>
Title: Need to make all the languages in the Eighth Schedule as official languages of the Union Government.
SHRI D. VENUGOPAL (TIRUPPATTUR): The Official languages of all the States including Hindi can be used during the hearings of cases before the High courts as provided for in Article 348(2) of our Constitution. It also states that the judgments shall be delivered only in English. Promoting all the official languages of all the States would be necessary to enable crores of our common people who approach High Courts to conduct the proceedings and get judgments in their respective languages of their States. This stated spirit of our Constitution and it’s provision would be violated if Hindi alone is recommended to be used in the judgments and orders of the courts. The official languages of various States cannot be ignored and it would be harming the interest of all the States if Hindi alone is chosen for pronouncements of judgments in the High Courts. Hence, I urge upon the Union Government to institute suitable steps including seeking of opinion by the Union Law Ministryfrom the Law Commission and also the Joint Parliamentary Committee on Official languages about the urgent need to use all the official languages of all the States in the Indian Union to benefit all the citizens of India and make all the languages in the Eighth Schedule as Official Languages of the Union Government.