

MR. SPEAKER: Shri Harin Pathak, please take your seat. … (Interruptions)

MR. SPEAKER: Shri Topedar, he is not yielding. Please take your seat. श्री जार्ज फर्नान्डीज : अध्यक्ष जी, जब अटल जी प्रधान मंत्री बने और जब हमने अपना कार्यक्रम बनाया तब यह तय हुआ था कि विवादास्पद मुद्दों को हम अपने कार्यक्रम में नहीं रखेंगे। जिन मुद्दों पर एकमत हैं, वही रहेंगे हमारे कार्यक्रम के मुद्दे। जब इस सदन में विश्वास प्रस्ताव रखा था, सदन इसका गवाह है, देश इसका गवाह है, मजाक हो गया। आपने छोड़ दिया, मंदिर को छोड़ दिया, धारा ३७० को छोड़ दिया। यह नहीं कहा गया कि हम लोग मिलें और इस मामले को हल करें, यह नहीं कहा गया कि देश को जुटाने का काम करें बल्कि मजाक कर दिया गया, ताना मार दिया गया कि क्यों यह सब चीज छोड़ रहे हैं, बनाए रखिए ताकि हम हमेशा के लिए गद्दी पर बैठ सकें।…( व्यवधान )जो बात आपने नहीं कही लेकिन मन में वही बात रही।…( व्यवधान )

श्री पवन कुमार बंसल (चंडीगढ़) : गद्दी के लिए आप धर्म के व्यापारी बन रहे हैं।…( व्यवधान )

श्री तरित बरण तोपदार : अब साफ हो गया है कि मंदिर बनाने का सरकार का एजैंडा है।…( व्यवधान )

MR. SPEAKER: Nothing will go on record.(Interruptions) …* श्री जार्ज फर्नान्डीज़ : हमारी प्रजातांत्रिक व्यवस्था है। यहां पर सरकारें आएंगी, सरकारें जाएंगी, बदलती जाएंगी। लोगों के हाथ में सबका भविष्य है। यहां हर व्यक्ति अपना भविष्य तय करके नहीं आता। राजनैतिक दल अपने-अपने कार्यक्रम को लेकर अपना काम करते हैं, मिली-जुली सरकार बनाते हुए एक सामूहिक कार्यक्रम का निर्माण होता है और हम वह कार्यक्रम तैयार करके देश के सामने, सदन के सामने आए और उस कार्यक्रम पर यह सरकार चल रही है।…( व्यवधान )बार-बार बी.जे.पी. का हिडन एजैंडा, एन.डी.ए. का हिडन एजैंडा के नाम से देश को गुमराह करना, दुनिया के सामने सरकार के बदनाम करने का प्रयास करना और देश की एकता में जितनी भी बाधा डालना संभव हो, वह बाधा डालना, यह विपक्ष की कौन सी प्रजातांत्रिक राजनीति हो गई, इसे हम समझ नहीं पा रहे हैं। मेरे हाथ में एक दस्तावेज है।"The key to building a strong country, a confident and prosperous society, and a resurgent nation with mutual respect, understanding and cooperation, we shall never allow inter-faith differences to come in the way of nation-building. We believe that all long-pending inter-faith issues can be resolved through dialogue based on trust and a concern for the larger national good. Minorities, whether linguistic or religious, are an integral part of the great Indian family. We need to nourish them so that a time comes when India shall be free of artificial divisions like majority and minority." * Not Recordedयह दस्तावेज एन.डी.ए. का नहीं है, यह भारतीय जनता पार्टी का दस्तावेज है।…( व्यवधान )कोई हा, हा करने की जरूरत नहीं है।…( व्यवधान )उससे कुछ हासिल नहीं होगा। असत्य की राजनीति नहीं चलेगी, विभाजन की राजनीति नहीं चलेगी, इसे नहीं चलने देंगे।…( व्यवधान )हमारे नैशनल डैमोक्रेटिक ऐलायंस का अखबार में आया हुआ हिस्सा पढि़ए।…( व्यवधान )नैशनल डैमोक्रेटिक ऐलायंस की १० तारीख को मीटिंग हुई थी।"The NDA reiterates its unambiguous commitment to the protection and promotion of secularism. It remains unreservedly committed to implement its national agenda without any deviation. This agenda which was unanimously adopted by all the constituent parties of the NDA had consciously left out all issues of contentious nature in order to create an atmosphere of dialogue and consensus on such issues and promote harmony between all communities. We are heartened that during these nearly three years of the Government led by Shri Atal Bihari Vajpayee, we have been successful in reducing incidents that create, or breed on, disharmony."… (Interruptions) सरकार से लड़िये, लेकिन देश से मत लड़िये, हम लोगों से लड़िये, लेकिन राष्ट्र से मत लड़िये। राष्ट्र को विभाजित करने की मांग को मत चलाइये। यहां से एक बात और पूछी गई, जब यहां से हमारे विजय कुमार मल्होत्रा जी बोल रहे थे।… (Interruptions)

MR. SPEAKER: Shri J.S. Brar, do not disturb him, otherwise he will take more time to conclude his speech.… (Interruptions)

श्री जार्ज फर्नान्डीज :तब चूंकि उन्होंने भगवान राम का नाम बार-बार लिया, तो वहां से उनको टोका गया कि बार-बार क्यों यह नाम आ रहा है। आपने टोका और पूछा कि क्या आपको परेशानी है, जो उनको टोक रहे थे…( व्यवधान ) सोमनाथ बाबू अभी यहां पर नहीं हैं, क्योंकि उनको उस बात से बड़ी परेशानी थी कि नेशन की क्या राय है, राष्ट्र क्या सोच रहा है। वे बोले कि राष्ट्र के बारे में बोलने का अधिकार प्रधानमंत्री को कहां है। लेकिन वे अपने भाषण में में राष्ट्र का बार-बार सोच रहे थे। उन्होंने अपनी बात कहीह्ल( व्यवधान )

अध्यक्ष महोदय : उनको डिस्टर्ब मत करो, इसीलिए वे ज्यादा टाइम ले रहे हैं। आप लोग उनको डिस्टर्ब कर रहे हैं।… (Interruptions)

MR. SPEAKER: Shri Raghunath Jha, what is this? Do not disturb like this.… (Interruptions)

श्री जार्ज फर्नान्डीज : अभी सोमनाथ बाबू नहीं हैं, लेकिन हमने उनकी याद की, क्योंकि वे बोलते कि यह कौन है, जो स्प्रीचुअल लीडर घोषित कर रहा है। ....(व्यवधान) एक कविता है, जो असल में उर्दू में लिखी हुई है, लेकिन जिसका अंग्रेजी तर्जुमा है।It is like this."The cup of India has always overflowedWith the heady wine of truth.Even the philosophers from the WestAre her ardent devotees.There is something so sublime in her mysticismThat her star soars high above constellations.There have been thousands of rulers in this landBut none that can compare with Rama;The discerning ones proclaim himThe spiritual leader of India.His lamp gave the light of wisdomWhich outshone the radianceOf the whole of humankind.Rama was valiant, Rama was bold,Rama yielded deftly his sword,He cared for the poorest of poor,He was unmatched in love and compassion." यह कविता उस शायर की है, जिनका नाम इकबाल है। यह इकबाल की कविता है, यह किसी हिन्दू की लिखी कविता नहीं है, यह इकबाल की लिखी कविता है। मैं आपको बता दूं कि मैंने इसको इसलिए पढ़कर सुनाया है, क्योंकि देश में जिस प्रकार का एक विभाजन धर्म के नाम पर लोगों ने करना शुरू किया है,…( व्यवधान )

श्री तरित बरण तोपदार :इसका डिमोलीशन से क्या रिलेशन है ?

श्री जार्ज फर्नान्डीज : यह इकबाल की कविता है, मेरी नहीं है। मैं यह बता दूं कि डॉ. राम मनोहर लोहिया इस सदन में थे, कुछ ही दिनों के लिए थे। डॉ. राम मनोहर लोहिया ने रामायण मेला समति बनाई थी। …( व्यवधान ) यह बहुत जरूरी है, क्योंकि आप लोग डॉ. लोहिया जी के नाम से अभी तक जी रहे हैं। आप लोहिया को नहीं जानते हैं तो क्यों आप लोहिया का नाम लेते हो। डॉ. लोहिया द्वारा रामायण मेला आयोजित करने के लिए बनाई हुई वह कमेटी थी। हमारी पार्टी के नेता राजनारायण जी थे, जो उस कमेटी के अध्यक्ष थे * जार्ज फनार्ंडीज उस कमेटी के महामंत्री थे, जो डा. लोहिया के द्वारा बनाई गई थी। हम लोग चित्रकूट में राम मेला करते थे। इसलिए जब राम की बात आती है अपने देश में, तो हम समझ नहीं पाते हैं कि लोगों को क्यों परेशानी होती है। हम उस कमेटी के सचिव रहे हैं।…( व्यवधान )अध्यक्ष जी, मैं अपनी बात समाप्त करना चाहता हूं देश को और विशेष कर सदन को यह याद दिलाकर कि मैं वियतनाम गया था, वहां हिन्दुओं के मंदिर हैं। आज से नहीं सैंकड़ों साल से हैं। उनकी देखभाल करने वाले बौद्ध धर्म के लोग हैं, कम्युनिस्ट विचारधारा के लोग हैं। मैं इंडोनेशिया नहीं गया, लेकिन मैं जानता हूं और जो भी वहां गया है, वह भी जानता है कि वहां एक-दो नहीं, दर्जनों नहीं, सैंकड़ों मंदिर हैं। भगवान राम के मंदिर हैं। उनकी देखभाल करने वाले लोग उस देश के मुसलमान हैं। यह है राम के प्रति भाव और विचारधारा, जो हिन्दुस्तान की ही नहीं, विश्व भर की है।…( व्यवधान )इसलिए मेरी प्रार्थना है कि धर्म को और विवाद को तथा इस महत्व को देश हित के साथ न जोड़ो।…( व्यवधान )यह धर्म के साथ जुड़ा हुआ मामला नहीं है, यह राष्ट्र के साथ जुड़ा हुआ मामला है, इन बातों को समझिए।

SHRI P.H. PANDIYAN (TIRUNELVELI): Mr. Speaker, Sir, I rise to support the Motion moved to call upon the Prime Minister to drop three Ministers of his Government. We were constrained to support this Motion because of the reported statements of the Prime Minister. … (Interruptions) Mr. Prime Minister, you had said that the construction of the Ram Temple in Ayodhya was an expression of national sentiment. We, from the AIADMK, want to know from the Prime Minister what a national sentiment is. Is it a Hindu sentiment, Muslim sentiment, Christian sentiment, public sentiment or national sentiment? Kindly explain to us what a national sentiment is. It was only after reading the statement that we were constrained to support this Motion.

2134 hours (Mr. Deputy-Speaker in the Chair) Mr. Prime Minister, I would say, legally speaking, only a chargesheet or the additional judges taking cognisance would not entail any Minister to be dropped. But politically, Mr. Prime Minister, you have set up a precedent. In 1998, you have dropped tainted Ministers. Prior to that, there were conventions. An Attorney-General who had purchased shares was asked to resign. A Minister who had purchased shares – not out of corrupt money – was also asked to resign.Mr. Prime Minister, your statement whipped up the feelings of Indian people on fundamentalist issue and so, we are forced to support this Motion. I would say that FIR is filed under section 154 and chargesheet is filed under section 173. Here, prima facie a case is made out by the Additional Sessions Judge. … (Interruptions)

MR. DEPUTY-SPEAKER: Please do not interrupt him.

SHRI P.H. PANDIYAN : This is in your favour. My view is that taking cognizance of that based on a police report is not the finality. It is a routine matter. The police files chargesheet and they issue sub poena. The Judge also summons the accused. Here, after receiving summons, a Revision Petition was also filed before the Allahabad High Court. It is still pending. Constitutionally, there is no prohibition from holding any Ministerial Office. Legally also there is no prohibition. But Mr. Prime Minister, based on the conventions established earlier, these Ministers are being asked to resign or this House is calling upon you to make them resign. I would say that these offences under sections 120B, 147, 149 and 505 are ordinary offences; it would not have come to the notice of this House at all, and Mr. Prime Minister, you could not have allowed this matter to be deliberated in this House threadbare. You should have asked your Ministers to face trial immediately, at that time, that is, in 1992 or 1993. The Home Minister should have faced trial at that time itself. It is not going to be a constitutional prohibition; it is not a serious charge. But in the wake of the Prime Minister’s statement that construction of Temple is an expression of national sentiment, we are constrained to do this. Mr. Prime Minister, you have taken an oath saying that you will discharge your duties without fear or favour, affection or ill will. So, you have to discharge your duties towards Muslims, towards Christians and towards everybody. You are not the Prime Minister of Hindus. You are the Prime Minister of this country, India. You are not the Prime Minister of NDA alone. We are all citizens of India. Though we are in the Opposition, you are our Prime Minister. You are not the Prime Minister for this NDA group alone. Without this section of this House, this House cannot run. Without this Opposition, can you run this House? You must respect the sentiments expressed by the Opposition.

Last year, when a debate was on, we demanded the resignation of these three Ministers. But for the last one year, nothing has happened. In this Revision Petition also, these Ministers did not figure as Petitioners. They have moved this Petition. But, Mr. Prime Minister, after reading your statement, in Tirunelveli in Tamil Nadu, which is my Parliamentary Constituency, a Muslim who was sitting and preparing porridge in a Mosque was hacked to death. It was published in all papers in India. Who is responsible? … (Not recorded) SHRI C.P. RADHAKRISHNAN (COIMBATORE): No. What is this? … (Interruptions) What is he talking? Can he talk anything? … (Interruptions) Sir, what is this? This is totally wrong. … (Interruptions) Murder is taking place all over the world everyday. Who is responsible? … (Interruptions) Sir, can he make any allegation as he likes? What is this? … (Interruptions) Sir, what is this? This should be removed from the records. … (Interruptions) Sir, what is it that he is talking? Is he talking with any sense or without any sense? … (Interruptions) He is talking without any sense. … (Interruptions)

SHRI P.H. PANDIYAN : This is the telegram. … (Interruptions) How can they interrupt?

MR. DEPUTY-SPEAKER: Shri Pandiyan, let me take it up. … (Interruptions)

MR. DEPUTY-SPEAKER: Let me handle it. If all of you shout, how can I handle it? … (Interruptions)

SHRI P.H. PANDIYAN : Let me explain it. … (Interruptions)I am not asking the police to arrest the Prime Minister.… (Interruptions) I did not say that. … (Interruptions) I will explain.

SHRI C.P. RADHAKRISHNAN : Sir, that allegation should be removed from the records. … (Interruptions)

SHRI P.H. PANDIYAN : How can it be removed? I will explain. … (Interruptions) It has happened because of his statement. … (Interruptions)

MR. DEPUTY-SPEAKER: Shri P.H. Pandiyan, will you please resume your seat?… (Interruptions)

MR. DEPUTY-SPEAKER: I am on my legs.… (Interruptions)

MR. DEPUTY-SPEAKER: Will you please go to your seats?… (Interruptions)

SHRI P.H. PANDIYAN : I will explain. … (Interruptions) I have the right to speak. Nobody can stop it. … (Interruptions) I will not allow any Minister to talk hereafter. I will explain. Am I not entitled to explain? … (Interruptions)

MR. DEPUTY-SPEAKER: Shri Choubey, you please take your seat.… (Interruptions)

MR. DEPUTY-SPEAKER: Shri Choubey, will you please resume your seat?… (Interruptions)

MR. DEPUTY-SPEAKER: Let me say something. … (Interruptions)

MR. DEPUTY-SPEAKER: Shri Radhakrishnan, what is this?… (Interruptions)

MR. DEPUTY-SPEAKER: Shri Pandiyan, you know what you spoke.… (Interruptions)

SHRI P.H. PANDIYAN : If I am not allowed to speak, I will not allow the House to run. What is this? … (Interruptions)

MR. DEPUTY-SPEAKER: What is happening here in the House? … (Interruptions)

MR. DEPUTY-SPEAKER: Shri Pandiyan, will you please resume your seat?… (Interruptions)

MR. DEPUTY-SPEAKER: Shri Vaiko, will you not allow me to speak?… (Interruptions)

MR. DEPUTY-SPEAKER: Shri Pandiyan, please do not say anything. … (Interruptions)

MR. DEPUTY-SPEAKER: Let me have a word. You have said that Mr. Prime Minister is responsible for that. … (Interruptions)

MR. DEPUTY-SPEAKER: It is not in good taste. That word should go out of record. I do not like that. … (Interruptions)

SHRI P.H. PANDIYAN : I did not say that. Based on Prime Minister’s statement, a petrol bomb was hurled by somebody. … (Interruptions) Am I not entitled to speak. … (Interruptions)

MR. DEPUTY-SPEAKER: Whatever is objectionable, I will expunge it. Now, Shri Pandiyan may continue.

SHRI P.H. PANDIYAN : The people of India read those statements. They were not the ordinary statements but the Prime Minister’s statements. This is a telegram which appeared in all the newspapers. Brutal killing with explosives by trespassing into mosque at Palayankottai, which is my constituency, is a clear act of vandalism let loose by BJP, RSS top. The very existence of minority Muslims and rights of offering prayer in holy mosque were not there.… (Interruptions)

SHRI T.M. SELVAGANPATHI (SALEM): How can one speak if other Members keep on talking like this? They cannot block the discussion.… (Interruptions)

SHRI P.H. PANDIYAN : You can lock the Parliament. Why should there be Parliament?… (Interruptions)

MR. DEPUTY-SPEAKER: Will you please allow him to speak?… (Interruptions)

SHRI P.H. PANDIYAN : Minorities are facing apprehension and threat at the hands of the BJP and the RSS.… (Interruptions)

उपाध्यक्ष महोदय : मैंने कहा है कि जो भी ऑब्जेक्शनेबल होगा, उसको मैं एक्सपंज करूंगा।

SHRI S.S. PALANIMANICKAM : This issue was taken up between two rival groups.… (Interruptions) He is hiding the fact.… (Interruptions)

MR. DEPUTY-SPEAKER: Nothing will go on record except what Shri Pandiyan says.(Interruptions) … * SHRI P.H. PANDIYAN : It appeared in The Hindu, The Statesman, the Times of India and the Indian Express. Was there any reference about rowdism? No, there was not… (Interruptions)

MR. DEPUTY-SPEAKER: Please resume your seat. I will seriously view your behaviour.

SHRI P.H. PANDIYAN : This demolition would not have occurred… (Interruptions)

श्री विजय गोयल :यह टेलीग्राम किस का है और किसे भेजा गया - यह आप बता दीजिए।

SHRI P.H. PANDIYAN : I do not bother if you want to test it.… (Interruptions) This demolition would not have occurred but for the judgement.… (Interruptions)

MR. DEPUTY-SPEAKER: Is this telegram addressed to you; if yes, by whom?

SHRI P.H. PANDIYAN : Yes, Sir, I got it today itself when I was in the Chair.… (Interruptions)

MR. DEPUTY-SPEAKER: I will look into the record and whatever objectionable is there, I will expunge it. Please do not disturb now. Let him complete.… (Interruptions)

MR. DEPUTY- SPEAKER: Shri Katiyar, you are talking too much while sitting in your seat.

SHRI P.H. PANDIYAN : This demolition would not have occurred but for the Supreme Court judgement passed on 1st December, 1992. I would like to quote , 1994, VI, Supreme Court case, page 761 Justice M.N. Venkatachelliah vs G.N. Ray. The crux of the judgement is:* Not Recorded" Kar Seva: The State Government undertakes that no constructional activity would be carried on and no building material would be moved on to the acquired land. The Central Government as well as the State Government are directed to give due publicity in that regard through appropriate media including Doordarshan and AIR so as to inform all concerned about the limitation of the purpose of gathering at a place. "Why should the Court pass an order like this? The crowd gathered after this judgement. But for this judgement, they would not have gathered. This was on 1st December, 1992. The position on 30th November, 1992 was: Kar Seva, without carrying on any constructional activity on the acquired area.Sir, on 1st December, 1992, the Supreme Court directed the State Government and the Central Government to give publicity through the media, Doordarshan, radio and press. That is why, people gathered there. I am not charging Shri Advani… (Interruptions) I am arguing for you without brief and fees. You must understand that… (Interruptions)

MR. DEPUTY-SPEAKER: Mr. Pandiyan, address the Chair. You are inviting trouble for you.

SHRI P.H. PANDIYAN : But for this judgement the crowd would not have gathered. After the occurrence they were chargesheeted. Sir, I have sympathy on the question of law. Mr. Prime Minister and Mr. Home Minister, legally and constitutionally, you need not resign. But morally you should. The constitutional propriety and conventions demand that. Why did you set out such conventions when you asked Shri Buta Singh and some Ministers to resign in 1998? Why do you apply different scale of justice to Shri Harin Pathak? In Indian Penal Code, all the 511 Sections starting with "whoever" which maybe Prime Minister, maybe Home Minister, maybe Tom, Dick and Harry they do not differentiate. For, you have set out such precedent, we are constrained to support this Motion. As a lawyer, I will be with you. But you have set the precedent. So, Mr. Prime Minister, you can take action under Article 75 of the Constitution. You can drop or induct any Minister. It is your prerogative. The Ministers are introduced to this House only after induction. You do not consult us. But now you are consulting us. This Resolution is a consultation. It is parliamentary consultation. Sir, even for that I can quote a judgement because my friends from Kerala are here. In 1985-86, there was a Minister in Kerala, Shri Balkrishna Pillai. He said that Kerala would become `Punjab’. For his utterance, a writ was filed before a Division Bench of Kerala High Court. You know what the Kerala High Court did. They said that they cannot disqualify him and that it is for the Kerala Legislature to disqualify him. So, this House has got full powers to disqualify, to drop and to advise you because you are accountable to this Parliament. This is the master. You should have screened those Ministers. You should have asked to expedite it. You should have finished it. As far as first part of the Resolution regarding dropping of Ministers is concerned, I leave it to you because you are also a Member of the House. As regards the second part of the Resolution saying disapprove the statement of the Prime Minister seeking to exonerate the concerned Ministers, you should not have issued such a statement. We are not part of NDA. But they are part of NDA, that is why, they are protecting you. They do not protect us. They curry favour and get everything done. They are part of your system. We are not part of your system. We are not part of your Government and NDA. We are part of a major section of the House. Sir, Shri Vaiko mentioned about a personality… (Interruptions)

MR. DEPUTY-SPEAKER: They are objecting because you are looking that side.

SHRI P.H. PANDIYAN : Sir, I will look at you. Shri Vaiko allied with the AIADMK in 1998. He got elected to this House only through our support.So, political polarisation is different. This is a drama. Shakespeare said the whole world is a stage. Now they are on a different stage. They were originally on our stage. When we all got elected, we left, they remained and they continued. So, even among the NDA this principle of secularism is not fully accepted. They said like that here. We accept the socialistic secular republic. You would have read the Preamble of the Constitution because you have been in the House for the last forty years. You have violated that Preamble, which is `We, the people of India give ourselves a socialist, secular, democratic republic."""""""" Then what about the oath of office? The Prime Minister has taken an oath in the Rashtrapati Bhavan. What was that? That he will protect all the citizens and that he will uphold the Constitution. But he has not upheld the Constitution by issuing this statement. That is why I cited Balakrishna Pillai""""""""s case. It was reported in the Kerala Law Times in 1985. For one word he lost his ministership. You have uttered a serious word. We are not asking for your resignation. You have reached the seventh stage of a man. You must have read `As You Like It"""""""". At the seventh stage of a man, he sans everything. That is why Shri Priya Ranjan Dasmunsi said that you are under pressure and tension. With these tensions and pressures you should not be the Prime Minister. You cannot. I know, when I become old like you, I cannot.

MR. DEPUTY-SPEAKER: Shri Pandiyan, please conclude now.

SHRI P.H. PANDIYAN : Why should the Constitution prescribe the age-limit for a Supreme Court Judge as 65 years? It is because he will write a wrong judgment at the age of 66 years. Why did they prescribe the age-limit for a High Court Judge as 62 years?

SHRI SUDIP BANDYOPADHYAY : The proposed Third Front Prime Minister is about 87 years old.

MR. DEPUTY-SPEAKER: Are you yielding?

SHRI P.H. PANDIYAN : No, Sir.

MR. DEPUTY-SPEAKER: Then nothing will go on record. Please conclude now Shri Pandiyan.

SHRI P.H. PANDIYAN : Sir, I gave half-an-hour to every Member.

MR. DEPUTY-SPEAKER: You have also taken half-an-hour.… (Interruptions)

SHRI P.H. PANDIYAN : In France, there is an age-limit for contesting elections.… (Interruptions)

MR. DEPUTY-SPEAKER: Please do not interrupt him like this. We are short of time. Otherwise he will take more time. Please help me.

SHRI P.H. PANDIYAN : Here is a grave alarming news, an admission by a Member of this House and a ruling ally during the discussions. That is by Shri Vaiko on LTTE. What audacity and courage! He is not bothered about anything.

SHRI VAIKO : I made it very clear that when they questioned me about this I said that I abide by the majority decision of the NDA.

SHRI P.H. PANDIYAN : I do not dispute it.

MR. DEPUTY-SPEAKER: Nothing will go on record except Shri Pandiyan""""""""s speech.(Interruptions) … * SHRI P.H. PANDIYAN : They had killed a young leader, the former Prime Minister Shri Rajiv Gandhi. We lost a valuable soul here. You are praising and supporting them. This is India and this is Indian Parliament. Could you have talked like that in any other Parliament? LTTE is a banned organisation. Mr. Home Minister, on so many occasions in the Home Affairs Committee meetings we have said that this is a banned organisation. We cannot support any such organisation.

SHRI VAIKO : I support a movement in Sri Lanka fighting the Sinhalese. This is the point I made. Please do not distort it.

SHRI P.H. PANDIYAN : My leader, MGR was also supporting it. But, after Shri Rajiv Gandhi""""""""s assassination the whole scene was changed. You must think that this is a place where you can talk anything. … (Interruptions)

MR. DEPUTY-SPEAKER: Nothing will go on record except Shri Pandiyan""""""""s speech.(Interruptions) …** Not Recorded.

22.00 hrs SHRI P.H. PANDIYAN : Sir, is this Parliament?… (Interruptions)

श्री रघुनाथ झा : यह बहस हो जाये कि लिट्टे को इस देश में कौन लाया?

MR. DEPUTY-SPEAKER: Shri Jha, please take your seat.… (Interruptions)

SHRI P.H. PANDIYAN : Shri Vaiko talked about a personality and the judgement. About the judgement, I would say the words of the present Chief Minister that a judgement can be written by somebody, purchased by somebody and sold to anybody. That was the view of the present Chief Minister during Dr. MGR’s time. So, Sir, you need not await the judgement of the judges of Additional Sessions Court. That is my view as a lawyer. When Shri Vaiko referred to that judgement, I went through the judgement regarding my leader. It ran to 54 pages in which 24 pages were typed in computer and the operative 24 pages were typed in manual typewriter and the judge did not sign every page of that judgement. In one page, there is a long stroke and the judge has struck it out. I saw that. They have taken that ground. That is why, I got a revision petition from Shri Mani Shankar Aiyar. This is the view. The first sentence is that, impugned order is no order in the eyes of law. This is the first ground…… (Interruptions) It is because the findings recorded by the learned court below the impugned order is grossly perverse. The judgement was against my leader. It is written by somebody and dictated by somebody. So, we are not accepting it as a judgement. We have taken it on an appeal. It was a standard test of law. We know that. So, this House is the best judge for everything. Parliament, in its wisdom, is the best judge. Mr. Prime Minister, Mr. Home Minister and Mr. Defence Minister, do not rely on these papers of Additional Sessions Judges. You may get our views and act on our views. Did the Supreme Court consult you on any matter? No. This is the doctrine of in-door management. We have to manage ourselves. Why should we go to the other chamber? The Supreme Court has said and Shri Chandrachud has said in 1983 that the Supreme Court is not the third chamber of Legislature. It has no extra territorial ambition. It has to interpret law. That is all. Unless and until a case is decided by the Supreme Court, it is not a judgement at all. Unless and until any judgement is interpreted and upheld by the Supreme Court, it is not a judgement. So, based on this, you need not act. You may take our view. Shri Jaipal Reddy has expressed his view. We have expressed our view. You have to take the parliamentary wisdom because Parliament is sovereign. When you enter the Law College, the first definition in jurisprudence, as per the Austin’s Theory of Sovereignty is this.… (Interruptions)

उपाध्यक्ष महोदय : रघुनाथ जी, अगर आप इस तरह बार बार ऐसा कहते रहेंगे तो ज्यादा बड़ा हो जायेगा। आप इनको बोलने दीजिये। आप बैठिये।… (Interruptions)

SHRI P.H. PANDIYAN : A human superior which is not in the habit of obedience to a like superior receives the habitual obedience of the bulk of the society. This House is sovereign and receiving obedience of the bulk of the society. So, I appeal to the Prime Minister, through you Sir, to take action as you think fit. But Sir, you have reached the seventh stage. You have to look upon humanity. We have not been taught to see only this community or that community. I am elected from Tirunelveli which is a multi-community constituency. It is not a one-community constituency. I did not go to that constituency. Shri George Fernandes, the hon. Minister of Defence, when he was speaking, he said one thing. I tell him that he must take into account yesterday’s happening in Gujarat. The Churches have been burnt. The Christian priests have been killed there .… (Interruptions) Shri George Fernandes, you are in that Cabinet now.… (Interruptions) Shri Fernandes, you cannot change your name from George which is a Christian name. When he has a sentiment, you must also have a sentiment. If you have a national sentiment, that is good. Everybody can have a national sentiment. Mr. Prime Minister, you must guide us. You must teach us the national sentiment. Shri Vaiko talked about that.

MR.DEPUTY-SPEAKER: Shri Pandiyan, please conclude now.

SHRI P.H. PANDIYAN : I will conclude my speech now. Coming to the point, the hon. Prime Minister rejected the Opposition’s stand. It has been reported in the Times of India. It has been reported that at a function in Rashtrapathi Bhavan, later in the day, Shri Vajpayee, the hon. Prime Minister, however, clarified that he did not support the demolition. He did not support it. Mr. Prime Minister, why did you shift your stand often? Last time, when the debate was on here about the resignation of the Gujarat Chief Minister or somebody else on the minorities issue, it was totally reversed in the House. You issued a statement and later on you withdrew that statement. In the meantime, something has happened.… (Interruptions) Mr. Prime Minister, at this age, I should not advise you. But you should imbibe the qualities of Pandit Jawaharlal Nehru, the qualities of Shrimati Indira Gandhi, the qualities of Shri Rajiv Gandhi and the qualities of a good human being because you talk about the national sentiment. Finally, I would like to say that I am constrained and forced to support this Motion. But constitutionally, you have to take action. Thank you.

MR. DEPUTY-SPEAKER: Next, Shri Sudip Bandyopadhyay to speak.

SHRI SUDIP BANDYOPADHYAY : I will speak tomorrow and not now.… (Interruptions) MR. DEPUTY-SPEAKER: All right. The House stands adjourned to meet tomorrow, the 14th December, 2000 at 11 a.m. 2208 hours The Lok Sabha then adjourned till Eleven of the Clock on Thursday, December 14, 2000/Agrahayana 23, 1922 (saka)

----------