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 Constitution (One Hundred And ... on 21 December, 2005

> Title : Discussion on the motion for consideration of the constitution (One Hundred and Fourth Amendment) Bill, 2005. (Bill passed).

THE MINISTER OF HUMAN RESOURCE DEVELOPMENT (SHRI ARJUN SINGH) Sir, the Bill for amending the Constitution was introduced yesterday and I beg the House to take up the matter for consideration.

I beg to move:

 
“That the Bill further to amend the Constitution of India, be taken into consideration.”               At the outset,  I only want to say a few words to acclaim the House with the background behind this Bill.  We may recollect that on 17th August, there was a Calling Attention Motion in the Lok Sabha in which practically Members from across the House, from various political parties, stood up to say that there was a need to address the issue of social justice regarding reservations in educational institutions.  As a sequel to that, while replying to the Calling Attention Motion, I had mentioned that the Government is committed to the policy of reservation which ensures social justice and we will try to do everything possible to see that it happens. 
While the Calling Attention Motion was under discussion, an hon. Member of the House, Shri Nitish Kumar, the present Chief Minister of Bihar, made a suggestion that it would be perhaps be better if a meeting of all political parties of the House could be convened and the issue is discussed there. I accepted his suggestion and, as a consequence of that, a meeting of all political parties was held on 23rd August where, for four hours, this issue was discussed.  At the conclusion of that discussion, three things were decided.  Verbatim proceedings of the discussion is also available. Firstly, it was decided that there was a need for a Central law to address the issues that have come up before us[bru27] . 
 
            The second thing that was decided was that the rights of minorities as enshrined in the Constitution, under article 31 of the Constitution, shall be protected.  The third thing that was decided was that the Committee consisting of representatives of political parties would continue to guide in the drafting of the proposed legislation.  Soon after the meeting, it was announced in the media. I think, now that is a matter of record, both in the newspapers as well as in the electronic media. 
            Thereafter, we started consultations with leaders of various political parties.  I want to put on record my thanks and appreciation to the leaders of various political parties who were kind enough to respond and give us guidance.  I do not want to name anyone because everyone cooperated in this matter. 
            As a consequence of that, we prepared a draft.  That was then given to the leaders of the political parties.  On their reactions, this Bill was drafted.
SHRI BRAJA KISHORE TRIPATHY (PURI): Sir, I want to put on record that you have neither given a copy to our Party nor were we invited to the meeting that you convened.
MR. SPEAKER: I am sure that that was an unintentional omission.
SHRI BRAJA KISHORE TRIPATHY : He said, "all the political parties".  Ours is also a political party.
MR. SPEAKER: Of course, it should have been given.  I take it or presume that it was an unintentional omission.
SHRI ARJUN SINGH: Now, the Bill is before the House. I do not want to pre-judge the discussions that would take place and the suggestions that are going to come.  We will certainly consider everything that would be said in the House and I will try to answer the queries of the hon. Members to the best of my ability. 
            There is one thing which I want to say.  The entire issue that is being addressed by this Bill is the issue of 'social justice'. Our own Constitution, of which we are all very proud of, talks about this in its Preamble.  In the very Preamble it says, "We, the people of India".  I would like to underline this expression.  It is because this does not distinguish between us.  The people of India are an entity by themselves.  When they have been referred to as an entity, which has given us this Constitution, it has some meaning. 
            In the Preamble, it is said: ".... to secure to all its citizens: Justice, social, economic and political".    There can be no justice if there is no social justice.  Therefore, it is in this light, I would beg the House to consider this Bill.  We shall be grateful for your kind guidance.
 
MR. SPEAKER: Motion moved:
“That the Bill further to amend the Constitution of India, be taken into consideration. ”   SHRI ANANTH KUMAR Sir, I rise to oppose the Constitution (One Hundred and Fourth) Amendment Bill, 2005.  This Bill has been brought before the House in the name of providing social justice to the Scheduled Castes, Scheduled Tribes, weaker sections and Other Backward Classes[r28] .
            Actually, I fail to understand the Government’s intention – the UPA Government’s intention – how it is going to accord social justice to the deprived section of SCs/STs and Backward Classes, and even economically weaker sections, the poor meritorious students. It is because this is not applicable to minority institutions. 
13.11 hrs.                              (Shri Devendra Prasad Yadav in the Chair)             It has been clearly said that ‘other than the minority educational institutions referred in clause 1 of article 30’. What is the consequence? The consequence is that more than 50,000 students across the country in all the professional colleges – all aided and unaided minority institutions – will be deprived of admissions. Therefore, I deem this very amendment, which the UPA Government is bringing, is against the social justice, against the intentions of Dr. Baba Saheb Ambedkar, and against the Constitution of India. 

Through you, I want to draw the attention of hon. HRD Minister that it is against the hon. Supreme Court’s judgement also.  The hon. Supreme Court in T.A. Pai Foundation versus State of Karnataka has ruled as:

“It is difficult to comprehend that the framers of the Constitution would have given such an absolute right to the religious or linguistic minorities which would enable them to establish and administer educational institutions in a manner so as to be in conflict with other parts of the Constitution. We find it difficult to accept that in the establishment and administration of educational institutions by the religious and linguistic minorities, no law of the land, even the Constitution, is to apply to them.”               What is the Constitution?  According to article 46 of the Constitution, to the benefit of the UPA Government, I read out:
“The State shall promote with special care the educational and economic interests of the weaker sections of the people, and, in particular, of the Scheduled Castes and the Scheduled Tribes, and shall protect them from social injustice and all forms of exploitation.”               When this Constitution Amendment Bill bars the minority institutions from this Constitution amendment, what will happen to those Scheduled Caste, Scheduled Tribe and Backward Class students?  What will happen to the economically weaker section students who are meritorious?  Further, the hon. Supreme Court has also said regarding the minority institutions as:
“The decisions of this Court have held that the right to administer does not include the right to maladminister.  It has also been held that the right to administer is not absolute.”               What is article 30(1)?  It is about giving protection to minority institutions to start and administer the minority institutions.  In this regard, the hon. Supreme Court, in the same T.A Pai versus State of Karnataka case, has said:
“The right to administer is not absolute but must be subject to reasonable regulations for the benefit of the institutions as the vehicle of education consistent with the national interest.”               I would like to ask the hon. Minister whether social justice is not a part of the national interest, or, whether social justice should be implemented only in governmental and non-minority institutions and it should not be implemented in minority institutions[mks29] .
If social justice is part of the national interest, then, its implementation should happen not only in the non-minority institutions but also it should happen in the minority institutions. The Supreme Court continues and it has further said:
“General laws of the land applicable to all persons have been held to be applicable to the minority institutions also - for example, laws relating to taxation, sanitation, social welfare, economic regulations, public order and morality. ”   It further says:
“The right under Article 30 (1) has therefore not been held to be absolute or above other provisions of the law.” And, we reiterate the same. “By the same analogy, there is no reason why regulations or conditions concerning generally the welfare of the students and the teachers should not be made applicable in order to provide a proper academic atmosphere as such provisions do not, in any way, interfere with the right of administration or management under Article 30 (1). ”               The question is: What is the intent of Article 15 (4) and Article 16 (4) of the Constitution? Especially, Article 15 (4) of the Constitution has very clearly said it. I want to read it  out for the benefit of the hon. Minister.
“Nothing in this article or in clause (2) of article 29 shall prevent the State from making any special provision for the advancement of any socially and educationally backward classes of citizens or for the Scheduled Castes and the Scheduled Tribes. ”               Mr. Minister,  are you not violating this principle as laid down by the Constitution of India? Again, I go back to the Supreme Court judgement. The Supreme Court has said again:
“Any law or rule or regulation that would put the educational institutions run by the minorities at a disadvantage, when compared to the institutions run by the others, will have to be struck down.”               At the same time, the Supreme Court has said:
“At the same time, there also cannot be any reverse discrimination. ”   So, it is a classic case of reverse discrimination. When the reservation is not implemented in the minority institutions, it is a classic case of reverse discrimination. It was observed in the Saint Xavier College case:
 
“The whole object of conferring the right on minorities under Article 30 is to ensure that there will be equality between the majority and the minority. If the minorities do not have the special protection, they will be denied equality. ”   The hon. Supreme Court has further stated and interpreted as:
“In other words, the essence of Article 30 (1) is to ensure equal treatment between majority and minority institutions. ”               So, when you are allowing the reservation provision in the majority institutions, why are you not allowing the reservation in the minority institutions? I further continue:
“No one type or category of institution should be disfavoured or for that matter receive more favourable treatment than others. Laws of the land including rules and regulations must apply equally to the majority institutions as well as to the minority institutions. ”               I do not know why the UPA Government has not given this provision of reservation to the minority institutions.  The minority institutions must be allowed to do what the non-minority institutions are permitted to do. Therefore, at the outset, we oppose this Constitutional Amendment. I think the UPA Government, in the name of providing social justice, has betrayed the Scheduled Castes, the Scheduled Tribes, the Backward Classes and the economically weaker sections of the society across the country[R30] .
It is an eyewash.  This Constitutional Amendment is an eyewash.  They have created a situation where there will be a new conflict between the social justice versus minoritism.  What is the impact, Sir?  I know, the hon. Human Resource Minister appreciates.  I come from the State of Karnataka.  Half of the educational institutions, more so the professional institutions in Karnataka, in Andhra Pradesh, in Tamil Nadu, in Maharashtra, in Delhi are minority institutions.  They are either linguistic minorities or religious minorities. You have Bengali institutions, Punjabi institutions, Sindhi institutions, Gujarati institutions, and every type of linguistic minority institutions in Mumbai. Same case is in Bangalore and Karnataka.  Even Manipal, which is one of the important educational institutions, has become a minority institution in the name of Konkani language.  Therefore, most of the private institutions in all the States come with the recognition of minority Clause of 30(1).  When they become minority institutions for the sake of the administration?  From St. Johns to Islamia, to cosmopolitan institutions, to Manipals, to what not? Most of the institutions in Andhra Pradesh are from Tamil Nadu, and most of the institutions in Tamil Nadu are from Andhra Pradesh.  In Karnataka, we have institutions of Tamil Nadu and Andhra Pradesh.  In Kerala, most of the institutions are minority institutions.  Such being the case what will happen to the admission of the Scheduled Castes, Scheduled Tribes and Other Backward Classes and economically weaker sections in these engineering, medical and various other professional colleges?  The Government has turned a blind eye to this glaring defect. Social justice is totally lopsided. What is the effect, Sir?  The effect is that more than 50,000 potential engineers, doctors, lawyers, IT professionals will lose their career, will lose their future because they will not be getting admission at all; because their seats are not reserved at all; because in the name of the minority institutions their roads for their future have been blocked. 
I want to question this UPA Government through you.  What is the rationale?  What is the rationale in keeping out minority institutions?  Why have you done this?  If you wanted to give social justice to Scheduled Castes, Scheduled Tribes, backward classes and economically weaker sections, you should have come out with universal reservation because the Constitution of India, as prescribed by Dr. Baba Saheb Ambedkar, has proposed universal reservation. We have accepted universal reservation in the last 57 years as the State policy with consensus.  All the parties have come together and said ‘for the sake of the upliftment of Scheduled Castes, Scheduled Tribes, backward classes and weaker sections, we provide these reservations in education as well as public employment’.  Why are you going away from this State policy of the national consensus?  Why are you going away from this policy of national interest?  Why are you going away?  Why are you throwing this basic principle of social justice to the winds?  This is the basic question[a31] .    
            What is the reason? One reason is the welfare of minorities. What is the welfare or protection that the UPA Government or the hon. Minister is according to the minority institutions through this lopsided Constitution (Amendment) Bill? Actually it is desirable that 50 per cent of seats are given to minorities in those minority educational institutions. I would request the Government, through you, to make a survey across the country and find out the actual position. I can say that nowhere 50 per cent of the seats are given to minorities in these institutions. Then, whom are they benefiting? They are converting these minority educational institutions into lucrative minority educational institutions. They are going to turn them into money-making machines. They are going to throw them into market place where they will mint money. Are they going to apportion that money to the people for whose interest these institutions have been established? No, they have never done that because already the hon. Supreme Court has said that according article 19 (1) (g) of the Constitution, education is also a calling, a profession, running a professional educational institution is a calling. That is why we are going through all this rigmarole now.
            Sir, unfortunately, the UPA Government is indulging in rabid minoritism in the field of education. I can give another example. Last year, they passed the Minority Educational Institutions Act. What did they do in that? That Act provides that affiliation of minority institutions can be to any university in the country. For example, a minority educational institution in Karnataka can affiliate itself not to Bangalore University or Mysore University or Karnataka University, but it can affiliate itself to a university in Nagaland. Not only that, they also said that the monitoring would be done by the Minority Educational Commission. So, I would like to ask a question to the hon. Minister. What will happen to the educational Master Plan and what will happen to the framework laid down by the University Grants Commission? What will be the relevance of the UGC when you create such a parallel institution only for the sake of minorities? The Government has also allowed them to make affiliation with any university anywhere in the country.
            Sir, the future is very bleak. When I look at the future of more than 50,000 probable students belonging to the Scheduled Castes, the Scheduled Tribes, Other Backward Classes and economically weaker sections of the society in various engineering and medical colleges across the country, their future is very bleak. This Constitution (Amendment) Bill has no answer for them, has no value for them. They used to get education in various prestigious educational institutions which have the recognition of minority institutions across the country. In one stroke, this UPA Government has taken away that opportunity from them. I also forewarn this august House and this Government that after passing this lopsided Constitution (Amendment) Bill there would be no medical colleges, no engineering colleges, no IT institutions, no law institutions in 2006, 2007, 2008 and 2009 in the name of non-minority institutions[k32] .
            Everybody [r33] will take the opportunity of this lopsided constitutional amendment and they will come out with only minority private institutions so that they can mint money, they can earn money and they can use it as a commercial venture.
            The role of the Government should be pro-active. The role of the Government is not reactive.  When the roster system and promotional backlog became a problem, the former Prime Minister, Shri Atal Bihari Vajpayee and our NDA Government brought in a constitutional amendment and we cleared the backlog of Scheduled Castes and Scheduled Tribes in the employment. That is social justice. 
 
What the UPA Government is doing is not social justice, but it is social injustice.  It is doing a draconian social injustice and not only social injustice, but it is also creating a minority private institutions bazar in the country.  Various entrepreneurs, who want to start educational institutions, will start in the name of the minority institutions. They will go through this constitutional amendment route, where there will be no reservation, where the Government will have no say and where those private minority institutions, in the name of minority protection, can do anything and get away and they will make money.
Lastly, before I conclude, I want to ask this Government what will  be the regulation it proposes to have on the minority institutions.  Or do they want to wish away the entire regulatory mechanism?   I understand that education should not be nationalised and education also should be in private domain.  But these minority institutions, unaided and aided, are also getting a lot of public infrastructure and social infrastructure at their service.  The Governments are giving them land.  They are giving them water, electricity, social environment and all that.  Are they not responsible to the society?  They should not be under any regulatory framework, to implement social justice, to implement that opportunity for meritorious students, who are from economically weaker sections, to implement the aspirations of the founding fathers of the Constitution, according to article 46, which is in the Directive Principles of the State Policy and according to article 15(4) of the Constitution.
Therefore, I once again oppose this constitutional amendment, which has been brought forward by the UPA Government in the name of providing social justice.  In the Statement of Objects and Reasons also, whatever they have said, it is not going to happen.  It is only a lip sympathy, and they are shedding crocodile tears.  I condemn this constitutional amendment and I oppose this.
     
DR. CHINTA MOHAN  Sir, I strongly support this amendment.  This amendment is a feather in the cap of the UPA Government.  It is a feather in the cap of the Congress Leadership, it is a feather in the cap of Shrimati Sonia Gandhi.  This is a very progressive Bill.  I do not know why the BJP is doing a blunder of opposing this[r34] .
The entire Scheduled Caste, Scheduled Tribe, and backward classes of this country are supporting this Bill.  Many things have come in the past.  This 104th Amendment in the Constitution is very praiseworthy and laudable.  I again say, this is a blunder on the part of the BJP to condemn it.  It is because, the other side opposed this Bill, I would like to go to the basics before I come to education.  What is this ‘caste’?  From where has this ‘caste’ come?  This caste has come into existence 5,000 years back. I divide caste into four periods.  The first period is the ancient times where Manu started the entire system of caste; the second one is the medieval period; the third one is the caste at the time of British Rule; and the fourth one is period when Congress is ruling.
            I do not want to go into details of Manu, as what happened in the British Rule, and what happened all the time.  I would like to speak a little about untouchability.  What is this untouchability?  This untouchability started 5,000 years back.  The poor Scheduled Castes were asked to crawl on their bellies; they were asked to rub their nose on the ground; they were not allowed to go to the common wells; they were not allowed to go to the schools; they were not allowed to enter into the hotels; they were not allowed to enter into temples.  They were not even allowed to enter into the barber shops and they were not allowed to go to their laundries.  This is the type of caste system prevailed in this country.  So much of social injustice was done to these poor sections, poor Scheduled Castes, Scheduled Tribes and other backward sections.  Luckily, the Congress Party,  before Independence Mahatma Gandhi, has taken up this cause. Mahatma Gandhi has gone around the country.  Everywhere he went, he spoke about removal of untouchability, and then the freedom movement and Swaraj. With all the help of the Congress Party, Mahatma Gandhi, Jawaharlal Nehru and other freedom fighters, untouchability was removed.  The entire credit goes to the Congress Party.  I give my little credence to the Left also, but the entire credit goes to the Congress Party and its leadership who removed untouchability from this country. They brought social justice to this country.  They brought a powerful Constitution for this country.  No one can say that Congress has not done anything.  The Congress has done the best for this country, particularly for the Scheduled Castes and the Scheduled Tribes.
            How has the word ‘caste’ has come?  From where this word ‘caste’ has come?  This is the word in the dictionary of Portuguese language.  They had come to Malabar somewhere to the Kerala some time back.  They had seen this racial discrimination. The meaning of the word ‘caste’ in the Portuguese language is a breed, a race.  They call it ‘casta’.   From there, it has become  ‘caste’.  The bloody caste is continuing since then, and little later the Constitution has come. They have given reservations for the Scheduled Castes to remove these inequalities.  Mahatma Gandhi spoke all the time about removal of untouchability. He said, if I had a second birth, I would like to be born as an untouchable, I would like to be born as a Scheduled Caste and I would like to understand their agony.  See what Mahatma Gandhi has said.  I would like to quote about Jawaharlal Nehru. Jawaharlal Nehru all the time spoke about Swaraj and the social justice before Independence and after Independence. I cannot forget to mention about Dr. B.R. Ambedkar.  Dr. B.R. Ambedkar integrated all the communities of Scheduled Castes and gave a beautiful Constitution.  Some people, now, here and there, try to disintegrate the Scheduled caste. Whoever tries to disintegrate the Scheduled caste, they will go down in the history.  I would like to warn those people who try to disintegrate the caste in the name of this and that.  They will go down in the history.[r35]    We have to remember Dr. Babasaheb Ambedkar today that he was the person who brought a beautiful Constitution. The Congress Party has given a good Constitution. It has given reservation for the Scheduled Caste and Scheduled Tribe communities.
            I would like to mention about Indira Gandhi. When she was the Prime Minister or when she was not the Prime Minister, wherever she had gone and addressed meetings, she used to call the Scheduled Caste and Scheduled Tribe people as my brothers and sisters. She always used to treat them as their family members. She always used to address them as brothers and sisters.
            I would like to say a word about Rajiv Gandhi who is no more. Rajiv Gandhi believed in social justice. I would like to say that in 1989 in the month of December when he was contesting as a Congress candidate in Amethi, he incidentally telephoned me. I was also contesting as a Congress candidate in Tirupati at that time. He telephoned me in the middle of the night and said: “Dr. Chinta Mohan, I am contesting from Amethi. You are aware of it.” I said: “Yes, Sir, I am aware of it.” He said: “You know your friend Mr. Kanshiram is contesting from Bahujan Samaj Party. Please tell him to withdraw the candidature.” I said: “What is the problem?” He said: “V.P. Singh has put up a candidate, Raj Mohan Gandhi, from his Party. I am prepared to fight with Vishwanath Pratab Singh, but not with Kanshiram. Tell him to withdraw that. I am prepared to accommodate him in East Delhi where he has filed his nomination.” He is such a man that he always believed in social justice. He is no more today. Had he been alive today, the country should have prospered in a different way.
Today, Shrimati Sonia Gandhi, the Leader of the Congress Party, has brought this Amendment. The entire credit goes to Shrimati Sonia Gandhi. I also praise Mr. Arjun Singh who is sitting here. He has brought in another Constitutional Amendment for the minorities earlier. Today he has brought this.
   
He is doing very good work silently. From the floor of the House, I appreciate Mr. Arjun Singh.
I would like to say a word about the status of the Scheduled Caste and Scheduled Tribe people today. You have heard about the stampede in Chennai. Sir, 42 people had died. Who are these 42 people? All of them are from the Scheduled Caste community. All of them are from the Scheduled Tribe community. All of them are from the Backward Class community. They had gone to take a token for Rs.1000. All the 42 people belonged to the SC, ST and BC sections. They died for this small thing. This is the situation of the SC, ST and BC people today.
Now, let me come to their education part, their status and how the Scheduled Caste and Scheduled Tribe people are doing. At the graduate level, today eight per cent of the Scheduled Caste people are graduates and. two per cent of the Scheduled Tribes are graduates. Eight per cent of the Scheduled Caste people are post-graduates, and two per cent of the Scheduled Tribe people are post-graduates. The Scheduled Caste people who are doing research at the doctoral level are one per cent. The Scheduled Tribes are less than one per cent in this category. This is the type of people who have come up to this level after 58 years of Independence, after giving them so much of reservation, so much of support and so much of justice.
After globalisation, today so many private colleges have come. There are 100 medical colleges. These medical colleges on the private side have not even taken one Scheduled Caste or one Scheduled Tribe or one Backward Class man in their colleges. There are thousands of engineering colleges which have come up in Karnataka, Andhra Pradesh and everywhere. Not even one per cent of the Scheduled Caste, Scheduled Tribe and Backward Class people are admitted in these private colleges.
 
My friend, Mr. Jalappa is sitting here. He is little progressive. He is from my Party. He has given some accommodation for them. I appreciate Mr. Jalappa. But coming to medical colleges, none of them have given any seat for the students of these Scheduled Caste and Scheduled Tribe communities. Actually, all these colleges are collecting big money. Everyday they are demanding Rs.1000 from the Scheduled Caste and Scheduled Tribe students in the form of tuition fees. How can the poor students, who got admission in the private colleges and who are from these poorer sections, can pay Rs.1000 per day? It is not Rs.1000 per month. I underline that it is Rs.1000 per day. This is the type of private colleges which have come in India today. Many engineering colleges and many professional colleges have come[m36] .
            They [r37] are cheating the people. They have become more commercialised. That is why this amendment is being brought about today.
13.45 hrs.                              (Mr. Deputy-Speaker in the Chair)             I am one who strongly proposes that there is a need for an amendment. There is a need to bring in changes in the private medical institutions and engineering colleges. I strongly support this Bill and I appreciate the hon. Minister for bringing forward this Bill. We are not fully satisfied with this small Constitutional Amendment. Something more has to be done for these people. This is not fully satisfying. We are happy but I would like to ask the UPA Government to give these sections of people much more.

            Today, 11 crore children are studying in primary schools. They are getting very little to eat by way of midday meals. They are getting only 100 grams of rice and wheat. This is not sufficient. I have requested the Government number of times to increase this 100 grams of rice or wheat to 150 grams. The children are starving in the schools. It needs to be increased to 150 grams.

           

The scholarships announced for the post-graduate, pre-matric and post-matric studies are not sufficient for them. There is a need to increase the scholarships for all the sections like backward classes, Scheduled Castes and Scheduled Tribes.

            Coming to jobs, there has been no recruitment in the name of optimisation of recruitment. The earlier Government had brought a freeze on recruitments in 2002. Now, four lakh jobs are waiting for recruitment. I would request the Government to remove the optimisation rule and go in for massive recruitment to see that the Scheduled Castes, Scheduled Tribes and backward classes get jobs.

            There are a lot of Judges in our High Courts and Supreme Court. We need to give reservation for these people in the Judiciary. The time has come to do that. This is social justice where we should remove the differences and we should have reservation for Scheduled Castes, Scheduled Tribes and also for the backward classes in the Judiciary.

            In the bureaucracy, there are about 100 Secretary-level officers in the Government of India but not even one Scheduled Caste is seen among them. Why is the Government not able to give them a place as Secretary in the Government of India? There are several backward class people working in the Government of India. There are roughly 500 Joint Secretaries posts. Why is the Government not able to get them accommodated as Joint Secretaries? This is the type of justice we want. This is the justice for which we humbly request you to have a positive look at these things.

            Coming to the private sector, I would request the hon. Prime Minister, who is not here in the House to call the big industrialists like the Ambanis and talk to them about reservation in jobs in the private sector. They cannot say no because they are the people who have come up because of the economic policies followed by the Government. The hon. Prime Minister should call people like Narayan Murthy, Azim Premji and Ratan Tata and ask them to give jobs for Scheduled Castes, Scheduled Tribes and backward classes. These sections of our population are now taking up Maoist activities because they are not getting jobs. This is the time for us to accommodate them in the private sector. It is the private sector which has got the maximum advantage out of globalisation. We have the poor people belonging to Scheduled Castes, Scheduled Tribes and backward classes who are suffering without jobs. I would request the Government and the hon. Prime Minister to see that these people are accommodated in jobs so that the Government could do real social justice.

            I would like to refer to quote before I conclude. Lenin said: “By hearing the songs of the children, we understand that nation.” I would like to say here: “By seeing the plight of the dalits and poor tribals, we understand the status of the nation.” … (Interruptions)

SHRI KHARABELA SWAIN (BALASORE): Dr. Chinta Mohan, you want reservation everywhere but not in minority institutions. … (Interruptions[r38] )             You want it in judiciary, in bureaucracy and you want it everywhere.   You are a very intelligent person.  You said that the BJP is opposing this.   You understood this from Shri Ananth Kumar’s speech.   We are opposing not giving reservation in the minority institutions.  We are in favour of you; we are not against you.  Your Government is against you, against the Scheduled Castes and the Scheduled Tribes. … (Interruptions)

DR. CHINTA MOHAN : I know each and every thing.    I do not want to spell out here. … (Interruptions)

MR. DEPUTY-SPEAKER: Shri Kharabela Swain, please take your seat.

… (Interruptions)

DR. CHINTA MOHAN : Coming to the silent social revolution going on in this country, poorer sections are thinking too much.   The time has come for all of us to wake up.   You can see the panchayat election results of Uttar Pradesh and other States.    The time has come when we have to do much more and we have to do everything, whatever is possible.

 

            I would like to say what late Mahatma Gandhi had said.  He said: “If I have regeneration or rebirth, I would like to be born as an untouchable or a Scheduled Caste.   I would like to see the agony of them”.  I belong to this section.   I have seen their agonies.   So, with all those agonies, I would request my Government and the leadership to see that something much more is done to the Scheduled Castes.  I praise you and I praise the Government.   This is a very positive step. You have come forward with the 104th amendment and this will give a big mileage to the Congress Party and the supporting Parties including the Left Parties.

            Sir, with these words, I conclude.

 

SHRI SURESH KURUP The education scenario right from the pre-Independence days in our country has always witnessed the initiatives from various communities both minorities and non-minorities along with the Government.  In a country like India, no one can question the role of the private educational institutions in the field of education right from the primary stage to the professional courses. Since giving unbridled freedom to these institutions is not desirable, various State Governments have repeatedly tried to control them. Even though the Supreme court in its various judgements have said that it is desirable to put general restrictions on these institutions, they have repeatedly struck down various measures taken by the State Governments to control these institutions.

            In the recent judgement of the Supreme Court in P. A. Inamdar vs State of Maharashtra, which makes this amendment necessary, the Supreme Court has interpreted the ratio of the decision in T. M. A. Pai Foundation case and categorically said that in an unaided educational institution, whether run by non-minorities or minorities, the Government cannot implement its policy of reservation.

            After categorically stating this, the judgement then says the private unaided institutions can evolve their own admission procedure.   Then, it adds that a common entrance test can be conducted by the management.  Again, it says that they can evolve their own fee structure.  It prohibits capitation fee and it allows formation of a committee to overlook the admission procedure and fee structure and finally instructs the Government to bring in legislation.   The judgement except in disallowing reservation does not give any categorical answers to the issues arising out of the functioning of the unaided professional institutions and it only advises the Government to bring in legislation.   This judgement of the Supreme Court was widely criticised by various individuals, groups and political parties and also by student organisations, which are concerned about unbridled corruption and commercialisation that is going on in the name of professional education both by the non-minorities and minority institutions[R39] .

 

            Sir, this Constitution (Amendment) Bill only partially addresses the problem created by the judgement of the hon. Supreme Court by including unaided non-minority professional colleges within the purview of the reservation policy.

            While considering anything about unaided professional colleges in this country, the main thing that should come to one’s mind should be whether it is possible for a meritorious student belonging to the weaker sections of the society, those who are economically and socially backward, to study in these colleges. The answer is a categorical ‘no’ because they charge high capitation fee even though the hon. Supreme Court has categorically said no capitation fee should be levied. The hard reality is that to get an admission in these colleges one has to pay capitation fee. The other thing is that the hon. Supreme Court has overruled its earlier decision in Unnikrishnan case where it allowed 50 per cent merit seats and 50 per cent management quota. The hon. Supreme Court has allowed these institutions to evolve a fee structure also. All these things combined together, make it absolutely impossible for a poor student to enter its gates, to get admission.

            The hon. Supreme Court in its judgement in the P.A. Inamdar case has not taken into consideration the hard realities prevailing in this country and thrown to the winds the concept of welfare State. Any professional educational institution established in this country, whether it is aided or unaided, should be subjected to social control even if it is run by the minority communities. If the private bus operators in this country are given a free hand to charge whatever fare like to charge from the public, what would be the situation in the country? No Government would allow them to do that.

 

Education being an important social activity, which cannot be considered as a trade or a business, should not be a playground for commercial business interest. That is the most important thing. Just because it is an unaided institution, the management cannot be given a free hand in exploiting the students of this country.

            Any Government which is concerned about its younger generation of qualified professionals, should be concerned about this situation. So, anything connected with the unaided private educational institutions in the country should address the problem of fee structure in these institutions. This is the most important thing.

            This Bill addresses the problem only partially. If the problem created by the judgement are to be resolved, the Government should address the important aspect of fee structure in these private professional institutions – both minority and non-minority. Our founding fathers had incorporated article 30 as a guarantee to the minorities that their culture, their traditions and the right to impart their own education to their children will be protected in this country. None in this country, who has an iota of respect for the secular and plural character of this country, even in his wild imagination, would dare to touch the protection given to the minorities by article 30(1) of our Constitution.

            Does it mean that article 30 should be construed in such a way that it gives an unfettered right and authority to the linguistic and religious minorities to run their educational institutions without complying the law of land?

SHRI KHARABELA SWAIN   Good.

SHRI SURESH KURUP : There is nothing for you to clap.

SHRI KHARABELA SWAIN There is everything.

SHRI SURESH KURUP  It is entirely a different position from yours.

            Sir, in its judgement, the hon. Supreme Court says that a minority institution, just because it has got protection under article 30(1), it cannot violate the town-planning laws by building an institution, it cannot ignore the syllabus prescribed by the University. Just like that, these institutions cannot ignore the national policies enunciated by our Government, by our [krr40] Parliament, by our Constitution.

14.00 hrs.             Just because these institutions are not dependent on the Government for any aid, can they ignore all these things? My humble submission is that they cannot. Providing reservation in educational institutions to the SC/ST and other weaker sections of the society is a national goal. It is a part of our Constitution. An unaided educational institute, whether it is run by the minority or non-minority, has to comply with that national goal. This section should be construed within the framework of our Constitution and other Articles of the Constitution. So long as basic right of the minorities to manage these institutions is not taken away, the State can make regulations.

MR. DEPUTY-SPEAKER: Please conclude. Your party has got only 19 minutes and there are four more Members of your party to speak.

SHRI SURESH KURUP : I will finish in two minutes. Let me formulate. Otherwise they will say that I am supporting them. … (Interruptions) The idea of Article 30 giving special rights to the minorities is not to create a privileged or pampered section of the population, but to give the minority a sense of security and feeling of confidence. I am proud of the great centres of learning which the minority community has established all over the country. While hearing the speech of Shri Ananth Kumar, it would appear that all the problems in the educational sector are created by the minority communities. It is not like that. … (Interruptions) I know your attitude towards minorities. The whole country knows that. … (Interruptions)

MR. DEPUTY-SPEAKER: That is not to be recorded.

(Interruptions)* … SHRI ANANTH KUMAR (BANGALORE SOUTH): I will request you to yield. … (Interruptions)

 

* Not Recorded.

 

SHRI SURESH KURUP : You have no right to say about that. … (Interruptions)

SHRI ANANTH KUMAR : I would request you to yield. You have taken my name. … (Interruptions)

SHRI SURESH KURUP :  I am not yielding. You need not explain. The whole country knows what is your attitude towards the Muslim, what is your attitude towards the Christian minority. … (Interruptions)

SHRI ANANTH KUMAR :  The Bharatiya Janata Party is for minority protection. We have never discriminated. … (Interruptions)

SHRI SURESH KURUP : My dear friend, there is no need for explanation. … (Interruptions)

MR. DEPUTY-SPEAKER: Please sit down.

… (Interruptions)

MR. DEPUTY-SPEAKER: Please conclude now.

… (Interruptions)

MR. DEPUTY-SPEAKER: It is not to be recorded. Nothing is going on record.

(Interruptions)* … SHRI SURESH KURUP : Take for example the Christian minority. The Christian minority is just two and a half per cent of our population, but the great contribution they have made to the educational development of our country far exceeds their number. I myself am indebted to the great centres of learning they have established in my State. All through I have studied in one such institution. But using this Article 30 as a shield, the Government should not allow anyone to exploit students belonging to both minorities and non-minorities in our country.

One should know that only the affluent sections of minority are benefited by these institutions where commercialisation and trade in education is the motto. If the Government has any sincerity in addressing the problems created by the judgement of the Supreme Court and also if it intends to look into the hard   * Not Recorded.

 

realities prevailing in the professional educational field in this country, they should show the political will to reign in those who are indulging in the commercialisation of education in the name of minority rights. A separate Bill dealing with all these aspects should be brought without any delay.

The Supreme Court judgement, which prohibits the Government to impose the policy of reservation in the unaided professional institutions, in fact exempt these institutions from implementing a national policy. It practically makes them free from any sort of social responsibilities. Article 30(1) does not give any right to any minority institution to resist implementation of a national policy.

As I have mentioned earlier, this Bill is only a small step which will help to overcome a portion of the unrealistic judgement of the Court. As such, it is welcome. If the Government has any intention to implement the assurance given in the Common Minimum Programme that nobody will be denied the opportunities for professional education just because he is poor, the Government should bring a comprehensive legislation regarding all aspects of the unaided professional colleges in the country. By passing the constitutional amendment, no one should be under the impression that the SC/ST students will be able to get admission and study in these colleges because no SC/ST student can afford to pay the fees charged by these educational institutions unless it is subsidised as is done in Kerala. So, this amendment to the Constitution raises more questions that it answers.

SHRI KHARABELA SWAIN : Sir, we support the hon. friend from the Left for supporting our argument.

…( व्यवधान) 

श्री मोहन सिंह आप दोनों एक ही हैं। जबर्दस्ती कुर्सी ऑकुपाई कर के बैठे हैं। …( व्यवधान) 

उपाध्यक्ष महोदय  ´Éä àÉɪÉxÉÉìÉÊ®]ÉÒ BÉEä ¤ÉÉ®ä àÉå BÉEc ®cä cé* ´Éä SÉÉciÉä cé ÉÊBÉE àÉɪÉxÉÉìÉÊ®]ÉÒVÉ àÉå £ÉÉÒ AäºÉÉ cÉä VÉÉA* श्री मोहन सिंह ={ÉÉvªÉFÉ àÉcÉänªÉ, àÉé <ºÉ ÉÊ´ÉvÉäªÉBÉE BÉEÉ ºÉàÉlÉÇxÉ BÉE®xÉä BÉEä ÉÊãÉA JÉ½É cÖ+ÉÉ cÚÆ* ºÉ¤ÉºÉä {ÉcãÉä àÉé +ÉVÉÇÖxÉ É˺Éc VÉÉÒ BÉEÉä vÉxªÉ´ÉÉn näiÉÉ cÚÆ ÉÊBÉE ºÉ´ÉÉæSSÉ xªÉɪÉÉãÉªÉ BÉEÉ {ÉEèºÉãÉÉ +ÉÉxÉä BÉEä ¤ÉÉn, <ºÉ ºÉnxÉ àÉå VÉÉä £ÉÉ´É BªÉBÉDiÉ ÉÊBÉEA MÉA, ÉÊVɺÉàÉå ºÉ¤ÉºÉä +ÉMÉãÉÉÒ {ÉÆÉÎBÉDiÉ àÉå gÉÉÒ xÉÉÒiÉÉÒ¶É BÉÖEàÉÉ® VÉÉÒ +ÉÉè® gÉÉÒ xÉ®äxp àÉÉänÉÒ VÉÉÒ, <vÉ® BÉEä cÉÒ nÉä BªÉÉÎBÉDiÉ lÉä, =ºÉBÉEä ¤ÉÉn ºÉ´ÉÇnãÉÉÒªÉ ¤Éè~BÉE ºÉƺÉn BÉEä +ÉxÉèBÉDºÉÉÒ £É´ÉxÉ àÉå cÖ<Ç, ÉÊVɺÉàÉå ºÉ£ÉÉÒ nãÉÉå xÉä ÉÊVÉºÉ £ÉÉ´ÉxÉÉ BÉEä ºÉÉlÉ ABÉE ÉÊ´ÉvÉäªÉBÉE |ɺiÉÖiÉ BÉE®xÉä BÉEÉÒ ¤ÉÉiÉ BÉEcÉÒ, =ºÉÉÒ BÉEÉÒ ®Éä¶ÉxÉÉÒ àÉå £ÉÉ®iÉ ºÉ®BÉEÉ® xÉä <ºÉ ºÉnxÉ àÉå ªÉc ÉÊ´ÉvÉäªÉBÉE {Éä¶É ÉÊBÉEªÉÉ cè* AäºÉä cÉãÉÉiÉ àÉå ÉÊBÉEºÉÉÒ ¤ÉcÉxÉä <ºÉ ÉÊ´ÉvÉäªÉBÉE BÉEÉ ÉÊ´É®ÉävÉ BÉE®xÉÉ, MÉɽÉÒ BÉEä +ÉÉMÉä ®ÉäBÉE ãÉMÉÉxÉÉ cè, +ÉÉè® BÉÖEU xÉcÉÓ cè ªÉÉ BÉEä´ÉãÉ <ºÉ ¤ÉÉiÉ BÉEÉ ºÉÆnä¶É ºÉàÉÉVÉ BÉEÉä näxÉÉ cè ÉÊBÉE VÉ¤É BÉE£ÉÉÒ £ÉÉÒ àÉɪÉxÉÉìÉÊ®]ÉÒ BÉEä ÉÊciÉÉå BÉEä {ÉFÉ àÉå, +ÉxÉÖºÉÚÉÊSÉiÉ VÉÉÉÊiɪÉÉå, +ÉxÉÖºÉÚÉÊSÉiÉ VÉxÉVÉÉÉÊiɪÉÉå +ÉÉè® ÉÊ{ÉU½ä ´ÉMÉÉç BÉEä ÉÊciÉ àÉå BÉEÉä<Ç BÉEɪÉǵÉEàÉ cÉäxÉä ãÉMÉäMÉÉ, iÉÉä =ºÉBÉEÉ ÉÊ´É®ÉävÉ BÉE®xÉÉ càÉÉ®É ¤ÉÖÉÊxɪÉÉnÉÒ {ÉEVÉÇ cè +ÉÉè® càÉ <xÉ ãÉÉäMÉÉå BÉEä ÉÊciÉÉå BÉEä ÉÊ´É®ÉävÉÉÒ cé* AäºÉÉ ºÉÆnä¶É näxÉä BÉEä ÉÊãÉA cÉÒ BÉÖEU ãÉÉäMÉ <ºÉ ºÉnxÉ BÉEä £ÉÉÒiÉ® AäºÉÉÒ ¤ÉÉiÉå BÉE®iÉä ®ciÉä cé* श्री खारबेल स्वाईं : यह आपत्तिजनक है।

श्री मोहन सिंह : आप आपत्तिजनक कह सकते हैं, लेकिन भावना कुछ ऐसी ही है, ऐसा मैं मानता हूं। सदन के बाहर समर्थन करना और सदन के भीतर विरोध करना, ये दो तरह की बातें मेरी समझ से परे हैं।

मैं ऐसा मानता हूं कि भारत की अपनी सामाजिक परिस्थितियों को देखकर ही गांधी जी ने आरक्षण के सिद्धान्त की वकालत की थी और दूसरे गोलमेज सम्मेलन के बाद जब अंग्रेजी हुकूमत ने इस देश में अनुसूचित जातियों और अनुसूचित जनजातियों के सैपरेट इलैक्शन की बात कही थी, तब गांधी जी ने अपनी जान को दांव पर लगाकर, जो पूना पैक्ट हुआ था, उसके जरिए इस देश के दबे हुए वर्गों के लोकतांत्रिक संस्थाओं में प्रतनधित्व को स्वीकार कराया था। इसीलिए जब हमने अपनी संविधान निर्मात्री समति बनाई, हालांकि कांग्रेस के आन्दोलन से बाबा साहब अम्बेड़कर संबंधित नहीं थे, लेकिन गांधी जी के इशारे पर, सरदार वल्लभ भाई पटेल ने, उन्हें कांस्टीटयूएंट असैम्बली में लाने का प्रयास किया और कांग्रेस के ही एक मैम्बर से त्यागपत्र दिला कर, उस सीट पर उप-चुनाव में बाबा साहब अम्बेडकर संविधान सभा के सदस्य बनाए गए और न केवल सदस्य बनाए गए, बल्कि संविधान का मसविदा तैयार करने वाली जो समति थी, उसका अध्यक्ष उन्हें बनाया गया - केवल इस मंशा से कि इस देश के जो दबे और कमजोर वर्ग के लोग हैं, उन्हें इस बात का अहसास न हो सके कि यह संविधान सभा, संविधान बनाते समय उन्हीं के विरोध में कोई काम करने वाली है। इसलिए बाबा साहेब अम्बेडकर संविधान की मसविदा बनाने वाली समति के अध्यक्ष मनोनीत किए गए और उनके मार्गदर्शन में, हमारी संविधान सभा ने डॉ. राजेन्द्र प्रसाद जी की अध्यक्षता में, जो संविधान बनाया, वह न केवल लोकतांत्रिक चुनौतियों का मुकाबला करने में सक्षम है, बल्कि जो सामाजिक और शैक्षिक तकलीफें हैं, उनका भी समाधान करने का एक बहुत ही बेहतर दस्तावेज है। ऐसी मंशा से बाबा साहब अम्बेडकर ने यह जरूरत समझी थी कि हर १० साल के बाद प्रतनधि सभा में जो परिगणित जातियों और अनुसूचित जातियों के लिए आरक्षण का सिद्धान्त है, उसकी हम समीक्षा करेंगे। उसकी समीक्षा करने के लिए ही शेडयूल्ड कास्ट्स और शेडयूल्ड ट्राइब्स कमीशन की नियुक्ति की गई, जिनके लिए अब भारत सरकार और इस सदन ने दो अलग-अलग कमीशन बना दिए हैं। उसी तरह से उन्होंने संविधान में ही प्रावधान किया कि जो समाज के पिछड़े वर्ग हैं, यानी अतरिक्त अनुसूचित जातियां हैं, वे भी सामाजिक और शैक्षिक रूप से, जो समाज की परेशानियां हैं, उन्हें झेल रही cé[rpm41] ।

इसके लिए भारत के राष्ट्रपति जी एक कमीशन नियुक्त करेंगे और उस कमीशन की संस्तुतियों के आलोक में भारत सरकार कानून बनाएगी। इसी मंशा से श्री जवाहर लाल नेहरू जी के समय सरकार ने १९५३ में काका कालेलकर की अध्यक्षता में एक कमीशन नियुक्त किया था। उसने १९५६ में अपनी रिपोर्ट दी, जिसके अनुसार सभी क्षेत्रों में पिछड़े वर्गों को ३३ फीसदी आरक्षण की बात कही गई, लेकिन पिछड़े बर्गों को अधिकार नहीं मिला। १९७७ के जनता पार्टी के घोषणा-पत्र में जब यह आश्वासन दिया गया कि हमारी सरकार बनने के बाद हम पिछड़े वर्गों के भी आरक्षण का कानून बनाएंगे, लेकिन भारत सरकार ने उसे नहीं माना, केवल दो राज्यों - उत्तर प्रदेश और बिहार में, जहां रामनरेश यादव जी और कर्पूरी ठाकुर जी के नेतृत्व में सरकारें थीं, उन्होंने पिछड़ी जातियों के लिए १५ परसैंट आरक्षण के कानून को अपने राज्यों में बनाया, लेकिन उसका कितना जबरदस्त विरोध हुआ, इसका इतिहास गवाह है। फिर १९७८ में उसी आलोक में चौधरी चरण सिंह जी, भारत के गृह मंत्री जी ने इस सदन की आज्ञा से मंडल कमीशन, जिसे दूसरा बैकवर्ड क्लासेस कमीशन कहते हैं, बिंदेश्वरी प्रसाद मंडल की अध्यक्षता में नियुक्त किया। जब १९८० में श्रीमती इंदिरा गांधी भारत की प्रधान मंत्री बनीं तो उन्होंने उस कमीशन के दायरे को और बढ़ाया, उसका टर्म और एक्सटेंड कर दिया। उस कमीशन की रिपोर्ट पर लगातार बहस होती रही, लेकिन उसकी रोशनी में १९९० में एक आदेश प्रसारित हो गया, जिसे सुप्रीम कोर्ट में लोगों ने चुनौती दी। सुप्रीम कोर्ट ने मंडल कमीशन की संस्तुतियों पर १९९२ में मोहर लगा दी और उसके साथ उसमें कुछ अपवाद कर दिया। अपवाद यह था कि पिछड़े वर्गों में जो क्रीमिलेयर के लोग हैं, उन्हें इस सुविधा से वंचित रखा जाएगा। आज भी जो बैकवर्ड क्लासेस कमीशन है, पिछड़ी जातियों के हितों की रक्षा और निगरानी करने के लिए जो कमीशन है, शेडयूल्ड ट्राइब्स के हितों की निगरानी करने के लिए जो कमीशन है, अनुसूचित जातियों की निगरानी करने के लिए जो कमीशन है, उनकी रिपोर्ट सदन में पेश होती है। यदि उन पर हम गंभीरता पूर्वक सदन में विचार करें तो जिस अपेक्षा और उम्मीद से ये सारे संवैधानिक और कानूनी प्रावधान किए गए थे, उससे इन वर्गों की सामाजिक और शैक्षणिक स्थिति में कोई परिवर्तन नहीं हुआ, इसलिए ऐसी हालत में, जब उच्च शिक्षा बहुत महंगी हो रही है, कई राज्य सरकारों ने, हम लोगों ने उत्तर प्रदेश में बहुत पहले, १९९३ में ही पिछड़ी जातियों और अनुसूचित जातियों के बच्चों के लिए सभी कक्षाओं में आरक्षण का प्रावधान कर दिया था, लेकिन जो विशेज्ञता के संस्थान हैं, डाक्टरी, इंजीनियरिंग, इन्फोरमेशन टैक्नोलॉजी और प्रबंधकीय विज्ञान की पढ़ाई है, जिसे हम एमबीए कोर्स कहते हैं, ये संस्थाएं ज्यादा से ज्यादा निजी क्षेत्र में खुल गई हैं।

मैं दुर्भाग्य के साथ कहना चाहता हूं कि भारत सरकार के सौ फीसदी आर्थिक सहयोग से जो बड़ी संस्थाएं चलती हैं, जिन्हें हम आईआईटी कहते हैं, उनकी फीस इतनी ज्यादा है कि ये सारे प्रावधान करने के बावजूद भी गरीब और पिछड़ी जातियों तथा शेडयूल्ड कास्ट के बच्चे उसमें प्रवेश ले सकें, उनका परिवार, उनकी आर्थिक हालत उन्हें गवारा नहीं करती। मैं श्री मुरली मनोहर जोशी जी के केवल एक काम से प्रसन्न हुआ था कि उन्होंने कम से कम इस तरह की बड़ी संस्थाओं की फीस को थोड़ा कम किया था, वह थोड़ी कम जरूर हुई, उसे और कम करना चाहिए था, लेकिन उसके बाद पता नहीं अर्जुन सिंह जी के ऊपर क्या और किस तरह का दबाव पड़ा, नहित स्वार्थों का दबाव पड़ा कि जो पुरानी फीस थी, उसे उन्होंने फिर बढ़ाने का पाप अपने सिर पर ले लिया। यह उन्होंने अच्छी बात नहीं की। यदि हम इस तरह के प्रावधान कर भी देंगे, आरक्षण के सारे इंतजाम कर देंगे, लेकिन फी-स्ट्रक्चर इन संस्थाओं में वही रहेगा तो मैं समझता हूं कि इन बच्चों को कोई लाभ नहीं मिलने वाला है, जिन्हें हम सामाजिक और शैक्षणिक रूप से ऊंचा उठाने और आगे बढ़ाने की बात को सदन में कह रहे हैं और जिसकी मंशा से यह विधेयक हमारे सामने आया है। सुप्रीम कोर्ट ने किन परिस्थितियों में इस तरह के आदेश दिए - यह बिलकुल सही बात है और चिन्ता मोहन जी की चिन्ता बिलकुल जायज है। जिस तरह के वर्ग, स्वार्थों की पूर्ति करने वाले लोग, इस तरह की बड़ी संस्थाओं में हैं, उनके कारण गरीब और छोटे लोगों को वहां न्याय मिलने के सारे दरवाजे बंद हो गए हैं[R42] ।

केवल संसद और केवल सरकार ही इस तरह के लोगों को न्याय दे सकती है। ऐसे लोगों के लिए, उन वर्गों के लिए इनका दरवाजा खुला हुआ है। इसलिए यदि आपने यह दरवाजा खोला है तो इस दरवाजे को मुकम्मल तौर पर खोलना चाहिए। उसको खोलने का तरीका क्या होगा? मुझे उस दिन बहुत चिन्ता हुई, जब मेरे परिवार का एक बच्चा ९० फीसदी नम्बर सी.बी.एस.ई. के इम्तहान में पा गया। उसके पास एक पत्र लिखकर आया कि सी.बी.एस.ई. बोर्ड मैरीटोरियस स्टूडेंट्स को पुरस्कृत करता है। जब वह स्कूल गया तो पुरस्कार क्या आया, मालूम हुआ कि १०० रुपये पुरस्कार मिला। हमने कहा, यह बड़ी लज्जानजक बात है, तुम एक मनीऑर्डर करके अर्जुन सिंह जी को भेज दो कि हमारी तरफ से सुनामी पीड़ितों लोगों को दे दिया जाये, यह हमारा पुरस्कार आपके हवाले है। कितने ऐसे मैरीटोरियस स्टूडेंट्स को इण्टरमीडिएट में स्कालरशिप दी जायेगी तो २७ रुपये की दी जायेगी। मैंने अर्जुन सिंह जी को पत्र लिखा, मुझे खुशी है कि इन्होंने उस पद्धति में परिवर्तन किया और इस तरह के पुरस्कार, इस तरह की छात्रवृत्ति में इन्होंने अब बढ़ोत्तरी की है, जो इतने दिनों के बाद लागू हुई है। मैं चाहूंगा कि इस तरह के बच्चों को निजी क्षेत्र के विशेषज्ञता के विद्यालयों और महाविद्यालयों में प्रवेश तो मिलेगा, लेकिन वे अपनी पढ़ाई को पूरा कर सकें, इसलिए उनको आर्थिक लाभ भी सरकार की ओर से मिलना चाहिए, यह मैं कहना चाहता हूं।

उस विशेषज्ञता की पढ़ाई के लिए बैंकों के लिए प्रावधान हो गया। बैंक कर्ज देंगे, लेकिन जो बैंकों के नियम बने हुए हैं, बैंकों के नियमों में वे बच्चे लाभान्वित नहीं हो सकते। उनके पास न सम्पत्ति है, न जायदाद है, न उनकी गारण्टी लेने वाला कोई गारण्टर है। ऐसी हालत में केवल प्रावधान बना देना कि बच्चों को प्रवेश मिल जायेगा, इससे बच्चों का कोई कल्याण नहीं होने वाला है।

इन थोड़े से सुझावों के साथ मैं यह जरूर कहना चाहूंगा कि भारत सरकार में इस द्ृष्टि से यह बहस बार-बार उठाई जाती है कि जो अल्पसंख्यक संस्थान हैं, उनमें आरक्षण क्यों नहीं। भारत के संविधान की धारा ३० और ३१ में जो हमारे माइनोरिटी इंस्टीटयूशंस हैं, उनको रन करने का संवैधानिक अधिकार हमारे इन माइनोरिटी के लोगों को दिया है। आन्ध्रा प्रदेश की सरकार ने आरक्षण के प्रावधान इन अल्पसंख्यक वर्गों के लिए किये थे, लेकिन हैदराबाद के हाईकोर्ट ने उसको खारिज कर दिया। यदि इसी तरह के संविधान संशोधन के बहाने कुछ लोगों की यह इच्छा है कि आप इसमें प्रावधान लायें, जिससे फिर सुप्रीम कोर्ट इसको टर्न डाउन करे और जो अनुसूचित जातियों और पिछड़े वर्गों को मिलने वाला लाभ है, वह मिलने न पाये। यह उन लोगों का षड़यंत्र है, जो इस देश के अल्पसंख्यक और इस देश के गरीब लोगों को आपस में लड़ाकर अपने स्वार्थ को सिद्ध करना चाहते हैं। इसलिए इनके चक्कर में सरकार को पड़ना नहीं चाहिए। यह विधेयक मुकम्मल है, माइनोरिटी को जो अपने संस्थान चलाने का अधिकार मिला हुआ है, वह भी अक्षुण्ण रहना चाहिए। यदि सही दस्तावेजों को इस देश में खोला जाये तो मैं यह कहना चाहता हूं कि आज समाज में जितने बड़े अवसर हैं, जिस तरह से अनुसूचित जाति के बच्चे उन अवसरों से विरत हैं, जिस तरह पिछड़ी जाति के बच्चे उन अवसरों से विरत हैं, उतनी ही संख्या में अल्पसंख्यक वर्ग के भी बच्चे इन चीजों से विरत हैं, इसलिए उन बच्चों के जो अपने अवसर हैं, उन अवसरों के ऊपर आघात करने वाला कोई विरोधाभासी कानून इस संसद को पास नहीं करना चाहिए।

इस आशा के साथ, जिस रूप में यह विधेयक आया है, उसका समर्थन करते हुए, मैं मंत्री जी को इसे पेश करने के लिए बहुत-बहुत धन्यवाद देता हूं और विश्वास करता हूं कि मेरे जो सुझाव हैं, उन सुझावों पर अमल करने के लिए मंत्री जी सदन में कुछ आश्वासन देंगे।

 

श्री देवेन्द्र प्रसाद यादव उपाध्यक्ष महोदय, संसद में जिस विधेयक पर हम लोग विचार कर रहे हैं, मैं संविधान के १०४वें संशोधन विधेयक, २००५ का समर्थन करने के लिए खड़ा हुआ हूं।

मैं इस विधेयक के हक में हूं, लेकिन शैक्षणिक संस्थानों, खासकर एडेड और अनएडेड निजी शैक्षणिक संस्थाओं में, एस.सी., एस.टी. के साथ-साथ ओ.बी.सी. के इंस्टीटयूशन के नामांकन और माइनोरिटी को जिस तरह प्रोटैक्ट करने का जो भाव है, यह सामाजिक न्याय को स्थापित करने BÉEÉ £ÉÉ´É |ÉnÉ̶ÉiÉ BÉE®iÉÉ cè*[i43]  मैं संशोधित रूप में इस विधेयक का समर्थन करता हूं।

श्री मोहन सिंह जी ने जननायक कर्पूरी ठाकूर जी का जिक्र किया तथा वर्ष १९७७-७८ की चर्चा की। मैं उस विस्तार में नहीं जाना चाहता हूं लेकिन सामाजिक न्याय की जो अवधारणा है और माननीय मंत्री जी ने भी अपने संबोधन में कहा था कि संविधान की जो प्रस्तावना है, उसमें सामाजिक न्याय है। जब न्याय न हो तो, सामाजिक न्याय की परिकल्पना नहीं हो सकती है। इस देश का हजारों वर्षों का इतिहास रहा है, कुछ लोगों का कब्जा इस देश की शिक्षा, शैक्षणिक संस्थाओं, इतिहास, साहित्य और दौलत तथा राजनीति पर रहा है, मैं इसी संदर्भ में कहना चाहता हूं कि आज जो कम आबादी वाले लोग हैं, वह बहुसंख्यक आबादी वाले लोगों को आरक्षण दे रहे हैं, लेकिन अमरीका में ऐसा नहीं है। अमरीका में जो काले लोग हैं, जिनको हब्शी कहा जाता है, उनकी आबादी कम है। उनकी आबादी अलग-अलग राज्यों में अलग-अलग है। वहां के बहुसंख्यक इन अल्पसंख्यकों को आरक्षण देते हैं। ये विसंगतियां क्यों हो रही हैं?

इसके पहले भी मैंने इंट्रोडक्शन में सुप्रीम कोर्ट के निर्णय का रेफरेंस दिया था। मैंने संविधान के आर्टिकल १५(४) का रेफरेंस दिया था, जिसमें सामाजिक और शैक्षणिक रूप से पिछड़े लोगों को एडवांस करने का प्रावधान है। पिछड़े वर्ग के लोगों, एससीएसटी की उन्नति करने की आर्टिकल १५(४) की मंशा है, फिर कांस्टीटयूशनल आब्लीगेशंस से क्यों परेशानी हो रही है। मैं माननीय मंत्री जी और सरकार की मंशा पर कोई प्रश्न नहीं उठाना चाहता हूं। उनकी मंशा और नीयत ठीक है, लेकिन Statements of aims and reason àÉä VÉÉä AºÉ+ÉÉ®+ÉÉä cè =ºÉàÉå iÉÉÒxÉ {ÉÉÊ®´ÉiÉÇxÉ ÉÊBÉEA MÉA cé, ÉÊVɺÉàÉå ABÉE +ÉÉä¤ÉÉÒºÉÉÒ BÉEÉ ¶ÉÖ°ô BÉE® ÉÊnªÉÉ MɪÉÉ cè +ÉÉè® VÉÉä ºÉ´ÉÉãÉ càÉ =~É ®cä lÉä, =ºÉBÉEä ºÉàÉÉvÉÉxÉ BÉEä ÉÊãÉA ABÉE |ɪÉÉºÉ ÉÊBÉEªÉÉ MɪÉÉ cè ÉÊBÉE aims and objects में ओबीसी शब्द को जोड़ दिया गया है। जहां बैकवर्ड क्लासिज़ आफ सिटीजंस है, वहां ओबीसी है - The reservation of seats for the Scheduled Castes, the Scheduled Tribes and the Other Backward Classes of citizens (OBCs) - दूसरे के अंत में है किThe Scheduled Tribes and the social and educationally backward classes also referred to as the OBCs.  चौथे खंड में जो लिखा गया है, वह बिलकुल संशोधित रूप है। माननीय मंत्री जी द्वारा statements of objects and reasons को संशोधित करके सदन में लाया गया है। इस विधेयक का जो मूल ड्राफ्ट था, उसमें यह प्रावधान नहीं था। उसमें छोटा सा जिक्र था। अब इसे बृहद करके, संशोधित करके लाया गया है। यहां यह भी कहा गया है - To promotion the educational advancement of the socially and educationally backward classes of citizens i.e. the OBCs or of the Scheduled Castes and Scheduled Tribes in matters of admission of students belonging to these categories in unaided educational institutions, other than the minority educational institutions referred to in clause (1) of article 30 of the Constitution.

महोदय, जब कोई संवैधानिक दिक्कत थी, जिसकी संभावना व्यक्त की गई कि संवैधानिक लैंग्वेज है, लीगल लैंग्वेज है और आर्टिकल १५(४) में लीगल लैंग्वेज है कि socially and educationally backward classes of citizens. इसलिए इसे उसी रूप में रहने दिया जाए[MSOffice44] ।

मैंने मान लिया, लेकिन उसमें और लगाकर ओबीसी को देने में क्या परेशानी है। जिस तरह एम्स एंड औब्जैक्ट्स मे और लगाकर ओबीसी को दे दिया गया, तो उसमें कोई परेशानी नहीं हुई। यह बात मंत्री जी और कानूनवेत्ता हमसे ज्यादा जानते हैं कि एसओआर में मैनडेटरी क्या है। एसओआर मैनडेटरी नहीं होगा, वह प्रभावी नहीं होने वाला है। इस बिल का जो मूल मसौदा है, एक्ट बनने में वही रहेगा, यह तो सिर्फ बिल लाने तक एक गाइडलाइन है कि इस विधेयक का उद्देश्य क्या है। उसमें ओबीसी जोड़ा हुआ है और मेन बिल में गायब है। जब कौन्सटीटयूशनल औब्लीगेशन था, हम कहां कहते हैं कि आर्टिकल १५(४) को कोई बदल सकता है, आर्टिकल १५(४) लीगल लैंग्वेज है, उसे बदला नहीं जा सकता, मैं इससे पूर्णतया सहमत हूं। स्वयं आर्टिकल१५(४) में दिया गया है -

            Article 15(4) of our Constitution states:

“Nothing in this article or in clause (2) of article 29 shall prevent the State from making any special provision for the advancement of any socially and educationally backward classes of citizens or for the Scheduled Castes and the Scheduled Tribes. ”     इसे बदला नहीं जा सकता, यह बिल्कुल सही है। हम इतना ही कह रहे थे कि इस जगह पर OR (या) ओबीसी’ लिखा जा सकता है। यदि शंका उठानी होगी, तो इसे भी कोई सुप्रीम कोर्ट में ले जाएगा। किसी को मना नहीं किया जा सकता, सुप्रीम कोर्ट के दरवाजे सबके लिए खुले हैं, स्टक डाउन हो सकता है। मैं इतना ही निवेदन कर रहा था कि इस बिल का जो मूल प्रारूप है, आप आर्टिकल १५ में जो क्लॉज़ ५ जोड़ रहे हैं, यदि इस क्लॉज ५ में एक एक्सप्लेनेशन दे दिया जाता तो क्या दिक्कत थी। पहले दिक्कत हो सकती थी, १९९२ से पहले नहीं दिया जा सकता था, १९९२ में सुप्रीम कोर्ट ने वर्डिक्ट दे दिया। मैंने कल जिस सुप्रीम कोर्ट के जजमैंट का जिक्र किया था, उसका जिक्र दुबारा नहीं करूंगा, लेकिन आगे दूसरे पैराग्राफ में १९९२ में जो सप्लीमैंट किया गया था, उसमें एससीसी में आर्टिकल १६(४) को टैक्स्ट कहा गया है, आर्टिकल १६(४) टैक्स्ट इन शैडयूल्ड ट्राइब्स, शैडयूल्ड कास्ट्स एंड ऑल अदर बैकवर्ड क्लासेज़ ऑफ सटिज़। इसमें ओबीसी साफ-साफ कह दिया गया है। १९९२ में मंडल कमीशन पर सुप्रीम कोर्ट का जो वर्डिक्ट आया, उसके बाद कोई आपत्ति नहीं हो सकती। मैंने इस बात को इसीलिए रखने की कोशिश की। एम्स एंड औब्जैक्ट्स मैनडेटरी नहीं होगा, प्रभावी नहीं हो सकता और यह एक्ट का पार्ट नहीं होगा। इसमें इसका जिक्र करने के औचित्य को जरूर दर्शाया गया है। इसलिए मैंने कहा कि मंशा और नीयत पर कोई बात नहीं है। माननीय मंत्री जी अभी भी इस पर विचार कर सकते हैं, आगे भी कर सकते हैं, लेकिन यह मौका है। आर्टिकल १५(४) और १६(४) एक-दूसरे के पूरक हैं। शंका उत्पन्न होने की वजह यह है कि मंडल कमीशन रिपोर्ट पर माननीय उच्च न्यायालय के १९९२ में निर्णय होने के बाद ओबीसी शब्द मूल बिल में नहीं जोड़ा गया। सामाजिक और शैक्षणिक वर्गों की व्याख्या सुप्रीम कोर्ट ने कर दी। मैंने इसीलिए इसे उठाया था।इसलिए शंका है क्योंकि सुप्रीम कोर्ट के १९९२ के जजमैंट को १३ वर्ष हो गए। मैं जानना चाहता हूं कि १३ वर्षों में सरकारी शैक्षणिक संस्थाओं, चाहे आईआईटी हो, आईआईएम हो, जेएनयू हो, बीएचयू हो या दिल्ली यूनीवर्सिटी हो, २७ प्रतिशत आरक्षण जो मंडल कमीशन द्वारा दिया हुआ है, क्या उसका कहीं इम्प्लीमैंटेशन हो पाया है। जब सरकारी संस्थाओं में नहीं हुआ, तो हमें शंका है कि प्राइवेट शैक्षणिक संस्थाएं यह आड़ ले सकती हैं कि यदि सरकारी संस्थाओं में १३ वर्षों में मंडल कमीशन लागू नहीं हुआ तो क्या गारंटी है कि प्राइवेट शैक्षणिक संस्थाएं एडमिशन में कहें कि हम आपको एलाऊ करते हैं[R45] ।
मेरा ऑब्जेक्शन इस बात पर है। यह स्वाभाविक प्रश्न अपने आप उठ जायेगा। निजी शैक्षणिक संस्था वाले, अनएडेड संस्था वाले लोग कह सकते हैं क्योंकि संविधान की जो मंशा है, भारतीय संविधान की मंशा है चाहे आर्टिकल १५(४) हो, १६(४) हो या ३०(१) हो। आप आर्टिकल ३४०(१) को देख लीजिए। आर्टिकल ३४०(१)में बैकवर्ड कमीशन बनाने का आईडेंटफिकेशऩ है। चाहे शैडयूल कॉस्ट्स, शैडयूल ट्राइब्स का आर्टिकल ३४१ हो या ३४२ हो, उसमें स्टेट को कहा गया है कि आप इस वर्ग के लिए एक स्पेशल प्रोविजन करिये। हम निजी संस्था, अनएडेड इंस्टीटयूशन्स में कर रहे हैं तो क्या सुप्रीम कोर्ट जाने से हम किसी को मना कर सकते हैं ?  àÉé ãÉÉÒMÉãÉ ¤ÉÉiÉ =~É ®cÉ cÚÆ* càÉ BÉEèºÉä ÉÊBÉEºÉÉÒ BÉEÉä ºÉÖ|ÉÉÒàÉ BÉEÉä]Ç VÉÉxÉä ºÉä àÉxÉÉ BÉE® ºÉBÉEiÉä cé* àÉä®É ÉÊxÉ´ÉänxÉ cè ÉÊBÉE ÉʵÉEàÉÉÒãÉäªÉ® ¶É¤n BÉE£ÉÉÒ ºÉÆÉÊ´ÉvÉÉxÉ àÉå xÉcÉÓ lÉÉ* …( व्यवधान) 
MR. DEPUTY-SPEAKER: It is not to be recorded.
(Interruptions)* … MR. DEPUTY-SPEAKER: If anybody speaks without my permission, his statement should not be recorded.
(Interruptions)* … श्री देवेन्द्र प्रसाद यादव उपाध्यक्ष महोदय, यह कांस्टीटयूशनल प्वाइंट है इसलिए इस पर हमें बोलने दीजिए। …( व्यवधान) 
उपाध्यक्ष महोदय  आपकी पार्टी से अभी दो-तीन सदस्य और इस विषय पर बोलने वाले हैं।
...( व्यवधान)
श्री देवेन्द्र प्रसाद यादव ठीक है। हम एडजस्ट कर लेंगे क्योंकि यह मेरी डयूटी है। क्रिमीलेयर शब्द कहीं संवैधानिक शब्द नहीं है। लेकिन अब क्रिमीलेयर शब्द लीगलाइज हो गया है क्योंकि सुप्रीम कोर्ट का वर्डिक्ट रहा कि क्रिमीलेयर वाले ओबीसी को मंडल कमीशन का लाभ नहीं मिलेगा। उन्होंने आयरन फिल्टर गेट लगा दिया है। अब क्रिमीलेयर शब्द लीगलाइज हो गया है, तो उसी तरह शासन और प्रशासन में जो ओबीसी वाले लोग हैं, चाहे यूपीसी हो या किसी भी स्टेट का पब्लिक सर्विस कमीशन हो, उसमें रोजगार के लिए जो फार्म छपता है, उसके अ्दर (other backward classes)  अदर बैकवर्ड क्लास दिया जाता है। मैं प्रैक्टिल ऑसपेक्ट को कहना चाहता हूं। मैं आपसे निवेदन कर रहा था कि यदि क्रिमीलेयर शब्द लीगलाइज हो सकता है तो क्यों नहीं ओबीसी हो सकता?  VÉ¤É ºÉÖ|ÉÉÒàÉ BÉEÉä]Ç BÉEä ´ÉÉÌbBÉD] BÉEä +ÉxÉÃÖºÉÉ® ÉʵÉEàÉÉÒãÉäªÉ® ¶É¤n ãÉÉMÉÚ ¶ÉɺÉxÉ +ÉÉè® |ɶÉɺÉxÉ ºÉ¤É VÉMÉc ãÉÉMÉÚ cÉä ºÉBÉEiÉÉ cè iÉÉä BÉDªÉÉå xÉcÉÓ +ÉÉä¤ÉÉÒºÉÉÒ ¶É¤n ãÉÉMÉÚ cÉä ºÉBÉEiÉÉ* BÉEÉÉÌàÉBÉE ÉÊ´É£ÉÉMÉ ºÉä {ÉÉÊ®{ÉjÉ, ºÉBÉEÇÖãÉ® VÉÉ®ÉÒ cÉä MɪÉÉ, iÉÉä BÉDªÉÉ +ÉÉä¤ÉÉÒºÉÉÒ ¶É¤n ãÉÉÒMÉãÉÉ<VÉ xÉcÉÓ cÉä ºÉBÉEiÉÉ*  àÉÚãÉ {ÉÉ~ àÉå   * Not Recorded.
एक एक्सप्लेनेशन लगा देने से इसको भी लीगलाइज किया जा सकता है। यदि कोर्ट में किसी को जाना है तो वह जाये। सामाजिक न्याय की कमिटमैंट वाली सरकार कोर्ट की परवाह नहीं करती। सामाजिक न्याय का जो सिद्धांत है, वह लागू होना चाहिए।मैंने शुरू में निवेदन किया था कि इस देश में दुर्भाग्य है कि कम आबादी वाले लोग ज्यादा आबादी वाले लोगों को आरक्षण देते हैं। बहुसंख्यक आबादी वाले लोगों को कम आबादी वाले लोगों से आरक्षण मिलता है। १३ परसेंट लोग ८७% परसेंट लोगों को आरक्षण वितरित करते हैं। यह एक लंबा सवाल है। इस पर अभी बहस करने का वक्त नहीं है। सामाजिक न्याय पर जब बहस होगी तब हम इस पर बोलेंगे। मै माननीय मंत्री जी से स्पष्टीकरण चाहता हूं। इसमें निश्चित रूप से कोई ऐसा उपाय सुझाया जाये ताकि ओबीसी के ५२ फीसदी लोगों, छात्र/छात्राओं को नामांकन मिलने में कोई कठिनाई न हो। उऩको भी शैक्षणिक संस्थाओं के नामांकन में आरक्षण मिले।…( व्यवधान) 
श्री उदय सिंह<ºÉ 13 {É®ºÉå] àÉå BÉEÉèxÉ-BÉEÉèxÉ ºÉä ãÉÉäMÉ cé, <ºÉä +ÉÉ{É ¤ÉiÉɪÉå* …( BªÉ´ÉvÉÉxÉ)  MR. DEPUTY-SPEAKER: Nothing will go on record.
(Interruptions)* … श्री देवेन्द्र प्रसाद यादव सामाजिक न्याय के सिद्धांत के जो विरोधी हैं. वही लोग हैं। …( व्यवधान) 
उपाध्यक्ष महोदय   यादव जी, आप कन्कलूड कीजिए।
...( व्यवधान)
श्री प्रभुनाथ सिंह (महाराजगंज, बिहार) : अध्यक्ष महोदय, यह बहुत गंभीर मामला है। अब १३ परसेंट में कौन-कौन सी जाति के लोग हैं, यह बता दें। …( व्यवधान) 
श्री देवेन्द्र प्रसाद यादव : सुप्रीम कोर्ट ने उसकी व्याख्या कर दी है। मंडल कमीशन ने इसकी व्याख्या कर दी है। …( व्यवधान) 
MR. DEPUTY-SPEAKER: You are requested to conclude your speech.
श्री देवेन्द्र प्रसाद यादव : स्टेट और सैंटर से कॉस्ट की लिस्ट जारी हो जाती है। मंडल कमीशन में उसकी चर्चा हो चुकी है। …( व्यवधान)    <ºÉÉÊãÉA àÉé <ºÉä ªÉcÉÆ xÉcÉÓ BÉEcxÉÉ SÉÉciÉÉ* àÉé <iÉxÉÉ cÉÒ BÉEcxÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE àÉÉxÉxÉÉÒªÉ àÉÆjÉÉÒ VÉÉÒ BÉEÉä<Ç ºÉBÉEÉ®ÉiàÉBÉE ®ÉºiÉÉ ÉÊxÉBÉEÉãÉå iÉÉÉÊBÉE +ÉÉä¤ÉÉÒºÉÉÒ <ºÉàÉå <xBÉEãÉÚb cÉä VÉɪÉä ÉÊVɺɺÉä +ÉÉä¤ÉÉÒºÉÉÒ BÉEä ¤ÉSSÉÉå BÉEÉä BÉE£ÉÉÒ BÉEÉÊ~xÉÉ<Ç xÉ cÉä* BÉEãÉ ´Éc BÉEc ºÉBÉEiÉÉ cè ÉÊBÉE ºÉÉä¶ÉãÉÉÒ AVÉÖBÉEä¶ÉxÉ BÉEÉ àÉiÉãÉ¤É +ÉÉä¤ÉÉÒºÉÉÒ xÉcÉÓ cè* ÉÊVÉºÉ iÉ®c ºÉä +ÉÉ<Ç.+ÉÉ<Ç.]ÉÒVÉ àÉå cÉä ®cÉ cè, =ºÉ iÉ®c BÉEÉÒ BªÉ´ÉºlÉÉ xÉ cÉä* <ºÉàÉå +ÉÉ{É BÉEÉä<Ç {ÉÉäVÉÉÒÉÊ]´É º]ä{É ãÉå ÉÊVɺɺÉä +ÉÉä¤ÉÉÒºÉÉÒ BÉEä ¤ÉSSÉä-¤ÉÉÎSSɪÉÉå BÉEÉä £ÉÉÒ AVÉÖBÉEä¶ÉxÉãÉ <ƺ]ÉÒ]áÉÚ¶ÉxºÉ BÉEä xÉÉàÉÉÆBÉExÉ àÉå àÉÉèBÉEÉ ÉÊàÉãÉä* इन्हीं शब्दों के साथ में इस बिल का समर्थन करता हूं।
* Not Recorded.
श्री राजेश वर्मा उपाध्यक्ष महोदय, मैं माननीय मंत्री जी को तथा यू.पी.ए. सरकार को धन्यवाद देना चाहूंगा कि उन्होंने एक ऐसा संविधान संशोधन बिल सदन में लाकर इस देश के करोड़ों लोगों की भावनाओं का आदर किया है। ऐसे समाज के लोग जो अनुसूचित जाति तथा अनुसूचित जनजाति एवं अन्य पिछड़े वर्ग से आते हैं, उस दिन उनके दिलों में एक ऐसी डर की भावना व्याप्त हुई थी, जिस दिन सुप्रीम कोर्ट से यह निर्णय आया था कि प्राइवेट संस्थाओं को आरक्षण से मुक्त कर दिया गया है। समाज के मुस्लिम वर्ग, माइनॉरिटी, अल्पसंख्यक समुदाय, अनुसूचित जाति,अनुसूचित जनजाति और अन्य पिछड़े वर्ग के जो लोग हैं, उनके दिलों में यह शंका थी कि आने वाले समय में हम पहले ही सोशली और एजुकेशनली पिछड़े हैं और सुप्रीम कोर्ट का एक ऐसा निर्णय आ गया है जिसके माध्यम से अब हम निजी शिक्षण संस्थाओं में शिक्षा ग्रहण नही कर पाएंगे। लेकिन यू.पी.ए. सरकार का और माननीय मानव संसाधन विकास मंत्री जी का हम धन्यवाद करना चाहेंगे कि उन्होंने पूरे सदन की राय को लेते हुए, पूरे सदन के समस्त दलों के नेताओं की एक सामूहिक बैठक बुलाकर एक निर्णय लिया कि सुप्रीम कोर्ट ने एक ऐसा निर्णय दिया है जिससे हमारे समाज के कमजोर वर्ग के लोगों के साथ अन्याय होगा, उनको भविष्य में न्याय नहीं मिलेगा तो इसके खिलाफ हमें संविधान में संशोधन लाना चाहिए। पूरे सदन की राय थी, समस्त दलों के नेताओं की राय थी और उस राय के तहत माननीय मानव संसाधन विकास मंत्री जी ने एक सौ चारवां संविधान संशोधन बिल सदन में प्रस्तुत किया और उसके तहत निजी शिक्षण संस्थाओं में चाहे वे एडेड हों या अनएडेड हों, उनमें आरक्षण की व्यवस्था की। मेरी बहुजन समाज पार्टी इसका हार्दिक स्वागत करती है। मेरे भी कुछ सुझाव हैं। हमारे तमाम वरिष्ठ सदस्यों ने अपने-अपने सुझाव दिये हैं।
मैं माननीय मंत्री जी का ध्यान इस ओर भी आकर्षित करना चाहूंगा कि केवल आरक्षण लागू करने से हम इन समाज के कमजोर वर्गों को न्याय नहीं दे सकते। यह हमारी मंशा है। आज तमाम माननीय सदस्यों ने इस बात को बड़ी गंभीरता से उठाया है कि निजी शिक्षण संस्थाओं में फीस की व्यवस्था इतनी ज्यादा है कि हमारे समाज के कमजोर वर्ग के लोगों को रिजर्वेशन पाने के बाद भी उस फीस को अदा करने में दिक्कत आ रही है और निजी शिक्षण संस्थाओं में आरक्षण प्राप्त करने के बावजूद भी जब वे फीस नहीं दे पाते और वे न्याय पूर्वक शिक्षा ग्रहण नहीं कर पा रहे हैं। मैं माननीय मंत्री जी से यह कहना चाहूंगा कि सदन से चारों तरफ से यह मांग आई है, इस पर गंभीरता से विचार किया जाए। इस बिन्दु को गंभीरता से लेते हए एक ऐसा नियम कानून बनाया जाए, शिक्षण संस्थाओं में फीस की ऐसी व्यवस्था की जाए जिसके तहत हमारे कमजोर तबके के लोग शिक्षा ग्रहण कर सकें। इसलिए मैं इस तरफ भी सरकार का ध्यान आकर्षित करना चाहूंगा कि इस बिल के अदंर जहां पर सोशली और एजुकेशनली रूप से पिछड़े वर्ग के लोगों को आरक्षण देने की बात कही गई है, अभी हमारे माननीय वरिष्ठ सदस्य देवेन्द्र प्रसाद यादव जी अपनी शंका व्यक्त कर रहे थे कि अगर इसके साथ-साथ ओबीसी जोड़ दिया जाए तो इसमें कोई आपत्ति नहीं है। केवल सोशली और एजुकेशनली पिछड़ा वर्ग देखकर हम पिछड़े को आइडेंटिफाइ करेंगे तो मैं माननीय मंत्री जी का ध्यान इस ओर आकर्षित करना चाहूंगा कि इसे सर्टिफाइ करने के लिए फिर हम करप्शन की ओर जाते हैं और जो हमारे सोशली और एजुकेशनली पिछड़े वर्ग के लोग हैं, उनसे अधिकारी लोग सर्टफिकेट की मांग करेंगे और अधिकारियों के द्वारा फिर वहां हम करप्शन का शिकार होंगे। इसलिए मैं माननीय मंत्री जीसे मांग करना चाहूंगा कि इसमें ओबीसी सीधा जोड़ दिया जाए जिससे करप्शन से हमें मुक्ति मिले*[R46]               महोदय, मैं एक बिन्दु की तरफ आपका ध्यान आकर्षित करना चाहूंगा कि अभी भारतीय जनता पार्टी के हमारे माननीय साथी ने बार-बार बाबा साहब बी.आर. अम्बेडकर के नाम का उल्लेख करते हुए कई बिन्दुओं को पढ़ा और अन्त में कहा कि मैं इस बिल का विरोध करता हूँ। मैं उनसे कहना चाहता हूँ कि अगर आपने इस बिल का विरोध किया है तो बाबा साहब के वाक्यों का उद्धरण देने का कोई औचित्य नहीं है। जब आपने यह कह दिया कि मैं इस बिल का विरोध करता हूँ तो बाबा साहब के वाक्यों का उद्धरण देने का कोई औचित्य नहीं बनता है। इसलिए मैं मांग करूंगा कि इस बिल में जो छोटी-छोटी खामियां हैं, उन्हें आप दूर करेंगे। माननीय मंत्री जी ने आज जो एक अन्य बिल प्रस्तुत किया है, उसमें उन्होंने यह व्यक्त किया है कि हम इसमें ओबीसी को भी जोड़ेंगे। मैं माननीय मंत्री जी से कहना चाहूंगा कि वह अपने जवाब में इस चीज का सदन के सामने स्पष्ट करेंगे और ओबीसी को भी इसमें जोड़ेंगे।
आज मैं इस बिल के माध्यम से सदन में एक अन्य बात कहना चाहूंगा। इस देश में जो भी शिक्षण संस्थान हैं, चाहे वे एडेड हों या अनएडेड हों, उनमें शिक्षण व्यवस्था में समानता होनी चाहिए। मैं आपका ध्यान आकर्षित करूंगा कि मैं उत्तर प्रदेश से आता हूँ, हमारे राज्य में बी.एड. की पढ़ाई कराने वाली लगभग सात सौ संस्थाएं संचालित हो रही हैं। लेकिन ऐसे शिक्षकों में से केवल १० प्रतिशत शिक्षक ही यूजीसी के नॉम्र्स के अनुरूप योग्य हैं जो कि इस मानक के अनुसार कॉलेजों में पढ़ा सकें। इस तरह बी.एड. शिक्षा पढ़ाने के लिए प्रदेश में केवल ५०० से ६०० योग्य शिक्षक उपलब्ध हैं, जबकि हमारे प्रदेश में डिमाण्ड लगभग पांच हजार से छ: हजार ऐसे शिक्षकों की है। मैं मांग करना चाहूंगा कि यूजीसी के नॉमर्स में इस तरह से तब्दीली की जाए कि पूरे देश में एक समान व्यवस्था लागू हो। आज हम अगर मध्य प्रदेश का जिक्र करें तो वहां बी.एड. पढ़ाने के लिए मात्र एम.एड. किए हुए शिक्षक की आवश्यकता होती है। लेकिन हमारे प्रदेश में बी.एड. पढ़ाने के लिए शिक्षक को एम.एड. और पीएचडी किए होने के साथ ही कम से कम एक विषय में एमए भी होना चाहिए। इस मानक के अनुरूप उत्तर प्रदेश में केवल १० प्रतिशत शिक्षक ही उपलब्ध हैं। उत्तर प्रदेश में बीएड की शिक्षा में जो शिक्षकों की कमी है और शिक्षकों की कमी के कारण जो भ्रष्टाचार व्याप्त है, उसे दूर करने के लिए मध्य प्रदेश की भांति उत्तर प्रदेश में भी मानक लागू किए जाएं जिससे समान शिक्षा का पूरा प्रचार-प्रसार हो सके।
महोदय, मैं आपके माध्यम से यह कहना चाहूंगा कि बाबा साहब डा०बी.आर. अम्बेडकर ने जो सार्वभौमिक आरक्षण की व्यवस्था संविधान में की थी, उसके तहत आप यह जो संविधान संशोधन विधेयक लाए हैं और उसके अन्तर्गत आपने बाबा साहब की भावनाओं के अनुरूप कमजोर, अनुसूचित जाति, अनुसूचित जनजाति, पिछड़े वर्गों और माइनारिटी लोगों के लिए जो व्यवस्था की है, वह स्वागतयोग्य है। बहुजन समाज पार्टी इस बिल का पूरा समर्थन करती है और मुझे पूरा यकीन है कि माननीय मंत्री जी हमारे सदस्यों की चाहत के अनुरूप इस बिल में थोड़ा-बहुत संशोधन करेंगे और इस पर सदन में जवाब देंगे।
SHRI A. KRISHNASWAMY  Sir, I rise to support this Bill on behalf of DMK Party which has risen from the soil of social justice.
            Today is the remarkable day as we are discussing this Bill.  Our leader, late Periyar fought for untouchability, our founder leader, Peraringar Anna fought for inter-caste marriages and our present leader, Dr. Kalaignar is fighting for the cause of social justice.  Just now, Dr. Chinta Mohan was speaking on this Bill and he spoke about reservation and social justice.  He made a mention about the Congress Party and the Left Parties. But he forgot to mention the DMK Party[r47] .
            Sir, we are a party that has continuously been fighting for the cause of social justice since the last 200 years. I would like to remind this House that in the year 1951, Pandit Jawaharlal Nehru effected the first amendment to the Constitution in order to accord reservation to students in medical colleges. We are the people who fought for the cause of social justice and reservation. There was a case of one Shri Shanmugam Vardarajan who raised the issue of reservation of seats in the medical colleges. The Supreme Court gave a verdict saying that there should not be any reservation in medical colleges. We fought against that verdict of the Supreme Court and Pandit Nehru finally amended the Constitution to accede to our demand for reservation in this country.
            Sir, not only that, we all know about Periyar. He was a crusader against untouchability. We called him the Vakkam Periyar. He did not limit his struggle against untouchability in the State of Tamil Nadu but went across to neighbouring States like Kerala and unleashed a fight against discrimination. He fought against untouchability. The then king of Travancore was his close friend, but he fought against the policy of untouchability of the king of Travancore.
            Sir, our late leader, the founder of the DMK party, Peraringar Anna with a view eradicating casteism and ending discrimination brought forward a legislation for introducing inter-caste marriage in Tamil Nadu when he was the Chief Minister of the State. He spoke from every available platform for eradicating casteism and untouchability in the country. Our leader Kalaignar, a leader known for his efforts to bring about social justice brought forward a legislation to increase the percentage of reservation for the persons belonging to the Scheduled Caste community when he was the Chief Minister of the State in the year 1989. He also made provision for reservation of 20 per cent of seats for the persons belonging to the most backward classes in the State. It was a remarkable act.
            Sir, during the last Monsoon Session of Parliament, I drew the attention of the Government through a Calling Attention Notice about this issue and demanded that Government should bring forward a legislation in this regard. Every Member, cutting across party lines, supported my demand. The Supreme Court gave a verdict about the private medical colleges. Immediately after that our leader Kalaignar convened a meeting of the UPA partners and pressed for a legislation in this regard. He had not only written a letter to the hon. Prime Minister but also to the UPA Chairperson, Smt. Sonia Gandhi and demanded a new legislation in this regard. We are thankful to this Government and particularly to the hon. Minister of Human Resource Development for keeping his promise. There is a saying in Tamil, “Sonnadai Seivom, Seivadai solvom” -- when translated in English it means that what we say, we will do; what we do, we will say. Our hon. Minister for Human Resource Development has done the same thing. What he promised the last Session has now translated his words into action and brought forward this Bill today.
उपाध्यक्ष महोदय : कृपया समाप्त करें,  +ÉÉ{ÉBÉEÉÒ {ÉÉ]ÉÔ BÉEä +ÉÉè® ºÉnºªÉ £ÉÉÒ ¤ÉÉäãÉxÉä ´ÉÉãÉä cé* SHRI A. KRISHNASWAMY  There have been protests against this Bill for excluding the persons belonging to the Minority community from the ambit of reservation and Members of the BJP are, therefore, speaking against this Bill. But I would like to remind the House that one of the Members of the BJP, now the Deputy-Chief Minister of Bihar, Shri Sushil Modi supported our demand for this Bill. I would like to submit though we should not forget the interest of the Minorities as such, they have made their contributions to educate people of this country. The Christian Minority has been running so many schools all over the country and has made their contribution in spreading education all across our country. I myself have read in a Missionary school. Here I would also like to say that there are different types of Minorities in this country. Article 30 clearly says about religious and linguistic minorities. I, of course, would not like to get into that[snb48] .
But there [bru49] is a difference when the All India Council of Technical Education gives permission.  There should be some system maintained as this aspect also comes under the Ministry for Human Resource Development.  The present system should be changed.  Permission should be given to colleges as per the population of linguistic minorities in the State.  Otherwise, what happens is, if there is a minority college in Tamil Nadu meant for Telugu students,  then they are bringing students from Andhra Pradesh to study in such colleges.  The same is the case with Karnataka.  In general, taking into account the minorities in a particular State, there should be a limit of minority colleges in that State. There should be some monitoring system evolved by the Ministry for Human Resource Development.   Only then we can solve this problem.  Simply bringing legislation will be of no use.  But this Bill is a welcome measure and we are supporting the Government. 
            Now, I will come to our long-pending demand.  We have to bring a legislation in the Constitution for reservation in private sector companies also.  Many private companies are coming up in the country as FDIs.  At this juncture, I want to remind the Minister of reservation in the private sector.  Reservation should be there in private sector companies.  If you bring in some legislation in this regard, it will benefit the downtrodden people. 
            My last point is about the OBCs mentioned by Dr. Devendra Prasad Yadav. What he mentioned should also be accommodated.  If it is accepted, we will be thankful to the Government. 
            Once again, I am in strong support to this Bill.  We are very happy that this Bill has been introduced and is going to be passed as per the demand of our leader.
 
श्री अनंत गुढ़े उपाध्यक्ष जी, आज भी हिंदुस्तान में विद्यार्थियों को सामाजिक और शैक्षणिक सुविधा के साथ-साथ उच्च शिक्षा से केवल जाति के कारण वंचित रहना पड़ता है और प्राइवेट शिक्षण संस्थाओं में उन्हें आरक्षण नहीं मिलता है, जबकि उन्हें वहां प्रवेश मिलना चाहिए। इसलिए सरकार के बिल का मैं समर्थन करता हूं।
उपाध्यक्ष जी, केवल सामाजिक और शैक्षणिक द्ृष्टि से पिछड़े हुए नागरिकों के लिए आरक्षण होना चाहिए। हमारा देश गरीब देश है और सारी दुनिया में हमारे देश की पहचान गरीब देश की है। मुझे लगता है कि जो गरीब होता है उसकी कोई जाति नहीं होती, और न कोई धर्म ही होता है। ऐसे जो गरीब विद्यार्थी हैं जो अपने अच्छे गुणों के कारण पास होते हैं, जिन्हें विरासत में अच्छे गुण मिले होते हैं और जब वे उच्च शिक्षा के लिए प्राइवेट कालेजों में जाते हैं तो उन्हें पैसों की कमी के कारण एडमिशन नहीं मिलता है। उन्हें एडमिशन मिलना चाहिए।
उपाध्यक्ष जी, यहां बात हो रही है कि जो प्राइवेट संस्थाएं हैं उनमें पिछड़े वर्ग के लोगों को, अनुसूचित जाति, अनुसूचित जनजाति व अन्य पिछड़े वर्ग के लोगों को आरक्षण मिलना चाहिए, लेकिन बात यह है कि इस बिल के बाद भी जो प्राइवेट संस्थाएं हैं क्या इन संस्थाओं में, जहां पिछड़ी जाति की ज्यादा भीड़ है, वहां उन लोगों को प्रवेश मिल स्ÉBÉEäMÉÉ[r50] ।
महोदय, मेरा सुझाव यह है कि यह निश्चित होना चाहिए। जब हम पिछड़े वर्ग की बात करते हैं, तो जो गरीब है, वह इतनी फीस वहां देकर किस प्रकार से एडमीशन ले सकेगा? महाराष्ट्र में खासकर जो पिछले साल मेडिकल कालेजेज और इंजीनियरिंग कालेजेज में एडमीशन हुए और जिनका कोर्ट मैटर चला, वहां पर चर्चा हुयी, वह इस प्रकार की थी कि २५-२५ और ३०-३० लाख रूपए देकर वहां पर एडमीशन होता है। क्या हम यह बिल लाने के बाद, जो केवल अनुसूचित जाति या अनुसूचित  VÉxÉVÉÉÉÊiÉ BÉEÉ cè, ÉÊ{ÉU½ä ´ÉMÉÇ BÉEÉ cè, BÉEä´ÉãÉ <ºÉ +ÉÉvÉÉ® {É® ÉÊBÉE ªÉc VÉÉä ¤É½ÉÒ-¤É½ÉÒ {ÉEÉÒºÉ ´ÉÉãÉÉÒ ºÉƺlÉÉAÆ cé, BÉDªÉÉ <xÉ ÉÊ´ÉtÉÉÉÌlɪÉÉå BÉEÉä ´ÉcÉÆ |É´Éä¶É nä {ÉÉAÆMÉä?  àÉcÉänªÉ, àÉä®É ºÉÖZÉÉ´É cè BÉEä´ÉãÉ ÉʤÉãÉ ãÉÉxÉä ºÉä ªÉc BÉEÉàÉ xÉcÉÓ SÉãÉäMÉÉ* àÉä®É ºÉÖZÉÉ´É cè ÉÊBÉE AäºÉä ÉÊ´ÉtÉÉlÉÉÔ VÉÉä =SSÉ ÉʶÉFÉÉ ãÉäxÉÉ SÉÉciÉä cé, VÉÉä àÉÉ<xÉäÉÊ®]ÉÒVÉ BÉEä cé, VÉÉä MÉ®ÉÒ¤É cé +ÉÉè® ´ÉcÉÆ AbàÉÉÒ¶ÉxÉ ãÉäxÉä BÉEä ÉÊãÉA VÉÉiÉä cé +ÉÉè® {ÉEÉÒºÉ VªÉÉnÉ cè, iÉÉä BÉEåp ºÉ®BÉEÉ® BÉEÉä =ºÉ {ÉEÉÒºÉ BÉEÉä ´ÉcxÉ BÉE®xÉÉ SÉÉÉÊcA*  <ºÉ {ÉEÉÒºÉ BÉEÉä VÉÉä AäºÉä ÉÊ´ÉtÉÉlÉÉÔ cé, ÉÊVÉxÉBÉEÉä ¶ÉèFÉÉÊhÉBÉE ºÉÖÉÊ´ÉvÉÉ xÉcÉÓ ÉÊàÉãÉÉÒ cè, VÉÉä ºÉÉàÉÉÉÊVÉBÉE oÉέ] ºÉä ÉÊ{ÉU½ä cÖA cé, AäºÉä ãÉÉäMÉÉå BÉEÉä {ÉEÉÒºÉ +ÉMÉ® ºÉ®BÉEÉ® BÉEÉÒ ÉÊiÉVÉÉä®ÉÒ ºÉä càÉxÉä nÉÒ, iÉÉä àÉÖZÉä ãÉMÉiÉÉ cè ÉÊBÉE ÉÊVÉºÉ =qä¶ªÉ ºÉä ªÉc ºÉÆÉÊ´ÉvÉÉxÉ ºÉƶÉÉävÉxÉ ÉÊ´ÉvÉäªÉBÉE ãÉɪÉÉ MɪÉÉ cè, ´Éc ºÉcÉÒ àÉÉjÉÉ àÉå {ÉÚ®É cÉä {ÉÉAMÉÉ*  VÉÉä àÉÉ<xÉäÉÊ®]ÉÒVÉ ºÉƺlÉÉAÆ cè, ´ÉcÉ BÉEä´ÉãÉ <ºÉÉÊãÉA ÉÊBÉE ´Éä àÉÉ<xÉäÉÊ®]ÉÒVÉ ºÉƺlÉÉAÆ cé, <ºÉÉÊãÉA ´ÉcÉÆ BÉEÉä<Ç +ÉÉ®FÉhÉ xÉcÉÓ cè, ªÉc BÉEÉä<Ç ¤ÉÉiÉ xÉcÉÓ cè*  ABÉE iÉ®{ÉE càÉ ºÉ´ÉÇ vÉàÉÇ ºÉà£ÉÉ´É BÉEÉÒ ¤ÉÉiÉ BÉE®iÉä cé, ABÉE iÉ®{ÉE càÉ ®É­]ÅÉÒªÉ ABÉEÉiàÉBÉEiÉÉ BÉEÉÒ ¤ÉÉiÉ BÉE®iÉä cé +ÉÉè® nںɮÉÒ iÉ®{ÉE càÉ vÉàÉÇ +ÉÉè® VÉÉÉÊiÉ àÉå n®É®å {ÉènÉ BÉE®iÉä cé*   14.57 hrs.                  (Shri Ajay Maken in the Chair)   संविधान संशोधन विधेयक संसद में लाते हैं और कहा जाता है कि राष्ट्रीय एकात्मकता है। क्या राष्ट्रीय एकात्मकता की बात केवल सभा में और भाषण देने के लिए है? क्यों नहीं हम माइनेरिटीज के कालेजों और संस्थाओं में सब लोगों के लिए आरक्षण निश्चित नहीं करते? क्यों इस चीज को बिल में नहीं लाया गया है? एक-दो संस्थाएं हैं, जैसे- केरल में है, वहां मैजोरिटी की संस्था है, वह क्रिश्चियनों की संस्था है, लेकिन वहां की मैजोरिटी लोगों की संस्था जब अन्य राज्यों में आती है, तो माइनेरिटीज की हो जाती है। महाराष्ट्र में आने पर माइनेरिटीज की हो जाती है, कर्नाटक में आने पर माइनेरिटीज की हो जाती है। मुझे लगता है कि हम सामाजिक न्याय इस प्रकार से नहीं दे पाएंगे और इसीलिए सब लोगों की मांग रही है कि जो भी प्राइवेट संस्थाएं हैं, वह कोई भी हो, माइनेरिटीज की हो, या किसी अन्य की हो, उन सभी संस्थाओं में आरक्षण निश्चित होना चाहिए।

सभापति महोदय   आपके सात मिनट हो गए, आप अपनी बात को कांक्ल्यूड कीजिए।

श्री अनंत गुढ़े àÉcÉänªÉ, +ÉxÉÖºÉÚÉÊSÉiÉ VÉÉÉÊiÉ, +ÉxÉÖºÉÚÉÊSÉiÉ VÉxÉVÉÉÉÊiÉ BÉEä xÉÉàÉ ºÉä ÉÊVÉxcÉåxÉä +ÉÉVÉ iÉBÉE +ÉÉ®FÉhÉ ÉÊãɪÉÉ, ÉÊVÉxcÉåxÉä +É£ÉÉÒ iÉBÉE ¶ÉèFÉÉÊhÉBÉE ºÉƺlÉÉ+ÉÉäÆ àÉå |É´Éä¶É ÉÊãɪÉÉ cè, ÉÊVÉxÉBÉEÉä +É£ÉÉÒ iÉBÉE xÉÉèBÉE®ÉÒ ÉÊàÉãÉÉÒ cè, VÉÉä +ÉÉÉÌlÉBÉE oÉέ] ºÉä ºÉFÉàÉ cÉä MÉA cé, ÉÊVÉxÉBÉEä {ÉÉºÉ ºÉ¤É BÉÖEU cè, vÉxÉ cè, AäºÉä ãÉÉäMÉÉå BÉEÉä BÉEä´ÉãÉ VÉÉÉÊiÉ BÉEä +ÉÉvÉÉ® {É® ÉÊ{ÉE® ºÉä ªÉc ºÉÖÉÊ´ÉvÉÉ xÉcÉÓ ÉÊàÉãÉxÉÉÒ SÉÉÉÊcA, ÉÊVÉxcÉåxÉä ºÉ¤É BÉÖEU ãÉä ÉÊãɪÉÉ cè*  +ÉMÉ® AäºÉÉ cÉÒ cÉäiÉÉ ®cÉ, iÉÉä ¤É½ä ãÉÉäMÉÉå BÉEÉä cÉÒ |ÉÉ<´Éä] ºÉƺlÉÉ+ÉÉäÆ àÉå |É´Éä¶É ÉÊàÉãÉäMÉÉ, ÉÊ{ÉE® MÉ®ÉÒ¤É ãÉÉäMÉÉå BÉEÉä ºÉÆºlÉÉ+ÉÉäÆ àÉå |É´Éä¶É xÉcÉÓ ÉÊàÉãÉäMÉÉ +ÉÉè® ÉÊVÉºÉ =qä¶ªÉ ºÉä ªÉc ºÉƶÉÉävÉxÉ ÉÊ´ÉvÉäªÉBÉE ãÉɪÉÉ MɪÉÉ cè, ´Éc {ÉÚ®É xÉcÉÓ cÉä ºÉBÉEiÉÉ cè*  càÉÉ®É =qä¶ªÉ BÉDªÉÉ cè? ÉÊ{ÉU½ä ´ÉMÉÇ BÉEä VÉÉä ãÉÉäMÉ cé, VÉÉä +ÉSUÉÒ ÉʶÉFÉÉ {ÉèºÉä BÉEä BÉEÉ®hÉ xÉcÉÓ ãÉä ºÉBÉEiÉä cé, +ÉMÉ® <ºÉÉÒ |ÉBÉEÉ® ºÉä ®cÉ iÉÉä VÉÉä ãÉÉäMÉ +ÉÉ®FÉhÉ ãÉäBÉE® +ÉÉMÉä ¤ÉfÃä cÖA cé, ´ÉcÉÓ +ÉÉMÉä VÉÉBÉE® <ºÉ |ÉBÉEÉ® ºÉƺlÉÉ+ÉÉäÆ àÉå |É´Éä¶É ãÉåMÉä*  +ÉMÉ® AäºÉÉÒ cÉÒ ¤ÉÉiÉ cÉäiÉÉÒ ®cÉÒ iÉÉä àÉÖZÉä ãÉMÉiÉÉ cè ÉÊBÉE ªÉc VÉÉä ÉÊ´ÉvÉäªÉBÉE ãÉɪÉÉ MɪÉÉ cè, ´Éc ºÉcÉÒ àÉɪÉxÉä àÉå ºÉÉlÉÇBÉE xÉcÉÓ cÉä {ÉÉAMÉÉ*  +ÉxÉÖºÉÚÉÊSÉiÉ VÉÉÉÊiÉ, +ÉxÉÖºÉÚÉÊSÉiÉ VÉxÉVÉÉÉÊiÉ, +ÉxªÉ ÉÊ{ÉU½ä ´ÉMÉÇ BÉEä ºÉÉlÉ VÉÉä +ÉÉÉÌlÉBÉE ÉÊ{ÉU½É ´ÉMÉÇ cè, =xÉBÉEÉä £ÉÉÒ <ºÉ nɪɮä àÉå ãÉÉxÉÉ SÉÉÉÊcA[c51] ।

 

15.00 hrs. कुछ बच्चे पढ़ने में अच्छे होते हैं, कई बच्चे पी.एम.टी. में पास होते हैं, लेकिन पढ़ने की इच्छा होने के बावजूद केवल आर्थिक क्षमता नहीं होने के कारण या धन नही होने के कारण आगे पढ़ नहीं सकते। ऐसे बच्चों को प्राइवेट कॉलेजों में प्रवेश नहीं मिलता, गवर्नमेंट कॉलेजों में नंबर नहीं आता। वे थोड़े नंबरों से पीछे रह जाते हैं क्योंकि सीटें कम होती हैं। इसलिए मेरा सुझाव है कि इस बिल में अनुसूचित जाति, अनुसूचित जनजाति, अन्य पिछड़े वर्ग के गरीब तबके के लोग, जिनकी इनकम बहुत कम होती है, जिनके घर में कोई कमाने वाला नहीं होता है, वे मजदूरी करके अपनी बुद्धि से ऊपर आते हैं, ऐसे बच्चों को आरक्षण के दायरे में लाने की जरूरत है। अगर हम ऐसा करेंगे तभी हम उन्हें सामाजिक द्ृष्टि से न्याय दे पाएंगे और अपने उद्देश्य को पूरा कर पाएंगे।

सबसे बड़ी बात यह है कि वर्ष २००१ की जनगणना में मेजोरिटी और माइनोरिटी को देखें तो जो मेजोरिटी में थे वे अब माइनोरिटी में आ रहे हैं। अगर ऐसे ही होता रहा तो मेजारिटी के लोग कम ही दिखाई देंगे।…( व्यवधान) 

सभापति महोदय : आप कन्कलूड कीजिए। जो आप बोल रहे हैं यह रिकॉर्ड में नहीं जाएगा।

...( व्यवधान)

श्री अनंत गुढ़े : इसके साथ ही मैं माननीय मंत्री जी से निवेदन करता हूं कि मैंने जो सुझाव दिए हैं, उन पर गौर करें। मैं अपनी ओर से और अपनी पार्टी की ओर से इस बिल का समर्थन करता हूं।

सभापति महोदय  श्री प्रसन्नाचार्य जी, आपके लिए सिर्फ पांच मिनट का समय है।

श्री प्रसन्न आचार्य महोदय, मैं अपनी पार्टी का एक ही वक्ता हूं।

सभापति महोदय   लिस्ट में यही जानकारी दी गई है। यह बिजनेस एडवाइजरी कमेटी डिसाइड करती है SHRI B. MAHTAB This Bill is going to be debated for four hours.

MR. CHAIRMAN  Yes. That is how, this List has been given to me by the BAC, in which it is written.  You discuss and debate it in BAC. Five minutes have been allotted to the party.

SHRI B. MAHTAB  This Bill has been decided for the whole day.

MR. CHAIRMAN: You are a Member of BAC. It has been decided by the BAC that only five minutes will be given.

… (Interruptions)

MR. CHAIRMAN: Please do not argue with me. Argue it in the Business Advisory Committee. I am going to follow what was decided.

… (Interruptions)

MR. CHAIRMAN: You  argue it in BAC.

… (Interruptions)

SHRI B. MAHTAB : It is for the whole day. 

सभापति महोदय  आप बोलिए।

...( व्यवधान)

SHRI B. MAHTAB : If it is five minutes, then what is the point of discussing? … (Interruptions)

सभापति महोदय  +ÉÉ{É ¤ÉÉäÉÊãÉA* ...( व्यवधान)

SHRI B. MAHTAB : This is a Constitution Amendment Bill.… (Interruptions)

MR. CHAIRMAN: Why do you argue with me here? Argue it in the BAC.

… (Interruptions)

MR. CHAIRMAN: No. Please do not argue with me.

… (Interruptions)

SHRI B. MAHTAB  : Sir, I am not arguing.… (Interruptions)

MR. CHAIRMAN: Five minutes have been allotted to your party.

… (Interruptions)

MR. CHAIRMAN: You are taking your party’s time only.

… (Interruptions)

MR. CHAIRMAN: Shri Prasanna Acharya, please conclude within five minutes.

SHRI PRASANNA ACHARYA  Sir, I think, my time begins now.  संविधान संशोधन का जो बिल लाया गया है, हमें इसका तहे दिल से समर्थन करना चाहिए था क्योंकि सुप्रीम कोर्ट का फैसला इनामदार एंड अदर्स वर्सिस महाराष्ट्र केस में आया है। इसके बाद सदन में चर्चा हुई, उस समय हमें विश्वास था कि सदन का जो मत था, जो भावना थी, उसके हिसाब से सरकार इस बिल को इस सदन में लाएगी। लेकिन मुझे खेद है कि उस भावना का प्रतिफलन नहीं हुआ है। मैंने आज सुबह अखबार में देखा कि कांग्रेस के वरिष्ठ नेता श्री प्रियरंजन दास मुंशी का वक्तव्य आया है। उन्होंने कहा कि - Any party committed to empowerment of dalits and backward classes will not play politics with this Bill.  But, I am afraid, if anyone is playing more politics with this Bill, those are the people sitting in the ruling party. ÉÊVÉºÉ º´É°ô{É àÉå ªÉc ÉʤÉãÉ ãÉɪÉÉ MɪÉÉ cè ªÉc ®ÉVÉxÉÉÒÉÊiÉBÉE =qä¶ªÉ xÉcÉÓ cè* ÉÊVÉºÉ º´É°ô{É àÉå àÉÉxÉxÉÉÒªÉ àÉÆjÉÉÒ VÉÉÒ <ºÉ ÉʤÉãÉ BÉEÉä ãÉÉA cé, àÉé <ºÉ ÉʤÉãÉ BÉEÉ ÉÊ´É®ÉävÉ BÉE®iÉÉ cÚÆ BÉDªÉÉåÉÊBÉE <ºÉàÉå nÉÊãÉiÉÉå BÉEä =ilÉÉxÉ BÉEÉÒ àÉÉxÉÉʺÉBÉEiÉÉ BÉEàÉ cè +ÉÉè® ®ÉVÉxÉÉÒÉÊiÉBÉE =qä¶ªÉ BÉEÉÒ £ÉÉ´ÉxÉÉ VªÉÉnÉ cè* <ºÉÉÒÉÊãÉA àÉé <ºÉ ÉʤÉãÉ BÉEÉ ÉÊ´É®ÉävÉ BÉE®iÉÉ cÚÆ +ÉMÉ® AäºÉÉ xÉ cÉäiÉÉ iÉÉä àÉé +ÉÉè® àÉä®ÉÒ {ÉÉ]ÉÔ BÉEiÉ<Ç <ºÉBÉEÉ ÉÊ´É®ÉävÉ xÉcÉÓ BÉE®iÉÉÒ[sk52] ।

  सभापति महोदय, कई वक्ताओं ने इस बिन्दु पर अपने विचार रखे हैं और चर्चा हो चुकी है और अमेंडमेंट भी यहां लाया गया है। जैसा कांग्रेस ने कहा कि माइनौरटी कम्युनिटीज़ के नाम पर राजनीति नहीं होनी चाहिये मगर इस देश की आजादी के ५८ साल बाद भी जिस चीज पर राजनीति की जा रही है, वह है दलितों के नाम पर , पिछड़े वर्गों के नाम पर हो रही है। मुझे खेद के साथ कहना पड़ता है कआज तक दलितों का उत्थान नहीं हो सका है। To circumvent the decision of the Supreme Court, this Bill has been brought forward by the Government.फिर भी हमने आपत्ति नहीं की क्योंकि जो संविधान का मूलभूत उद्देश्य है, उसमें इस सदन ने अपनी भावना प्रकट की है कि माइनौरटीज को उनका अधिकार मिलना चाहिये जो आज तक सही ढंग से उन्हें नहीं मिल पाया है।

सभापति महोदय, मेरा सरकार से यह कहना है क माइनौरटीज में भी भेदभाव की नीति क्यों अपनाई जा रही है? क्या माइनौरटीज मे दलित नहीं हैं, क्या उनमें डिसक्रमिनेशन नहीं है, क्या माइनौरटीज एक ही वर्ग के स्तर पर हैं, क्या वे इकौनोमिकली, सोशियली और एजुकेशनली एक ही स्टेज पर हैं? फिर सरकार क्यों माइनौरटीज मे फूट डाल रही है? क्या सिखों में दलित नहीं हैं, क्या मुसलमानों में दलित नहीं हैं,, क्या क्रिश्चियन्स में दलित नहीं हैं…( व्यवधान)   जो पिछड़े वर्ग के हैं, उनमें भी दलित हैं, हर जाति और हर धर्म में दलित हैं, ओ.बी.सी. हैं,इस बात से कोई इनकार नहीं कर सकता है। अगर सरकार संविधान संशोाधन विधेयक ला रही है तो सब दलितों, सब पिछड़ों, तथा ऐसे सब लोगों के लिये संविधान में परिवर्तन लाये। आज देश की आजादी के ५८ साल बाद भी पिछड़े वैसे पड़े हुये हैं। इसलिये मेरा कहना है क यह पक्षपातपूर्ण नीति, भेदभाव पैदा करने वाली इस सरकार का एक षडयंत्र है। इस समाज और देश को तोड़करराजनीति के वोट कमाने का षडयंत्र है। इसलिये मेरा विनम्र निवेदन है कि हम इस सरकार काग बिल पर तब समर्थन करेंगे, जब इस संविधान संशोधन विधेयक में पक्षपातपूर्ण क्लॉज़ को हटा दिया जायेगा, तब हमें कोई आपत्ति नहीं होगी।

            सभापति जी, आज भी माइनौटरीज लिंग्विस्टक में आते हैं। मिसाल के तौर पर यदि कोई संगठन या व्यक्ति या संस्था पश्चिम बंगाल से उड़ीसा में आती है या उड़ीसा में पश्चिम बंगाल में आती है या प. बंगाल का कोई व्यक्ति उड़ीसा की सीमा में आता है, वह उड़ीसा में रिजर्वेशन के दायरे में नहीं आयेगा They will be free from this law. What will happen?तो वहां रिजर्वेशन लागू नहीं होगा। पिछड़े वर्ग को एडमीशन लेने का कोई अधिकार नहीं होगा, उसके लिये कोई स्कोप नहीं होगा। सरकार इस बिल के माध्यमसे कैसे लागू करेगी, आप पिछड़े वर्ग को कैसे न्याय दे रहे हैं? इससे उसका क्या फायदा होगा? मैं एक और उदाहरण देना चाहूंगा। उड़ीसा की राजधानी भुवनेश्वर में दो मैनेजमेंट कालेज हैं जो सब से बड़े और पुराने प्रतिष्ठित कालेज हैं, जहांइनफ्रास्ट्रक्चर, नं. ऑफ सीट्स और फैकल्टी ज्यादा है That is managed by the minority community. No reservation provision will be applicable[R53] to that.   दूसरी ओर जहां सीटें कम हैं, फैकल्टी कम है, इंफ्रास्ट्रक्चर कम है, स्टूडैन्ट्स के एडमिशन का स्कोप कम है, वहां आप रिजर्वेशन लागू करेंगे तो दलित वर्ग का विद्यार्थी कहां जायेगा। जो सबसे बड़ा प्रतिष्ठान है, जो सबसे बड़ा इंस्टीटयूट है, जो राज्य में सबसे अच्छा है, वहां दलितों के लिए एडमिशन नहीं है, वहां पिछड़े वर्ग का कोई विद्यार्थी रिजर्वेशन का लाभ नहीं पा सकता है। यह किस तरह का न्याय है ।

अभी मेरे से पहले वक्ता श्री गुढ़े जी क्रीमीलेयर के बारे में बता रहे थे। जब मैं स्कूल में पढ़ता था तो मेरे साथ दो लड़के पढ़ते थे। उनमें एक पिछड़े वर्ग का लड़का था और दूसरा हायर कम्युनिटी का था। जो पिछड़े वर्ग का विद्यार्थी था, उसके पिता जी कैबिनेट मंत्री थे, मैं उनका नाम नहीं लेना चाहता। वह एक मनिस्टर का लड़का था। लेकिन जो दूसरा लड़का था, उसके पिता जी एक मंत्री के पिओन थे। उस समय राज्य सरकार का कोई प्रोविजन निकला कि जो पिछड़े वर्ग के विद्यार्थी हैं, उन्हें कुछ फैसलिटीज दी जायेंगी, किताबें मुफ्त में दी जायेंगी। उसके तहत मंत्री जी के लड़के को मुफ्त में किताबें मिलती थीं और जो मंत्री जी के पिओन का लड़का था, उसे सरकार से मुफ्त में किताबें नहीं मिलती थीं। यह कैसा सामाजिक न्याय है। इसलिए मैं गुढ़े जी के वक्तव्य का पूरा समर्थन करता हूं। जिन लोगों ने ५०-५५ सालों तक लाभ उठाया, आज वे बड़े-बड़े पदों पर बैठ चुके हैं। लेकिन कम से कम समाज के जो दूसरे पिछड़े वर्ग हैं, इकोनोमिकली बैकवर्ड कम्युनिटीज हैं, जिनकी आर्थिक स्थिति कमजोर है, उन्हें इसके लाभ से वंचित न किया जाए। यही मेरी सरकार से गुजारिश है। इसीलिए हम सब सामाजिक न्याय चाहते हैं। बी.जे.पी. इसे नहीं लाना चाहती और लैफ्ट चाहती है, इस पर मुझे विश्वास नहीं है। यदि हिंदुस्तान को आगे ले जाना है, दुनिया में आगे खड़ा करना है तो पहले हिंदुस्तान के अंदर सामाजिक न्याय लाना होगा, इसमें कोई शक नहीं है। यदि इसी मकसद से सरकार यह बिल लाती तो हम इसका पूरा समर्थन करते। हमें इस पर कोई आपत्ति नहीं होती। लेकिन मुझे लगता है कि सरकार की मंशा ठीक नहीं है। आगे केरल, असम, बंगाल और पंजाब के चुनाव आने वाले हैं, इन सब चुनावों को ध्यान में रखते हुए सरकार ऐसा खेल खेल रही है। यदि संविधान संशोधन के नाम पर, समाज के नाम पर, दलितों, पीड़ितों, माइनोरिटी और पिछड़े वर्गों के नाम पर आज भी कांग्रेस पार्टी और उसके सहयोगी इस देश में राजनीति करेंगे तो ऐसे संविधान संशोधन का हम कतई समर्थन नहीं कर सकते। इसलिए महोदय सरकार से हमारी गुजारिश है कि जो संविधान संशोधन सदन में पेश किया गया है, उसके स्थान पर सरकार एक ऑफशियल अमैन्डमैन्ट लाये और जो भेदभावपूर्ण बिल सरकार लाई है, उसे वापस ले। यदि सरकार उसे संशोधन के साथ लायेगी तो मैं और मेरी पार्टी बीजू जनता दल उसका समर्थन करेगी। वर्तमान स्थिति में हम कभी इस बिल का समर्थन नहीं कर सकते।

इन्हीं शब्दों के साथ मैं अपना वक्तव्य समाप्त करता हूं।

 

SHRI B. MAHTAB   Thank you for allowing 15 minutes for our Party.  I express my gratitude.  

SHRI C.K. CHANDRAPPAN   Sir, we extend our support to this Bill but at the same time there are certain apprehensions also, which I should highlight here.  We are supporting it because the Bill is brought about to ensure social justice to those weaker sections who are denied that by the recent Supreme Court’s judgements.  But at the same time these reservations would be applicable in those educational institutions other than the minority educational institutions referred to in Clause (1) of article 30 of the Constitution.  That is what the Bill says[a54] .

            It is also said that sufficient seats are not available in the Government-aided professional educational institutions. So, to ensure justice to socially backward, the Scheduled Castes and the Scheduled Tribes, the Government wants that both aided and unaided educational institutions should have reservations.

            But here comes the problem. Take the example of Kerala. In Kerala, 90 per cent of the professional self-financed educational institutions are run by coporate management and belong to minority communities. That is a reality there. We value the contributions made by Christianity, especially by the Christian minority in the field of education and culture in Kerala. They have built and administered a large number of educational institutions all over the State of Kerala. It is a Christian missionary who provided the Malayalam lexicon, a historical contribution made to the literature and culture. The first dictionary again was a contribution of a Christian missionary. They have contributed immensely in relation to printing technology, journalism press etc. Their contribution is really very great. We all value that and we are all, in a way, products of the Christian educational institutions. But that does not mean that there should not be reservations in such institutions, especially when the private, self-financed professional institutions are run on a commercial basis. If education in Kerala has been commercialised, a great part of the responsibility goes to these private minority educational institutions.

            So, in Kerala, when the Communist Party Government came to power for the first time in 1957, along with land reforms, reforms in the field of education were also carried out because we wanted that in admission and appointment justice should be done and that was struck down by the Supreme Court in the name of minority right. Now, let us see what is said in article 30 of the Constitution. It gives the right to minorities to establish and administer educational institutions. Nobody questions that. But the question is whether that right should be extended in such a way that unbridled commercialisation is practised in the field of education. That is why, we would like to submit to the hon. Minister of Human Resource Development that another legislation is required to decide how admission, how the fee structure and appointment so on will be decided in respect of these self-financed professional institutions. Of course, we are enacting this legislation now. But there should be a promise made by the Government now on the floor of the House that such a legislation would be followed in due course of time so that we can tell the students, teachers and everybody in Kerala that this legislation would do good to them.

            Sir, the Supreme Court judgement says that there should not be any capitation fee. But who does not know the reality that huge amount of money is levied on every student in some other name[k55] . It [r56] cannot be called capitation fee.  But capitation fee is really there.  That is why, we demand another comprehensive legislation regarding fee structure, appointment, admission and everything of the self-financing institutions run by minority institutions, by minority communities also.

            Another aspect of this is that there are linguistic minorities apart from religious minorities.  According to article 31 that is also covered.  Now, take the case of West Bengal.  Birlas can run institutions and they are running institutions.  They can claim minority status because they are a linguistic minority in West Bengal.  There can be linguistic minorities all over the country who can hide under this Section and run educational institutions in a commercial manner.  How are we going to protect the students of the weaker sections from these two things?  We would like the Government to make its position clear.

            One is, when we give exemptions to minority institutions, who is going to decide who is minority in a State because there is no “national minority?” Linguistic minorities are there in a State, religious minorities are there in a State.  But who will decide, who is a minority in a State? If that is a State Government then that should be there in another enactment. These two legislations, to clarify the position in regard to the implementation of this constitutional amendment, probably would make it more purposeful. 

With these apprehensions, we support this amendment and I hope the hon. Minister will give us his explanation regarding these points that I have raised. With these words, I support this Bill.

श्री धर्मेन्द्र प्रधान महोदय, आज मानव संसाधन विकास मंत्री जी की तरफ से संविधान संशोधन प्रस्ताव आया है। संविधान के आर्टिकल १५(४) में कुछ शब्द जोड़ने का सुझाव है। दो विषयों पर मेरी असहमति है और कुछ आशंका है। माननीय मंत्री जी ने इस विषय की प्रस्तावना करते हुए उल्लेख किया कि हमें इस बिल को क्यों लाना पड़ा, इस संशोधन को क्यों लाना पड़ा? उसकी पृष्ठभूमि उन्होंने बताई और कुछ मुख्य बिंदु निष्कर्ष के तौर पर पिछले दिनों जो आलोचना हुई, उसके बारे में उन्होंने उल्लेख किया। सब सहमत हैं, सब पार्टियों के नेता बैठे हैं, मैं उन्हें धन्यवाद देता हूं। पृष्ठभूमि की समीक्षा करते हुए माननीय मंत्री जी ने कहा, एनडीए के प्रमुख नेता श्री नीतीश कुमार जी और सुशील मोदी जी की पहल से सदन में जो चर्चा पिछले दिनों हुई और उसके उपरांत जो सर्वदलीय बैठक हुई, उस बैठक में तीन प्रमुख बिंदु उभरे। एक बिंदु था कि एक सैंट्रल यूनिफार्म एक्ट होना चाहिए, सब सहमत थे, हम भी सहमत थे। एक बात उस में कही गई कि माइनोरिटीज के राइट्स को रिजर्व किया जाए, उन्हें प्रोटेक्ट किया जाए। मैं इस विषय पर असहमत हूं। माननीय मंत्री जी तथ्य नहीं रख रहे हैं। उस सभा में, वह जो बैठक हुई थी, मेरी जितनी जानकारी है, एक पार्टी के सदस्य ने आखिर में कुछ थ्रेटनिंग टोन में कहा कि यह कानून इससे अलग नहीं रखा जाएगा तो देश में आग लग सकती है, यह हम होने नहीं देंगे। बाद में उसे पत्रकार वार्ता में मंत्री जी ने कहा कि सब पार्टी के लोग पत्रकार वार्ता में नहीं थे, इसलिए यह कहना कि बाद में कन्सेन्स्स हुई थी, यह ठीक नहीं है, यह असत्य cè[i57] ।

सभापति जी, किसी को कोई आपत्ति नहीं है। सुप्रीम कोर्ट ने पिछले दशक में, वर्ष १९९० के दशक के प्रारम्भ में ही यह बात कही। तब से, मोहिनी जैन के केस से अब तक इनामदार केस के कारण जो परिस्थितियां पैदा हुई, उनके संविधान संशोधन की बात कही गई। उसके कारण आज कई प्रकार की चर्चाएं हो रही हैं। शिक्षा संस्थाएं कैसे चलें, फी-स्ट्रक्चर क्या हो, कैसे रिजर्वेशन दिया जाए, स्टेट के हाथ में कितना रहे, मैनेजमेंट के हाथ में कितना रहे, इस पर कई प्रकार की इंटरप्रिटेशन हो चुकी हैं। आज सबकी सहमति है कि संविधान संशोधन हो, उसमें एस.सी., एस.टी. और पिछड़े वर्ग के लोगों को आरक्षण दिया जाए। इसमें किसी को कोई आपत्ति नहीं है। आज सब इस पर चर्चा कर रहे हैं और सदन सहमत है और किसी को भी कोई आपत्ति नहीं है।

महोदय, अभी आंध्रा प्रदेश कांग्रेस के एक सदस्य ने बोलते हुए इस विधेयक को लाने का श्रेय कांग्रेस पार्टी और उसकी अध्यक्षा श्रीमती सोनिया गांधी को दिया। मुझे मालूम नहीं कि उन्होंने प्रधान मंत्री जी का नाम लिया या नहीं, लेकिन सोनिया जी का नाम लिया। स्वाभाविक है कि कांग्रेस का कोई नेता बोलेगा, तो कांग्रेस को ही श्रेय जाएगा, लेकिन किस बात का श्रेय आप ले रहे हैं, क्या देश को तोड़ने का श्रेय ले रहे हैं ? संविधान संशोधन किस आधार पर कर रहे हैं, क्यों कर रहे हैं आपकी मंशा क्या है ? आपनहीं भूले, देश नहीं भूला, वर्ष १९८० के दशक के मध्य में आपने संविधान संशोधन किया था। शाहबानो मामले में कुछ अनहोनी हुई थी। सुप्रीमकोर्ट ने आपकी मंशा के विरुद्ध जजमेंट दिया था, लेकिन वह न्यायपूर्ण था। उसे आपने उलटने के लिए संविधान संशोधन किया। आप इस देश के संविधान के मौलिक ढांचे को वोट की राजनीति के लिए बार-बार परिवर्तित करते रहे हैं, यह श्रेय तो आपको जाता है। इस संविधान संशोधन के द्वारा भी आप ऐसा ही एक श्रेय लेने वाले हैं।

महोदय, मैं बताना चाहता हूं कि इसके दो पार्ट हैं। मैं बताना चाहता हूं कि हमारी असहमति कहां है और क्यों है। एक पार्ट यह है कि वर्ष १९९० के दशक के प्रारम्भ में संविधान की धारा ३४० के तहत जब यह बात आई थी कि पिछड़ी जातियों के लिए एक अलग कमीशन बने। वह कमीशन स्व. मंडल जी के नेतृत्व में बना। उसके अनुसार ९० के दशक में उसका क्रियान्वयन शुरू हुआ, तो वह ऐतिहासिक था। देश में पिछड़े लोगों को एक अधिकार मिला। वह स्वागत योग्य कदम था। मैं समझ नहीं पा रहा हूं कि जब उसका इम्पलीमेंटेशन हुआ, तब उसे देश की सभी शिक्षा संस्थानों में लागू करने का निर्णय क्यों नहीं लिया गया ?कुछ प्रदेशों में लागू हुआ। उत्तर प्रदेश ने लागू किया। यह स्वागत योग्य कदम है। इसकी हम सराहना करते हैं, लेकिन कई केन्द्रीय शिक्षा संस्थाओं में आरक्षण लागू नहीं किया गया। माननीय देवेन्द्र प्रसाद जी ने ऐसे कई केन्द्रीय शिक्षा संस्थान गिनवाए, जिनमें उसे लागू नहीं किया गया। आज भी ओ.बी.सी. की डैफीनेशन ठीक नहीं होने के कारण, ओ.बी.सी. का आरक्षण, अनेक केन्द्रीय शिक्षा संस्थानों में लागू नहीं किया जा सका। इसलिए हमारी शंका है कि आप अधूरे मन से बिल लाए हैं। आप राजनीतिक उद्देश्यों की पूर्ति करने के लिए बिल लाए हैं। आपकी मंशा ठीक होती, तो आप इसे थोड़ा पहले लाते। आप क्या तर्क दे रहे हैं-यदि हम संविधान संशोधन को अभी इस रूप में नहीं करेंगे, तो जनवरी से जो नया सत्र प्रारम्भ होगा, उसमें विद्यार्थियों को असुविधा होगी। यदि ऐसा है, तो आप संविधान संशोधन को पोस्टपोंड क्यों नहीं करते और कोई वैकल्पिक व्यवस्था तीन महीने के लिए क्यों नहीं करते जिससे विद्यार्थियों को असुविधा न हो ? हमारे मन में इसलिए शंका है कि आज निजी संस्थाएं सरकार के इस अधिकार के खिलाफ बार-बार कोर्ट के दरवाजे खटखटा रही हैं। अनेक प्रदेश, ओ.बी.सी. के आरक्षण को लागू करने के पक्ष में हैं। लोग सहमत हैं, लेकिन केन्द्र सरकार की आज भी ऐसी अनेक शिक्षा संस्थाएं हैं जहां यह आरक्षण लागू नहीं किया गया है। इस बात की क्या गारंटी है कि इसके बाद ओ.बी.सी. के लोगों को सरकारी एजूकेशन संस्थाऩों में रिजर्वेशन मिल जाएगा। एम्स और आब्जैक्ट्स में इसे रखना अलग बात है। संविधान में रखना अलग बात है। मैं समझता हूं कि जैसे अभी कुछ माननीय सदस्यों ने यह कहा कि बहुसंख्यक समाज के चन्द लोग आरक्षण नहीं देने की बात कर रहे हैं, यह ठीक है। [rpm58] ।

  सभापति महोदय, मेरी आपके माध्यम से सरकार से गुज़ारिश है कि जल्दबाजी न करें। एडमिशन की तथि विशेष प्रावधान करके अप्रैल तक बढ़ाएं। एंटरेंस में एक साल के लिए थोड़ा आगे लिया जाए, लेकिन संविधान के मूल ढांचे में १५(४), १६(४) में ओबीसी की जो क्लियर डिफाइन नमनक्लेचर है, जैसा एम्स एंड आब्जैक्टिव्स में आपने लिखा है, उसी को आप संविधान के मूल ढांचे में डालें, तब जाकर देश का बहुसंख्यक समाज उसमें लाभ ले पाएगा, यह हमारी गुज़ारिश है। आप इसे आधे-अधूरे मन से लाए हो, इसलिए हमारी इसमें आपसे असहमति है। इस विषय पर सब जानते हैं, मानते हैं कि आर्टीकल ३०(१) माइनोरिटी कम्युनिटी को लिंग्वस्टिक हो या रलजियस हो, उन्हें संस्था बनाने और चलाने के लिए सुविधा और अधिकार देती हैं, फोरमेशन और एडमनिस्ट्रेटर, दोनों के लिए मौका देती है। हमारा विरोध इस पर है। अभी कई मित्र कह रहे थे कि माइनोरिटी में दलित नहीं रहते हैं। मित्रों, आप मंडल कमीशन की रिपोर्ट को उठा कर पढ़ें, ७० जातियां, मुसलमान समुदाय, माइनोरिटी और ओबीसी में गिनी गई है। इस पर पिछले सत्र में चर्चा हुई थी कि माइनोरिटी के अंदर, मुसलमानों और दलितों को आरक्षण देना चाहिए या नहीं, इस पर डिबेट हुई थी।

सभापति महोदय, अभी कहा गया कि Christianमें पिछड़े वर्ग नहीं रहते हैं। ओवेसी साहब, उड़ीसा चलिए, हम आपको दिखाएंगे कि वहां Christian में भी आदिवासी ज्यादातर आरक्षण के, ओबीसी के हकदार होंगे। देश को जिसका ज्ञान नहीं है, वे भी आज हमें नसीहत देने लगे हैं, हमें इसका दुख है। मैं दो institution के बारे में कहूंगा, बहुत से सदस्य बोल चुके हैं और आगे भी बोलेंगे। क्या देश के आदिवासी लड़के, हरिजन लड़के, बहुसंख्यक पिछड़े वर्ग के विद्यार्थी को सेंट स्टीफन में जगह नहीं मिलेगी, इस कानून में जगह नहीं मिलेगी। ये पहले से ही नहीं दे रहे थे, संविधान सहमत हो गया। मणिपाल, जो साउथ इंडिया में बड़ी नामीगिरामी संस्था बनी है, क्या उसमें गरीब घर का विद्यार्थी पढ़ाई नहीं कर पाएगा?  बहुत ढिंढोरा पीटा जा रहा है, कम्पीटिशन चल रहा है, हमें मनुवादी कहा जा रहा है। कौन मनुवादी है, कौन बड़े घरानों का प्रोटेक्शन कर रहा है, यह आइना ठीक से पलट कर देखना चाहिए।…( व्यवधान)   आप पीछे से मत बोलें, जिसे ज्ञान नहीं है, जो धार्मिक उन्माद खड़ा करते हैं, हम उनकी बात नहीं सुनते हैं।

        सभापति महोदय, यह बिल राजनीतिक उद्देश्य से लाया गया है। उसी विषय को सुरेश कुरूप जी कहेंगे, अगर हम उसकी सराहना करते हैं तो हमें कहने का अधिकार नहीं है, इस भेदभाव को सब जानते हैं। सब जानते हैं, माइनोरिटी की डेफिनेशन डिफाइन होनी चाहिए। चन्द्रप्पन जी ने सही कहा कि कौन से प्रदेश में कौन माइनोरिटी का है। केरल में क्रिश्चियन माइनोरिटी है क्या, ये सारे प्रश्न होने चाहिए।

सभापति महोदय, मैं दो-तीन सुझाव देकर अपनी बात समाप्त करूंगा। हमें इस बिल से इसलिए असहमति है, क्योंकि यह राजनीतिक उद्देश्य से है। देश के कुछ वोट बैंक्स, पोलटिक्स के नाते ऐसा कर रहे हैं, कांग्रेस की अंदरूनी पोलटिक्स है कि प्रधान मंत्री कौन बनेगा। शायद मानव संसाधन विकास मंत्री जी के मन में है कि बहुसंख्यक समाज भले ही नाराज हो, आदिवासी, हरिजन, पिछड़ा वर्ग नाराज हो, लेकिन मुसलमानों में माइनोरिटी के वोट का सर्टफिकेट हमें मिले। हमें देश की गद्दी कुछ दिन के लिए मिल जाए, यही मंशा है। इसलिए हमें आपत्ति है। वोट बैंक की पोलटिक्स नहीं होनी चाहिए, सब के लिए शिक्षा समान होनी चाहिए। एजूकेशन यूनिवर्सल होनी चाहिए, यह हमारी सरकार से मांग है। आप जो १५(४) में संविधान ले रहे हो, संशोधन जोड़ रहे हो, यह देश के सभी शिक्षा संस्थाओं में लागू होना चाहिए। उसमें माइनोरिटी, नॉन माइनोरिटी में भेदभाव नहीं करना चाहिए, कहीं भी संविधान में उन्हें इस ढंग से, उनकी पिछली गलती से उन्हें कहीं ज्यादा महत्व नहीं दिया है। सुप्रीम कोर्ट ने भी इसमें थोड़ी रोशनी डाली थी, पिछले टी.एन. पाई के केस में। इस देश में संविधान ५८ साल की आजादी के बाद परिपक्व हो चुका है कि माइनोरिटी का इस देश में कौन है[R59] । इस देश में आज संविधान ५८ साल की आजादी के बाद परिपक्व हो चुका है कि माइनोरिटी इस देश में कौन है, इसके ऊपर एक बहस होनी चाहिए, यह मूल है, जड़ है। हम सरकार के सामने निवेदन करना चाहते हैं कि राजनीति से ऊपर उठिये, आज इस विषय पर सब सहमत हैं, कोई असहमत नहीं है, देश के पिछड़े लोगों को सुविधा मिलनी चाहिए, संविधान के तहत मिलनी चाहिए, यह अधिकार है, किसी की दया नहीं है। लेकिन यह जो राजनैतिक उद्देश्य से प्रधानमंत्री की गद्दी को सामने रखकर किया है, इस पर हमारी आपत्ति है, इस पर हमारा विरोध है। यह बहुसंख्यक समाज को तोड़ेगा, यह देश के बहुसंख्यक समाज के हित में नहीं है, जो बहुसंख्यक समाज का हित है, वही इस देश में होना चाहिए, माइनोरिटी की भी सुरक्षा अपनी जगह ठीक है।

सभापति महोदय : डॉ. राजेश मिश्रा, इससे पहले कि आप बोलें, जिन सदस्यों के नाम बोलने के लिए आये हैं, वे अगर अपनी लखित स्पीच सदन के पटल पर रखना चाहें तो रख सकते हैं, क्योंकि इसके बाद समय जो बोलने का है, उनको कम मिलना शुरू हो जायेगा तो जो लोग प्रिपेयर्ड स्पीच सदन के पटल पर रखना चाहते हैं, रिकार्ड में आने के लिए, उनसे अनुरोध है कि वे यहां पर सदन के पटल पर रख सकते हैं।

THE MINISTER OF PARLIAMENTARY AFFAIRS AND MINISTER OF INFORMATION AND BROADCASTING (SHRI PRIYA RANJAN DASMUNSI) Sir, I would like to submit to you that I am grateful for your observation. This is an important Bill. I think, many more hon. Members want to speak on this Bill at length. If you just try to accommodate them by accepting their speeches to be laid on the Table, we have no objection to that.

            Tentatively, in the morning, it was decided to have the voting on this Bill at 6 p.m. Before 6 p.m., we would like to conclude the debate. So, I am trying to reduce the list of hon. Members to speak from our side to a great extent. I would also request the Opposition, if they could, to reduce the number of speakers from their side. I am not insisting that they should do it. If this is done, this would give an opportunity to more hon. Members from smaller parties and even independent hon. Members to speak on this Bill. If the next lot of hon. Members take lesser time, we could have more hon. Members participating in the discussion before voting. ´ÉÉäÉË]MÉ £ÉÉÒ BÉE®ÉxÉÉÒ cè* प्रो. विजय कुमार मल्होत्रा (दक्षिण दिल्ली) : ÉÊVÉiÉxÉÉ ]É<àÉ {ÉÉ]ÉÔWÉ BÉEÉä AãÉÉ]äb cè, =ºÉÉÒ ÉÊcºÉÉ¤É ºÉä BÉE® ãÉÉÒÉÊVÉA, =ºÉàÉå càÉå BÉEÉä<Ç +ÉÉ{ÉÉÊkÉ xÉcÉÓ cè* =ºÉàÉå lÉÉä½ä BÉEàÉ ¤ÉÉäãÉ ãÉå {É® º{ÉÉÒBÉE® BÉEàÉ ¤ÉÉäãÉxÉä BÉEä ¤ÉVÉÉªÉ AãÉÉ]äb ]É<àÉ àÉå cÉÒ ¤ÉÉäãÉ ãÉå* श्री प्रिय रंजन दासमुंशी: वह तो ठीक ही है, You [r60] just manage that.

सभापति महोदय : अभी सिंगल पार्टीज़ बची हैं और आपके जो स्पीकर्स हैं, उनको अगर चीफ व्हिप कह सकें कि वे कन्फाइंड करके पांच मिनट में करें, अपनी स्पीच करें और नये पाइंट्स बोलें तो मेरे ख्याल से आपके सब लोग बोल जाएंगे और टाइम में भी हम कर लेंगे। इसमें आपका भी सहयोग चाहिए, आपके व्हिप उसमें ज्यादा सहयोग कर सकते हैं।

डॉ. राजेश मिश्रा महोदय, आज भारत सरकार, यू.पी.ए. की चेयरपर्सन, देश के प्रधानमंत्री और एच.आर.डी. मनिस्टर माननीय अर्जुन सिंह जी का हम बार-बार आभार व्यक्त करना चाहते हैं।

सम्भवत: इस बिल को पास होने के बाद इस ऑगस्ट हाउस में बैठे तमाम सारे सदस्य तो आभार व्यक्त करेंगे ही, हिन्दुस्तान के करोड़ों लोग, जो आज तक उच्च शिक्षा से वंचित रहे हैं, वे निश्चित रूप से यू.पी.ए. सरकार के आभारी होंगे, इसलिए मैं बधाई देना चाहता हूं।

यू.पी.ए. की जब सरकार बनी तो कॉमन मनिमम प्रोग्राम जो यू.पी.ए. का बना, उस प्रोग्राम में यह कहा गया कि हमारी सरकार प्राइवेट सैक्टर में आरक्षण देगी। आज प्राइवेट सैक्टर में शिक्षा के क्षेत्र में जो आरक्षण देने का प्रावधान वर्तमान सरकार ने किया है, हम यह कह सकते हैं कि हिन्दुस्तान में जहां १०० करोड़ से ज्यादा आबादी हो, जहां पर दबे-कुचले अनुसूचित जाति, ओ.बी.सी. की संख्या बहुत ज्यादा हो, ऐसे तमाम लोगों को उच्च शिक्षा में आरक्षण देकर आज निश्चित रूप से इस सरकार ने, माननीय मनमोहन सिंह जी ने, श्री अर्जुन सिंह जी ने और यू.पी.ए. की चेयरपर्सन श्रीमती सोनिया गांधी जी ने इस देश में एक ऐतिहासिक कदम उठाने का फैसला किया है, इसके लिए उन्हें हम बधाई देना चाहते हैं। आज एन.डी.ए. के लोग, जो सामने बैठे हैं। इस विधेयक का विरोध कर रहे हैं। हमारे जैसे लोग यह सोचने पर मजबूर हो जाते हैं कि ऐसे कौन से कारण हैं जिनके चलते ये लोग इस विधेयक का, इस कानून का, जिस कानून के चलते पूरे समाज में इमबैलेंस की स्थिति थी और अब सबको समान रूप से पढ़ने-लिखने का अधिकार होगा। वह इमबैलेंस समाप्त हो जाएगा। सबको प्राथमिक शिक्षा से लेकर उच्च शिक्षा तक पढ़ने का अधिकार होगा, तो ऐसे कानून का ये लोग क्यों विरोध कर रहे हैं। मुझे यह महसूस होता है कि इनके दिमाग में है कि यदि हिन्दुस्तान के अल्पसंख्यक पढ़-लिखकर उच्च शिक्षा प्राप्त कर लेंगे तो इनकी राजनीतिक दुकानदारी खत्म हो जाएगी। हिन्दू-मुसलमान के नाम पर वोट बांटना, माइनॉरटी और मैजोरिटी के नाम पर वोट बांटना, इसके पीछे के असल राजनीतिक कारण हैं। आज पूरा हिन्दुस्तान इससे सहमत होगा कि समाज के अंदर जिनको अवसर नहीं मिल पा रहा है, उनको उच्च शिक्षा प्राप्त नहीं हो पा रही है, इस कानून के बनने के बाद जब वे उच्च शिक्षा प्राप्त कर लेंगे तो संविधान में जो हम सामाजिक समरूपता की शपथ लेते हैं, उसे हम पूरा करने के लायक हो जाएंगे।

        भारतीय संविधान के अनुच्छेद ४६ में राज्यों का यह दायित्व है कि कमजोर वर्गों के उत्थान के लिए विशेष सावधानी से इनकी अभिवृद्धि करेगा। कमजोर वर्गों कोसंविधान में डिफाइन किया गया है। अनुसूचित जाति और जनजाति, सामाजिक और शैक्षणिक रूप से पिछड़े हुए लोगों की जब चर्चा होती है तो हमारे ही कुछ साथी ओबीसी का जिक्र कर रहे थे। मैं अनुच्छेद ३४० का भी जिक्र करना चाहूंगा। अनुच्छेद ३४० में स्पष्ट है कि किसी भी सामाजिक और शैक्षणिक पिछड़े वर्ग में ओबीसी आता है। मुझे यह महसूस नहीं होता है कि इसमें समाज का कोई भी पिछड़ा वर्ग ओबीसी शब्द का इस्तेमाल न होने से छूट रहा है। संविधान में इसकी स्पष्ट व्याख्या है कि शैक्षणिक पिछड़े वर्ग में कौन-कौन से लोग आते हैं। संविधान के अनुच्छेद २९ के खण्ड २ में पहले यह व्यवस्था थी कि राज्य द्वारा पोषित अथवा राज्य-नधि से सहायता प्राप्त किसी भी शैक्षणिक संस्था को मात्र धर्म, मूलवंश, जाति, भाषा या इनमें से किसी के आधार पर प्रवेश से वंचित नहीं किया जा सकता। समानता के अधिकार के बावजूद भी १९५१ में जब पहला संविधान संशोधन हुआ था तो उसके खण्ड ४ में जोड़ा गया। अनुच्छेद १५ अथवा अनुच्छेद २९ (२) के होते हुए भी अनुसूचित जाति और जनजाति के सामाजिक व शैक्षणिक पिछड़े वर्ग के नागरिकों के उत्थान के लिए राज्य विशेष प्रावधान बना सकता है। इसकी संवैधानिक व्यवस्था है।

इस विषय पर चर्चा हो सकती है कि जब पहले से ही इस तरह का प्रावधान है तो आज इस तरह के संविधान संशोधन की आवश्यकता क्यों पड़ी। यह भी बहस का विषय हो सकता है। मैं स्पष्ट करना चाहता हूं कि अभी तक जो संवैधानिक व्यवस्था थी, उसमें जो सरकारी सहायता प्राप्त विद्यालय हैं, उनमें यह अधिकार था कि उसमें आरक्षण कर सकते थे, लेकिन आज परिस्थितियां बदली हुई हैं। समाज विकसित हुआ है। आज शिक्षा के क्षेत्र में जो सरकार द्वारा पोषित विद्यालय हैं उनकी संख्या कम हुई है और जो सरकार से किसी भी रूप में सहायता प्राप्त विद्यालय नहीं हैं, उनकी संख्या ज्यादा हो गई है। मैं इस ऑगस्ट हाउस का ध्यान आकृष्ट करना चाहूंगा कि करीब ३ लाख ७० हजार इंजीनियरिंग की सीटें गैर सरकारी सहायता प्राप्त स्कूलों में हैं और सरकारी सहायता प्राप्त विद्यालयों में यह संख्या मात्र १ लाख २० हजार cè[MSOffice61] । हम एक लाख बीस हजार सीटों के माध्यम से सामाजिक न्याय की कल्पना नहीं कर सकते थे। इसलिए यह अनिवार्य था कि हम प्राइवेट सैक्टर में भी रिजर्वेशन करें और चूंकि उनकी संख्या ज्यादा है, उसके अनुरूप वहां भी रिजर्वेशन हो, जिससे जो सामाजिक समरूपता कायम होनी चाहिए, वह हो सके।

        अभी काफी बहस हो रही है कि इसमें अल्पसंख्यकों को क्यों छोड़ दिया गया है। हम उस बारे में भी आपका ध्यान दिलाना चाहते हैं कि संविधान के अनुच्छेद ३०(१) में अल्पसंख्यकों के हित में जो अधिकार दिया गया है, बेसिकली उसका स्ट्रक्चर फंडामैंटल राइट से है। अगर आप अनुच्छेद ३०(१) देखें, तो माइनॉरिटीज़ को जो भी अधिकार दिए गए हैं, उनका पूरा स्ट्रक्चर हमारे फंडामैंटल राइट्स के समतुल्य है। यदि इसे इसमें इन्क्लूड करते तो उनके फंडामैंटल राइट्स का हनन करते जो संविधान की भावनाओं के विपरीत होता। इस वजह से यह करना पड़ा। लेकिन सामने बैठे हुए सम्मानित साथीगण इसी बिन्दु पर इसका विरोध ज्यादा करना चाहते हैं। इसके पीछे उनकी मंशा न संवैधानिक है न कहीं से समाज या देश के हित की है, बल्कि उनका उद्देश्य शुद्ध रूप से राजनैतिक है और इस वजह से उन्हें विरोध करना पड़ रहा है।

इस अगस्त हाउस में एक बहस और भी चली थी कि माइनॉरिटीज़ कौन-कौन से हैं, उन्हें कौन चिन्हित करेगा। राष्ट्रीय अल्पसंख्यक शैक्षणिक संस्था आयोग अधनियम, २००४, जिसकी रिपोर्ट अभी सरकार के सामने पड़ी हुई है, स्टैंडिंग कमेटी ने भी उस रिपोर्ट का अध्ययन किया है। जब उस आयोग को यह अधिकार मिल जाएगा तो उन्हें चिन्हित करने में आसानी हो जाएगी कि इस देश में किस राज्य में कौन-कौन से माइनॉरिटीज़ हैं। इसके अतरिक्त माइनॉरिटीज़ स्टेट्स को भी डिफाइन करना है कि हमारे राज्य में कौन माइनॉरिटी में है। जो इस अधिकार की बात है कि माइनॉरिटी कौन, किस राज्य में है, तो राज्य सरकार को स्वत: यह अधिकार प्राप्त है कि वह अपने राज्य में माइनॉरिटीज़ को डिफाइन कर दे।

मान्यवर, इस अगस्त हाउस में सर्वोच्च न्यायालय को दो फैसलों की चर्चा भी हुई है। हम उस बारे में भी कहना चाहते हैं। सर्वोच्च न्यायालय ने टीएमए पाई मामले में कहा कि व्यवसायिक शैक्षणिक संस्थाएं भी अनुच्छेद ३०(१) के अंतर्गत सम्मिलित हैं। उन्होंने यह भी कहा कि अनुदान प्राप्त अल्पसंख्यक शैक्षणिक संस्थाओं में भर्ती के मामले में राज्य अथवा विश्वविद्यालय द्वारा केवल शैक्षणिक मानदंडों इत्यादि का ही नियंत्रण किया जा सकता है। इसी में सर्वोच्च न्यायालय ने आगे कहा है कि किसी भी अल्पसंख्यक शैक्षणिक संस्था को पारदर्शी और उचित पद्धति से मैरिट के आधार पर विद्यार्थियों को दाखिले के चयन का अधिकार होगा। इसी मामले में सर्वोच्च न्यायालय ने यह भी कहा कि कोई भी अल्पसंख्यक संस्था मात्र इस कारण अपना अल्पसंख्यक दर्जा नहीं खो देती कि उसने अनुदान प्राप्त किया है। सर्वोच्च न्यायालय ने यह भी कहा कि अल्पसंख्यक संस्था अपने अल्पसंख्यक समुदाय के छात्रों को सभी सीटों पर दाखिला दे सकती है। यदि उसमें इंटरफियर किया जाए तो हमें लगता कि यह सर्वोच्च न्यायालय की मंशा के विपरीत होता, इसलिए इसे छोड़ा गया है।…( व्यवधान) 

सभापति महोदय :  मिश्रा जी, कृपया जल्दी कनक्लूड कीजिए।

...( व्यवधान)

डॉ. राजेश मिश्रा àÉé BÉExÉBÉDãÉÚb BÉE® ®cÉ cÚÆ* एक मुद्दा और भी है कि संशोधन में किसी भी फीस अथवा प्रवेश परीक्षाओं की बात नहीं की गई है। इस कानून में स्पष्ट है कि राज्यों को यह अधिकार होगा, राज्यों को यह तय करना होगा कि शैक्षणिक संस्थाओं के उत्थान के वभिन्न आयाम क्या होंगे[R62] ।  आरक्षण द्वारा, फीस के निर्धारण द्वारा, प्रवेश परीक्षाओं का नियंत्रण इत्यादि की व्यवस्था का अधिकार राज्य को मिल रहा है और राज्य डिसाइड कर सकता है कि उनकी फीस क्या होगी। मैं अपना भाषण खत्म करने से पहले माननीय मंत्री जी से अनुरोध करूंगा कि शिक्षा और शिक्षा की आवश्यकता आज समाज के उत्थान के लिए आवश्यक है। जो लोग आज शिक्षा के नाम पर विद्यालयों को खोलकर, संस्थानों को खोलकर व्यापार कर रहे हैं, उन पर प्रतिबंध लगना चाहिए। आज यह तय होना चाहिए कि कितनी फीस दी जायेगी और कितनी ली जायेगी। प्रतदिन परीक्षा हो, प्रवेश हो, बीच में हो या कभी भी हो, कालेज का प्रबंध तंत्र फीस की मांग कर देता है। यदि हम फीस पर कंट्रोल नहीं कर पायेंगे तो इस कानून के आने के बाद सरकार की जो असली मंशा है, वह पूरी नहीं हो पायेगी।

इन्ही शब्दों के साथ मैं पुन: सरकार को, माननीय मंत्री श्री अर्जुन सिंह जी को बधाई देता हूं कि इस विधेयक के मार्फत उन्होंने आज पूरे हिन्दुस्तान की जनता के सामने संदेश देने का काम किया है।

श्री प्रभुनाथ सिंह सभापति महोदय, मानव संसाधन मंत्री, श्री अर्जुन सिंह जी, द्वारासंविधान (एक सौ चारवां संशोधन) विधेयक, २००५ लाया गया है जिसमें १५(४) के बाद १५(५) जोड़ने संबंधी और ९३ वें संशोधन में निजी संस्थाओं में अनुसूचित जाति, जनजाति और सामाजिक एवं शैक्षणिक द्ृष्टिकोण से पिछड़े वर्ग को आरक्षण का लाभ देना है। इसमें अनुच्छेद १५ में एक नया अनुच्छेद जोड़ने का प्रावधान किया गया है। इसके दो भाग है। दूसरा भाग में अनुच्छेद ३०(१) के दायरे में आने वाले अल्पसंख्यक शिक्षण संस्थान, जो इस दायरे से बाहर रहे हैं, के बारे में बिल लाया गया है।

सभापति महोदय, मैं आपके माध्यम से माननीय मंत्री जी का ध्यान दो-तीन बिन्दुओं की तरफ आकृष्ट करना चाहूंगा। एक तो समय-समय पर जिस तरह परिस्थिति बदलती है, उसके अऩुसार व्यवस्था भी बदलनी पड़ती है। एक जमाना था, जिसको हम लोगों ने अपनी आंख से नहीं देखा है। उसे त्रेता और द्वापर युग कहा जाता है। उसमें शिक्षा-शिक्षण देने की जो व्यवस्था थी, वह समानता की थी। टी.वी. पर ऐसे युग के कई सीरियल दिखाये गये हैं जिसमें एक गुरू होते थे जिनके यहां शिष्य बैठते थे चाहे वे राजा के बेटे हों या रंक के बेटे हों, सबको एक समान शिक्षा दी जाती है। लेकिन जिस समय वह शिक्षा दी जाती थी, उस समय गुरू और शिष्य का रिश्ता होता था। लेकिन आज व्यवस्था बदली हुई है और व्यवस्था बदलने में आज शिक्षा की व्यवस्था भी बदल चुकी है। आज की शिक्षा व्यवस्था में अब मास्टर और विद्यार्थी हो चुके हैं। अंग्रेजी में इसे टीचर और स्टूडैंट कहते हैं। इस बदली हुई व्यवस्था में शिक्षा की व्यवस्था समानता और एकरुपता की नहीं है। जाति और धर्म के नाम पर हम जनता के बीच में भाषण देते हैं कि जाति और धर्म के नाम पर वोट मांगना बहुत ही अपराध है। लेकिन जाति और धर्म के नाम पर समाज के टुकड़े-टुकड़े करने का काम हमारे जैसे ही लोग किया करते हैं। इस बिल को देखने से लगता है कि इसमें इसकी बू आ रही है। इसलिए हमने कहा कि इसका दूसरा भाग देखें जिसमें कहा गया है कि ३०(१) में जो अल्पसंख्यक शैक्षणिक संस्था है, वह इससे अलग रहे। ठीक है क्योंकि उनका चरित्र अलग है। हम उनके चरित्र पर कोई हमला नहीं करना चाहते। जो उनका चरित्र है, वह उसे बरकरार रखें । लेकिन हम कहना चाहते हैं कि उस चरित्र को बरकरार रखने में समुदाय, जाति-धर्म के लोग आते हैं। मुस्लिम और क्रिश्चियन्स वर्ग के लोग आते हैं। मंडल आयोग की भी सिफारिश आयी थी। उस मंडल आयोग की सिफारिश में दलित, पिछड़े और अति पिछड़े वर्ग की पहचान की गयी है। क्रिश्चियन वर्ग में भी पिछड़े अति पिछड़े की पहचान की गयी है। श्री देवेन्द्र प्रसाद यादव जी सदन में इस समय उपस्थित नहीं हैं। जब बिहार में इनकी सरकार थी तो वर्ष २००० में विधान सभा से एक प्रस्ताव पारित करके यहां भेजा [r63] गया था[r64] ।  जिसमें उन्होंने कहा है कि जो अल्पसंख्यक शिक्षण संस्थाएं है या जितनी संस्थाएं हैं, उनमें अल्पसंख्यक के जो दलित हैं, पिछड़े हैं या अति पिछड़े हैं, उनके लिए उसमें आरक्षण की व्यवस्था होनी चाहिए।

मैं माननीय मंत्री जी से निवेदन करना चाहता हूं कि आप किसको न्याय दिलवाएंगे क्योंक इससे अल्पसंख्यक के साथ भी न्याय नहीं हो रहा है। जो इस तरह की संस्थाएं हैं, वे व्यवसायिक संस्थाएं बन गई हैं और किसी भी संस्था को उठाकर देख लें कि उसमें अल्पसंख्यक के कितने लड़के हैं और दूसरी जाति के जिनको आप बहुसंख्यक कहते हैं, उनके कितने लड़के हैं। उसकी व्यवस्था अलग है, मैनेजमेंट अलग है। हम नहीं चाहते हैं कि आप मैनेजमेंट के खिलाफ कार्रवाई कीजिए लेकिन अगर अलग से हिन्दुओं के दलित और पिछड़े, अति-पिछड़े को आरक्षण नहीं देना चाहते है तो मुस्लिम के जो दलित हैं, पिछड़े हैं या अति पिछड़े हैं, उनको आप आरक्षण से वंचित करके उन संस्थाओं में आप मुस्लिम समुदाय का भी हित नहीं कर रहे हैं। इसलिए हम आपसे निवेदन करेंगे कि आप इस पर गंभीरता से विचार करिए ताकि आपको समझ में आए कि उस वर्ग में ऐसे पिछड़े, अति पिछड़े लोग हैं क्योंकि एक सर्वे हुआ है जिसमें हमें जानकारी मिली है कि मुस्लिम वर्ग के जो पिछड़े, अति पिछड़े और दलित हैं, वे इस देश में आर्थिक, सामाजिक और शैक्षणिक द्ृष्टिकोण से सबसे ज्यादा गरीब और कमजोर हैं। उन लोगों को कृपा करके इसमें शामिल करिए जिससे मुस्लिम समुदाय के साथ न्याय हो सके। इसका कारण यह है कि जो संस्थाएं हैं, वे व्यवसायिक संस्थाएं बन चुकी हैं और व्यवसायिक संस्थाओं को इतना बढ़ावा देना और पिछड़े और अति पिछड़े के हक पर कटौती करना कहीं से उचित नहीं हो पाएगा।

जहां तक दूसरा ओबीसी वाला जो सवाल है, वैसे राजनैतिक कारणों से बहुत प्रस्ताव आते हैं और राजनैतिक कारणों से इस बिल का समर्थन भी हम करेंगे लेकिन अगर मन की सच बात कही जाए तो आज की परिस्थिति में सर्वेक्षण कराने की जरूरत है। देवेन्द्र प्रसाद यादव जी अभी चले गये हैं, वे यहां रहते तो सुनते क्योंकि वे कहते थे कि १३ प्रतिशत लोग जो इस देश में बसे हुए हैं, वे बहुसंख्यक को आरक्षण दे रहे हैं। उन्होंने ठीक कहा, हम उनकी बात का समर्थन करते हैं। आरक्षण तो अल्पसंख्यक को मिलता है, बहुसंख्यक को नहीं मिलता है। जिसे आप बहुसंख्यक कहें, उसको आप आरक्षण से बाहर कर दें और जिसे आप अल्पसंख्यक समझते हैं, उसे आरक्षण दिलवा दें। उनकी नजर में अगर इंसाफ हो तो करवा दें लेकिन हम माननीय मंत्री जी से निवेदन करना चाहते हैं कि आपने जो प्रावधान किया है, उसमें शैक्षणिक और सामाजिक द्ृष्टि से जो पिछड़े हैं, उनको आरक्षण मिलना चाहिए। हम इसका समर्थन करते हैं, हम वोट भी आपके पक्ष में देंगे। हमारी पार्टी ने यह तय कर लिया है कि हम आपको ही वोट देंगे। लेकिन हम आपसे निवेदन करना चाहते हैं कि जिसको अग्रणी जाति कहा जाता है, ऊंची जाति कहा जाता है, जरा उन पर गौर करके देखिये। यदि सांसद के रूप में प्रभुनाथ सिंह हैं और यदि मंत्री के रूप में अर्जुन सिंह जी हैं तो इसका मतलब उस जाति और समुदाय के लोग हमारी और आपकी बराबरी में आर्थिक और सामाजिक द्ृष्टि से इतने मजबूत नहीं हैं। गांवों में रहने वाले कई ऐसे भी लोग हैं जिनको एक समय का भोजन भी दुर्लभ हो चुका है। कम से कम उन लोगों के लिए पांच प्रतिशत आर्थिक द्ृष्टिकोण से आरक्षण कर दीजिए ताकि उनके साथ न्याय हो सके लेकिन विश्वनाथ प्रताप सिंह जी के साथ यदि आप प्रतियोगिता में शामिल होकर और आप उनसे नंबर आगे लेना चाहते हैं तो ले लीजिए, फिर हमें इस पर कुछ नहीं कहना है। लेकिन अगर आप चाहते हैं कि जिसको तथाकथित उच्च वर्ग कहा जाता है, उनके साथ भी न्याय हो तो जो उसमें आर्थिक रूप से पिछड़े लोग हैं, उनको भी इस आरक्षण में पांच प्रतिशत दे दीजिए, यही हमारा आपसे निवेदन है।

माननीय मंत्री जी, हम दूसरी आपसे मांग करना चाहते हैं कि अलग-अलग राज्यों में, अलग-अलग परिस्थितियों में बहुत से लोग कल तक पिछड़े, अति-पिछड़ी जाति में शामिल थे। सामाजिक बनावट के अनुसार वे आज अग्रणी जाति से काफी संपन्न हो चुके हैं, साधन से मजबूत हो चुके हैं। अब सर्वेक्षण कराने की जरूरत है कि जो लोग उस सूची में शामिल हैं, यदि वे लोग अग्रणी जाति के लोगों से ज्यादा मजबूत हो चुके हैं तो उनको उस सूची से बाहर निकालिए और जो लोग कल तक अग्रणी जाति कहलाते थे और आज उनकी आर्थिक, शैक्षणिक और सामाजिक स्थिति बद से बदतर हो गई है तो उनको पिछड़े वर्ग, अति पिछड़े वर्ग में शामिल कीजिए और यह बहुत आसानी से पता चल जाएगा। आप देहातों में रजिस्ट्री ऑफिस से कागज मंगवा लीजिए और देख लीजिए कि जमीन बेचने वाले कौन सी जाति के लोग हैं और जमीन खरीदने वाले कौन सी जाति के लोग हैं। इस सर्वे से आपको पता चल जाएगा कि किसकी आर्थिक और सामाजिक स्थिति खराब होती चली जा रही है। ऐसी स्थिति में हम आपसे निवेदन करना चाहते है कि इस देश मे एक राजपूत जाति है[R65] ।

16.00 hrs कल तक उनके लिए कहा जाता था कि ये तथाकथित अगड़ी जाति के लोग हैं, लेकिन आज उनकी स्थिति दिन-ब-दिन खराब होती जा रही है, बदतर होती जा रही है। मुझे पूरे देश की जानकारी तो नहीं है, लेकिन मैं बिहार की बात कह सकता हूँ…( व्यवधान)।   मैं इतना जरूर निवेदन करना चाहूंगा कि जैसे महाराष्ट्र में इनकी स्थिति को देखते हुए इनको पिछड़ी जाति में शामिल किया गया है, तमिलनाडु में इनकी स्थिति को देखकर इनको पिछड़ी जाति में शामिल किया गया है, बिहार में इनकी स्थिति को देखते हुए इनको अतपिछड़ी जातियों में शामिल करना चाहिए। महोदय, मैं आपके माध्यम से सरकार से निवेदन करना चाहता हूँ …( व्यवधान) 

सभापति महोदय : प्रभुनाथ सिंह जी आप चेयर को एड्रेस करके बोलिए।

श्री प्रभुनाथ सिंह : मैं अपने को गरीब नहीं कहता हूँ, लेकिन मैं यह कहना चाहता हूँ कि दलित हैं श्री राम विलास पासवान जी और पिछड़े हैं श्री लालू प्रसाद यादव जी, दूसरा कोई पिछड़ा और दलित नहीं है। मैं अपने को कमजोर मानता ही नहीं हूँ। मैं सरकार से निवदेन करना चाहता हूँ कि आप मुख्यमंत्री स्तर पर वार्ता कीजिए और वार्ता करके एक कमीशन बनाइए।कमीशन बनाकर यह समीक्षा करवाई जाए कि जाति के आधार पर ही सही, किसकी क्या स्थिति है, किसको अगड़ी जातियों में रखना चाहिए और किसको पिछड़ी जातियों में रखना चाहिए? अगर आप यह समीक्षा करवाएंगे तो यह बिल्कुल स्पष्ट हो जाएगा कि बिहार में जो यादव जाति पिछड़ी जातियों में शामिल है, आपको उसे अगड़ी जातियों में शामिल करना होगा और राजपूत एवं भूमिहार जातियों को पिछड़ी जातियों में शामिल करना पड़ेगा। इसलिए मैं आपसे निवेदन करना चाहूंगा कि बिहार में आप कमीशन जरूर गठित करें, जब तक आप कमीशन नहीं बनाएंगे, तब तके सही स्थिति का पता नहीं चल पाएगा।

सभापति महोदय, मैं इस विषय पर कोई बहुत लम्बा-चौड़ा भाषण नहीं देना चाहता हूँ, मैं माननीय मंत्री जी से सिर्फ यही निवेदन करना चाहता हूँ कि आपका यह बिल तो अवश्य पारित हो जाएगा क्योंकि हम भी इसका समर्थन करने वाले हैं, लेकिन इस बिल में, जो अगड़ी जाति के लोग हैं उनको भी आर्थिक आधार पर आप पांच प्रतिशत का आरक्षण जरूर दीजिए और इसी आग्रह के साथ मैं अपनी बात समाप्त करता हूँ।

MR. CHAIRMAN  Mr. Ravinder Naik Dharavath, you have to conclude your speech within five minutes.

श्री रविन्दर नाइक धारावत (वारंगल) सभापति महोदय, मैं तेलंगाना राष्ट्रीय समति की ओर से जब भी बोलने के लिए खड़ा होता हूँ, इसी तरह से होता है।…( व्यवधान) 

सभापति महोदय  मैं तब की बात तो नहीं जानता हूँ लेकिन अभी आप पांच मिनट में अपनी बात पूरी करने की कोशिश कीजिए।

 

श्री रविन्दर नाइक धारावत सभापति जी, आपने बोलने के लिए जो समय दिया है, मैं उसी में अपनी बात पूरी करने की कोशिश करूंगा।

महोदय, आज मानव संसाधन विकास मंत्री जी जो अ.जाति, अ.जनजाति के लिए प्राइवेट एडेड, अनएडेड शिक्षण संस्थानों में आरक्षण का बिल लाए हैं, मैं तेलंगाना राष्ट्रीय समति की ओर से उसका समर्थन करता हूँ। जो आरक्षण की बात हो रही है, आज हिन्दुस्तान की आजादी के बाद अब तक शिडयुल्ड कास्ट्स और शिडयुल्ड ट्राइब्स को जो आरक्षण दिया गया है, उसका इम्प्लीमेंटेशन जिस तरीके से हो रहा है, उसमें कई खामियां हैं, जिन्हें सरकार को सुधारना होगा। इसलिए मैं सरकार के सामने जो आरक्षण नीति है, उसके तहत आज हिन्दुस्तान में शिडयुल्ड ट्राइब्स को जो ७.५ प्रतिशत आरक्षण दिया जाता है, उसमें से केवल एक-दो प्रतिशत ही इम्प्लीमेंटेशन हुआ है।इसके लिए सरकार को ध्यान देना चाहिए। सरकार द्वारा चलाए जा रहे इंस्टीटयुशन्स, कॉलेज, विश्वविद्यालयों की तरह ही प्राइवेट एडेड इंस्टीटयुशन्स में रिजर्वेशन देने की आज जो बात की जा रही है, मैं उसके लिए सरकार का अभिनन्दन करता हूँ। इस आरक्षण का सही इम्प्लीमेंटेशन होना चाहिए क्योंकि जब सरकार द्वारा प्राइवेट इंस्टीटयुशन को परमीशन दी जाती है, उनको जमीन दी जाती है, दूसरी फेसीलिटीज दी जाती हैं तो उनको बाइन्ड भी किया जाना चाहिए कि उनके यहां रिजर्वेशन पॉलिसी कंप्लसरली लागू हो।

  16.04 hrs.                 (Shri Varkala Radhakrishnan in the Chair) आज जो सेन्ट्रल यूनिवर्सिटीज हैं, तमाम दूसरी संस्थाएं हैं, वहां आरक्षण को जरुर पूरा करना होगा। [R66] यह बात मैं इसलिए कह रहा हूं कि आदिवासियों के लिए जो साढ़े सात प्रतिशत आरक्षण की व्यवस्था है, देश की आजादी को ५७ साल पूरे होने के बाद भी हम उसे इम्प्लीमेंट नहीं कर पाए हैं। आज भी आदिवासियों कीजीवन परिस्थिति वैसी ही बनी हुई है। इसलिए उसे अच्छा करने के लिए आरक्षण का जो सिस्टम है,  that is total reservation policy should be brought under the Ninth Schedule of the Constitution. यह आरक्षण नौवें शिडयूल में लाने से आरक्षण सही लागू हो सकता है। मैं आपको उदाहरण देना चाहता हूं कि कैसे बोगस SC/ST कास्ट के लोग, इंजीनियरिंग में, मेडिकल में प्रवेश पाते हैं और कैसे आईपीएस, आईएएस, यहां तक कि विधायक और सांसद भी बोगस आदिवासी का प्रमाणपत्र लेकर बन जाते हैं। इसलिए सरकार को इस पर ध्यान देना होगा।

मैं सरकार के ध्यान में एक बात और लाना चाहता हूं। आदिवासियों का जितना विकास होना चाहिए था, उतना नहीं हो पाया है। जो आरक्षण की व्यवस्था आप निजी शिक्षण संस्थानों में देने जा रहे हैं, वह एक अच्छी बात है। मैं माइनोरिटी इंस्टीटयूशंस के बारे में कहना चाहता हूं कि अगर एक राज्य से कोई व्यक्ति दूसरे राज्य में जाता है, तो वह माइनोरिटी में आता है। इसलिए उस राज्य में जो माइनोरिटी इंस्टीटयूशंस हैं, वहां उसके लिए आरक्षण का प्रावधान होना चाहिए। मैं यह नहीं कह रहा हूं कि आप माइनोरिटी इंस्टीटयूशंस में आरक्षण करें, लेकिन ऐसे लोग जो अल्पसंख्यक कहलाते हैं, उनके लिए आरक्षण की व्यवस्था होनी चाहिए।

आदरणीय श्री अर्जुन सिंह जी काफी सुलझे हुए नेता हैं। उनका, एस.सी. और एस.टी. के लिए जो आरक्षण की व्यवस्था है, उसको अमल में लाने के लिए उनका काफी योगदान रहा है। आप इस बिल के जरिए सहायता प्राप्त और गैर सहायता प्राप्त शिक्षण संस्थानों में आरक्षण की व्यवस्था करने जा रहे हैं, जिनके लिए सरकार को धन्यवाद करता हूं। मैं सरकार से गुजारिश करता हूं कि इस आरक्षण को बचाने के लिए, इसे इम्प्लीमेंट करने के लिए इसे नाइंथ शिडयूल में लाना जरूरी है। इससे ज्यूडिशरी का दखल भी कम हो सकता है, क्योंकि हमारे राज्य में कई लोग बोगस ट्राइबल का सर्टफिकेट लेकर आईपीएस, आईएएस और विधायक तथा सांसद तक बने हैं। अगर उनके बारे में कोई आपत्ति दर्ज करें, तो वे लोग कोर्ट से स्टे ले आते हैं।

गरीबी के कारण हमारे राज्य के आदिवासी क्षेत्रों में छोटे-छोटे बच्चों को बेचा और मारा जाता है। इसलिए ऐसी जगहों पर ज्यादा शिक्षण संस्थान सरकार को खोलने के लिए पहल करनी चाहिए और वहां के लोगों की उन्नति के लिए कोशिश करनी चाहिए।

मंत्री जी द्वारा निजी शिक्षण संस्थाओं में आरक्षण की व्यवस्था लाने हेतु जो यह संविधान संशोधन विधेयक लाया गया है, मैं इसका समर्थन करते हुए अपनी बात समाप्त करता हूं।

PROF. M. RAMADASS Respected Chairperson, Sir, on behalf of Pattali Makkal Katchi and its founder-President, I wholeheartedly welcome and support this Constitution (Amendment) Bill, 2005.

            We welcome this Bill because it is a historic Bill in the sense that what the Constitution of India has not  provided so far in the last 58 years, has been provided by this Bill.  Although the Constitution protects the interests of the weaker sections, it has not made any explicit mention of the principle of reservation to OBCs, SCs and STs in the private educational institutions. For the first time in the annals of the history of Indian Constitution, this Bill provides for such an opportunity[R67] .  It is in consonance with the principles and tenets of our Party and our founder President Dr. Ayya. As many of the people from Tamil Nadu know that it was his ceaseless efforts that brought a classification called the ‘most backward classes’ among the backward classes and he is known as the champion of the cause of social justice. Therefore, in this respect, this Bill is in the right direction of ensuring social justice to other backward classes, SCs and STs in this country. Therefore, the UPA Government, the hon. Minister for Human Resource Development, hon. Prime Minister and Madam Sonia Gandhi have opened up a new vista in the history of social justice in this country through this Bill.

Coming to this Bill, the most important advantage is in the system of higher education.  We have found that the access to higher education in the age group of 18-25 has been in the order of only eight per cent. If you break this percentage into OBCs, SCs and STs, the access to higher education has been only of two to three per cent. Therefore, the need of the hour for the Government is to increase the access to the students in higher educational institutions especially technical institutions. Now, unfortunately, technical education today is, in a majority of cases, in the hands of the private institutions. The Government and Government aided institutions have only 1.505 lakh seats whereas unaided institutions have 3.69 lakh seats. If these private institutions close the door to the students of OBCs, SCs and STs as has been done by the Supreme Court, then these students would not have had access to higher education. Through this amendment Bill, we have opened up the doors of private educational institutions towards these students, that means, 3.69 lakh seats will be available to the students. Therefore, it would help the students to get more and more education and go in the higher ladder of the society, social development etc. Coming to the criticism of the Opposition that the minorities have been excluded and the minorities are exploiting profiteering institutions, I should only tell them that all minority institutions are not bad. There are a number of luminaries in this country who have been produced by the minority institutions. The best example is that of His Excellency the President of India Dr. Abdul Kalam who was a product of St. Joseph College. It has got a chequered history of 125 years. A number of Muslim institutions have produced a large number of talented people in this country who are occupying positions as scientists, politicians, policy-makers and all that. But, at the same time, we should also understand the reality that some of the minority institutions are misusing the facilities given under article 30 (1) of the Constitution. Our Party is not against minorities. Our Party is for the betterment of the minorities. In fact, we uphold the principle of equal justice to all the communities. The basic social philosophy of our Party is the upliftment of OBCs, SCs, STs and minorities. Our Party constitution itself says that the Treasurer of the Party should be from the minority, SC man should be the General Secretary and MBC man should be the President. Therefore, such a Party is not against the interests of the minorities at all. At the same time, I would like to say that minority institutions which are misusing the facilities, should be checked. A large number of instances have been given especially the linguistic minorities. The majority community people start the minority institutions and they get all the facilities and benefits. Therefore, we would feel that the misuse of this article by the minorities should be checked and a mechanism has to be found in due course of time by the Government to identify this.

The second important submission that I would like to make to the hon. Minister is that from 25th of this month, we will be entering into a controversial and conflicting era where the Government would be asking the private institutions to reserve seats in the higher professional institutions. But the Central Government institutions will not provide reservations to OBCs. We will be entering into that kind of an era where private institutions have been asked to reserve and the public institutions will not be[p68] .

            Sir, the Mandal Commission Report, which is still to be implemented, deserves the kind attention of the hon. Human Resource Development Minister, at least now. Let me quote what the Mandal Commission Report had said:

 
“After all, education is the best catalyst of change, and educating the backward classes is the  surest way to improve their self-image and raise their social status.  It is also obvious that even if all the facilities are given to OBC students, they will not be able to compete on an equal footing with others in securing admission to technical and professional institutions.   In view of this, it is recommended that the seats should be reserved for OBC students in all scientific, technical and professional institutions run by the Central as well as State Governments.  This reservation will fall under Article 15(4) of the Constitution and the quantum for reservation should be the same as in the Government services, that is, 27 per cent.”                         Sir, this is a very important matter that we should accept and pass Executive orders providing for reservation in Central Universities, technical institutions and all Central educational institutions.  We have given 27 per cent reservation in jobs, but reservation in education should have  preceded reservation in jobs. Without qualitative education, you cannot secure qualitative jobs.  Therefore, after having reserved 27 per cent in jobs, it is now our duty, it is incumbent on the part of the Government to reserve 27 per cent of the seats in all the Central educational institutions.  Otherwise, we will be entering into an anomalous situation and everybody will question the Government, and I do not want this Government to be questioned by anybody on social policies because the Government of Dr. Manmohan Singh is one of the best, as far as the social policies are concerned.
In the last one and a half years, we have seen a number of historic measures and  policies that have been implemented by the Government, and that should be continued.  The implementation of the Mandal Commission also should be taken care of by the Government.
Now, I come to my third important point.  In order to ensure uniformity all over the country, if you only bring just amendments and leave the other questions of reservations, the question of fee structure, the question of admission to the respective State Governments, we would be creating varying standards. Heterogeneous standards would come, and there will be scores of battles in the law courts because some States would interpret it in this way and some States would interpret it in that way.  Therefore, to ensure uniformity, I would request the hon. Human Resource Development Minister to bring about a uniform Central legislation indicating the main area of reservation, the main area of fee structure, the capitation fee etc., of various colleges so that the legal litigation can be reduced.
With these points, I, on behalf of the Pattali Makkali Katchi, wholeheartedly support this Bill.  This Bill is in right direction in the sense of social justice, and the UPA Alliance headed by Madam Sonia Gandhi and Dr. Manmohan Singh, deserves our heartiest appreciation for this historic measure.
DR. M. JAGANNATH Mr. Chairman, Sir, I rise here to support this Constitution (One Hundred And Fourth Amendment) Bill, 2005 introduced by the hon. Human Resource Development Minister, to amend the Constitution to provide reservations to the Scheduled Castes, Scheduled Tribes and socially backward communities.
            The objective of the Bill is to promote advancement of the socially and educationally backward class citizens of the country. The matter of  admission of students belonging to the OBCs, the Scheduled Castes and the Scheduled Tribes  categories in unaided educational institutions is a laudable thing. The Amendment would undo the injustice done to the people of these categories, by the recent judgement of the Supreme Court, wherein the reservations prevailing earlier  were set aside in the private and unaided educational institutions.
So, whether it is a Government institution or a private institution, it is a social obligation on the part of these institutions that they should give admission, irrespective of the religion, caste or creed to the students from all walks of life.  This social obligation cannot be forgotten stating that private unaided linguistic  institutions need not be bound by the Constitutional obligation of reservation stating that those institutions, which are not getting any aid from the Government need not implement the reservations[k69] . Claiming oneself as a linguistic minority institution, itself is a favour given by the Constitution. So, with this provision, they will be getting many benefits to run those institutions. If reservation is not provided to Scheduled Castes, Scheduled Tribes and OBCs in those private educational institutions, it is not good. Ours is a developing country. We are not in a position to cope up with the demand of the students to start educational institutions from Government side. Hence, the Government is encouraging the private educational institutions.
            If you see the statistics throughout the country, the educational institutions are more on the private side than on the Government side; and they are imparting good education. If reservation is not there in these institutions, then the Scheduled Castes, the Scheduled Tribes and the OBCs will be deprived of the opportunity to have the good education.
            Coming to the linguistic minority category, suppose a person from Karnataka or Tamil Nadu comes and starts a linguistic minority institution in Andhra Pradesh, by getting hold of somebody, how will the need of the people be met when there are no reservations in Private institutions. We know our experience. We were talking to somebody and that gentleman asked us as to how many linguistic professional colleges are there. They are not really linguistic minority institutions. There is somebody who is linguisite minority behind them; they are getting hold of somebody and start the educational institutions. We know very well that the Government educational institutions are not imparting good standard of education and only the private institutions are giving good education. That is what our experience is. So, if this provision of reservations is not provided, it is very difficult to students from the poorer sections of the society to get good education.
            We were talking about Article 30 (1) of the Constitution. Article 30 (1) says that the minorities have got the freedom to start educational institutions of their choice. But the Constitution has not given any immunity from reserving seats for them in any of the institutions. So, they cannot run away from their social obligation.
            Finally, on behalf of TDP and on my own behalf, I support the Bill with a suggestion that there should be a provision for reservation for Scheduled Castes, Scheduled Tribes and OBCs, even in the linguistic minority, aided and unaided private institutions. Unless it is provided, it is not a comprehensive Bill.
            We had represented the same thing to the Prime Minister when we met him this afternoon. The Forum of Members of Parliament of Scheduled Castes and Scheduled Tribes met the Prime Minister and it has been brought to his notice that unless this provision is made applicable in all the educational institutions, this Bill cannot be a comprehensive Bill.
            Finally, I request the Government to see that no private institution – either aided or unaided – is permitted to get affiliation to any university unless this provision (provisions of reservation) is implemented in letter and spirit. Our experience, when we review these things in the Committee, is that even in the colleges in Delhi, it is not being implemented in spite of many reminders. The Delhi Government went on to say that such institutions will be de-recognised and then only, they started implementing the Reservation policy.
            With these few words, I conclude.
                                                                       
SHRI S.K. KHARVENTHAN  I support and welcome the proposed Amendment Bill.  First of all, I want to congratulate the UPA Chairperson, Smt. Sonia Gandhiji Hon’ble Prime Minister, Dr. Manmohan Ji and Hon’ble Arjun Singh Ji bringing the landmark amendment in the Constitution.
            Article 15(4) of our constitution enunciates ‘nothing in this Article or clause (2) of Article 29 shall prevent the State from making any special provision for the advancement of any socially and educationally backward classes of citizens or for the Scheduled Castes and Scheduled Tribes’.
            Originally there was no such provision in Article 15.  In the case of “Champakam Dorairajan Vs. State of Madras” set aside reservation of seats in educational institutions on the basis of caste and community. Then only Dr. Ambedkar, the Law Minister of India piloted the amendment in Article 15 in the Constitution in the year 1951.  Article 15(4) provides a blanket provision that nothing shall prevent the State from making special provisions for the advancement of SC/ST and backward Class people.  After a number of years, Indira Sawhney’s case of 1992 set aside the projection of Scheduled Caste and Scheduled Tribe interests by abolishing reservation in promotions wherein it was held that reservation should be confined to the initial appointment and cannot be extended in the matter of promotion. Initially this resulted in the 77th Amendment to the Constitution which restore the provisions Post-Mandal Judicial pronouncements have adversely affected the interests of the Scheduled Castes and Scheduled Tribes in the civil services.  In the year 2000, clause 4(B) was inserted into Article 16 by the 81st Amendment to the Constitution again to neutralise Indira Sawhney Judgement on the issue of filling up of backlog vacancies.  In the Year 2001, Article 16(4)A  was amended by virtue of 85th Amendment to provide consequential seniority in promotion to the Scheduled Castes and Scheduled Tribes which they had lost as result of Ajit Singh Janju case. Article 335 was amended by the 82nd Amendment in the year 2000 to provide for relaxation of standards in the matter of promotions.
            “P.A. Inamdhar and others Vs State of Maharashtra and others” case the  Judgement of Hon’ble Supreme Court of India dated 12.08.2005 was a logical continuance of the TMA Pai Foundation Case on the issue of Admissions and Administration in Minority Educational Institutions.  The Constitution of India makes special provision for the minorities under Article 30 to establish and administer their educational institutions.  In the Inamdhar Case, the Supreme Court extend the projection awarded to minority institutions to non-minority institutions.  Based on this judgement, unaided minority institutions have been equated with the unaided non-minority institutions.  The judgement extends the rights available under Article 19(1) (g) “practice a profession or to carry on any occupation, trade or business” to non-minority institutions.  The above judgement under sub-heading ‘Backdrop’ – Education was described as an occupation and as an industry.  The judgement also mentions that the State can not ‘appropriate’ seats to provide them to reserve categories that given admissions with lower marks. According to the above judgement, the State cannot insist on Private Educational Institutions which receives no aid from the State to implement State policy on reservation for granting admission on less percentage of marks i.e on criterion except merit.  The serious implications of the judgement are that natural powers available to the State under Article 19(6) to impose reasonable restrictions have been abrogated.  The judgement has far-reaching consequences even on the issue of reservation in the private sector where the provision of equal employment opportunities in the private sector will be imposed as a reasonable restriction through Article 19(6)  trade, business, occupations in the private sector under Article 19(1)(g).  The judgement of Hon’ble Supreme Court of India blocks the State from imposing in reasonable restriction for any purpose as deemed fit by the State. This has largely curtailed the power of the State in using Article 19(6). The Judgement of the Hon’ble Supreme Court of India will affect the poor, downtrodden people of this country.  On considering this serious situation only, the UPA Government come forward with this amendment to the Constitution Article 15(5).  Even though, this proposed amendment gives power to the State for making special provision by law for admitting the Scheduled Caste, Scheduled Tribe and OBC students in educational  institutions including private aided in aided institutions, I feel, the reservation must be extended to linguistic minority institutions also.  Most of the institutions running in the name of linguistic minorities are admitting the students according to their whims and fancies particularly in medical and engineering colleges.  They are collecting hefty amounts from the students as Capitation Fees.  Till last minute without admitting the students from the linguistic minority community, they waited and finally they are admitting the financially rich students.
            Hence, the reservation must be extended to linguistic minority institutions also.  Furthermore, I request the Hon’ble Minister in the Amendment after the word ‘SC and ST’, it has to be specifically added ‘Other Backward Classes.
            Hence, I welcome and support the Bill and once again thank the UPA Government for bringing forward this landmark Constitution Amendment Bill.
 
SHRIMATI MANEKA GANDHI  The mother gives birth but it is the educational institution that helps create the mind of a man. The youth of India shall define his future. What does the Government want that future to be? Does the Government want the youth of India to be influenced by people who take less pride in the fact that they are Indians and more in the fact that they belong to a particular religious hue? Or does the Government want the future generations of Indians to make an Indian in which the religious divide is overcome by a collective sense of nationhood and the need to progress both socially and economically[R70] ?  The steps that the Government takes today will define India's tomorrow.  The Government is like a mother and it must take proactive steps to unify the division of Indian society.  Alas! the incumbent Government is doing the exact opposite  with this amendment.  It is manufacturing fertile ground to sow, nurture and harvest the evil of separatism, keep people divided on religious grounds.  The present attempt to seek a Constitutional amendment to provide reservation to the socially and economically under privileged of society in private unaided educational institutions whilst exempting minority educational institutions from the proposed reservation, is not only short-sighted but antithetical to any hopes of narrowing India's religious divisions.
            Although our Constitution guarantees the rights of minorities to establish and run their own educational institutions, a 21st century India must evolve, introspects and look at realities.  Are the minority run institutions poor?  Are the minorities in India in any danger of having their religious identities extinguished if reservation for socially under-privileged is extended to minority run educational institutions as well?  The answer is obviously no.  Therefore, when a Government goes against the principles of natural justice and logic in order to promote a segregationist agenda, we must question the motives of such a Government.  It seems that this Government is only interested in playing politics, which is basically gerrymandering, creating an artificial constituency and keeping minority educational institutions out of the purview of the Bill only to cater to a group of people for whom religious identity is more important than an Indian one.  As parliamentarians we must ask as to what is the purpose of educational institutions.  It should surely be to educate and modernise our society and thinking in order to have a better future for India.  But by keeping religious segregations alive, the Government is going against the very purpose of the inception of these institutions.
            Some of the best educational institutions in India come under the minority institution category.  Therefore, does such categorisation really help India advance her goals of a collective nationhood for her people?  Do these institutions cater to only minorities?  Do they protect the minorities?  Are they serving the minority communities in any way?  Are the minorities in India in any danger of being harmed in any way that they need these educational institutions being run by a group possessing a particular religion to be termed as minority or non-minority?  The more you segregate institutions on these religious separatist lines, the more you are planting the seeds of communalism in our society.  The tag of minority only segregates and divides.  Educational institutions must be treated uniformly as Indian educational institutions.
            Would the very purpose of reservations for the socially and economically backward sections of society be helped in anyway, if top colleges like St. Stephens in Delhi or St. Xavier's in Mumbai or Madras Christian College in Chennai, or elite Mumbai schools like St. Stainuslaus, St. Xavier's Boys' Academy School or Campion School are exempted for the only reason that they are established and are being run by Christians?  These institutions are elite institutions that do not espouse only a minoritarian culture.  The number of elite and good minority educational institutions belies the word "minority".  Over time, they have become institutions of excellence that are catering to everybody, and hence, keeping them exempt from the proposed reservation undermines the very purpose of the Bill.  Does the Government feel that the socially and economically under-privileged would be benefited if they do not go to these institutions?  Should we prevent the poor students from availing of these excellent institutions?  Should we send them only to mediocre or under-staffed or over-crowded institutions? Would that serve the purpose of this Bill?
            Why then are we treating educational institutions in this way?  Why are these institutions being called minority educational institutions?  Yes, they may have a Christian or a Muslim provenance but does that distract them from being Indians?  Can both the religious identity and national identity not coexist together without encroaching on each other's space?  We must not allow religious identity to come in the way of providing better educational opportunities to the poor, the under-privileged sections of society[R71] . We must not paint our educational institutions in different shades.  This would only widen the religious divide in our country instead of narrowing it down.  The amendment in its present state runs the risk of institutionalizing segregation.  The under-privileged must have places reserved for them in educational institutions all across the board, and not be denied the opportunity simply for the reason that a particular elite institution was founded by a person or a group belonging to a particular religious group. The present form of the Bill, in which reservations are selective and not uniform, defies logic.  The Government must take a re-look at its policy of selective regressive reservations.  You must rise above gerrymandering and take steps that are progressive in nature, and fit well in the overall picture of a unified and socially cohesive India in which there is space for the poor amongst the elite something that this Bill seeks to prevent. 
                                                                                                           
SHRI R.L. JALAPPA  Sir, I rise to support this Bill but I feel that this Bill is brought in a huff.   The hon. Minister should have spoken to the representatives of the minorities and induced them to admit SC/ST students.  Heavens would not have fallen.  Many of our friends here have spoken for the Bill.  It seems to be a very simple Bill. 
I would like to know from the Minister of Human Resource Development whether he intends to bring some more such legislation.  I have read the draft Bill sent by the Minister to the States and also the draft Bill sent by the Minister of Health to the States seeking their comments.  I feel it is too much draconian to negate the Supreme Court judgement.  Everybody remembers our Government when it came into existence as there was a Bible, namely, CMP.  In the CMP, it was said that the autonomy of the institutions of higher education and that of professional education will be restored.  The hon. President of India also said the same thing while addressing the Members of Parliament from Lok Sabha and Rajya Sabha in 2004.  But hitherto three judgements have come.  Crores of rupees have been wasted and hundreds of judicial hours have been wasted, still we have not come to a finality.  It is all right that you have brought the Bill.  But you should quantify how much is the percentage of reservation.  Is it 25 per cent or 50 per cent or 75 per cent? 
You have reserved the right of framing rules and regulations either by the Central Government or the State Government.  If you leave these things to the State Governments, it is like throwing the lamps to the bulls.  I am also running an institution for the last 19 years and I know what misery I had to undergo in the last 10 to 12 years.  Day-in-and-day-out, there used to be one litigation or the other either in the High Court or  in the Supreme Court.  We had to fight for everything with the State Government. 
My hon. friends were telling that we are extracting a lot of capitation fee, etc.  That is not the case[r72] .
            But there are exceptions everywhere. There are black sheeps in every sphere of activity. Are we all honest? Recent incidents have shown that all of us are not honest. Are all Ministers and politicians honest? There are some dishonest people in every field, but simply because there are black sheeps, you cannot paint everyone black.
            Sir, after the judgement on the Unnikrishnan case, the institutions were allowed only 15 per cent. The Supreme Court had allowed 75,000 dollars for that 15 per cent. By collecting that amount of money from only 15 per cent of the students, the private people had built up their institutions. As one of my friends here have mentioned, these private institutions are better managed than the Government owned institutions. Let a Committee be formed and let the truth be found out. In my own State at least four Government colleges do not have even 60 per cent of the required staff. The buildings of these colleges have not been white washed for at least the last 10 to 15 years. That is not the case with the private institutions. Nearly, Rs. 40,000 to 45,000 crore are spent for the professional courses, including medical, dental and engineering. Around 85,000 seats were vacant in the engineering stream during the year 2003-04. This year also more than 50,000 seats went abegging and were lying vacant. In my State alone, 400 seats in the dental colleges were not filled up. It was very difficult for us to fill up the seats in the dental as well as for the MBBS courses. It is because now-a-days students are more prone to pursuing courses like computer science, information technology or electronics. The common perception is that if a student secures a percentage between 70 to 80 per cent, then they would immediately find employment somewhere and their salary would be in the range of Rs. 15,000 to Rs. 20000/-. But in case of medical students, they have to read for five and a half years and then they could land up in a job which would give them a salary of around Rs. 8,000 to Rs. 10,000/-. Only after completing his MD, a medical student can hope for a higher salary. Such being the case, it would not be easy, in the coming years, to fill up the seats in the medical colleges in the country. There are 242 colleges… (Interruptions)
MR. CHAIRMAN: Shri Jalappa, your time is over.
SHRI R.L. JALAPPA : Sir, I rarely speak. I have my own experience in this field, but if you do not allow me, then it is all right. I am speaking from my experience. I have come here only to speak on this subject. I had requested the Minister for Parliamentary Affairs to give me an opportunity to speak on this subject. So, please give me another two to three minutes.
MR. CHAIRMAN: There are so many other speakers also. However, when you were the Minister, there were a lot of cases before the court.
SHRI R.L. JALAPPA : Sir, when we started the colleges in the 1980s, the salary of a professor was in the range of Rs. 6,000/- to Rs. 8,000/-. What salary are they drawing now? They are getting around Rs. 40,000/- to Rs. 50,000/-. A lecturer then used to get around Rs. 4,000/- to Rs. 5,000/-. But now a lecturer gets around Rs. 18,000/-. So, the cost of education is going up. That is all right. Now, the Government is proposing to bring about reservation. Who will foot the bill for the tuition fees? In the last two to three years, our State Government has taken 50 per cent of the seats and we are given 50 per cent of the seats. Now, from amongst this 50 per cent we cannot allot to anybody whom we want. Everyone has to get through an examination and then from amongst those persons, according to their rank, the seats would have to be allotted.
            What about the fee structure? For 30 per cent of the seats, it is Rs. 35,000/- per year for the MBBS courses. For another 20 per cent, it is 1,65,000/- and for management we have to charge Rs. 3,65000. The average comes to Rs. 2,28,000[snb73] /-. It is barely insufficient to run the colleges.
MR. CHAIRMAN :  What about capitation fees?
SHRI R.L. JALAPPA :  Who will give the capitation fees?   Sir, I am sorry to say that it is like blind men assessing an elephant. Nobody knows the facts.  Let anybody take over my institution.  I will hand it over to them.  This is my promise.  I have told the Government also to take my institution and run it by themselves.  So, Sir, it is not correct to say such things.  There may be a few institutions like them.  But students are selected on merit.  Who will give you capitation fee?  The management will hardly be getting one or two seats.  At the end of the year, whoever do not get admitted, their seats will be saved for the management.  That is all.  There will be no other seat available..… (Interruptions) Sir, I do not want to comment on the Government of Andhra Pradesh. They are also from my party, unfortunately.  I can comment on my State Government and not on other Governments.
MR. CHAIRMAN :  Please confine yourself to reservation.
SHRI R.L. JALAPPA :  So, this is the position.  Please fix the fees.  In this year’s budget, Rs. 62.50 crores has been allocated for empowerment of Scheduled Castes and Scheduled Tribes.  Then pay all the fees from that fund.  I asked questions to the Finance Minister orally and also in writing as to how much fund is reserved for backward classes.   The replies have not yet seen the light of the day.  I am from a backward class and my institution is also for backward classes.  I asked them as to how much they are providing in the budget for the empowerment of backward classes and I am yet to receive a reply.  The position of backward classes is worse than that of the Scheduled Castes and Tribes.  So, the Government should spend about Rs. 8000 crores to Rs. 10,000 crores every year for them.  It does not matter because after all, we are only building up the nation.  The Ministry for Human Resource Development or any other Ministry should come forward to pay their fees.  As long as we are getting our fees, as long as we are selecting the students, whether they belong to OBC or SCs or STs or any other category, the institutions need not bother.  Then why should the minorities bother?  They will be getting their seats because they are selected on the basis of merit. 
            Sir, since this is the decision of our Government, I support the Bill.
16.43 hrs.                                          (Mr. Speaker in the Chair) … (Interruptions)  Sir, I am not speaking anything else other than the subject.  I am requesting both the Ministries on this aspect.  They are competing with each other to snuff private education in the country.  Nearly Rs. 40,000 to Rs. 50,000 crore are invested by private colleges.  After all, what is the Government spending? They are spending only 1.5 per cent for higher education.  Without these things, you cannot run these institutions like this.  Do not try to ruin the institutions.  Unfortunately, the Minister cannot be a sarvagynani.  He has to call the persons who are running the colleges and take their opinion. Without taking their opinion, he should not simply listen to somebody who says not to bring such legislation in a huff and thus ruin private institutions             With these words, I support this Bill. 
                                                                                   

PROF. VIJAY KUMAR MALHOTRA :   Sir, it is time for voting.  The Minister should be here. … (Interruptions)

MR. SPEAKER:  Voting is around 5.30 p.m.  Now, I call Shri Ganesan to speak.

SHRI L. GANESAN Sir, I thank you for having given me an opportunity to speak on this Bill.  I rise to support this Constitution (Amendment) Bill on behalf of MDMK.  When I rise to support this Bill, I am reminded of the First Amendment Bill in the year 1951 which was moved by a great patriot, a great freedom fighter who sacrificed a lot in freedom struggle and a darling of the masses[bru74]  that is Pandit Jawaharlal Nehru. That great man moved the First Amendment Bill in the year 1951.  What prompted him or what pressurised him to bring in that Amendment Bill?  That was caused by our Movement, the Dravidian Movement.  In the year 1927, reservation was provided in our State through a G.O. That was called Muthiah Mudaliar Communal G.O. That was in vogue.  That was in practice.  That was implemented from the year 1927 to 1950, when there was no Constitution.  At that time there was no constitution.  There was only the Act of 1935. 

The Constitution came into force in the year 1950. Soon after, the trouble started. What was the trouble?  The Constitution has provided that all are equal before law.  It provided that there shall not be any discrimination on the grounds only of caste, creed, sex, place of birth etc.  Therefore, when the Constitution came into force, people who were having monopoly in education and those for whom education had been an exclusive right, the high caste and the high class people, approached the court of law.  The court struck it down on the ground that this Communal G.O. was ultra vires of the Constitution.  Due to that there was a great agitation in Tamil Nadu.  That agitation was carried on by great Rationalist and a great Social Revolutionary,Thanthai Periyar, Father Periyar, the versatile genius, Perarignar Anna, and PERUNTHALAIVAR Kamaraj to whom I owe my thanks because he persuaded and pressurised Pandit Jawaharlal Nehru to bring in the Amendment Bill to safeguard the Communal G.O. The First Amendment Bill was moved by Pandit Jawaharlal Nehru.  Great leaders who had been the members of the Constituent Assembly participated in the discussion and supported it. 

In Tamil we call Dr. Ambedkar as Annal Ambedkar.  Annal Ambedkar who was the Chairman of the Drafting Committee defended effectively that Bill introduced or moved by Pandit Jawaharlal Nehru and it was passed.  It has a long history.  We should understand that long history.  If at all there is anyone who has done a great service in this respect, it is Dr. Kalaignar.  My friend from PMK referred to 20 per cent reservation which was supported by his leader.  I know that. But who brought in or introduced it? It was done by the seniormost politician and seasoned statesman of not only Tamil Nadu but of the whole country, Kalaignar Karunanidhi.  He provided for twenty per cent reservation for the Most Backward Classes.  If you go through the history, you will find that he increased the percentage of seats from 16 per cent to 19 per cent for Scheduled Castes and Scheduled Tribes. We had been providing reservation for those people right from the beginning. He had raised from 20 per cent to 30 per cent for the Backward Classes.  He stopped at 49 per cent.  Do you know why? It was because the court ruled that reservation should not exceed 50 per cent.  This is the position.  … (Interruptions)

Sir, this is the most important and vital matter. I am very happy that those people who opposed reservation tooth and nail in 1927 are introducing this Bill today. When we brought in Communal G.O. the Congress Party fought against it tooth and nail.  I am happy that the same Congress Party is moving this Bill today. What a change! A sea change has taken place.  There is a sea change in the thinking of BJP friends also[r75] .  But, these are not great in number. They are for the principle; they are for the policy. They are not against reservation. All they say is why to give exception to the minority institutions. Shri Arjun Singh and Madam Sonia Gandhi are here. If all put the heads and hearts together sit together, they can resolve the problem.  There are certain difficulties but I do not want to go into the details.

            As far as reservation is concerned, how many private institutions are there or how many Government institutions are there? The number of Government institutions is handful.   If reservation is not given in private institutions, what will be the case? Once again, the rich people, that is, the high caste people, will monopolize it. The downtrodden and the lower sections of the society, once again, will be on the streets. What loss will be caused if reservation is given in private aided colleges?  Therefore, what I suggest is to please strike a compromise between the minority rights and our legislation.  That could be easily done.

            Now, a lot of confusion and chaos is reigning supreme in education. For example, in one and the same school for the same education and for the same service, the teachers would be getting Rs.10,000. In case of others, the self-financing, it is Rs.2,500. How will education be proper in that case?

            One more issue is that the poor people shall have to be helped.  Who does not want to?  We are fighting for the poor people.  But this is for socially and educationally backward people. Sir, my brother and myself are the sons of the same parents. If he receives Rs.15,000, he is considered ‘forward’ but if I receive less than Rs.10,000 I am considered ‘backward’. What is it?  Can they not become honoured citizens? There are Scheduled Caste people here.  They have been suppressed, depressed, oppressed, insulted for thousands of years. What amount of insult have they been facing? How do such people come above and at  par with higher caste people? Today, a beggar in the street and tomorrow he can become  a multi-millionaire. Social backwardness should be done away with, with some amount of conviction.  That conviction belongs to our movement.  Luckily, we are one and the same.  You people want to oppose this Bill.  Now, I would request you to support this Bill.  I support this Bill with all heart, mind and soul.

 

MR. SPEAKER: Shri Hemlal Murmu.

            You have got two minutes but I will allow you four minutes.

ाी हेमलाल मुर्मू अध्यक्ष महोदय, सबसे पहले मैं आपको धन्यवाद देना चाहूंगा कि आपने मुझे इस संशोधन विधेयक पर बोलने का मौका दिया। माननीय तालीम मंत्री, श्री अर्जून सिंह जी, यूपीए सरकार द्वारा, इस संशोधन विधेयक को सदन में लाकर बहस कराने का जो बीड़ा उठाया है, इस दक्षता का जो परिचय दिया है, इसकी मैं और मेरे दल के सभी साथी भूरी-भूरी प्रशंसा करते हैं। संविधान का (एक सौ चारवां संशोधन) विधेयक, २००५ पारित करने केर् ौलए सरकार ने इच्छाशक्ति का परिचय दिया cè[R76] । इस विधेयक का मैं हार्दिक स्वागत करता हूं। इस देश में कानून निर्माण की बहुत लम्बी पड्ढेहरिश्त है, लेकिन इसका कार्यान्वयन सरजमीन पर हो, इसकेर् ौलए हमें प्रयास करना चाहिए। यू.पी.ए. सरकार ने इस संशोधन विधेयक को लाने का यहां प्रयास किया है और इस विधेयक के अन्दर आदिवासी, हरिजन और ओ.बी.सी. पिछड़े लोगों को जो उच्च शिक्षण संस्थाएं हैं, इनमें प्रवेश पाने का जो इन्होंने प्रावधान किया है, यह बहुत ही ऐतिहासिक कदम है। यह बिल ५८ वर्षों के लम्बे अन्तराल के बाद ही सही, लेकिन देर आयद, दुरुस्त आयद कहा जाये, तो उचित होगा। ऐसे विधेयक को लाकर पूरे देश में पिछड़े तबके, आदिवासी, हरिजन परिवार के छैंत्रों केर् ौलए ऐसी रोजगारोन्मुखी संस्थाओं में शैक्षणिक संस्थाओं में जो नामांकन और प्रवेश पाने का जो इन्होंने प्रावधान किया है, यह बहुत ही सराहनीय बैंत है और इसीलिए हमारे दल का कहना है कि निश्च्िैंत रूप से माननीय मंत्री महोदय ने जो प्रयास किया है, सिर्फ दाखिला ही नहीं, बल्कि जितनी भी ऐसी उच्च शिक्षण संस्थाओं हैं, जैसे आई.आई.टी., एम.आई.टी. ऐसी तमाम संस्थाओं में प्रयास करना चाहिए कि पिछड़े तबकों के लोगों के द्वारा ही यह संचालित हो। इनमें निश्च्िैंत रूप से वैसे लोगों को ही पदस्थापित किया जाये, वैसे लोगों को ही नियंत्रण और अंकेक्षण का अधिकार दिया जाये, ताकि वैसे वर्ग के लोगों को, उस वर्ग के छैंत्रों को सीधे लाभ मिले।

निश्च्िैंत रूप से ऐसे बहुत सारे राज्य हैं, जिन राज्यों में इन संस्थाओं को खोलने में वहां की ज्ैंनता उपेक्षित महसूस कर रही है। मैं चाहूंगा कि केन्द्र सरकार और मानव संसाधन विकास मंत्रालय के द्वारा सीधे वहां पर हस्तक्षेप कर कार्रवाई कर ऐसी संस्थाओं को सुचारू रूप से चलाया जाये, इस दिशा में कारगर कदम उठाने चाहिए। हमारी राय है कि आज इस विधेयक को लाकर पारित कराने का जो काम किया गया है, यह बहुत ही ऐतिहासिक कदम है।

इन्हीं शब्दों के साथ मैं अपना समर्थन यू.पी.ए. सरकार और मानव संसाधन विकास मंत्रालय द्वारा लाये गये संशोधन विधेयक को देता हूं।

PROF. BASUDEB BARMAN Mr. Speaker, Sir, I thank you very much for permitting me to take part in the debate relating to the Constitution (One Hundred and Fourth Amendment) Bill, 2005. Let me put on record my thanks to the UPA Government and especially to the hon. Minister of Human Resource Development Shri Arjun Singh for initiating this piece of legislation which, I believe,  though contained only in about 83 words will go a long way towards obtaining social justice in the country in the coming decades. I support the Bill wholeheartedly.

            Mr. Speaker, Sir, the motto of our Constitution is liberty, equality and fraternity deeply associated with the concept of justice – social, economic and political[R77] .

17.00 hrs. The concept of equality before the law contemplates minimizing the inequalities in income and eliminating the inequalities in status; facilities and opportunities amongst individuals as well as amongst groups of people; securing adequate means of livelihood to its citizens and to promote with special care the educational and economic interests of the weaker sections of the people, including in particular, the Scheduled Castes and the Scheduled Tribes; and to protect them from social injustice and all forms of exploitation.  I may state that in a society where equality of status and opportunity is not there and where glaring disparities in incomes exist and persist, there is no room for equality in any sense – either before law or equality in any other sense. 

            The significance attached to the right of equality is evident that both the expressions ‘equality before the law’ and ‘equal protection of the law’ in Article 14 of our Constitution have been used.  The framers of our Constitution, I pay respectful homage to them, as they iberali in their wisdom the impact of the ideal of equality and provided certain provisions, Fundamental Rights as well as Directive Principles of State Policy in order the nation achieves the base of equality in due time.  I shall refer to only a few of them. 

As we all know, Article 15 declares that the State shall not discriminate against any citizen on the grounds only of religion, race, caste, etc.  At the same time with a view to ameliorate the conditions of women and children and those of socially and educationally backward classes of citizens including Scheduled Castes and Scheduled Tribes, the following provisions were made:

 
Sir, article 15(3) says:
“Nothing in this article shall prevent the State from making any special provision for women and children.”   Article 15(4) says:
“Nothing in this article or in Clause (2) of article 29 shall prevent the State from making any special provision for the advancement of any socially and educationally backward classes of citizens”   Article 16 refers to or provides for equality of opportunity in matters of public employment and that there should be no discrimination. 
 
At the same time, Article 16(4) states:
“Nothing in this Article shall prevent the State from making any provision for the reservation of appointment or posts in favour of any backward class of citizens, which, in the opinion of the State, is not adequately represented in the services under the State.”   Article 38(2), I am skipping some portions, states:
“The State shall, in particular, strive to iberali the inequalities in income, and endeavour to eliminate inequalities in status, facilities, and opportunities, not only amongst individuals but also amongst groups of people residing in different areas or engaged in different vocations. ”   Most importantly, article 46 in the Directive Principles of State Policy states:
“The State shall promote with special care the educational and economic interests of the weaker sections of the people, and, in particular, of the Scheduled Castes and Scheduled Tribes and shall protect them from social injustice and all forms of exploitation.”   We may observe from what I have said so far that the provisions of Articles 15(4) and 46 and those of Article 16(4) ought to be taken together.  Unless the provisions of Articles 15(4) and 46 are implemented sincerely and effectively, provisions of Article 16(4) cannot be implemented, however, sincere and honest the attitude of the State may be in regard to the reservation of appointments in favour of any backward class of citizens including the Scheduled Castes and Scheduled Tribes.  There must be adequate and proper number of educated and trained people of these weaker sections of the society so that the brighter elements amongst them may get employment and appointment, and only then the provisions of Article 16(4) can be effectively implemented. 
            In the present era of iberalizatio and iberalization, the importance of providing for representation for the deprived classes most of whom are Scheduled Castes and Scheduled Tribes, not only in the Government … (Interruptions)
MR. SPEAKER:  Please conclude.
PROF. BASUDEB BARMAN :  Sir, I was given to understand that I shall be speaking for about 15 minutes. 
MR. SPEAKER:  You were wrongly given to understand but I will allow you 10 minutes[a78] .    
PROF. BASUDEB BARMAN  : If you direct me, I shall take my seat.
MR. SPEAKER: You need not take your seat. This is a warning bell. You should know that by this time.
PROF. BASUDEB BARMAN : Thank you, Sir.
MR. SPEAKER: But when it is for longer duration, then you have to sit down. This was a first warning bell. I thought I very politely pressed it.
PROF. BASUDEB BARMAN : I misunderstood it.
            Sir, in the present era of iberalizatio and iberalization, the importance of providing for representation for the deprived classes, most of whom are Scheduled Castes and Scheduled Tribes, not only in Government and aided institutions, but also in private institutions and enterprises, need not be over-emphasized. It must be kept in mind that all institutions including the private ones benefit from Government funds and general infrastructural facilities which are created by the labour, direct or indirect, of all concerned including the deprived classes who constitute a substantial part of ‘We, the people of India’. Hence, in the present economic system and of the coming decades, it is important and necessary for the private sector to adopt social policies and measures that are progressive and effectively egalitarian for the deprived classes are to be uplifted and given the due rights of citizens and human beings free from any inhibition and exploitation.
            Merit, we believe, is something inherent in an individual. We often forget the consequence of environmental privileges enjoyed by the members of economically, culturally and educationally advanced families, most of whom belong to the so-called higher castes. I would like to illustrate an example as follows. A village boy belonging to a Scheduled Caste family occupying a low social position in village caste hierarchy studies in a village school and his parents are poor and illiterate. Now, let us compare him with another boy who comes from a well-to-do middle class and educated family. He attends one of the good public schools in the city, has assistance at home as well as means of acquiring information and knowledge through telephone, radio, newspaper, magazines, television and so on. Even though both these boys may possess the same level of inherent merit or intelligence, the two boys can never compete, rather the village boy can never compete with the other boy in any open competition of an elitist system because of several environmental disadvantages confronting him all the time.
            Sir, what I would like to convey is that treating unequals as equals is the greatest injustice and correction or elimination of this injustice is very important and, I think, is most urgent. Merely making programmes of economic benefit to the suffering people of the society will not do much. The poorest and the weakest must be involved in the power structure and in decision-making and implementation. It must be forgotten that the poor are begging for some crumbs. They have suffered for centuries and now they are fighting for their honour as human beings. Unless we, as a nation, are determined to change the structure and our attitude basically, consciously and with open eyes, our country cannot prosper and we know that when change in the structure comes, there will be strong resistance which we must overcome.
MR. SPEAKER: Please conclude.
PROF. BASUDEB BARMAN : I am concluding.
MR. SPEAKER: Thank you very much. You conclude with another sentence. Find out your best sentence.
PROF. BASUDEB BARMAN : I am very sorry.
MR. SPEAKER: No, you need not feel sorry. I appreciate you.
PROF. BASUDEB BARMAN : Sir, the issue of greater access to higher education including engineering, medical, management and other professional education of a large number of students belonging to the socially and educationally backward classes of citizens or for the Scheduled Castes and Scheduled Tribes has to be considered against this backdrop[k79] . As [r80] the number of seats available in State maintained institutions or aided institutions is limited in comparison to those in private unaided institutions and as the number of such private unaided institutions is increasing every year, reservation of seats in such institutions during admission of candidates belonging to socially and educationally backward classes of citizens or the Scheduled Castes and Scheduled Tribes is a must.  Otherwise, the very import and spirit of the Constitution as provided under Articles 15(4) and 46 on the one hand and Articles 16(4) and 38(2) on the other hand will be lost. The Constitution Ninety-Third (Amendment) Bill, 2005 is a step in the right direction.
            Passing of the Bill today will definitely promote the educational advancement of the socially and educationally backward classes of citizens or of the Scheduled Castes and Scheduled Tribes and that will be giving a boost to the morale of the downtrodden section of the people of our country.  This is vital not only in the interest of our nation for achieving the object of an egalitarian society, but also in order that India may march forward along with other nations of the world with the same pace now and in the coming decades.
            Once again, I support the Bill and request all the hon. Members of the House to unanimously adopt the same in the interest of social justice, and I conclude here.
   
MR. SPEAKER: It was a very good speech.  I am sorry that I have to interrupt you because of constraint of time.  You are a very cooperative Member. 
SHRI J.M. AARON RASHID Sir, the founding fathers of Indian Constitution, considering the social inequalities in our society, have made provisions in the Constitution that will help the depressed classes to enter the fields of education and employment to some extent. Article 15(4) which came out of the struggle led by Periyar and K. Kamraj in Tamil Nadu, as against the Supreme Court judgement that nullified the reservation in education for SCs, STs and OBCs in 1951.  Pandit Nehru and Ambedkar have with foresightedness brought the first amendment as Article 15(4) that enabled the States to provide reservation in educational institutions including private colleges.  Due to this provision, several State Governments issued orders that helped the SC, ST and OBC students to study in professional colleges and improve their standard of living.
            The judgement by Supreme Court of 12th August, 2005 was a severe blow to the measures taken by the State Governments and that has curtailed the powers of the Governments in providing reservation in unaided private colleges.
            During the last Session, Members of Parliament cutting across party lines requested the Government to bring suitable amendments in the Constitution to overcome the Supreme Court judgement.
            Our UPA Government, under the able guidance of our beloved leader  Shrimati Soniyaji and under the able leadership of our Prime Minister Dr. Manmohan Singhji have assured in the National Common Minimum Programme to adhere to the principles which include equality of opportunity for SCs, STs, OBCs and minorities.  In line with the principles of NCMP, our Government has brought this education Bill which gives powers to the States to extend reservations for SCs, STs and OBCs in unaided private colleges.
   
·       The speech was laid on the Table.
This amendment is a historic amendment that will help thousands of youths belonging to these depressed classes to enter into educational institutions run by private colleges.
            While thanking the Government for this amendment which aims at social justice enshrined in our Constitution, I request the Government to issue executive orders providing reservation for OBCs in educational institutions run by the Central Government so that these communities can enter into higher schools of excellence.  Also, unaided self-financing minority institutions will be given full freedom to admit minority students.  If the Government feels to admit the OBC students, they can be admitted in linguistic minority institutions and Government-aided institutions but not in self-financing real minority institutions.
            In the name of minority institutions many majority community people are running the minority institutions in the name of linguistic minority.  It should be checked.  Majority community should not use the umbrella of minorities. Minority means Christians, Muslims, Sikhs, Buddhists and Jains.  I would request the hon. Human Resource Development Minister, who is bringing this Bill for reservation for Backwards in all the colleges including minority institutions.  Minority institutions should be divided into two categories. Firstly, the institutions run by one family Directors with commercial intention, secondly, the institutions run by public Directors with the intention of serving to the general poor masses and minorities.  I would like to request the hon. Minister to exclude the minority institutions run by the second category for public cause.  Under our hon. Madam Soniyaji’s auspicious guidance and under the able leadership of hon. Prime Minister Shri Manmohan Singh, the Human Resource Minister in the good intention and in the interest of the deprived sections of this country, the OBCs and minority Muslims, has brought this Education Reservation Bill.  In Tamil Nadu, the Government is giving 69 per cent reservation to OBC and Backward community in Education.  BJP belongs to the forward community and the richer classes.  So, they are opposing the Bill.
            In our Constitution Articles 330, 331 and 332 provide for giving reservation in Parliament and in the State Assembly to SCs, STs and Anglo-Indians. In the same way, an amendment should also be brought in this august House for minority Muslims and Christians also according to their population and reservation be given in Parliament, Assemblies and in educational institutions.  This type of legislation can only be brought under the leadership of UPA Chairperson, Madam Sonia only.  Being a minority Muslim Member of Parliament, my prayer is this to this august House.
   
ाी शैलेन्द्र कुमार माननीय अध्यक्ष महोदय, श्रद्धेय मंत्री श्री अर्जुन सिंह द्वारा जो संविधान (एक सौ चारवां संशोधन) विधेयक, २००५ लाया गया है, उस पर आपने मुझे बोलने का मौका दिया, उसकेर् ौलए मैं आपका आभारी हूं। मैं इस बिल का समर्थन करने केर् ौलए खड़ा हुआ हूं। जिस वक्त सर्वोच्च न्यायालय का पड्ढैसला आया था, उससे पूरा देश स्तब्ध रह गया था। उस पर तमाम प्रतक्रियाएं हुई थीं। सम्मानित सदन के सभी सदस्य भी उस पड्ढैसले पर चिन्तित थे।
मैं आपको याद दिलाना चाहूंगा कि डॉ. भीमराव अम्बेडकर और महात्मा गांधी के बीच वर्ष १९३२ में जब पूणा पैक्ट हुआ था, उस समय़ अनुसूचित जाति और जनजाति के लोगों को सामाजिक, शैक्षणिक और आर्थिक विकास पर विशेष ध्यान देने का अधिकार मिला था। लेकिन दुर्भाग्य है कि आजादी के ५७ वर्षों के बाद भी उनकी रिक्तियां पूरी नहीं हुईं, हम उनका आरक्षण भी पूरा नहीं कर सके। देश में लगभग एक हजार निजी क्षेत्र के शिक्षण संस्थान हैं और ३०० सरकारी क्षेत्र के तकनीकी संस्थान हैं। आज हम यहां उनके आरक्षण पर चर्चा करने केर् ौलए खड़े हुए हैं। हमारा कहना है कि आरक्षण तभी पूरा होगा, जैसा कई सम्मानित सदस्यों ने कहा कि जब तक हम फीस कम नहीं करेंगे या प्रतिभाशाली छैंत्राओं को प्रैंेत्साहन स्वरूप कुछ आर्थिक मदद नहीं करेंगे, उनको स्कॉलरशिप नहीं देंगे तब तक वे लोग शिक्षण सुविधाओं से लाभान्वित नहीं हो पायेंगे।
ऐसा लगता है कि इस आरक्षण से हमें २५ परसेंट की सुविधा मिलेगी। लेकिन अनुच्छेद ४६ में कहा गया है कि अनुसूचित जातियों और जनजातियों तथा सामाजिक और शैक्षिक द्ृष्टि से पिछड़े हुए वर्गों के नागरिकों को, जिन्हें अन्य पिछड़े वर्ग भी कहा जाता है, उन्नति को सुनिश्च्िैंत करने केर् ौलए शिक्षा तक उनकी पहुंच महत्वपूर्ण है। इसीलिए यह विधेयक लाया गया है। इस बिल का हम स्वागत करते हैं। इस बिल के माध्यम से तमाम गरीब छैंत्रों को शिक्षा ैंहण करने में सुविधा मिलेगी। प्रति वर्ष पूरे देश में ४५ हजार के करीब प्रतियोगी छैंत्र परीक्षा देते हैं, लेकिन गरीब एवं प्रतिभाशाली छैंत्रों की मदद केर् ौलए बजट में केवल ६५ लाख रुपये का ही प्रावधान किया गया है।
अध्यक्ष महोदय, मैं आपके माध्यम से माननीय मंत्री जी से कहना चाहूंगा कि इस धनराशि को बढ़ाया जाये जिससे तमाम छैंत्रों को सुविधा मिल सके। सामाजिक न्याय की पूर्ति इस विधेयक से ही होगी। हम सरकार से मांग करना चाहते हैं कि इंटरमीडिएट पास आठ करोड़ बच्चों की उच्च शिक्षा सुनिश्च्िैंत कराने केर् ौलए कम से कम अलग से कानून बने। वर्तमान समय में केवल छ: परसेंट छैंत्र ही उच्च शिक्षा प्राप्त किये हुए cé[r81]  कोरिया में देखा जाए तो अस्सी प्रतिशत उच्च शिक्षा प्राप्त ऐसे बच्चे हैं जहां तक इस बिल का संबंध है, अभी तमाम चर्चाएं दोनों तरफ से हुईं जब अल्पसंख्यकों की बैंत यहां होती है, जो हमारे एन.डी.ए. के तमाम घटक दल इसमें कुछ-न-कुछ नुक्ताचीनी करने लगते हैं मैं आपके माध्यम से कहना चाहूंगा कि आज देखा जाए कि आजादी से पहले और आजादी के बाद नौकरी में या तमाम जगहों पर कितने प्रतिशत अल्पसंख्यक लोग थे और आज उनकी स्थिति देखिए तो १.६ प्रतिशत के आसपास रह गई है इसका क्या कारण है ? +ÉÉVÉ =xÉàÉå MÉ®ÉÒ¤ÉÉÒ cè +ÉÉVÉ =xcå ºÉÉàÉÉÉÊVÉBÉE, +ÉÉÉÌlÉBÉE +ÉÉè® ¶ÉèFÉÉÊhÉBÉE +ÉÉvÉÉ® {É® +ÉÉMÉä ¤ÉfÃÉxÉä BÉEÉÒ Vɰô®iÉ cè <ºÉÉÊãÉA =xcå <ºÉ ÉÊ´ÉvÉäªÉBÉE àÉå VÉÉä½É MɪÉÉ cè àÉé +ÉÉ{ÉBÉEÉ ¤ÉcÖiÉ-¤ÉcÖiÉ +ÉÉ£ÉÉ® BªÉBÉDiÉ BÉE®iÉÉ cÚÆ ÉÊBÉE +ÉÉ{ÉxÉä àÉÖZÉä <ºÉ ÉÊ´ÉvÉäªÉBÉE {É®  ¤ÉÉäãÉxÉä BÉEÉ àÉÉèBÉEÉ ÉÊnªÉÉ   MR. SPEAKER: I know, you are very cooperative. Thank you very much.
ाी राम व्ैंृपाल यादव (पटना) : सर, हमारी पार्टी को भी बोलने का मौका दीजिए।
MR. SPEAKER: Try to restrain yourself.
ाी थावरचंद ग्ैंेहलोत अध्यक्ष महोदय, मैं और मेरी पार्टी अनुसूचित जाति, अनुसूचित जनजाति, और पिछड़े-वर्गों को लोक सभा में, विधान सभाओं में, नौकरियों में और भिन्न-भिन्न शैक्षणिक संस्थाओं में आरक्षण देने के पक्ष में हैं। हम केवल कहते ही नहीं हैं वरन् हमें जब-जब सरकार मे रहने का अवसर मिला, हमने इस प्रकार के कदम भी उठाए हैं। मैं सदन को अवगत कराना चाहूंगा कि जब एन.डी.ए की सरकार थी,एन.डी.ए. की सरकार से पहले वाली सरकार में सुप्रीम कोर्ट के निर्णय के कारण, एससीएसटी वर्ग के लोगों के आरक्षण संबंधी अधिकारों को समाप्त कर दिया गया था लेकिन जब अटल बिहारी वाजपेयी जी देश के प्रधान मंत्री थे, उनके नेतृत्व वाली सरकार एन.डी.ए. सरकार ने सन् २००० में संविधान में तीन संशोधन करके, जो आरक्षण सुविधाएं समाप्त कर दी गई थीं, उनको बहाल कर दिया था। यह सबसे बड़ा उदाहरण है कि हम आरक्षण के पक्षधर हैं।
यह जो विधेयक प्रस्तुत किया गया है, वह सामान्यत: तीन अनुच्छेदों- १५, १९ और ३० को प्रभावित करने वाला है। जिन उद्देश्य औऱ कारणों का कथन माननीय मानव संसाधन विकास मंत्री जी ने १९ दिसम्बर २००५ को दिया है, मैं उसमें से थोड़ा सा उल्लेख करना चाहूंगा। बिन्दु क्रमांक ३ में उन्होंने कहा है:
            “अनुच्छेद ३० का खंड (१) सभी अल्पसंख्यकों को उनकी अपनी पसन्द की शैक्षिक संस्थाओं को स्थापित और प्रशासित करने के अधिकार का उपबंध करता है। यह अनिवार्य है कि अल्पसंख्यकों को उनके द्वारा शैक्षिक संस्थाएं स्थापित और प्रशासित करने के उपलब्ध अधिकार संरक्षित हैं। तद्नुसार अनुच्छेद ३० के खंड (१) के अधीन राज्य द्वारा घोषित अल्पसंख्यक संस्थाओं के रूप में घोषित संस्थाओं का प्रस्ताव के प्रवर्तन से लोप किया गया है। ” मेरी अपनी मान्यता है कि हम अगर अल्पसंख्यक संस्थानों में आरक्षण की सुविधा प्रदान कर देते हैं तो संस्था की स्थापना करने और उस पर प्रशासन करने के अधिकार से वे संस्थाएं कहीं भी वंचित नहीं होतीं हैं क्योंकि प्रशासन करना और संस्था की स्थापना करना उन वर्गों का काम होगा जो उसकी स्थापना करेंगे। वहां छैंत्र केवल पढ़ने केर् ौलए जाएंगे, वे पढ़ाई करेंगे और वहां के जो नियम-कायदे-कानून बने हैं, उनके आधार पर पढ़ाई करेंगे। फिर यह कहना कि वे अल्पसंख्यक संस्थाएं हैं, वहां अन्य वर्ग के लोगों को और पिछड़े वर्ग के लोगों को आरक्षण नहीं दिया जाएगा, यह कदापि उचित नहीं है। मैं अनुच्छेद १५ को पढ़कर बताना चाहूंगा। अनुच्छेद १५ उपबंध करता है कि धर्म, मूल वंश, जाति, लिंग या जन्मस्थान के आधार पर किसी प्रकार का कोई भेदभाव नहीं होगा परन्तु खंड ४ के बाद जो खंड ५ जोड़ने की बैंत कही गई है, वह इसका विरोधाभास हो VÉÉAMÉÉ[R82] । एक तरफ हम यह कह रहे हैं कि इस आधार पर आरक्षण से किसी को वंचित नहीं किया जाएगा और दूसरी तरफ हम कहते हैं कि अनुच्छेद ३०(१) में निर्दिष्ट अल्पसंख्यक शिक्षा संस्थाओं से भिन्न जो निजी शैक्षणिक संस्थाएं भी हैं, चाहे वे सम्बन्धित राज्य से सहायता प्राप्त हों या नहीं, जो उनके प्रवेश से सम्बंधित प्रावधान है, वह निवारित नहीं होगा। यह अल्पसंख्यक वर्ग की संस्थाओं को छूट देने का जो प्रावधान है, वह मूल अनुच्छेद १५ के विरोध में है। इसके साथ ही साथ मैं कहना चाहूंगा कि यह अनुच्छेद १९ का भी उल्लंघन है।अनुच्छेद १९ कारोबार करने, शिक्षा प्राप्त करने की स्वतंत्रता का अधिकार देता है।इस विधेयक से इन तीनों अनुच्छेदों की भावना का उल्लंघन होता है। इसलिए मेरा मानना है कि जिस तरह अल्पसंख्यक संस्थाओं को आरक्षण की परधि से बाहर रखा जा रहा है, वह कदापि उचित नहीं है।अल्पसंख्यक संस्थाओं में भी अनुसूचित जाति, अनुसूचित जनजाति और पिछड़े वर्ग के लोगों को आरक्षण देने की व्यवस्था की जानी चाहिए।
मैं एक बैंत और कहना चाहूंगा। इसमें जिन शब्दों का प्रयोग किया गया है कि "वधि द्वारा सामाजिक और शैक्षिक द्ृष्टि से पिछड़े हुए नागरिकों के किन्हीं वर्गों को," - इसमें वधि द्वारा सामाजिक और शैक्षिक द्ृष्टि से पिछड़े हुए वर्गों की जो परिभाषा है, वह स्पष्ट नहीं है। इसकी वजह से शुद्ध रूप से ओबीसी की परधि में जो वर्ग अैंते हैं, उनको भी अल्पसंख्यक वर्ग की संस्थाओं में आरक्षण नहीं मिलेगा। इतना ही नहीं अल्पसंख्यक वर्ग में भी ओबीसी लोग हैं। राज्यों ने जो सूचियां जारी की है, अगर उनको देखें, तो अल्पसंख्यक वर्ग में भी लगभग ७० जातियां ऐसी हैं जो ओबीसी में आती हैं। इन संस्थाओं में अगर उनको भी आरक्षण नहीं मिलेगा, तो जो बुनियादी बैंत है कि देश पढ़ा-लिखा हो, शक्षित राष्ट्र बनने केर् ौलए हर युवक को पढ़ाई की सुविधा मिलनी चाहिए, वह नहीं मिल पाएगी। इस कारण मेरा अनुरोध है कि अल्पसंख्यक वर्ग के संस्थानों में भी आरक्षण सम्बन्धी सुविधा प्रावधान करें।
माननीय श्री विजय कुमार मल्होत्रा जी ने जो संशोधन प्रस्तुत किया है कि जो लोप करने का प्रावधान किया गया है, उसे हटाकर अल्पसंख्यक वर्ग के संस्थानों में भी यह आरक्षण सुविधा लागू की जाए, उसे स्वीकार किया जाना चाहिए, अन्यथा वही हालत होगी, जैसी जम्मू-कश्मीर में धारा ३७० लागू होने से बनी है। वहां के लोग हिन्दुस्तान के हर हिस्से में जाकर शादी कर सकते हैं, धन-सम्पदा बना सकते हैं, नौकरी कर सकते हैं, खेती-बाड़ी बना सकते हैं, अपना मकान बना सकते हैं, परन्तु अगर हम जम्मू-कश्मीर की सीमा में जाएं और वहां जमीन लेकर वहां रहना चाहें, खेती करना चाहें, वहां अपना मकान बनाना चाहें, शादी करना चाहें तो नहीं कर सकते हैं। अब अल्पसंख्यक वर्ग के लोग हमारी सभी संस्थाओं में आकर आरक्षण का फायदा लेंगे और बहुसंख्यक वर्ग के लोग, जो पूरे देश में रहते हैं, इन अल्पसंख्यक संस्थाओं में नहीं जा पाएंगे - इस कारण मैं यह मानता हूँ कि सारे देश में जिस समरसता और अमन-चैन के वैंतावरण की आवश्यकता है, वह नहीं बनेगा और अलगाववादी ताकतें और सिर उठाकर आगे बढ़ती जाएंगी। …( व्यवधान) 
श्री मदन लाल शर्मा (जम्मू) : वहां शादी करने पर कोई रोक नहीं है।
श्री थावरचंद ग्ैंेहलोत : महोदय, उस पर भी रोक है, शादी भी नहीं कर सकते हैं।
अध्यक्ष महोदय:ठीक है, शादी की बैंत किसी ने नहीं मानी है।
श्री थावरचंद ग्ैंेहलोत : अध्यक्ष महोदय, एक समय था जब इस देश के सभी शिक्षा संस्थानों में हिन्दू, मुसलमान, सिक्ख और ईसाई एक साथ शिक्षा लेते थे और उस शिक्षा का प्रभाव यह था कि देश की आजादी की लड़ाई में हिन्दुओं, मुसलमानों, सिक्खों और ईसाइयों ने मिलकर, "भारत माता की जय" का नारा लगाकर अंग्रेजों से लड़ाई लड़ी और देश को आजाद कराया। लेकिन दुर्भाग्य से आजादी के बाद जितने भी कानून कांग्रेस की सरकारों के समय में बने, वे साम्प्रदायिक आधार पर बने। कई कानून नहीं बने तो उनके पीछे भी साम्प्रदायिक आधार रहा। आज जो संविधान संशोधन किया जा रहा है, वह भी साम्प्रदायिक आधार पर है और मुझे लगता है कि फरवरी, मार्च, अप्रैल में जिन पांच राज्यों में चुनाव होने वाले हैं, उन पांचों राज्यों में कांग्रेस की स्थिति दयनीय है, उसे ठीक करने की द्ृष्टि से यह साम्प्रदायिक संशोधन विधेयक यहां प्रस्तुत किया गया है। इस साम्प्रदायिक संशोधन के आरक्षण संबंधी पहलू का तो मैं समर्थन करता हूँ, परन्तु अल्पसंख्यक वर्ग की संस्थाओं में आरक्षण सुविधा नहीं देने के कारण उस पहलू का मैं विरोध करता हूँ।
SHRI K.V. THANGKABALU Thank you, Mr. Speaker, Sir.
            This is one of the historic days in the annals of Indian history. We are going to pass the Constitution (One hundred and fourth Amendment) Bill.
            We all know that the Indian Constitution has been amended a number of times for the welfare of the different sections like the dalits and backward classes. It was amended at the first instance by the visionary leader, great Pandit Jawaharlal Nehru at the instance of our great backward class leader who was the Chief Minister of Tamil Nadu, Thiru K. Kamaraj. … (Interruptions)
MR. SPEAKER: No, please do not come here. You cannot come between the Chair and the hon. Member who is speaking.
… (Interruptions)
SHRI K.V. THANGKABALU : Under the stewardship of Thiru K. Kamaraj, the aspirations of the people of Tamil Nadu were informed and rightly the hon. The then Prime Minister Pandit Nehru agreed and brought the first amendment to the Constitution of India for the welfare of the weaker sections, namely, the Scheduled Castes and the Scheduled Tribes.
            Today, we are venturing to rectify the judgement pronounced by the hon. Supreme Court with regard to the case of self-financing colleges where the Scheduled Castes, Scheduled Tribes and other backward classes were deprived the right to enter and get admitted to various courses. On that very day, all the political parties and leaders of the weaker sections represented to the Government through your goodself and Shri Arjun Singh very categorically said in this House that the Government would discuss with all the political parties, leaders and stakeholders and formulate a policy where we could rectify this problem. Today, he has come out in that direction, to support the weaker sections of the country.
            The hon. Minister of Human Resource Development, in his opening remarks said that he has dealt with this issue in the Calling Attention in this august House. Even yesterday, some of our friends from this side and the other side were requesting the hon. Minister to bring in a small amendment with regard to the OBCs. Even today, after 58 years of Independence, the Scheduled Castes, Scheduled Tribes and backward class communities in the country, in spite of the best efforts by successive Congress Governments and efforts made by our leaders, carry a social stigma and the problems faced by these communities are innumerable. Their condition is also very pathetic.
            Our beloved leader Shri Rajiv Gandhi said that out of every Rs. 100 which is sent to the States, only Rs. 16 reach the poor people. There is pilferage; there is a systemic failure; and there is a problem somewhere in between. To sort that out, in the same breath, he spoke about the development of weaker sections. He said that the socially and educationally backward sections of our society must get the advantage through our Constitution and through our methods of helping them in many different ways[r83] . But the poorest among the poor should get the first priority even in reservation.   This is what late Shri Rajiv Gandhi, our beloved leader, had said.   It is rightly said that today the poorest among the poor in all communities are not able to get the real justice.   The social justice movement was spearheaded in Tamil Nadu and in other States.  Leaders like Thanthaiperiyar and Mahatma Jyotiba Phule fought for them. 
            Today while bringing forward this Bill, there are apprehensions in the minds of the OBCs. Of course, we are all one that we want to support the Dalits, the Scheduled Tribes in our country.   Their social status has to be improved.   But today, in our Budget, the Ministry concerned with the welfare of Scheduled Castes and Scheduled Tribes allocated only Rs. 1,200 crore, but the population is more than 22 per cent. On the other hand, in our Budget, we have allocated only Rs. 72 crore for OBC community. More than 60 per cent people in our country are OBCs, maybe on this side or on that side.  Irrespective of the community and caste, they are the largest chunks and their interest is not properly protected.   That is why, the Mandal Commission came into being.  
The Mandal Commission Report is one of the very important recommendations for the welfare and development of the Backward Classes.   Today, we have given them 27 per cent reservation.   I just want to inform the House that even after the implementation of the Mandal Commission’s Report we have to see what is their position.  In the Central Government Departments and the Public Sector Undertakings, in the case of Class I Officers, the total number of Class I Officers is 81,325, out of which those other than the OBCs are 71,779 and the OBCs are only 4,147.   Similarly, in the Public Sector Undertakings, the total number of Class I officers are 80,994 in which the OBCs are only 3,719.  This is a pathetic situation.  
            Similarly, in Class II services today in India, there are 5,03,337 people, out of which the number of those of all other communities is 3,52,827 and OBCs are only 59,070.   Again, in the case of Public Sector Undertakings, the total number of Officers is 3,65,785 and the OBCs are only 36,000.  So, you can see the plight of these people.   That is why, the Members of Parliament belonging to the OBC sections from all sides of this House, in the Lok Sabha and the Rajya Sabha, met the hon. Prime Minister, hon. Shrimati Sonia Gandhi and the hon. Minister of Human Resource Development a number of times and they were kind enough to say that their issues will be addressed in due course.   
            The other day when the hon. Minister of Human Resource Development wanted to introduce the Bill, the hon. Minister himself along with the hon. Minister of Parliamentary Affairs were kind enough to discuss [R84] with the Forum in respect of bringing certain amendments with regard to the OBC development. 
            I am thankful to the hon. Minister, the Congress President, Shrimati Sonia Gandhi, and the hon. Prime Minister for having agreed to the suggestion given by the OBC Members of  Parliament [R85] and to mention it in the Statement of Objects and Reasons[R86] .
            Today it has been said very categorically that the OBCs are included in this Bill. Sir, you are a senior statesman and a jurist, you are a great legal luminary in the parliamentary service and also a great lawyer. Sir, you also rejected my amendments. The Statement of Objects and Reasons is very clear and it supports the OBC sections. Our Government also believes and our hon. Minister informed us that the OBCs will not be deprived and they will be given all the facilities and they will enjoy the facilities as given in Section 15(5). Sir, Section 15(5) as introduced in this Bill does not give any weightage or any importance to the OBCs. It is very clear. Unless and until the word ‘OBC’ is included, the phraseology is not there, the purpose of the backward classes will not be served. It has been the past experience. Many courts struck it down but many States do not care it.
            Today I appeal to you to all the leaders, with folded hands, and through you I would request you to include the OBCs in this Section. Then only the OBC community will get benefit out of this amendment. The hon. Minister has agreed to it. Not only that, but the problem of OBCs is to be addressed in a different way also. Section 16(4) is to be amended suitably to give protection to the OBC people. Then only the OBC community at large will get benefit.
            In our election manifesto, in our political agenda we have said that the OBCs will be given their due. Even in the Common Minimum Programme it is mentioned. I thank the hon. Congress President and leaders of all our UPA Alliance party leaders that they have included in their programme that the SC, ST and the OBCs will be given the due protection and importance in the welfare and development of the country.
            I do not want to take much time. You have already started giving signal. I appeal to you give social justice. The fruits of social justice should be given to the weaker sections among the socially educationally backward sections in our country and they should get the rightful share in the private sector also. That is why we wanted reservation in the private sector also. I take this opportunity to request the hon. Minister to use his good offices to see that the Mandal Commission’s report is implemented fully. Only one aspect of the Mandal Commission’s report is implemented, that is 27 per cent reservation. All other recommendations are very very important. Only when we implement them, then only the weaker sections among the OBCs will get the benefit.
            Today, by passing this important Bill, the weaker sections, namely Dalits, the Scheduled Tribes and the Backward Class people will get admission in these professional colleges. It was late Shri Rajiv Gandhi, the then Prime Minister who gave a call to the nation that the education system should also come forward and the people who are well-off, people who can deliver goods, people who can start institutions should help the weaker sections. In fact, the Government today is not in a position to give the required help on the higher education side. More than Rs. 45,000 crore was invested by the stakeholders.  The people who run private institutions should be supported since they are supporting Government.
            Sir, I am not one to support the people who are running institutions. But I am here to support the weaker sections, that is the Dalits, the backward class people and the STs and that they should get their rightful share in all spheres of life. I am sure this Bill will address this issue. I support this Bill.
 
MR. SPEAKER : Thank you very much.
            Sardar Sukhdev Singh Libra to speak – not present.
            Shri Ram Kripal Yadav to speak. There is no time left for you. But because you are sitting quietly I am allowing you three minutes’ time[krr87] .
ाी राम व्ैंृपाल यादव अध्यक्ष महोदय, मैं आपका आभारी हूं कि आपने मुझे इस महत्वपूर्ण विधेयक पर चर्चा करने का अवसर प्रदान किया। मैं मानव संसाधन मंत्री जी और खास तौर से यू.पी.ए. सरकार के प्रति आभार व्यक्त करता हूं, जिन्होंने संविधान का १०४वां संशोधन यहां पेश किया। इस बिल के माध्यम से सरकार ने अनसुचित जाति, अनुसूचित जनजाति और पिछड़े वर्गों के उन लोगों को समुचित सेफगार्ड करने का काम किया है, जो वर्षों से सताए हुए हैं। मगर आशंका यह है जैसो कई माननीय सदस्यों ने भी कहा है कि जिस रूप में यह विधेयक लाया गया है उससे आप ओ.बी.सी. क्लास के लोगों को इस बिल के माध्यम से संरक्षण नहीं दे पाएंगे। उन्हें ऐसा लगता है और निश्च्िैंत तौर पर यह आशंकाएं लोगों के मन में भी है। आज आरक्षण की जो व्यवस्था है या संविधान में जो प्रावधान है, यह प्रावधान आजादी के बाद से ही लागू हो गया था, लेकिन ५८ वर्षों के बाद भी आज, सही रूप में, संविधान की मूल भावना के तहत अनुसूचित जाति, अनुसूचित जनजाति और पिछड़े वर्ग के लोगों को पर्याप्त रूप में न्याय नहीं मिल सका है, जिसकी वजह से आज भी ये लोग परेशान हैं।
माननीय मंत्री जी, आप स्वयं पिछड़े वर्ग के समर्थक के रूप में जाने जाते हैं। मुझे विश्वास है कि जब आप जवाब देंगे तो निश्च्िैंत तौर पर पूरे सदन के मन में ओ.बी.सी. के संबंध में जो भावनाएं हैं और वभिन्न पार्टी के लोगों ने जो भावनाएं व्यक्त की हैं, आप उन्हें सेफगार्ड करेंगे और निश्च्िैंत तौर पर संशोधन करने का काम करेंगे। विपक्ष के माध्यम से इस विधेयक का विरोध भी किया जा रहा है। महोदय, विरोध करना वाजिब है क्योंकि वास्तव में ये मंडल कमीशन के विरोधी रहे हैं। आपको याद होगा कि जब मंडल कमीशन लागू हुआ था तब भारतीय ज्ैंनता पार्टी कमण्डल लेकर घूमने लगी थी। उनके मन मे दर्द होना स्वाभाविक है। ये हाथ घुमाकर नाक छने का काम कर रहे हैं। वास्तव में इनकी मूल भावना संविधान में जो संशोधन आ रहे हैं, उनका विरोध करने की है। इसीलिए दूसरे रूप में माइनोरिटी के मामले को लेकर विरोध करने का काम ये कर रहे हैं। इसका सेफगार्ड क्या है? संविधान में जो प्रावधान है, उसे कैसे कट कर सकते हैं? भारतीय ज्ैंनता पार्टी और एलायंस के जो सदस्य हैं, उनके मन में पिछड़े और गरीबों के प्रति न कोई भावना है और न रहेगी। ये तो शुरु से ही विरोधी रहे हैं। कभी कल्याण सिंह को निकाल देते हैं क्योंकि वह पिछड़े वर्ग के नेता हैं। वह यहां बैठे हुए हैं। कभी उमा भारती जी को निकाल देते हैं। इन्होंने उमा भारती जी को निकाल दिया, क्योंकि वह पिछड़े वर्ग की थीं, कभी कल्याण सिंह को निकाल दिया क्योंकि वह पिछड़े वर्गे के थे, कभी बंगारू लक्ष्मण को सजा दे दी क्योंकि वह हरिजन और दलित जाति के थे। ये कभी भी इसके सपोर्टर नहीं रहे हैं। एलायंस के लोगों की स्थिति सांप छछूंदर की भांति हो गई है, जिससे न निगलते बन रहा है और न उग्ैंलते बन रहा है। वास्तव में इनकी मानसिकता आर.एस.एस. की मानसिकता है, जिसमें खास तौर से शोषण और दोहन करने का काम किया जाता है। ये मनुवादी लोग हैं इसलिए इस विधेयक का समर्थन नहीं करेंगे। लेकिन इस देश का दलित और पिछड़ा वर्ग जाग गया है। आप उनकी आंखों को धोखा नहीं दे सकते हैं। हजारों वर्षों से उनका शोषण किया गया है, उनकी कमाई को लूटने का काम किया गया है, उनकी संपत्ति, संपदा, शिक्षा और दीक्षा, सब पर काबू करने का काम किया गया है, लेकिन अब वे दिन चले गए हैं। हिंदुस्तान के ८५ प्रतिशत गरीब तबके के लोग जाग गए हैं। प्रभुनाथ सिंह जी यहां से चले गए हैं। वह बता रहे थे कि राजपत जाति के लोगों को आरक्षण मिलना चाहिए, यादव जाति के लोगों को हटा देना चाहिए। लालू यादव जी का भत आज तक नहीं उतरा है। मैं साफ तौर पर कहना चाहता हूं और हमारी पार्टी की मांग है कि जनसंख्या के आधार पर आरक्षण देने का काम किया जाए, जिसकी जितनी आबादी हो, उतना आरक्षण दिया VÉÉA[sk88] ।
मुझे विश्वास है क यू.पी.ए. सरकार ने गरीबों, दलितों और पिछड़े वर्गों के लिये काम किया है और आगे भी मदद करने का काम करेगी। …( व्यवधान) 
MR. SPEAKER: Please do not disturb him.
… (Interruptions)
श्री राम व्ैंृपाल यादव : विरोध पक्ष के लाख विरोध करने के बावजूद इस देश के गरीब, पिछड़े, दलित और कमेरा वर्ग के लोग दबने वाले नहीं हैं। इन लोगों का काम आगे बढ़ चुका है।
अध्यक्ष महोदय, परिवर्तन की बैंत तो यह है कि बिहार में लालू यादव हट गये हैं लेकिन नीतीश कुमार जी मुट्ठी भर लोगों के साथ…( BªÉ´ÉvÉÉxÉ)  MR. SPEAKER: Please do not disturb him. You should also listen to others while they are speaking in the House.
… (Interruptions)
श्री राम व्ैंृपाल यादव : जिन्होंने सत्ता पर कब्जा करने का काम किया है, वह ज्यादा दिन चलने वाले नहीं हैं। इनकी स्थिति सांप के मुंह में छुछंदर जैसी है।
MR. SPEAKER: Shri Ram Kripal Yadav, please take your seat now.
ाी राम व्ैंृपाल यादव : मैं निवेदन करना चाहता हूं …( व्यवधान) 
अध्यक्ष महोदय : बस अंतिम निवेदन।
श्री राम व्ैंृपाल यादव : इन लोगों को मेरी बैंत अच्छी नहीं लग रही होगी। इन लोगों की बैकग्राउंड हर व्यक्ति जानता है, इनका चेहरा सब लोगों ने पहचाना है। मैं आपसे निवेदन करना चाहूंगा कि यहां जो पिछड़े वर्ग के लोग विपक्ष में बैठे हुये हैं और जिसका वोट लेकर यहां आये हैं , वे उसका हिसाब इन से बाद में लेंगे…( व्यवधान) 
MR. SPEAKER: Shri Alok Kumar Mehta, please do not do it. You should not go from here.
ाी राम व्ैंृपाल यादव : यह ज्यादा दिन चलने वाला नहीं है। मैं माननीय मंत्री जी से निवेदन करना चाहता हूं क वह पिछड़े वर्ग के लोगों की भावनाओं को ध्यान में रख्ैंते हुये काम करेंगे। यू.पी.ए. की सरकार ने हमेशा पिछड़ों, गरीबों के साथ न्याय करने का काम किया है। माननीय मंत्री जी जो विधेयक यहां लेकर ये हैं, उसमें संशोधन करने की जरूरत है जिसे करना चाहिये। लेकिन जब तक शिक्षा के क्षेत्र में आरक्षण नहीं होगा, ये लोग कैसे आगे बढ़ेंगे?…( व्यवधान) 
अध्यक्ष महोदय:ठीक है, बहुत अच्छा बोला है।
श्री राम व्ैंृपाल यादव : इसलिए शिक्षा की आवश्यकता है। अध्यक्ष जी, मैं अंतिम बैंत कहकर समाप्त करूंगा। आपका हमेशा सहयोग रहा है।
अध्यक्ष महोदय:ज्यादा नहीं।
श्री राम व्ैंृपाल यादव : मेरा निवेदन है कि माननीय सदस्यों ने कैपिटेशन फीस के बारे में कहा है। गरीबों, दलितों और पिछड़े वर्ग के लोगों के पास पैसा कहां है? उनके साथ सरकार रियायत करने का काम करे। वैसा ही उनके लिये प्रावधान करें…( व्यवधान) 
MR. SPEAKER: Shri Ram Kripal Yadav, you are giving very good suggestions on this issue.
ाी राम व्ैंृपाल यादव : आरक्षण में इन गरीबों का सेफगार्ड करिये। गरीबों की हिमायती यू.पी.ए. सरकार है। मुझे विश्वास है कि माननीय सदस्यों ने जो भावनाये व्यक्त की हैं, उनका ध्यान रख्ैंते हुये विधेयक में प्रावधान करेंगे। आज पूरा देश सरकार की ओर देख रहा है क्योंकि ओ.बी.सी. के मन में जो आशंका है, उन्हें सुरक्षा प्रदान करने की व्ैंृपा करेंगे। मैं पुन: माननीय प्रधान मंत्री, अपनी नेता श्रीमती सोनिया गांधी और अपने नेता श्री लालू यादव के प्रति आभार व्यक्त करना चाहता हूं कि यू.पी.ए. सरकार का यह कमिटमेंट है, वह गरीबों के लिये कटिबद्ध है, पिछड़े लोगों और दलितों के उत्थान के लिये प्रेरित हैं। विपक्ष के लाख प्रयास या चिल्लाने के सरकार इस कार्य को पूरा करेगी। यू.पी.ए. सरकार का यह कदम निकल चुका है जिससे विरोधियों का आने वाले समय में सफाया हो जायेगा, उनका कुछ अता-पता नहीं चलेगा और उन्हें दपड्ढन करने का काम किया है। यू.पी.ए. सरकार ने एक सकारात्मक कदम उठाया है और देश के दलितों के लिये…( व्यवधान) 
MR. SPEAKER: I am very sorry, but no more now. I am very sorry. You will have to conclude your speech now.
ाी राम व्ैंृपाल यादव : मुझे विश्वास है कि सरकार ओ.बी.सी. और माइनौरटीज …*   MR. SPEAKER: Nothing more will be recorded.
(Interruptions) …* MR. SPEAKER: Next, Shri Ramdas Athawale.
… (Interruptions)
MR. SPEAKER: Shri Ram Kripal Yadav, I am very angry. You gave your respects to everyone, but the Chair.
… (Interruptions)
MR. SPEAKER: Shri Ramdas Athawale. All the hon. Members who belong to what are called ‘small parties’ and ‘Independents’ have 15 minutes at their disposal. I still have names of eight hon. Members who wish to speak on this subject. I will try to accommodate everybody, but it would only be possible if everybody limits the speech to within three minutes each. Please do not ask me to keep giving you some more time to speak on the issue.
            Shri Ramdas Athawale, please start quickly. Just mention whether you support it or oppose it[RB89] .
अध्यक्ष महोदय:आप शुरू करें, टाइम चला जाता है। केवल सपोर्ट या अपोज करें।
 
Not Recorded.
श्री रामदास आठवले (पंढरपुर) : अध्यक्ष महोदय, आज का दिन दलितों केर् ौलए, डा. बाबासाहेब अम्बेडकर ने जिस लड़ाई को लड़ने का संकल्प लिया था और सामाजिक न्याय की लड़ाई लड़ने की बैंत बाबासाहेब अम्बेडकर जी ने की थी, हमें बहुत खुशी है कि यू.पी.ए. की सरकार न्याय संस्था का सम्मान करती है, लेकिन न्याय संस्था को भी हमारा सम्मान करना चाहिए MR. SPEAKER: The ‘Half-an-Hour’ discussion listed in today’s agenda is postponed.
ाी रामदास आठवले : प्राइवेट शिक्षण संस्थाओं में दलितों को आरक्षण देने की कोई आवश्यकता नहीं है, न्याय संस्था ने इस तरह का निर्णय लिया। तब डा.मनमोहन सिंह, श्रीमती सोनिया गांधी और यू.पी.ए. के सभी लीडरों से हम सब मिले और उनके साथ बातचीत की कि यह सामाजिक न्याय का विषय है और हमें सामाजिक न्याय मिलना चाहिए, इसकेर् ौलए संविधान में संशोधन की आवश्यकता है और इस प्रस्ताव को आपने स्वीकारा। इसलिए मैं भारत के तमाम दलितों और आदिवासियों की ओर से डा.मनमोहन सिंह, श्रीमती सोनिया गांधी, श्री लालू प्रसाद, श्री अर्जुन सिंह, श्री शरद पवार, श्री रामविलास पासवान, सी.पी.(एम.), सी.पी.(आई.), फारवर्ड ब्लाक तथा सभी पार्टियों को, जो हमारी यू.पी.ए. के मैम्बरान हैं, उनका पूरा-पूरा समर्थन करता हूं और उनके बारे में आनन्द व्यक्त करता हूं। लेकिन एऩ.डी.ए. के बारे में मैं दुख व्यक्त करता हूं, क्योंकि यह बिल बहुत महत्वपूर्ण है। इसमें हंसने की बैंत नहीं है। मैं इस पर बहुत सीरियस हूं। इस बिल के माध्यम से हमारे देश के जो तमाम पिछङे वर्गों के लोग हैं, जिन्हें ढाई हजार सालों से न्याय नहीं मिल रहा है, उन्हें बहुत राहत मिलेगी।
अध्यक्ष महोदय, हमें आरक्षण की आवश्यकता नहीं हैं। यदि हमारी आर्थिक स्थिति अच्छी हो जाती है तो हमारेर् ौलए आरक्षण जरूरी नहीं है। मगर देश को आजादी मिलने के इतने वर्षों के बाद आज भी २६ परसेन्ट लोग गरीबी की रेखा से नीचे रहते हैं। इसलिए देश में जो भी सरकारें आयें, उन्हें गरीबों केर् ौलए काम करना चाहिए। अभी हमारी सरकार गरीबों केर् ौलए काम कर रही है। एन.डी.ए. ने अमीरों केर् ौलए काम किया और इनकी छुट्टी हो गई। हम लोग गरीबों केर् ौलए काम कर रहे हैं। लेकिन हमें थोड़ा-थोड़ा अमीरों केर् ौलए भी काम करना चाहिए और जो अमीर लोग गरीबों को अमीर बनाने केर् ौलए काम करते हैं, ऐसे अमीरों का भी हमें साथ देना चाहिए। माननीय अटल जी यहां हैं। मैं उनसे इतना ही कहना चाहता हूं कि अटल जी और आडवाणी जी ने दलितों को धक्का दिया था।…( व्यवधान)   मगर डा.मनमोहन सिंह जी और सोनिया जी ने दलितों को पक्का किया है।…( व्यवधान) 
श्री र्रौतलाल कालीदास वर्मा (धंधुका) : ºÉ®, ªÉc +É]ãÉ VÉÉÒ +ÉÉè® +ÉÉb´ÉÉhÉÉÒ VÉÉÒ BÉEä ¤ÉÉ®ä àÉå BÉDªÉÉ ¤ÉÉäãÉ ®cä cé* ªÉc ÉʤÉãBÉÖEãÉ <®æÉÊãÉ´Éäx] ¤ÉéiÉ BÉE® ®cä cé* <ºÉä ÉÊ®BÉEÉbÇ ºÉä ÉÊxÉBÉEÉãÉÉ VÉÉxÉÉ SÉÉÉÊcA*…( व्यवधान)
MR. SPEAKER: It does not affect them; you cannot do that.
ाी रामदास आठवले : आपने उमा भारती को क्यों निकाला? उमा भारती को निकालने से जो दलित हैं, आदिवासी हैं…( व्यवधान) 
MR. SPEAKER: It is not relevant; please take your seat now. I am going to call Shri Joachim Buxla, please conclude now.
ाी रामदास आठवले : वर्मा जी, आप क्यों चिल्ला रहे हो, तुम्हें इन लोगों ने मंत्री नहीं बनाया।…( व्यवधान)   हम बने या न बने, लेकिन आपको नहीं बनने देंगे। हमारा कहना इतना ही है कि हम लोग दलितों, आदिवासियों और अल्पसंख्यकों को साथ लेकर अपनी ताकत पक्की करने का प्रयत्न कर रहे हैं। अध्यक्ष जी, आप हमेशा बैल बजाते हैं, लेकिन अगर आप बैल बजाते भी हैं तो भी मैं रुकने वाला नहीं हूं।
अध्यक्ष महोदय : हम तो रुकने वाले नहीं हैं।
…( व्यवधान)
श्री रामदास आठवले :  मुझे मालूम है कि आप हमारे बहुत बड़े दोस्त हैं, जब मैं और आप अंदर अैंते हैं तो हमारी दोस्ती दुश्मनी में बदल जाती है। मगर आप भी कुछ नहीं कर सकते। टाइम होता जा रहा है, छ: बजने वाले हैं और जल्दी-जल्दी इस बिल को पास करना है। इसलिए मेरा सुझाव यह है कि इसमें अल्पसंख्यक समुदाय को भी न्याय मिलना चाहिए। लेकिन अल्पसंख्यक संस्थाओं में भी रिजर्वेशन करने की आवश्यकता है।…( व्यवधान)   इसलिए मेरा सरकार से निवेदन है कि सुप्रीम कोर्ट का जो जजमैन्ट आया है कि अल्पसंख्यक संस्थाओं में रिजर्वेशन नहीं होना चाहिए, उसकेर् ौलए संस्थाओं के साथ बातचीत करते हुए ऐसी संस्थाओं में रिजर्वेशन करत पर विचार होना चाहिए। यह निर्णय बहुत क्रान्तिकारी है और मैं तथा हमारी रिपब्लिकन पार्टी इसका समर्थन करती है।
(Interruptions) … * MR. SPEAKER: Nothing will be recorded. If you misuse your intelligence, I would call the hon. Minister. Now, I give the floor to Shri Joachim Buxla[R90] .
         
Not Recorded.
श्री जोवाकिम बखला माननीय अध्यक्ष जी, मानव संसाधन विकास मंत्री जी द्वारा सदन में जो संविधान संशोधन विधेयक प्रस्तुत किया गया है, मैं अपनी पार्टी आर.एस.पी. की ओर से उसका समर्थन करने केर् ौलए खड़ा हुआ हूं इस विधेयक के अंतर्गत जिन प्रावधानों को समाविष्ट करने का काम सरकार ने सोचा है, उसके तहत निजी शिक्षण संस्थानों में जो आरक्षण देने की बैंत कही गई है, विशेषकर अनुसूचित जाति, अनुसूचित जनजाति तथा अन्य पिछड़े वर्गों को आरक्षण के माध्यम से प्रवेश देने केर् ौलए उच्च शिक्षण संस्थानों एवं प्रोपड्ढैशनल शिक्षण संस्थानों में जो प्रावधान करने की बैंत इस विधेयक में कही गई है, मैं उसका समर्थन एवं स्वागत करता हूं महोदय, आज निजीकरण एवं भूमंडलीकरण के युग में निजी क्षेत्र में जो आरक्षण की बैंत की जा रही है, वह एक अच्छा काम हम इस सदन के माध्यम से करने जा रहे हैं। निजी क्षेत्र में जितनी शिक्षण संस्थाएं हैं, उनमें इस तरह का प्रावधान अभी तक नहीं था, लेकिन इस विधेयक के माध्यम से हम लोग अनुसूचित जाति एवं अनुसूचित जनजाति तथा अल्पसंख्यक समुदाय के छैंत्र-छैंत्राओं को भी प्रवेश देने केर् ौलए एक अच्छा प्रावधान करने जा रहे हैं। हालांकि मेरी अपनी राय है कि इससे समस्या का पूरा समाधान होने वाला नहीं है, क्योंकि अनुसूचित जाति एवं अनुसूचित जनजाति तथा अल्पसंख्यक वर्ग के जो छैंत्र-छात्राएं हैं, वे इसमें प्रवेश तो पा जाते हैं, लेकिन उनकी आर्थिक स्थिति ठीक नहीं होने के कारण उनको पढ़ाई जारी रख पाना मुश्किल हो जाता है। मैं सरकार से निवेदन करूंगा कि इस विषय पर गंभीरतापूर्वक विचार करने की आवश्यकता है कि प्रवेश पाने के साथ-साथ उनकी पढ़ाई पूरी होने तक उनकेर् ौलए आर्थिक व्यवस्था भी की जाए, अन्यथा मेरे पास सूचना है कि बहुत सारे छैंत्र-छात्राएं, जो अनुसूचित जाति एवं अनुसूचित जनजाति के हैं, उन्हें परीक्षा पास करने के बाद इंजीनियरिंग या मैडिकल में पढ़ने की सुविधा तो प्राप्त हो जाती है, लेकिन उनके घर की आर्थिक स्थिति ठीक न होने के कारण वे पढ़ाई पूरी नहीं कर पैंते हैं।
दूसरा मुद्दा जो इस विधेयक में है, वह यह है कि अल्पसंख्यक समुदाय द्वारा चलाए जा रहे शिक्षण संस्थानों को इस विधेयक की परधि से बाहर रखा गया है। मैं जानता हूं कि अल्पसंख्यक समुदाय द्वारा चलाए जा रहे शिक्षण संस्थान बहुत अच्छा काम कर रहे हैं, शिक्षा के क्षेत्र में उनकी बहुत बड़ी देन है, विशेष रूप से क्रिश्चियन मिशनरीज़, जो शिक्षा के क्षेत्र में उत्तर पूर्व, मध्य भारत या भारत के अन्य भागों में काम कर रही हैं, आर्थिक रूप से कमज़ोर लोगों को शिक्षा देने में, उनको ऊपर लाने में उनका बहुत बड़ा योगदान है - इसे हम कभी अस्वीकार नहीं कर सकते, लेकिन शंका इसलिए है कि इन संस्थानों को अगर आरक्षण की परधि से बाहर रख देते हैं तो ऐसा न हो कि उनकी मानसिकता कॉमर्शियलाइजेशन की ओर चली जाए। मुझे विश्वास है कि माननीय मंत्री जी इस विषय पर चिन्तन कर रहे हैं और इसके समाधान के बारे मे जब यहां बिल पास होगा तो हमें आश्वासन देंगे कि किस तरह से वे इन शंकाओं का समाधान करेंगे।
इन्हीं शब्दों के साथ, मैं इस विधेयक का समर्थन करते हुए अपनी बैंत समाप्त करता हूं।
MR. SPEAKER: Shri Francis George, please cooperate and complete your speech within three minutes.
SHRI K. FRANCIS GEORGE  Sir, I rise to support this Bill, which has been brought by the Government to ensure social justice in respect of the recent Supreme Court judgement[R91] .

18.00 hrs. In one stroke, this Bill ensures social justice by adhering to the Directive Principles of State Policy as enunciated in article 46 – to promote with special care the educational economic interests of the weaker sections. At the same time, it takes care of the rights of the minorities to establish and administer educational institutions of their choice.

            It is our national goal to uplift our weaker brethren. … (Interruptions)

MR. SPEAKER: It is 6 o’clock. We shall continue till this Bill and the next Bill are passed.

SHRI K. FRANCIS GEORGE : I think, no section in this House will object to the objectives or goals of this. As far as minority institutions are concerned, it is basically about the identification of minorities in various States and also the recent phenomena of commercialization of our educational sector. It is not fair to cast aspersions on all minority institutions that are being run in this country. Hon. Maneka ji, while speaking, reeled out names of excellent institutions. I do not think those institutions in any way practise any discrimination towards any community in this country. There are excellent institutions and excellent examples. For example, the Christian Medical College, Vellore is a 105 year old institution. Its intake, even now, is 60 students annually. That Institution charges only Rs.3000 per annum from a medical student as fee. There are excellent institutions like that. It is not right to say that all minority institutions are commercial establishments. The distinction that has to be made is with regard to minority institutions that are being run by religious congregation, religious sects and by private individuals belonging to minority community in the garb of minority educational institutions. For that, like Shri Chandrappan has said, the Government should come out with a suitable legislation to regulate the admission procedure and the fee structure. That has to be done.

            While discussing this Bill, some of our friends in the Opposition have admitted that there are Dalits and backward people in minority communities also. It is very heartening to hear that. For example, in Christian community, there are about 16 to 20 million Dalit Christians who have been denied the rights of reservation. It is because they opted for a particular religion. It is the right of every citizen in this democratic country to chose the religion he wants to profess and practise. Dalit Christians have been denied the right of reservation for decades. About 16 to 20 million people have been languishing. It will be in the fitness of things if the Government thinks about regulating the admission procedure and the fee structure in all the institutions run by the minority or by the majority communities. … (Interruptions)

MR. SPEAKER: Please conclude.

SHRI K. FRANCIS GEORGE : I am sure, the Government will do this for all the sections of the community who have been denied this right so far. I have no time left. I support this Bill that has been brought by the hon. HRD Minister with a very noble objective.

                                                                                                                       

MR. SPEAKER: I know you can make a useful contribution. Shri Bir Singh Mahato to speak.

SHRI BIR SINGH MAHATO  Sir, I rise to welcome the Constitution (One Hundred and Fourth Amendment) Bill. I extend my support to this Bill. It is a fact that aided and the Government sponsored professional institutions have got limited seats as compared to the private institutions. This Bill will promote the educational advancements of the socially and educationally backward students of the Scheduled Castes, the Scheduled Tribes and the backward community. The people belonging to these communities were denied the justice by the Supreme Court Judgement. This Bill will address this denial and negate the Supreme Court Judgement.

            There is a requirement for a comprehensive Bill for regulating the fee structure and the admission procedure etc. I would request the Minister that while he replies to this discussion, he should reply about the admission procedure in the minority institutions where economically and socially minority communities will also get admission. I request the Minister to reply to these things at the time of his reply.

               

SHRI M.P. VEERENDRA KUMAR Mr. Speaker, Sir, I wholeheartedly welcome this Constitution  (One Hundred And Fourth Amendment) Bill, not only because there was judgement on Inamdar case whereby States cannot interfere with the functioning of unaided schools fixing  seats or fees, but for other reasons also.

            In the coming scenario, I am afraid to say that the Government would slowly withdraw from the education sector.  Every penny spent on education is considered as an expenditure, and not as a capital investment.    Education can not be  left to the market forces.

            Sir, in this country, unfortunately, the high caste wealth and even language have made a formidable combination.  If this Amendment is not brought, the education would remain for the elite and those people who can afford; and those who are downtrodden, backward, dalits and minorities would all be thrown away.    Such a commercial system cannot be allowed.

There was a great battle fought by those people; maybe  Periyar from Tamil Nadu; maybe Jawaharlal Nehru; maybe K. Kamraj; or maybe Dr. Ram Manohar Lohia with whom I have worked with, for social justice.  I have to say that in the coming  years, the fight for social justice would be very intense  because  the commercial forces will be taking over the entire operation.    In such a situation, to bring  the battle at centrestage, by not allowing others to grab it and giving the ranquility, more opportunities, I think, this Amendment is necessary.

            It is a historic Amendment.  In the wake of the coming scenario also, my party welcome this  Bill wholeheartedly.

           

MR. SPEAKER:  Now, Prof. Ramadass.  Please, conclude your speech within three minuts.

PROF. M. RAMADASS (PONDICHERRY): Sir, I support this Bill.

SOME HON. MEMBERS: Sir, he has already spoken on this Amendment Bill.

MR. SPEAKER:  Sorry, for the mistake.  I cannot allow you to speak twice on the same Bill.

 

SHRI ASADUDDIN OWAISI Mr. Speaker, Sir, I support this Amendment Bill which has been introduced by the hon. Minister of Human Resource Development, and I oppose  the notice of amendments given by the hon. BJP Member, Prof. Vijay Kumar Malhotra.

            Sir, during my schooling  days I had read a story in my English class  that once a man saw  a monkey fishing out a fish from water and placing  it on a branch of a tree. The person asked him: “What are you doing?  Why have you picked out the fish from the  water and placed it on a branch of a tree?”  The monkey said: “I am saving it from drowning.”             So, unfortunately, this monkey salvation syndrome is being followed by the BJP… (Interruptions)

            Article 30 was moved by none other than Sardar Patel.  Now, the so-called  successors of the legacy of  Sardar Patel are against Article 30.  Now, we really  know what legacy or how great successors these people are!  Article 30 is a fundamental right. It has been clearly established in  Minerva Mills –Keshwanandi Bhartiya case Vs. Supreme Court that ‘you cannot bring in an amendment which abrogates the fundamental right of the Constitution.’   Article 30 is a fundamental right.  That is why we are opposing their notice of Amendments. Moreover Article 30 prevails upon Article 15.  Already, reservation is given to minorities  under Article 30, and you cannot have another  reservation over it.

Now   they talk about Article 30.  What stopped them from bringing in amendment on Article 30 when they had the National Review Commission headed by  Justice Venkatachaliya?  In fact, on page 88 of that Report  -- I happened to read it in the Parliament Library – he has recommended that reservations can be given to minorities.  It was the Committee which  was formed by the  then NDA Government.  Now, we see a duplicity of stand over here! Moreover, Article 30 provides  reservation to the  religious and linguistic minorities.    It is a known fact that our States were formed on the basis of language.  By saying reservation should be implemented as per Article 30 in the minority colleges, BJP is sowing seeds of separation.  Already, there is a boundary problem between Karnataka and Maharashtra. Water problems are there. 

Sir, our federal structure is of a very delicate nature. And, that is why, Article 30 needs to be protected.

My last point over here is that the fairness of a democracy can only be judged by the rightful protection given to minorities. Moreover, whatever judgements had come, the real mischief was done in 1990s with minority colleges.  What is the literacy rate of Muslims in India[k92] ?

It is 59 per cent. Sixty-five per cent is the literacy rate. What will be the percentage of educational backwardness of the Muslims? It will be less than 59 per cent. So, do we not deserve this protection? Do we not deserve to come up? Do you not want the people of my community to become doctors and engineers? If not, they will become liability to the nation. We want more Abul Kalam Azads and we want more Abdul Kalams to come up in the field. That is why Article 30 is there.

            Moreover, through you, Sir, I would like to tell the Government not to dilute Article 30. People who are also opposing Article 30 innuendoes we will not allow the Government to dilute Article 30. We will do it in future also. If this Government takes a retrograde step, where will the minorities go? The duty of the Government is to protect the minorities.

            I support this Bill and I request the hon. Members from BJP – who are the so-called successors of the legacy of Sardar Patel – to withdraw the amendment.

DR. SEBASTIAN PAUL I stand here to support the Bill with the mixed felling of anguish and satisfaction.

            As we all know, the first amendment to our Constitution imported the concept of social justice. In the 56th year of the Republic, the 104th amendment is contemplated by Parliament, which, in effect, will deprive justice to dalits and backward classes.

            At the outset, the intention of the amendment is to promote the educational advancement of the socially and educationally backward classes of citizens by ensuring their admission to unaided educational institutions. In that respect, it is a welcome step. But the exclusion of the minority educational institutions, referred to in clause (1) of Article 30 of the Constitution, from the scope of the amendment, will defeat the very purpose of the amendment.

            Minorities run a majority of the unaided professional educational institutions. Kerala has some 500 self-financing schools, 260 of them are under Christian management. Five of the nine private self-financing medical schools in the State are under Christian management. Christians also manage at least half of the 14 self-financing engineering colleges in the State. This being the scenario, the net result of the amendment will be substantial denial of educational opportunity to students belonging to the socially and educationally backward classes, and Scheduled Castes and Scheduled Tribes. Education is no longer a mission; it is a business, a profit-making enterprise. Arjunas will be favoured and Ekalavyas will remain out. Right to education will become a mirage.

            Article 30 allows minorities to run educational institutions to propagate their ideas, beliefs, scientific thinking, etc. This right would not be violated if they were to be forced to accommodate students, many of them belonging to their own communities, under the proposed quota. A poor Christian student may not find a seat in a Christian institution because of his poverty. It is a most ironic and sad situation.

            The Inamdar verdict of the hon. Supreme Court declares that the State has no power to insist on seat sharing in the unaided private professional educational institutions by fixing a quota of seats between the management and the State. We have found a way out by a Constitutional Amendment. But that way will turn out to be a blind alley if we exclude minority institutions as a whole from its ambit and scope. The minorities should be asked by this supreme House to have a concern for the poor and the deprived. The minority status is for protecting the rights of the minority and not to protect the vested interests of the leaders of the minorities.

            I can say that this is the proclaimed view of the Christian leaders. The pastoral letter issued by Cardinal Vithayathil after the Synod of the Syro-Malabar Church last month stressed the role of the Church in bringing social justice in education. The pastoral letter, read in all Syro-Malabar parishes, called upon the Church to end the present situation that often denies opportunities for education to poor students for the sole reason that they are economically backward[R93] .

This is in agreement with the spirit of the first amendment.  Let us not destroy that spirit by enacting the 104th amendment in the present form. 

SHRI SANSUMA KHUNGGUR BWISWMUTHIARY Thank you, Sir, for giving me a chance to speak on “The Constitution (one hundred and fourth) Amendment Bill, 2005.  I rise to support this Bill with some suggestions.

ह्मेरा सुझाव होगा कि इस विधेयक के द्वारा àÉÉ<xÉÉäÉÊ®]ÉÒ AVÉÖBÉEä¶ÉxÉãÉ <ƺ]ÉÒ]áÉÚ¶ÉxÉ àÉå £ÉÉÒ AºÉ.ºÉÉÒ. AºÉ.]ÉÒ. BÉEä ãÉÉäMÉÉå BÉEÉä |É´Éä¶É BÉEä nÉè®ÉxÉ +ÉÉ®FÉhÉ näxÉä BÉEÉ |ÉÉ´ÉvÉÉxÉ ®JÉxÉÉ SÉÉÉÊcA*  In this regard, my humble appeal to the monority communities is that they also may kindly agree to my proposals.  There are a good number of excellent educational institutions set up in India by minority communities.  Today, in our Indian context, nowhere in the country, whole tribal people are either Christians, either Muslims or either Buddhists. <ºÉÉÊãÉA àÉä®É ºÉÖZÉÉ´É cè ÉÊBÉE <ºÉ ÉÊ´ÉvÉäªÉBÉE BÉEÉÒ {ÉÉÊ®ÉÊvÉ BÉEä +Éxn® minority educational institutions को भी लाना चाहिए ताकि एस.टी. और एस.सी. वर्गों के छैंत्र-छैंत्राओं को इन शिक्षा संस्थानों में भी आरक्षण का फायदा हो सके। आज तक एस.सी. और एस.टी. वर्गों के छैंत्र-छैंत्राओं केर् ौलए, लड़के-लड़कियों केर् ौलएएजुकेशनल इंस्टीटयूशंस में एडमिशन के दौरान जो १५% और ७.५% आरक्षणर् ौदए जाते हैं, वह १९७१ साल के census  के अनुसारर् ौदए गए हैं। यह अतिसीमित अंश है, यह पर्याप्त नहीं है।  Today, three decades have passed. ाीन दशकों में हमारी एस.सी. एस.टी. के लोगों की आबादी भी बढ़ गई है, इसलिए मेरी मांग है कि एस.टी. और एस.सी. वर्गों का आरक्षण ७.५% से १५% तक और १५% से २०% तक अतिशीघ्र बढ़ाना चाहिए।  In this situation, I would like to request the Government of India to increase the reservation quota for Scheduled Tribes from seven and a half per cent to fifteen per cent and for Scheduled Castes from 15 to 20 per cent without any further delay.  Question arises if the population of general community can increase, why cannot the population of Scheduled Castes and Scheduled Tribes increase?

इसलिए मेरी एक मांग और भी है कि हमारे शैडयूल्ड कास्ट्स और शैडयूल्ड ट्राइब्स के लड़कों और लड़कियों को अच्छे ढंग से शिक्षा देने केर् ौलए भारत सरकार की तरफ से अधिक संख्या में Medical Colleges, Engineering Colleges और आईटी सेक्टर में शिक्षा संस्थाओं की स्थापना करनी चाहिए।

        उसके साथ-साथ मैं यह मांग करना चाहता हूं कि जितना प्राइवेट सैक्टर है, उन प्राइवेट सैक्टरों में भी शैडयूल्ड कास्ट्स और शैडयूल्ड ट्राइब्स के लोगों को नियोजन के दौरान रिजर्वेशन देने केर् ौलए जो विधेयक लाने की जरूरत है, उसको तुरन्त ही लाना चाहिए। I would like to appeal to all sections of society, particularly my all esteem colleagues of this House, to get united so as to help bring in a Bill for providing reservation quota to the Scheduled Castes and Scheduled Tribes in the matter of services in private sector also.  उसको जल्दी लाना चाहिए, सिर्फ बातचीत करते रहने से नहीं चलेगा, रिजर्वेशन करने से कम कुछ नहीं चलेगा। I would like to know from the Government as to what decision has been taken so far in this regard. 

With these few words I would like to conclude. Last but not least, I would like to appeal to the Government to accept my suggestions and my amendments. 

                                                                                                           

ाी चरणजीत सिंह अटवाल अध्यक्ष महोदय, मैं आपका ज्यादा समय नहीं लूंगा। यह एक अहम मुद्दा है, इसलिए इस पर बोलना मेरेर् ौलए जरूरी था। देश के शैडयूल्ड कास्ट्स के लोगों केर् ौलए, एस.टी. के लोगों केर् ौलए और अदर बैकवर्ड क्लासेज़ के लोगों केर् ौलए यह बिल बहुत ही ज्यादा इफैक्ट करने वाला है, इसलिए मैं इस पर अपने विचार रखना जरूरी समझता हूं।

BÉÖEU º]ä]弃 AäºÉÉÒ cé, ÉÊVÉxÉàÉå ABÉE BÉEàªÉÖÉÊxÉ]ÉÒ àÉÉ<xÉÉäÉÊ®]ÉÒ àÉå cè +ÉÉè® nںɮÉÒ º]ä] àÉå ´Éc àÉèVÉÉäÉÊ®]ÉÒ àÉå cè*[i94]  पंजाब में ही नहीं बहुत से राज्यों में ऐसा होगा। पंजाब में गुरु नानक इंजीनियरिंग कालेज, बंदा बहादुर सिंह इंजीनियरिंग कालेज, थापर इंजीनियरिंग कालेज है, इसके अलावा चौथा कालेज बाबा साहब अम्बेडकर इंजीनियरिंग कालेज है, जिसे सरकार चलाती है। थापर इंजीनियरिंग कालेज को हमारे हिंदू भाई च्ैंलाते हैं, जो अपने आपको पंजाब में अल्पसंख्यक समझते हैं। गुरु नानक इंजीनियरिंग कालेज और बंदा बहादुर सिंह इंजीनियरिंग कालेज को शिरोमणि गुरुद्वारा प्रबंधक कमेटी चलाती है, यानी सिख कम्यूनिटी चलाती है, जोकि आल इंडिया लेवल पर अल्पसंख्यक है। मंत्री जी जबाव देते समय इस बैंत को स्पष्ट करेंगे कि पंजाब में एक ही इंजीनियरिंग कालेज बचेगा, बाकी तीन इंजीनियरिंग कालेजों में एससी, एसटी लोगों का एडमिशन मुश्किल हो जाएगा। जैसा कि मुझे बिल को देखने से और माननीय सदस्यों द्वारा जो विचार आए हैं, उनको सुनने से ऐसा लगता है कि उन तीन कालेजों में एससी, एसटी लोगों केर् ौलए दाखिला हमेशा केर् ौलए बंद हो जाएगा।

दूसरी बैंत, जैसा मैंने कहा कि एक कम्यूनिटी एक जगह पर मैजोरिटी में हो सकती है और दूसरी जगह माइनौरिटी में हो सकती है। इसी प्रकार से हमारे क्रिश्चियन भाइयों द्वारा लुधियाना में क्रिश्चियन मेडिकल कालेज चलाया जा रहा है। क्रिश्चियन भी अल्पसंख्यकों की श्रेणी में अैंते हैं। इसके अलावा दयानंद मेडिकल कालेज को हिंदू भाई च्ैंलाते हैं। तीसरा कालेज गुरू राम दास मेडिकल कालेज, जिसे शिरोमणि गुरूद्वारा प्रबंधक कमेटी चलाती है, यानि सिख समुदाय च्ैंलाता है, जो कि ऑल इंडिया लेवल पर माइनोरिटी में है। अब पंजाब में तीन मेडिकल कालेज बाकी रह गए हैं। एक फरीदकोट में है और दूसरा पटियाला और तीसरा अमृतसर में है। उन तीन कालेजों में इस हिसाब से एससी, एसटी बच्चों को हमेशा केर् ौलए एडमिशन मिलना बंद हो जाएगा।

मैं चाहूंगा कि मंत्री जी अपने जवाब में इस बैंत को क्लीयर करें कि दूसरे राज्यों में भी इसी तरह के कालेजिज माइनोरिटी के नाम पर चल रहे हैं, चाहे वह पंजाब, आंध्रा प्रदेश, महाराष्ट्र, केरल या भारत के किसी भी प्रदेश में हों, उनमें बच्चों की क्या हालत होगी? पंजाब, हरियाणा, हिमाचल प्रदेश, जम्मू-कश्मीर तथा भारत के अन्य प्रदेशों में माइनॉरिटी कम्यूनिटी द्वारा चलाए जा रहे कॉलेजों में बच्चों की क्या हालत होगी? ह्मैं चाहूंगा कि मंत्री जी इस पर भी गौर करें।

श्री हरिभाऊ राठौड़ महोदय, सामाजिक न्याय देने हेतु संविधान में संशोधन का यह बिल जो यह दर्शाया जा रहा है कि दलितों को, पिछड़ों को हम आरक्षण दिला रहे हैं लेकिन मुझे तो यह महसूस हो रहा है कि हम अनुसूचित जाति, जनजाति और ओबीसी का गला घोंट रहे हैंमैं इस बिल का इसलिए विरोध कर रहा हूँ कि आरक्षण नीति पहली बार मोड़ी जा रही हैडा०बाबा साहब अंबेडकर आज इस सदन में होते तो वह दलितों के, गरीबों केर् ौहत में बैंत करते आज उनका अहित होता दिखाई देता है पूरा न्याय हम इस विधेयक को दे नहीं पाएंगेआधा न्याय और आधा अन्याय हम दे रहे हैं मुझे पता है माइनारिटी इंस्टीटयुशन्स में यह आरक्षण नीति ज्यों की यों लागू करना कठिन है इसलिए ५० प्रतिशत माइनारिटी और आउट आफ ५० प्रतिशत हमें २५-२५ प्रतिशत बराबर ओपन मैरिट और बैकवर्ड को देना चाहिए महोदय, अब वक्त आया है कि माइनारिटी शब्द की डेपिड्ढनेशन देनी पड़ेगी। किसे माइनारिटी कहा जाए, यह निश्च्िैंत रूप से हमें जानना पड़ेगा।जब सर्वोच्च न्यायालय का निर्णय आया था, सारा दलित पिछड़ा वर्ग स्तब्ध हो गया था।मेरे चुनावी क्षेत्र यवतमाल में बहुत बड़ी रैली का आयोजन किया गया था, जिसका नेतृत्व मुझे करने का सौभाग्य मिला था। इस रैली को सम्बैंेधित करते हुए मैंने कहा था - अगले सत्र में विधेयक आएगा और आपका आरक्षण आबाधित रहेगा। अगर विधेयक नहीं लाया गया और आरक्षण नहीं मिला तो मैं सांसद के पद से इस्तीफा दे दूंगा। यह बिल आने से अब मुझे इस्तीफा नहीं देना पड़ेगा।लेकिन यह बैंत मुझे हमेशा सताएगी कि पहली बार आरक्षण नीति को ठेस पहुंची है।

महोदय, यूपीए सरकार की कॉमन मनिमम प्रोग्राम मैंने देखा है। इसमें बेसिक प्रिंसिपल था - ‘To provide equality of  opportunity in education and employment for SC, ST and OBC.’  यह जो बिल लाया गया है उसमें माइनारिटी एजूकेशन में आरक्षण का प्रावधान नहीं है। तब हम कैसे सामाजिक न्याय दे सकेंगे? व०बाबा साहेब अम्बेडकर का नाम बार-बार लेने वाले आज बाबा साहेब के सपनों को चूर-चूर कर रहे हैं।इस बिल के एक पार्ट का तो मैं स्वागत करता हूँ। सरकार ने विधेयक लाकर कोर्ट के निर्णय से उपन्न स्थिति से तो राहत दिलाई है, लेकिन उसी वक्त प्राइवेट माइनारिटी इंस्टीटयुशन में आरक्षण न रखकर बैकवड्र्स के ऊपर अन्याय किया है। हमारे सांसद भाइयों को मैं बताना चाहूंगा कि इस संविधान संशोधन से दलितों का अहित होने वाला है। हम अपनी कुल्हाड़ी अपने पैर पर मार रहे हैं।

*Laid on the Table         महोदय, मैं अनुरोध करूंगा कि यह बिल फिर से लाया जाए और उसमें माइनारिटी इंस्टीटयुट्स में भी आरक्षण का प्रावधान किया जाए।

   

SHRI G.V. HARSHA KUMAR Sir, I express my views in favour of the reservations for the generations to avail the future endeavours of their interest, with a tension free educational pursuit by the Dalits, that is, SCs, STs and OBCs. 

            The Constitutional has provided that Right to Education is a Fundamental Right. Either it is provided by the Government or it is provided in the private sectors to meet the needs of the future generations of the country.  Where Government itself cannot afford to start the model institutions, it is promoting the private sectors along with the corporate sector with grants for infrastructural facilities and tax exemptions on education.  The private sector is neglecting the concept of the welfare of the down trodden and Dalits who are well known as Schedule Castles, Scheduled Tribes, Economically Backward classes of the Indian society. 

            Treating professional education as a business or profession is unfortunate. ‘Right to Education’ is a Fundamental Right.  It is constitutional obligation of the Government to facilitate downtrodden sections of the society to avail educational facilities at all levels.

            Fee structure is of national importance when you take into consideration the geographical advantages and disadvantages of the States.  So a uniform fee structure for the entire nation either in the private or in the Government institutions is necessary. Dalits do not have economic qualifications with the result that they do not get entry.  They are excluded by default due to their social status and economic structure.

            The post-liberalisation period has opened doors to start advanced courses like Biotechnology,  Information Technology,  Environment,  sciences, Computer   ·       Laid on the Table.

Science, Non-conventional Energy, Electronic Journalism, Micro Level Planning, Rural Technology, and Agro Industries.  And it flushed out the age-old Indian traditional artisans and their trades. As story goes like this.  Thee is the story about fox and the crane.  Fox invites the crane and gives the sauce in a plate. Crane invites the fox and gives the juice in a long-necked pot.

            The ever-expanding global private sector has shut the doors for SCs and STs without even the entry in the form of WTO and GAAT.  Even the entry in the form of WTO and GAAT have facilitated expansion of educational market resulting in the shrinking of the public sector. The Dalits, who are trained in Arts and Sciences are shown the way out even without the eligibility criteria.

            One or two persons, who have qualified by chance cannot also enter the private institutions due to the preventive costs of admissions and maintenance.  If we have a look at the private management institutions once, we find that the students coming in Mercedes or BMW cars are their children of the most fortunate sections of the country, learning the tricks of trade to loot the future India and its wealth.  I wonder whether the children of hon. Members of Parliament can afford this luxury, let alone the reserved categories.

            It is already known that no child of forward castes is willing to join traditional arts and science courses.  No child of SCs, STs, OBCs and economically weaker along with backward sections can dream of joining the private paradise institutions by following the unified admission procedure and fee structure.  While laying the rules and regulations of the private institutions, their management mention about the welfare of socially and economically weaker sections like SCs, STs and OBCs,  and  as if they are running those institutions at par with Government institutions and model institutions like IIMs and IITs.

            I would like to bring to the notice of this august House that the United Kingdom in 2003 admitted the mistake of ranquilityn of higher education where less-advantaged families are unable to send their children to private colleges.  Mr. Charles Clarke, the Education Secretary of UK declared that they are enhancing the funding to Government institutions by three billion points to admit the poorer sections into high market-value courses.  I appeal once again to the august House to consider the SC and ST candidates for admissions to private institutions.

            Another interesting feature is that the traditional and liberal courses are given to the Government institutions and courses of global market value are given to the private and corporate sector where education is of international standards and industry-based to meet the international arena in this era of globalisation.  But they are selling the seats by auctioning admissions; they are buying talent.  These heavens do not have entry for poor sinners, the weak and meek who fall under reserved categories.

            The Committee under the Chairmanship of Shri Atal Bihari Vajpayee, Shri Mukesh Ambani and Shri Aditya Birla in 2000 gave a green signal for total corporatisation of higher education.  This has opened the floodgates of private and foreign institutions and universities. All the institutions offer highly vocational and professional courses for which OBCs.  Also the taste of paradise educational model institutions is to be motivated. 

            Being the Chairman of Rajiv Gandhi Group of Colleges and being a post-graduate, I experienced a lot of variation in the international arena.  The NRIs are dominating the merit to avail better positions in the globalised employment even though the Indian skills for the global solutions are hot favourites now in the world market.  To prove Indianism, we must provide for it and diminish the gap of educational barriers for the SCs, STs and OBCs.

            I conclude my deliberations by felicitating, with my heart-felt thanks, the Supreme Court as big brother for its initiative towards the Constitutional amendments that reservation is not to be ranquility and it should be fair and justified by the country’s prestigious Administrative head, that is the Parliament and the Parliamentary amendment.

            Lastly, I would like to request that a Committee should be appointed to observe that there is no violation and uniform free structure is maintained along with uniform admission procedures and course structure so that the future generations also can learn through the cultural, traditional and artisan-oriented education pattern, and peace and ranquility is maintained with cultural safeguards of the Indian traditions and culture. 

SHRI P. MOHAN   Sir, I am proud to represent Tamil Nadu in the House of the People. Tamil Nadu has always pioneered Social Justice Movement and championed its cause. This historic Bill to amend the Constitution to provide for reservation in both Aided and Unaided Professional institutions has come before this House because of a pronouncement by the Supreme Court of India upholding the stand of the unaided colleges that they may not implement reservation to SCs, STs and OBCs. Through this amendment the students from the socially and educationally Backward Classes will get admission in private educational institutions.

              In 1950, the year when we, the people of India, gave ourselves a Constitution, a case came before the High Court of Madras against reservation in education and jobs that was available to the people of Tamil Nadu rights from 1928 ever after the implementation of Muthiah Mudaliar Communal G.O. The court held that the provision of reservation was unconstitutional. In the wake of that crisis, the great social reformist, Thanthai Periyar led an agitation which gave rise to convergence of ideas resulting in the first amendment to the Constitution in 1951. That upsurge restored the reservation available to get admission in educational institutions and to get jobs. The then Union Government led by Pandit Jawaharlal Nehru considered the need and necessity and announced reservation in jobs and in educational institutions.

       

* English translation of the speech originally delivered in Tamil and laid on the Table.

             Liberalisation, globalization and privatization seek to convert education and enterprising business. It has become a money spinning business. Under these circumstances the amendment seeks to protect and safeguard the rights of the socially and educationally backward classes.

            I was surprised to find the members from the opposition that is from BJP insisting on reservation in minority institutions also.

But the cat was let out of the bag when they said that they would oppose the Bill if their amendment to include minority institutions in the ambit of reservation was not accepted.

          Capitation fee, exhorbitant fee structure and self styled functioning in certain minority institutions must be looked into. Their functioning must be streamlined. We need to put our head and hearts to resolve these problems. But, the stand that the opposition would negative the amendment is not fair.

           I would like to charge them that they in fact would prefer to deprive the already available existing reservation facilities that is in vogue for the deprived classes like SCs, STs and OBCs.

From the past history of Tamil Nadu it can be gathered that only the upper caste people had access to education based on Varnashrama Dharma. Even today BJP the party that still upholds the Varnashrama principles tries to stifle the reservation available to the depressed and oppressed classes of the society in the garb of insisting on extending reservation in minority institutions also.

            At this juncture I would like to lay stress on the need to bring OBCs in the purview of the reservation benefits to be made available to all the socially and educationally backward classes through the insertion of Sub Clause (5) in Artitcle 15 of the Constitution.

Education is in the concurrent list of the Constitution. Hence there is a need to allow the states to have their own say in this matter. We may have to acknowledge the fact that minority institutions have been rendering yeomen services over the years in providing opportunities to SCs STs and Other Backward Classes in their educational institutions. They continue with their services. But, certain educational insititutions among the new crop of minority institutions established by virtue of minority status available in the name of religion and language are run on commercial basis. Or at least such allegations are made against them. Such institutions must be regulated and proper arrangements should be made to provide reservations in admissions to SCs, STs and OBCs.

 

श्री चन्द्रभान सिंह महोदय, भारत वर्ष के सम्पूर्ण शिक्षण संस्थानों में अनुसूचित जाति, अनुसूचित जनजाति तथा खासकर पिछड़े वर्ग के लोगों को भी आरक्षण सूची में अनिवार्य रूप से शामिल किया जाए, क्योंकि सम्पूर्ण भारत में खासकर मध्य प्रदेश में पिछड़ी जाति के लोग बहुसंख्या में आवास करते हैं, जो आरक्षण के अभाव में शिक्षा से वंचित हो जाते हैं अत: इस शिक्षण संस्थानों के विधेयक में ओबीसी वर्ग को कम से कम २७ प्रतिशत का आरक्षण अनिवार्य रूप से दिया जाए।

                           

·       The speech was laid on the Table.

श्री आलोक कुमार मेहता महोदय, यह विधेयक निजी शिक्षण संस्थाओं में आरक्षण से संदर्भित है यह बिल एक ऐसा बिल है जो निजी क्षेत्र में भी व्यवस्थापकों को राष्ट्र के अंदर सामाजिक जिम्मेवारियों को समझाने तथा उन्हें मुख्यधारा में शामिल करने की दिशा में एक प्रमुख पहल है। राष्ट्रीय ज्ैंनता दल के मूल सिद्धांतों में देश के अंदर सामाजिक न्याय को स्थापित करना सबसे महत्वपूर्ण कार्य है। यह बिल हमारी पार्टी के आदर्शों के सापेक्ष है। परन्तु आरक्षण के लाभार्थियों में सामाजिक रूप से पिछड़ा और इन मूल्यों केर् ौलए अनवरत संघर्षरत समाज का पिछड़ा वर्ग जिसकी जनसंख्या ५० प्रतिशत से अधिक है, को प्रमुखता के साथ शामिल रखना सुनिश्च्िैंत किया जाना चाहिए।

साथ ही, मैं भारतीय ज्ैंनता पार्टी के माननीय सदस्यों की उस कुत्सित भावना को खारिज करता हूं जिसमें अल्पसंख्यक संस्थानों में इस आरक्षण को लागू करने की वकालत की गई है। सच्चाई तो यह है कि अल्पसंख्यक संस्थानों की स्वायत्तता भी सामाजिक न्याय और देश के अल्पसंख्यक समुदाय के लोगों की सुरक्षा की दिशा में एक महत्वपूर्ण निर्णय है और इसकी रक्षा होनी चाहिए।

इन्हीं शब्दों के साथ मैं बिल का समर्थन करता हूं और सामाजिक न्याय की निजी क्षेत्रों में इस प्रवेश पर सरकार को बधाई देता हूं ।

           

* The speech was laid on the Table.

THE MINISTER OF HUMAN RESOURCE DEVELOPMENT (SHRI ARJUN SINGH): Hon. Speaker, Sir, there has been a very wholesome and informative debate on this Bill.  Before I reply to the points raised today, I must put on record the fact that the ambience for bringing  such a Bill forward has been created by the leadership of the Congress President, Shrimati Sonia Gandhi and the hon. Prime Minister, Dr. Manmohan Singh.  I think this needs to be said because the very effort as has been sought to be painted by some hon. Members from the Opposition is not a partisan effort[r95] .

            It is an effort to bring on a rational level what we all feel in our heart of hearts is the need of the hour.

            Sir, I would like you to recollect, when the discussion was started this morning I, in very few words, presented the background of this Bill. Not in so many words, insinuations have been made that what I said in the morning was contrary to facts. Each one of us and perhaps much more people who are experienced in that regard can change their opinion as and when they like. But facts must be clearly established. In the meeting of 23rd August this year, -- as a sequel to the sentiments expressed,  as I said, there is a verbatim record available, a tape record available – all the participants who attended, all of them were respected leaders of different parties, at no stage in that meeting voiced this expression putting across that all that we are discussing there has to be understood in a manner now being sought to be put on it. In fact, when the meeting concluded, I placed before this meeting what I considered, there were so many people present, I hope, you would realise that I cannot misrepresent things before so many political leaders belonging to different political parties.

PROF. VIJAY KUMAR MALHOTRA : At that time this word, `minority’ was not there. It was included later on.

SHRI ARJUN SINGH: You were not present in that meeting.

PROF. VIJAY KUMAR MALHOTRA : I was not present in that meeting. But I know … (Interruptions)

SHRI ARJUN SINGH: So, let me speak. I did not say that you were present there.

“I think, I have come to the end of the discussion. I would like to have your attention for a little while more.” Sir, this is what I said in summing up. First, I have to, as of necessity, brief the Media which is literally bringing down the doors for finding out what we have decided. What I gather was the broad consensus. If anything needs to be changed, please let me know. The first broad consensus was that a careful attempt should be made to frame a Central law for maintaining and providing social security we have so far provided and carefully it would have to be done so that we do not step on the toes of anyone. The second was that the minority rights, as specified in article 30 should, in all circumstances, be protected.

Nobody objected to it. I came out of the meeting before the Media. These are the two things which I repeated along with a third thing which was only a procedural matter that the House would be consulted in future for bringing about a law. As I have said, subsequently I requested all the hon. Leaders one by one and I am grateful that they responded[snb96] .

There were two [bru97] options in the draft that we had prepared.  One was Article 15(5) and the other was Article 31. The same draft was given to all the hon. Leaders of Parties.  Article 15(5) is as it exists today.  I am sure that every hon. leader must have read what is written there.  There was no comment on it.  I am not denying the right to say what you are saying today. I am never saying that you cannot say what you want to say today.  But the fact is that this was gone through and, at no stage, till the House met was this issue raised.  This is what I want to say.  I am not making any allegation against anyone.  But the world must know it.

            Now, we come to the question of what some people feel is the cause of all the ills that bedevil the country today and that is the existence of minority.  I do not know what is your view about other factors.  But as a very humble student of contemporary history, I would refer to one debate. It is not only students, but to some extent, some senior leaders sitting here have witnessed it. I am referring to none else than Shri Vajpayee.  If you just peep into the debates of the Constituent Assembly, you will find the whole background.  I have been forced to refer to this only because coincidentally the only one demand that has emanated from the BJP is “You delete this, then everything else will be okay.”  I must explain to you as to why I cannot do it.  The Constituent Assembly debates will testify the whole background to article 31(1) that is now existing in the Constitution.   I do not want to waste the time of the House.  But I would request the hon. Members who are interested to know what it is, to kindly go through that debate.  You will be convinced, I am sure, that this article has a great historical necessity also. 

We are all aware of how India became free. It does not have to be repeated. We are all aware of the trauma of partition.  We are all aware how savagely our country was ravaged at that time.  I am not apportioning blame but the fact is, it happened..… (Interruptions)

PROF. VIJAY KUMAR MALHOTRA (SOUTH DELHI):  You did the partition… (Interruptions)

MR. SPEAKER:  Prof. Malhotra, you are a senior leader.  He is not blaming anybody. 

… (Interruptions)

MR. SPEAKER: Let us not interrupt each other like this.  Please sit down.  I am appealing all of you.

SHRI ARJUN SINGH:   I have not mentioned anybody’s name but it appears like that. I am only narrating the circumstances in which it happened. And what was one of the main reasons which led to the situation?  It was a separate electorate. I am no supporter of a separate electorate but it was there[bru98] .

 

I think everyone knows at whose behest it came about. He is a very secular person today. The point is that it is these fears, anxieties and trauma which the Founding Fathers of our Constitution, of our Republic, wanted to address once and for all, for the benefit of future generations. 

It is in that light that article 30(1) was put into our Constitution as a Fundamental Right.  We may or may not agree with many of the arguments that were used then.  But the fact remains that at certain point of time, history took a turn where today in India there are many more Muslims than in Pakistan.  This has not happened accidentally and this has not happened at the will of anybody. This has happened because this country, this Republic, gave the assurances to these people that they will not be discriminated against and that they will be protected, and, therefore, it was better for them to stay where they were.  This is the background.  In all these years we have had so many judgements of the Supreme Court.  They are doing so many changes.  But it has not even attempted to say that article 30 needs to be amended.  This is the fact of reality.  We cannot dispute it.  Three judgements have been quoted one after another.  I am not a lawyer, therefore, I cannot go into the interpretations of those judgements.  But the fact remains that none of them has gone to the extent of saying that article 30 is redundant or it should be amended or gave some other interpretation to it.  Even so much so that the question of minority was not determined, at least till now by the Supreme Court. That is why I plead with you, "Please, do have partisan objectives.  But do not project partisan objectives to the point where it starts harming the country as such". … (Interruptions)

MR. SPEAKER: Shri Kharabela Swain, please sit down.  Let us go on.

… (Interruptions)

MR. SPEAKER: Nothing will be recorded except the hon. Minister's speech.

(Interruptions) …*   *Not Recorded   SHRI ARJUN SINGH: Now, I would like to come to the other point which has caused some apprehensions in the minds of our friends from the other backward communities or castes.  I must inform the hon. House that as a humble member of the Congress Party, ever since I started my career, I have, to the extent it was possible for me, supported the issues which would bring backward classes into the mainstream of Indian politics.  It is in that pursuit that perhaps in 1982, in Madhya Pradesh a separate Commission for Backward Classes was set up[r99] .

Perhaps, before the Central Government accepted the Mandal Commission, the Madhya Pradesh Government accepted the Mahajan Commission Report giving the backward classes the reservation rights, to which Mandal Commission subsequently entitled them.  So, it is not something which you can ignore conveniently. Certain things come out of conviction. I want to say that the provision regarding the OBCs in this Amendment, when some doubts were raised by some colleagues, we tried to see how we could accommodate them. 

The hon. Prime Minister referred the issue for advice to the Law Department and after the Law Department clearly said that the terms used in 15(5), which were taken from article 46, a Directive Principle, is the only way which can use the terms that can be used in the Constitution as of today. If we were to use the word OBC as such, there would have been confusion.  I would like to assure the House, certainly Members cutting across all parties – who belong to the backward classes – that every single advantage that has accrued to the country after the Mandal Commission, shall accrue to the country after this Bill is passed, in terms of admission and in terms of other advantages which the backward classes should get. Yes, there will be certain procedures and certain other steps would have to be taken, as the hon. Members said here this morning. Those steps will be taken.  You rest assured that we will not leave these things halfway - the question does not arise.

            Then, Sir, one query has been raised and  I cannot but respond to it because it has pointed out that you are saying that this Amendment will bring these rights to the OBCs in the private unaided colleges.  But, how is it that these rights do not accrue to them today to many of the Central institutions?  It is a very pertinent question.  I do not want to duck it.  I would like to assure this hon. House that after the passage of this Amendment, the question of reservation in the Central institutions, this problem will be addressed frontally and in a holistic manner.  The enabling provisions of this Amendment, in fact, make our task simpler and indeed define our stand and intention on this issue.

            The last thing is about the hon. Members from Kerala referring to some apprehensions about the negative impact on the existing opportunities to provide admission to SCs/STs, OBCs in the institutions run by religious and linguistic minority communities. Sir, there is a history that goes with all the institutions, to the best of my recollection. I say this because I am myself a product of one of the institutions run by religious minority. I think, there is hardly any religious minority in the real sense of the term which is not kindly disposed to the weaker sections of the society in India[mks100] . And, there have been instances where it has not been so. So, if there is any apprehension on that account, I would now like to tell you, I would like to assure the hon. Members, that the matter shall be looked into in consultation with the Law Ministry whether we can do something in spite of that to allay those apprehensions. The State Governments, naturally, will have to play a very important part. So, appropriate remedial measures, if necessary, would be taken.

            The last point I would like to say is that this does not answer all the questions. This is not the last word in this matter. This is a nation which is evolving. This is a nation which is coming out of its shell of the past. At the same time, this is also an issue which does not subscribe to the theory “Let us go forward and the devil may take care of the hindmost.” The hindmost is also our concern. The future is also our concern. And only in this manner can we take this country to those heights to which the Founding Fathers of this nation wanted it to go.

            In this spirit, I would request the hon. Members to kindly pass this Bill for the nation’s sake.                                                                                               

 

MR. SPEAKER: Hon. Members, before I put the motion for consideration of the Bill to vote, I would like to say that this being a Constitution (Amendment) Bill, voting has to be by division.

            Let the Lobbies be cleared[R101] --

MR. SPEAKER:  The Lobbies are cleared.  Now, the Secretary-General to read the instructions.  

SECRETARY-GENERAL: Kind attention of the hon. Members is invited to the following points in the operation of the Automatic Vote Recording System:-

1.                 Before a Division starts, every hon. Member should occupy his or her own seat and operate the system from that seat only.
2.                 As may kindly be seen, the “Red Bulbs above Display Boards” on either side of hon. Speaker’s Chair are already glowing.  This means the voting system has been activated.
3.                 For voting, please press the following two Buttons simultaneously immediately after sounding of first gong, viz., One “Red” Button in front of the hon. Member on the Head Phone Plate and ALSO             Any one of the following Buttons fixed on the top of desk of seats.
 
AYES              -           GREEN COLOUR   

NOES             -           RED COLOUR   

ABSTAIN       -           YELLOW COLOUR   

    

4.                 It is essential to keep both the Buttons pressed till the second gong sound is heard and the Red Bulbs are “OFF”.

The hon. Members may please note that the vote will not be registered if both Buttons are not kept pressed simultaneously till the sounding of the second gong.

5.                 Please do not press the amber Button (P) during Division.

6.                 Hon. Members can actually see their vote on Display Boards and on their desk unit.

7.                 In case vote is not registered, they may call for voting through slips.

 

MR. SPEAKER:  The question is:

“That the Bill further to amend the Constitution of India, be taken into consideration.”   The Lok Sabha divided:
    DIVISION NO. 1
AYES                                                                                                              18.52 Hrs.   

                

Aaron Rashid, Shri J.M.                  

Abdullakutty, Shri                  

Acharia, Shri Basu Deb                  

Acharya, Shri Prasanna                  

Adsul, Shri Anandrao Vithoba                  

*Advani, Shri L.K.                  

Agarwal, Dr. Dhirendra                  

*Ahamad, Shri Atiq                 

Ahamed, Shri E.                  

Ahir, Shri Hansraj G.                  

Ahmad, Dr. Shakeel                  

Aiyar, Shri Mani Shankar                  

Ajaya Kumar, Shri S.                  

Ajgalle, Shri Guharam                  

Ananth Kumar, Shri                  

Angadi, Shri Suresh                  

Ansari, Shri Furkan                  

Antulay,    Shri A.R.                  

*Appadurai, Shri M.                 

Argal, Shri Ashok                  

Athawale, Shri Ramdas                   

Athithan    Dhanuskodi, Shri  R.                  

*Atwal, Shri Charnjit Singh                 

Azmi, Shri Ilyas                  

Baalu, Shri T.R.                  

‘Baba’, Shri K.C. Singh         

  

    

     

*Voted through slip 
               

‘Bachda’, Shri Bachi Singh Rawat                  

Baghel, Prof. S.P. Singh                  

Bais, Shri Ramesh                  

*Baitha, Shri Kailash                 

Bansal, Shri Pawan Kumar                  

Barad, Shri Jashubhai Dhanabhai                  

Barku, Shri Shingada Damodar                  

Barman, Prof. Basudeb                  

*Barman, Shri Hiten                 

Barman, Shri Ranen                  

*Barq, Dr. Shafiqur Rahman                 

Basu, Shri Anil                  

Baxla, Shri Joachim                  

Bellarmin, Shri A.V.                  

Bhadana, Shri Avtar Singh                  

Bhakta, Shri Manoranjan                  

Bhargava, Shri    Girdhari Lal                  

Bhuria, Shri Kanti Lal                  

Bishnoi, Shri Jaswant Singh                  

Bose, Shri Subrata                  

*Bwiswmuthiary, Shri Sansuma Khunggur                  

Chakraborty, Dr. Sujan                  

Chakraborty, Shri Ajoy                  

Chakrabortty, Shri Swadesh                  

Chaliha, Shri Kirip                  

Chander Kumar, Prof.                  

Chandrappan,   Shri C.K.                  

*Charenamei, Shri Mani         

    

  

     

*Voted through slip 
              

Chatterjee, Shri Santasri                  

Chaudhary, Dr. Tushar A.                  

Chauhan, Shri Nand Kumar Singh                  

Chaure, Shri Bapu    Hari                  

Chavan, Shri Harishchandra                  

Chavda, Shri Harisinh                  

Chidambaram, Shri P.                  

Chinta Mohan, Dr.                     

Chitthan, Shri N.S.V.                  

*Choubey, Shri Lal Muni                  

Choudhary, Shri Nikhil Kumar                  

*Choudhary, Shrimati Anuradha                 

*Choudhury, Shri Bansagopal                 

Chowdhury, Shrimati. Renuka                  

Dangawas, Shri Bhanwar Singh                  

Das, Shri Alakesh                  

Das, Shri Khagen                  

*Dasgupta, Shri Gurudas                 

Dasmunsi, Shri Priya Ranjan                  

Delkar, Shri Mohan S.                  

Deo, Shri V. Kishore Chandra S.                  

Deo, Shri Bikram Keshari                  

Deora, Shri Milind                  

Deshmukh, Shri Subhash Sureshchandra                  

Dev, Shri Sontosh Mohan                  

Dhanaraju, Dr. K.                  

*Dharavath , Shri Ravinder Naik                  

Dhotre, Shri Sanjay         

    

  

     

*Voted through slip 
              

Dikshit, Shri Sandeep                  

Diler, Shri Kishan Lal                  

Dome, Dr. Ram Chandra                  

Dubey, Shri Chandra Shekhar                  

*Dutt, Shrimati Priya                 

*Elangovan, Shri E.V.K.S.                 

Engti, Shri Biren Singh                  

Fanthome, Shri Francis                  

Fatmi, Shri M A.A.                  

Gadhavi, Shri P.S.                  

Gaikwad, Shri Eknath Mahadeo                  

Gamang, Shri Giridhar                  

Gandhi, Shri Rahul                  

Gandhi, Shrimati Maneka                  

Ganesan, Shri L.                  

Gangwar, Shri Santosh                  

Gao, Shri Tapir                  

Gavit, Shri Manikrao Hodlya                  

Gehlot, Shri Thawar Chand                  

George, Shri K. Francis                  

Gill, Shri Atma Singh                  

Gogoi, Shri Dip                  

Goyal, Shri Surendra Prakash                  

Gudhe, Shri Anant                  

Gupta, Shri Shyama Charan                  

Hamza, Shri T.K.                  

Handique, Shri Bijoy                  

*Hanumanthappa, Shri N.Y.         

    

  

     

*Voted through slip 
              

Harsha Kumar, Shri G.V.                  

*Hooda, Shri Deepender Singh                  

Hossain, Shri Abdul Mannan                  

Hussain, Shri Anwar                  

Jagadeesan, Shrimati  Subbulakshmi                  

Jagannath, Dr. M.                  

Jai    Prakash, Shri                  

Jain, Shri Pusp                  

*Jaiswal, Shri Shriprakash                 

Jalappa, Shri R.L.                  

*Jena, Shri Mohan                  

Jindal, Shri Naveen                  

Jogaiah, Shri Hari Rama                  

Joshi, Shri Kailash                  

Joshi, Shri Pralhad                  

Kader Mohideen, Prof. K.M.                  

Kalmadi, Shri Suresh                  

Kamal Nath, Shri                  

Kamat, Shri Gurudas                  

Kanodia, Shri Mahesh                  

Karunakaran, Shri P.                  

Katara, Shri Babubhai K.                  

Kathiria, Dr. Vallabhbhai                  

Kerketta, Shrimati  Sushila                  

Khaire, Shri Chandrakant                  

Khan, Shri Sunil                  

Khandelwal, Shri Vijay Kumar                  

Khanduri, Maj. Gen. (Retd.) B. C.         

    

  

     

*Voted through slip 
              

Khanna, Shri Avinash Rai                  

Khanna, Shri Vinod                  

Kharventhan, Shri S.K.                  

Koshal, Shri Raghuveer Singh                  

Koya, Dr. P.P.                  

Kriplani, Shri Srichand                  

Krishnadas, Shri N.N.                  

Krishnan, Dr. C.                  

Krishnaswamy, Shri A.                  

Kumar, Shrimati    Meira                  

Kumari Selja                  

Kunnur, Shri Manjunath                  

Kuppusami, Shri C.                  

Kurup, Shri Suresh                  

*Kusmaria, Dr. Ramkrishna                 

Kyndiah, Shri P.R.                  

Lahiri, Shri Samik                  

‘Lalan’, Shri Rajiv Ranjan Singh                   

Lalu Prasad, Shri                  

Madam, Shri Vikrambhai Arjanbhai                   

Mahajan, Shrimati Sumitra                  

Maharia, Shri Subhash                  

Mahato, Shri Bir Singh                  

Mahato, Shri Sunil Kumar                  

*Mahavir Prasad, Shri                 

Maheshwari, Shrimati  Kiran                  

Mahtab, Shri B                  

Majhi, Shri Parsuram         

  

    

     

*Voted through slip 
              

*Majhi, Shri Shankhlal                  

Maken, Shri Ajay                  

Malhotra, Prof. Vijay Kumar                  

Manoj, Dr. K.S.                  

Maran, Shri Dayanidhi                  

Mcleod, Ms. Ingrid                  

Mediyam, Dr. Babu Rao                  

Meena, Shri Namo Narain                  

Meghwal, Shri Kailash                  

Mehta, Shri Alok    Kumar                  

Mehta, Shri Bhuvaneshwar Prasad                  

Meinya, Dr. Thokchom                  

Mishra, Dr. Rajesh                  

Mistry, Shri Madhusudan                  

Moghe, Shri Krishna Murari                  

Mohan, Shri P.                  

*Mohd. Tahir, Shri                  

Mollah, Shri Hannan                  

Moorthy, Shri A.K.                  

Mukeem, Mohd.                  

Mukherjee, Shri Pranab                  

Muniyappa, Shri K.H.                  

Murmu, Shri Hemlal                  

Murmu, Shri Rupchand                  

Muttemwar, Shri Vilas                  

*Nagpal, Shri Harish                 

Naik, Shri Shripad Yesso                  

Nambadan, Shri Lonappan         

    

  

     

*Voted through slip 
              

Nandy, Shri Amitava                  

Narbula, Shri D.                  

*Narendra, Shri A.                  

Nayak, Shri Ananta                  

Nayak, Shrimati Archana                  

Nihal Chand, Shri                     

Nikhil Kumar, Shri                  

Nizamuddin, Shri G.                  

Ola, Shri Sis Ram                  

Oram, Shri Jual                  

Oraon, Dr. Rameshwar                  

*Owaisi, Shri Asaduddin                 

Pal, Shri Rupchand                  

Palanimanickam, Shri S.S.                  

Palanisamy, Shri K.C.                  

Panabaka Lakshmi, Shrimati                   

Panda, Shri Prabodh                  

Pandey, Dr. Laxminarayan                  

Paranjpe, Shri Prakash                  

Parste, Shri Dalpat Singh                  

Paswan, Shri Ram Vilas                  

Paswan, Shri Ramchandra                  

*Paswan, Shri Sukdeo                  

Paswan, Shri Virchandra                  

Patel, Shri Dahyabhai Vallabhbhai                  

*Patel, Shri Dinsha                  

*Patel, Shri Harilal Madhavji Bhai                  

Patel, Shri Jivabhai A.         

    

  

     

*Voted through slip 
              

Patel, Shri Kishanbhai V.                  

Patel, Shri Somabhai G.                  

Pateriya, Shrimati  Neeta                  

*Pathak, Shri Brajesh                 

Pathak, Shri Harin                  

Patil, Shri Balasaheb Vikhe                  

Patil, Shri D.B.                  

*Patil, Shri Danve Raosaheb                  

Patil, Shri Jaysingrao Gaikwad                  

Patil, Shri Shriniwas Dadasaheb                  

Patil, Shrimati Rupatai D.                  

Patil, Shrimati Suryakanta                  

Paul, Dr. Sebastian                  

Pilot, Shri Sachin                  

Pingle, Shri Devidas                  

Ponnuswamy, Shri E.                  

Potai, Shri Sohan                  

Prabhu, Shri R.                  

Prabhu, Shri Suresh Prabhakar                  

Pradhan, Shri Ashok                  

Pradhan, Shri Dharmendra                  

Pradhan, Shri Prasanta                  

*Prasad, Shri Lalmani                  

Prasada, Kunwar Jitin                  

Purandeswari, Shrimati  D.                  

Radhakrishnan, Shri Varkala                  

*Rai, Shri Nakul Das                 

Raja, Shri A.         

    

  

     

*Voted through slip 
              

Rajagopal, Shri L.                  

Rajenthiran, Shrimati M.S.K. Bhavani                  

Raju, Shri M.M. Pallam                  

Ramachandran, Shri Gingee N.                  

Ramadass, Prof. M.                  

Ramakrishna, Shri Badiga                  

Rana, Shri Gurjeet Singh                  

Rana, Shri Kashiram                  

Rana, Shri Rabinder Kumar                  

Rana, Shri Raju                  

Rani, Shrimati K.                     

*Rao, Shri D. Vittal                  

Rao, Shri K.S.                  

Rao, Shri Rayapati Sambasiva                  

Rathod, Shri Haribhau                  

Rathwa, Shri Naranbhai                  

*Ravindran, Shri Pannian                 

Rawale, Shri Mohan                  

Rawat, Prof. Rasa Singh                  

Rawat, Shri Dhan Singh                  

Reddy, Shri Anantha Venkatarami                  

Reddy, Shri K.J.S.P                  

Reddy, Shri M. Raja Mohan                  

Reddy, Shri M. Sreenivasulu                  

Reddy, Shri N. Janardhana                  

Reddy, Shri S. Jaipal                  

*Reddy, Shri Suravaram Sudhakar                  

Regupathy, Shri S.         

    

  

     

*Voted through slip 
              

Renge Patil, Shri Tukaram Ganpat Rao                  

Rijiju, Shri Kiren                  

Riyan, Shri Baju Ban                  

Sahay, Shri Subodh Kant                  

Sahu, Shri Chandra Sekhar                  

Sai Prathap, Shri A.                 

Sai, Shri Vishnu Deo                  

*Sajjan Kumar, Shri                  

Sangwan, Shri Kishan Singh                  

Sar, Shri Nikhilananda                  

*Satheedevi, Shrimati  P                  

*Satpathy, Shri Tathagata                  

Satyanarayana, Shri Sarvey                  

Scindia, Shri Jyotiraditya M.                  

Seal, Shri Sudhangshu                  

Sen, Shrimati Minati                  

Senthil, Dr. R.                  

Seth, Shri Lakshman                  

Shah, Lt. Col. (Retd.) Manabendra                  

*Shailendra Kumar, Shri                  

Shakya, Shri Raghuraj Singh                  

Shandil, Dr. Col. (Retd.)  Dhani Ram                  

Sarma, Dr. Arvind                  

Sharma, Shri Madan Lal                  

*Shivanna, Shri M.                   

Shukla, Shrimati Karuna                  

Sibal, Shri Kapil                     

Sikdar, Shrimati Jyotirmoyee         

    

  

     

*Voted through slip 
              

Singh Deo, Shrimati Sangeeta Kumari                  

Singh, Chaudhary    Bijendra                   

Singh, Dr. Raghuvansh Prasad                  

Singh, Dr. Ram Lakhan                  

Singh, Kunwar Manvendra                  

Singh, Kunwar Sarv Raj                  

Singh, Rao Inderjit                   

Singh, Shri Ajit                  

*Singh, Shri Ajit Kumar                 

*Singh, Dr. Akhilesh Prasad                 

Singh, Shri Brijbhushan Sharan                  

Singh, Shri Chandra Bhushan                  

Singh, Shri Chandrabhan                  

Singh, Shri Ganesh Prasad                  

*Singh, Shri Lakshman                  

Singh, Shri Manvendra                  

*Singh, Shri Mohan                  

Singh, Shri Rakesh                  

Singh,   Shri Sita Ram                  

Singh, Shri Sugrib                  

Singh, Shri Suraj                  

Singh, Shri Uday                  

Singh, Shri Vijayendra Pal                  

Singh, Shrimati Kanti                  

Singh, Shrimati Pratibha                  

Sippiparai, Shri Ravichandran                  

Solanki, Shri Bharatsinh Madhavsinh                  

Solanki, Shri Bhupendrasinh         

    

  

     

*Voted through slip 
              

*Sonowal, Shri Sarbananda                 

Soren, Shri Shibu                  

Subba, Shri M.K.                  

*Subbarayan ,    Shri K.                  

Sugavanam, Shri E.G.                  

Sujatha, Shrimati C.S.                  

Suklabaidya, Shri Lalit Mohan                  

Sumbrui, Shri Bagun                  

*Surendran, Shri Chengara                  

*Suryawanshi, Shri Narsingrao H.                  

Swain, Shri Kharabela                  

Taslimuddin,   Shri                 

Thakkar, Smt. Jayaben B.                  

Thangkabalu, Shri K.V.                  

Thomas, Shri P.C.                  

Thummar, Shri V. K.                  

Thupstan, Shri Chhewang                  

Tirath, Shrimati Krishna                  

Topdar, Shri Tarit Baran                  

Tripathi, Shri Chandra Mani                  

Tripathy, Shri Braja Kishore                  

Tytler, Shri Jagdish                  

Vaghela, Shri Shankar Sinh                  

*Vajpayee, Shri Atal Bihari                  

Varma, Shri Ratilal Kalidas                  

Vasava, Shri Mansukhbhai D.                  

*Veerendra Kumar, Shri M.P.                 

Velu, Shri R         

    

  

     

*Voted through slip 
              

Venkatapathy, Shri K.                  

Venkatswamy, Shri G.                  

Venugopal, Shri D.                  

Verma, Shri Bhanu Pratap Singh                  

Verma, Shri Rajesh                  

Verma, Shri Ravi Prakash                  

*Verma, Shrimati    Usha                  

Vijayan Shri A.K.S.                  

*Vinod Kumar, Shri B.                 

Virendra Kumar, Shri                   

Vundavalli, Shri Aruna Kumar                  

Waghmare, Shri Suresh                  

Yadav, Dr. Karan Singh                  

Yadav, Kunwar Devendra Singh                  

Yadav, Prof. Ram Gopal                  

Yadav, Shri Anirudh  Prasad alias Sadhu                  

Yadav, Shri Devendra Prasad                  

Yadav, Shri Giridhari                  

*Yadav, Shri Kailash Nath Singh                 

*Yadav, Shri M. Anjan Kumar                  

Yadav, Shri Mitrasen                  

Yadav, Shri Ram Kripal                  

*Yadav, Shri Umakant                  

Yaskhi, Shri Madhu Goud                  

Yerrannaidu, Shri Kinjarapu         

    

    

    

    

  

     

*Voted through slip   
  NOES   

                

*Appadurai, Shri M.                  

Audikesavulu, Shri D.K.                  

Budholia, Shri Rajnarayan                  

Kori, Shri Radhey Shyam                  

*Majhi, Shri Shankhlal                  

*Mohd. Tahir, Shri                  

*Nagpal, Shri Harish                  

*Owaisi, Shri Asaduddin                  

Prasad, Shri Harikewal                  

Rajbhar, Shri Chandra Dev Prasad                  

Rajender Kumar, Shri                  

Rao, Shri P. Chalapathi                  

Saroj, Shri Tufani                  

*Satheedevi, Shrimati  P                  

Sayeda, Shrimati Rubab                  

*Shivanna, Shri M.                   

Singh, Shri Prabhunath         

    

    

    

    

    

    

    

    

  

     

*Wrongly voted  for Noes   
  

    

MR. SPEAKER:   Subject to  correction,* the result of the division is:   

            Ayes:               331   

            Noes:                 17   

               

            The motion is carried by a majority of the total membership of the House and by a majority of not less than two-thirds of the Members present and voting. 
 
The motion was adopted.
MR. SPEAKER:  The House will now take up clause-by-clause consideration of the Bill[a102] .
Prof. Vijay Kumar Malhotra and Shri Santosh Gangwar have given notices of identical amendment to Clause 2. Do they wish to move their amendments?
   
*The following members also corrected/recorded through slips:- Ayes:331+ Shri Mahaveer Prasad, Dr. Akhilish Prasad Singh, S/Shri Shriprakash Jaiswal, A. Narendra, E.V.K.S. Elangovan, Dinsha Patel, N. Y. Hanumanthappa, D. Vittal Rao, M. Anjan Kumar Yadav, Sajjan Kumar, Ravinder Naik Dharavath, B. Vinod Kumar, Shailendra Kumar, Mohan Singh, Brajesh Pathak, Gurudas Dasgupta, Lalmani Prasad, Smt. Usha Verma, S/Shri kailash Nath Singh Yadav, Suravaram Sudhakar Reddy, Atiq Ahamad, S.K. Bwiswmurthiary, M.P. Veerendra Kumar, Dr. Shafiqur Rehman Barq, S/Shri Umakant Yadav, K. Subbarayan, Chengara Surendran, Mohd. Tahir, M. Appadurai, Sarbananda Sonowal, Smt. Anuradha Choudhary, Smt. P. Satheedevi, S/Shri M. Shivanna, Shankhlal Majhi, Nakul Das Rai, Hiten Barman, Harish Nagpal, Mani Cherenamei, Asaduddin Owaisi, Tathagata Satpathy, Ajit Kumar Singh, Mohan Jena, Kailash Baitha, Atal Bihari Vajpayee, L. K. Advani, Charanjit Singh Atwal, Lakshman Singh, Sukdeo Paswan, Dr. Ramkrishna Kurmaria, Lal Muni Chaubey, Danve Raosaheb Patil, Harilal Madhavji Bhai Patel, Smt. Priya Dutt, S/Shri Deependra Singh Hooda, Bansagopal Choudhury and Pannian Ravindran = 387 Noes:17 – S/Shri Mohd. Tahir, M. Appadurai, Shrimati P. Satheedevi, S/Shri M. Shivanna, Shankhlal Majhi, Harish Nagpal, Asaduddin Owaisi = 10 Clause 2          Amendment of article 15 PROF. VIJAY KUMAR MALHOTRA : Mr. Speaker, I beg to move:
            Page 2, lines 8 and 9,--
omit “, other than the minority educational institutions referred to in clause (1) of article 30”                                                            (2)             Now, I would like to say something.
             +ÉvªÉFÉ VÉÉÒ, +É£ÉÉÒ gÉÉÒ +ÉVÉÇÖxÉ É˺Éc VÉÉÒ xÉä ªÉc VÉÉä ºÉÆÉÊ´ÉvÉÉxÉ ºÉƶÉÉävÉxÉ cè, <ºÉBÉEä ¤ÉÉ®ä àÉå BÉÖEU ¤ÉéiÉÉå BÉEÉ =ããÉäJÉ ÉÊBÉEªÉÉ*  àÉé <ºÉBÉEÉä º{É­] BÉE®xÉÉ SÉÉciÉÉ cÚÆ*  VÉ¤É ºÉÖ|ÉÉÒàÉ BÉEÉä]Ç BÉEÉ VÉVÉàÉå] +ÉɪÉÉ, iÉÉä ºÉÖ|ÉÉÒàÉBÉEÉä]Ç BÉEä VÉVÉàÉå] BÉEä ¤ÉÉn càÉxÉä cÉÒ <ºÉ ¤ÉéiÉ BÉEÉä +ÉÉOÉc ÉÊBÉEªÉÉ lÉÉ ÉÊBÉE BÉEÉÆº]ÉÒSªÉÖ¶ÉxÉãÉ +ÉàÉåbàÉå] cÉäxÉÉ SÉÉÉÊcA, ºÉÆÉÊ´ÉvÉÉxÉ ºÉƶÉÉävÉxÉ cÉäxÉÉ +ÉÉè® ºÉÆÉÊ´ÉvÉÉxÉ ºÉƶÉÉävÉxÉ ãÉÉBÉE®, ºÉÖ|ÉÉÒàÉ BÉEÉä]Ç BÉEä VÉVÉàÉå] ºÉä VÉÉä +ÉÉÊvÉBÉEÉ® xÉcÉÓ ÉÊàÉãÉ ®cä lÉä, =xÉ +ÉÉÊvÉBÉEÉ®Éå BÉEÉä ªÉcÉÆ {É® |ÉnÉxÉ ÉÊBÉEªÉÉ VÉÉA*  +ÉVÉÇÖxÉ É˺Éc VÉÉÒ xÉä ~ÉÒBÉE BÉEcÉ ÉÊBÉE ºÉ£ÉÉÒ ´ÉMÉÉç xÉä, ºÉ£ÉÉÒ ºÉnºªÉÉå xÉä ºÉàÉlÉÇxÉ ÉÊBÉEªÉÉ lÉÉ, {É®ÆiÉÖ àÉé =xÉBÉEÉÒ <ºÉ ¤ÉéiÉ BÉEÉä º{É­] BÉE®xÉÉ SÉÉciÉÉ cÚÆ ÉÊBÉE càÉÉ®ä xÉäiÉÉ+ÉÉäÆ xÉä ¤ÉiÉɪÉÉ ÉÊBÉE +ÉVÉÇÖxÉ É˺Éc VÉÉÒ xÉä ÉÊBÉEºÉÉÒ º]äVÉ {É® ªÉc xÉcÉÓ BÉEcÉ ÉÊBÉE àÉÉ<xÉÉäÉÊ®]ÉÒVÉ <ƺ]ÉÒ]áÉÚ¶ÉÆºÉ BÉEÉä <ºÉàÉå ºÉä ÉÊxÉBÉEÉãÉÉ VÉÉªÉ +ÉÉè® =xÉBÉEÉä +ÉÉä´ÉèºÉÉÒ ºÉÉc¤É xÉä ªÉc º{É­] °ô{É ºÉä BÉEcÉ ÉÊBÉE +ÉMÉ® +ÉÉ{ÉxÉä <ºÉBÉEÉä ¤ÉÉÒSÉ àÉå xÉcÉÓ bÉãÉÉ, iÉÉä càÉ nä¶É £É® àÉå +ÉÉÆnÉäãÉxÉ BÉE®åMÉä, <ºÉBÉEä ¤ÉÉn <ºÉBÉEÉä bÉãÉÉ MɪÉÉ*  …( व्यवधान)  अध्यक्ष जी, मैं उसमें नहीं जाता हूं, परंतु मैं यह स्पष्ट करना चाहता हूं कि अगर आप के इस संविधान संशोधन से २० हजार लोगों को और ज्यादा प्रोपड्ढेशनल इंस्टीटयूट्स में प्रवेश मिलेगा और ५० हजार का प्रवेश बंद हो जाए तथा ५० हजार जिनको आज मिल रहा है, उनको बीच में से निकाल दिया जाए, तो यह कोई दलितों के साथ, बैकवर्ड के साथ, माइनोरिटीज के साथ न्याय है या अन्याय है। २० हजार के बजाय ५० हजार का रास्ता बंद कर रहे हैं और ५० हजार लोगों को, जिनको आज मिल रहा है, उनको उसमें से निकालना चाहते हैं। …( व्यवधान) 
अध्यक्ष महोदय:  आप बैठिये। This is not correct. He has a right to place his point of view. Please take your seat.
प्रो. विजय कुमार मल्होत्रा : नार्थ-ईस्ट में जितने प्रोपड्ढेशनल कालेजेज हैं, वह सब क्रिश्चियंस के चलाए हुए हैं, उनमें आज इस कांस्टीच्युशनल अमेंडमेंट के बाद एक भी ट्राइबल को वहां दाखिला नहीं मिलेगा। केरल की बैंत अलग है।अध्यक्ष महोदय, मैं कहना चाहता हूं कि ओवैसी साहब कह रहे थे कि क्या किसी भी माइनोरिटी को देश के किसी कालेज में प्रवेश में बाध्यता है, कहीं बाध्यता नहीं है। लेकिन जिनको आज मिल रहा है, यहां पर क्वीन-मैरी-कालेज है …( व्यवधान) 
अध्यक्ष महोदय:  आप मेहरबानी करके बैठ जाइए।
प्रो. विजय कुमार मल्होत्रा : वहां पर ९९.९ प्रतिशत हिंदू पढ़ते हैं और उसमें आप चाहते हैं कि दलित को दाखिला न मिले। क्वीन-मैरी-कालेज में न मिले और दौलत राम कालेज में मिल जाए। सेंट स्टीपड्ढेंस में ९९ परसेंट हिंदू लड़के पढ़ते हैं, वहां पर माइनोरिटी के अनुरूप वहां पर किसी बैकवर्ड को, किसी दलित को, किसी शेडयूल कास्ट को दाखिला नहीं मिलेगा। इसके बाद आप यह करना चाहते हैं। …( व्यवधान)   इसका असर क्या होगा? ह्मैंने आपसे कहा कि २० हजार को मिलेगा और ५० हजार को बंद हो जाएगा, यह कौन सा संविधान संशोधन लाकर आप लाभ पहुंचाना चाहते हैं। अब आखिर में ( व्यवधान) 
MR. SPEAKER: Mr. Minister, do you wish to say something?
PROF. VIJAY KUMAR MALHOTRA : Sir, I have not finished. I will take only two or three minutes more. £ÉÉ®iÉÉÒªÉ VéxÉiÉÉ {ÉÉ]ÉÔ +ÉÉ®FÉhÉ BÉEÉÒ {ÉFÉvÉ® cè +ÉÉè® càÉxÉä ªÉc BÉEcÉ lÉÉ ÉÊBÉE +ÉÉ®FÉhÉ cÉäxÉÉ SÉÉÉÊcA +ÉÉè® <ºÉÉÊãÉA càÉ ÉʤÉãÉ BÉEÉ ºÉàÉlÉÇxÉ BÉE®åMÉä, {É®ÆiÉÖ <ºÉBÉEÉ ªÉc +ÉlÉÇ xÉcÉÓ cè*  ´ÉÉVÉ{ÉäªÉÉÒ VÉÉÒ xÉä SÉÉ® ¤ÉÉ® BÉEÉÆº]ÉÒSªÉÖ¶ÉxÉãÉ +ÉàÉåbàÉå] ÉÊBÉEªÉÉ +ÉÉè® +ÉÉ{ÉxÉä AäºÉä +ÉÉbǺÉÇ ÉÊxÉBÉEÉãÉ ®JÉä lÉä, ´Éä ºÉÉ®ä +ÉÉbǺÉÇ ®q ÉÊBÉEA, {É®ÆiÉÖ +ÉÉVÉ +ÉÉ{É BÉE®xÉÉ SÉÉcå, ªÉc ¤ÉcÖiÉ JÉÖ¶ÉÉÒ BÉEÉÒ ¤ÉéiÉ cè, ãÉäÉÊBÉExÉ àÉé ªÉc Vɰô® BÉEcxÉÉ SÉÉcÚÆMÉÉ ÉÊBÉE <xcÉåxÉä VÉÉä ¤ÉèBÉEOÉÉ=Æb ¤ÉiÉɪÉÉ +ÉÉè® ªÉc BÉEcÉ ÉÊBÉE nä¶É BÉEÉ ÉÊ´É£ÉÉVÉxÉ BÉEèºÉä cÖ+ÉÉ? Nä¶É BÉEÉ ÉÊ´É£ÉÉVÉxÉ cÖ+ÉÉ, BÉEÉÆOÉäºÉ {ÉÉ]ÉÔ xÉä nä¶É BÉEä ÉÊ´É£ÉÉVÉxÉ BÉEÉä àÉÉxÉÉ* …( व्यवधान)   कांग्रेस के नेताओं ने देश के साथ विश्वासघात किया।
MR. SPEAKER: Let us come to the Bill.
प्रो. विजय कुमार मल्होत्रा : महात्मा गांधी जी ने कहा था कि देश का विभाजन मेरी लाश पर बनेगा, परंतु सत्ता की ललक में, सत्ता की लालच में, जल्दी बूढ़े न हो जाएं, इसलिए देश का विभाजन किया, इसकी जिम्मेदारी …( व्यवधान) इन्होनें जिक्र किया था, इसलिए मैं जिक्र कर रहा हूं अन्यथा मैं नहीं करता, परंतु आज क्या हालत हो रही है? आज आप कहा पहुंच रहे हैं। आज आप उसी जगह वापस जा रहे हैं। …( व्यवधान) 
अध्यक्ष महोदय:  आप लोग बैठए।
प्रो. विजय कुमार मल्होत्रा : सेप्रेट इलेक्टोरेट पर जा रहे हैं। पहले एक टाइम था, जब यह होता था कि हिंदू पानी, मुसलमान पानी, क्रिश्चियन पानी, लेकिन अब यह हो रहा है, हिंदू कालेज, मुस्लिम कालेज, क्रिश्चियन BÉEÉãÉäVÉ[c103] ।
19.00 hrs. यह देश एक राष्ट्र है या नहीं? आप इस देश को एक राष्ट्र बनाएंगे या नहीं? ह्मुझे लगता है कि आप इस देश के टुकड़े कर रहे हैं, विभाजन कर रहे हैं, साम्प्रदायिकता पड्ढैला रहे हैं, हिंदू और मुसलमानों में नफरत पड्ढैला रहे हैं, आप यह ग्ैंलत काम कर रहे हैं। इसलिए मैं इस अमेंडमेंट को मूव करना चाहता हूं क्योंकि सभी माइनोरिटी इंस्टीटयूशन्स को अधिकार मिलना चाहिए और उनका भी उनमें आरक्षण होना चाहिए।

MR. SPEAKER: You have moved your amendment. Please take your seat now.  Mr. Minister, what do you say with regard to that? र्सेतोष जी, आप जानते हैं। आप को-ऑपरेट कीजिए। आप जानते हैं, सैंत बज गए हैं।

...( व्यवधान)

MR. SPEAKER: He has already spoken.

… (Interruptions)

MR. SPEAKER: No, that is not the rule.  You know that.  Kindly cooperate.

… (Interruptions)

श्री र्सेतोष गंगवार (बरेली) : अध्यक्ष महोदय, मै आपके माध्यम से माननीय मंत्री जी से यह पूछना चाहता हूं कि माननीय सर्वोच्च न्यायालय के पड्ढैसले से पहले इन संस्थाओं में जितना आरक्षण था, क्या वह कम हो जाएगा या बढ़ जाएगा? अगर कम होगा तो उसकी रक्षा आप कैसे करेंगे? आप इसकेर् ौलए क्या प्रावधान कर रहे हैं? आपके द्वारा ओ.बी.सी., एस.सी. एस.टी. का संरक्षण कैसे किया जाएगा।…( व्यवधान)

अध्यक्ष महोदय:आप बैठ जाइए। आपने पहले उनका समर्थन किया है, आप बैठ जाइए।

...( व्यवधान)

श्री अर्जुन सिंह : माननीय अध्यक्ष महोदय, मुझे इस बैंत का खेद है क्योंकि मैंने तो कहीं राजनीति का समावेश अपने किसी भाषण में नहीं किया है।…( व्यवधान)  मैंने केवल…( व्यवधान) 

अध्यक्ष महोदय:क्या बैंत है?

...( व्यवधान)

MR. SPEAKER: Everybody is so sensitive.  You do not want to hear others.  You are neither bound by his statement nor is he bound by your statement.  You have made your point.  This is not a debate.  It cannot be one way.

… (Interruptions)

श्री अर्जुन सिंह : मैंने ऐतिहासिक तथ्य का उल्लेख किया था। मैंने किसी की ओर संकेत नहीं किया और न मेरा संकेत करने का कोई इरादा था। लेकिन माननीय मल्होत्रा जी से रहा नहीं गया और उन्होंने उल्लेख कर दिया। मैं उनका उसी प्रकार से उत्तर भी नही देना चाहता हूं। र्इौतहास अपनी जगह है। …( व्यवधान)

एक माननीय सदस्य : आपके पास उसका उत्तर भी नहीं है। …( व्यवधान) 

श्री अर्जुन सिंह : उसका उत्तर यह है…( व्यवधान) अगर आप सुनना चाहते हैं…( BªÉ´ÉvÉÉxÉ)  उत्तर यह हैकि जिसने पार्टीशन कराया, उसको सैक्यूलर बनाने केर् ौलए आपके नेता पाकिस्तान गए थे।…( व्यवधान) 

प्रो. विजय कुमार मल्होत्रा :अध्यक्ष महोदय, सारा देश जानता है कि देश का पार्टीशन इन्होंने ही कराया है।…( व्यवधान) आपकी पार्टी के लोग गए थे…( व्यवधान)   यह बैंत बिल्कुल ग्ैंलत है।…( BªÉ´ÉvÉÉxÉ)  MR. SPEAKER: All right.  Let me put Amendment No. 2 moved by Prof. Vijay Kumar Malhotra  to the vote of the House.

            The question is:

“Page 2, lines 8 & 9, --

    

            omit “, other than the minority educational   

                        institutions referred to in clause (1) of article 30”     (2)   

    

            Those in favour will please say ‘Aye’.   

SOME HON. MEMBERS: ‘Aye’.   

MR. SPEAKER: Those against will please say ‘No’.   

SEVERAL HON. MEMBERS: ‘No’.   

MR. SPEAKER: I think, the ‘Noes’ have it. The ‘Noes’ have it.   

SOME HON. MEMBERS: Sir, we want a division.   

MR. SPEAKER: Let the Lobbies be cleared[r104]  .  Now, the lobbies have been cleared.
            The question is:
Page 2, lines 8 and 9,--
omit “, other than the minority educational institutions referred to in clause (1) of article 30                    (2)   The Lok Sabha divided:
  DIVISION NO. 2
AYES                                                                                                               19.06 Hrs.   

    

                

Acharya, Shri Prasanna                  

Adsul, Shri Anandrao Vithoba                  

Advani, Shri L.K.                  

Ahir, Shri Hansraj G.                  

Ajgalle, Shri Guharam                  

Ananth Kumar, Shri                  

Angadi, Shri Suresh                  

Argal, Shri Ashok                  

Atwal, Shri Charnjit Singh                  

Audikesavulu, Shri D.K.                  

‘Bachda’, Shri Bachi Singh Rawat                  

Bais, Shri Ramesh                  

Baitha, Shri Kailash                  

Bhagora, Shri Mahavir                  

Bhargava, Shri    Girdhari Lal                  

Bishnoi, Shri Jaswant Singh                  

Bwiswmuthiary, Shri   Sansuma Khunggur                  

Chauhan, Shri Nand Kumar Singh                  

Chavan, Shri Harishchandra                  

*Choubey, Shri Lal Muni                 

Choudhary, Shri Nikhil Kumar                  

Dangawas, Shri Bhanwar Singh                  

Deo, Shri Bikram Keshari                  

Deshmukh, Shri Subhash Sureshchandra                  

Dhotre, Shri Sanjay         

  

     

*Voted through slip 
               

Diler, Shri Kishan Lal                  

Gadhavi, Shri P.S.                  

Gandhi, Shrimati Maneka                  

Gangwar, Shri Santosh                  

Gao, Shri Tapir                  

Gehlot, Shri Thawar Chand                  

¨Goyal, Shri Surendra   Prakash                  

Gudhe, Shri Anant                                                                                

Jain, Shri Pusp                  

Jena, Shri Mohan                  

Joshi, Shri Kailash                  

Joshi, Shri Pralhad                  

Kanodia, Shri Mahesh                  

Katara, Shri Babubhai K.                  

Kathiria, Dr. Vallabhbhai                  

Khaire, Shri Chandrakant                  

Khandelwal, Shri Vijay Kumar                  

Khanduri, Maj. Gen. (Retd.) B. C.                  

Khanna, Shri Avinash Rai                  

Khanna, Shri Vinod                  

Koshal, Shri Raghuveer Singh                 

Kriplani, Shri Srichand                  

Kunnur, Shri Manjunath                  

*Kusmaria, Dr. Ramkrishna                 

Mahajan, Shrimati Sumitra                  

Maharia, Shri Subhash         

  

     

*Voted through slip   

¨Wrongly voted for Ayes   
  

                

Maheshwari, Shrimati  Kiran                  

Mahtab, Shri B                  

Majhi, Shri Parsuram                  

Malhotra, Prof. Vijay Kumar                  

Mallikarjuniah, Shri S.                  

Meghwal, Shri Kailash                  

Moghe, Shri Krishna Murari                  

Naik, Shri Shripad Yesso                  

Nayak, Shri Ananta                  

Nayak, Shrimati Archana                  

Nihal Chand, Shri                     

Oram, Shri Jual                  

Pandey, Dr. Laxminarayan                  

Paranjpe, Shri Prakash                  

Parste, Shri Dalpat Singh                  

Paswan, Shri Sukdeo                  

*Patel, Shri Harilal Madhavji Bhai                  

Patel, Shri Somabhai G.                  

Pateriya, Shrimati  Neeta                  

Pathak, Shri Harin                  

Patil, Shri D.B.                  

Patil, Shri Danve Raosaheb                  

Patil, Shrimati Rupatai D.                  

Potai, Shri Sohan                  

Prabhu, Shri Suresh Prabhakar                  

Pradhan, Shri Ashok                  

Pradhan, Shri Dharmendra         

  

     

*Voted through slip 
               

Rana, Shri Kashiram                  

Rana, Shri Raju                  

*Rao, Shri P. Chalapathi                  

Rathod, Shri Haribhau                  

Rawale, Shri Mohan                  

Rawat, Prof. Rasa Singh                  

Rawat, Shri Dhan Singh                  

Renge Patil, Shri Tukaram Ganpat Rao                  

Rijiju, Shri Kiren                  

Sai, Shri Vishnu Deo                  

Sangwan, Shri Kishan Singh                  

Satpathy, Shri Tathagata                  

Shah, Lt. Col. (Retd.) Manabendra                  

Shukla, Shrimati Karuna                  

Singh Deo, Shrimati Sangeeta Kumari                  

Singh, Dr. Ram Lakhan                  

Singh, Kunwar Manvendra                  

*Singh, Shri Ajit Kumar                  

Singh, Shri Brijbhushan Sharan                  

Singh, Shri Chandrabhan                  

Singh, Shri Kalyan                  

Singh, Shri Lakshman                   

Singh, Shri Rakesh                  

Singh, Shri Sugrib                  

Singh, Shri Uday                  

Singh, Shri Vijayendra Pal                  

Solanki, Shri Bharatsinh Madhavsinh         

  

     

*Voted through slip 
               

Swain, Shri Kharabela                  

Thakkar, Smt. Jayaben B.                  

Tripathi, Shri Chandra Mani                  

Tripathy, Shri Braja Kishore                  

Vajpayee, Shri Atal Bihari                  

Varma, Shri Ratilal Kalidas                  

Vasava, Shri Mansukhbhai D.                  

Verma, Shri Bhanu Pratap Singh                  

Virendra Kumar, Shri                   

Waghmare, Shri Suresh         

    

    

    

    

    

    

    

    

    

    

    

    

    

    

    

    
  NOES  

                

Aaron Rashid, Shri J.M.                  

Abdullakutty, Shri                  

Acharia, Shri Basu Deb                  

Agarwal, Dr. Dhirendra                  

Ahamad, Shri Atiq                     

Ahamed, Shri E.                  

Ahmad, Dr. Shakeel                  

Aiyar, Shri Mani Shankar                  

Ajaya Kumar, Shri S.                  

Antulay,    Shri A.R.                  

Appadurai, Shri M.                  

Athawale, Shri Ramdas                   

Athithan    Dhanuskodi, Shri  R.                  

Azmi, Shri Ilyas                  

Baalu, Shri T.R.                  

‘Baba’, Shri K.C. Singh                  

Baghel, Prof. S.P. Singh                  

Bansal, Shri Pawan Kumar                  

Barad, Shri Jashubhai Dhanabhai                  

Barku, Shri Shingada Damodar                  

Barman, Prof. Basudeb                  

*Barman, Shri Hiten                 

Barman, Shri Ranen                  

Barq, Dr. Shafiqur Rahman                  

Basu, Shri Anil                  

*Bauri, Shrimati Susmita        

  

     

*Voted through slip 
               

Baxla, Shri Joachim                  

Bellarmin, Shri A.V.                  

Bhadana, Shri Avtar Singh                  

Bhakta, Shri Manoranjan                  

Bhuria, Shri Kanti Lal                  

Bose, Shri Subrata                  

Budholia, Shri Rajnarayan                  

Chakraborty, Dr. Sujan                  

Chakraborty, Shri Ajoy                  

Chakrabortty, Shri Swadesh                  

Chaliha, Shri Kirip                  

Chander Kumar, Prof.                  

Chandrappan,   Shri C.K.                  

Charenamei, Shri Mani                  

Chatterjee, Shri Santasri                   

Chaudhary, Dr. Tushar A.                  

Chaure, Shri Bapu    Hari                  

Chavda, Shri Harisinh                  

Chidambaram, Shri P.                  

Chinta Mohan, Dr.                     

Chitthan, Shri N.S.V.                  

*Choudhury, Shri Bansagopal                 

Choudhary, Shrimati Anuradha                  

Chowdhury, Shrimati. Renuka                  

Das, Shri Alakesh                  

Das, Shri Khagen         

  

     

*Voted through slip 
               

*Dasgupta, Shri Gurudas                  

Dasmunsi, Shri Priya Ranjan                  

Delkar, Shri Mohan S.                  

Deo, Shri V. Kishore Chandra S.                  

Deora, Shri Milind                  

Dev, Shri Sontosh Mohan                  

Dhanaraju, Dr. K.                  

Dharavath , Shri Ravinder Naik                  

Dikshit, Shri Sandeep                  

Dome, Dr. Ram Chandra                  

Dubey, Shri Chandra Shekhar                  

*Dutt, Shrimati Priya                  

Elangovan, Shri E.V.K.S.                  

Engti, Shri Biren Singh                  

Fanthome, Shri Francis                  

Fatmi, Shri M A.A.                  

Gaikwad, Shri Eknath Mahadeo                  

Gamang, Shri Giridhar                  

Gandhi, Shri Rahul                  

*Gandhi, Shrimati Sonia                 

Ganesan, Shri L.                  

Gavit, Shri Manikrao Hodlya                  

George, Shri K. Francis                  

Gogoi, Shri Dip                  

*Goyal, Shri Surendra Prakash                  

Gupta, Shri Shyama Charan                  

Handique, Shri Bijoy         

  

     

*Voted through slip 
               

Hanumanthappa, Shri N.Y.                  

Harsha Kumar, Shri G.V.                  

*Hooda, Shri Deepender Singh                  

Hossain, Shri Abdul Mannan                  

Hussain, Shri Anwar                  

Jagadeesan, Shrimati  Subbulakshmi                  

Jagannath, Dr. M.                  

Jai    Prakash, Shri                  

Jaiswal, Shri Shriprakash                  

Jalappa, Shri R.L.                  

Jindal, Shri Naveen                  

Jogaiah, Shri Hari Rama                  

Kader Mohideen, Prof. K.M.                  

Kalmadi, Shri Suresh                  

Kamal Nath, Shri                  

Kamat, Shri Gurudas                  

Karunakaran, Shri P.                  

Kerketta, Shrimati  Sushila                  

Khan, Shri Sunil                  

Kharventhan, Shri S.K.                  

Kori, Shri Radhey Shyam                  

Koya, Dr. P.P.                  

Krishnadas, Shri N.N.                  

Krishnan, Dr. C.                  

Krishnaswamy, Shri A.                  

Kumar, Shrimati    Meira                  

Kumari Selja         

  

     

*Voted through slip 
               

Kuppusami, Shri C.                  

Kurup, Shri Suresh                  

Kyndiah, Shri P.R.                  

Lahiri, Shri Samik                  

‘Lalan’, Shri Rajiv Ranjan Singh                   

Lalu Prasad, Shri                  

Madam, Shri Vikrambhai Arjanbhai                   

Mahato, Shri Bir Singh                  

Mahato, Shri Sunil Kumar                  

*Mahavir Prasad, Shri                  

Majhi, Shri Shankhlal                  

Maken, Shri Ajay                  

Manoj, Dr. K.S.                  

Maran, Shri Dayanidhi                  

Marndi, Shri Sudam                  

Mcleod, Ms. Ingrid                  

Mediyam, Dr. Babu Rao                  

Meena, Shri Namo Narain                  

Mehta, Shri Alok    Kumar                  

Mehta, Shri Bhuvaneshwar Prasad                  

Meinya, Dr. Thokchom                  

Mishra, Dr. Rajesh                 

Mistry, Shri Madhusudan                  

Mohan, Shri P.                  

Mohd. Tahir, Shri                  

Mollah, Shri Hannan                  

Moorthy, Shri A.K.         

  

     

*Voted through slip 
               

Mukeem, Mohd.                  

Mukherjee, Shri Pranab                  

Muniyappa, Shri K.H.                  

Murmu, Shri Hemlal                  

Murmu, Shri Rupchand                  

Muttemwar, Shri Vilas                  

Nagpal, Shri Harish                  

Nambadan, Shri Lonappan                  

Nandy, Shri Amitava                  

Narbula, Shri D.                  

Narendra, Shri A.                  

Nikhil Kumar, Shri                  

Nizamuddin, Shri G.                  

Ola, Shri Sis Ram                  

Oraon, Dr. Rameshwar                  

Owaisi, Shri Asaduddin                  

Pal, Shri Rupchand                  

*Palanimanickam, Shri S.S.                  

Palanisamy, Shri K.C.                  

Panabaka Lakshmi, Shrimati                   

Panda, Shri Prabodh                  

Paswan, Shri Ram Vilas                  

Paswan, Shri Ramchandra                  

Paswan, Shri Virchandra                  

Patel, Shri Dahyabhai Vallabhbhai                  

Patel, Shri Dinsha                  

Patel, Shri Jivabhai A.         

  

     

*Voted through slip 
               

Patel, Shri Kishanbhai V.                  

Pathak, Shri Brajesh                  

Patil, Shri Balasaheb Vikhe                  

Patil, Shri Jaysingrao Gaikwad                  

Patil, Shri Shriniwas Dadasaheb                  

Patil, Shrimati Suryakanta                  

Paul, Dr. Sebastian                  

Pawar, Shri Sharad                 

Pilot, Shri Sachin                  

Pingle, Shri Devidas                  

Ponnuswamy, Shri E.                  

Prabhu, Shri R.                  

Pradhan, Shri Prasanta                  

Prasad, Shri Harikewal                  

Prasad, Shri Lalmani                  

Prasada, Kunwar Jitin                  

Purandeswari, Shrimati  D.                  

Radhakrishnan, Shri Varkala                  

Raja, Shri A.                  

Rajagopal, Shri L.                  

Rajbhar, Shri Chandra Dev Prasad                  

Rajender Kumar, Shri                  

Rajenthiran, Shrimati M.S.K. Bhavani                  

Raju, Shri M.M. Pallam                  

Ramachandran, Shri Gingee N.                  

Ramadass, Prof. M.                  

Ramakrishna, Shri Badiga         
  

                

Rana, Shri Gurjeet Singh                  

Rana, Shri Rabinder Kumar                  

Rani, Shrimati K.                     

*Rao, Shri D. Vittal                  

Rao, Shri K.S.                  

Rao, Shri Rayapati Sambasiva                  

Rathwa, Shri Naranbhai                  

*Ravindran, Shri Pannian                  

Reddy, Shri Anantha Venkatarami                  

Reddy, Shri K.J.S.P                  

Reddy, Shri M. Raja Mohan                  

Reddy, Shri M. Sreenivasulu                  

Reddy, Shri N. Janardhana                  

Reddy, Shri S. Jaipal                  

Reddy, Shri Suravaram Sudhakar                  

Regupathy, Shri S.                  

Riyan, Shri Baju Ban                  

Sahay, Shri Subodh Kant                  

Sahu, Shri Chandra Sekhar                  

Sai Prathap, Shri A                 

Sajjan Kumar, Shri                  

Sar, Shri Nikhilananda                  

Saroj, Shri Tufani                  

Satheedevi, Shrimati  P                  

Satyanarayana, Shri Sarvey                  

Sayeda, Shrimati Rubab                  

Scindia, Shri Jyotiraditya M.         

  

     

*Voted through slip 
               

Seal, Shri Sudhangshu                  

Sen, Shrimati Minati                  

Senthil, Dr. R.                  

Seth, Shri Lakshman                  

Shailendra Kumar, Shri                  

Shakya, Shri Raghuraj Singh                  

Shandil, Dr. Col. (Retd.)  Dhani Ram                  

Sharma, Dr. Arvind                  

Sharma, Shri Madan Lal                  

Shivanna, Shri M.                     

Sibal, Shri Kapil                     

Sikdar, Shrimati Jyotirmoyee                  

Singh, Chaudhary    Bijendra                   

Singh, Dr. Raghuvansh Prasad                  

Singh, Kunwar Sarv Raj                  

Singh, Rao Inderjit                   

Singh, Shri Ajit                  

¨Singh, Shri Ajit Kumar                  

*Singh, Dr. Akhilesh Prasad                  

Singh, Shri Chandra Bhushan                  

Singh, Shri Ganesh Prasad                  

Singh, Shri Manvendra                  

Singh, Shri Mohan                  

Singh, Shri Prabhunath                  

*Singh, Shri Rewati Raman                  

Singh,   Shri Sita Ram         

  

     

*Voted through slip   

¨Wrongly voted for  Noes   
  

                

Singh, Shri Suraj                  

Singh, Shrimati Kanti                  

Singh, Shrimati Pratibha                  

Sippiparai, Shri Ravichandran                  

Solanki, Shri Bharatsinh Madhavsinh                  

Soren, Shri Shibu                  

Subba, Shri M.K.                  

Subbarayan ,    Shri K.                  

Sugavanam, Shri E.G.                  

Sujatha, Shrimati C.S.                  

Suklabaidya, Shri Lalit Mohan                  

Sumbrui, Shri Bagun                  

*Surendran, Shri Chengara                 

Suryawanshi, Shri Narsingrao H.                  

Taslimuddin, Shri                  

Thangkabalu, Shri K.V.                  

Thomas, Shri P.C.                  

Thummar, Shri V. K.                  

Thupstan, Shri Chhewang                  

Tirath, Shrimati Krishna                  

Topdar, Shri Tarit Baran                  

Tytler, Shri Jagdish                  

Vaghela, Shri Shankar Sinh                  

Veerendra Kumar, Shri M.P.                  

Velu, Shri R                  

Venkatapathy, Shri K.                  

Venkatswamy, Shri G.         

  

     

*Voted through slip 
               

Venugopal, Shri D.                  

Verma, Shri Rajesh                  

Verma, Shri Ravi Prakash                  

Verma, Shrimati    Usha                  

Vijayan Shri A.K.S.                  

Vinod Kumar, Shri B.                   

Vundavalli, Shri Aruna Kumar                  

Yadav, Dr. Karan Singh                  

Yadav, Kunwar Devendra Singh                  

Yadav, Prof. Ram Gopal                  

Yadav, Shri Anirudh  Prasad alias Sadhu                  

Yadav, Shri Chandra Pal Singh                  

Yadav, Shri Devendra Prasad                  

Yadav, Shri Giridhari                  

Yadav, Shri Kailash Nath Singh                  

*Yadav, Shri M Anjan Kumar                  

Yadav, Shri Mitrasen                  

Yadav, Shri Ram Kripal                  

Yadav, Shri Umakant                  

Yaskhi, Shri Madhu Goud                  

Yerrannaidu, Shri Kinjarapu         

    

    

    

    

    

  

     

*Voted through slip   
  

MR. SPEAKER: Subject to correction,* the result of the division is:   

Ayes: 110   

Noes: 272   

The motion was negatived.   

ाी मोहन रावले (मुम्बई दक्षिण-मध्य) : अध्यक्ष महोदय, सरकार माईनौरटीज के नाम पर एक बार फिर से देश का विभाजन करना चाहती है। हम इस बिल के विरोध में सदन से वॉक आउट करते हैं।
*The following members also corrected/recorded through slips:-
Ayes : 110+S/Shri Ajit Kumar Singh, P. Chalapathi Rao, Dr. Ramkrishna Kusmaria, S/Shri Lal Muni Choubey, Harilal Madhavji Bhai Patel = 115 – Shri Surendra Prakash Goyal corrected from Ayes to Noes = 114 Noes :  272 + Smt. Sonia Gandhi, S/Shri Mahaveer Prasad, S. S. Palanimanickam, Dr. Akhiliesh Prasad Singh, S/Shri Surendra Prakash Goyal, D. Vittal Rao, M. Anjan Kumar Yadav, Smt. Susmita Bauri, S/Shri Gurudas Dasgupta, Rewati Raman Singh, Chengara Surendran, Hiten Barman, Smt Priya Dutt, S/Shri Deepender Singh Hooda, Bansagopal Choudhary and Pannian Ravindran = 288 – Ajit Kumar Singh corrected from Noes to Ayes = 287.
19.10 hrs.      (Shri Mohan Rawale and some other hon. Members then left                                           the House) MR. SPEAKER: The lobbies are already cleared. I shall now put clause 2 to the vote of the House.

            The question is:

“That clause 2 stand part of the Bill.” The Lok Sabha divided[m105] .
  DIVISION NO. 3
 AYES                                                                                19.11 Hrs.       

                

Abdullakutty, Shri                  

Acharia, Shri Basu Deb                  

Acharya, Shri Prasanna                  

Advani, Shri L.K.                  

Agarwal, Dr. Dhirendra                  

Ahamad, Shri Atiq                          

Ahamed, Shri E.                  

* Ahmad, Dr. Shaleel                 

Aiyar, Shri Mani Shankar                  

Ajaya Kumar, Shri S.                  

Ananth Kumar, Shri                  

Antulay,  Shri A.R.                  

Argal, Shri Ashok                  

Athawale, Shri Ramdas                   

Athithan  Dhanuskodi, Shri  R.                  

Atwal, Shri Charnjit Singh                    

Baalu, Shri T.R.                  

‘Bachda’, Shri Bachi Singh   Rawat                  

Baghel, Prof. S.P. Singh                  

Bais, Shri Ramesh                  

Bansal, Shri Pawan Kumar                  

Barad, Shri Jashubhai   Dhanabhai                  

Barku, Shri Shingada   Damodar                  

Barman, Prof. Basudeb                  

* Barman, Shri Hiten                 

Barman, Shri Ranen                  

    

         

* Voted through slip.                 

Barq, Dr. Shafiqur Rahman                  

Basu, Shri Anil                  

* Bauri, Shrrimati Susmita                 

Baxla, Shri Joachim                  

Bellarmin, Shri A.V.                  

Bhadana, Shri Avtar Singh                  

Bhagora, Shri Mahavir                  

Bhakta, Shri Manoranjan                  

Bhargava, Shri  Girdhari Lal                  

* Bhuria, Shri Kanti Lal                  

Bose, Shri Subrata                  

Bwiswmuthiary, Shri   Sansuma Khunggur                   

Chakraborty, Dr. Sujan                  

Chakraborty, Shri Ajoy                  

Chakrabortty, Shri Swadesh                    

Chaliha, Shri Kirip                  

Chandrappan, Shri C.K.                  

* Charenamei, Shri Mani                 

Chauhan, Shri Nand Kumar   Singh                  

Chaure, Shri Bapu  Hari                  

Chavda, Shri Harisinh                  

Chidambaram, Shri P.                  

Chinta Mohan, Dr.                   

* Chaubey, Shri Lal Muni                 

Choudhary, Shri Nikhil   Kumar                  

Choudhary, Shrimati   Anuradha                  

* Choudhary, Shri   Bansagopal                  

    

         

·          Voted through slip     

      

Chowdhury, Shrimati.   Renuka                  

Dangawas, Shri Bhanwar   Singh                  

Das, Shri Alakesh                  

Das, Shri Khagen                  

Dasgupta, Shri Gurudas                  

Dasmunsi, Shri Priya   Ranjan                  

Delkar, Shri Mohan S.                  

Deo, Shri V. Kishore   Chandra S.                  

Deo, Shri Bikram Keshari                  

Deora, Shri Milind                  

Dev, Shri Sontosh Mohan                  

Dhanaraju, Dr. K.                  

Dharavath , Shri Ravinder   Naik                  

Dikshit, Shri Sandeep                  

*Diler, Shri Kishan Lal                 

Dome, Dr. Ram Chandra                  

Dubey, Shri Chandra Shekhar                    

* Dutt, Shrimati Priya                  

Fanthome, Shri Francis                  

Fatmi, Shri M A.A.                  

Gadhavi, Shri P.S.                  

Gaikwad, Shri Eknath Mahadeo                 

Gamang, Shri Giridhar                  

Gandhi, Shri Rahul                  

Gandhi, Shrimati Maneka                  

Ganesan, Shri L.                  

Gangwar, Shri Santosh                  

Gao, Shri Tapir                  

    

         

19.                                                                                 Voted through slip     

Gavit, Shri Manikrao   Hodlya                  

Gehlot, Shri Thawar Chand                  

George, Shri K. Francis                  

Gill, Shri Atma Singh                  

Gogoi, Shri Dip                  

Goyal, Shri Surendra   Prakash                  

Gupta, Shri Shyama Charan                  

Hamza, Shri T.K.                  

Handique, Shri Bijoy                  

Hanumanthappa, Shri N.Y.                  

* Hooda, Shri Deepender   Singh                 

Jagannath, Dr. M.                  

* Jagadeesan, Shrimati   Subbulakshmi                 

Jai  Prakash, Shri                  

Jain, Shri Pusp                  

Jaiswal, Shri Shriprakash                  

Jalappa, Shri R.L.                  

Jindal, Shri Naveen                  

Joshi, Shri Kailash                  

Kader Mohideen, Prof. K.M.                    

Kalmadi, Shri Suresh                  

Kamal Nath, Shri                  

Kamat, Shri Gurudas                  

Kanodia, Shri Mahesh                  

Katara, Shri Babubhai K.                  

Kathiria, Dr. Vallabhbhai                  

Kerketta, Shrimati  Sushila                  

Khandelwal, Shri Vijay   Kumar                  

    

         

19.                                                                                 Voted through slip     

Khanduri, Maj. Gen.   (Retd.) B. C.                  

Khanna, Shri Vinod                  

* Kharventhan, Shri S.K.                 

Koya, Dr. P.P.                  

Kriplani, Shri Srichand                  

Krishnadas, Shri N.N.                  

Krishnan, Dr. C.                  

Krishnaswamy, Shri A.                  

* Kumar, Shrimati  Meira                 

Kumari Selja                  

Kuppusami, Shri C.                  

* Kurup, Shri Suresh                 

* Kusmaria, Dr. Ramkrishna                 

Kyndiah, Shri P.R.                  

Lahiri, Shri Samik                  

‘Lalan’, Shri Rajiv Ranjan   Singh                   

Madam, Shri Vikrambhai   Arjanbhai                   

Maharia, Shri Subhash                  

Mahato, Shri Bir Singh                  

Mahato, Shri Sunil Kumar                  

Mahavir Prasad, Shri                  

Maheshwari, Shrimati  Kiran                  

Mahtab, Shri B                  

Majhi, Shri Parsuram                  

* Majhi, Shri Shankhlal                 

Maken, Shri Ajay                  

Malhotra, Prof. Vijay   Kumar                  

    

19.                                                                                 Mallikarjuniah, Shri S.         

19.                                                                                 Voted through slip    

      

Manoj, Dr. K.S.                  

Maran, Shri Dayanidhi                  

* Marndi, Shri Sudam                  

Mcleod, Ms. Ingrid                  

Meena, Shri Namo Narain                  

Meghwal, Shri Kailash                  

Mehta, Shri Alok  Kumar                  

Mehta, Shri Bhuvaneshwar   Prasad                  

Meinya, Dr. Thokchom                  

Mishra, Dr. Rajesh                  

Mistry, Shri Madhusudan                  

Mohan, Shri P.                  

Mollah, Shri Hannan                  

Moorthy, Shri A.K.                  

Mukeem, Mohd.                  

Mukherjee, Shri Pranab                  

Muniyappa, Shri K.H.                  

Murmu, Shri Hemlal                  

Muttemwar, Shri Vilas                  

* Nagpal, Shri Harish                 

Nambadan, Shri Lonappan                  

Nandy, Shri Amitava                  

Narendra, Shri A.                  

Nayak, Shrimati Archana                  

Nihal Chand, Shri                   

Nikhil Kumar, Shri                  

Nizamuddin, Shri G.                 

Ola, Shri Sis Ram                  

    

         

19.                                                                                 Voted through slip     

Oram, Shri Jual                  

Owaisi, Shri Asaduddin                  

Pal, Shri Rupchand                  

Palanimanickam, Shri S.S.                  

* Palnisamy, Shri K.C.                 

Panabaka Lakshmi,   Shrimati                   

Panda, Shri Prabodh                  

Pandey, Dr. Laxminarayan                  

Parste, Shri Dalpat Singh                  

Paswan, Shri Ram Vilas                  

Paswan, Shri Ramchandra                  

Paswan, Shri Sukdeo                  

Paswan, Shri Virchandra                  

Patel, Shri Dahyabhai   Vallabhbhai                  

Patel, Shri Dinsha                  

Patel, Shri Harilal   Madhavji Bhai                  

Patel, Shri Jivabhai A.                  

Patel, Shri Kishanbhai V.                  

Patel, Shri Somabhai G.                  

Pateriya, Shrimati  Neeta                  

Pathak, Shri Brajesh                  

Pathak, Shri Harin                  

Patil, Shri Balasaheb   Vikhe                  

Patil, Shri Danve Raosaheb                    

Patil, Shri Jaysingrao Gaikwad                 

Patil, Shri Shriniwas   Dadasaheb                  

Patil, Shrimati Suryakanta                    

Pawar, Shri Sharad                  

    

         

19.                                                                                 Voted through slip     

Pilot, Shri Sachin                  

Ponnuswamy, Shri E.                  

Potai, Shri Sohan                  

Prabhu, Shri R.                  

Pradhan, Shri Ashok                  

Pradhan, Shri Dharmendra                  

Pradhan, Shri Prasanta                  

Prasad, Shri Lalmani                  

Prasada, Kunwar Jitin                  

Purandeswari,   Shrimati  D.                  

Radhakrishnan, Shri   Varkala                  

Raja, Shri A.                  

Rajagopal, Shri L.                  

Rajenthiran, Shrimati   M.S.K. Bhavani                  

Raju, Shri M.M. Pallam                  

Ramachandran, Shri Gingee   N.                  

Ramadass, Prof. M.                  

Ramakrishna, Shri Badiga                  

Rana, Shri Gurjeet Singh                  

Rana, Shri Kashiram                  

Rana, Shri Rabinder Kumar                  

Rana, Shri Raju                  

Rani, Shrimati K.                 

* Rao, Shri D. Vittal                  

Rao, Shri K.S.                  

* Rao, Shri P. Chalapathi                 

Rao, Shri Rayapati   Sambasiva                  

Rathwa, Shri Naranbhai                  

    

         

19.                                                                                 Voted through slip     

Rawat, Prof. Rasa Singh                  

Reddy, Shri Anantha Venkatarami                 

Reddy, Shri K.J.S.P                  

Reddy, Shri M. Raja Mohan                  

Reddy, Shri M.   Sreenivasulu                  

Reddy, Shri N. Janardhana                  

Reddy, Shri S. Jaipal                  

Reddy, Shri Suravaram Sudhakar                 

¨Regupathy, Shri S.                  

Rijiju, Shri Kiren                  

Riyan, Shri Baju Ban                  

Sahay, Shri Subodh Kant                  

Sahu, Shri Chandra Sekhar                  

Sai Prathap, Shri A.                  

Sai, Shri Vishnu Deo                  

Sajjan Kumar, Shri                  

Sangwan, Shri Kishan Singh                    

Sar, Shri Nikhilananda                  

Sarma, Dr. Arun Kumar                  

Saroj, Shri Tufani                  

* Satpathy, Shri Tathagat                 

Satyanarayana, Shri Sarvey                    

Sayeda, Shrimati Rubab                  

* Scindia, Shri   Jyotraditya M.                  

Sen, Shrimati Minati                  

Senthil, Dr. R.                  

Seth, Shri Lakshman                  

    

         

19.                                                                                 Voted through slip     

¨Corrected through slip     

Shah, Lt. Col. (Retd.)   Manabendra      

Shailendra Kumar, Shri                  

Shakya, Shri Raghuraj   Singh                  

Shandil, Dr. Col.   (Retd.)  Dhani Ram                  

Sharma, Dr. Arvind                  

        Sharma, Shri Madan Lal                  

Shukla, Shrimati Karuna                  

Sibal, Shri Kapil                   

* Sikdar, Shrimati   Jyotirmoyee                 

Singh Deo, Shrimati Sangeeta Kumari                 

* Singh, Chaudhary Bijendra                

Singh, Dr. Raghuvansh   Prasad                  

Singh, Dr. Ram Lakhan                  

Singh, Kunwar Manvendra                  

Singh, Kunwar Sarv Raj                  

Singh, Rao Inderjit                    

* Singh, Shri Ajit                 

Singh, Dr. Akhilesh Prasad                    

Singh, Shri Brijbhushan   Sharan                  

Singh, Shri Chandra   Bhushan                  

Singh, Shri Chandrabhan                  

Singh, Shri Kalyan                  

Singh, Shri Lakshman                   

Singh, Shri Manvendra                  

Singh, Shri Mohan                  

Singh, Shri Prabhunath                  

Singh, Shri Rakesh                  

Singh, Shri Rewati Raman                  

    

         

                  

19.                                                                                 Voted through slip     

Singh, Shri Sita Ram                

       Singh, Shri Uday                  

Singh, Shrimati Kanti                  

Singh, Shrimati Pratibha                  

Sippiparai, Shri   Ravichandran                  

Solanki, Shri Bharatsinh   Madhavsinh                  

Solanki, Shri   Bhupendrasinh                  

Sonowal, Shri Sarbananda                  

Soren, Shri Shibu                  

Subba, Shri M.K.                  

* Subbarayan, Shri K.                  

Sugavanam, Shri E.G.                  

Sujatha, Shrimati C.S.                  

Suklabaidya, Shri Lalit   Mohan                  

Sumbrui, Shri Bagun                  

Suryawanshi, Shri   Narsinghrao H.                  

Surendran, Shri Chengara                  

Swain, Shri Kharabela                  

Thakkar, Smt. Jayaben B.                  

Thangkabalu, Shri K.V.                  

Thomas, Shri P.C.                  

Thummar, Shri V. K.                  

Thupstan, Shri Chhewang                  

Tirath, Shrimati Krishna                  

Topdar, Shri Tarit Baran                  

Tripathy, Shri Braja   Kishore                  

Tytler, Shri Jagdish                  

Vaghela, Shri Shankar Sinh                    

    

         

19.                                                                                 Voted through slip     

Varma, Shri Ratilal   Kalidas                 

    

Vasava,   Shri Mansukhbhai D.                     

Veerendra Kumar, Shri M.P.                    

* Velu, Shri R.                   

Venkatapathy, Shri K.                  

Venkatswamy, Shri G.                  

Venugopal, Shri D.                  

Verma, Shri Bhanu Pratap   Singh                  

Verma, Shri Rajesh                  

Verma, Shri Ravi Prakash                  

Verma, Shrimati  Usha                  

Vijayan Shri A.K.S.                  

Vinod Kumar, Shri B.                   

Virendra Kumar, Shri                   

* Vundavally, Shri Aruna   Kumar                 

Yadav, Dr. Karan Singh                  

Yadav, Kunwar Devendra   Singh                  

Yadav, Prof. Ram Gopal                  

Yadav, Shri Anirudh Prasad   alias Sadhu                  

Yadav, Shri Devendra   Prasad                  

* Yadav, Shri M. Anjan   Kumar                 

Yadav, Shri Mitrasen                  

Yadav, Shri Ram Kripal                  

Yadav, Shri Umakant                  

Yaskhi, Shri Madhu Goud                  

Yerrannaidu, Shri   Kinjarapu         

    

  

     19.                                                                              Voted through slip 
    NOES    

                

Azmi, Shri Ilyas   (Shahabad)                 

Chander Kumar, Prof.   (Kangra)                 

Dhotre, Shri Sanjay   (Akola)                 

Paul, Dr. Sebastian   (Ernakulam)                 

* Regupathy, Shri S.   (Pudukottai)                 

Shivanna, Shri M.  (Chamrajanagar)        

    

    

    

    

    

    

    

    

    

    

    

    

    

    

    

    

    

    

    

    

    

  

    

    

    

    

     

19.                                                                              Wrongly voted for Noes.  

    

    

    

    
  

    

MR[r106] . SPEAKER: Subject to correction*, the result of the division is:   

            Ayes: 298   

            Noes:     6   

            The motion is carried by a majority of the total membership of the House and a majority of not less than two-thirds of the Members present and voting.
The motion was adopted.
Clause 2 was added to the Bill.
                       
*The following members also corrected/ecorded through slips:
Ayes: 298 + Smt. Meira Kumar, Dr. Shakeel Ahmad, S/Shri Kanti Lal Bhuria, R. Velu, Smt. Subbulakshmi, Jagadeesan, S/Shri S. Regupathy, Jyotiraditya M. Scindia, Chaudhary Bijendra Singh, Aruna Kumar Vundavally, D. Vittal Rao, M. Anjan Kumar Yadav, S.K. Kharventhan, Suresh Kurup, K.C. Palnisamy, Sudam Marndi, Smt. Jyotirmoyee Sikdar, Smt. Susmita Bauri, S/Shri Ajit Singh, K. Subbarayan, Shankhlal Majhi, Hiten Barman, Harish Nagpal, Mani Charenamei, Tathagata Satpathy, P. Chalapathi Rao, Dr. Ramkrishna Kusmaria, S/Shri Lal Muni Chaubey, Kishan Lal Diler, S. Mallikarjuniah, Smt. Priya Dutt, S/Shri Deepender Singh Hooda, Bansagopal Choudhary = 330 Noes : 6 – Shri S. Regupathy = 5 Clause 1         -           Short Title and Commencement Amendment made:
            Page 1, lines 3 and 4, --

                        for “(One Hundred and Fourth Amendment)”   

                        substitute “(Ninety-third Amendment)”                 (1)   

    

                                                                                                            (Shri Arjun Singh)   

MR. SPEAKER: Now, the Lobbies are already clear.   

            The question is:   

“That clause 1, as amended, stand part of the Bill.”   The Lok Sabha divided: 
 DIVISION NO. 4    AYES                                                                                       19.12 hrs.   

                

Aaron Rashid, Shri J.M.                  

Abdullakutty,   Shri                 

Acharia, Shri Basu Deb                  

Acharya, Shri Prasanna                  

Adsul, Shri Anandrao Vithoba                  

Advani, Shri L.K.                  

Agarwal, Dr. Dhirendra                  

Ahamad, Shri Atiq                     

Ahamed, Shri E.                  

Ahmad, Dr. Shakeel                  

Aiyar, Shri Mani Shankar                  

Ajaya Kumar, Shri S.                  

Ananth Kumar, Shri                  

Angadi, Shri Suresh                  

Ansari, Shri Furkan                  

Antulay,    Shri A.R.                  

Appadurai, Shri M.                  

Argal, Shri Ashok                  

Athawale, Shri Ramdas                   

Athithan  Dhanuskodi, Shri  R.                  

Atwal, Shri Charnjit Singh                  

Audikesavulu, Shri D.K.                  

Azmi, Shri Ilyas                  

Baalu, Shri T.R.                  

‘Baba’, Shri K.C. Singh                  

‘Bachda’, Shri Bachi Singh Rawat                  

Baghel, Prof. S.P. Singh                  

Bais, Shri Ramesh                  

Bansal, Shri Pawan Kumar                  

Barad, Shri Jashubhai Dhanabhai                  

Barku, Shri Shingada Damodar                  

Barman, Prof. Basudeb                  

*Barman, Shri Hiten                 

Barman, Shri Ranen                  

Barq, Dr. Shafiqur Rahman                  

Basu, Shri Anil                  

Bauri, Shrimati Susmita                  

Baxla, Shri Joachim                  

Bellarmin, Shri A.V.                  

Bhadana, Shri Avtar Singh                  

Bhagora, Shri Mahavir                  

Bhargava, Shri    Girdhari Lal                  

Bishnoi, Shri Jaswant Singh                  

Bose, Shri Subrata                  

Budholia, Shri Rajnarayan                  

Bwiswmuthiary, Shri   Sansuma Khunggur                  

Chakraborty, Dr. Sujan                  

Chakraborty, Shri Ajoy                  

Chakrabortty, Shri Swadesh                  

Chaliha, Shri Kirip                  

Chander Kumar, Prof.                  

Chandrappan,   Shri C.K.                  

Charenamei, Shri Mani                   

Chatterjee, Shri Santasri          

    

  

     

*Voted through slip 
               

Chauhan, Shri Nand Kumar Singh                  

Chaure, Shri Bapu    Hari                  

Chavda, Shri Harisinh                  

Chidambaram, Shri P.                  

Chinta Mohan, Dr.                     

Chitthan, Shri N.S.V.                  

Choubey, Shri Lal Muni                  

Choudhary, Shri Nikhil Kumar                  

*Choudhury, Shri Bansagopal                  

Choudhary, Shrimati Anuradha                  

Chowdhury, Shrimati. Renuka                  

Dangawas, Shri Bhanwar Singh                  

Das, Shri Alakesh                  

Das, Shri Khagen                  

Dasgupta, Shri Gurudas                  

Dasmunsi, Shri Priya Ranjan                  

Delkar, Shri Mohan S.                  

Deo, Shri V. Kishore Chandra S.                  

Deo, Shri Bikram Keshari                  

Deora, Shri Milind                  

Dev, Shri Sontosh Mohan                  

Dhanaraju, Dr. K.                  

Dharavath , Shri Ravinder Naik                  

Dikshit, Shri Sandeep                  

*Diler, Shri Kishan Lal                 

Dome, Dr. Ram Chandra                  

Dubey, Shri Chandra Shekhar         

  

     

*Voted through slip 
               

*Dutt, Shrimati Priya                  

Elangovan, Shri E.V.K.S.                  

Engti, Shri Biren Singh                  

Fanthome, Shri Francis      

Fatmi, Shri M A.A.                  

Gadhavi, Shri P.S.                  

Gaikwad, Shri Eknath Mahadeo                  

Gamang, Shri Giridhar                  

Gandhi, Shri Rahul                  

Ganesan, Shri L.                  

Gangwar, Shri Santosh                  

Gao, Shri Tapir                  

Gavit, Shri Manikrao Hodlya                  

Gehlot, Shri Thawar Chand                  

George, Shri K. Francis                  

Gogoi, Shri Dip                  

Goyal, Shri Surendra Prakash                  

Gupta, Shri Shyama Charan                  

Hamza, Shri T.K.                 

Handique, Shri Bijoy                  

Hanumanthappa, Shri N.Y.                  

Harsha Kumar, Shri G.V.                  

*Hooda, Shri Deepender Singh                  

Hossain, Shri Abdul Mannan                  

*Hussain, Shri Anwar                  

Jagannath, Dr. M.                  

Jai  Prakash,   Shri         

  

     

*Voted through slip 
               

Jain, Shri Pusp                  

Jaiswal, Shri Shriprakash                  

Jalappa, Shri R.L.                  

Jagadeesan, Shrimati Subbulakshmi                  

Jena, Shri Mohan                  

Jindal, Shri Naveen                  

Joshi, Shri Pralhad                  

Kader Mohideen, Prof. K.M.                  

Kalmadi, Shri Suresh                  

Kamal Nath, Shri                  

Kamat, Shri Gurudas                  

Kanodia, Shri Mahesh                  

Karunakaran, Shri P.                  

Katara, Shri Babubhai K.                  

Kathiria, Dr. Vallabhbhai                  

Kerketta, Shrimati  Sushila                  

Khan, Shri Sunil                  

Khandelwal, Shri Vijay Kumar                  

Khanduri, Maj. Gen. (Retd.) B. C.                  

Khanna, Shri Vinod                  

Kharventhan, Shri S.K.                  

Kori, Shri Radhey Shyam                  

Koya, Dr. P.P.                  

Kriplani, Shri Srichand                  

Krishnadas, Shri N.N.                  

Krishnan, Dr. C.                  

Krishnaswamy, Shri A.                  

Kumar, Shrimati    Meira                  

Kumari Selja                  

Kuppusami, Shri C.                  

Kurup, Shri Suresh                  

Kusmaria, Dr. Ramkrishna                  

Kyndiah, Shri P.R.                  

Lahiri, Shri Samik                  

‘Lalan’, Shri Rajiv Ranjan Singh                   

Lalu Prasad, Shri                  

Madam, Shri Vikrambhai Arjanbhai                   

Maharia, Shri Subhash                  

Mahato, Shri Bir Singh                  

Mahato, Shri Sunil Kumar                  

Mahavir Prasad, Shri                  

Mahtab, Shri B                  

Majhi, Shri Parsuram                  

*Majhi, Shri Shankhlal                 

Maken, Shri Ajay                  

Malhotra, Prof. Vijay Kumar                  

Mallikarjuniah, Shri S.                  

Manoj, Dr. K.S.                  

Maran, Shri Dayanidhi                  

Marndi, Shri Sudam                  

Mcleod, Ms. Ingrid                  

Mediyam, Dr. Babu Rao                  

Meena, Shri Namo Narain                  

Meghwal, Shri Kailash                  

Mehta, Shri Alok    Kumar                  

Mehta, Shri Bhuvaneshwar Prasad         

    

  

     

*Voted through slip 
               

Meinya, Dr. Thokchom                  

Mishra, Dr. Rajesh                  

Mistry, Shri Madhusudan                  

Moghe, Shri Krishna Murari                  

Mohan, Shri P.                  

Mohd. Tahir, Shri                  

Mollah, Shri Hannan                  

Moorthy, Shri A.K.                  

Mukeem, Mohd.                  

Mukherjee, Shri Pranab                  

Muniyappa, Shri K.H.                  

Murmu, Shri Hemlal                  

Murmu, Shri Rupchand                  

Muttemwar, Shri Vilas                  

Nagpal, Shri Harish                  

Naik, Shri Shripad Yesso                  

Nambadan, Shri Lonappan                  

Nandy, Shri Amitava                  

Narbula, Shri D.                  

Narendra, Shri A.                  

Nayak, Shri Ananta                  

Nayak, Shrimati Archana                  

Nihal Chand, Shri                     

Nikhil Kumar, Shri                  

Nizamuddin, Shri G.                  

Ola, Shri Sis Ram                  

Oram, Shri Jual         
  

                

Oraon, Dr. Rameshwar                  

Owaisi, Shri Asaduddin                  

Pal, Shri Rupchand                  

Palanimanickam, Shri S.S.                  

*Palanisamy, Shri K.C.                  

Panabaka Lakshmi, Shrimati                   

Panda, Shri Prabodh                  

Pandey, Dr. Laxminarayan                  

Paranjpe, Shri Prakash                  

Parste, Shri Dalpat Singh                  

Paswan, Shri Ram Vilas                  

Paswan, Shri Sukdeo                  

Patel, Shri Dahyabhai Vallabhbhai                  

Patel, Shri Dinsha                  

Patel, Shri Harilal Madhavji Bhai                  

Patel, Shri Jivabhai A.                  

Patel, Shri Kishanbhai V.                  

Patel, Shri Somabhai G.                  

Pateriya, Shrimati  Neeta                  

Pathak, Shri Brajesh                  

Pathak, Shri Harin                  

Patil, Shri Balasaheb Vikhe                  

Patil, Shri Danve Raosaheb                  

Patil, Shri Jaysingrao Gaikwad                  

Patil, Shri Shriniwas Dadasaheb                  

Patil, Shrimati Rupatai D.                  

Patil, Shrimati Suryakanta         

  

     

*Voted through slip 
               

Paul, Dr. Sebastian                  

Pawar, Shri Sharad                  

Pilot, Shri Sachin                  

Pingle, Shri Devidas                  

Ponnuswamy, Shri E.                  

Potai, Shri Sohan                  

Prabhu, Shri R.                  

Pradhan, Shri Ashok                  

Pradhan, Shri Dharmendra                  

Pradhan, Shri Prasanta                  

Prasad, Shri Harikewal                  

Prasad, Shri Lalmani                  

Prasada, Kunwar Jitin                  

Purandeswari, Shrimati  D.                  

Radhakrishnan, Shri Varkala                  

Raja, Shri A.                  

Rajagopal, Shri L.                  

Rajbhar, Shri Chandra Dev Prasad                  

Rajender Kumar, Shri                  

Rajenthiran, Shrimati M.S.K. Bhavani                  

Raju, Shri M.M. Pallam                  

Ramachandran, Shri Gingee N.                  

Ramadass, Prof. M.                  

Ramakrishna, Shri Badiga                  

Rana, Shri Gurjeet Singh                  

Rana, Shri Kashiram                  

Rana, Shri Rabinder Kumar                  

Rana, Shri Raju                  

Rani, Shrimati K.                     

      

*Rao, Shri D. Vittal                  

Rao, Shri K.S.                  

Rao, Shri Rayapati Sambasiva                  

Rathod, Shri Haribhau                  

Rathwa, Shri Naranbhai                  

*Ravindran, Shri Pannian                  

Rawat, Prof. Rasa Singh                  

Rawat, Shri Dhan Singh                  

Reddy, Shri Anantha Venkatarami                  

Reddy, Shri K.J.S.P                  

Reddy, Shri M. Raja Mohan                  

Reddy, Shri M. Sreenivasulu                  

Reddy, Shri N. Janardhana                  

Reddy, Shri S. Jaipal                  

Reddy, Shri Suravaram Sudhakar                  

Regupathy, Shri S.                  

Renge Patil, Shri Tukaram Ganpat Rao                  

Rijiju, Shri Kiren                  

Riyan, Shri Baju Ban                  

Sahay, Shri Subodh Kant                  

Sahu, Shri Chandra Sekhar                  

Sai Prathap, Shri A.                 

Sai, Shri Vishnu Deo                  

Sajjan Kumar, Shri                  

Sangwan, Shri Kishan Singh                  

Sar, Shri Nikhilananda                  

Sarma, Dr. Arun Kumar         

    

  

     

*Voted through slip 
               

Saroj, Shri Tufani                  

Satheedevi, Shrimati  P                  

Satyanarayana, Shri Sarvey                  

Sayeda, Shrimati Rubab                  

Scindia, Shri Jyotiraditya M.                  

Seal, Shri Sudhangshu                  

Sen, Shrimati Minati                  

Senthil, Dr. R.                  

Seth, Shri Lakshman                  

Shailendra Kumar, Shri                  

Shakya, Shri Raghuraj Singh                  

Shandil, Dr. Col. (Retd.)  Dhani Ram                  

Sharma, Dr. Arvind                  

Sharma, Shri Madan Lal                  

*Shivanna, Shri M.                   

Shukla, Shrimati Karuna                  

Sibal, Shri Kapil                     

Sikdar, Shrimati Jyotirmoyee                  

Singh Deo, Shrimati Sangeeta Kumari                  

Singh, Chaudhary    Bijendra                   

Singh, Dr. Raghuvansh Prasad                  

Singh, Dr. Ram Lakhan                  

Singh, Kunwar Sarv Raj                  

Singh, Rao Inderjit                   

Singh, Shri Ajit                     

Singh, Dr. Akhlish Prasad                  

Singh, Shri Brijbhushan Sharan         

  

     

*Voted through slip 
               

Singh, Shri Chandra Bhushan                  

Singh, Shri Chandrabhan                  

Singh, Shri Ganesh Prasad                  

Singh, Shri Kalyan                  

Singh, Shri Lakshman                   

Singh, Shri Manvendra                  

Singh, Shri Mohan                  

Singh, Shri Prabhunath                  

Singh, Shri Rakesh                  

Singh, Shri Rewati Raman                  

Singh,   Shri Sita Ram                  

Singh, Shri Sugrib                  

Singh, Shri Suraj                  

Singh, Shri Uday                  

Singh, Shri Vijayendra Pal                  

Singh, Shrimati Kanti                  

Singh, Shrimati Pratibha                  

Sippiparai, Shri Ravichandran                  

Solanki, Shri Bharatsinh Madhavsinh                  

Solanki, Shri Bhupendrasinh                  

Sonowal, Shri Sarbananda                  

Soren, Shri Shibu                  

Subba, Shri M.K.                  

*Subbarayan, Shri K.                 

Sugavanam, Shri E.G.                  

Sujatha, Shrimati C.S.         

    

  

     

*Voted through slip 
               

Suklabaidya, Shri Lalit Mohan                  

Sumbrui, Shri Bagun                  

Surendran, Shri Chengara      

Suryawanshi, Shri Narsingrao H.                  

Swain, Shri Kharabela                  

Taslimuddin, Shri                  

Thakkar, Smt. Jayaben B.                  

Thangkabalu, Shri K.V.                  

Thomas, Shri P.C.                  

Thummar, Shri V. K.                  

Thupstan, Shri Chhewang                  

Tirath, Shrimati Krishna                  

Topdar, Shri Tarit Baran                  

Tripathi, Shri Chandra Mani                  

Tripathy, Shri Braja Kishore                  

Tytler, Shri Jagdish                  

Vaghela, Shri Shankar Sinh                  

Vajpayee, Shri Atal Bihari                  

Varma, Shri Ratilal Kalidas                  

Vasava, Shri Mansukhbhai D.                  

Veerendra Kumar, Shri M.P.                  

Velu, Shri R                  

Venkatapathy, Shri K.                  

Venkatswamy, Shri G.                  

Venugopal, Shri D.                  

Verma, Shri Bhanu Pratap Singh                  

Verma, Shri Rajesh                  

Verma, Shri Ravi Prakash                  

Verma, Shrimati    Usha                  

Vijayan Shri A.K.S.                  

Vinod Kumar, Shri B.                   

Virendra Kumar, Shri                   

Yadav, Dr. Karan Singh                  

Yadav, Kunwar Devendra Singh                  

Yadav, Prof. Ram Gopal                  

Yadav, Shri Anirudh  Prasad alias Sadhu                  

Yadav, Shri Baleshwar                  

Yadav, Shri Devendra Prasad                  

Yadav, Shri Giridhari                  

Yadav, Shri Kailash Nath Singh                  

*Yadav, Shri M Anjan Kumar                   

Yadav, Shri Mitrasen                  

Yadav, Shri Ram Kripal                  

Yadav, Shri Umakant                  

Yaskhi, Shri Madhu Goud                  

Yerrannaidu, Shri Kinjarapu         

    

    

    

    

    

    

    

    

    

    

    

    

    

    

    

    

  

     

*Voted through slip   

    
  

 NOES    

    

    

Nil 
 MR. SPEAKER: Subject to correction,* the result of the division is:   

            Ayes: 360   

            Noes: NIL   

            The motion is carried by a majority of the total membership of the House and by a majority of not less than two-thirds of the Members present and voting.
The motion was adopted.
Clause 1, as amended, was added to the Bill.
The Enacting Formula and theLong Title were added to the Bill.
MR. SPEAKER: The Minister may now move that the Bill, as amended, be passed.
ाी अर्जुन सिंह : महोदय, मैं प्रस्ताव करता हूं :
“कि विधेयक को, संशैंेधित रूप में, पारित किया जाए। ”   MR. SPEAKER: Before I put the motion that the Bill, as amended, be passed, to the vote of the House, I would like to say that this being a Constitution (Amendment) Bill, voting has to be by division.
            The Lobbies are already clear.
            The question is:
            “That the Bill, as amended, be passed.” The Lok Sabha divided:
             
*The following members also corrected/ecorded through slips:
Ayes: 360 + S/Shri D. Vittal Rao, M. Anjan Kumar Yadav, Anwar Hussain, K.C. Palanisamy, K. Subbarayan, M. Shivanna, Shankhlal Majhi, Hiten Barman, Kishan Lal Diler, Smt. Priya Dutt, S/Shri Deepender Singh Hooda, Bansagopal Choudhary and Pannian Ravindran = 373 DIVISION NO. 5   AYES                                                                                                  19.13 hrs.     Aaron Rashid, Shri J.M. Abdullakutty, Shri Acharia, Shri Basu Deb Acharya, Shri Prasanna Advani, Shri L.K. Agarwal, Dr. Dhirendra Ahamad, Shri Atiq Ahamed, Shri E. Ahir, Shri Hansraj G. Ahmad, Dr. Shakeel Aiyar, Shri Mani Shankar Ajgalle, Shri Guharam Ananth Kumar, Shri Angadi, Shri Suresh Ansari, Shri Furkan Antulay,  Shri A.R. Appadurai, Shri M. Argal, Shri Ashok Athawale, Shri Ramdas  Athithan  Dhanuskodi, Shri  R. Atwal, Shri Charnjit Singh Audikesavulu, Shri D.K. Azmi, Shri Ilyas Baalu, Shri T.R. ‘Baba’, Shri K.C. Singh ‘Bachda’, Shri Bachi Singh Rawat Baghel, Prof. S.P. Singh Bais, Shri Ramesh Bansal, Shri Pawan Kumar Barad, Shri Jashubhai Dhanabhai Barku, Shri Shingada Damodar Barman, Prof. Basudeb Barman, Shri Hiten Barman, Shri Ranen Barq, Dr. Shafiqur Rahman Basu, Shri Anil Bauri, Shrimati Susmita Baxla, Shri Joachim Bellarmin, Shri A.V. Bhadana, Shri Avtar Singh Bhakta, Shri Manoranjan Bhargava, Shri  Girdhari Lal Bhuria, Shri Kanti Lal Bishnoi, Shri Jaswant Singh Bose, Shri Subrata Budholia, Shri Rajnarayan Bwiswmuthiary, Shri Sansuma Khunggur Chakraborty, Dr. Sujan Chakraborty, Shri Ajoy Chakrabortty, Shri Swadesh Chaliha, Shri Kirip Chander Kumar, Prof. Chandrappan, Shri C.K. Charenamei, Shri Mani Chatterjee, Shri Santasri  Chaudhary, Dr. Tushar A. Chauhan, Shri Nand Kumar Singh Chaure, Shri Bapu  Hari Chavda, Shri Harisinh Chidambaram, Shri P. Chinta Mohan, Dr.  Chitthan, Shri N.S.V. Choubey, Shri Lal Muni Choudhary, Shri Nikhil Kumar * Choudhary, Shri Bansagopal Choudhary, Shrimati Anuradha Chowdhury, Shrimati. Renuka Dangawas, Shri Bhanwar Singh Das, Shri Alakesh Das, Shri Khagen Dasgupta, Shri Gurudas Dasmunsi, Shri Priya Ranjan Delkar, Shri Mohan S. Deo, Shri V. Kishore Chandra S. Deo, Shri Bikram Keshari Deora, Shri Milind Deshmukh, Shri Subhash Sureshchandra Dev, Shri Sontosh Mohan Dhanaraju, Dr. K. Dharavath , Shri Ravinder Naik Dikshit, Shri Sandeep Diler, Shri Kishan Lal Dome, Dr. Ram Chandra Dubey, Shri Chandra Shekhar * Dutt, Shrimati Priya  
19.                                                                               Voted through slip Elangovan, Shri E.V.K.S. Engti, Shri Biren Singh Fanthome, Shri Francis Fatmi, Shri M A.A. Gadhavi, Shri P.S. Gaikwad, Shri Eknath Mahadeo Gamang, Shri Giridhar Gandhi, Shri Rahul Gandhi, Shrimati Maneka Gandhi, Shrimati Sonia Ganesan, Shri L. Gangwar, Shri Santosh Gao, Shri Tapir Gavit, Shri Manikrao Hodlya Gehlot, Shri Thawar Chand George, Shri K. Francis Gill, Shri Atma Singh Gogoi, Shri Dip Goyal, Shri Surendra Prakash Gupta, Shri Shyama Charan Hamza, Shri T.K. Handique, Shri Bijoy Hanumanthappa, Shri N.Y. Harsha Kumar, Shri G.V. * Hooda, Shri Deepender Singh Hossain, Shri Abdul Mannan Hussain, Shri Anwar Jagannath, Dr. M.  
19.                                                                               Voted through slip Jai  Prakash, Shri Jain, Shri Pusp Jaiswal, Shri Shriprakash Jalappa, Shri R.L. Jagadeesan, Shrimati  Subbulakshmi Jena, Shri Mohan Jindal, Shri Naveen Jogaiah, Shri Hari Rama Joshi, Shri Pralhad Kader Mohideen, Prof. K.M. Kalmadi, Shri Suresh Kamal Nath, Shri Kamat, Shri Gurudas Kanodia, Shri Mahesh Karunakaran, Shri P. Katara, Shri Babubhai K. Kathiria, Dr. Vallabhbhai Kerketta, Shrimati  Sushila Khan, Shri Sunil Khandelwal, Shri Vijay Kumar Khanduri, Maj. Gen. (Retd.) B. C. Khanna, Shri Vinod Kharventhan, Shri S.K. Kori, Shri Radhey Shyam Koshal, Shri Raghuveer Singh Koya, Dr. P.P. Kriplani, Shri Srichand Krishnadas, Shri N.N. Krishnan, Dr. C. Krishnaswamy, Shri A. Kumar, Shrimati  Meira Kumari Selja * Kunnur, Shri Manjunath Kuppusami, Shri C. Kurup, Shri Suresh Kusmaria, Dr. Ramkrishna Kyndiah, Shri P.R. Lahiri, Shri Samik ‘Lalan’, Shri Rajiv Ranjan Singh  Lalu Prasad, Shri Madam, Shri Vikrambhai Arjanbhai  Mahajan, Shrimati Sumitra Maharia, Shri Subhash Mahato, Shri Bir Singh Mahato, Shri Sunil Kumar Mahavir Prasad, Shri Maheshwari, Shrimati  Kiran Mahtab, Shri B Majhi, Shri Parsuram Majhi, Shri Shankhlal Maken, Shri Ajay Malhotra, Prof. Vijay Kumar Mallikarjuniah, Shri S. Manoj, Dr. K.S. Maran, Shri Dayanidhi Marndi, Shri Sudam Mcleod, Ms. Ingrid  
19.                                                                               Voted through slip   Mediyam, Dr. Babu Rao Meena, Shri Namo Narain Meghwal, Shri Kailash Mehta, Shri Alok  Kumar Mehta, Shri Bhuvaneshwar Prasad Meinya, Dr. Thokchom Mishra, Dr. Rajesh Mistry, Shri Madhusudan Mohan, Shri P. Mohd. Tahir, Shri ¨ Mollah, Shri Hannan Moorthy, Shri A.K. Mukeem, Mohd.

Mukherjee, Shri Pranab Muniyappa, Shri K.H. Murmu, Shri Hemlal Murmu, Shri Rupchand Muttemwar, Shri Vilas Nagpal, Shri Harish Naik, Shri Shripad Yesso Nambadan, Shri Lonappan Nandy, Shri Amitava Narbula, Shri D. Narendra, Shri A. Nayak, Shri Ananta Nayak, Shrimati Archana Nihal Chand, Shri   Nikhil Kumar, Shri   ¨Corrected  through slip Nizamuddin, Shri G. Ola, Shri Sis Ram Oram, Shri Jual Oraon, Dr. Rameshwar Owaisi, Shri Asaduddin Pal, Shri Rupchand Palanimanickam, Shri S.S. Palanisamy, Shri K.C. Panabaka Lakshmi, Shrimati  Panda, Shri Prabodh Pandey, Dr. Laxminarayan Paranjpe, Shri Prakash Parste, Shri Dalpat Singh Paswan, Shri Ram Vilas Paswan, Shri Ramchandra Paswan, Shri Sukdeo Paswan, Shri Virchandra Patel, Shri Dahyabhai Vallabhbhai Patel, Shri Dinsha Patel, Shri Harilal Madhavji Bhai Patel, Shri Jivabhai A. Patel, Shri Kishanbhai V. Patel, Shri Somabhai G. Pateriya, Shrimati  Neeta Pathak, Shri Brajesh Pathak, Shri Harin Patil, Shri Balasaheb Vikhe Patil, Shri Danve Raosaheb Patil, Shri Jaysingrao Gaikwad Patil, Shri Shriniwas Dadasaheb Patil, Shrimati Rupatai D. Patil, Shrimati Suryakanta Paul, Dr. Sebastian Pawar, Shri Sharad Pilot, Shri Sachin Pingle, Shri Devidas Ponnuswamy, Shri E. Potai, Shri Sohan Prabhu, Shri R. Prabhu, Shri Suresh Prabhakar Pradhan, Shri Ashok Pradhan, Shri Dharmendra Pradhan, Shri Prasanta Prasad, Shri Harikewal Prasad, Shri Lalmani Prasada, Kunwar Jitin Purandeswari, Shrimati  D. Radhakrishnan, Shri Varkala Raja, Shri A. Rajagopal, Shri L. Rajbhar, Shri Chandra Dev Prasad Rajender Kumar, Shri Rajenthiran, Shrimati M.S.K. Bhavani Raju, Shri M.M. Pallam Ramachandran, Shri Gingee N. Ramadass, Prof. M. Ramakrishna, Shri Badiga Rana, Shri Gurjeet Singh Rana, Shri Kashiram Rana, Shri Rabinder Kumar Rana, Shri Raju * Rao, Shri D. Vittal Rao, Shri K.S. Rao, Shri P. Chalapathi Rao, Shri Rayapati Sambasiva Rathod, Shri Haribhau Rathwa, Shri Naranbhai * Ravindran, Shri Pannian Rawat, Prof. Rasa Singh Rawat, Shri Dhan Singh Reddy, Shri Anantha Venkatarami Reddy, Shri K.J.S.P Reddy, Shri M. Raja Mohan Reddy, Shri M. Sreenivasulu Reddy, Shri N. Janardhana Reddy, Shri S. Jaipal Reddy, Shri Suravaram Sudhakar Regupathy, Shri S. Renge Patil, Shri Tukaram Ganpat Rao Rijiju, Shri Kiren Riyan, Shri Baju Ban Sahay, Shri Subodh Kant Sahu, Shri Chandra Sekhar Sai Prathap, Shri A. Sai, Shri Vishnu Deo Sajjan Kumar, Shri Sangwan, Shri Kishan Singh Sar, Shri Nikhilananda  

19.                                                                               Voted through slip Sarma, Dr. Arun Kumar Saroj, Shri Tufani Satheedevi, Shrimati  P Satpathy, Shri Tathagata Satyanarayana, Shri Sarvey Sayeda, Shrimati Rubab Scindia, Shri Jyotiraditya M. Seal, Shri Sudhangshu Sen, Shrimati Minati Senthil, Dr. R. Seth, Shri Lakshman Shailendra Kumar, Shri Shakya, Shri Raghuraj Singh Shandil, Dr. Col. (Retd.)  Dhani Ram Sharma, Dr. Arvind Sharma, Shri Madan Lal Shivanna, Shri M.  Shukla, Shrimati Karuna Sibal, Shri Kapil  Sikdar, Shrimati Jyotirmoyee Singh Deo, Shrimati Sangeeta Kumari Singh, Chaudhary  Bijendra Singh, Dr. Raghuvansh Prasad Singh, Dr. Ram Lakhan Singh, Kunwar Manvendra Singh, Kunwar Sarv Raj Singh, Rao Inderjit  Singh, Shri Ajit Singh, Shri Ajit Kumar Singh, Dr. Akhilesh Prasad Singh, Shri Brijbhushan Sharan Singh, Shri Chandra Bhushan Singh, Shri Chandrabhan Singh, Shri Ganesh Prasad Singh, Shri Kalyan Singh, Shri Lakshman  Singh, Shri Manvendra Singh, Shri Mohan Singh, Shri Prabhunath Singh, Shri Rakesh Singh, Shri Rewati Raman Singh, Shri Sita Ram Singh, Shri Sugrib Singh, Shri Suraj Singh, Shri Uday Singh, Shri Vijayendra Pal Singh, Shrimati Kanti Singh, Shrimati Pratibha Sippiparai, Shri Ravichandran Solanki, Shri Bharatsinh Madhavsinh Solanki, Shri Bhupendrasinh Sonowal, Shri Sarbananda Soren, Shri Shibu Subba, Shri M.K. * Subbrayan, Shri K. Sugavanam, Shri E.G. Sujatha, Shrimati C.S. * Suklabaidya, Shri L.M.  

19.                                                                               Voted through slip Sumbrui, Shri Bagun Surendran, Shri Chengara Suryawanshi, Shri Narsingrao H. Swain, Shri Kharabela Taslimuddin, Shri Thakkar, Smt. Jayaben B. Thangkabalu, Shri K.V. Thomas, Shri P.C. Thummar, Shri V. K. Thupstan, Shri Chhewang Tirath, Shrimati Krishna Topdar, Shri Tarit Baran Tripathi, Shri Chandra Mani Tripathy, Shri Braja Kishore Tytler, Shri Jagdish Vaghela, Shri Shankar Sinh Vajpayee, Shri Atal Bihari Varma, Shri Ratilal Kalidas Vasava, Shri Mansukhbhai D. Veerendra Kumar, Shri M.P. Velu, Shri R Venkatapathy, Shri K. Venugopal, Shri D. Verma, Shri Bhanu Pratap Singh Verma, Shri Rajesh Verma, Shri Ravi Prakash Verma, Shrimati Usha Vijayan Shri A.K.S. Vinod Kumar, Shri B.  Virendra Kumar, Shri  Vundavalli, Shri Aruna Kumar Waghmare, Shri Suresh Yadav, Dr. Karan Singh Yadav, Kunwar Devendra Singh Yadav, Prof. Ram Gopal Yadav, Shri Anirudh  Prasad alias Sadhu Yadav, Shri Baleshwar Yadav, Shri Devendra Prasad Yadav, Shri Giridhari Yadav, Shri Kailash Nath Singh * Yadav, Shri M. Anjan Kumar Yadav, Shri Ram Kripal Yadav, Shri Umakant Yaskhi, Shri Madhu Goud Yerrannaidu, Shri Kinjarapu                                  

19.                                                                              Voted through slip NOES     * Mollah, Shri Hannan                                              

19.                                                                              Wrongly voted for Noes.

MR. SPEAKER: Subject to correction,* the result of the division is:

            Ayes: 379             Noes:     1             The motion is carried by a majority of the total membership of the House and a majority of not less than two-thirds of the Members present and voting.
            The Bill, as amended, is passed by the requisite majority, in accordance with the provisions of article 368 of the Constitution.
The motion was adopted.
MR. SPEAKER: Now, let the Lobbies be opened[r107] .                                   
         
The following members also corrected/ecorded through slips:
Ayes: 379 + S/Shri D. Vittal Rao, M. Anjan Kumar Yadav, Lalit Mohan Suklabaidya, Hannan Mollah, K. Subbarayan, Manjunath Kunnur, Smt. Priya Dutt, S/Shri Deepender Singh Hooda, Bansagopal Choudhary and Pannian Ravindran = 389 Noes : 1 – Shri Hannan Mollah corrected from Noes to Ayes = 0