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 8]

Constituent Assembly Debates

Constituent Assembly Debates On 7 September, 1949 Part Ii

CONSTITUENT ASSEMBLY OF INDIA - VOLUME IX Wednesday, the 7th September 1949 The Honourable Rev. J. J. M. Nichols Roy : I suppose, Sir, it may be all right. Mr. President, Sir, I am very thankful to Dr. Ambedkar for the explicit way in which he has put the position before this House regarding Shillong Municipality. I think this House has understood that the Shillong Municipality is composed of two areas which were called before the British area and the Mylliem State area, and no act of the Provincial Legislature or of Parliament could be applied to this Mylliem State area unless agreed to by the Mylliem State authorities; but for municipal purposes the Mylliem State had given the power to the local Government and that is only for municipal purposes. The land still belongs to the Mylliem State. Therefore, Sir, the power of the District Council should remain over this area; and as it is understood from the Ministry of States this Mylliem State is going to be united with the District Council, this area should form part of the District Council and will be under the power of the District Council as regards land. The same conditions will be kept but all the municipal laws will apply there. At the same time, Sir, according to this the proviso which Dr. Ambedkar has' moved regarding the Khasi and Jaintia Hills, it is stated that the Khasi States will be included in that area. For this reason, I believe that the pressure that has been put before the House is very reasonable. From the standpoint of the people the tribal people should live in that area; they would like to have the same rights and privileges which they had before, but according to this proviso even the judiciary of the Mylliem State will not be functioning there. Because paragraphs 4 and 5 have already excluded the judicial power of the District Council over this area. That to my mind, Sir, is a great concession in order to pacify the feelings of the people who are not tribal people. It has been really a great concession and a sacrifice also to the tribal people to allow these areas to be altogether under the power of the regular court instead of going to the District Court. Sir, I do not feel very happy about this, but under the present conditions of the people of Shillong and the feelings of all classes of people, I felt that this was a compromise that was arrived at between myself and the other parties.

Shri Rohini Kumar Chaudhuri : Is the honourable Member opposing the suggestion put forward by the Honourable Premier of Assam with regarding to paragraph 10(d) ?

The Honourable Rev. J. J. M. N. Roy : I am not opposing. I have already said, I do not want to be disturbed. I have to leave and go away to Assam today, Sir. What I want to say is that this compromise that has been arrived at is according to the ideas placed before the House and the amendment proposed by the Drafting Committee is acceptable considering all thepossible conditions and also the feelings of all the parties and therefore, I support the amendment that has been placed before the House by Dr. Ambedkar.

I am sorry, Sir, I have to be in a hurry because I have to leave today; otherwise I would have taken more part in this discussion. I thank the Drafting Committee for all that they have done in order to realize the position of this difficult situation there in Shillong.

Shri B. Das (Orissa : General) : Sir, before I give my vote for the amendment may I know if this will not lead to disenfranchisement of large number of citizens in Shillong and is the deprivation of civil liberties, of rights and privileges of a section of the people that live today in the Shillong Municipality ? I should like to say that a sovereign body like ours should not deprive the civil liberties of those people. When I heard Rev. Nichols-Roy, I felt clear in my mind that he wants to perpetuate the old order of things. He does not want the inclusion of 10(2) (d) in the proviso that the Honourable President has recommended. Let Dr. Ambedkar explain to us as to why does he want to disenfranchise those people ?

Why does he want to take away the civil liberties of people who have enjoyed them for years in the Shillong Municipality ? Part of my observations apply also to Dimapur. Dr. Ambedkar has changed his views ten times this morning and I am left no wiser. Sir, I may be a fool in this House but I just want the House to know that what Rev. Nichols-Roy said is only in continuation of the "two-nation theory".

Mr. President: You did not hear him.

Shri B. Des: I am sensing him. I am very sorry that a great liberator like Dr. Ambedkar should introduce such an anachronism in his amendment No. 331 to para 19(2) of the Sixth Schedule, which disenfranchises the civil liberties of people of the Shillong Municipality and makes the people of educated class to depend on primitive people. Sir, I hate the provision of Sixth Schedule whereby you are perpetuating primitive conditions of life. I have warned you yesterday and I warn you again. The British spies through help of British and American missions and Communists are coming through these tribal areas and for that Reverend Nichols-Roy will be held responsible.

Shri T. T. Krishnamachari : Sir, the question be now put.

Mr. President: I shall now put the amendments to vote.

The question is :

"That after Paragraph 16 of the Sixth Schedule, the following paragraph be inserted "16A. Provisions applicable to areas specified in Part IA of the Table appended to paragraph 19.
(1) Notwithstanding anything contained in this Constitution no Act of Parliament or of the Legislature of the State shall apply to any tribal area specified in Part IA of the Table appended to paragraph 19 of this Schedule unless the Governor by public notification Be directs; and the Governor in giving such directions with respect to any Act may direct that the Act shall in its application to the area or to any specified pan thereof have effect subject to such exceptions or modifications as he thinks fit.
(2) The Governor may make regulations for the peace and good government of any such tribal area and any regulation so made may repeal or amend any Act of Parliament or of the Legislature of the State of any existing law which is for the time being applicable to such area. Regulations made under this sub-paragraph shall be submitted forthwith to the President and until assented to by him shall have no effect."

The amendment was negatived.

Mr. President : Amendment moved by Dr. Ambedkar, paragraph (1).Shri H. V. Kamath (C. P. & Berar : General) : On a point of information, Sir, have your suggestions been accepted by Dr. Ambedkar on behalf of the Drafting Committee ?

Mr. President : Yes. Therefore I am going to put the paragraphs separately. The question is :

"That with reference to amendments Nos. 150 and 151 of List I (Seventh Week), for paragraph 19 and the Table appended to it, the following paragraph and Table be substituted:--
"19. Tribal areas.-(1) The areas specified in Parts I and II of the Table below shall be the tribal areas within the State of Assam."

The amendment was adopted.

Mr. President : The question is : Paragraph (2).

"(2) The United Khasi-Jaintia Hills District shall comprise the territories which before the commencement of this Constitution were known as the Khasi States and the Khasi and Jaintia Hills District, excluding any areas for the time being comprised within the cantonment and municipality of Shillong, but including so much of the area comprised within the municipality of Shillong as formed part of the Khasi State of Mylliem.

Provided that for the purposes of clauses (e) and (f) of sub-paragraph (1) of paragraph 3, paragraphs 4 and- 5. paragraph 6, and sub-paragraph (2), clauses (a), (b) and (d) of subparagraph (3) and sub-paragraph (4) of paragraph 8. and clause (d) of sub-paragraph (2) of paragraph 10 of this Schedule, no part of the area comprised within the Municipality of Shillong shall be deemed to be within the District."

The amendment was adopted.

Mr. President: The question is: Paragraph 3.

"(3) Any reference in the Table below to any district (other than the United Khasi Jaintia Hills District) or administrative area, shall be construed as a reference to that district or area on the date of commencement of this Constitution:
Provided that the tribal areas specified in Part II of the Table below shall not include any such areas in the plains as may, with the previous approval of the President, be notified by the Governor of Assam in. this behalf."

The amendment was adopted Mr. President : Table. Parts I and II. The question is:

Table PART I
1. The United Khasi-Jaintia Hills District.
2. The Garo Hills District.
3. The Lushai Hills District.
4. The Naga Hills District,
5. The North Cachar Hills.
6 The Mikir Hills.

PART II

1. North-East Frontier Tract including Balipara Frontier Tract, Tirap Frontier Tract. Abor Hills District, Misimi Hills District.

2. The Naga Tribal Area.

The amendment was adopted.Mr. President : The question is :

"That paragraph 19, as amended, and the Table, Parts I and If, stand part of the Sixth Schedule".

The motion was adopted.

Paragraph 19, as amended, and the Table, Parts I and II were added to the sixth Schedule.

       _______________                                                                       Paragraph 1     Mr. President: There is a suggestion that we reopen amendment No.99 and add one more sub-clause to it:

    'That after clause (a) of sub-paragraph (3) of paragraph 1 of the sixth Schedule, the following be inserted:
        (aa) exclude any area from part I of the said Table,"

    This gives power to the local Government to exclude any area. As a matter of fact, it is included in sub-clause (d) which says "diminish the area of any autonomous district". But, to make it beyond all question, this is sought to be added.

    The question:

    "That after clause (a) of sub-paragraph (3) of paragraph 1 of the Sixth Schedule the following be inserted:-
        (aa) exclude any area from Part I of the said Table,"

                                                                The amendment was adopted.

                                                                        ______________                                                                             Paragraph 20     The Honourable Dr. B.R. Ambedkar: Sir, I move:

    "That after paragraph 19, the following new paragraph be inserted:
    '20 Amendment of the Schedule-(1) Parliament may from time to time by law amend by way of addition, variation of repeal any of the provisions of this Schedule and when the Schedule is so amended, any reference to this Schedule in this Constitution shall be construed as a reference to such Schedule as so amended.
    (2) No such law as is mentioned in sub-paragraph(1) of this paragraph shall be deemed to be an amendment of this Constitution for purposes of article 304 thereof."

    Prof. Shibban Lal Saksena: Sir, I beg to move:

    "That in amendment No. 153 of List I (Seventh Week), for the proposed new paragraph 20, the following be substituted:-
    '20. Parliamentary Commission and Amendment of the Schedule- (1) As soon as may be after the commencement of the Constitution but not later than two years thereafter, there shall be constituted a Parliamentary Commission consisting of fifteen members of whom ten shall be elected by the House of the People and five shall be elected by the Council of States in accordance with the system of proportional representation by single transferable vote.
    (2) It shall be the duty of the Commission to investigate the entire problem of the tribal areas of Assam and to make recommendations to the President as to,-
        (i) ways and means by which the tribal people may rise up to the level of the rest of the population educationally and economically so that at the end of a period of ten years since the commencement of the Constitution, these special provisions for the tribal people and the tribal areas in Assam may not be necessary and may be abolished, and
        (ii) legislation that should be undertaken by Parliament to revise this Schedule with the above-mentioned purpose in view.
    (3) On receiving the report of this Parliamentary Commission, Parliament may be law amend by way of addition, variation or repeal any of the provisions of this Schedule, and when the Schedule is so amended, any reference to this Schedule in this Constitution shall be construed, as a reference to such Schedule as so amended.
    (4) No such law as is mentioned in sub-paragraph (3) of this paragraph shall be deemed to be amendment of this constitution for purposes of article 304 thereof."

    Sir, in the last two paragraphs of my amendments, I have kept the two clauses of the amendment which has been moved by Dr. Ambedkar and I have added only the first two clauses. I want that the conditions in the tribal areas should be investigated by a Commission. The debate during the last two days has shown that most Members here do not know anything about the province of Assam. In fact, Mr. Rohini Kumar Chaudhuri went so far as to say that event the Prime Minister of Assam was not fully aware of the conditions and that many of these representatives have not gone to some of those areas. I think this is a very important problem, particularly because Assam is a frontier province. In the last war, it was a most important area. Therefore, I think that the ultimate destiny of these areas must be a matter of concern not only of Assam, but of the whole country.

    I therefore want that after the new elections according to the new Constitution, the new Parliament should appoint a Commission and that Commission should consist of members of both the Houses. This Commission should investigate into the conditions and make a report, and according to that report, Parliament must then make legislation. The aim should be that at least within ten years we should be able to absorb these people in the rest of the population and they should form an integral part of the entire population of Assam. During this interval, this Schedule, if it is necessary, should be changed. In fact, yesterday Dr. Ambedkar told us that he has tried to follow a middle course policy between two extremes. But he admits that we want these people to become one with the rest of the people. I feel, Sir, that whenever there have been separate electorates, the result has been more separation and no attempt at assimilation has succeeded them.

    What I am afraid of  this. Although in the present condition of these tribes, it would be necessary to provide ample safeguards for them, and not to introduce any violent changes in their economy, I do think that something should be done to remove the separation and to effect a gradual assimilation of these people in the whole population of the province.. I therefore suggest, that because the House is not aware of the conditions of the people there, and the people of Assam are divided on this subject, provision should be made in this Constitution for this Commission. It may be said that there is already a Commission provided for in paragraph 16. That is a Commission which will report to the Governor mainly on three subjects which fall within the province of the Governor himself. I want the entire Schedule to be changed according to the report of the Commission. Of course, the power is there and parliament can always do that. But, Parliament will not have any information about the conditions of these tribes. Besides, Parliament may not exercise that power unless it has got all the information before it. Therefore I say this should be laid down in the Constitution itself that within two years or as soon as may be possible, there should be a Commission which should make a report on which Parliament should proceed to revise this Schedule.

    Shri Brajeshwar Prasad: Mr. President, I rise to support the idea of a Commission. I am not clear in my own mind whether it should be a parliamentary commission consisting of members of the Houses-both the Upper and Lower Houses-or it should be a body appointed by the President. by the President. I feel that members of the Houses of Parliament will not be in a position to discharge the functions properly because they are laymen. They are not acquainted with tribal problems especially tribal problems on the borders of Assam which are of a very complicated nature. I have already placed my views more than once in this House. I feel that this body should consist of members who are experts, who know the problem of these areas and who have an appreciation of the realitites of the situation, who understand the international importance of these areas. I am not in favour of the members of the Houses because I have a felling in my mind that these members may tilt the balance in favour of provincial autonomy. I want both the areas specified in Parts I and II to be certainly administered areas and therefore I am of opinion that provincial members should not be allowed to become members of this body.

    Secondly, I feel that my Friend Mr. Saksena has not properly drafted this amendment. At one place-I am referring to clause (2) (i)-he says that the Commission shall not have the power to recommend the complete repeal of the Sixth Schedule before the end of ten years and then he says in clause (3)-'On receiving the report of this Parliamentary Commission, Parliament may by law amend by way of addition or repeal any of the provisions of this Schedule'. Sir, Parliament according to (2) (i) has not got the power. The Commission has not got the power to recommend the repeal of the entire Schedule, but my friend says in clause (3) that such a thing can be done. Then in sub-clause (ii) of clause (2), there is the following-

    "legislation that should be undertaken by Parliament to revise this Schedule with the above mentioned purpose in view.;
    If after the word revise' the word 'or repeat' had been there, it would be far more satisfactory. I feel that this Commission is very very necessary. Of course it is left open to Parliament to appoint a Commission whenever it likes. What my Friend Mr. Saksena wants is to bind the Government and Parliament to appoint a Commission within a period of two years from the date of the commencement of this Constitution. On the whole I am glad to support the amendment moved by my Friend Mr. Saksena.
    The Honourable Dr. B.R. Ambedkar: I do not accept the amendment.
    Mr. President: The question is:
    "That in amendment No. 153 of List I. for the proposed new paragraph 20, the following be substituted:-
    '20. Parliamentary Commission and Amendment of the Schedule-(1) As soon as may be after commencement of the Constitution, but not later than two years thereafter there shall be constituted a Parliamentary Commission consisting of fifteen members of whom ten shall be elected by the House of the People and five shall be elected by the Council of States in accordance with the system of proportional representation by single transferable vote.
    (2) It shall be the duty of the Commission to investigate the entire problem of the tribal people and the tribal areas of Assam and to make recommendations to the President as to,-
        (i) ways and means by which the tribal people may rise up to the level of the rest of the population educationally and economically so that at the end of a period of ten years since the commencement of the Constitution, these special provisions for the tribal people and the tribal areas in Assam may not be necessary and may be abolished, and
        (ii) legislation that should be undertaken by Parliament to revise this Schedule with the above mentioned purpose in view.
    (3) On receiving the report of this Parliamentary Commission, Parliament may be law amend by way of addition variation or repeal any of the provisions of this Schedule, and when the Schedule is so amended, any reference to this Schedule in this Constitution shall be construed as a reference to such Schedule as so amended.
    (4) No such law as is mentioned in sub-paragraph (3) of this paragraph shall be needed to be amendment of this Constitution for purposes of article 304 thereof.'                                                                     The amendment was negatived.

    Mr. President: The question is:

    "That after paragraph 19, the following new paragraph be inserted:-
    '20. Amendment of the Schedule: (1) Parliament may from time to time by law amend by way of addition, variation r repeal any of the provisions of this Schedule and when the Schedule is so amended, any reference to this Schedule and when the Schedule is so amended, any reference to this Schedule in This Constitution shall be construed as a reference to such Schedule as so amended.
    (2) No such law as is mentioned in sub-paragraph (1) of this paragraph shall be deemed to be an amendment of this Constitution for purposes of article 304 thereof."

                                                                        The motion was adopted.

                                                        Paragraph 20 was added to the Sixth Schedule.

    Mr. President: I put the whole Schedule now.

    The question is:

    'That Schedule VI, as amended, stand part of the Constitution"
                                                                          The motion was adopted.
                                                    Schedule VI, as amended, as added to the Constitution.
                                                                    _________________________                                                                             Article 281     Mr. President: Then we go to Article 281.
    The Honourable Dr. B.R. Ambedkar: I move:
    That for article 281 the following be substituted:-
    '281. In this Part, unless the context otherwise requires, the expression 'State' means a State for the time being specified in Part I or Part III of the First Schedule.'     Mr. President: There is no amendment. The question is;
    "That for article 281 the following be substituted:
   
Interpretation  '281 . In this part, unless the context otherwise requires, the expressing 'State'  means a State for the time being specified in Part I or part III of the First Schedule."

                                                                    The motion was adopted.

                                                        Article 281 was added to the Constitution.

                                                                        _________________                                                                      Article 282 to 282-C     The Honourable Dr. B.R. Ambedkar: Sir I move:

    "That with reference to amendment No. 3034 of the List of Amendments (Volume II), for article 282. the following articles be substituted:-
 
'Recruitment and conditions of service of persons serving the Union or a State.
282. Subject to the provisions of the Constitution, Acts of the appropriate Legislature may regulate the recruitment and conditions of service of persons appointed to public services, and to posts in connection with the affairs of the Union or of any State.

    Provided that it shall be competent for the President in the case of services and posts in connection with the affairs of the Union and for the Governor or, as the case may be, the Ruler of a State, in the case of services and posts in connection with the affairs of the appointed to such services and posts until provision in that behalf is made by or under an Act of the appropriate Legislature under this article, and any rules so made shall have effect subject to the provisions of any such Act.

 

Tenure of office of persons serving the Union or State.

282A.(1) Except as expressly provided by this Constitution every person who is a member of a defence service or of a civil service of the Union or of an all-India service or holds any post connected with defence or any civil post under the Union, holds office during the pleasure of the President, and every person who is a member of a civil service of a State or holds any civil post under a State holds office during the pleasure of the Governor or, as the case may be, the Ruler of the State.

     (2) Notwithstanding that a person holding a civil post under the Union or State holds office during the pleasure of the President or, as the case may be, of the Governor or Ruler of the State, any contract under which a person, not being a member of a defence service or of an all-India service or of a civil service of the Union or a State, is appointed under this Constitution to hold such a post may, if the President or, the Governor or the Ruler, as the case may be deems it necessary in order to secure the services of a person having special qualifications, provide for the payment to him of compensation if before the expiration of an agreed period that post is abolished or he is for reasons not connected with any misconduct on his part, required to vacate that post.

 

Dismissal, removal or reduction in rank of persons employed in civil capacities under the Union or State.

282B. (1) NO person who is a member of a civil service of the Union or an all India service or a civil service of a State or holds a civl post under the Union or a State shall be dismissed or removed by an authority subordinate to that by which he was appointed.

     (2) No such person as aforesaid shall be dismissed or removed or reduced in rank until he has been given a reasonable opportunity of showing cause against the action proposed to be taken in regard to him.

    Provided that this clause shall not apply-

            (a) where a person is dismissed, or removed or reduced in rank on the ground of conduct which has led to his conviction on a criminal charge;

            (b) where an authority empowered to dismiss or remove a person or to reduce him in rank is satisfied that for some reason to be recorded by that authority in writing it is not reasonably practicable to give that person an opportunity of showing cause;

            (c) where the President or Governor or Ruler, as the case may be, is satisfied that in the interest of the security of the State it is not expedient to give to that person such an opportunity.

    (3) If any question arises whether it is reasonably practicable to give notice to any person under clause (b) of the proviso to clause (2) of this article, the decision thereon of the authority empowered to dismiss or remove such person or to reduce him in rank, as the case may be shall be final.

 

All-India Services.

282C. (1) Notwithstanding anything in Part IX of this Constitution, if the Council of States has declared by resolution supported by not less than two-thirds of the members present and voting that it is necessary or expedient in the national interest so to do, Parliament may by law provide for the creation of one or more All-India Services common to the Union and the States, and subject to the other provisions of this Chapter, regulate the recruitment and the conditions of service of persons appointed to any such service.

    (2)  The services known on the date of commencement of this Constitution as the Indian Administrative Service and the Indian Police Service shall be deemed to be services created by Parliament under this article."

    Sir, I do not propose, at this stage, to say anything on the amendment I have moved, because the articles themselves are quite clear. There are several amendments which may raise some points of criticism, and I shall then be in a position to give the House the explanations that may be necessary in order to dispose of those amendments.

    Mr. President: Amendments No.3-Shri Satish Chandra Samanta.

    Shri Satish Chandra Samanta (West Bengal: General) Respected President, Sir, I beg to move:

    "That in amendment No.2 above, to the proposed article 282, the following proviso be added:-
    'Provided further that no person shall be eligible for appointment to any of the superior public services and posts in connection with the affairs of the Union unless he is thoroughly conversant with any other regional language of India besides the National language of India."

    Sir, in connection with the amendment that I have moved, I propose to refer to the report of the Universities Commission and to its recommendation, and also to one of the resolutions passed by the Language Convention held in Delhi in August last. The Universities Commission under the chairmanship of Dr. Sarvapalli Radhakrishnan has recommended that every university should teach its students one other regional language of India, besides the State language. And the language Convention has also passed a resolution that excepting the regional language in the province or State, everyone should be conversant with any other regional language of India. Sir, India is a country which has so many languages, so many divergent languages and in order to make India one, all Indians should know one common language, and thereby acquaint themselves with the common people and with one another. So long as we have no common language or our own we should learn one other regional language. Therefore I want that at least the superior officers of the Union should be conversant with any other regional language of India besides the official language of India so that they may freely mix and have contact with the common people. Sir, I know that against my amendment, it will be said that it will come under the rules and regulations. But considering the importance of the subject. I request that this amendment should be added to the Constitution. This is my request and I hope the House will accept my amendment.

    Mr. President: There are two other amendments-Nos.4 and 5 which have the same effect. These need not be moved. Then we come to No.6- Mr.. Brajeshwar Prasad.

    Shri Brajeshwar Prasad: Mr. President, Sir, I beg to move:

    "That in amendment No. 3034 of the List of Amendments (Vol.II) in the proposed article 282, for the words 'Acts of the appropriate Legislature may regulate,' the words ' the Union Public Service Commission as respects the All-India services and also as respects other services and posts in connection with the affairs of the Union, and the State Public Service Commission as respects the Straight services and also as respects other services and posts in connection with the affairs of the State shall make regulations on all matters relating to be substituted; and the proviso be deleted.
    Sir, I want our Commissions to be constituted on the lines of the Whitley Commission of England, and I want these Commissions to have exactly similar powers and functions. I have though over this matter very carefully. This amendment was tabled in 1948 and since then my views have undergone changes on this question. I am prepared to admit that the power of recruitment should be vested in the hands of Parliament, but in no case I am prepared to concede that this power should be given to the provincial legislatures. I this power is vested in the hands of parliament it will strengthen the foundations of our State. I want to place before the House some reasons and some arguments why I am in favour of this proposition. It will generate a feeling of security in the minds of the public servants of the State. It will hamper the growth of communalism and provincialism and will thereby promote the cause of nationalism. If all the servants serving in different provincial government are governed by uniform rules of recruitment and conditions of service, the result will be the growth of a feeling of oneness amongst all ranks of officers India. The danger of discontent will be eliminated. A contented and officer bureaucracy will go a long way in solving the major problems that confront us . The trend of the modern world is towards bureaucratic rule. The managerial state is the next step in the course of our political evolution. An enlighten bureaucracy is the need of the hour. We must strengthen the foundations of our civil service and protect if from the onslaught of mobocrats who are , in the name of democracy, trying day in and ay out to boss over and dictate over those who are their superiors in intellect and morals. Men of small status riding on the crest of popular enthusiasm are placed in positions of power and authority. No civil servant will tolerate the antics and clownish performances of political upstarts. If the evils of adult franchise in a community which is steeped in ignorance and poverty are to be avoided, the civil services must be placed outside the purview of provincial autonomy.
    Shri Phool Singh (United Provinces: General) Mr. President I beg to move:
    "That in amendment No. 3034 of the List of Amendments in the proposed article 282, after the words 'affairs of the Union or any State the words and fix the minimum as well as the maximum amount of salary of a Government servant as also lay down the conditions to be fulfilled by a group of persons to be able to be included in the list of public servants be inserted."

    The first part of my amendment is an amplification of the principle already adopted by this House in articles 34 and 31, namely, that of living wage and equal remuneration for equal amount of work. While article 34 recommends a living wage for an agricultural, industrial or other sort of worker, there is no such suggestion regarding government servants. Not only that, the disparity between the pays of government servants is enormous. There are those who get Rs. 3 or Rs. 8 per month while there are those who get more than they deserve and also more than they need. IT is also astonishing to know that in the case of government servants of higher ranks, even the contract of service is not adhered to. An I.C.S. even according to the contract is entitled to a maximum of Rs. 2,250. At present the Chief Commissioners get Rs. 3,5000 and Commissioners Rs. 3,000; and who are these Commissioners and Chief Commissioners to today? They are the Deputy Collectors and Collectors of yesterday. The exist en masse of the Britishers from the services of India after independence has given easy lifts to these higher ranks-lifts which they neither contracted for nor ever dreamt of Numerous devices have been invented to secure higher pays for these people by way of personal pays or some such things. It is but fair that we should fix the minimum as well as the maximum amount of salary that a government servant should get, so that there may be no harm done. As things are at present, the salaries do not very even according to responsibilities. Take the case of Secretaries of Departments who were formerly doing the work which the Ministers are now doing. After the introduction of this Government, the responsibilities of these Secretaries has surely decreased, but there has been no down-grading of pays in their case. They continue to enjoy the salaries they were enjoying before this Government was established.

    Mr. President: So far as I can see, this clause has nothing to do with present incumbents. It relates to recruitment of people who will come into the services in future.

    Shri Phool Singh: 282 and 283 refer to future incumbents as well as to present incumbents and 283-A refers to transitional period. These have not been moved. But I think I will cover all the cases and save the House repetition of the same arguments over again. My only submission is that it is but proper that we should fix the maximum amount of pay that a government servant should get. That is far as the first part of my amendment is concerned.

    So far as the second part is concerned, it will be interesting to note that those people who are called government servants are only a small minority of those who are virtually government servants but have not been styled so. IF a post is created even temporarily, the incumbent is called a government servant. But just think of those thousands of workers in the countryside in the P.W.D. and other departments, whose job is not at all temporary. In their case there is no prospect of their job being finished; still they are not called public servants. I had the opportunity to take up such cases with a provincial government and the answer given by people in the higher ranks of the service was that if these people are called government servants, they will slacken their efforts to work. If that is true, it should apply to all government servants and if it is false, then it will not be fair to punish these people under this pretext.

    My submission is that it is better that we frame rules so that if any class of people who are working for the government fulfil those conditions, they should automatically be entitled to come under that list. Not only pay but all other considerations are also denied to these people. If a government servant in the higher rank is transferred, he gets not only single fare, not only fare for himself but for his family; while people at the lowest rung sometimes are denied any railway fare and in most cases even if they have families they are given only one single fare. Those in the higher ranks are given conveyances or touring allowances, but those on the lowest rungs even in cases where their circle covers an area of forty miles are not given even cycles.

    Sir, if these people are included in the category of public servants I think it will save them a lot of heartburining and it will improve the lot of those who well deserve it and who are doing real service to the Motherland.

    With few remarks, Sir, I submit that my amendments may be considered and accepted.

    Prof. Shibban Lal Saksena: Sir, I beg to move:

       "That in amendment No.2 of List I (Seventh Week), in the proposed article 282, for the words 'Acts of the appropriate Legislature" the words 'Acts of Parliament' be substituted.
    Along with this amendment of mine should be considered my amendment No. 234. Sir, I move:
    "That in amendment No.2 of List I (Seventh Week), for the proviso to the proposed article 282, the following be substituted:-
    'Provided that Parliament may be law specify the public services in the States with regard to which Acts of appropriate Legislature may regulate the recruitment and conditions of services of persons appointed to them."

    Dr. Ambedkar's amendment provides that "Subject to the provisions of this Constitution, Acts of the appropriate Legislature may regulate the recruitment and conditions of service of persons appointed to public services, and to posts in connection with the affairs of the Union or of any State." The object of my amendment is to bring about uniformity in regard to the recruitment to the important public services all over the country. At present the only services where there is a certain amount of uniformity is the Indian Administrative Service (which has replaced the Indian Civil Service) and the Indian Police Service. The object of my amendment is that this practice should be extended to the other important services as well.

    Dr. P.S. Deshmukh (C.P. & Berar: General): Mr. President, Sir, I move:

    "That in amendment No.2 of List (I (Seventh Week) in the proposed article 282, for the word 'may', where it occurs for the first time, the word 'shall' be substituted."

    Sir, looking to the whole structure of the provisions of this article, I think it is necessary that the provision in article 282 should be made obligatory and not left in doubt as it has been done here. It may probably be said that ' may has the force of 'shall. If that is our intention, why not use the word 'shall? I would, therefore, suggest that this amendment of mine may be accepted if it is found, as I hope it will be, that his change would be better suited to the whole position and carry out our intention better also.

    Dr. Manomohan Das (West Bengal: General) Mr. President Sir, I move:

    "That an amendment No. 2 of List (I Seventh Week), at the end of the proposed article 282, the following new proviso be added:-
    "Provided that, in order to be recruited for any of the posts in connection with the affairs of the Union, a candidate must be thoroughly conversant in the following languages:-
        (i) The official language of the union.
        (ii) The English language.
        (iii) Any other regional language of the Union except the official language."

    Sir, my amendment proposes that in order to be recruited as an officer under the Union Government a candidate must possess a fairly workable knowledge in three languages at least, namely, English, the official language of the Union and a regional language of India different from the official language of the country. In the amendment moved by Dr. Ambedkar, article 282, the President has been invested with power for framing rules and regulations regarding the recruitment of services under the Central Government. My amendment seeks to introduce some principles into these regulation so far as the question of language is concerned. These principles are of such importance that I feel they should not be left to the sweet will and pleasure of the President but they must find a place in the Constitution.

    Sir, a fairly workable knowledge of English should be an essential requirement for any Government officer in the Centre because English has become practically the international language of the world today. In addition to this, it is through the medium of the English language that education in scientific and technical subjects has been imparted to the people of this country for more than 150 years. Moreover, the link between India and the outside world today, which is growing stronger and stronger every day is being maintained through the medium of the English language. Therefore, it will be disastrous on the part of our Government if the officers under the Central Government lack a fairly workable knowledge of the English language.

    Secondly, our officers under the Central Government will be required to have a fairly workable knowledge in any regional language different from our official language of the Union.

    Thirdly, our officers under the Central Government will be required to have a fairly workable knowledge in any language different from our official language. Sir, the Indian Union consists of so many States having different languages and the Central Government should be always in intimate touch with the provinces and States. So it is essential and necessary that our officers under the Central Government should have at least some knowledge of the regional languages of the States that comprise the Indian Union today. This knowledge of the regional languages of the States of India, is also necessary from another point of view. This is for maintaining a common standard for educational qualifications, especially linguistic qualifications among the members of our Central services.

    Sir, this Assembly has not yet selected the official language of this country. We have deferred this issue up till now to avoid unpleasant consequences that a controversy on this subject may give rise to. But the time has come when we shall be able no longer to defer this issue and we must have to take some decision one way or the other without delay. Sir, a section of the population, whose mother tongue will be accepted by this House as the official language of the country, will have an undue and unjustified and inherent advantage over the sections whose mother tongue will not coincide with this official language of India. In order to do away with this difference.......

    The Honourable Dr. B.R. Ambedkar: I think my friend has said enough on the point and he need not continue. We have understood his point. We must get through today at least one article.

    Dr. Monomohan Das: If that is the case, I shall stop.

    Dr. P.S. Deshmukh: Sir, I move:

    "That in amendment No. 2 of List I (Seventh Week), in the proviso to the proposed article 282, the words 'and rules so made shall have effect subject to the provisions of any such Act' be deleted.
    My purpose is simple because the previous wording says that "it shall be competent for the President in the case of services and posts in connection with the affairs of the Union and for the Governor or, as the case may be, the Ruler of a State in the case of services and the posts in connection with the affairs of the State to make rules regulating the recruitment and the conditions of service of persons appointed to such services and posts until provision in that behalf is made by or under an Act of the appropriate Legislature."

    In view of these concluding words it appears that there is no necessity of adding a clause to this effect by which the rules are to have effect subject to the provision of any such Act. So long as the words "until provision in that behalf.....etc." are there, the rules made by the above-named authorities would be operative, only till the appropriate Legislature deals with the matter by an Act.

    There are two more amendment. They are more of a drafting nature and I am prepared to leave them to the Drafting Committee. So I do not propose to move them.

    Shri Mahavir Tyagi (United Provinces: General): Sir, I beg to move:

    "That in amendment No.2 of List I (Seventh Week), at the end of the proposed article 282, the following new proviso be added:
    'Provided further that all tests, examinations, interviews and competitions held for the purpose of selecting candidates for services and posts in connection with the affairs of the Union or a State shall, as far as practicable, be conducted in the language recognised for the official purposes of the Union or the States as the case may be."

    It is very simple amendment. The grievance of the whole country for a century and a half has been that the indigenous talents and intellect which the country produced was never recognised by the British. They had their own pattern of pedantism with which they thought they could run the administration of the country. Therefore those who took to learning the English language and who began to practice English mannerism were considered to be educated, and fit to take charge of the Government of the country. My regret is that even today the same conditions obtain. The country fought for freedom not against the British, as Mahatma Gandhi said. IT was not against colour. It was against the bureaucracy that we fought and wanted to be free from it. Now the very same bureaucracy stands as it is. According to my opinion, Government must not be allowed to be run by persons who are mercenary, who come and offer their intellectual talents on hire. I ma a man of a different way of thinking. I consider the English education as a curse to India. All these pedants who boast of their foreign accents suffer from a superiority complex. They are generally speaking a demoralised and denationalised lot. I think Government servants must be paid according to their needs and they should not be encouraged to bargain their talents. They must offer as volunteers to serve the State. Only then the old pattern will change and that can come about only if we discord the English language and own our own culture with pride. Now all stress is on the English language. I am opposed to present method of selection of candidates to the services. My friend Shri Monomohan Das complains that if Hindi were made the official language, persons who belong to non-Hindi speaking areas will suffer in competition with people who come from these areas. I therefore suggest that the overall capacity must not be examined even in Hindi. I am not only for Hindi. My submission is that every candidate must be examined in his own mother tongue. It is in one's own mother tongue that one would be able to express his ideas best.

    Mr. Naziruddin Ahmad (West Bengal: Muslim): The members of the Public Service Commission would then have to learn the language of a candidate they want to test.

    Shri Mahavir Tyagi: If you legislate like that they will have no learn those languages.

    Mr. Naziruddin Ahmad: There are about 130 principal languages in India and about 300 dialects.

    Shri Mahavir Tyagi: It is not necessary to test the intelligence of a candidate by examing the amount of Oxonian accent he has adapted. You can test him in Hindustani or Madrasi or Punjabee or Bengalee or any other language. Proficiency in a language is not the sole criterion of education. To claim to be educated, one must be possessed of a general knowledge of the world, and one should prove that he has taken the fullest advantage of knowledge by practising it on himself, and that one has consumed knowledge. He must radiate knowledge by his habits and manners. But today as we see the main stress is on correct English and on good table manners in the approved English style. Such men are selected at the interviews. If things go on at this rate I am afraid, we can never enjoy freedom. The only proper method of recruitment to Government services of the true sons of the soil is to test the candidates in their own mother tongue.

    Sir, even in the army, recruits are selected not because of their capacity to use the sword effectively, but because of their knowledge of handling the fork and spoon. They are selected for their English mannerisms. I have seen selections for the army made of people whose only qualification is knowledge of English. This is a slavish Habit. India cannot stand it any longer, I submit that people should be examined in their own language and the candidate should be absolutely free to prove their talents even in broken English.

    Mr. President: The honourable Member has expressed his views at length.

    Shri Mahavir Tyagi: If you have been convinced I am thankful.

    Mr. President: I do not say I am convinced. I have understood what you have said. All the concerned amendments have been moved.

    Shri H.V. Kamath: With your permission Sir, I shall say a few words. I shall not take more than two minutes.

    On this amendment moved by my Friend Mr. Tyagi I wish to say that his intention is laudable, but I fear that there will be considerable difficulty in implementing his amendment. Let me at the outset state that prejudice against any language as such is thoroughly irrational. Prejudice against even the English language is irrational. We fought British rule in India, but we never fought against the English language. I may remind the House that Kemal Ataturk, after Turkey was freed from foreign rule, almost overnight adopted and promulgated the Roman script throughout Turkey.

    Now, Sir, the difficulty in adopting this amendment is two-fold. Firstly, the posts in connection with the affairs of the Union do not fall all under one category. Does Mr. Tyagi want that even the candidates for the consular and diplomatic posts should be examined only in the official languages of the Indian Union?

    Shri Mahavir Tyagi: I said in the language of the region from which the candidate comes.

    Shri H.V. Kamath: He has not followed me. I want to know from him whether persons to be selected for diplomatic and consular posts abroad should be examined only in an Indian language.

    Shri Mahavir Tyagi: I have said, as far as possible.' If you are selecting a candidate for our Embassy in France, let him have a knowledge of French. But he should be examined in his own mother tongue. I have no objection to a man being examined in Marathi language.

    Shri H.V. Kamath: My friend has put all tests, examinations, interviews and competitions together in his amendment. I may tell him that I respect the spirit of his amendment. I am only pointing out the practical difficulties in the way of its acceptance. Even in England the tests conducted by the Selection Boards for appointments to diplomatic and even the Home Civil Service are not all of them in the English language alone.

    Mr. President: Mr. Kamath has taken more than the two minutes he himself promised to take.

    Shri H.V. Kamath: I shall conclude in a few seconds, Sir. I may tell the House that the examinations in England itself are not all conducted in English. So also in India it would not be practicable to hold all tests and examinations only in the official language of the Union or of the States.

    I have said that as regards posts in the Union, there are various categories of them; and each category calls for particular qualifications. Secondly, as regards a particular State, it may like to have officers for the purpose of liaison with the Union Government. For such posts a mere knowledge of the language of the State would not be adequate. Knowledge of the official language of the Union plus, perhaps, knowledge of a foreign language as well may be necessary for persons appointed as liaison officers between States and the Centre and for officers in foreign countries. I therefore feel that Mr. Tyagi's amendment...

    Mr. President: The honourable Member has exceeded his time-limit. Does Dr. Ambedkar like to Speak?

    The Honourable Dr. B.R. Ambedkar: I do not accept any of the amendments.

    Mr. President: I shall now put the amendments to vote. The question is:

    "That in amendment No.2 above, to the proposed article 282, the following proviso be added:-
    'Provided further that no person shall be eligible for appointment to any of the superior public services and posts in connection with the affairs of the Union unless he is thoroughly conversant with any other regional language of India besides the National language of India.
                                                                            The amendment was adopted.
    Mr. President: The question is:
    "That in amendment No. 3034 of the List of Amendments (Vol.II), in the proposed article 282, for the words 'Acts of the appropriate Legislature may regulate, the words 'the Union Public Service Commission as respects the All India services and also as respects other services and posts in connection with the affairs of the Union, and the State Public Service Commission as respects the State Services and also as respect other services and posts in connection with the affairs of the State shall make regulations on all matters relating to be substituted; and the proviso be deleted."

                                                                            The amendment was negatived.

    Mr. President: The question is;

    "That in amendment No. 3034 of the List of Amendments, in the proposed article 282, after the words affairs of the union or any State' the words 'and fix the minimum as well as the maximum amount of salary of a Government servant, as also lay down the conditions to be fulfilled by a group of persons to be able to be included in the List of public servants be inserted."

                                                                            The amendment was negatived.

    Mr. President: Then amendment No. 228.

    Shri Brajeshwar Prasad: What about my amendment No. 8 to the proposed new article 282-A?

    Mr. President: I am not taking up 282A yet.

    Shri Brajeshwar Prasad: I am sorry, Sir.

    Mr. President: At that time I said that you should not move it and you did not move it. We have not taken up 282A yet.     The question is:

    "That in amendment No.2 of List I (Seventh Week), in the proposed article 282, for the words 'Acts of the appropriate Legislature' the words 'Acts of Parliament' be substituted."

                                                                               The amendment was negatived.

    Mr. President: The question is:

    "That in amendment No.2 of List I (Seventh Week), for the proviso to the proposed article 282, the following be substituted:
    'Provided that Parliament may by law specify the public services in the States with regard to which acts of appropriate Legislature may regulate the recruitment and conditions of service of persons appointed to them."

                                                                                The amendment was negatived.

    Mr. President: The question is:

    "That in amendment No.2 of List I (Seventh Week), in the proviso to the proposed article 282, the words 'and any rules so made shall have effect subject to the provisions of any such Act' be deleted.
                                                                                The amendment was negatived.
    Mr. President: The question is:
    "That is amendment No. 2 of List I (Seventh Week), at the end of the proposed article 282, the following new proviso be added:-
    "Provided further that all tests, examinations, interviews and competitions held for the purpose of selecting candidates for services and posts in connection with the affairs of the Union or a State shall, as far as practicable, be conducted to the language recognised for the official purposes of the Union or the State as the case may be."

                                                                                The amendment was negatived.

    Mr. President: The question is:

    "That in amendment NO.2 of List I (Seventh Week), at the end of the proposed article 282, the following new proviso be added:-
    'Provided that, in order to be recruited for any of the posts in connection with the affairs of the Union, a candidate must be thoroughly conversant in the following languages.
        (i) The official language of the Union.
        (ii) The English language.
        (iii) Any other regional language of the Union except the official language."

                                                                                The amendment was negatived.

    Mr. President: I think these are all the amendments. I will now put Dr. Ambedkar's proposition to the vote. The question is:

    "That proposed article 282 stand part of the Constitution."

                                                                                The motion was adopted.

                                                                        Article 282 was added to the Constitution                                                                                     __________________                                                                                      Article 282-A     Shri Brajeshwar Prasad: Mr. President, Sir, I move:

    "That in amendment No. 3034 of the List of Amendments (Vol.II) in the proposed new article 282-A-
    (i) in clause (1) for the word 'holds' in the two places where it occurs, the words 'shall hold' be substituted; and for the words 'during the pleasure of the President' and 'during the pleasure of the Governor of the State' the words until he attains the age of sixty eight' be substituted;"

    I realise, Sir..............

    Mr. President: You are not moving clauses (ii) and (iii)     Shri Brajeshwar Prasad: No, Sir, they relate to 282-B. I have modified my stand since this amendment was moved. I am now in favour of the proposition that every civil servant of the State, whether he is serving in the Union or in the provinces should hold his office during the pleasure of the President and of the President alone. I cannot agree to the proposition that every civil servant of a State should hold office during the pleasure of the President and of the President alone. I cannot agree to the proposition that every civil servant of a State should hold office during the pleasure of the Governor or, as the case may be, the Ruler of the State. The Governor or the Ruler means the Ministry.

    Mr. President: You are not supporting your own amendment.

    Shri Brajeshwar Prasad: I sought your permission, Sir, on that point. I submitted to you, Sir, that since I moved that amendment, I have now come to the conclusion that it is advisable that all civil servants of the State should hold office during the pleasure of the President.

    Mr. President: The interval between your moving your amendment and your request to me was so short difficult for me to form any opinion about it.

    Shri Brajeshwar Prasad: If you do not consider it advisable for me to speak on this article at the present moment, during the general discussion when this article is taken up, I would like with your permission to say a few words.

    Mr. President: I make no promise. You may take your chance.

    Shri Jaspat Roy Kapoor (United Provinces): General) Does the honourable Member want the age to be 86 or is it a misprint for 68?

    Mr. President: We go to the next amendment, No. 235 by Dr. Deshmukh.

                                                (Amendments Nos. 235, 236 and 237 were not moved.)     I think these are all the amendments to 282-A.     Shri Brajeshwar Prasad: I would like to make a few observations.

    Mr. President: I do not think so. I think we had better do without your observations.

    Shri Brajeshwar Prasad: I would like to make a few observations.

    Mr. President: I do not think so. I think we had better do without your observations.

    Shri Brajeshwar Prasad: As you please, Sir. Your word is law to me.

    Mr. President: There is no other amendment to 282-A. The question is;

    "That proposed article 282-A stand part of the Constitution."

                                                                    The motion was adopted.

                                                        Article 282-A was added to the Constitution.

                                                                            ______________                                                                                 Article 282-B     Mr. President: I have got a large number of amendments to this. We might move one or two today. mr. Brajeshwar Prasad, No.9.

    Shri Brajeshwar Prasad: I would like to reserve my right to speak for tomorrow. Within five minutes, I would not be able to read the amendment and speak on it.

    Mr. President: You might move your amendment now.

    Shri Brajeshwar Prasad; Mr. President, Sir, I move:

    "That in amendment No. 3034 of the List of Amendments (Vol.II), in the proposed new article 282-B-
    In clause (20, for the words 'by an authority subordinate to that by which he was appointed the words 'except by an order of the Union Public Service Commission, or, as the case may be, by the State Public Service Commission' be substituted."

    Mr. President: You are reading clause (ii) of the previous amendment. That relates to 282-A:

    Shri Brajeshwar Prasad; That relates to 282 B.     Shri Jaspat Roy Kapoor: No. 9 is the amendment that you should move.
    Shri Brajeshwar Prasad: No. No. 9 relates to 282-C. Sir, these are the old amendments.
    Mr. President: But the old article has not been moved.
    Shri Brajeshwar Prasad: This is an amendment to 282-B.     "No person who is a member of a civil service of the Union or an all-India service or a civil service of a State or holds a civil post under the Union or a State shall be dismissed or removed by an authority subordinate to that by which he was appointed."
    Sir, I would like to move my amendments tomorrow.
    Mr. President; I do not think these amendments fit in at all, (ii) and (iii). They do not fit in with 282-B; so they do not arise.
    Shri Mahavir Tyagi: They may be taken as moved.
    Mr. President: No, they cannot be taken as moved, because they do not fit in.
    Shri Brajeshwar Prasad: I will try to amend them and with your permission would move them tomorrow, Sir.
    Mr. President: I think it is already one now and we should rise. a suggestion has been made that we sit in the afternoon.
    Honourable Members: Yes, Sir, we shall sit in the afternoon.
    Mr. President: There are difficulties. There is a Cabinet meeting which the Honourable Dr. Ambedkar has to attend.
    Shri R.K. Sidhva (C.P. & Berar: General): The Drafting Committee can meet later on.
    Mr. President: It is not the Drafting Committee that I am speaking of. There is a meeting of the Cabinet.
    Shri R.K. Sidhva: But there are other members of the Drafting Committee who can be present.
    Mr. President: We can make much more progress within the scheduled time if Members take care of the time. I think there is some difficulty in my way. It is very difficult for me to stop any Member from speaking if he insists on speaking.
    Shri R.K. Sidhva: We are prepared to sit and finish. We can sit for seven or eight hours.
    Mr. President: That is not possible. We cannot sit for eight hours. After all we work like human beings. We cannot work like machines. So I do not think it will be possible. What do you say, Dr. Ambedkar, is it possible to have an afternoon sitting today?
    The Honourable Dr. B.R. Ambedkar: I expect to be back from the Cabinet meeting at about half past five. If the House is prepared to sit for two hours after that, I am quite prepared, but we have a Drafting Committee meeting. from half past five onwards, because unless we are ready with the articles which have already been held up, it will be difficult ot proceed. We have to go to another place to obtain a decision and then to come here. If the House so wishes, we can change the sitting of the Drafting Committee to some other time.
    Mr. Naziruddin Ahmad: There are other difficulties which I want to submit. I do not mind sitting for any length of time. The only thing that I care for is that we should be given sufficient time to consider the amendments. The Drafting Committee is not yet ready with some of their most important amendments. I would most respectfully ask you to consider our situation. If we are to take any part in the drafting of the amendments, or in speaking on them, without adequate preparation, the result would be desultory talking. I submit that the Drafting Committee should give us sufficient time to consider their late draft. They are changing their mind every day. They may think that we have no part to play-that is a different matter-but I have come here for a part to play, to do my duty. In that case, I think the amendments should reach us in sufficient time to enable us to consider them. If we are to sit in the afternoon also, where is the time to consider what amendments to suggest and then let the office have them in time so that they may circulate them among the members in good time?
    Mr. President: We have already circulated amendments to about fifteen articles. 281 and 282 we have already dealt with. 282A we have death with. Then come 282B, 282C, 283, 243, 244, 245, 274A-E, 264, 265, 265A and 266. All these were circulated yesterday and so Members have had time to give notice of any amendments.
    Mr. Naziruddin Ahmad: They are coming to us in a scrappy form. In fact, the amendments come in irregular order. The method of the juggler is followed in this respect. In fact, there is no opportunity for Members to see them in their proper light. That is one difficulty. Afternoon sittings would interfere with proper light. That is one difficulty. Afternoon sittings would interfere with proper consideration of the amendments. I do not myself mind sitting for any length of time. The only question is that we should be given sufficient time to consider the amendments. Though the Drafting Committee is not in a position to accept our suggestions, still as much as possible we have got to study all the amendments. So we want some time. The whole difficulty is with the Drafting Committee, but perhaps they are themselves the scapegoats of certain other factors. But our position also should be considered. There are many other important articles which have to be considered. A number of articles which have been given to us recently are so varied, so difficult and so complicated that each article has to be considered in its proper context. We are not in the fortunate position of the Chairman of the Drafting Committee who has very able expert assistance at his call. He need not hear any arguments, and when the time comes for reply, he can say that he does not want to say anything. We do not find ourselves in that fortunate position. And so my submission is that we should be given some time to study the amendments.
    Mr. President: I do not think that any Member can have any grievance that he has not had sufficient time to consider amendments so far as these articles are concerned.
    Shri R.K. Sidhva: We have received the amendments, there is no doubt about it. We have got amendments for the next week dealing with language and compensation. We have already received it, but Sir, as far as the programme of this House is concerned, you are aware that for the last ten days the Drafting Committee has been telling us that they are not ready and when they asked us to sit for two hours, we acceded to that request. We are wasting the public money and yet they are not ready. They are wasting public money by not sitting in the afternoon now. My suggestion is that if the Drafting Committee is not yet ready, in order to save the public money, they should adjourn for 15 days, so that the amendments may be ready and the Drafting Committee should be prepared with the full programme of this House is concerned, you are aware that for the last ten days the Drafting Committee has been telling us that they are not ready and when they asked us to sit for two hours, we acceded to that request. We are wasting the public money and yet they are not ready. They are wasting public money by not sitting in the afternoon now. my suggestion is that if the Drafting Committee is not yet ready, in order to save the public money, they should adjourn for 15 days, so that the amendments may be ready and the Drafting Committee should be prepared with the full programme. Yesterday we were prepared to sit in the afternoon and the day before yesterday we were prepared to sit in the afternoon, but Dr. Ambedkar is busy. So the whole expenditure of the State will lie on the shoulders of Dr. Ambedkar and not on the shoulders of the members of the House.
    Shri T.T. Krishnamachari: I submit it is very unfair because if the House is willing to finish the work on the Order Paper before the day after tomorrow, we can assure the House that we will have enough work on Friday, but the question is whether the House will be prepared to complete the work on the Order Paper.
    Mr. President. There is enough work till Tuesday next because these articles which are already in hands of the Members are likely to take till date after tomorrow and after that on Saturday, Monday and Tuesday, we have important subject to consider. So there is enough work and we can't take up anything, it is not because of want of preparation on the part of the Drafting Committee. They have given us enough work till the following Wednesday.
    Shri R.K. Sidhva: We want to sit in the afternoon.
    Mr. President: It is not because there is no work that we are not sitting in the afternoons. It is for other reasons that it is suggested that we should not sit. I would leave it ot the House whether they would like to sit in the afternoon.
    Honourable Members: No, Sir.
    Shrimati G.Durgabai (Madras: General) : Let us sit at 5.30 in the afternoon.
    Shri Biswanath Das (Orissa: General): I speak on behalf of myself and on behalf of my friends and I make my submission to you, Sir, that we are not willing to sit seven or eight hours as has been suggested by my honourable Friend mr. Sidhva. We are human beings, as you have rightly suggested, not are we going to hear long and elaborate speeches after the detailed discussions we are having in the party and also after fairly goo discussions here. I would therefore request you to control the speeches of the Speakers. In this view of the matter, I see that there is possibility of economy. Sir, I have nothing to blame the Drafting Committee. (Interruption.) They deserve nothing but congratulation from us. They are undergoing immense hardship. They have got far less leisure than ourselves and it would be unkind and unfair to comment on the work of the Drafting Committee. With these words, Sir, I would beg of you to control the debate and try to finish as early as possible.
    Shri Brajeshwar Prasad: I would like to say a few words, Sir.
    Mr. President: Not necessary, I do not want any discussion on this point. I shall be able to conduct the proceedings of the House if the House co-operates with me. My appeal to the Members     Mr. President: Not necessary; I do not want any discussion on this point. I shall be able to conduct the proceedings of the House if the House co-operates with me. My appeal to the Members is, in the first place, to cut the tendency of giving notice of amendments. It involves the office in a very hard work because they have to print a number of pages till late at night and distribute them. Then, many of these amendments , I find, are sometimes not moved, sometimes not pressed, sometimes they are withdrawn and most of them are defeated. So, I would ask honourable Members in the first instance to consider whether the amendment which they are thinking of giving notice of are really amendments which deserve the consideration of the House. Or course, it is difficult for me as President to rule out the amendments which are within the rules. I cannot rule them out. But, my appeal to the members is to consider the amendments and if they find that they are really essential, then alone they should give notice of them. In the second please, my appeal to them is to curtail the speeches. If we could do this, I think we should complete the work within the scheduled time. But, if we go on giving notice of amendments from day to day and delivering speeches on every amendment, well, I do not know when we shall be able to finish.
    So far as this evening's Session is concerned, there is a suggestion that we should sit from 5-30 to 7-30. Is that the wish of the House.
    Several honourable Members: Yes.
    Several honourable Members: No.     Mr. Naziruddin Ahmad: We shall cut down our amendments and our speeches rather than be forced to sit twice a day. Not that we are unwilling to work: some work should be done at home and some work here.
    Mr. President: When the House is divided in a matter of this kind, I should not force any section of the House to sit more than it desires to sit. We shall not sit this evening.
    Shri Jaspat Roy Kapoor: May I submit, Sir, (Interruption) if we have a complete programme of the work you would like to be finished by 17th we may be able to finish the work by that. Most of us are sincerely anxious to finish the programme before the 17th.
    Mr. President: I shall do that. The House stands adjourned till Nine of the clock tomorrow.
    The Assembly then adjourned till Nine of the Clock on Thursday, the 8th September 1949.