NT>
Title: Need to set up a Circuit Bench of Calcutta High Court in Jalpaiguri, West Bengal.
(CALCUTTA, NORTH EAST): Sir, I rise to bring to the notice of this House a matter of urgent public importance. The entire population of North Bengal is denied the effective use or enforcement of Fundamental Rights. Two years ago, the full Bench of the High Court decided that there should be a Circuit Bench in Jalpaiguri so that the litigant public in entire North Bengal could get the benefit. For this, one small amendment is required in the States Reorganisation Act, which is the responsibility of the Central Government.
The House will be adjourned around 20th of this month, we will not be meeting till the Budget Session in March, and as a result, this will be delayed. Therefore, through you, Sir, I impress upon the Central Government to bring that one small amendment so that a Circuit Bench could be set up in Jalpaiguri.
(BIRBHUM): Sir, we associate ourselves with the hon. Member on this issue.