Judgements

Regarding Alleged Effort To Influence The Judge Of Madras High Court … on 3 July, 2009

Lok Sabha Debates
Regarding Alleged Effort To Influence The Judge Of Madras High Court … on 3 July, 2009


>

Title: Regarding alleged effort to influence the Judge of Madras High Court for granting anticipatory bail by a Union Minister.

  

SHRI B. MAHTAB (CUTTACK): This is a very serious matter which I am raising in this House during this late hour. The matter relates to Madras High Court where an hon. Judge has disclosed that a Union Minister had tried to influence him in granting anticipatory bail to two persons. This is a grave offence and it needs a thorough probe to ferret out the truth. As the Chief Justice of Supreme Court of India has left it to the Government to look into the matter, I urge upon the Government to state what step is being taken in this regard. The Prime Minister’s credentials are above board. But can he be unmindful of the fact that a slur on the Government cannot but be seen as a slur on its Minister?

MR. CHAIRMAN :  Now, hon. Member, Shri R. Dhruvanarayana—Not present[m61] .