>
Title: Need to conduct the proceedings of Madras High Court in Tamil language.
SHRI S.K. KHARVENTHAN (PALANI): Hon. Chairman, Sir, Tamil has been declared as one of the classical languages by the Government of India, but till date it has not been given due recognition by the Union Government. There is a long-pending demand for conducting the deliberations of Madras High Court and Madurai Bench of the Madras High Court in Tamil. However, the genuine demand of the State is not being given proper heed. Whereas in other States like Bihar, Madhya Pradesh, U.P., and Rajasthan, the deliberations of the High Courts concerned are being conducted in the regional language, that is, Hindi.
Hence, I urge upon the Union Government that the discrimination meted out to the Tamil people should be removed and proceedings of the Madras High Court and Madurai Bench of the Madras High Court should be allowed to be conducted in Tamil as in the case of some of the Northern States.
I would request the Government to take necessary steps to implement Tamil as the language of the Madras High Court and Madurai Bench of the Madras High Court.
MR. CHAIRMAN: Do you not want to change the name of the Court? Now, it is ‘Madras High Court’. Do you not want to change the name to ‘Chennai High Court’? You only want that the proceedings should be conducted in Tamil. What about the name?
SHRI S.K. KHARVENTHAN : Thank you, Sir.
MR. CHAIRMAN: It is still Madras High Court. You do not want to change it as ‘Tamil Nadu High Court’, and you only want the proceedings in Tamil language.