Judgements

Need To Set Up A Bench Of High Court At Thiruvananthapuram, Kerala. … on 16 December, 2003

Lok Sabha Debates
Need To Set Up A Bench Of High Court At Thiruvananthapuram, Kerala. … on 16 December, 2003


ont>

Title: Need to set up a Bench of High Court at Thiruvananthapuram, Kerala. –Laid.

SHRI V.S. SIVAKUMAR

(THIRUVANANTHAPURAM) : I wish to raise an important matter regarding the establishment of a High Court Bench at Thiruvunanthapuram, the capital city of Kerala. The erstwhile Travancore High Court was functioning at Thiruvunanthapuram till 30.10.1956 and it was shifted to Ernakulam by notification. Sir, Trivandrum is the only capital city in India where no High court Bench is functioning – The first Kerala Assembly in 1958 unanimously adopted a resolution for setting up of a High Court Bench at Thiruvunanthapuram.

In 1996, the State Government had sent the same proposal to the Government of India. But it was sent back for resubumission with certain clarification whether Thiruvunanthapuram satisfies the norms recommended by the Jaswant Singh Commission Report, after consultation with Chief Justice of Kerala.

Now, the Chief Minister of Kerala had intimated the favourable position to the Hon’ble Chief Justice of Kerala and had requested to convey the view on setting up of a High Court at Thiruvananthapuram, so as to take up the matter with the Ministry of Law, Government of India.

Sir, but the Hon’ble Chief Justice of Kerala has not taken any decision in the matter till date. The State Government has suffered a loss of Rs.100 crores to defend Government cases in the High Court.

So, I request the Government of India to initiate appropriate legislation in this regard.