>
Title: Need to take emergent steps to clear huge backlog of pending cases in various courts .
*SHRI RAYAPATI SAMBASIVA RAO (GUNTUR): It is high time we take immediate initiative to clear the colossal number of pending cases in various courts.
It is not that the Government is not making efforts to clear the pending cases. There is certainly a sincere effort on the part of the Government to reduce the pending cases in the courts. But the fact of the matter is that with each passing day we see more and more cases piling up in the courts of the country.
It would not be out of place to mention here that at the hearings in the court, we see adjournments on various grounds with the result that the justice is delayed. We should not forget the dictum-justice delayed is justice denied. We often come across reports in the Press as regards time taken by the court in giving the verdict. It sometimes takes decades in deciding a case by which time most of the parties leave the world.
I would request the Law Ministry, through you, to take emergent steps to ensure that huge backlog of pending cases is reduced considerably in the near future and also ensure that no adjournment is given without reasonable and genuine reason.
* Treated as laid on the Table.