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

Discussion On The Motion For Consideration Of The State Bank Of Saurashtra ... on 14 December, 2009

> Title: Discussion on the motion for consideration of the State Bank of Saurashtra (Repeal) and the State Bank of India (Subsidiary Banks) Amendment Bill, 2009 (Bill Passed).

 

MR. CHAIRMAN : The House would now take up item no. 16 – State Bank of Saurashtra (Repeal) and the State Bank of India (Subsidiary Banks) Amendment Bill, 2009. 

THE MINISTER OF STATE IN THE MINISTRY OF FINANCE (SHRI NAMO NARAIN MEENA): Sir, I, on behalf of Shir Pranab Mukherjee,  beg to move:

“That the Bill to repeal the State Bank of Saurashtra Act, 1950 and further to amend the State Bank of India (Subsidiary Banks) Act, 1959, be taken into consideration.”             Sir, the State Bank of Saurashtra (Repeal) and the State Bank of India (Subsidiary Banks) Amendment Bill, 2009 was introduced in the Lok Sabha on 4th December, 2009 to repeal the State Bank of Saurashtra Act, 1950 and to make consequential amendments in the State Bank of India (Subsidiary Banks) Act, 1959. All shares of the State Bank of Saurashtra rests in the State Bank of India. In view of the recent developments in the international banking scenario and for the better functioning, the State Bank of India, with the sanction of the Central Government and in consultation with the Reserve Bank of India, entered into negotiations of acquiring business including the assets and liabilities of the State Bank of Saurashtra. Accordingly, the acquisition of the State Bank of Saurashtra Order 2008 was published in the Gazette of India on 13th August, 2008. After the acquisition of the State Bank of Saurashtra by the State Bank of India, the State Bank of Saurashtra ceases to exist and therefore it is necessary to repeal the State Bank of Saurashtra Act, 1950 and to make consequential amendments in the State Bank of India (Subsidiary Banks) Act, 1959.
         
MR. CHAIRMAN :Motion moved:
“That the Bill to repeal the State Bank of Saurashtra Act, 1950 and further to amend the State Bank of India (Subsidiary Banks) Act, 1959, be taken into consideration.”   श्रीमती सुमित्रा महाजन (इन्दौर): सभापति महोदय,  आज यह जो सौराष्ट्र बैंक रिपील का बिल सामने आया है और एक प्रकार से स्टेट बैंक ऑफ इंडिया में उसके मर्जर की बात उसमें आई हुई है, धीरे-धीरे ऐसा होना है कि एक के बाद एक छोटी मछलियों को खाने की बू इसमें कहीं न कहीं आती है। पहली बात मेरी समझ में नहीं आ रही है। मैं आर्थिक बातों की विशेषज्ञ नहीं हूं लेकिन 1959 में जब स्थानीय बैंकों को स्टेट बैंक ऑफ इंडिया के छत्र में लाने या सहयोगी बनाने की दृष्टि से जब यह अधिनियम लागू किया गया था, उस समय वास्तव में जो बात दिमाग में थी कि 1955 में यह बात सामने आई थी कि निजी बैंकों की उपस्थिति ग्रामीण क्षेत्र में बहुत कम है। गांवों के लोगों को या निजी किसानों को साहूकार के चंगुल से मुक्त कराने के लिए ग्रामीण क्षेत्रों में बैंकों की शाखाओं का विस्तार आवश्यक है और चूंकि उस समय राष्ट्रीयकरण नहीं हुआ था लेकिन जहां  तक मुझे याद है, इम्पीरियल बैंक को जब स्टेट बैंक ऑफ इंडिया बनाया गया था, मगर उसके बाद भी कहीं न कहीं ग्रामीण और शहरी इन दोनों के विकास का असंतुलन बढ़ता गया और ग्रामीण क्षेत्र में या मैं यह कहूंगी कि अपने- अपने प्रदेश में छोटे छोटे स्थानों पर लोगों के विकास की दृष्टि से बैंकों का जितना विस्तार होना चाहिए था, वह नहीं हो पा रहा था। एसबीआई भी इसमें कहीं न कहीं दिख रही थी और तब एक बात सामने आ गई कि इस असंतुलन को  कैसे दूर करें और इस असंतुलन को दूर करने की दृष्टि से यह विचार किया गया कि क्षेत्रीय पहचान वाली जो बैंक्स हैं, अलग-अलग रियासतों ने अपने-अपने क्षेत्र में जो स्थापित की हुई बैंक थी, चाहे बैंक ऑफ त्रैवणकोर हो, बैंक ऑफ इंदौर हो, चाहे स्टेट बैंक ऑफ मैसूर हो।
 
16.00 hrs.           ऐसे अलग-अलग बैंक जिनका इंटरस्ट भी स्थानीय होता था। स्थानीय लोगों के स्वभाव और अस्मिता से जुड़ा हुआ ऐसा एक बैंक था, जो स्थानीय विकास में सहभागी होता था, सहयोगी बनता था। ये बैंक अपने-अपने क्षेत्र और प्रदेश के विकास में ज्यादा इंट्रस्ट लेते थे इसलिए इनका सहयोग लिया जाए।
       
16.0¼ hrs.   (Shri Francisco Cosme Sardinha in the Chair)   मैं समझती हूं कि जब 1959 में अनुषंगी बैंकों का बिल लाया गया, तो मन में यह बात आई थी कि इन सभी बैंकों को बड़ा दर्जा दिया जाए और स्टेट बैंक से जोड़ा जाएं ताकि ये बैंक अपनी जगह पर अच्छे तरीके से काम करें। मैं इन्हें छत्रछाया में लेने की बात कह रही हूं, तब विलय की बात नहीं थी। यह राष्ट्रीय विकास का एक दृष्टिकोण  था और इस दृष्टिकोण को लेकर स्टेट बैंक ऑफ इंडिया चल रहा था। आप इस राष्ट्रीय विकास के दृष्टिकोण को आगे बढ़ाते रहें और आगे बढ़ाने में सहयोग दें। यह बात 1959 के अधिनियम के अंतर्गत थी। इसमें विलय की बात कहीं भी जरा सी भी नहीं थी। इसमें इन्हें अनुषंगी बैंक बनाया गया था। हालांकि अपर हैंड स्टेट बैंक ऑफ इंडिया का ही था। इसमें कई ऐसे प्रावधान थे जैसे - चेयरमैन एक्स ऑफिशियो रहेगा, स्टेट बैंक ऑफ इंडिया जैसे कहेगा, जैसे एडवाइज करेगा वैसे इन बैंकों ने चलना है, आरबीआई सबसे बड़ा रहेगा। ऐसा लगता था कि ये बैंक उसी तरह से काम करेंगे जैसा स्टेट बैंक चाहेगा। वहां तक भी बात ठीक थी। लेकिन अगर हम अपने स्टेट में देखें कि इन बैंकों ने, छः-सात बैंकों ने बहुत अच्छे तरीके से काम किया।

          मेरा अनुभव है और मैं इसलिए इतने विस्तार से बता रही हूं क्योंकि इसका अगला भक्ष्य मेरे यहां का स्टेट बैंक ऑफ इंदौर है। यह भक्ष्य बनने वाली है। मैं अंतर्मन से बोल रही हूं कि यह पहचान थी, अपने प्रदेश की पहचान थी। ये बैंक अपनी संस्कृति की पहचान हैं। ये बैंक आपकी यानी स्टेट बैंक ऑफ इंडिया की छत्रछाया में काम कर रहे थे और वास्तव में यह तय था कि विलय नहीं करना है। यह तय था, मैं इसलिए बोल रही हूं कि क्योंकि 2007 में एक अधिनियम लाया गया था और यह संसद में पास हुआ था। भारतीय स्टेट बैंक का संशोधन लाया गया था और इसमें कई सारी चीजें सहयोगी बैंकों को दी गई थी कि अपना अलग चेयरमैन बना सकेंगे, पूंजी बढ़ाने का मार्ग कैसे प्रशस्त हो सकेगा, निदेशक मंडल को स्वायत्ता दी जाएगी। इसमें ये सभी प्रावधान किए गए थे। मैं 2007 के संशोधन की तरफ आपका ध्यान आकर्षित कर रही हूं क्योंकि उस समय भी विलय की बात दिमाग में नहीं थी। इसमें उलटा इन बैंकों को आगे बढ़ाने की बात की गई थी कि अपना चेयरमैन बनाओ, एक्सऑफिशियो नहीं, आपका अपना निदेशक मंडल रहेगा, अपना कारोबार और बढ़ाओ। यह संसद में पारित है। मैं संसद में पारित बात पर जोर दे रही हूं क्योंकि आगे यह बात आएगी। यहां भी यह बात दिखती है कि ये बैंक अच्छे काम कर रहे हैं। यह वास्तविकता भी है। हमें स्टेट बैंक ऑफ इंदौर अपना लगता है। मैं केवल इंदौर की बात नहीं पूरे मध्य प्रदेश और छत्तीसगढ़ की बात कह रही हूं। छत्तीसगढ़ मध्य प्रदेश का हिस्सा था इसलिए यहां के लोगों को लगता है कि यह  हमारा अपना बैंक है।   उसी तरीके से वे उसकी तरफ देखते हैं, निवेश करते समय भी, बैंक में पैसे रखते समय भी, बैंक से लोन लेते समय भी और बैंक का लोन रीपे करते समय भी यही एक भाव मन में रहता है कि यह मेरा अपनी बैंक है। उसी के अनुसार यदि आप देखो तो इनसे जो अपेक्षा थी कि ग्रामीण क्षेत्र में आप ज्यादा से ज्यादा पूंजी निवेश बढ़ाइये तो यदि आप स्टेट बैंक ऑफ इंदौर को देखो तो 2008 में साख जमा का अनुपात 115 परसैन्ट है यानी अगर उन्हें सौ रुपये मिले हैं तो उन्होंने 115 निवेश किया है।

 

          दूसरी तरफ स्टेट बैंक ऑफ इंडिया ने भी इतना नहीं किया है, उसने 80 प्रतिशत किया है। इसके अलावा बाकी भी कई सारी चीजें आप देख सकते हैं कि इसने ज्यादा से ज्यादा विकास की तरफ ही ध्यान दिया है। 2007 में आप एक प्रकार से यह बात करते हो और मुझे नहीं मालूम तुंत एक ऐसी कोई वैश्विक बात आ जाती है और उसमें यह होता है कि पूरे विश्व में हमारे हाथ में कोई एक बड़ा बैंक होना चाहिए। ठीक है, वैश्विक परिस्थिति बदल गई और इसलिए लगता है कि बाहर के बड़े-बड़े उद्योग आयेंगे, उन्हें देने के लिए हमारे पास बड़ी पूंजी होनी चाहिए। इसलिए छोटी-छोटी मछलियों को खाकर अपना पेट बढ़ाओ। जो कहीं न कहीं ग्रामीण क्षेत्र को बढ़ावा दे रही हैं। जो कहीं न कहीं अपने-अपने प्रदेश के विकास में लगी हुई हैं। जो कहीं न कहीं अपने-अपने प्रदेश का प्रतिनिधित्व कर रही हैं। जो अपेक्षित भी है। इसके बाद मैं पूछना चाहूंगी कि इतना करने के बाद भी यह संभव हो रहा है, यदि देखा जाए तो आज स्टेट बैंक ऑफ इंडिया की स्टैंडिंग क्या है? अगर मैं गलत नहीं हूं तो पूरे विश्व में हमारा नम्बर 64वां हैं। बीच में मैंने यह भी सुना था कि एक मीटिंग हुई थी कि सभी बड़े बैंकों का विलय करके क्या हो सकता है, इस बात पर भी सोचा गया था। ऐसा सोचने के बाद जो बात सामने आई थी, वह यह थी कि यह होने के बाद भी हम 50वें नम्बर पर आ सकते हैं, पहले नम्बर पर फिर भी नहीं आ सकते। अगर मैं गलत नहीं हूं तो मेरे पास आंकड़े हैं, मगर आंकड़े आपके पास भी हैं, इसलिए मैं वे आंकड़े यहां दे नहीं रही हूं। यह देखकर भी जो बड़े-बड़े बैंक्स स्टैंडर्ड चार्टर्ड बैंक या सिटी बैंक हो, जिससे भी आप तुलना करना चाहोगे तो सब छोटी-बड़ी मछलियों को खाने के बाद भी आपकी पूर्ति नहीं हो रही है। दूसरी बात मैं यह कहती हूं कि यदि पूर्ति हो भी रही हो तो आखिर हम करना क्या चाहते हैं? यदि आपको बड़ा बनना ही है तो अपने ही तालाब का कुछ खाने के बजाय दूसरे सागर में से कुछ खींचकर लाओ, किसी विदेशी बैंक को अपने में विलीन करो, वहां की छोटी-छोटी बैंकों का विलीनीकरण करने के प्रस्ताव लाओ और फिर बड़े बनो तो बात समझ में आती है। लेकिन वास्तव में मेरे यह बात गले नहीं उतर रही है कि हम ऐसा क्यों कर रहे हैं? इसमें एक बात यह हो गई, जिसका मुझे दुख हो रहा है, हमने बीच में एक ऐसा स्टेटमैन्ट पढ़ा कि अब इसके आगे नहीं करेंगे यानी हम लोगों को तो खा लिया, स्टेट बैंक ऑफ इंदौर का शायद प्रस्ताव कर लिया और वह प्रस्ताव भी आप आड़े रास्ते से कर रहे हो, चोरी-छिपे कर रहे हो और फिर सदन में ला रहे हो। जैसे बैंक ऑफ सौराष्ट्र का आपने किया। मुझे नहीं मालूम कि इससे कर्मचारियों का थोड़ा बहुत फायदा हो भी सकता है, मगर मैं अभी इसलिए आश्वस्त नहीं हूं, कि एसबीआई में विलीनीकरण के बाद इनकी जो सीनियरटी बनेगी, वह सीनियरटी किस प्रकार से बनेगी, मैं इस बारे में आश्वस्त नहीं हूं।

 

           बैंक ऑफ सौराष्ट्र की भी मैंने जो थोड़ी बात देखी है, वे तीन-तीन वर्ष पिछड़ ही रहे हैं, लेकिन समान रूप से एक साथ खड़े नहीं हो पा रहे हैं। इस तरह से कहीं न कहीं कर्मचारियों का कोई बहुत बड़ा फायदा इससे नहीं होगा। वैसे भी आपकी दृष्टि कर्मचारियों के फायदे पर नहीं है। आज की तारीख में आप कर्मचारियों का कोई फायदा नहीं देख रहे हो, ना आप हिंदुस्तान के उस गांव के गरीब और किसान का फायदा देख रहे हो कि उन्हें हम कुछ ज्यादा दे सकें, इसके लिए हम अपनी पूंजी बढ़ा रहे हैं, ताकि किसान को हम ज्यादा कर्जा दे सकें, गांव के छोटे उद्योग को हम ज्यादा कर्जा दे सकें, इसके लिए हम बड़े बन रहे हैं तो भी बात समझ में आ जाती। वह उद्देश्य अनुषंगिक  बैंक बनाने के समय था। किसी को खाने के समय यह उद्देश्य नहीं है। आज आप अपना उद्देश्य यह बता रहे हो कि हम विश्व में बड़े बनेंगे।    अगर विश्व में बड़ा नहीं बन रहे हैं तो यह सब कवायद क्यों कर रहे हैं, यह मेरी समझ से परे की बात है। यह क्यों कर रहे हैं, इससे कौन सी आप की जोखिम क्षमता बढ़ रही है, कौन सी लाभप्रदता बढ़ रही है क्योंकि मंत्री महोदय ने वैश्विक की बात कही थी? विश्व को दिखाने के लिये यहां के लोगों को पहले खाया जाये और छोटे बैंकों की जो प्रासंगिकता है, वह समाप्त करते जा रहे हैं। हमारी अपनी एक पहचान थी। मैं स्टेट बैंक ऑफ इंदौर की बात कहना चाहती हूं। वहां के महाराजा ने उस बैंक को खड़ा किया। इससे लोगों को लगा कि यह हमारा अपना बैंक है और जो मैनेजर बैठा हुआ है, वह अपना आदमी है, हमारे विकास की बात करेगा और गांव-गांव में ब्रांचेज़ खुलेंगी। हम न केवल मध्य प्रदेश के लिये कह सकते हैं बल्कि छतीसगढ़ के लोग भी उस बैंक को अपना मानते थे क्योंकि वे सोचते थे कि यह बैंक उनके विकास  के लिये काम कर रहा है। अब यह अपनत्व का भाव समाप्त हो जायेगा।

          जो कर्मचारियों की भावना होगी, विलीनीकरण के बाद उनके ट्रंसफर हो जायेंगे । बैंक की पौलिसी है कि हर तीन साल के बाद ट्रंसफर होना है। हर आदमी अपना बिस्तर बांधकर तैयार बैठा है कि न जाने कहां जाना पड़ेगा? गुजरात के आदमी को आप न केवल डिसप्लेस कर रहे हैं बल्कि डीस्टेबल कर रहे हैं। उस आदमी की काम करने की मानसिकता समाप्त हो जायेगी। जो इस में संतुलन और स्थिरता होनी चाहिये, वह नहीं है। अगर इन सब मूल्यों पर बात आ रही है तो आपको पुनर्विचार करना चाहिये कि आप विश्व में बड़े नहीं बन रहे हैं। आपने 2007 में संशोधन किया  लेकिन आज उसके उलटे जा रहे हैं। कुछ कदम जाकर कुछ मछली खायेंगे जबकि आप चुप रहने की बात कर रहे हैं। आपने मूल उद्देश्य को लेकर विलीनीकरण की बात कही थी जो आपका सफल नहीं हो रहा है क्योंकि आपने पहले ही कह दिया है कि जो बाकी पांच बचे हुये बैंक हैं, उनका विलीनीकरण नहीं कर रहे हैं। इस तरह का स्टेटमेंट इस आशय का संदेश दे रहा है कि बड़ा बनने के बजाय मुझे लग रहा है कि आपने अपना प्रस्ताव कहीं न कहीं डैफर कर दिया है क्योंकि आप वैश्विक नहीं बन सकते हैं। इससे फायदा नहीं है क्योंकि विश्व के बैंकों का अपना दिवाला निकल रहा है और बड़ा बनने के लिये आप अपने को संभाल नहीं सकते हैं। आप ऐसा कर रहे हैं कि आगे पांच बैंकों के लिये नहीं सोचेंगे, मेरा सोचना है कि अगर आपका यह मन है तो  आड़े रास्ते पर जा रहे हैं। अगर ऐसा था तो पहली बात यह होनी चाहिये थी कि जब यह ससद द्वारा बनाया हुआ अधिनियम है तो इसके विलीनीकरण के पहले यह प्रस्ताव विचारार्थ  संसद में आना चाहिये था जो नहीं आया। आपने कहा कि सब प्रक्रियायें पूरी कर दीं और केवल बैंक ऑफ सौरा­ट्र का नाम समाप्त हो गया, इसलिये यह संशोधन विधेयक संसद में आया है। यह 1959 में संसद द्वारा बनाया गया कानून है और व­ाऩ 2007 के अधिनियम के अंतर्गत हुआ तो संशोधन भी संसद के द्वारा होना चाहिये था। आप गलत बात क्यों कर रहे हैं, एक आड़ में बात क्यों की जा रही है? यह नहीं होना चाहिये। विलीनीकरण के पहले चर्चा के लिये संसद में प्रस्ताव आना चाहिये था जो यहां नहीं आया। इसलिये मेरा इस पर विरोध है।

          दूसरी बात यह है कि इससे सरकार को जो साध्य करना था, वह आप नहीं कर पाये। एस.बी.आई. जो बैंक बनाना चाहती है, आंकड़ों के हिसाब से जो जमा-पूंजी करनी चाहिये थी, वह आप नहीं कर पाये हैं। य़ह बात भी आपकी समझ में नहीं आ रही है। अगर ऐसा हो रहा है तो क्या बाकी पांच बैंकों का विलीनीकरण नहीं करना चाहेंगे तो यह स्टेट बैंक ऑफ इंदौर और स्टेट बैंक ऑफ सौरा­ट्र क्यों? इस पर कहीं न कहीं सरकार को सोचना चाहिये। मेरा कहना यह है कि  जिस तरीके से आपकी काम करने की प्रवृत्ति है, यह तानाशाही प्रवृत्ति हो जाती है। स्टेट बैंक ऑफ इंदौर के संदर्भ में जो हमने देखा है, जो प्रस्ताव हुआ, एक सुबह एग्जीक्यूटिव के सामने प्रस्ताव आता है, पहले से कोई जानकारी नहीं है, एकदम अचानक आखिर में सब प्रस्ताव पारित होने के बाद प्रस्ताव आता है कि हम यह मर्जर का प्रस्ताव रख रहे हैं और वह पास भी हो जाता है। उसी समय बैंक ऑफ इंदौर में भी वही प्रस्ताव रखा जाता है और उसी समय रिजर्व बैंक ऑफ इंडिया या स्टेट बैंक ऑफ इंडिया जहां आपको करना है, वहां भी यह उसी समय हो जाता है। इसमें कहीं न कहीं गड़बड़ है। मैं चाहूंगी कि बैंकिंग सिस्टम में ये गड़बडियां नहीं होनी चाहिए। इसमें जो स्थानीय लोगों का भाव है, जो स्थानीय आधार पर लोग काम करते हैं, वे सांस्कृतिक पहचान को कायम रखते हैं। बैंकिंग केवल पैसे का लेनदेन नहीं है। अगर आप ऐसा सोचते हो तो इससे कभी भी बैंक आगे नहीं बढ़ सकता है। उस बैंक के साथ एक आत्मीयता होना आवश्यक है। बैंक अगर केवल पैसे का लेनदेन करने वाली मशीन होती तो जिस प्रकार एटीम मशीनें जगह-जगह लगायी हैं, ऐसे ही लगा लीजिए। यह नहीं होता है। इसमें भी इस प्रकार के जो बैंक्स हैं, जिनकी अपनी एक स्थानीय पहचान है, उनके साथ कहीं न कहीं वहां का समाज, वहां की संस्कृति जुड़ी हुई है। जो अपेक्षा सरकार करती है कि हम गांव-गांव में जाएं, गांव-गांव के विकास के साथ हम जुड़ें, इसके लिए अगर आप योजनाएं बनाते हों, तो जो प्रादेशिक स्तर पर स्थापित बैंक्स हैं, वे यही काम कर रहे हैं। मेरा निवेदन है कि इन सब बातों पर एक बार पुनर्विचार किया जाए। यह दिखावे के लिए आप यहां पर आये हैं, इसे मैं संसद का अपमान मानती हूं। मुझे माफ कीजिए, मैं अपमान इसलिए बोल रही हूं क्योंकि विलीनीकरण के पहले चर्चा के लिए संसद में प्रस्ताव आना चाहिए था। यह मेरी मान्यता है और अगर मैं गलत हूं तो आप मुझे बताइए। यह विधेयक संसद द्वारा पारित है। यह 1959 का कानून संसद द्वारा बनाया गया है और उसके बाद वर्ष 2007 का संशोधन भी संसद द्वारा किया गया। वह संशोधन फिर क्यों किया? उसके बाद अब आप इसे पूरा विलीनीकरण का काम होने के बाद, मर्जर का काम होने के बाद, खाने का काम होने के बाद डकार देने के लिए आप संसद में आते हो, जो बहुत गलत है। मेरा निवेदन है कि, मैंने ये दो या तीन प्वाइंट रखे हैं, मैं बहुत लंबा भाषण नहीं करना चाहूंगी, आज आप जो प्रस्ताव लाये हो, वह गलत है। मुझे मालूम नहीं, लेकिन जहां तक मेरी जानकारी है सौराष्ट्र बैंक के लोगों ने भी इसका विरोध किया था। स्टेट बैंक ऑफ इंदौर की जो बात है, हम उसका भी विरोध ही करेंगे। कम से कम आप इससे जागरूक हो जाएं और आगे इस तरीके के प्रस्ताव न आएं, यही मेरा निवेदन है।

 

SHRI P.C. CHACKO (THRISSUR): Mr. Chairman, Sir, I thank you forgiving me an opportunity to speak on this Bill. I rise to support the State Bank of Saurashtra (Repeal) and the State Bank of India (Subsidiary Banks ) Amendment Bill moved by the Hon. Minister Shri  Meena.

          While supporting this Bill, I would like to mention certain things related to this Bill. I have been listening with great interest to understand what Shrimati Sumitra Mahajan was trying to make out. I probably thought that this being, as it was said in the earlier discussion by Shri Pinaki Misra – an innocuous piece of legislation, so this will receive the attention or support of the different sections of the House. Even though I failed to grasp what exactly was the difference that Shrimati Sumitra Mahajan was trying to make out, yet I am happy that they are now seems to be concerned about the rural areas, farmers and the poor people. Normally, Shrimati Sumitra Mahajan’s  Party is concerned about the Mandir and Masjid only.… (Interruptions)

SHRIMATI SUMITRA MAHAJAN :  That is what you always feel and not we.… (Interruptions)

SHRI P.C. CHACKO :  At least now, they are showing concern about the rural areas and the poor people. I think I must appreciate Shrimati Sumitra Mahajan.… (Interruptions)

SHRIMATI SUMITRA MAHAJAN :  You make the poor the poorest!… (Interruptions)

SHRI P.C. CHACKO : This Bill has come before this House. Maybe, any hon. member in this House has got the opportunity or the right to say that this should have been presented in the House first before the ordinance was issued.

 

          We have to understand how this merger has taken place. The fact is that the merger has taken place. How did this merger take place? The State Bank of Saurashtra was formed under the State Bank of Saurashtra Act of 1950. Subsequently, in 1959, the State Bank of India (Subsidiary Banks) Act was also passed. Both these Acts were passed by this Parliament only. But now acquisitions and mergers are the order of the day. We know that not only in banking companies, but generally in all companies acquisitions and mergers are taking place. Sumitraji will also agree that all these acquisitions and mergers are happening because of the changed scenario in the whole world. Science and Technology has developed to a stage that today the world is a global village. It is not that we are ignoring the poor and it is not that we are not concerned about the rural people or the farmers. The technological explosion has made the whole world into a global village. So, competition is important now. What do you mean by ‘competition’? There is a competitive atmosphere in the whole world. We cannot shy away from that. We have to compete with all the big banks in the world, not with the big banks in India. We have a very good set up in the banking sector. We should compliment the Indian banking system and the control imposed by the Reserve Bank of India.

          Sir, the beauty of our democracy is that when there is nationalisation, then there is opposition and when there is denationalisation then also there is opposition. It is good also because unlike in many other countries, in our democracy we have the maximum freedom and so everybody can criticise.

          Coming to the subject, I would like to say that when banks are competing in the international field, we should also have a State Bank of India which is as big or  as competitive as that of any big bank in the world. Should we not have a big bank of international size? There are some apprehensions. Sumitraji also mentioned about the issue of the failure of some of the big banks in the world. This is there in the back of my mind also. Banks like Lehman Brothers, AIG, Merrill Lynch etc., have failed. Too big does not give any guarantee that it will not fail. How a bank is functioning, under what control, under what guidance, that is more important.

          There is a background, there is a history to the banking sector in this country. We remember the days when all the banks in this country belonged to the business groups. Bank of India was Tata’s Bank, United Commercial Bank was Birla’s Bank etc. belonged to big business groups. There was a time when all the big banks were owned by the big business houses in the country. How did they become national banks? How did they become people’s banks? I remember the days as a student activist in 1969 when Indiraji nationalised the banks in India. We all took out torch light processions in the streets supporting it. In those days also, some parties looked at it with an element of doubt and said that it is a populist measure. So there were some criticisms. But the nationalised banks, as a whole, in the country were made people’s banks and this was done by Indiraji in 1969. That is the greatest achievement of the Congress Party.

          What happened after that? The banks have started growing. Today, as mentioned, banks are spreading into rural areas. Today, there is a bank branch for every 10,000 people. This is has to be expanded further. I am sure that most of the Members of this House, by the grace of God, will have the privilege to see the India after 15 years. What are we envisaging? We want that every Indian should have a bank account. We should reach that level. I know that there is poverty in the rural areas. Keeping that in mind, I think, social transformation is required. Nobody can stop that. A day will come when every Indian will have a bank account and above poverty line.

          So, banks are spreading in such a way that today, after nationalisation, banking services are available throughout the country. State Bank of Saurashtra, State Bank of Travancore, State Bank of Mysore, all these are subsidiary banks. Even in the instant case, the Board of Directors of the State Bank of Saurashtra met and considered the offer made by the State Bank of India. The State Bank of India in its Board decided to make a negotiation.  They obtained the order from the Government of India; they had the sanction of the Reserve Bank of India.  I do not understand what was circumvented, what was overtaken, what was bye-passed.  For the sake of difference, you can make a difference, but I know whether they have observed the rules of the game.  They observed the permission from Reserve Bank, then the Government of India, then they negotiated and they made an offer.  The State of Saurashtra could have very well rejected that.  Nobody was forcing them saying that you should accept this.  The Government of India did not say that.  The Reserve Bank did not say that. The Bank of Saurashtra, in its wisdom, in its Board of Directors, has decided that here is an offer we will accept it.

          I would like to bring it to the notice of the hon'ble members that today any service conditions in the State Bank of India are far better than any other subsidiary banks.  We are all living in the same country.  I would request everyone not to get unnecessarily worried about this kind of organisational arrangement which is going to take place.  Why should we see this with a pinch of salt? Is it really necessary, when it is strengthened, when this country is going to have a bank which can compete with any big bank of the world? 

          Today big business people or investors are coming to this country.  Their requirement or even the requirement of the poorest of the poor in the village or the ordinary farmer, all this can be catered to.  It depends on the size.  Our capacity to compete with big banks does not mean that we are ignoring the rural people, we are ignoring the villagers or ignoring the farmers.   The fact remains that this was done after observing all the rules. 

          Today, what is the necessity? As said by the hon. Minister, the Bank of Saurashtra is no more there.  On the 13th of August 2008, as per the order issued by the Government of India, the Bank of Saurashtra is merged with SBI.  Still, Sumitra Ji is saying that this should be withdrawn.  I would like to bring to her notice that it is not there.  So, the Bill is to be passed.

SHRIMATI SUMITRA MAHAJAN : That is why I have said  कि यह बिल मर्जर से पहले आना चाहिए था।

SHRI P.C. CHACKO : Yes, there is a logic in that.  It should have been done earlier.  I agree with that. 

          But the point is that, it is with the full understanding and full discussion, full consent that both banks come together, they obtained the permission of the Government and they come together in the larger interest of the country, in the larger interest of the banking industry as a whole and today they are emerging as a bigger bank, stronger bank capable to cater to the ordinary man and capable to cater to the international business as well and to take care of the interest of this country’s future.  So, in that kind of a situation this Bill is essential and to be accepted.   Since the State Bank of Saurashtra is not there, the repeal of the Bill is one part of that.  

          The twin objectives are one is to repeal and the other is amendment.  Amendment is because the subsidiary Bank of Saurashtra does not exist so whatever was referred to in terms of Bank of Saurashtra is to be deleted.  Probably, with all the differences in approaches and ideology, this is something where we can give and lend our support together. 

          But at the same time, there are certain apprehensions. I want to, of course, share with some of the apprehensions expressed by my hon. colleagues.   The question is that merely becoming big in size does not mean that it is stable because in the international scenario we see certain things. Certain dangers are lurking.  So, here there is a system where the Central Bank of India, that is, the Reserve Bank of India has got a very effective control on the banking system in this country.  Whether it is an ordinary scheduled bank in a village or the State Bank of India, every bank is guided by the rules, regulations, restrictions, etc. of the Central Bank of India, that is, the Reserve Bank of India.  Today, nobody’s money is at risk. 

          Lehman Bank had a crisis or Merrill Lynch had a crisis.  But what is the difference of the Indian banking system?  One thing is certain that a single penny of any Indian which is in any bank in India is hundred per cent safe and guaranteed.  No bank in India will be a flop.  It is because of the control of the Reserve Bank of India. So, it is under the guidance of the Reserve Bank of India that these banks have come together and they are now merging and coming together and these kinds of mergers may become necessary, for other general banks also. 

          What are we attaining and what are we achieving?  Definitely it is more competency and more capability to survive in the given situation.  But, at the same time, international monetary crisis and international financial crisis have happened.  It is a rare occurrence of the recent past.  That should always be a reminder to us.  If the system of control is not effective and not proper and if everything is left to the market forces or the private sector or whatever it is, as many people are advocating, then probably which has happened to many of the international banks would be lost, and it is an example before us.  I am sure that this will not happen in India because effective control is available in this country.  But, at the same time, Sir, today three trillion US dollars were extended by international community to salvage the international banking system after they had collapsed.  It is almost three times of India’s GDP.  It is a huge amount of money which was pumped to save the international banks which had.  That shows that in the banking system, the controls and restrictions imposed by the Reserve Bank of India and the controls by the Government are giving the protection to Indian banks as never before, and these are not seen in many other countries.  

          The fact is that when we are strengthening the banks, we should also be very much aware of our social responsibilities. When the banks are growing bigger and stronger, it does not mean that it is for catering to the big business people and forgetting the common man.  Even today, whether it is the ordinary farmer’s loan or whether it is the education loan extended to meritorious students or whether it is the loan to the trader or anything for that matter,  the Indian banks are capable of catering to these sections because of the resources available to them and because the resources that are available in this country are utilized in a very judicious manner. So, Sir, here we are strengthening the banks to cater to the poor.  If that is the slogan, then where is the doubt?  We need not have any apprehension on this score. 

          So, I think, probably there is nothing reasonable or logical to oppose this Bill being passed here.  This kind of a situation gives us an opportunity to look a little deeper into the banking scenario, and also see whether the requirements of the people or whether the services as desired by the Government or whether the policies declared by the Government are available to the people. 

          Sir, the other day, in this august House, there was a question asked about the facilities or the services available to the people from the banks, and also the review being done by the Government. The fact remains that those who are at the helm should think that every pie that is available in the Indian banks belongs to the people of this country.  If their welfare is not taken care of by the banks as a whole, then they do not have the legal right to exist.

          Sir, probably, our banks are now developing as a model for the whole world.  When the banking industry all over the world is failing, the Indian banking system is faring well, and it is proving as a model and an inspiration to the whole world.   

          The State Bank of Saurashtra has been merged. There is one thing, that is, about the sentiment.  It is said that the State Bank of Saurashtra is a sentiment for some Member; the State Bank of Indore is a sentiment for Sumitra ji; the State Bank of Travancore is a sentiment for me; and the State Bank of Mysore is a sentiment for some Member.  So, the sentiment is important.  But, at the same time, the State Bank of India is a sentiment for the whole of India, and as a member of the biggest Opposition Party, she should rise up to that level.   When it is the sentiment of Saurshtra, it is the sentiment of India also… (Interruptions)

SHRIMATI SUMITRA MAHAJAN : There is the Bank of Tranvancore also… (Interruptions)

MR. CHAIRMAN : Please do not disturb.

SHRI P.C. CHACKO :  I feel proud  when I hear Tranvancore.  But at the same time I can be equally proud when  hear India also.

          Sir, the point is that every inch of this country belongs to India. There is a Tranvancore, there is  an Indore, there is a Saurashtra, and there is an India as a whole.  That India is more important to us.   Today, we are getting a bank, a bigger bank, a competent bank, a capable bank, which can cater to the growing economy of our country. Look at our rate of growth today. Even in a crisis situation all over the world , India has achieved  almost 6.8 per cent rate of growth.  The rate at which we are growing today, it is another 10 years time – whatever may be the prophesy of the prophets of Doom -–that India  is going to emerge as a big economy, a powerful economy. For that kind of a situation, we need a supporting mechanism.

Therefore, to help the growth of this economy, a strong and vibrant banking system is necessary. What had happened in the past is history.  But, we are looking for the future, now. There are so many banks, like the Scheduled Banks, Commercial Banks ,nationalized banks and foreign banks.  Hundreds of banks are there. Banks are doing very well in India.  Even the small banks are also doing very well.  Take for example, the growth of deposits, the case of Non Performing Assets.  In all these parameters, Indian banks are emerging as a model in the whole world. Forget the subsidiaries of the State Banks, the profitability of even the smaller banks is increasing. Their NPA is coming down. Their deposit is increasing. They are catering to the poorer sections of the society.

But the fact remains that mergers and amalgamations cannot be ruled out because that is all part of the present day scenario.  It is a fact that the banks, even though the smaller banks, are working well  because of the guidelines of the Reserve Bank of India.  But at the same time, with the same guidelines and same control remaining there, the smaller banks are coming together. That is why the Government of India is now encouraging amalgamations and acquisitions.  This all has got a very clear roadmap.  There is no ambiguity about it.  It is not that anybody is doing  things at the back of somebody and after doing everything, they are coming to the Parliament.            It is all very transparent. It is all according to the norms and guidelines  that all these things are being done.

Sir, today, probably, it is another historic moment. In 1969, banks were nationalized.  Now, people are asking that earlier we got nationalization of banks; and now it is all privatization.  It is continuity in a chain.  It is because the world is changing.  You cannot remain  where you were, like our Communist friends are doing.  They are still living in the past; they are still living 50 years back or 100 years back.  We cannot remain like that. The whole society is moving; the whole world is moving. So, we have to move with the world. In that kind of a situation, probably, this is an unavoidable reform, which this Parliament has to give consent to.

Probably, the place we are coming from, a bank with that local name, always gives  some kind of an identity or inspiration.  But seeing the growth of this country, seeing the growth of this economy, and seeing the way our banks are propelling this growth, we need big banks.  That kind of a situation is needed. It is  a welcome thing that these kinds of mergers  are taking place. 

Now,  both the repeal of the Saurasthra Bank Act and the Amendment in the State Bank of India Subsidiary Act are done.  So, instead of taking a negative and pessimistic approach to the whole question whenever it is coming, let us, with optimism, wait and see, how it is going to emerge. It should not be our approach: “Let us all oppose it because it is brought from the Government  side.”   So, with optimism, with confidence and with great vision for our future, let us hope an India without poverty, an India where the entire population is above poverty line, An India of the dreams of Rajiv Gandhi.  Those days are going to come. In that kind of a situation, this merger will help to have social transformation in a big way.

Therefore, Sir, I wholeheartedly support this Bill and I feel that this is a necessity.  In spite of  minor or technical opposition,  I hope that the entire House would support this Bill.  I congratulate  the hon. Minister, Shri Meena, for brining forward this Bill for consideration of the House. 

With these few words, I conclude. 

श्री शैलेन्द्र कुमार (कौशाम्बी): सभापति महोदय, आपने मुझे सौराष्ट्र स्टेट बैंक (निरसन) और भारतीय स्टेट बैंक (समनुषंगी बैंक) संशोधन विधेयक, 2009 पर बोलने का अवसर दिया, इसके लिए मैं आपका धन्यवाद करता हूं। अभी मंत्री जी ने इस विधेयक को पेश करते समय कुछ बातें रखीं। जैसे अभी चाको साहब ने कहा कि 1969 में जब बैंकों का राष्ट्रीयकरण हुआ, यह बात सत्य है कि उस वक्त हम छोटे थे, स्कूल में  पढ़ते थे। स्वर्गीय प्रधान मंत्री श्रीमती इंदिरा गांधी ने जब बैंकों का राष्ट्रीयकरण किया, तो ऐसा लग रहा था कि वाकई देश में एक क्रान्ति हुई है, खासकर जो गरीब लोग हैं, उन्हें इन बैंकों से सुविधाएं मिलेंगी। गरीब से गरीब आदमी भी इन बैंकों से लाभ उठा सकेगा और उसका विकास होगा। मेरे ख्याल से यही सोचकर स्वर्गीय प्रधान मंत्री जी ने बैंकों का राष्ट्रीयकरण किया। इसी सदन में पिछले सप्ताह श्री गुरुदास दासगुप्ता ने बैंकों के विलय के बारे में कॉलिंग अटैंशन में बड़े विस्तार से अपनी बात कही थी। हमने सदन में भी सुना था। हमारे सदन के नेता, वित्त मंत्री आदरणीय प्रणब मुखर्जी जब जवाब दे रहे थे, तो यह बात रखी थी कि सरकार का इससे कुछ लेना-देना नहीं है, चाहे विलय का मामला हो या बैंकों के अधिग्रहण का मामला हो। विलय या अधिग्रहण आरबीआई और भारतीय नियामक बोर्ड, जिसे हम सेबी कहते है, जब बैंकों से कोई प्रस्ताव आता है या बैंकों के ऊपर कोई परेशानी आती है, उसके बाद यह दोनों मिलकर उसे करते हैं। यह देखा जाता है कि समय-समय पर बैंकों के अधिकारियों, कर्मचारियों के विलय के विरोध में स्ट्राइक भी हुईं हैं। पटना, उड़ीसा, राउरकेला या तमाम जगह देखा गया है कि इसके विरोध में राज्यव्यापी स्ट्राइक भी हुईं।

          मुझे बहुत अच्छी तरह याद है कि जब हम पर्सनल, पब्लिक ग्रिवांस, लॉ एंड जस्टिस कमेटी में गए थे, तब हमने विभिन्न राज्यों का दौरा किया था। उस वक्त चाहे प्राइवेट बैंक हों या सरकारी बैंक हों, हमने उन सबका परीक्षण किया था, उन्हें बुलाकर उनके स्टेटमैंट लिए थे। हमने बैंकों के बारे में जानकारी ली थी कि कौन सा ऐसा बैंक है जो बेहतर काम करता है। उसमें खासकर हम यह देख रहे थे कि वह बैंक रिजर्वेशन पॉलिसी को ठीक ढंग से ऐडॉप्ट कर रहा है या नहीं, आरटीआई एक्ट के तहत सूचना दे रहा है या नहीं, बैंक से संबंधित तमाम वेल्फेयर के कार्य ठीक से चल रहे हैं या नहीं या कस्टमर हित में बैंकों का रिस्पांस कैसा है। मेरे ख्याल से गीते जी इस बात को अच्छी तरह जानते हैं।

          अभी हमारी बहन सुमित्रा महाजन जी ने बड़े विस्तार से कहा। उन्हें ऐसा खतरा लग रहा है कि अभी सौराष्ट्र का मामला है, फिर इंदौर का मामला आएगा, ट्रेवेनकोर मैसूर बैंक का मामला भी आएगा। तमाम ऐसे बैंक हैं जिनकी स्थिति अपने आप में वाकई बहुत अच्छी है। जैसे आपने कहा कि यदि क्षेत्रीय बैंक रहता, खासकर उस प्रदेश के नाम से होता या प्रदेश का एक भावनात्मक अटैचमैंट होता, तो वहां के कस्टमर सोचते हैं कि हमारा इस बैंक पर अधिकार है।  बेहतर बैंक की सुविधा है, सेवा है। हम आसानी से लोन ले सकते हैं। इसमें कोई दिक्कत या परेशानी नहीं है। ये तमाम तरह की सुविधाएं उनको इन बैंकों से मिलती हैं। लेकिन पता नहीं क्या बात है?  अगर उनके अधिकारियों से पूछा जाये कि क्यों विलय की स्थिति आयी है  या वे क्यों  विलय करना चाहते हैं, तो यह वे ही बता सकते हैं।

          बैंकों के राष्ट्रीयकरण के समय एक सपना संजोया गया था कि आम आदमी को इससे सुविधा मिलेगी, आम पब्लिक की भागीदारी सुनिश्चित होगी और यदि वे बैंकों में निवेश करेंगे, तो उससे उनकी जीवन शैली बदलेगी। हमारे बहुत सी इंडस्ट्रीज है, लघु उद्योग धंधे हैं, जो इन बैंकों से ऋण लेकर अपना कारोबार चलाते हैं। उस कारोबार से वे केवल अपना ही जीवनयापन नहीं करते, बल्कि इलाके के भी तमाम लोगों को रोजगार से जोड़ते हैं। ये सारी बाते हैं। जहां तक बैंकों के कामकाज और विलय  आदि की जो बात आयी है, वित्त मंत्री जी ने  इसी सदन में कालिंग अटैंशन में कहा था कि हमसे इसका कोई मतलब  नहीं है। इस बारे में आरबीआई, सेबी या उस बैंक का तमाम प्रबंध तंत्र जाने कि ऐसा क्यों होता है, क्योंकि वे डिसाइड करते हैं। हम लोग तो ऐसे ही देखते हैं। लेकिन सिर्फ यह कहने से काम नहीं चलता। मेरे ख्याल से सरकार की बहुत बड़ी जिम्मेदारी होती है। अगर फाइनेंस मिनिस्टर हैं, तो आरबीआई , सेबी और तमाम बैंक्स उनके अंडर हैं। जो बैंक्स अनुबंधित होते हैं, जो रजिस्टर्ड  होते हैं यानी जिनका अनुबंध होता है और वे सैमी गवर्नमैंट के तहत काम भी करते हैं, उनका एक तरीके से रजिस्ट्रेशन होता है और वे हर तरीके से कहीं न कहीं सरकार से जुड़े होते हैं। इसलिए सरकार की भी जिम्मेदारी होती है कि ऐसा न हो कि धीरे-धीरे तमाम बैंकों ने, जब आपका बैंक कहीं नहीं खुला हुआ था, तो उस वक्त ये सभी बैंक्स, जो स्थानीय स्तर पर बैंक्स थे, ने वहां अपने बैंक खोलकर लोगों को सुविधा देने का काम किया था। ऐसा न हो कि वहां के अस्तित्व पर कोई सवालिया निशान खड़ा हो और कल आम जन-मानस में यह बात पैदा हो कि पहले हमें वहां सुविधा मिलती थी, लेकिन अब इस बैंक से सुविधा नहीं मिल रही है। इस तरह की बातें आती हैं। कभी-कभी कस्टमर केयर के बारे में भी हम लोग इस सदन में भी चर्चा करते हैं। किसानों और सामान्य उपभोक्ता की बात भी यहां होती है। उनके संरक्षण की बात हर संसद सदस्य यहां करता है और सरकार भी उस में पहल करती है, इसलिए हमें इस ओर देखना पड़ेगा। मान लीजिए कि आज सौराष्ट्र की बात आयी है, तो कल दूसरे बैंक की बात नहीं आनी चाहिए। अगर ऐसी बात आती है, तो उस बैंक के कर्मचारी, अधिकारी या वहां की जनता से राय-मशविरा लेकर स्टेप उठाना चाहिए।     

          सभापति महोदय, इन्हीं बातों के साथ मैं अपनी बात समाप्त करता हूं।  आपने मुझे बोलने का समय दिया, इसके लिए मैं आपका बहुत आभार व्यक्त करता हूं।

 

श्री गोरखनाथ पाण्डेय (भदोही): माननीय सभापति महोदय, आपने मुझे सौराष्ट्र स्टेट बैंक (निरसन) और भारतीय स्टेट बैंक (समनुषंगी बैंक) संशोधन विधेयक, 2009 पर बोलने का अवसर दिया, इसके लिए आपका बहुत-बहुत धन्यवाद।  आज बैंक सबसे विश्वसनीय संस्था है, जहां कोई भी कन्ज्यूमर, कस्टमर, उपभोक्ता उससे अपना संबंध बनाता है जैसे पैसों का लेन-देन, पैसे जमा करना, पैसे निकालना या फिर ऋण लेना आदि। ग्रामीण अंचलों में, जहां से हम लोग बिलांग करते हैं,  वहां बैंकों का जिस तरह से विकास हुआ, विस्तार हुआ और उसका सीधा-सीधा लाभ जनता को मिला, तो निश्चित रूप से वह समाज, देश और हम सबके लिए एक उपलब्धि है। लेकिन जहां ये सारी चीजें होती हैं वहीं उसका दूसरा पहलू भी है।

           अभी सुमित्रा महाजन जी अपनी बात रख रही थीं। चाको साहब ने भी अपनी बात यहां रखी। हम  लोग बड़े ध्यान से उनकी बातें सुन रहे थे। सौराष्ट्र स्टेट बैंक  (निरसन)  और भारतीय स्टेट बैंक (समनुषंगी बैंक) के विलय होने के बाद संसद में जो विधेयक आया है, वह पूर्व में ही आना चाहिए था।  निश्चित रूप से हमारा देश बहुत बड़ा है, देश के बाद हम अपने प्रदेश और अपने स्थानीय क्षेत्र से जुड़े होते हैं। जो बैंक बने, वे पहले उन स्थानों के नाम से जोड़कर बनाए गए, उनसे कहीं न कहीं लोगों का भावनात्मक लगाव हुआ। मैं भदोही क्षेत्र से आता हूं जो बनारस और इलाहाबाद के मध्य है। वहां बैंक चलते हैं इलाहाबाद बैंक। पहले दि बनारस स्टेट बैंक हुआ करता था, किन्हीं कारणों से उसका मर्जर किया गया, लेकिन जो उपभोक्ता हुआ करते थे, इन बैंकों से उनके सीधे लगाव और जुड़ाव हुआ करते थे और उसमें वे अपना पैसा जमा करना या ऋण लेने आदि का काम ज्यादा विश्वसनीयता के साथ किया करते थे। इस तरह जब पहले ऐसी स्थिति थी कि बहुत छोटे-छोटे बैंक हुआ करते थे, वे बैंक्स कभी-कभी दिवालिया हो जाया करते थे या फेल हो जाया करते थे। उस समय तत्कालीन प्रधानमंत्री स्वर्गीय इंदिरा गांधी जी ने वर्ष 1969 में बैंकों का राष्ट्रीयकरण किया था, तो निश्चित रूप से देश में एक अच्छा मैसेज गया और जो बैंक दिवालिया हुआ करते थे, फेल हुआ करते थे, उसके बारे में एक निश्चितता हुई। लेकिन जो व्यवस्थाएं मिलनी चाहिए इस तरह के विलय के प्रस्ताव आने के बाद, वह एक व्यवस्था के तहत होता है। जैसा सुमित्रा महाजन जी ने कहा है, कि छोटी मछली को निगलकरके बड़ी बनी और वह अपना अस्तित्व बनाए और जब वह फेल होता है, तो उसका ज्यादा व्यापक नुकसान होता है। ऐसे का भी अस्तित्व होना चाहिए। वास्तविकता यह है कि विलय से पूर्व विधेयक आना चाहिए। इसके लिए एक समुचित व्यवस्था होनी चाहिए।

          यह जो विधेयक आप लाए हैं, उसका मैं समर्थन करता हूं।                                      

SHRI T.K.S. ELANGOVAN (CHENNAI NORTH): Mr. Chairman, Sir, I thank you for giving me an opportunity to speak on this Bill.     

         Madam spoke about the difficulties faced by the customers of the banks, and the sentiments attached to the name of the bank. Our hon. colleague, Shri P. C. Chacko, took us down the memory lane regarding 1969, and showed us how they were celebrating the event of nationalization of the banks. Last week, the hon. Finance Minister while replying to a Calling Attention Motion said that the Government has no role to play in the merger of any bank, and it is for the management of the bank to decide on the issue of merger.

          The State Bank of Saurashtra has decided to merge with the State Bank of India. The question now before us is this. The State Bank of India is a Government bank and it is not a nationalised bank, and the State Bank of Saurashtra is also a Government bank and not a nationalised bank or a private bank. A nationalised bank is merging with a nationalised bank. Why should it choose to merge? Is it the failure of the management or do they any other reason for doing it? I can understand if a private bank is merged with a nationalised bank or a private bank is nationalised by the Government. The question now is that the management decided about the merger, but the role of the employees and the role of the customers were not taken into account. Hence, the interest of the employees may not be protected in this.

          As Shri P. C. Chacko also mentioned earlier that it is over now as the State Bank of Saurashtra is merged with the State Bank of India, but in future, if a question of merger comes before the Government, then the first step of the Government -- if it is a nationalised bank or a Government bank -- is not to accept the proposal. You can change the management as it may be because of the failure of the management, and it may be because of the mis-management that the management wants to merge with another bank. How can the management decide to merge with some other bank without taking into consideration the employees of the bank; without taking into consideration the customers, who are going to the bank; and who are used to go to that bank?   How can the management decide to merge with some other bank? It is not fair. It is not a private bank, it is a Government bank.

          While I support the Bill because it is already over, I wish to state that when a bank decides to merge with another bank, the Government of India should take utmost care. As a first step, I would suggest that the management should be changed and somebody else should take over so that at least the new group tries to stabilize the bank. Merger is not always welcome; merger is not in the interest of the employees; and merger is not always in the interest of the customers.

My friend, Mr. P.C. Chacko, was talking about the banks in other countries which had failed. Those banks failed because they were not Government banks; they were private banks. Here, the Reserve Bank of India has a number of controls, like the SLR (Statutory Liquidity Ratio), which has to be maintained by the commercial banks in India. It is the Government, and I appreciate the Government, for controlling the banks, for ensuring that the public money is safe, and for having provisions to protect the public money.

At the same time, a merger may lead to many apprehensions. A merger may create doubts in the minds of the people, that too particularly when a Government bank is merged with some other bank. It may create many doubts in the minds of the people. Having all these things in mind, I request the hon. Minister to see that when a       question of merger comes, the Government takes utmost care.

With these words, I support the Bill.

 

SHRI A. SAMPATH (ATTINGAL): Mr. Chairman, Sir, with your permission, I oppose the State Bank of Saurashtra (Repeal) and the State Bank of India (Subsidiary Banks) Amendment Bill, 2009. With due respect to late Prime Minister Shrimati Indira Gandhi Ji, I oppose the Bill. Some of my colleagues senior to me, I understand, think that some of the banks failed just because they are small. Many of the banks even in the United States failed. We know their names – the Lehman Brothers, AIG, Merrill Lynch, Fannie Mae, Freddie Mac, Bear Stearns – and they were not small banks. They were very big banks. They had a very long history. This Bill which has been introduced in this august House has a hidden agenda, I fear. That hidden agenda is to consolidate the public sector banks into a monolith, and that monolith or that monopoly is being created with the sole purpose of privatization of the whole banking industry in India. I have a genuine fear that this has such a hidden agenda and hence I oppose this Bill.

          The State Bank of India has seven associate banks in its fold. If this Bill is being passed, then the remaining banks will be six. Bank of Saurashtra had more than 460 branches, deposits worth Rs. 15,804 crore, and as per the latest accounts, the 2006-07 figures, it had given advances to the tune of Rs. 11,081 crore. Now, some other banks are in the queue. What will be the fate of the State Bank of Mysore? What will be the fate of the State Bank of Indore? What will be the fate of the State Bank of Travancore, the very Bank of the State of Kerala from where hon. Chacko, myself and some of my colleagues, both in the Treasury Benches as well as in the Opposition, come? It is our Bank. Now, there is a tendency to snatch away that Bank, just like these other banks are being snatched away.

          My humble request to the Government of India, through you, Sir, is do not touch the butcher’s knife to cut these banks, our banks, which have the local flavour.

                                                                         

17.00 hrs. They are the States’ entity; they are the States’ icon. Do not touch them. Let it be there. These banks are working in profits; these banks are working very efficiently. For whose purpose, for whose benefit these are being merged into? Now, there is an urge for merger and for whom? Is it for the benefit of the employees? No, Sir. Is it for the benefit of the shareholders? No, Sir. Is it for the benefit of the customers? No, Sir.

Let me tell you a sad story. Quite recently, we had heard and even in this august House there was a discussion regarding the State Bank of India, who showed some discrimination towards women. That has happened in the State Bank of India itself. I do not take much time. These banks have a social responsibility. These social responsibilities should be fulfilled to create a large bank. Some of my friends, I feel, are under the impression that what we, at present, need is a large bank so that we can put it in a show-case to the world. They think that globalization is the medicine. No, Sir. We are standing on this land. The Father of the Nation had worked for the benefit of the man of the lowest strata. Now the banks’ branches in the rural areas are going to be closed down. Un-banked areas are going to remain un-banked. We know the history of one private bank in India called the ICICI Bank. That Bank was saved just because a public sector bank called the State Bank of India was here and the Government of India also intervened for its rescue. My humble submission is that do not go after some Western countries that have followed wrong politicies and their banking systems crumbled. So, here this Bill deserves strong opposition not only from the Members of Parliament but also from the general public.

I would conclude my speech by giving one or two examples. On this December 16, a section of the bank employees are going on a strike. They are against the merger and so they are going on a strike on 16th December. Before concluding, I would like to invite the attention, through you, of the hon. Minister to please revive the Banking Service Recruitment Board, which was abolished after 1990s. Now the banks have the freedom to recruit their staff according to their whims and fancies. It lacks the transparency. Even the Federal Bank has shown that out of the 647 people selected after interview, only 80 people were from the women folk. That is the discrimination the banks, from the private sector as well as the public sector have shown towards the women folk. With this, I oppose the Bill.

   

SHRI B. MAHTAB (CUTTACK): Sir, I stand here today to deliberate on the State Bank of Saurashtra (Repeal) and the State Bank of India (Subsidiary Banks) Amendment Bill, 2009. It was in the month of November on 19th, a news item appeared in a newspaper published from Hyderabad. It categorically stated that the Union Finance Ministry has gone into a huddle with the leading public sector undertaking bankers to explore the possibility of creating a few large banks through mergers and acquisitions. It also further said that the heads of five State run major banks, that is, Punjab National Bank, Bank of Baroda, Canara Bank, Union Bank of India and Oriental Bank of Commerce attended the meeting called by Additional Secretary, on Wednesday night.

          While going through the statement which the Finance Minister had very categorically made around six months back, the Finance Minister has put weight behind consolidation of banks stating that this may be necessary to improve the state of competitiveness of Indian banks globally and also to reduce the risk to financial stability. And what happened after this statement? The stock markets cheered the Finance Minister’s talk on consolidation with many public sector banks’ stock recording a surge and closing the day with more than three per cent gains over the previous day’s close.

 

17.06 hrs.                               (Shri P.C. Chacko in the Chair)           As my colleague before me was questioning here, who feels elated when consolidation of banks takes place? It is not the people who man the bank! It is not the customers for whom actually the banks function! It is the stock exchanges and those who invest in them that feel very elated. That is why the stock markets cheered the Finance Minister’s decision or deliberation.

          How did all this happen? Who initiated this? I remember that some years back when Mr. Leeladhar was heading the Indian Banks’ Association – it is an `association of bankers - a Committee was formed. That Committee first initiated this idea saying that now is the time that consolidation of a number of banks occurred in the country. The basic question is why is it necessary? Does it help our financial mechanism in the country, help our customers, our people, and our finances?

          Very recently Dr. K.C. Chakrabarty, who was Chairman & Managing Director of a bank, has become a Deputy Governor of the Reserve Bank of India. What did he say? He has very categorically stated very recently, last month, that time is not ripe for mergers. What should we understand from this? I would like to get an answer to this from the Minister. Does the RBI differ with the Government on the issue of merger of banks? When a Deputy Governor of the RBI, with many years of banking experience, comes out with a statement like that, should we say that the RBI is not in favour of mergers. “We have very few dominant players and consolidation will enhance the problem. Financial inclusion is more important than consolidation”. That was what Dr. Chakrabarty had said.

          What do we understand by financial inclusion? We have heard about the bank nationalisation of 1969. Banks have merged before nationalisation of banks. Banks have merged after nationalisation of banks. As has been very rightly stated by a DMK Member, when a bank is sinking the onus lies with the Government to help that bank out.

          So, the national bank is provided support to take over that bank to help the customers and the people at large of that area. When a bank is sinking, this type of support is necessary and merger takes place as it has happened relating to one Bank in Punjab when Global Trust Bank merged with it.  Mergers have taken place between two or some private banks with nationalised banks, but here the merger is taking place between the subsidiary with the State Bank of India. Both these banks – SBI is a national bank and State Bank of Saurashtra is a subsidiary of SBI – are running in profit.

          As I understand, banks are merged since 1959. There was a Bank of Bihar which merged with State Bank of India in 1959; National Bank of Lahore merged with State Bank of India in 1970. it is not that this is the first bank which is merging with SBI.  There were a number of banks which merged with SBI. These banks, subsidiary banks, have a history of their own.  These banks were created when feudal States were there and now, we do not have a State called Saurashtra; we do not have a State called Indore but Indore is there and it has its own history behind it.

          There is a Bank of Cochin which has merged with State Bank of India; New Bank of India also merged with Punjab National Bank in 1993; Punjab Cooperative Bank merged with Oriental Bank of Commerce in 1997; Sikkim Bank Limited merged with Union Bank in 1999.  So also the bank about which I was mentioning, Global Trust Bank merged with Oriental Bank of Commerce in 2004. 

          When this idea was floated it was during the UPA regime in the earlier avatar in 2004, as far as I remember, in August, the then Finance Minister very categorically stated that public sector banks would be encouraged to merge.   I would like to understand: Is this the policy of the present Government that you will encourage the public sector banks to merge?  At that time, the Finance Minister had stated that the Government would provide tax incentives for profitable public sector banks that merge.  Mr. Chidambaram had said: “It was important that the public sector banks should grow in scale and muscle.”           A number of banks are in the pipeline to be merged.  Very recently, I remember, one of the Chairmen saying specially the IDBI Chairman that I am in the look out for two banks whom we are in the process of merging them.  I am not going to state  which are those banks.  That is what the  Chairman said.  But it is in the pipeline and it may be taken up for merger. This only reminds us or we should remember as to what the Deputy Governor of RBI has said  that is not the right time to have a merge. But I have certain questions here.  At one point of time, I think the last year, the Chairman of SBI has very categorically said that we are in the process of merging SBI of Saurashtra, SBI of Hyderabad, SBI  of Indore, SBI of Patiala and SBI of Mysore with SBI. We know that SBI is a very big bank for us in our country. In the global situation, it has its own position.  It is a national bank, but by merging these banks with the SBI, a question needs to be answered – are you going to maintain the same branches and expand those branches in those areas as SBI? Already consolidation has taken place.

MR. CHAIRMAN : Please wind up.

SHRI B. MAHTAB CUTTACK): When in SBI, the Government is lowering its stake, what would be the position of stakes of these subsidiary banks? I do not know whether SBI Saurashtra is listed; SBI is listed; if SBI Saurashtra is not listed, how it is going to help consolidation and merger?

MR. CHAIRMAN: Please take your seat.

SHRI B. MAHTAB : I would say that I am not against merger of banks per se. But I would only remind the Government that when two organizations merge, a lot of activities have to take place so that both the personnel and the clients get the same service which they were getting in a smaller bank. That is very much required. I am not aware, whether SBI Saurashtra’s interest has been taken care of.

MR. CHAIRMAN: Please take your seat. The next speaker is Shri Jagdanand Singh.

SHRI B. MAHTAB : I would conclude by saying this – merger as such is not a bad idea; going in a very big way in a global scale, is not at all a bad idea, but at the same time, I would also remind the Government that when a merger takes place, let us not carry a weaek-link with another one – of course, SBI Saurashtra is not.

MR. CHAIRMAN: Shri Jagdanand Singh.

SHRI B. MAHTAB : But my question still remains – what is going to happen to other four subsidiaries? Do you have a time-frame for the mergers of those banks?

MR. CHAIRMAN: Only Shri Jagdanand Singh’s speech will go on record. Please take your seat.

(Interruptions) … * MR. CHAIRMAN: Before Shri Jagdanand Singh starts, I want to tell all the hon. Members not to take more than five minutes. There are seven more Members to participate in this.

     

श्री जगदानंद सिंह (बक्सर): सभापति महोदय, मैं सौराष्ट्र स्टेट बैंक निरसन और भारतीय स्टेट बैंक सब्सिडरी (संशोधन) विधेयक, 2009 के संबंध में अपनी बात रखने के लिए खड़ा हुआ हूं। मैं बहुत तकनीकी पक्ष की तरफ नहीं जाना चाहता हूं। इस देश में बड़े बैंकों द्वारा किस तरह से रीजनल इम्बैलेंसिस कायम हो रहे हैं, बिहार इसका बहुत बड़ा सबूत है। वित्त मंत्री जी का कथन है कि इस सारे विलय से सरकार का कोई लेना-देना नहीं है। लेकिन वित्त विभाग के अतिरिक्त सचिव ने सारे बड़े बैंकों की बैठक कर उनके मर्जर के लिए केवल राय ही नहीं बल्कि दबाव बनाने का प्रयास किया। मैं कह देना चाहता हूं कि नरसिंहन समिति ने बड़े बैंकों को विलय के लिए और केवल तीन-चार बड़े बैंक देश में रहें, इसके लिए प्रयास किया है। मैं यहां कहना चाहता हूं कि इन बैंकों का नेशनलाइजेशन हुआ था ताकि सोशल रिस्पांसिबिलिटी इन फाइनेंशियल इंस्टीटय़ूशन्स का रहे। अब मर्जर का सवाल क्यों है? यह सवाल इसलिए है कि इस राष्ट्र का जीडीपी तेजी से बढ़े और इन बैंकों की बड़ी क्षमता हो ताकि दुनिया के बड़े बैंकों से इनकी प्रतियोगिता हो सके। इसके साथ ही बड़े व्यापारिक घरानों को बड़े कर्ज और ऋण मुहैया कराया जा सके। यह सवाल उठता है कि क्या केवल 1000-2000 बड़े व्यापारिक प्रतिष्ठानों के लिए इस देश की सारी नीतियां बनेंगी? क्या हमारे वित्तीय संस्थानों का बड़ा स्वरूप उनके लिए बनाया जाएगा? हमारे देश के विविध इलाके हैं, जहां अनेक तरह की परेशानियों में लोग पड़े हुए आम जन हैं, क्या सरकार उनके बारे में भी सोचेगी?

          सभापति महोदय, मैं एक सवाल उदाहरण के रूप में आपके सामने रखना चाहता हूं कि आज बिहार में जो हमारे नेशनलाइज्ड बैंक्स हैं, उनके पास जमा तो बहुत कुछ होता है और  महाजनी व्यवस्था से इन बैंकों को, इन संस्थानों को, जनता को उबारने का काम करना था।  लेकिन आज बिहार में हमारा सी.डी. रेश्यो कहां खड़ा है। ये जितने बड़े बैंक्स हैं, यदि उनका ओरियन्टेशन केवल बड़े-बड़े लोगों, बड़े-बड़े प्रतिष्ठानों की तरफ रहेगा तो आमजन जो हमारी 90 फीसदी जनता है, जिन्हें छोटे ऋणों की आवश्यकता है, आज उन बैंकों के द्वारा उन्हें ऋण नहीं मिल पायेंगे और  बैंकों का जो ऋण का स्तर बढ़ता चला रहा है, यह कोई छोटे ऋणों के द्वारा नहीं, बल्कि  हमारे बड़े-बड़े कमर्शियल प्रतिष्ठान हैं, उन्हें ऋण देने के कारण  बढ़ती चली जा रही है। हम लोग परेशान है क्योंकि यहां कोई ऐसा सवाल नहीं है कि हम लोग कोई नई बात करने जा रहे हैं, बल्कि हो चुके कार्य पर मुहर लगाने के लिए यहां बिल आया है। जैसे सौराष्ट्र बैंक की समाप्ति हो गई और उसका स्टेट बैंक ऑफ इंडिया में मर्जर हो गया। इस तरह से करके भले ही वह एक बड़ा बैंक बन जाए। लेकिन एक रीजन, जहां एस.बी.आई. की ही एक संस्था थी, जहां उनके डिपाजिट्स भी आते थे, जहां लोगों को ऋण भी मिलता था, आज उसका नतीजा क्या होगा, क्योंकि यह बड़ा संस्थान बड़ी बातों के बारे में सोचेगा। जो हमारे पिछड़े इलाके हैं, जो बिल्कुल गरीबी और गुरबत में पड़े हुए हैं, उनके प्रति उसकी सोच समाप्त होती जा रही है। इन संस्थानों के जो सामाजिक दायित्व हैं, उन सामाजिक दायित्वों से अलग केवल व्यापारिक दृष्टिकोण के द्वारा ही केवल बैंकों के आकार को विलय या मर्जर के द्वारा बढ़ाया जाता रहेगा तो मैं समझता हूं कि इससे देश में रीजनल इम्बैलेंसेज और बढ़ता जायेगा। क्योंकि वे डिपाजिट्स कहीं से लेते हैं और जिस इलाके में बहुत सम्पन्न लोग हैं या बड़े व्यापारिक प्रतिष्ठान हैं, उन्हें वे कर्जा मुहैया करते हैं। इसलिए क्या बैंक्स, क्या फाइनेंशियल इंस्टीटय़ूशंस बड़े बना दिये जाएं कि छोटे-छोटे डिपाजिट्स को लेते जाएं, इलाके में रीजनल इम्बैलेंसिज बढ़ाते जाएं और ये सारे पैसे जो आम लोगों से एकत्र हों, उन्हें ले जाकर बड़े-बड़े व्यापारिक संस्थानों को दे दें। दुनिया के बैंकों से स्पर्धा के लिए बैंकों का विलय करने का कोई मकसद नहीं है।

          महोदय, आज हमारे देश में जो बड़े बैंक्स हैं, ये छोटे-छोटे बैंक्स ही आज बड़े बैंक्स बने हैं। ये अपनी मेहनत, अपने परिश्रम, अपने व्यापार और अपने मैनेजमैन्ट से बड़े बने हैं, ये विलय से बड़े नहीं बने हैं। इन बैंको को यदि बड़ा बनना है तो अपना क्रेडिट जनता के भीतर स्थापित करके बनना है न कि केवल विलय से बड़ा बनना है। मैं एक ही बात कहना चाहता हूं कि इसके पीछे मकसद क्या है कि जो बैंकों में करप्शन है, ये चाहे जितने भी बड़े हो जाएंगे, उनकी पारदर्शिता धीरे-धीरे खत्म होती जायेगी, ताकि उनके भीतर जो करप्शन है, मिसमैनेजमैन्ट है, उस बड़े आकार के भीतर छिपता जाए।

          मैं अंत में यही कहना चाहता हूं कि चूंकि यह बिल आया है, हम लोग तकनीकी रूप से सरकार का समर्थऩ करते हैं, इसलिए बिल का भी समर्थन हमें करना है। लेकिन निश्चित रूप से जो विलय का रास्ता सरकार ने अपनाया है और बड़े संस्थानों को बनाने का निर्णय लिया है, वह स्व. श्रीमती इंदिरा गांधी के नेशनलाइजेशन ऑफ बैंक्स की जो पालिसी आम जन के लिए थी, क्योंकि उस समय भी यही होता था कि बड़े लोगों को ऋण मिलते थे, लेकिन आमजनों को इन बैंकों के द्वारा व्यापार के लिए कर्जे नहीं मिल पाते थे। इसलिए नेशनलाइजेशन के बाद सरकार ने इस देश की पूंजी को अपने हाथों में लिया था, क्योंकि वह पूंजी भी जनता के द्वारा दी गई पूंजी थी और वह पूंजी जनता के काम आये, इसलिए उस समय हमारी नेशनलाइजेशन की नीति चली थी। अब इसके ठीक उलट आम आदमी से अलग व्यापारिक प्रतिष्ठानों के लिए , इस देश के जीडीपी को बढ़ाने के लिए , आम आदमी के भीतर समान रूप से आर्थिक सम्पन्नता लाने के लिए यह नहीं हो रहा है। जीडीपी के बढ़ जाने से हमारे आम आदमी के जीवन का स्तर नहीं बढ़ जाता। हमारे बैंक्स को कहीं न कहीं सामाजिक दायित्व की तरफ सरकार को ले जाना पड़ेगा और सामाजिक दायित्व के निर्वहन के लिए जो हमारी नीति थी, उसकी तरफ रहना पड़ेगा। इस सदन के भीतर हम केवल बैंकों के विलय के लिए कोई नियम या कानून बनाकर हम कोई बड़ी बात इस देश की जनता के सामने नहीं ला सकते। हमें लगता है कि जो हमारी नेशनलाइजेशन की नीति थी, वह ठीक उल्टी दिशा में जा रही है। इसे रोकना चाहिए और जैसे-जैसे रीजनल इम्बैलेंसेज हमारे क्रेडिट और डिपाजिट रेश्यो में विसंगति  बढ़ती जा रही है, उसे दुरुस्त करने के लिए आवश्यक है कि सरकार उसकी तरफ ध्यान दे।

          बिहार जैसे गरीब राज्य को जिसका जीडीपी रेशो बिलकुल निम्नतम स्तर पर है अर्थात् डिपाज़िट उठकर कही चला जाता है । इस डिपाज़िट का कहीं और चले जाने का मतलब, बड़े-बड़े संस्थानों का मतलब कि बड़े-बड़े लोगों को कर्जे देना, आम लोगों के लिये सामाजिक दायित्व का निर्वहन नहीं करना है।

          सभापति महोदय , मैं इन्हीं बातों के साथ इस बिल का समर्थन करता हूं ।

                                                                               

SHRI PRABODH PANDA (MIDNAPORE): Sir, I stand not to support but to oppose the State Bank of Saurashtra (Repeal) and the State Bank of India (Subsidiary Banks) Amendment Bill, 2009.

          Sir, I can just recollect the speech of the hon. Prime Minister in this august House.  He made a statement with regard to the global economic recession and he made a comment that the banking system of our country is not weak and that we are proud of our banking system. He also said that the Indian banking system is very strong.  At that time, I understood that he is certifying the banking system of our country.  But all of a sudden, on 10th June, it appeared in the newspapers that our hon. Finance Minister made a statement in favour of consolidation of banks.  He said that it is necessary and that it is urgently needed to consolidate all the banks to improve the standard of competitiveness of Indian banks globally and also to reduce the risk to financial stability.  It seems that it is a quiet following of globalization and the reforms policy.  It is the quiet shifting of the old stand of our country.

          The State Bank of India is the largest commercial bank of our country as far as Government banks are concerned.  Initially, it had seven associates and now if we leave the Indore Bank and the Saurashtra Bank, there are five remaining banks. They are State Bank of Travancore, State Bank of Patiala, State Bank of Bikaner and Jaipur, State Bank of Mysore and State Bank of Hyderabad.  I do not know what is there in the mind of the Government.  Are they going for merger of these subsidiaries?  If so, its mind should be clear.  So an agenda regarding discussion of the reforms of banks should be placed before the House.  It is understood that private banks are taking consolidation route in a big way.   But we do not know whether the Government will follow the same line or not.  This is not merely the subject of the executives or the Cabinet.  This is a fundamental thing.  This should be discussed in Parliament itself.  So, this is my first point.  This has not been done so far.

          Now what is the position so far as the global situation is concerned?  The banking system at the global level has faced a severe crisis.  But we are not facing such crisis and it is because the State sector banks and the public sector banks are doing well.  We have 30 public sector banks.  They seem to be in better health position.  They are scattered in every nook and corner of our country.  They are rendering services to a large scale of our people including farmers, poor people and the people at large.   They have to be encouraged to extend maximum help to the small borrowers. They cannot be of any help to them after the merger. How will the banks that are being merged be able to extend more facilities to the borrowers? This aspect is not understandable.

          What had been the realisation of the United States of America? It is worthwhile to mention here that the United States of America realised that, after the fall of the big banks and the financial institutions last year, the management of the big banks was a very difficult task as compared to managing the management of the smaller banks. Is it not being possible for our Government to understand what the US authorities have understood? The present international situation of an economic recession has been created out of that effect of merger. It is not only that merger would result in transforming human resources into a homogenous unit. What would happen to the management? What would happen to the employees? What would happen to the borrowers? All these aspects are involved in the case of a merger.

          Sir, I would only like to request the Government not to take this matter in a piecemeal manner. The total idea of merger should be subject to a discussion and without such a discussion being held, this sort of legislation should not be brought forward. It is worthwhile to mention here that thousands of employees of the banks are demonstrating in the streets against this move. They are protesting such an action. They are against this sort of a merger and even then, why is the Government going forward with this kind of legislation? I oppose this. 

         

श्री नारनभाई कछाड़िया (अमरेली):महोदय, मैं आपका बहुत-बहुत धन्यवाद करता हूं कि आपने मुझे इस मौके पर बोलने के लिए समय दिया। मैं सौराष्ट्र का ही रहने वाला हूं और आज मुझे सौराष्ट्र बैंक पर ही बोलने का मौका दिया गया है। मैं निवेदन करता हूं कि मैं जिस बात को रखने के लिए खड़ा हुआ हूं, उस पर पूरी तरह से ध्यान दिया जाए।

          महोदय, आज स्टेट बैंक ऑफ सौराष्ट अधिनियम 1950 निरसन करने और भारतीय स्टेट बैंक अधिनियम 1959 का और संशोधन करने वाले विधेयक पर मैं सौराष्ट्र, कच्छ की जनता की ओर से अपनी बात सदन के पटल पर रखता हूं।

          महोदय, जैसा कि आपको सूचित होगा कि पिछले पांच दशकों से अधिक समय से स्टेट बैंक ऑफ सौराष्ट्र, भारतीय स्टेट बैंक समूह की सौराष्ट्र, कच्छ क्षेत्र में एक लीड बैंक के रूप में कार्यरत था। ग्रामीण और आदिवासी क्षेत्र के लोगों के लिए मेरा अपना बैंक के रूप में कार्यरत सौराष्ट्र, कच्छ के आठ जिलों में सर्वाधिक शाखाएं किसानों की ऋण अदायगी, सरकारी राजस्वों का विनिमय, पेंशन भोगियों और स्वरोजगार हेतु दी जा रही वित्तीय सहायता के लिए इसकी भूमिका सर्वाधिक प्रमुख और लोकप्रिय रही है।

          महोदय, हाल के वर्षों में इसका भारतीय स्टेट बैंक में विलय कर दिया गया, जिसके परिणामस्वरूप इसके अस्तित्व पर काफी हद तक विपरीत प्रभाव पड़ा है। वर्षों से और अब तक ग्रामीण अंचलों के लोगों के मन में मेरा अपना ग्रामीण बैंक की जो छवि और पहचान थी, वह अब नेस्तनाबूद कर दी गयी है। इस बैंक की अपनी सर्वाधिक शाखाएं और जमा पूंजी शायद देश के अन्य वित्तीय संस्थानों से अधिक है, जो एक गौरव की बात है।

          महोदय, मैं माननीय वित्त मंत्री महोदय का ध्यान दैनिक जागरण के 21 नवंबर 2009 के दिल्ली संस्करण में एसबीआई बैंकों के विलय पर ब्रेक शीर्षक के अंतर्गत प्रकाशित समाचार की ओर आकर्षित करने जा रहा हूं। इसके अंतर्गत भारतीय स्टेट बैंक में अन्य पांच बैंकों, स्टेट बैंक ऑफ हैदराबाद, स्टेट बैंक ऑफ बीकानेर एंड जयपुर, स्टेट बैंक ऑफ मैसूर और स्टेट बैंक ऑफ त्रावणकोर के विलय पर सरकार ने ब्रेक लगा दी है।

          सभापति महोदय, इन पांच बैंकों की विलय की प्रक्रिया किन-किन कारणों से स्थगित करनी पड़ी, इस सवाल पर सोचना बेहद जरूरी है, जब कि स्टेट बैंक ऑफ सौराष्ट्र इन पांचों बैंकों के मुकाबले में हमेशा सर्वोपरि रहा है। पूंजी, बैंक शाखा के भवनों और ग्राहकों की संख्या भी सर्वाधिक थी। बैंकिंग लाभांश में भी इन स्टेट बैंकों के अलावा अन्य राष्ट्रीयकृत बैंकों की तुलना में सर्वोपरि रहा है तो फिर ये अन्याय सिर्फ स्टेट बैंक ऑफ सौराष्ट्र के साथ ही क्यों? अंग्रेजी अखबार इंडियन एक्सप्रेस, नई दिल्ली संस्करण के 20 जून, 2009 के उस समाचार की ओर आकर्षित कर रहा हूं, जिसमें कि ये प्रकाशित हुआ है कि स्टेट बैंक ऑफ इंदौर के भारतीय स्टेट बैंक में विलय की प्रक्रिया को सरकारी तौर पर मंजूरी दे दी गई है। ये समाचार भारतीय स्टेट बैंक के चेयरमैन ओ.पी. भट्ट के हवाले से यह समाचार प्रकाशित हुआ है, क्या यह भी सच है? क्या इन बैंकों का विलय करना सरकार की मजबूरी है या किसी दबाव के अंतर्गत है, जिसका सीधा फायदा निजी बैंकों को हो रहा है? क्या सरकार ने बैंक के मुनाफा या घाटे के अलावा बैंक के कर्मचारियों के हितों की रक्षा के लिए भी इनके विपरीत गंभीर परिणामों का भी कोई अवलोकन किया है?

          सभापति महोदय, एस.बी.एस. के विलय के साथ उनके ग्राहकों के साथ भारतीय स्टेट बैंक द्वारा भेदभावपूर्ण रवैया अपनाया जा रहा है, क्योंकि भारतीय स्टेट बैंक अमीरों का बैंक है, जब कि स्टेट बैंक ऑफ सौराष्ट्र गरीबों का बैंक होने का प्रतीक था। सौराष्ट्र-कच्छ क्षेत्र के कृषि स्वरोजगार और सरकारी योजनाओं के आम जनता तक पहुंचाने तथा इसके विकास में इस बैंक की प्रमुख भूमिका रही है। प्रत्येक तालुका और तहसील स्तर पर विशेष रूप से किसानों, बेरोजगारों, पेंशन भोगियों तथा विधवाओं एवं सरकारी वित्तीय विनिमय के लिए स्टेट बैंक ऑफ सौराष्ट्र के महत्व को कायम रखने के लिए उसे इसी नाम से और अलग अस्तित्व के रूप में बहाल कर दिया जाए, और अधिक खाखाएं खोलने के लिए वित्त मंत्रालय द्वारा और अधिक प्रयास किया जाना चाहिए ताकि कृषि क्षेत्र के विकास के लिए दिए जा रहे ऋण और सरकारी भुगतान को और अधिक सरल, सुचारु और कारगर बनाया जा सके।

          सभापति महोदय, वर्तमान में भारतीय स्टेट बैंक द्वारा स्टेट बैंक ऑफ सौराष्ट्र के मूल कर्मचारियों और प्रबंधन के साथ भेदभावपूर्ण रवैया अपनाया जा रहा है। उनकी सेवाएं, प्रमोशन और अन्य वित्तीय लाभांश के संदर्भ में भारतीय स्टेट बैंक का दृष्टिकोण नकारात्मक है। उनकी सेवाओं का भविष्य अनिश्चित हो गया है। भारतीय स्टेट बैंक के मूल स्वरूप के ढांचें में स्टेट बैंक ऑफ सौराष्ट्र का विलय औचित्य नहीं रखता है। इसकी पहचान ही गरीब और ग्रामीण जनता के लिए एक आस्था का प्रतीक माना जा रहा है और इनके रोजमर्रा के वित्तीय विनिमयों के लिए स्टेट बैंक ऑफ सौराष्ट्र का नाम एक पारिवारिक रूप से एक अभिन्न है, इसे पुन: स्टेट बैंक ऑफ सौराष्ट्र के नाम को बहाल कर दिया जाए ताकि हम आम जनता का विश्वास फिर से बहाल कर सकें।

          सभापति महोदय, सौराष्ट्र-कच्छ की राजधानी राजकोट के अलावा जामनगर, भावनगर, जूनागढ़, अमरेली, पोरबंदर, सुरेन्द्रनगर और भुज जैसे जिले, मथकों के जिला उद्योग केन्द्रों द्वारा बेरोजगारों के लिए स्वरोजगार योजनाओं के अंतर्गत दी जा रही वित्तीय सहायता का आबंटन भी स्टेट बैंक ऑफ सौराष्ट्र द्वारा ही किया जा रहा है। राजस्व पत्र तथा स्टाम्प पेपर का वितरण भी इसी बैंक से किया जा रहा है। अनपढ़, कम पढ़े लिखे, विधवा और अन्य सामाजिक रूप से पिछड़े लोगों के अपने बैंक खातों को खुलवाने और इसका नियमित रूप से उपयोग करने के लिए स्टेट बैंक ऑफ सौराष्ट्र में उनकी भाषा के अनुरूप और अधिक सरल रूप से अपनाए जा रहे प्रयोग भी बेनमुनेदार हैं। सौराष्ट्र-कच्छ के अलावा देश के अन्य भागों में कार्यरत बैंक की शाखाएं भी गुजरात की जनता और गुजराती लोगों के लए एक वरदान स्वरूप हैं।

          सभापति महोदय, मैं आपके माध्यम से माननीय वित्त मंत्री महोदय जी से उपरोक्त संशोधन करने वाले विधेयक पर पुन: विचार करने और स्टेट बैंक ऑफ सौराष्ट्र के मूल स्वरूप को बहाल करके उसे उसी की पहचान को कायम रखने के लिए मैं गुजारिश करता हूं, जिसे सौराष्ट्र-कच्छ का स्वाभिमान भी बरकरार रहेगा।

                                                                                                         

*SHRI PRASANTA KUMAR MAJUMDAR (BALURGHAT) : Hon. Chairman Sir, I take the floor to oppose the proposed merger of Bank of Saurashtra with State Bank of India.  Since 1992, the year when the Government of India adopted the policy of liberalization, we have been watching that the profit-making Navaratna companies are being gradually captured by the big industrial honchos.  They are having monopoly over those companies.  It is seen that in Saurashtra, almost all the financial institutions are in the hands of the private players whereas the Government is only looking after the law and order situation.  It seems that it has lost control over the market.  The private industrialists are thus trying to influence the economic policy of the country.  A day may come when the law of Diminishing Returns will operate.  We have to think of this aspect and decide accordingly.

          Bank of Saurashtra is similar to State Bank of India.  It provides credit facilities to small and marginal farmers, small traders etc.  Both the banks are giving such loans.  There are more than 500 or 600 branches of the Bank of Saurashtra.  SBI too has numerous branches.  It always so happens that people are encouraged to take loans from the banks which are known to them, which they can relate to.  As SBI or Bank of Saurashtra are nationalized banks, there is no risk of failure too.  Reserve Bank of India is at the helm to regulate the entire banking system. Then why are you insisting on merger? 

          Secondly, whether the employees of Bank of Saurashtra receive more salaries when it is merged with SBI? Will their allowances increase after merger?  Or whether the higher level officers get matching remuneration in SBI?  Many employees are attached with various other institutions and are earning lots of money.  The question is whether that income will also be added or not.  Whether the entire responsibility will be borne by the State Bank of India. It needs to be ascertained and the financial liability also needs to be gauged.  All these issues must be taken into consideration.  During the Indira Gandhi regime, most of the lending institutions were owned by kings and wealthy persons.  They used to protect the interests of the rich and overlooked the needs and aspirations of the common people of the country.  But the situation has changed now.  The question of privatization and nationalization is no more the core issue.  What is the problem in having many banks as long as they do not fail?  We have to resolve the minor problems that crop up between the employees and the management.

          There is a need to pump in huge funds in the economy but that capital should never be foreign capital; that should be indigenous capital.  I hear that even Life Insurance is going to foreign hands. 26% is already with them – now about 49% share will be controlled by private players.   All the profit-making organizations are being privatized surreptitiously.  This should not be allowed.

          With these words I once again vehemently oppose this Bill and thank you for giving me the opportunity to speak on the subject.

SHRI S.S. RAMASUBBU (TIRUNELVELI):  Sir, I strongly support this Bill. The State Bank of Saurashtra was constituted under the State Bank of Saurashtra Act, 1950 as amended by the State bank of India (Subsidiary Banks) Act, 1959. Now, the State Bank of Saurashtra will come under the purview of the SBI.

          After the nationalisation of fourteen banks in our country by our beloved leader, Shrimati Indira Gandhi, our financial system and monetary system have become strong.  Most of the capitalist countries, like America and England, and even some communist countries are suffering because of lack of strong monetary and financial system.  But our system is strong.  Even during the recession our system was strong.  Our country’s monetary system is big, famed and a strong one. 

That is why in the global-world competition, we have strong financial system and our country is growing all the way.

          Sir, our Communist friends are telling that these subsidiary banks, like the State Bank of Saurashtra and also the State Bank of Indore, the State Bank of Travancore, the State Bank of Patiala, the State Bank of Bikaner and Jaipur, the State Bank of Mysore and the State Bank of Hyderabad are the subsidiary banks of the State Bank of India.  The State Bank of India is a nationalised bank and it is an apex bank in our country.    It is doing a number of functions.  Now, we have to face the competition of the world-level great banks. That is why our Government took the decision – not only our Government, but all the managements of the subsidiary banks – took the decision to merge with the State Bank of India. These subsidiary banks will come directly under the State Bank of India.   It is a correct notion and it is a very strong notion of the subsidiary banks to merge with the State Bank of India. 

          Sir, the State Bank of India is very strong. It will be very beneficial to compete with the ICICI Bank which is a private, world-level bank.  In the global scenario, most of the private banks come to our Indian banking system.  Then, we have to compete with each other and we have to consolidate our banking system.  We have to make the banking system a strong one. Our State Bank is there in all the places where poor people are given credit by the State Bank of India.  Most of the employees of the State Bank are taking advantage and they are taking it as their privilege that they are working in the State Bank and not in the State Bank of Bikaner and Jaipur or any other subsidiary bank.  If it is a subsidiary bank, then there may not be some benefits and when they are merged with the State Bank, there is a strategy for us.    

          Sir, I would like to point out here that our Communist friends have completely forgotten the employees.  Our UPA Government is giving more importance to employees who are working in the banks.  The employees of the State Bank of India are getting the status also.  Here, I would like to point out one thing that when subsidiary banks are merged with the State Bank of India, there is some apprehension among the employees whether the status will be given to them or not and whether promotions will be given to them according to the State Bank of India rules.  They require all these things. I would like to mention here that we are giving equal importance to all the employees. 

          Secondly, most of the hon. Members have told that five or six subsidiary banks are now going to be merged with the State Bank of India.  I want to say here one thing that it is not the privatisation of the bank.  They are going to be merged with the State Bank of India which is the nationalised bank. These nationalised banks are going to be merged with the other nationalised bank. 

          I want to tell here one thing that it is not a privatisation.  These five or six banks will survive as per the rule of the bank.  They will survive in all the places and they are not going to be affected. This is the status quo they are going to maintain.   At the same time, I would like to mention here that in the rural areas, the State Bank of India is having branches in all the places. 

I would also say that the strength of the employees also must be improved and then only we can compete with the foreign banks. 

          Our Communist friends are forgetting all these employees.  It is only the Congress Government which is giving more importance to the employees.    So, we have to give more powers to the employees of these nationalised banks.  This is my humble request to the hon. Minister. 

          Sir, with these few words, I support this Bill.

         

MR. CHAIRMAN : Now, the hon. Minister to reply.

… (Interruptions)

SHRI JAI PRAKASH AGARWAL (NORTH EAST DELHI): Sir, I asked for only two minutes.

MR. CHAIRMAN: I called your name. You were absent. Now, if you want, you can take two minutes. Hon. Minister, let him take two minutes.

श्री जय प्रकाश अग्रवाल : महोदय, मैं दो मिनट में अपनी बात समाप्त करूंगा।  मंत्री जी, जो बिल लाये हैं, मैं उसका समर्थन करता हूं और जो बातें आपने रखी हैं, उसके साथ मैं अपने आपको भी जोड़ता हूं।  हमारा एक मजबूत देश है, मजबूत आर्थिक नीति है और आज हमारे देश के बैंकों का सारी दुनिया में नाम है।  स्टेट बैंक को लोग बड़ी अच्छी नजर से देखते हैं और जो भी काम स्टेट बैंक करता है, आर्थिक रूप से जो हमारी नीतियां हैं, उनको आगे बढ़ाने के लिए करता है।  हमारी जो सोशल आब्लिगेशंस हैं, उनको भी यह पूरा करता है।  मैं इसी संबंध में दो-तीन मुद्दों की तरफ आपका ध्यान दिलाना चाहता हूं।

          पहली बात, इंदिरा जी के जमाने में बैंकों का राष्ट्रीयकरण हुआ और उसके बाद गरीबों के लिए बैंकों के दरवाजे खोले गए।  शायद उसमें कुछ कमी आयी है।  आज जो छोटे व्यापारी हैं, जिनको पैसे की जरूरत होती है या हमारे जो एक्सपोर्टर्स हैं, जो फॉरेन करेंसी अर्न करते हैं, आज उनको दिक्कत होती है।  बैंकों में आज इतनी ज्यादा कागजी कार्यवाही होती है, जिसकी वजह से वे तकलीफ में आते हैं।  मैं आशा करता हूं कि इस मौके पर मंत्री जी यहां हैं, वह इस ओर थोड़ा ध्यान देंगे।  जो कागजी कार्यवाही है, वह इतनी ज्यादा होती है कि जो छोटा व्यापारी है, उसके बस का नहीं होता कि वह बैंकों में जाकर लोन ले सके।  उसको आज वहां तकलीफ होती है।  बहुत सारे ऐसे एरियाज हैं, जैसे हमारी माइनेरिटी अफेयर मिनिस्ट्री है, जिसके सलमान खुर्शीद जी मंत्री हैं, उन्होंने कहा है कि माइनेरिटी के जो एरियाज हैं, वहां बैंकों की शाखायें खुलेंगी।  माफ कीजिए, कोई भी बैंक वाला वहां जाकर अपनी शाखा खोलने को तैयार नहीं होता।  वह कहता है कि यह सी-कैटेगरी एरिया है, हम वहां जाकर बैंक की शाखा नहीं खोलेंगे।  इससे लोगों को दिक्कत होती है, वहां रहने वालों को दिक्कत होती है।

          महोदय, जो गरीब इलाके हैं, जहां गरीब औरतें हैं, जिनके लिए पेंशन आती है या जो छोटे व्यापारी हैं, वे बैंक एकाउंट खुलवाने कहां जाएंगे? वह नई दिल्ली तो खाता खोलने नहीं आएंगे।  उनको इसमें बहुत दिक्कत होती है।  मैं आशा करता हूं कि आप कोई ऐसी गाइडलाइंस देंगे, जिसमें उनको भी इसका फायदा हो।

          आपकी जो ब्रांचेज हैं, आप कभी उनको विजिट करें।  जमाना बीत गया, पचास-पचास साल से उन्हीं कमरों में आपके बैंक्स चल रहे हैं।  आज वोल्यूम बढ़ गया है, बैंक खाते बढ़ गए, लेकिन उन ब्रांचेज का जो एन्वायर्नमेंट है, उसकी बहुत बुरी हालत है। मैं आशा करता हूं कि इस ओर भी आप ध्यान देंगे।

          एक सोशल आब्लिगेशन यह भी था कि जो बैंक हैं, वह खेल और खिलाड़ियों की तरफ भी ध्यान देंगी।  आज कितनी बार किसी को कह दो, मुझे नहीं लगता, आप मालूम करिए, शायद उसका कुछ परर्सेंटेज आपने तय कर रखा है कि जो पब्लिक सैक्टर बैंक्स हैं, वह इतना हिस्सा खिलाड़ियों या खेलों पर खर्च करेंगे।  जरा उसका ऑडिट करा लें, मालूम कर लें कि कितना, कौन, कहां दे रहा है या नहीं दे रहा है?  हम कॉमन वेल्थ गेम्स की तरफ जा रहे हैं।  आपके पास एक साल बचा हुआ है।  मैं आशा करता हूं कि इस ओर ध्यान देकर इसे पूरा करेंगे।  

          महोदय, एक अंतिम प्वाइंट, जो मुझे समझ में नहीं आया है।  आपने लिखा है कि स्टेटमेंट आफ आब्जेक्ट एंड विजन्स।  माफ करिए, आप पूरा पढ़ लीजिए, इसमें आपने विजन कहीं नहीं लिखे।  स्टेटमेंट आफ आब्जेक्ट्स तो लिखे हैं, सब्जेक्ट भी लिखे हैं, लेकिन विजन नहीं लिखे।  मैं आशा करता हूं कि आप थोड़ा सा इस बारे में सदन को बतायेंगे कि किसलिए आप यह लायेंगे।  मैं इसका भरपूर समर्थन करता हूं।

 

SHRI NAMO NARAIN MEENA:  Sir, at the outset, I would like to say that 12 hon. Members have participated in the debate. I thank them all. Some hon. Members have supported it; some have some concerns and some have some apprehensions about this Bill. I will try to answer their queries and satisfy them.

          First of all, I would like to inform the hon. Members that the Indian banking sector is no stranger to the phenomenon of mergers and acquisitions across the banks. Since 1961 till date, there have been as many as 79 bank amalgamations in the Indian banking system.   Out of that, 46 amalgamations took place before the nationalisation of banks in 1969 while the remaining 33 occurred in the post-nationalisation era.

          Several hon. Members raised the question about the policy of consolidation. There was a Calling Attention discussion also on this subject raised by Shri Gurudas Dasgupta and the hon. Finance Minister gave a detailed reply. However, I would like to inform hon. Members that the current policy of the Government on consolidation leaves the initiative for consolidation to come from the management of the bank with Government playing a supportive role as the common share holder. No directive on consolidation is being issued either by the Government or by the Reserve Bank of India. The Boards of the banks themselves have to take a decision in this regard based on the synergy levels of merging the entities. Therefore, it is the decision of the Boards of the banks whether to merge or not to merge. Since the Government is the share holder, it comes to us for approval and then it goes to the Reserve Bank of India again for approval. This decision was taken by the Boards of the two banks and it was approved by us.

          I would like to state as to what are the advantages of the merger. Smaller banks have their limitations whereas bigger banks have certain advantages. Customers in the bigger banks get better banking services with larger geographical coverage of branches, ATMs, network, improved systems and procedures, technological advantage, cross cultural human resources and banking services. Mergers have been going on and bigger banks have a large area of network in the entire country they have their branches outside the country also.

          Another issue was raised that the Government is pressing hard for the merger. That there was a meeting in Delhi and in that meeting, among other issues, the views of some of the CMDs on consolidation were taken by the Additional Secretary, but no decision on consolidation or merger was taken. Certain committees have looked into this matter. Even in 2004, the Indian Banks Association appointed a Working Group to examine legal, regulatory and other related issues for consolidation in the banking industry. The Working Group submitted its suggestions to the Government in October, 2004, inter alia, supporting the idea of consolidation in the sector.

MR. CHAIRMAN : Hon. Minister, please take your seat for a minute.

          Hon. Members, it is 6 o’clock now. If the House agrees, we may extend the time for sitting of the House till the passing of this Bill and few ‘Zero Hour’ submissions are made. I hope the House agrees.

SEVERAL HON. MEMBERS: Yes.

MR. CHAIRMAN: Hon. Minister, you may continue now.

 18.00 hrs. श्री नमो नारायन मीणा :       सुमित्रा जी ने भावुकतापूर्वक कई सवाल उठाए। मैं आपसे अनुरोध करना चाहूंगा कि इस तरह का कोई इरादा नहीं है कि हम जबरदस्ती किसी का मर्जर करें। आपने एक लीगल प्वाइंट और उठाया था कि इसे पहले पार्लियामैंट में आना चाहिए। इस संबंध में मैं आपसे अनुरोध करना चाहूंगा -

          ‘Section 35 of the State Bank of India Act 1955 provides the legal framework for acquisition of banking institutions, including a public sector bank by the State Bank of India.  Though the provisions of the State Bank of India Act 1955 do not expressly so require the scheme of acquisition of the State Bank of Saurashtra by the State Bank of India, it was laid in both the House of Parliament, post-merger.  There is no legal infirmity under the law कि हमें पहले आना चाहिए। हमने बाद में आकर आपको बताया, इसमें कानूनी अड़चन जैसी कोई बात नहीं है।

          Several Members have raised questions about the service conditions of the employees of State Bank of Saurashtra.  Here I would like to tell them that suitable clauses have been incorporated in the acquisition of State Bank of Saurashtra Order 2008 so that the pay and allowances or the compensation to the employees of merging entity are not altered to their disadvantage.  They will not be put to disadvantage as far as their service conditions are concerned.

          One apprehension was raised by certain Members that the rural branches of the Bank of Saurashtra will be closed.  As you know, our Government believes in financial inclusion.  Financial inclusion is being accorded highest priority by the Government.  All efforts are being made to cover every section of the population after merger.   No rural branches are being closed after the merger.  There should be no apprehension at all on this count.

          I would like to give you certain figures about this merger.  At the time of Independence, there were only 5,277 bank branches in the country.  At the time of nationalisation in 1969, there were 8,262 branches.  Now, there are 82,252 branches. Our Government has a policy of expansion.  We have asked the banks to go to rural areas, find out the possibilities and more and more banks should be opened in the rural areas.  In the next two years, roughly 2000 banks branches are being planned to be opened. Therefore, we believe that more and more population of the country should be linked with the banks.  That is our policy.

          Broadly, the employees, the shareholders and the customers constitute stakeholders of the bank.  While examining the merger proposal, Government will keep in view the interest of all the stakeholders, including employees and merging banks also. 

          In the end, I assure all the Members that I have noted down their apprehensions, their suggestions and I would request the House to approve this Bill.

          Sir, I would, therefore, commend that the State Bank of Saurashtra (Repeal) and the State Bank of India (Subsidiary Banks) Amendment Bill, 2009 may be passed by this House.

         

MR. CHAIRMAN : Now, Shri Sampath, you can put only one question.

SHRI A. SAMPATH : Will the hon. Minister give an assurance to this august House that the other associate banks of the State Bank of India will not be merged? Or is it the policy of the Government to make all these associate banks merged with the State Bank of India and to make it as a monolith and an adjunct of the Government of India like the Income-Tax Department?

MR. CHAIRMAN: Mr. Minister, if you want to reply, you can reply; otherwise you need not reply to him.

          Shri Sampath, you can write to the Minister or the Minister will send you the reply personally.

SHRI A. SAMPATH : Yes, Sir.

 

MR. CHAIRMAN: The House shall now take up motion for consideration of the Bill.

          The question is:

“That the Bill to repeal the State Bank of Saurashtra Act, 1950 and further to amend the State Bank of India (Subsidiary Banks) Act, 1959, be taken into consideration. ”   The motion was adopted.
MR. CHAIRMAN: The House shall now take up clause by clause consideration of the Bill.
          The question is:
                    “That clauses 2 to 11 stand part of the Bill.” The motion was adopted.
Clauses 2 to 11 were added to the Bill.
Clause 1, the Enacting Formula and the Long Title were added to the Bill.
MR. CHAIRMAN:  Now, the hon. Minister may move that the Bill be passed.
SHRI NAMO NARAIN MEENA: I beg to move:
                    “That the Bill be passed.” MR. CHAIRMAN: The question is:
                    “That the Bill be passed.”                                           The motion was adopted.
     
MR. CHAIRMAN : Now, we take up ‘Zero Hour’. 
          Shri Prasanta Kumar Majumdar.