>
Title : Need to set up a permanent Bench of Kerala High Court at Trivandrum.
SHRI VARKALA RADHAKRISHNAN (CHIRAYINKIL): Madam, the Kerala Legislative Assembly had unanimously passed a Resolution requesting the Central Government to establish a Bench of the Kerala High Court at Trivandrum. The Bench was functioning there long before but it was stopped due to a direction from the Chief Justice. Now, the Chief Minister of Kerala has also written to the Central Government towards the establishment of a Bench at Trivandrum.
Trivandrum is the only State capital where there is no Bench of the High Court. It may be pointed out that in Tamil Nadu and in Karnataka different Benches were sanctioned – one Bench at Madurai of the Madras High Court and one Bench at Hubli of the Karnataka High Court. That was done by the Central Government with their sanction. So, it is only just and proper that a Bench of the Kerala High Court be established at Trivandrum. It is only a revival. The Bench was functioning there earlier. There is no further financial commitment.
So, I would request the Central Government to consider it seriously and issue orders. It is because the Kerala Government is ready to meet all the expenses. My humble submission and my demand to the Central Government is to take immediate steps towards the establishment of a Bench of the High Court at Trivandrum. By doing so, the Central Government is not having any financial commitment. So, I think, they will take immediate steps towards the request of the Kerala Assembly as well as the Government.
सभापति महोदया : श्री किशन सिंह सांगवान, आप संक्षेप में अपनी बात कहें, क्योंकि ड्राउट पर सदन में पहले ही डिसकशन हो चुका है।