>
Title; Need to fill up the vacancies of judges to clear the huge backlog of court cases-laid.
SHRIMATI PARAMJIT KAUR GULSHAN (FARIDKOT): As on March 31, 2009, about 50,613 cases are lying pending in Supreme Court, 38,74,090 in High Courts and 2.64 crore in District and Sessions Courts. About 30% pending cases are criminal in nature, which require early disposal. Presently cases are pending on an average of 15 years.
One of the main reasons of huge pendency is attributed to shortage of judges and not filling up of the vacancies in various courts causing considerable delay in clearing the cases. It is said that justice delayed is justice denied. The Government must, therefore, take immediate necessary steps to fill up the vacant posts of judges in courts, consider setting up of double shift of courts including mobile courts, the services of retired judges may be taken in this regard, to clear the mounting backlog of cases with a view to deliver the justice at the door steps of the people.