Law Commission Report
Report No. 245 On Arrears And Backlog
GOVERNMENT OF INDIA
LAW COMMISSION
OF
INDIA
Report No. 245
Arrears and Backlog: Creating Additional Judicial (wo)manpower
July, 2014
The 20th Law Commission was constituted for a period of three years from 1st
September, 2012 by Order No. A-45012/1/2012-Admn.III (LA) dated the 8th
October, 2012 issued by the Government of India, Ministry of Law and
Justice, Department of Legal Affairs, New Delhi.
The Law Commission consists of a full time Chairman, four full-time
Members (including Member-Secretary), two Ex-officio Members and five
part-time Members.
Chairman
Hon'ble Justice A.P. Shah
Full-time Members
Justice (Mr.) S.N. Kapoor
Prof. (Dr.) Mool Chand Sharma
Justice (Ms.) Usha Mehra
Mr. N.L. Meena, Member-Secretary
Ex-officio Member
Mr. P.K. Malhotra, Secretary (Department of Legal Affairs and
Legislative Department)
Part-time Members
Prof. (Dr.) G. Mohan Gopal
Mr. R. Venkataramani
Prof. (Dr.) Yogesh Tyagi
Dr. Bijai Narain Mani
Prof.(Dr.) Gurjeet Singh
ii
The Law Commission is located in
14th Floor, Hindustan Times House,
K.G. Marg,
New Delhi-110 001
Member Secretary
Mr. N.L. Meena
Research Staff
Dr. (Smt.) Pawan Sharma : Joint Secretary & Law Officer
Shri A.K. Upadhyay : Additional Law Officer
Shri S.C. Mishra : Deputy Law Officer
Dr. V.K. Singh : Deputy Legal Adviser
The text of this Report is available on the Internet at :
http://www.lawcommissionofindia.nic.in
© Government of
India
Law Commission of India
iii
iv
Acknowledgements
The Commission deeply appreciates valuable inputs received from the
Group it had constituted in finalising the report on "Imtiyaz Ahmad v. State
of Uttar Pradesh and Ors (Criminal Appeal No.s254-262 of 2012)" to the
Hon'ble Supreme Court of India and the present report. The group that
initially comprised : Prof. Theodore Eisenberg, Henry Allen Mark Professor
of law, Adjunct Professor of Statistical Sciences at Cornell University; Prof.
Sital Kalantry, Clinical Professor of Law and Director, International Human
Rights Clinic, University of Chicago Law School; Prof. Sri Krishna Deva
Rao, Registrar, National Law University, Delhi (as representative of NLU
Delhi); and Mr. Nicholas Robinson, Fellow at Centre of Policy Research was
expanded when Dr. Aparna Chandra and Mr. Utkarsh Saxena, Consultant to
Law Commission of India joined it. Mr. Madhav Mallya and Ms. Vrinda
Bhandari, Research Associates, National Law University and Mr. Saral
Minocha and Ms. Sonal Sarda, students of National Law University also
helped in analysing and compiling the data. Enthusiasm and dedication apart
from research inputs of Dr. Aparna Chandra deserves special mention.
***
iv a v Arrears and Backlog: Creating Additional Judicial (wo)manpower *** TABLE OF CONTENTS CHAPTERS TITLE PAGE I. INTRODUCTION ................................................................................................. 1 II. DEFINING KEY CONCEPTS: PENDENCY, DELAY, ARREARS, AND BACKLOG ..... 3 III: COMPUTING JUDGE STRENGTH .................................................................... 10 A. OVER OF DATA AND ITS LIMITATIONS ......................................................... 10 B. ANALYSIS OF DATA ................................................................................. 12 C. METHODOLOGIES FOR COMPUTING ADEQUATE JUDGE STRENGTH ................... 19
1. JUDGE TO POPULATION RATIO & JUDGE TO FILING RATIO ........................................... 19
2. THE IDEAL CASE LOAD METHOD ............................................................................ 20
3. THE TIME BASED METHOD ................................................................................... 22
4. THE RATE OF DISPOSAL METHOD ........................................................................... 24 IV. RECOMMENDATIONS .................................................................................... 53 ANNEXURE - I............................................................................................57 ANNEXURE - II...........................................................................................60 ANNEXURE - III..........................................................................................66 ANNEXURE - IV..........................................................................................71 ANNEXURE - V...........................................................................................78 v vi CHAPTER I INTRODUCTION Denial of 'timely justice' amounts to denial of 'justice' itself. Two are integral to each other. Timely disposal of cases is essential for maintaining the rule of law and providing access to justice which is a guaranteed fundamental right. However, as the present report indicates, the judicial system is unable to deliver timely justice because of huge backlog of cases for which the current judge strength is completely inadequate. Further, in addition to the already backlogged cases, the system is not being able to keep pace with the new cases being instituted, and is not being able to dispose of a comparable number of cases. The already severe problem of backlogs is, therefore, getting exacerbated by the day, leading to a dilution of the Constitutional guarantee of access to timely justice and erosion of the rule of law. The present report is aimed at addressing this scenario that demands a multi-prong approach including more sensitive and rational judicial (wo)manpower planning.
It may be acknowledged that the present report is largely driven by the Hon'ble Supreme Court when in the matter of Imtiyaz Ahmad1 it directed the Commission to undertake an inquiry and submit its recommendations in relation to the following:
"I. Keeping in view that timely justice is an important facet to access to justice, the immediate measures that need to be taken by way of creation of additional Courts and other allied matters (including a rational and scientific definition of "arrears" and delay, of which continued notice needs to be taken), to help in elimination of delays, speedy clearance of arrears and reduction in costs. It is trite to add that the qualitative component of justice must not be lowered or compromised; and II. Specific recommendations whenever considered necessary on the above aspects in relation to each State be made as a product of consultative processes involving the High Courts and other stake holders, including the Bar."
For arriving at informed understanding of the problem at hand and for making any meaningful suggestion(s), to deal with it, the Commission requested all the High Courts to provide data on litigation in each district within their jurisdiction. To facilitate orderly organization and supply of data, the High Courts were sent a prescribed format (Annexure I). Some very useful data was produced. However, most High Courts due to variety of reasons, could not fully provide the data / information sought.
Keeping in view insufficiency of the data received, after detailed in-house discussions and also involving experts that an additional questionnaire was sent to various High Courts. In response, no doubt, some relevant data was received. However, lack of scientific collection, collation and analysis still remained a 1 See Imtiyaz Ahmad v. State of Uttar Pradesh and Ors., AIR SC 2012 642 1 serious constraint. Despite these constraints, reading and analyzing data received very closely, especially in the light of different methods of data analysis available that the Commission gave its response to queries and matter raised by the Hon'ble Supreme Court and the same has provided the basis of this report.
While acknowledging that the problem of delay is not only enormous but complex, the Commission in the present report has remained confined to developing more informed understanding of as to whether problem of delay and strength of judges is a related one in some ways and if so how? In the report, an attempt has been made to suggest number of judges as are required to reduce delays. In a way, the report provides a roadmap for judicial (wo)manpower planning. While agreeing that there exists no clear 'time standard' or a 'reference' to which a case can be classified as 'delayed'. How one defines 'timeliness' (and, therefore, how many cases are delayed) is crucial to suggest any kind of basis for computing how many additional judges are required to process cases in timely manner. Without arriving at some such definition, it is difficult to suggest any appropriate method for planning and computing additional resources required to contain problem of delay. Similarly, the Commission is fully aware as thus undermined in the report that terms, such as 'arrears', 'pendency' and 'backlog' which are so oftenly used in almost all kinds of discourse on working of justice administration system in India are used very vaguely and beg clear and precise definition. The report is an attempt to reflect and throw more light on some of these terms, and it is hoped that the policy makers and other stakeholders in the system may find these reflections and attempt to introduce some clarity by the present work of some use during their course of deliberations on judicial reforms.
As the pivotal issue for the report is to suggest some basis for computing as to how many additional judges are required to process cases in 'timely' manner to large extent, answer to this question depends on how one defines 'timeliness' (and, therefore, how many cases are delayed). As already mentioned in the foregoing paragraphs, it may be emphasized at the cost of sounding repetitive that without arriving at some such definition, it is difficult to suggest any appropriate method for planning and computing additional resources required to contain the delay. A significant portion of the report right at the start, after critical examination of various approaches to defining terms like 'arrears', 'pendency' and 'delay' as floating around in the literature on the subject incorporates Commission's own reflections. These reflections, while may provide little more clarity to assigning meaning to above referred terms which have been generally understood so ambiguously, the Commission still views that it may not be possible to devise any perfectly scientific and uniform definition of these concepts. Acknowledging such definitional limitation and of inadequacy of data received, present report culminates in making some suggestions on the additional resources required to dispose of the current pendency, and to prevent the backlog in future.
2CHAPTER II DEFINING KEY CONCEPTS: PENDENCY, DELAY, ARREARS, AND BACKLOG There is no single or clear understanding of when a case should be counted as delayed. Often, terms like "delay," "pendency," "arrears," and "backlog" are used interchangeably. This leads to confusion. To avoid this confusion and for the sake of clarity, these terms may be understood as follows:
a. Pendency: All cases instituted but not disposed of, regardless of when the case was instituted.
b. Delay: A case that has been in the Court/judicial system for longer than the normal time that it should take for a case of that type to be disposed of.
c. Arrears: Some delayed cases might be in the system for longer than the normal time, for valid reasons. Those cases that show unwarranted delay will be referred to as arrears.
d. Backlog: When the institution of new cases in any given time period is higher than the disposal of cases in that time period, the difference between institution and disposal is the backlog. This figure represents the accumulation of cases in the system due to the system's inability to dispose of as many cases as are being filed.
Therefore, as is evident, defining terms like delay and arrears require computing "normal" case processing time standards. How should the normal time frame be determined? It may be noted that since the Supreme Court had directed the Law Commission to recommend a "rational and scientific definition of "arrears" and delay," the Commission clarified to the Hon'ble Court at the outset that there exists no single "objective" standard or mathematical formula by reference to which "normal" case processing time and hence delay can be defined or calculated. However, Commission is of the view that various methods, drawing on statistics, social science research techniques and experiential inputs can help make "rational" determination of "normal" case disposal times, and hence of delay. Based on a survey of various jurisdictions and previous reform efforts in India it is revealed that two approaches, and combinations thereof, are generally used in computing rational timeliness requirements.
The first approach, which can be called the Practice Assessment Approach, involves studying the patterns of current filing, disposal, case-length and pendency. A comparative analysis of these patterns inter se and between jurisdictions, can help policy makers determine whether a particular Court takes 3 more or less time compared to either a system-wide average, or the median case in the system. This analysis does not tell the policy maker whether a particular Court or type of case is delayed. However, it does allow for a relative assessment of which Courts are taking longer than others, such that they may require targeted intervention in terms of greater allocation of resources, etc. 2 When a Court is a complete outlier in terms of its case processing time, the policy maker (or superior Court) may be able to draw an inference that cases in that Court are unacceptably delayed and are, therefore, in arrear. 3 Further, while current practice assessments are inadequate for defining delay, they can reveal when and where (in which Court and in which types of cases) backlog is being created, so that targeted intervention is possible to address the issue. In the absence of other measures, this is the approach that the Commission has adopted in examining the question of adequate judicial strength for the Subordinate Judiciary.
Another approach, which may be called the Normative Assessment Approach, is to fix time standards for the disposal of cases. Cases that are disposed of within such time are not delayed; cases beyond such time are delayed; cases which exhibit unwarranted delay are in arrears. One of the means by which such standard setting can take place in a rigorous and rational manner is to begin by studying the current patterns of filing, disposal, pendency, length, etc. Based on this study, the policy maker can determine the average or median time taken for processing various types of cases. Studies based on interviews with stakeholders, examination of the life cycle of sample cases, etc, can then be undertaken to understand whether these time frames reflect an optimal standard for timely disposal. A committee of experts, drawn from persons with extensive experiential knowledge of the system, can then review the current patterns to determine optimality, keeping in mind resource constraints, Court cultures, system goals and constitutional and statutory requirements. 4 The Normative Approach, 2 See, e.g., JUSTICE M. J. RAO COMMITTEE REPORT, JUDICIAL IMPACT ASSESSMENT IN INDIA, vol. 2, p. 46 (2008) (comparing Delhi and Australian disposal rates). Advocating a comparative approach based on current patterns of filing an disposal, the Approach Paper attached as Annexure I to the Committee's Report suggested that, "[b]ased on data for the previous couple of years there should be a data base of disposal rate [per judge] for every case type. It should be monitored that every judge is within a band of 10 % of this median value within his/her case type. If found otherwise, the reasons behind less disposal rate should be probed and if the reasons are unsatisfactory, then remedial measures needs to be designed. Moreover, if the clearance index for any particular judge falls below 0.90 for three consecutive months or is cumulatively below 0.90 compared to the previous quarter, then the disposal rate should be checked, and whether it conforms to the band of 10% should be verified." See, id. at p. 52-53.3
This relative assessment approach was followed by the Canadian Supreme Court in making a determination that an Ontario criminal Court was unacceptably delayed, such that the right to speedy trial of criminal defendants was being violated. See R. v. Askov, [1990] 2 S.C.R. 1199 (Canada Sup. Ct).
4This approach is often followed in other jurisdictions. See, e.g., NATIONAL CENTER FOR STATE COURTS, MODEL TIME STANDARDS FOR STATE TRIAL COURTS (USA, 2011); TRIAL WITHIN A REASONABLE TIME: A 4 therefore, relies on an amalgam of past and current statistics, social science research techniques and experiential inputs to make a "rational" determination of "normal" case disposal times, and hence of delay.
One method of defining delay through the Normative Assessment Approach is by determining the normal time frame within which cases of a particular type should be processed through a Court. If a case takes longer than this time frame, then the case is delayed. Time frames can be in the nature of mandatory time limits, or they can provide general guidelines that are normally to be followed, but can be departed from in exceptional circumstances.
Countries like the US have limited mandatory time frames, for example under the US Speedy Trial Act, 1974.5 However, India does not have general statutory time limits comparable to the US Speedy Trial Act. While the Civil Procedure Code, and the Criminal Procedure Code, have time frames for completing certain stages of the case, these statutes generally do not prescribe time limits within which the overall case should be completed, or each step in the trial should be concluded.6 On the judicial side, setting of mandatory time limits was attempted by the Supreme Court in a series of cases.7 However, in 2002 a seven judge bench of the Court in P. Ramchandra Rao v. State of Karnataka8 held that mandatory time limits could not be prescribed by the Court.9 Though the Court was not in favour WORKING PAPER PREPARED FOR THE LAW REFORM COMMISSION OF CANADA, (Department of Justice, Canada, 1994).
5The U.S. Speedy Trial Act, 1974 provides for time limits which, subject to certain exceptions (e.g., 18 U.S.C. § 3161(h)(7)(A) & (B)) and exclusions (e.g., 18 U.S.C. § 3161(h)(1)-(8)) have to be followed. Any deviation can result in the imposition of prescribed sanctions and consequences. See e.g., 18 U.S.C. § 3162. For example, indictment (corresponding to framing of charges under the Indian CrPC) must take place within 30 days (extendable in certain cases to 60 days) of arrest or service of summons. 18 U.S.C. § 3161(b). Trial should commence within 70 days after either (a) indictment, or (b) the date of the defendant's initial appearance before the Court, whichever is later. 18 U.S.C. § 3161(c). The trial of a defendant held in pretrial detention must also commence within ninety days of arrest. 18 U.S.C. § 3164(b).
6Examples of instances where time frames are prescribed include Order VIII, Rule 1, Civil Procedure Code, which prescribes a maximum time limit of 90 days from service of summons for filing of written statements. Similarly, Section 167 of the CrPC provides that the chargesheet should be filed within 60 or 90 days (depending on the type of case) of arrest of the accused. Section 309 Cr.PC. provides a general guidance that hearings should be conducted as expeditiously as possible and once examination of witnesses has commenced, hearings should be conducted on a day to day basis. However, no time frames have been set for the overall conduct of the trial, except in cases covered under Sections 376 to 376D, which should, as far as possible, be completed within 2 month from the date of commencement of examination of witnesses.
7Common Cause v. Union of India (1996) 4 SCC 33; Common Cause (II), (1996) 6 SCC 775; Raj Deo Sharma v. State of Bihar, (1998) 7 SCC 507; Raj Deo Sharma (II), (1999) 7 SCC 604.
8(2002) 4 SCC 578.
9Ibid. As per the Court, 5 of mandatory time limits, it did not find problematic the use of time frames as guidelines for the Court. The prescription of such non-binding, directory guidelines has been a common means of defining normal time frames and evaluating delay, both in India and abroad.10 In India, previous Law Commissions and various Governmental Committees have suggested various directory time frames both as guidelines to Courts for the timely disposal of cases, and as standards by which delay in the system can be measured.11 However, all these suggestions are based on ad-hoc prescriptions rather than grounded in empirical analysis and observation. And thus the concern raised by the Hon'ble Supreme It is neither advisable, nor feasible, nor judicially permissible to draw or prescribe an outer limit for conclusion of all criminal proceedings. The time-limits or bars of limitation prescribed in the several directions made in Common Cause (I), Raj Deo Sharma (I) and Raj Deo Sharma (II) could not have been so prescribed or drawn and are not good law. The criminal Courts are not obliged to terminate trial or criminal proceedings merely on account of lapse of time, as prescribed by the directions made in Common Cause Case (I), Raj Deo Sharma case (I) and (II). At the most the periods of time prescribed in those decisions can be taken by the Courts seized of the trial or proceedings to act as reminders when they may be persuaded to apply their judicial mind to the facts and circumstances of the case before them and determine by taking into consideration the several relevant factors as pointed out in A.R. Antulay's case and decide whether the trial or proceedings have become so inordinately delayed as to be called oppressive and unwarranted. Such time-limits cannot and will not by themselves be treated by any Court as a bar to further continuance of the trial or proceedings and as mandatorily obliging the Court to terminate the same and acquit or discharge the accused.
10See e.g., NATIONAL CENTRE FOR STATE COURTS, MODEL TIME STANDARDS FOR STATE TRIAL COURT 3 (2011). These Model Standards for US State Trial Courts were approved in August 2011 by the (US) Conference of State Court Administrators (COSCA); (US) Conference of Chief Justices; American Bar Association House of Delegates (ABA); and, The (US) National Association for Court Management.
11As far back as 1958, the 14th Report of Law Commission of India recognized that time lags between institution and disposal are necessary to complete the various stages of a Court based dispute resolution process, and that "[t]he time so taken will depend on several factors, such as, the nature of the suit, the number of parties and witnesses, the competence of the pressing officers and so forth. We must not forget that however similar the facts of two cases may be, every case is entitled to individual attention for its satisfactory disposal and any "mass production methods" or "assembly line techniques" in the disposal of cases would be utterly incompatible with a sound administration of justice." However, the Commission also recognized that even with these caveats it would still be possible to determine "limits of time within which judicial proceedings of various classes should...be normally brought to a conclusion in the Courts in which they are instituted." Based on this reasoning, the Commission provided a listing of time frames for different types of cases. LAW COMMISSION OF INDIA, 14TH REPORT: REFORM OF JUDICIAL ADMINISTRATION, vol. 1, p. 130 (1958).
This method was reiterated by the Law Commission in its 77 th, 79th, and 230th Reports in 1979, 1979 and 2009, respectively. See LAW COMMISSION OF INDIA, 77TH REPORT ON DELAY AND ARREARS IN TRIAL COURTS (1979); LAW COMMISSION OF INDIA, 79TH REPORT ON DELAY AND ARREARS IN HIGH COURTS AND OTHER APPELLATE COURTS 9-10 (1979); LAW COMMISSION OF INDIA, 230TH REPORT ON REFORMS IN JUDICIARY SOME SUGGESTIONS 1.61 (2009).
More recently, the Malimath Committee recommended the use of a 2 year time frame as the norm by which delay and arrears in the system should be measured. MINISTRY OF LAW, GOVERNMENT OF INDIA, COMMITTEE ON REFORMS OF THE CRIMINAL JUSTICE SYSTEM (MALIMATH COMMITTEE p. 164 ¶ 13.3 (2003).
6Court in Imtiyaz Ahmad, viz., of providing "a rationale and scientific definition of 'arrears' and 'delay' demands deeper study and rigorosity in terms of data.
Time frames serve as performance benchmarks and provide guidance to Courts as well as other stakeholders on what constitutes the timely disposal of a case, and enable them to determine both whether an individual case is being processed in a timely manner; and whether a Court or system as a whole is providing timely justice. Where time frames are not mandatory, they can be departed from, but only in limited circumstances, and often with the requirement of justification for why such departure from the time frame is necessary. This provides the flexibility needed to individualize case processing, while at the same time, taking care of the systemic concerns over timeliness.
Though general time frames of this type serve a useful benchmarking purpose, and are well suited as a time template for the run of the mill or average case, they require further fine tuning for cases which require less or more time. A standardized time frame is likely to be both over and under inclusive in determining the requirements of timely justice. The intention behind benchmarking performance is not to have all cases processed at the same time. Each case is different and might have different requirements. Therefore, apart from general guidance there is a requirement for case-specific determination of what would amount to a timely disposal of the case. Case-specific time tables are generally adopted to meet this object of individualized timely justice. Such time tables are fixed by the judge hearing a particular dispute, generally at a scheduling hearing held towards the start of proceedings, so that all parties know who has to perform what activity, and by when. Setting individualized time-tables allows the judge to mould the general time frame to suit the requirements of the individual case, while at the same time keeping in mind the needs of the overall case-load before the judge. The time table set at the beginning of the case proceedings then becomes the benchmark by which the timeliness of the proceedings is measured. Unforeseen events may de-rail the time-table, but the case, though delayed, would not be counted as an arrear, if the delay was warranted.
Case specific time-tables are used as timeliness standards, delay reduction methods, and yardsticks for measuring delays in the system in various 7 jurisdictions around the world, including U.S.,12 U.K.,13 and Canada.14 In India the Supreme Court has also recently advocated the use of case-specific time tables for the timely disposal of cases, in the case of Ramrameshwari Devi v. Nirmala Devi.15 As a staple part of systematic case management strategies, such timetables provide clear time frames for dispute resolution, define litigant expectations of timeliness, and thus impact the litigant experience of delay. They allow the judge flexibility to take into account the specific aspects of an individual case in framing a time schedule for that case. When accompanied by general time frame guidelines, the possibility of abuse of the power by setting long time frames can be avoided.
When case-specific targets cannot be met because of systemic delays the system needs to take responsibility for allocating proper resources. Where the delay is because of the conduct of parties, the judge can provide sanctions for such behavior, including, dismissing the application, imposing costs, etc. The Normative Assessment Approach requires state level studies to determine optimal time frames. High Courts are best placed to take into account state level concerns and circumstances in determining adequate time standards. Within the frame work of these time standards, individual Subordinate Court Judges can set time frames for individual cases. For this system to work, a strong monitoring frame work would be required, whereby the timeliness of the caseload of individual judges can be supervised by High Courts. Annual reporting of disposal 12 Federal Rules of Civil Procedure, Rule 16; AMERICAN BAR ASSOCIATION, STANDARDS RELATING TO TRIAL COURTS (1992), ¶ 2.51 ("Case Management"), 13 Part 3 of the UK Criminal Procedure Rules, 2012 requires case specific management and scheduling by the judge in non-binding consultation with the parties. See also WOOLF COMMITTEE REPORT ON CIVIL JUSTICE REFORM (on requiring judges to establish and adhere to case specific timetables at the beginning of case proceedings).
14See, e.g., Rule 77, Rules of Civil Procedure (Ontario). See generally LAW COMMISSION OF INDIA, CONSULTATION PAPER ON CASE MANAGEMENT, http://lawcommissionofindia.nic.in/adr_conf/ casemgmt%20draft% 20rules.pdf 15 (2011) 8 SCC 249. As per the Court, At the time of filing of the plaint, the trial Court should prepare complete schedule and fix dates for all the stages of the suit, right from filing of the written statement till pronouncement of judgment and the Courts should strictly adhere to the said dates and the said time table as far as possible. If any interlocutory application is filed then the same [can] be disposed of in between the said dates of hearings fixed in the said suit itself so that the date fixed for the main suit may not be disturbed.
8and timeliness data will also ensure public scrutiny and add another layer of accountability towards timeliness goals and standards.
As a beginning however, the Normative Assessment Approach requires extensive and sustained study over a period of time in order to provide a rational and scientific definition of delays and arrears. In the meantime, in the absence of such time frames, and for the purposes of the study of adequate judicial strength in India's Subordinate Judiciary, the Commission has examined the current patterns of institution, disposal and pendency, to address the question of whether more judicial resources are required (and where they should be targeted) in order to clear the current pendency and prevent the accumulation of backlog in the future.
9Chapter III COMPUTING JUDGE STRENGTH A. Overview of Data and its Limitations Lack of complete data was a great handicap in making critical analysis and more meaningful suggestions as responses to questionnaires received from many High Courts 16 were incomplete. However, data supplied by High Courts of Andhra Pradesh, Bihar, Delhi, Gujarat, Himachal Pradesh, Jammu & Kashmir, Jharkhand, Karnataka, Kerala, Punjab & Haryana, Sikkim, and Uttarakhand proved very useful in furnishing the basis for the present work. The analysis in this report is based on the data received from these High Courts.
High Courts have provided data for the period 2002 to 2012. All the data received has been computed on an annual basis. Therefore, for example, each High Court has provided data as on 31st December of each year, under the categories of institution, disposal, pendency, etc. Some High Courts provided data that was disaggregated into two categories:
Higher Judicial Service and Subordinate Judicial Service. Other High Courts provided data disaggregated by cadre, i.e., Higher Judicial Service, Civil Judge (Senior) Division, and Civil Judge (Junior) Division. For uniformity of analysis, all the data has been analysed in the two broad categories of Higher Judicial Service and Subordinate Judicial Service.
It is important to note that the data on institution, disposal and pendency does not indicate the actual number of cases in the system. High Courts count data in various ways. Some High Courts such as those of Himachal Pradesh, Jammu & Kashmir, Orissa and Sikkim count interlocutory applications before Subordinate Courts as separate institutions, disposals and pendencies. Kerala even counts committal proceedings as separate for purposes of institution, disposal and pendency. Therefore, a single case may be counted multiple times in some High Courts. Thus, the number of cases pending, instituted or disposed of by the Courts is significantly smaller than the overall pendency, institution or disposal figures would suggest.
Further, the multiplicity of approaches in tabulating data make a cross- comparison between different High Courts problematic. For example, in the High Courts of Delhi, Andhra Pradesh, Bombay, Karnataka and Madhya Pradesh, 16 See Annexure I and II.10
interlocutory applications are not counted separately. In Punjab and Haryana, Jharkhand and West Bengal, the practice of counting or not counting differs from district to district. Similarly, while Karnataka does not count traffic and police challans as part of the institution, disposal and pendency figures, most other High Courts do. Given this variance, in the Commission's view a cross- comparison of States for making pan-India recommendations especially in view of the data currently available may not be very appropriate .
Besides gaining access to appropriate data from all High Courts, a major challenge was determining its accuracy. Potential errors could be seen upon close scrutiny of the data. For example, data received from the Delhi High Court indicates that in 2010, -40054 Negotiable Instrument Act, matters were instituted in the Delhi Subordinate Courts and 111517 were disposed of. Since a negative number of institutions is patently impossible, this number appears to have been inserted to balance the backlog tally and make up for a previous mistake in the number of pending negotiable instrument act matters.17 It is not known how many other errors like this have not occurred. Also, such adjusting of the statistics to get a correct backlog tally then misrepresents the number of institutions in a given year, distorting the overall institution rate.
Similarly, the data on institution, disposal and pendency for many High Courts did not tally from year to year.18 There were also inconsistencies between data sources. In some cases, the data received in response to the first Questionnaire (Annexure I) and the second Questionnaire (Annexure II) did not match. However, given these errors and unexplained inconsistencies, the Commission approached these data with caution used only for a broad trends analysis, in order to understand general and approximate patterns.
However, in the absence of any uniformity in data collection presently and certain lack of quality of data of various High Courts, the Commission strongly recommends that urgent steps be taken to evolve uniform data collection and data management methods. Such steps, if taken in earnest, would ensure transparency and more importantly facilitate policy prescriptions for the judicial system. At this stage, a caveat may be added, that so far as the present work is concerned, it relies largely on the latest information supplied by the High Courts.17
At the end of 2009 there were 416700 pending, while at the end of 2010 there were 265129.18
For example, the Pendency (PN) in any given year (N) should be equal to Pendency in the Previous Year (PN-1) + Institution in N (IN) - Disposal in N (DN). This formula can be represented as: (P N) = (PN-1) + IN - DN.11
B. Analysis of Data Annexure III provides the data on institution, disposal, pendency and judge strength for the period 2002-2012 for the higher judicial service category. The data shows that overall, institution, disposal and pendency have all been on the rise in this category in the last decade. The following chart illustrates this trend:
1900000 1700000 1500000 1300000 Institution Disposal 1100000 Pendency 900000 700000 500000 2002 2003 2004 2005 2006 2007 2008 2009 2010 2011 2012 Figure 1: Institution, Disposal, Pendency in the Higher Judicial Service, 2002-2012.
Annexure IV provides data on institution, disposal, pendency and judge strength for the period 2002-2012 for the Subordinate Judicial Service category. The data shows that while the annual rate of institution, disposal and pendency has increased overall in the 2002-2012 period, in the last few years, pendency has been on a decline whereas institution and disposal are largely constant. The following chart maps this data:12
14000000 12000000 10000000 Institution Disposal 8000000 Pendency 6000000 4000000 2010 2002 2003 2004 2005 2006 2007 2008 2009 2011 2012 Figure 2: Institution, Disposal, Pendency in the Subordinate Judicial Service, 2002-2012.
The data for the Higher Judicial Service also indicates that in the 2002-2012 period, by and large, more cases have been instituted than have been disposed of in any given year. As a result, a backlog is being created in the system.
The following figures 3 and 4 show the Backlog Creation Rate for the period 2002-
12. Backlog Creation Rate is the ratio of institution to disposal in any given year.
If the ratio is greater than 1, this implies that more cases are being instituted than are being disposed of. If the ratio is less than one, then more cases are being disposed of, than are being instituted. A number less than 1, therefore, indicates that the judicial system is being able to handle new institutions.
13Backlog Creation Rate 1.1 1 Backlog Creation Rate 0.9 2012 2002 2003 2004 2005 2006 2007 2008 2009 2010 2011 Figure 3: Backlog Creation Rate (Institution/Disposal) for the Higher Judicial Service, 2002-2012.
Backlog Creation Rate 1.2 1 Backlog Creation Rate 0.8 2012 2002 2003 2004 2005 2006 2007 2008 2009 2010 2011 Figure 4: Backlog Creation Rate (Institution/Disposal) for the Subordinate Judicial Service, 2002-2012.
14As the figures above indicate, the Higher Judicial Service is disposing of fewer cases than are being instituted. As such, it is adding to the backlog of cases in the system. On the other hand, in the Subordinate Judicial Service, the disposal rate is higher than the institution, implying that the backlog is being reduced. It should be pointed out here that the backlog creation analysis does not indicate whether the same cases that were filed in a given year were disposed of in that year. Rather, it takes a systemic perspective and looks at how many new cases are coming in, in relation to how many cases are going out. A low backlog creation rate, therefore, indicates that the system as a whole is incapable of dealing with the recurring annual demand for Judicial Services, and is, therefore, in need of additional resources.
As mentioned realier, the Backlog Creation Rate focuses on the number of cases going in and out of the system in a given year and does not take into account the already backlogged cases that carry forward from year to year.
To understand how well Courts are handling the already backlogged cases, the Pendency Clearance Time is useful. This figure is arrived at by dividing the pendency at the end of the year by the disposal that year, and indicates the amount of time it would take to dispose of all pending cases if no new cases were filed. The following figures indicate the annual pendency clearance time in the 2002-2012 period for the Higher Judicial Service and the Subordinate Judiciary, respectively.
Pendency Clearance Time (In Years) 2.5 2 Pendency Clearance Time (In Years) 1.5 1 2007 2002 2003 2004 2005 2006 2008 2009 2010 2011 2012 Figure 5: Pendency Clearance Time for the Higher Judicial Service, 2002- 2012.
15Pendency Clearance Time (in Years) 2 1.75 1.5 Pendency Clearance Time (in Years) 1.25 1 2005 2002 2003 2004 2006 2007 2008 2009 2010 2011 Figure 6: Pendency Clearance Time for the Subordinate Judicial Service, 2012 2002-2012.
Figures 5 and 6 indicate that overall, for both the Higher Judicial Service and the Subordinate Judicial Service, the time it would take to clear pendency has declined in the 2002-2012 period. This implies that overall, the system is processing cases faster at the end of 2012 than it was in 2002. While these figures do not indicate the types of cases that are being processed through the system, the figures do provide an overall picture of the system and indicate the broad trajectory of the system in the past decade.
The data also indicates that in the High Courts under consideration, in the last three years 38.7% of institutions and 37.4% of all pending cases before the Subordinate Judicial Services were traffic and police challans.19 An additional 6.5% and 7.8% cases account for institution and pendency respectively of Section 138 Negotiable Instruments Act, matters.20 Annexure V provides the numerical data and the following figures provide State-wise breakup of institution and 19 See Annexure 5. It is to be noted that Karnataka does not include traffic and police challan figures in their overall data on institution, disposal and pendency.
20Id. Bombay High Court did not provide information on the number of Negotiable Instruments Act matters pending before the subordinate Courts of that High Court. In addition, Kerala High Court provided Negotiable Instrument Act figures only for the cadre of Civil Judge Junior Division. Therefore, the percentage institution and pendency of Negotiable Instrument Act matters has been calculated on the overall institution and pendency figures for the civil judge junior division cadre.
16pendency including data on traffic/police challans and Negotiable Instrument Act matters.
100.0 75.0 50.0 Others NI Act 25.0 TC/PC 0.0 Punjab Bombay Karnataka Uttarakhand Kerala* Bihar Jharkhand Sikkim Overall Gujarat Chandigarh Haryana J&K Himachal Pradesh Andhra Pradesh Figure 7: Percentage of traffic/police challans and Negotiable Instrument Act matters in State-wise institution figures for the Subordinate Judicial Service, 2010-2012.
17100.0 75.0 50.0 Others NI Act 25.0 TC/PC 0.0 Punjab Bombay Karnataka Jharkhand Uttarakhand Kerala* Gujarat Bihar Overall Chandigarh J&K Sikkim Haryana Himachal Pradesh Andhra Pradesh Figure 8: Percentage of traffic/police challans and Negotiable Instrument Act matters in State-wise pendency figures for the Subordinate Judicial Service, end-2012.
Cases of traffic and police challans generally do not require much judicial involvement. However, given the high volume of such cases, they cumulatively take up a significant amount of judicial time. The bulk of these cases deal with the payment of fines and are usually uncontested by parties. For such cases, automation of the system through the ability to pay fines online or at a designated counter in the Court complex, can significantly free up valuable Court time. For the remainder, the Commission considers that the creation of separate Special Traffic Courts, over and above the regular Courts, may significantly reduce the burden on regular Courts. These Special Courts can sit in two shifts (morning and evening). Since most such cases are not contested and do not involve lawyers, the shift system is not likely to inconvenience other stakeholders. In fact, the evening Court shift is likely to assist parties to come to Court after work hours and pay their fines. Recent law graduates can be recruited on a temporary basis 18 (e.g., for 3 year periods) to preside over these Courts.21 However, cases in which there is a possibility of imprisonment, should be tried by regular Courts.
Thus, a simple analysis of data supplied shows that there is a large amount of double counting of institution, disposal and pendency figures in the Subordinate Judiciary, such that the total volume of cases being processed through the system is significantly less than the figures supplied by the High Courts. Tit is also evident from the data that a high proportion of cases before the Subordinate Judicial Service comprises of petty matters like traffic and police challans. As already suggested, it is reiterated that these petty matters can better be dealt with by special morning and evening Courts over and above the regular Courts. The burden on the regular Courts will be significantly reduced as a result.
C. Methodologies for Computing Adequate Judge Strength Most oftenly referred methods in most discussions for computing adequate judge strength are: the judge-population ratio, the judge-filing ratio, the ideal case load method, time based methods, and the rate of Disposal Method. Briefly analyzing these methods and looking into their pros and cons the report finds greater favour with the rate of Disposal Method.
1. Judge to Population Ratio & Judge to Filing Ratio One method commonly advocated for determining how many judges are required in the judicial system is the judge to population ratio, i.e., the number of judges per million persons in the population.22 The Commission finds this method very wanting because there is no objective number by reference to which we can determine whether the judge to population ratio of any State is adequate. It is known that filings per capita vary substantially across geographic units. Filings 21 An additional benefit of hiring recent law graduates for these posts is that presiding over the traffic Court will give these law graduates experience and insight into the working of the judicial system are is likely to be a valuable stepping stone for careers in litigation or the judicial services.
22All India Judges' Association v. Union of India, (2002) 4 SCC 247 ("Apart from the steps which may be necessary for increasing the efficiency of the judicial officers, we are of the opinion that time has now come for protecting one of the pillars of the Constitution, namely, the judicial system, by directing increase, in the first instance, in the Judge strength from the existing ratio of 10.5 or 13 per 10 lakh people to 50 Judges per 10 lakh people); P. Ramchandra Rao v. State of Karnataka, (2002) 4 SCC 578("The root cause for delay in dispensation of justice in our country is poor judge population ratio"); More Judges Needed, states should take initiative, Manmohan Singh says, TIMES OF INDIA, April 7, 2013 http://articles.timesofindia.indiatimes.com/2013-04-07/india/38345513_1_three-crore-cases-india-altamas- kabir-judicial-reforms (Prime Minister Manmohan Singh terming the current judge-to-population rate "grossly inadequate"); Law Commission of India, One Hundred Twentieth Report on Manpower Planning in Judiciary: A Blueprint (1987) (recommending a five-fold increase in the population-to-judge ratio and that India should have the same judge-to-population ratio by 2000 as the United States had in 1981).
19per capita are associated with economic and social conditions and can vary across India's States by as much as a factor of 50.23 The justice needs of different societies thus vary, and no universal standard can be prescribed in this regard. Therefore, while population might be the appropriate metric to measure the availability of other essential services like health care and nutrition, it is not an appropriate standard for measuring the requirement for Judicial Services.
Another similar method oftenly referred to on various discussions is to look at the Judge to Institution Ratio.24 This would tell how many judges a State has relative to the existing pattern of demand for judicial services within that state. Here, again, however, there is no ideal number of judges per 1000 instituted cases, by reference to which one can determine whether or not a State needs more judges and by how much. Further, institution figures often vary depending upon the issue area and the social identity of those instituting cases. Socially marginalized groups are likely to have lower institution rates for reasons of lack of access to Courts. 25 Institution figures may also vary depending upon the geography. Far-flung areas, where physical access to Courts is a problem, may have low institution figures compared to the population. No doubt, while these are not by themselves reasons to discard the judge to institution ratio method but they do caution that merely meeting some ideal ratio will not necessarily fulfill the justice needs of a society.
2. The Ideal Case Load Method Another method sometimes advocated for fixing the appropriate judge strength is the ideal case load method. This method requires a determination of the ideal number of cases that a judge should have on his/her docket. The total caseload (existing pendency plus new institutions) can then be divided by the ideal case load to estimate the number of judges required by the system. Where the number 23 See Theodore Eisenberg, Sital Kalantry, and Nick Robinson, Litigation as a Measure of Well-Being, 62(2) DEPAUL LAW REVIEW 247 (2013) (describing the relative civil filing rate for different Indian states and showing that the civil filing rate was higher in states with higher GDP per capita and a higher score on the Human Development Index).
24See, e.g., Flango, Ostram & Flango, How Do States Determine the Need for Judges?, 17 STATE COURT JOURNAL 3 (1993) (explaining various methods, including the judge to institution/filing ratio as a method that is used in some states in the United States for calculating how many judges need to be appointed in a particular Court).
25Id.
20of cases per judge is disproportionately higher than the ideal case load, additional judges are required to be recruited.26 The ideal case load method seems difficult to implement in practice. One is absence of any exhaustive study, one does not find any fixed criteria for determining what the ideal case load should be. Generally, ideal case loads are fixed on an ad hoc basis. To give one illustration, the Law Commission vide letter no. 6(3)/224/2012-LC(LS) dated 28.05.2012 had asked High Courts to provide "reasonable workloads that each category of Courts (DJ, Sr. Civil Judge, Jr. Civil Judge/Magistrate) can bear in order to establish better and speedy access to justice." However, the information received from various High Courts revealed that measurements of ideal case load for each cadre of judge varies widely across states. Thus for instance, the reasonable workload for the Higher Judicial Service was suggested to be 120 in Madhya Pradesh, 500 in Andhra Pradesh, 750 in Jammu and Kashmir and 1000 in Orissa. This wide variation across states is a result, in part, of the lack of a rational basis for determining the ideal case load.27 Second, different types of cases require different amounts of judicial time. A murder trial is generally likely to consume much more time, for example, than a summary trial in a petty offence. An ideal case load approach that looks only at the number of files before the judge, will treat both cases as equal even though a judge with 500 murder cases is likely to be over-stretched and one with 500 summary trials, under-utilized. To be fruitful, the ideal case load method requires some analysis of the types of cases likely to come up before a judge. Also, there is need to analyze as to the amount of time each type of case normally takes. Such analysis may probably give an idea of what should constitute 'ideal case load' before a judge. However, there is need to be cautious because the existing case mix can change fairly quickly, for instance, through the emergence of new laws and increased rights awareness. For example, The present section 138 of the Negotiable Instruments Act, was a result of an amendment in 2002 vide the Negotiable Instruments (Amendment and Miscellaneous Provisions) Act, 2002 (55 of 2002). This provision has been wide used and has drastically changed the number and type of cases in the case mix before the Subordinate Judiciary.
26See, e.g., National Court Management Systems: Policy and Action Plan 34(September 2012), at ¶ 5.3; Resolutions of the Chief Justices' Conference, 2004 (proposing a norm of 500 cases per year for senior judges and 600 cases for junior civil judges and Metropolitan Magistrates).
27In another example, the Chief Justices' Conference 2004proposed a norm of 500 cases per year for senior judges and 600 cases for junior civil judges and Metropolitan Magistrates. These figures have been critiqued for not being based on any detailed analytical and empirical assessment. See India Development Foundation, Judicial Impact Assessment: An Approach Paper 72 (2008) available at <http://lawmin.nic.in/doj/justice/judicialimpactassessmentreportvol2.pdf>.
21Finally, if we were to do the study into the case mix and case times required to operationalize the ideal case load method, this information can be directly used to determine the appropriate number of judges required by the system. The via media of ideal case load would not be required. The method to determine the appropriate number of judges by using case mix and case times is discussed below.
3. The Time Based Method Another model often used, as for example in the US, for determining the number of judges required by the judicial system is the Time Based Method. 28 Broadly speaking, this method determines the time required to clear the existing judicial caseload. It then determines the time available per judge for judicial work. Dividing the first number by the second provides the number of judges required to deal with the existing caseload.
In more detail, the time based method involves determining the ideal or actual time taken by judges in deciding a particular type of case on average. Then it requires determining the average number of cases of that type being instituted and pending in the Courts. Multiplying the number of cases with the time required per case, gives the number of judicial hours required to deal with cases of that type. Dividing this by the number of judicial hours available per year gives the number of judges required to deal with cases of that type. Adding this information for all types of cases that a particular category of judges deals with gives the number of judges required for disposing of the caseload.
In the United States where this approach is followed, the National Centre for State Courts ("NCSC") conducts studies to determine the number of minutes it takes judges to resolve certain cases. Judges are interviewed and are often required to keep time sheets in order to determine the time value of each type of case.29 The Time-Based Method, as followed by the NCSC computes the number of judges using four pieces of data:
1) The number of cases instituted by Court, district, and type of case 28 A good overview of this approach as undertaken in the U.S. federal Courts can be found in FEDERAL JUDICIAL CENTER, 2003-2004 DISTRICT COURT CASE-WEIGHTING: FINAL REPORT TO THE SUBCOMMITTEE ON JUDICIAL STATISTICS OF THE COMMITTEE ON JUDICIAL RESOURCES OF THE JUDICIAL CONFERENCE OF THE UNITED STATES (2005) 29 See National Center for State Courts, "The California Judicial Workload Assessment," 2007; National Center for State Courts, "Minnesota Judicial Workload Assessment," 2002; and National Center for State Courts, "North Carolina Superior Court Judicial Workload Assessment," 2001.22
2) The average bench and non-bench time a judge requires to resolve each type of case within the Court
3) The amount of time a judge has available to complete case-related work per year
4) The number of active judges by Court and district All the information required to run this model for Indian Courts is not available.
In India, the system does not have any information about the time required by judges to resolve each type of case. This lack of information points to a larger systemic problem. Any effort at delay reduction has to first determine how many cases in the system are delayed. This requires determining what the normal time frame for a particular type of case should be, such that anything beyond this time frame is considered delayed. The judicial system has no such benchmark and, therefore, has no data on how many cases are delayed (as opposed to pending).
One proxy for time could be units. Since judges are required to complete a certain number of units per month, and one knows the time available per judge for judicial work per month, and can calculate the time value of each unit. One can then determine the time value of each type of case by looking at the number of units allotted to that type of case. This would give the data required in point 2 above. However, two problems arise:
1. Units are not a good proxy for time. Units serve as performance benchmarks for judges. As such they are used for different purposes. Often units are used to incentivize the quick disposal of certain types of cases, for example, cases pending for a certain number of years. Second, they are used to incentivize greater productivity. Therefore, for the same type of case, more units per case is sometimes awarded if a judge completes a certain number of such cases. Therefore, the allocation of units is not based solely on time.
2. The data about institution, disposal and pendency that High Courts record, often do not map well against the information available on units.
For example, while it is known that the number of Section 302, IPC cases instituted and pending before the Sessions Courts of Delhi, it is not clear how many witnesses are required to be deposed in each case. Units though are awarded, inter alia, on the basis of the number of witnesses in a particular case. Hence, even if one knew the time value of each unit, one would not know the unit value of each murder case instituted or pending before the Court.
For these reasons, the Commission feels that any approach that uses "unit as a proxy for time" may not be a sound approach. There is no other proxies for time 23 and further no scientific data in this regard is available. The time Based Method as practiced elsewhere may not be applicable or feasible in Indian context.
4. The Rate of Disposal Method In the present scenario, especially in the absence of complete and scientific approach to data collection that the commission finds the use of the Rate of Disposal Method to calculate the number of additional judges required to clear the backlog of cases as well as to ensure that new backlog is not created as more pragmatic and useful. This method generally speaking addresses two important concerns: (a) a large existing backlog of cases and (b) new being instituted daily which are adding to the backlog.
To address both these concerns, the Rate of Disposal Method can be applied to provide for two sets of judges: (a) Number. of judges required to dispose of the existing backlog and (b) Number of judges required for ensuring that new filings are disposed of in a manner such that further backlog is not created.
It may not be out of context to briefly explain what constitutes "Rate of Disposal Method". Under the Rate of Disposal Method, one first looks at the current rate at which judges dispose of cases. Next one determines how many additional judges working at a similar level of efficiency would be required so that the number of disposals equals the number of institutions in any one year time frame. As long as the institution and disposal levels remain as they currently are, the Courts would need these many additional judges to keep pace with new filings in order to ensure that newly instituted cases do not add to the backlog.
Second, working with the current rate of disposal of cases per judge one is also required to look at how many judges would be required to dispose of the current backlog. Backlog, for the present, has been defined as those cases which have been pending in the system for more than a year.30 It has to be noted that in the past the Law Commission and other Committees have suggested that since the judges required to dispose of the backlog are needed only till the backlog is cleared, therefore, short-term ad hoc appointments be made from amongst retired judges, for the purpose of clearing backlog.31 Most 30 Though the analysis in this report uses 1 year as the time frame for determining whether a case is backlogged or not, this time period can be modified to suit the needs of different High Courts. The formula for analysis would remain the same.
31See e.g., LAW COMMISSION OF INDIA, 77TH REPORT ON DELAY AND ARREARS IN TRIAL COURTS 35 (1978), at ¶9.13. A similar method has been recommended by in Annexure I of the Justice M J Rao Committee on Judicial Impact Assessment, for calculating the adequate Judge strength. Justice M.J. Rao Report, vol.2, (http://doj.gov.in/?q=node/121) Report of the Task Force on Judicial Impact Assessment, p. 49-52. The 24 recently, the National Vision Statement and Action Plan presented by the Law Minister in October 2009, also recommended that retired judges and eminent lawyers may be appointed as ad hoc judges for a period of one year for dealing with arrears.32 However, as previous experiences with appointing ad hoc judges has shown, there are serious concerns about such appointments, especially the lack of accountability in the functioning and performance of ad-hoc judges, since these are short term appointments.
Further, even if ad hoc judges were to be appointed, additional infrastructure for these Courts would have to be created. Though the National Vision Statement recommended adopting a shift system to overcome the infrastructure problem,33 this proposal has been resisted by members of the Bar since it significantly increases their working hours.34 Significantly, the Central Government, the Conference of Chief Justices and Chief Ministers, and the Advisory Council of the National Mission for Justice Delivery and Legal Reforms, have all proposed the doubling of the current judge strength.35 As per the information supplied by the Department of Justice to the Justice Malimath Committee recommended the bifurcation of additional judicial strength into permanent judges required to dispose of current filings, and additional ad-hoc judges to deal with arrears. Malimath Committee Report, p. 164. See also Parliamentary Standing Committee on Home Affair, 85th Report on Law's Delays: Arrears in Courts ¶ 45 (2001) (advocating appointing ad hoc Judges to clear pendency within a three year time frame). See further 14th Law Commission Report, p. 148 (engaging in a similar analysis, the Law Commission recommended the creation of temporary additional Courts for dealing with cases over a year old, and augmenting the strength of the permanent judiciary so that disposals and institutions break even, and there is no new creation of arrears).
32¶ 3.2 and ¶ 6.1 (i) Vision Statement presented by the Law Minister to the Chief Justice of India at the National Consultation for Strengthening the Judiciary towards Reducing Pendency and Delays, October 2009.
33¶ 6.1, id.
34See Minutes of the Meeting of the Law/Home Secretaries and Finance Secretaries of States and Registrar Generals of High Courts on May 31, 2013 35 A resolution on doubling the judge strength was passed at the Second Meeting of the Advisory Council of the National Mission for Justice Delivery and Legal Reforms, chaired by the Union Law Minister, on May 15, 2012. The resolution stated that, "The number of Judges/Courts may be increased to double the present number. But this may be done gradually in a period of 5 years." At the Chief Justices' and Chief Ministers' Conference, held on Aril 5-6, 2013, it was resolved that, "[i]n order to narrow down judge-population ratio, the Chief Justices will take requisite steps for creation of new posts of Judicial Officers at all levels with support staff and requisite infrastructure in terms of the judgments of the Hon'ble Supreme Court in the cases of All India Judges' Associations case (2002) 4 S.C.C. 247], Brij Mohan Lai vs. Union of India(2012) 6 S.C.C. 502 and letter dated 21st February, 2013, written by Hon'ble the Chief Justice of India to Hon'ble the Prime Minister of India, in order to provide effective, efficient and efficacious dispensation of justice." The decision to double the judge-population ratio was supported by the Prime Minister and the Law Minister in their speeches at the conference. Both assured that the Central Government would assist in securing additional funding for this purpose. See Speech by Prime Minister Dr. Manmohan Singh, at the Conference of Chief Justices and Chief Ministers, at 25 Law Commission indicate that consultations are currently underway between the Central Government, the State Governments, and the High Courts, on formulating memoranda to be presented to the 14th Finance Commission regarding funds required for doubling the judge strength. The Commission recommends that since this decision to double judge strength has already been taken, the judges required for disposing of the backlog can be drawn from the new recruitment itself. Once backlog is cleared, these judges can be deployed for disposing of freshly instituted cases, which will also increase over time.
Given the vast resources required to double the existing judge strength, the time that it will take to complete selection and training processes, and the funds and time required to create adequate infrastructure, the Commission is of the opinion that the Rate of Disposal Method should be used to indicate how many judges should be appointed on a priority basis for the interim period. Tables I- XII below, provide data for how many judges need to be hired to dispose of the backlog in one, two, or three years.36 The Rate of Disposal Method provides an approximation- a rough and ready calculation- based on current efficiency levels of the Subordinate Judiciary, of the adequate judge strength required to address the problem of backlog in the judicial system. The formula as proposed below has been evolved largely based on the data that the Commission could gather. With more precise data, the formula indicated below can be fine-tuned to provide a more exact estimation of the additional judges required. Keeping in view concerns expressed about other methods and other analysis as carried out here, the Commission is of the view that the method proposed here could provide a reasoned basis (as opposed to ad-hoc) for determining adequate judge strength.
The method is as below:
http://pib.nic.in/newsite/erelease.aspx?relid=94523; Speech by Law Minister Dr. Ashwini Kumar, at the Conference of Chief Justices and Chief Ministers, April 7, 2013, at http://pib.nic.in/newsite/erelease.aspx?relid=51882 At a meeting of the Law/Home Secretaries and Finance Secretaries of States and Registrar Generals of High Courts on May 31, 2013 Shri Anil Gulati, Joint Secretary and Mission Director, Department of Justice, stated that the resolution of the Advisory Council of the National Mission for Justice Delivery and Legal Reforms, had been endorsed by the Advisory Committee of the National Court Management Systems, and by the Chief Justice of India in his letter addressed to the Chief Justices of High Courts in February, 2013. The representatives of the State Governments and High Courts were asked to draw up proposals regarding the financial implications of the resolution so that the same could be presented to the 14 th Finance Commission for provision of adequate funds.36
It is pertinent to note that in R. L. Gupta v. Union of India, AIR 1988 SC 968, the Supreme Court had directed that all arrears in the Delhi Subordinate Judiciary should be disposed of within a period of 2 years.26
1. The method aims at calculating the number of judges required in each cadre of Subordinate Court Judges, i.e., Higher Judicial Service, Civil Judge Senior Division and Civil Judge Junior Division. For evolving the method, a separate analysis of figures for institution, disposal and the working strength of judges in each of these three cadres from 2010 to end 2012 was carried out.
2. Disposals for one cadre of judges (e.g., Higher Judicial Service) is divided by the working strength of judges in that cadre. Working strength refers to sanctioned strength minus vacancies and deputations. This division gave the annual Rate of Disposal per judge in a cadre for each year from 2010 to 2012. The average of these annual rate of disposal figures gave the Average Rate of Disposal per judge in that cadre.
3. An average of the annual institutions before each cadre of judge for the years 2010-12 was taken.37 The average institution was divided by the 37 The use of the average annual institution in the last three years as the basis for analyzing future demand for judicial resources bears explanation. Some High Courts provided us with data on institution, disposal and pendency for the last 10 years, i.e., from 2002-2012. However, we have decided to look at institutions only for the last three years. Given that the demand for judicial resources keeps changing depending on new laws being promulgated, changes in awareness of the law, changes in socio-economic conditions of society, etc, the recent data is a better predictor of what is likely to be the demand for judicial resources in the next plan period, than past data. For example, looking at the Higher Judicial Services in Jharkhand, the 10 year average annual institution from 2002-11 would suggest that we could expect 21452 fresh institutions in 2012. The actual institution was 26665. The difference between the actual institution and the predicted institution was therefore 5213 cases. On the other hand the average institution for the time period 2009-11 for the same cadre was 26996 as against the actual institution of 26665 for 2012. The difference was only 331 cases. The change occurs because the annual institution of cases before the Higher Judicial Services has risen in recent times.
A 10 year average data pulls down the average because of the lower institution rates from 10 years ago. The vast changes in the normative field and social context mean that institution rates are not stable over long periods. The use of relatively old data thus becomes an unreliable measure for future forecast. Of course, even with the more recent data, the past demand is no guarantee of the future demand. However, other factors remaining constant, the past demand can be a useful tool for planning for the near future. If other factors change, as for example, new laws are introduced or the pecuniary jurisdiction of a Court changes, additional resources would be required.
It is relevant to note that the data shows wide fluctuations in filing figures from one year to another such that no clear trend is discernable. For example, in the Delhi Higher Judicial Service, the institution of new cases increased by 18.4% from 2009 to 2010, by 4.3% from 2010 to 2011 and by 11.3 % from 2011 to 2012. In the Delhi Judicial Service the institution of new cases 4.8% from 2009 to 2010, 17% from 2010 to 2011, but fell by 25.2% in 2012. Another example of such fluctuations is seen in the data from Himachal Pradesh. Here in the cadre of Civil Judge Junior Division, the institution of new cases increased by 22.5% in 2010, 1.2% in 2011 and 35% in 2012. Such examples of wide fluctuations in the year on year data are present in almost all High Courts. (See Tables I to X below) For this reason any kind of trend analysis is difficult. Other methods for forecasting the demand for judicial resources like regression analysis have been forgone because the independent variables that affect the number of filings, like new laws coming into force, increase in awareness about laws and the social and economic context are difficult to predict, measure and define. The average institution is an approximate measure of the likely institution in next few years. It should not be treated as the only yardstick, but should be constantly monitored to ensure that increases in annual institutions culminate in additional recruitment of judges. We have used figures for the last 3 years, i.e., 2010-12 because we have the most comprehensive dataset for this period for the highest number of Courts.
27Average Rate of Disposal per judge for that cadre to give the number of judges required to keep pace with the current filings, and ensure that no new backlog is created. This figure has been described as : The Break Even Number.
4. Subtracting the current number of judges from the Break Even Number gives us the Additional Number of Judges required to ensure that the number of disposals would equal the number of institutions.
5. The backlog for a particular cadre of judges (defined as all cases pending before that cadre of judges for more than a year) was then divided by the rate of disposal for that type of judge. This gave the number of judges required to clear the backlog within a year. Dividing this number by 2 gives the number of judges required to clear the backlog in 2 years, and so forth. Therefore, the formula for determining the Additional Number of Judges for Breakeven is represented as follows:
ARD = [(D2010/J2010)+(D2011/J2011)+ (D2012/J2012)]/3 BEJ= (AI/ARD)-J Where, BEJ= Additional No. of Judges required to Break Even.
AI= Average Institution ARD= Average Rate of Disposal D2010, D2011, D2012 =Annual Disposal for that year J2010, J2011, J2012 =Annual Working Strength of Judges for that year J= Current Working Strength of Judges The formula for determining the Number of Judges for disposing of Backlog required to dispose of pending cases within a given time period is:
AJBk= (B/ARD)/t 28 Where, AJBk= No. of Judges for disposing of Backlog B= Backlog, defined as the number of cases pending for more than a year.
t= The time frame, in number of years, within which the backlog needs to be cleared.
Based on application of these formulae, the following tables were generated. These tables indicate the additional number of Subordinate Court Judges required to breakeven, and the number of Subordinate Court Judges required to clear the existing backlog for the High Courts of Andhra Pradesh, Bihar, Delhi, Gujarat, Himachal Pradesh, Jammu & Kashmir, Jharkhand, Karnataka, Kerala, Punjab & Haryana, Sikkim, and Uttarakhand.
Illustration:
The method can easily be illustrated with an example. Table I shows the rate of disposal analysis for the Andhra Pradesh Subordinate Courts. As this data shows, in 2010 Andhra Pradesh had 129 judges of the Higher Judicial Service who disposed of 109085 cases, at an average of 109085/129 = 845.6 cases per judge. Similarly, in 2011, 139 judges disposed of 111892 cases at an average of 111892/139 = 805 cases per judge; and in 2012, 136 judges disposed of 106997 cases at an average of 106997/136 = 786.7 cases per judge. On average, therefore, judges of the Higher Judicial Service disposed of (845.6+805+786.7)/3 = 812.4 cases per judge per year in this time period. This is the Average Rate of disposal per judge.
Now the average institution per year from 2010-2012 in the Higher Judicial Service cadre is (112209+112710+113250)/3=112723. If each judge is disposing of on average 812.4 cases per year, then the number of judge required to dispose of 112723 cases is 112723/812.4 = 138.7. This is the breakeven number, which implies that if there were 138.7 Higher Judicial Service judges then in any given time period, all new institutions would be disposed of without adding to the backlog. Since currently there are 136 judges of this cadre, there the need is 138.7- 136=3 (rounding off to the higher number) additional judges to reach the breakeven number. The breakeven number deals with the current institutions.
There is also a huge backlog of cases. In the case of the Higher Judicial Service, 98072 matters are pending for more than a year, as on 31.12.2012. If one judge disposes of 812.4 cases per year on average, then system would need 29 98072/812.4 = 121 judges to dispose of all pending matters in one year, or 121/2=61 (after rounding off), or 121/3=41 (after rounding off) for disposing of all pending cases in 2 and 3 years respectively.
30The following tables apply the rate of Disposal Method to data on institutions, disposals and pendency supplied by 12 High Courts.
TABLE I: ANDHRA PRADESH SUBORDINATE COURTS
Additional
no. of No. of No. of Judges
Average Judges cases required for clearing
Rate of required pending >1 backlog in
Average Disposal Breakeven to yr. on 2 3
2010 2011 2012 Institution per Judge No. Breakeven 31.12.2012 1 year years years
HIGHER JUDICIAL SERVICE
Institution 112137 112636 113167
Disposal 108972 111791 106924
112646.7 811.7 138.8 3 98072 121 61 41
No. of
judges 129 139 136
RoD 844.7 804.3 786.2
SUBORDINATE JUDICIAL SERVICE
Institution 345210 340657 338610
Disposal 355249 357403 356698
341492.3 592.1 576.7 -20 472656 799 400 267
No. of
judges 600 609 597
RoD 592.1 586.9 597.5
31
TABLE II: BIHAR SUBORDINATE COURTS
Additional No. of Judges
Average no. of No. of cases required for clearing
Rate of Judges pending >1 backlog in
Average Disposal Breakeven required to yr. on 1 2 3
2010 2011 2012 Institution per Judge No. Breakeven 31.12.2012 year years years
HIGHER JUDICIAL SERVICE
Institution 67839 63367 71569
Disposal 73613 60378 59961 67591.7 199.2 339.3 50 184746 928 464 310
No. of
judges 356 328 290
RoD 206.8 184.1 206.8
SUBORDINATE JUDICIAL SERVICE
Institution 158113 158498 183773
Disposal 137583 125927 133575 166794.7 213.2 782.2 164 1038598 4871 2436 1624
No. of
judges 624 619 619
RoD 220.5 203.4 215.8
32
TABLE III: DELHI SUBORDINATE COURTS
Additional No. of Judges
Average no. of No. of cases required for
Rate of Judges pending >1 clearing backlog in
Average Disposal Breakeven required to yr. on 1 2 3
2010 2011 2012 Institution per Judge No. Breakeven 31.12.2012 year years years
HIGHER JUDICIAL SERVICE
Institution 69631 72609 73883
Disposal 77850 71949 71073 72041.0 446.8 161.2 -10 45669 103 52 35
No. of
judges 165 158 172
RoD 471.8 455.4 413.2
DELHI JUDICIAL SERVICE
Institution 133655 129171 161981
Disposal 273922 301447 271171 141602.3 1115.9 126.9 -130 231452 208 104 70
No. of
judges 226 279 257
RoD 1212.0 1080.5 1055.1
33
TABLE IV: GUJARAT SUBORDINATE COURTS
Average Additional No. of Judges
Rate of no. of No. of cases required for clearing
Disposal Judges pending >1 backlog in
Average per Breakeven required to yr. on 1 2 3
2010 2011 2012 Institution Judge No. Breakeven 31.12.2012 year years years
HIGHER JUDICIAL SERVICES
Institution 152663 149947 152041
Disposal 161848 155290 169598
No. of 151550.3 1053.1 143.9 -31 267853 255 1282 85
judges 141 149 175
RoD 1147.9 1042.2 969.1
SUBORDINATE JUDICIAL SERVICE
Institution 530434 367726 366585
Disposal 541640 385527 384200
No. of 421581.7 609.1 692.1 -166 1122354 1843 922 615
judges 671 673 859
RoD 807.2 572.8 447.3
34
TABLE V: HIMACHAL PRADESH SUBORDINATE COURTS
Additional No. of Judges
no. of No. of required for
Average Judges cases clearing backlog
Rate of required pending >1 in
Average Disposal Breakeven to yr. on 1 2 3
2010 2011 2012 Institution per Judge No. Breakeven 31.12.2012 year years years
HIGHER JUDICIAL SERVICE
Institution 30789 30591 32912
Disposal 29913 29829 31815 31430.7 1291.6 24.3 0 11477 9 5 3
No. of
judges 24 22 25
RoD 1246.4 1355.9 1272.6
SUBORDINATE JUDICIAL SERVICE
Institution 92379 99456 171699
Disposal 84246 95473 125235
121178.0 1339.0 90.5 16 85307 64 32 22
No. of
judges 75 78 75
RoD 1123.3 1224.0 1669.8
35
TABLE VI: JAMMU AND KASHMIR JUDICIAL SERVICE
No. of Judges
Average Additional required for
Rate of no. of No. of cases clearing backlog in
Disposal Judges pending >1
Average per Breakeven required to yr. on 1 2 3
2010 2011 2012 Institution Judge No. Breakeven 31.12.2012 year years years
HIGHER JUDICIAL SERVICE
Institution 38675 53642 25327
Disposal 36275 49275 25994 39214.7 757.9 51.7 2 25152 34 17 12
Judges 45 52 50
RoD 806.1 947.6 519.9
SUBORDINATE JUDICIAL SERVICE
Institution 130290 150082 160276
Disposal 123008 137873 167278
146882.7 1246.9 117.8 -4 83431 67 34 23
No. of
judges 100 121 122
RoD 1230.1 1139.4 1371.1
36
TABLE VII: JHARKHAND SUBORDINATE COURTS
Additional No. of Judges
Average no. of No. of cases required for
Rate of Judges pending >1 clearing backlog in
Average Disposal Breakeven required to yr. on 1 2 3
2010 2011 2012 Institution per Judge No. Breakeven 31.12.2012 year years years
HIGHER JUDICIAL SERVICE
Institution 24372 29416 26363
Disposal 17755 17740 18072 26717.0 211.0 126.7 17 40603 193 97 65
No. of
judges 63 95 110
RoD 281.8 186.7 164.3
SUBORDINATE JUDICIAL SERVICE
Institution 88001 85485 90166
Disposal 75682 92130 101473 87884.0 328.2 267.8 7 187939 573 287 191
No. of
judges 266 296 261
RoD 284.5 311.3 388.8
37
TABLE VIII: KARNATAKA SUBORDINATE COURTS
No. of Judges required
for clearing backlog in
Average Additional no. No. of cases
Rate of of Judges pending >1
Average Disposal Breakeven required to yr. on
2010 2011 2012 Institution per Judge No. Breakeven 31.12.2012 1 year 2 years 3 years
HIGHER JUDICIAL SERVICE
Institution 139780 141359 142910
Disposal 140325 143195 136334
141349.7 669.7 211.1 22 98970 148 74 50
No. of judges 217 222 190
RoD 646.7 645.0 717.5
SUBORDINATE JUDICIAL SERVICE
Institution 513755 528117 593277
Disposal 500509 489463 562940
545049.7 998.8 545.7 30 657058 658 329 220
No. of judges 522 517 516
RoD 958.8 946.7 1091.0
38
TABLE IX: KERALA SUBORDINATE COURTS
Additional No. of Judges
Average no. of No. of cases required for
Rate of Judges pending >1 clearing backlog in
Average Disposal Breakeven required to yr. on 1 2 3
2010 2011 2012 Institution per Judge No. Breakeven 31.12.2012 year years years
HIGHER JUDICIAL SERVICE
Institution 136551 149246 156335
Disposal 138189 140916 145905 147377.3 1215.0 121.3 -6 152175 126 63 42
No. of
judges 114 109 128
RoD 1212.2 1292.8 1139.9
SUBORDINATE JUDICIAL SERVICE
Institution 774244 678137 842578
Disposal 786216 648392 695006 764986.3 2696.0 283.7 25 459911 171 86 57
No. of
judges 271 259 259
RoD 2901.2 2503.4 2683.4
39
TABLE X: PUNJAB SUBORDINATE COURTS
No. of No. of Judges required for
Average Additional cases clearing backlog in
rate of no. of pending
disposal Breake Judges >1 yr. on
Average per ven required to 31.12.201 3
2010 2011 2012 Institution Judge No. Breakeven 2 1 year 2 years years
HIGHER JUDICIAL SERVICE
Institution 70232 82091 124820
Disposal 62651 82398 117148
92381.0 937.4 98.6 6 43769 47 24 16
No. of judges 87 99 93
RoD 720.1 832.3 1259.7
SUBORDINATE JUDICIAL SERVICE
Institution 228420 314076 281114
Disposal 236408 337256 303011
274536.7 1097.9 250.1 -71 252973 231 116 77
No. of judges 217 267 322
RoD 1089.4 1263.1 941.0
HARYANA SUBORDINATE COURTS
HIGHER JUDICIAL SERVICE
Institution 98499 117315 94335
Disposal 86136 102806 85270
103383.0 964.2 107.2 -2 54041 56 28 19
No. of judges 98 83 110
RoD 878.9 1238.6 775.2
SUBORDINATE JUDICIAL SERVICE
Institution 182591 241851 393333
Disposal 193941 258395 396988
272591.7 1179.1 231.2 -56 252736 215 108 72
No. of judges 173 249 288
RoD 1121.0 1037.7 1378.4
40
CHANDIGARH SUBORDINATE COURTS
HIGHER JUDICIAL SERVICE
Institution 5162 6131 6569
Disposal 4363 6293 7202
5954.0 992.1 6.0 1 4646 5 3 2
No. of judges 6 6 6
RoD 727.2 1048.8 1200.3
SUBORIDINATE JUDICIAL SERVICE
Institution 21027 67805 39220
Disposal 32482 86792 46710
42684.0 3952.0 10.8 -3 23923 7 3 2
No. of judges 14 14 14
RoD 2320.1 6199.4 3336.4
TABLE XI: SIKKIM SUBORDINATE COURTS
Additional No. of Judges
Average no. of No. of cases required for
Rate of Judges pending >1 clearing backlog in
Average Disposal Breakeven required to yr. on 1 2 3
2010 2011 2012 Institution per Judge No. Breakeven 31.12.2012 year years years
HIGHER JUDICIAL SERVICE
Institution 1643 1670 1459
Disposal 1551 1565 1580
1590.7 304.8 5.2 2 243 1 1 1
No. of
judges 6 6 4
RoD 258.5 260.8 395.0
41
SUBORDINATE JUDICIAL SERVICE
Institution 1583 1832 1867
Disposal 1540 1808 1855 1760.7 475.1 3.7 -2 216 1 1 1
No. of
judges 3 3 6
RoD 513.3 602.7 309.2
42
TABLE XII: UTTARAKHAND SUBORDINATE COURTS
Additional No. of
Average no. of cases
No. of Judges required
Rate of Judges pending >1
for clearing backlog in
Average Disposal Breakeven required to yr. on
2010 2011 2012 Institution per Judge No. Breakeven 31.12.2012 1 year 2 years 3 years
HIGHER JUDICIAL SERVICE
Institution 26416 22755 23949
Disposal 28422 24843 23444 24373.3 675.1 36.1 -5 14061 21 11 7
No. of
judges 33 41 42
RoD 861.3 605.9 558.2
SUBORDINATE JUDICIAL SERVICE
Institution 150241 103904 115272
Disposal 109115 107590 113439 123139.0 1118.8 110.1 3 87419 79 40 26
No. of
judges 96 92 108
RoD 1136.6 1169.5 1050.4
43
In light of foregoing, the number of Additional Subordinate Court Judges to be appointed by these High Courts is as follows:
TABLE XIII: ADDITIONAL NUMBER OF JUDGES REQUIRED Additiona No. of judges to Vacancie Sanctione Total Number of l no. of clear backlog in: s d Strength judges required Judges 1 yr 2 yrs 3 yrs (Dec.'12) (Dec.'12) for Breakeve n ANDHRA PRADESH SUBORDINATE COURTS HIGHER Need for an additional JUDICIAL 3 121 61 41 43 179 44 to 124 judges in the SERVICE higher judicial service SUBORDINATE and 247 to 779 judges JUDICIAL -20 799 400 267 64 661 in the subordinate SERVICE judicial service.
BIHAR SUBORDINATE COURTS
HIGHER Need for an additional
JUDICIAL 50 928 464 310 201 503 360 to 978 judges in
SERVICE the higher judicial
SUBORDINATE service and 1788 to
JUDICIARY 487 162 5035 judges in the
164 2436 356 984
1 4 subordinate judicial
service.
DELHI SUBORDINATE COURTS
HIGHER Need for an additional
JUDICIAL -10 103 52 35 31 226 25 to 93 judges in the
SERVICE higher judicial service
SUBORDINATE and 0 to 78 judges in
JUDICIARY -130 208 104 70 115 382 the subordinate
judicial service.
GUJARAT SUBORDINATE COURTS
HIGHER Need for an additional
JUDICIAL -31 255 1282 85 137 312 54 to 224 judges in the
SERVICE higher judicial service
SUBORDINATE and 449 to 1677
JUDICIARY 184 judges in the
-166 922 615 492 1351
3 subordinate judicial
service.
HIMACHAL PRADESH SUBORDINATE COURTS
HIGHER Need for an additional
JUDICIAL 0 9 5 3 3 43 3 to 9 judges in the
SERVICE higher judicial service
44
SUBORDINATE and 38 to 80 judges in
JUDICIARY 16 64 32 22 11 89 the subordinate
judicial service.
JAMMU AND KASHMIR SUBORDINATE COURTS
HIGHER Need for an additional
JUDICIAL 2 34 17 12 11 67 14 to 36 judges in the
SERVICE higher judicial service
SUBORDINATE and 19 to 63 judges in
JUDICIARY -4 67 34 23 11 139 the subordinate
judicial service.
JHARKHAND SUBORDINATE COURTS
HIGHER Need for an additional
JUDICIAL 17 193 97 65 47 174 82 to 210 judges in the
SERVICE higher judicial service
SUBORDINATE and 198 to 580 judges
JUDICIAL 7 573 287 191 58 329 in the subordinate
SERVICE judicial service.
KARNATAKA SUBORDINATE COURTS
HIGHER Need for an additional
JUDICIAL 22 148 74 50 119 332 72 to 170 judges in the
SERVICE higher judicial service
SUBORDINATE and 250 to 688 judges
JUDICIAL 30 658 329 220 220 754 in the subordinate
SERVICE judicial service.
KERALA SUBORDINATE COURTS
HIGHER Need for an additional
JUDICIAL -6 126 63 42 6 134 36 to 120 judges in the
SERVICE higher judicial service
SUBORDINATE and 82 to 196 judges
JUDICIAL 25 171 86 57 22 281 in the subordinate
SERVICE judicial service.
PUNJAB SUBORDINATE COURTS
HIGHER Need for an additional
JUDICIAL 6 47 24 16 28 128 22 to 53 judges in the
SERVICES higher judicial service
SUBORDINATE and 6 to 160 judges in
JUDICIAL -71 231 116 77 57 403 the subordinate
SERVICE judicial service.
HARYANA PRADESH SUBORDINATE COURTS
HIGHER Need for an additional
JUDICIAL -2 56 28 19 21 153 17 to 54 judges in the
SERVICE higher judicial service
SUBORDINATE and 16 to 159 judges
JUDICIAL -56 215 108 72 70 375 in the subordinate
SERVICE judicial service.
45
CHANDIGARH SUBORDINATE COURTS
HIGHER Need for an additional
JUDICIAL 1 5 3 2 0 6 3 to 6 judges in the
SERVICE higher judicial service
SUBORDINATE and 0 to 4 judges in
JUDICIAL -3 7 3 2 0 14 the subordinate
SERVICE judicial service.
SIKKIM SUBORDINATE JUDICIARY
HIGHER Need for an additional
JUDICIAL 2 1 1 1 5 9 3judges in the higher
SERVICE judicial service and 0
SUBORDINATE judges in the
JUDICIAL -2 1 1 1 2 8 subordinate judicial
SERVICE service.
UTTARAKHAND SUBORDINATE JUDICIARY
HIGHER Need for an additional
JUDICIAL -5 21 11 7 9 51 2 to 16 judges in the
SERVICE higher judicial service
SUBORDINATE and 29 to 82 judges in
JUDICIAL 3 79 40 26 62 170 the subordinate
SERVICE judicial service.
46
A closer look at the foregoing analysis of the data and evaluating various methods as discussed the Commission considers it important to emphasize the following:
1. Appointment of judges on a priority basis: As this data indicates, the situation is indeed grim, and is getting worse by the moment. In all states, there is a significant backlog of cases which requires a massive influx of judicial resources even if one takes a 3 year time frame for clearing backlog. Bihar, for example, requires an additional 1624 judges to clear backlog in three years. The problem of backlogs is compounded by the fact that in some states, Courts are unable to even keep pace with the new filings, thus adding to the already huge backlog. As the data shows, even where the Courts are breaking even, the system is severely backlogged and requires urgent intervention.38 Given the large number of judges required to clear backlog and the time it will take to complete selection and training processes, the Law Commission recommends that the recruitment of new judges should, therefore, focus, as a matter of priority, on the number of judges required to breakeven, and to dispose of the backlog in a 3 year time frame. This has to be dealt with on a priority basis, otherwise the already severe problem of backlogs will only get worse.
2.
2. Special Traffic Courts: The figures for institution and disposal do not include traffic challans/police challans. As mentioned in Part III A above, the Law Commission recommends that these cases be dealt with by Special Courts, over and above the regular Courts. The Special Courts can function in morning and evening shifts. Much of the work of these Courts is likely to require very little judicial involvement. Therefore, recent law graduates can be appointed for short durations, e.g., 3 years, to preside over these Courts. Providing online facilities for the payment of fines, or separate counter facilities in Court precincts for this purpose, can ease the work load of these Courts considerably. In order to ensure fair process, Special Traffic Courts should deal only with cases which involve fines. Where imprisonment is a likely consequence, the matter should be heard by a regular Court. Staffing such Courts with recent law graduates will also have the added benefit of providing such graduates with a meaningful stepping stone for careers in litigation or the judicial services.38
Where the additional number of judges required to breakeven is in the negative, this implies that disposal is higher than institution in such Courts. In these cases, the number of judges over and above the breakeven number, can be deployed for disposing of the backlog. The number of additional judges required to dispose of the backlog should be proportionately reduced.
47It is to be noted that the Backlog figures do not exclude traffic challans. Data on what proportion of pending traffic/police challans were more than a year old were not available. However, given that these cases generally do not require much judicial involvement, most of these cases are not likely to be backlogged.
4. Periodic Needs Assessment for the Judiciary: The present work is based on analysis of institution, disposal and pendency data for the time period 2010-12. Institution and disposal trends can and will change over time. New laws, greater awareness of rights, changing social circumstances, and even the reduction of judicial delay are likely to lead to an increase in the number of cases being instituted. At the same time, better infrastructure, more support staff, access to time-saving technology and better training are likely to increase the efficiency levels (and hence, rate of disposal) of judges. Since the method of calculating Additional number of Judges depends on these figures, the Law Commission recommends that the trend of institutions and disposals should be constantly monitored by the High Courts, in order to meet the evolving needs of the judiciary. Using the formula provided above, judge strength should be increased periodically, particularly when institution rates start climbing over disposal rates. The Commission also recommends that in order to engage in this analysis, High Courts should put in place reliable and regular data collection and management systems.
5. Efficient Deployment of Judicial Resources: The Commission recognizes that apart from increasing the judge strength, there is also need for efficient deployment of the additional judicial resources. While the rate of Disposal Method indicates how many additional judges are required it does not indicate how these additional judicial resources should be allocated (e.g., which Courts, which districts, what types of cases) to best meet the goal of delay reduction. Further, the Commission also recognizes that the most efficient allocation of resources will depend upon various local factors and micro level analyses, for which pan-India recommendations may be inappropriate. Therefore, the Law Commission recommends that once appointments are made, High Courts should make appropriate allocation of judicial work, keeping in mind the following factors:
a. In this report, all cases pending for less than a year have been treated as current cases. All cases pending for more than a year have been categorized as backlogged cases. The Commission recognizes that this division is ad hoc. However, as elaborated earlier in this report, we do not have any established metric for determining when a case can be considered delayed for purpose of counting only delayed cases in the backlogged category. In the absence of this information, a time frame of one year has been taken as the period for considering a case as current or backlogged. It is possible that a Court with high pendency of backlogged cases might have many recently filed pending cases whereas another Court with a relatively lower backlog may have a high proportion of very old pending cases. High Courts 48 should, therefore, allocate more resources for Courts with more old pending matters than those with relatively new case loads.
b. It is also important to note that not every case requires the same amount of judicial time or resources. A petty case may be considered delayed if it takes more than 3 months whereas a murder case may be considered disposed of well in time if it takes 6 months for disposal. However, the rate of Disposal Method does not take this complexity into account. The Commission has taken one, two and three years as the time frames within which pending cases should be disposed of. However, one year might be too much time for some cases, and too little for others. A benchmark to determine delay and the requisite age wise break up of cases by subject area, can help to determine what percentage of cases are delayed and hence require targeted intervention. On the general principle of first in, first out for each type of case, High Courts should allocate more resources for Courts with more delayed pending cases. c. Similarly, even if a Court has a relatively high rate of disposal, some cases in that Court might be very old and moving at a very slow pace, compared to the bulk of the case load, which may be simpler and moving at a much faster rate. Since the overall rate of disposal averages out the rate of disposal of specific types of cases, a high overall rate of disposal may mask the fact that some cases such are stagnating for long periods within such a Court. Therefore, even if some Courts have a very high rate of disposal, the High Court should not re-allocate judicial resources in those Courts, without first determining how current their case loads are. d. Relatedly, even though the general picture that emerges lets system know how much extra judicial time is required to clear up the backlog and prevent the system from getting backlogged in the near future, the Rate of Disposal Method does not tell anything about how judicial time and effort should be spent so as to cater to the needs of the socially and legally marginalized who are often likely to need more judicial resources in order to meet their basic legal needs. The method does not provide a way to tailor judicial resource allocation based on the different needs of different groups. It treats all cases as similar from the point of view of delay reduction regardless of the nature of the right being asserted or the person making the assertion. Therefore, High Courts should provide guidelines to Subordinate Courts to ensure that older or more complex or more priority cases (for example, those relating to sexual violence) do not stagnate in the system. e. Finally, even if judges of a particular category are disposing of cases at a high rate, this indicates nothing about the quality of decision-making of such judges. The focus of the method is on the quantitative output without compromising the current qualitative standard. However, there might be trade-offs involved between the quantity and the quality of decision-making that the model does not take into account. If some judges are actually compromising on the quality of decision- making and are thus being able to dispose of more cases, the model will recommend a lesser number of additional judges, compared to the additional judges that would be required to dispose of the same number of cases in a more qualitatively sound 49 manner.39 The Commission, therefore, recommends that in allocating the additional judicial resources, High Courts should pay heed to the quality of decision making in the Courts concerned.
In sum, therefore, the rate of Disposal Method described in this report should be seen as giving an approximation of required judicial strength that can then be adjusted and allocated on the basis of other considerations, which can include, but are not limited to:
(1) adjustments made for inaccuracies in available data; (2) a particularly large number of cases that have been pending for an excessive period of time which may indicate a need for more judicial resources and (3) relevant feedback about pendency and judicial functioning in the State and particular districts from stakeholders.
6. Timely filling of vacancies; increase in age of retirement of the Subordinate Judiciary: As Table XIII indicates, most High Courts have a high vacancy in Subordinate Courts. Additionally, every year many vacancies are created through retirement. It takes time to select and train new judges to replace the retiring ones. In the meantime, the backlog piles up. To deal with this concern, the Commission recommends that in addition to recruiting new judges, the age of retirement of subordinate judges be raised to 62 in order to meet the need for a large number of adequately trained judicial officers. The benefit of increase in the retirement age can be made available to judicial officers in terms of the directions of the Supreme Court in All India Judges' Association v. Union of India. 40 Further, the directions of the Supreme 39 It is pertinent to note that in its order dated February 1, 2012, in the present case, the Supreme Court noted that "access to justice must not be understood in a purely quantitative dimension. Access to justice in an egalitarian democracy must be understood to mean qualitative access to justice as well. Access to justice is, therefore, much more than improving an individual's access to Courts, or guaranteeing representation. It must be defined in terms of ensuring that legal and judicial outcomes are just and equitable."
40In All India Judges' Association v. Union of India, decided on November 13, 1991, AIR 1992 SC 165, the Supreme Court had directed that the age of superannuation be for subordinate Court Judges be raised to 60 years. Modifying this direction in an order dated August 24, 1993, the Court held that The benefit of the increase of the retirement age to 60 years, shall not be available automatically to all judicial officers irrespective of their past record of service and evidence of their continued utility to the judicial system. The benefit will be available to those who, in the opinion of the respective High Courts, have a potential for continued useful service. It is not intended as a windfall for the indolent, the infirm and those of doubtful integrity, reputation and utility. The potential for continued utility shall be assessed and evaluated by appropriate Committees of Judges of the respective High Courts constituted and headed by the Chief Justices of the High Courts and the evaluation shall be made on the basis of the judicial officers' past record of service, character rolls, quality of judgments and other relevant matters.
The High Court should undertake and complete the exercise in case of officers about to attain the age of 58 years well within time by following the procedure for compulsory retirement as laid down in the respective Service Rules applicable to the judicial officers. Those who will not be found fit and eligible by this standard should not be given the benefit of the higher retirement age and should be compulsorily retired at the age of 58 by following the said procedure for compulsory retirement.
50Court in Malik Mazhar Sultan v. U.P. Public Service Commission,41 regarding the time bound filling of vacancies, needs to be strictly adhered to.
7. Need for system wide judicial reforms: From a litigant's point of view, what matters is not just the timely disposal of his/her case at the trial Court level, but at all levels of the judiciary. Therefore, judicial reform targeted at delay reduction is required not only in the trial Court, but throughout the judicial system. In particular, a. If the number of judges in the trial Courts increases significantly the number of cases being disposed of by the trial Courts will rise sharply. The total number of cases being appealed to the High Courts will also increase. The case load of High Courts will, therefore, increase. If a corresponding increase is not made in the judge strength at the High Court level, the system as a whole is likely to remain backlogged.
Data obtained from the Supreme Court publication Court News shows that High Courts are already backlogged and are not being able to keep pace with new filings. The recent annual data from Court News is for the time period 01.10.2011 to 30.9.2012. In this time period, though 1909543 fresh institutions were made in High Courts, only 1764607 matters were disposed of. The backlog, therefore, increased by 144936. On average, in this time period, High Court judges disposed of 2821.07 cases per judge. As of 30.9.2012, 4407861 matters were pending before all the High Courts. At the current rate of disposal, High Courts require an additional 56 judges to breakeven and an additional 942 judges to clear the backlog. It is relevant to note here that the sanctioned strength of the High Courts is 895. As on 31.12.2012, 31.4% of these positions were vacant. Therefore, there is already a massive shortage of judges in the High Courts. The increase of judge strength in the Lower Judiciary is likely to further exacerbate the problem.
b. Without adequate infrastructure or support staff, an increase in judge strength will not be effective as a delay reduction strategy. A systemic perspective, encompassing all levels of the judicial hierarchy, is, therefore, needed for meaningful judicial reform.
c. Other approaches like encouraging Alternative Dispute Resolution methods, where appropriate, can divert cases outside the Court system and lead to an overall reduction The Commission's recommendation in this report is along the same lines, with the exception that we recommend that the service of judges who are about to retire be extended till such time as the vacancy caused by their retirement is filled, subject to a maximum period up to which such extension is possible.
41(2008) 17 SCC 703.
51in pendency in the judicial system.42 Therefore, a piecemeal approach to delay reduction should be eschewed in favour of a systemic perspective.
42The Law Commission is examining this issue separately and intends to come out with a report on Alternative Dispute Resolution Mechanisms.
52CHAPTER IV CONCLUSIONS AND RECOMMENDATIONS In conclusion, it would not be wrong to say that at general level and in nutshell, the present report in a way deals with the issue of arrears and delay and problem of judicial (wo)manpower planning - a problem that for quite many years remained ignored. Undermining this, the Law Commission, in its 120th Report: "Manpower Planning in Judiciary: A Blue Print" had observed, "The Commission was of the view that the question of judicial manpower planning had generally been ignored in India's planned development. The developing science of manpower planning has not attracted the attention of policy opinion makers in the field of administration of justice in India. All reorganization proposals are basically patch work, ad-hoc, unsystematic solutions to the problem". Importantly, the report, while confessing its limitations and inability said:
"Commission itself is in no position, given the fact of its present structure, to provide this kind of technical analysis only on which sound programme of change can be envisaged. Of course, the Commission has done the next best thing and elicited extensive opinion of those knowledgeable in the field and the general public. But we must admit that, all said and done, this is a very poor substitute for sound scientific analysis." The Commission, thus, while being expressly conscious of limitations inherent in suggesting any scientific method to deal with problem of arrears and delay relied on the judge population ratio method as a way for judicial manpower planning. In making such suggestion, the Commission was inspired by prevalence of such method in few other countries. The Commission in its report recommended that there was strong justification to increase the then existing ratio from 10.5 judges per million to at least 50 judges per million of Indian population. Thus, it is primarily because of non-availability of data and their scientific analysis, that the Commission simply adopted the simple approach of Judge- Population Ratio. In fact, the report had no occasion to analyse strengths, weaknesses and relevance of adopting Judge-Population Ratio method in Indian context especially the context that has its own peculiarities different in many respects from the systems where Judge-Population Ratio method prevail.
No doubt, in recent years, the issue of arrears and delay and problem of Judicial (wo)man power planning has attracted attention of almost all major stakeholders including the judiciary, executive, media, policy makers, and public in general.
However, despite this spurt of rising attention, it is largely due to the dearth of any uniform and scientific approach to data collection and its analysis that arriving at more scientific and futuristic suggestions with regard to judicial (wo)manpower planning to deal with issue of arrears and delay still remains a challenge.
However, the present report, while fully realises the frustration expressed by the Commission and consequent failure in making deeper analysis of the problem when submitting 120th Report, is an attempt to deal with the problem somewhat more analytically and scientifically. As the Commission, in the process of preparing the 53 present report and response submitted to the Hon'ble Supreme Court adopted every possible venue and opportunity that could be thought of for collecting data including through questionnaires and personal interviews and subjecting information thus collected to rigorous analysis adopting various tools of data analysis available in the domain of research methodology.
Analysis of data and information thus made was then examined in light of various methods of judicial (wo)manpower planning practised in many other systems while keeping in view peculiarities of Indian judicial and profession's culture. Adopting this approach, the Commission has finally arrived at making following suggestions and recommendations:
Rate of Disposal Method
1. That, given the existing availability of data, the Rate of Disposal Method and formulae be followed for calculating adequate judge strength for Subordinate Courts, instead of Judge-Population or Judge-Institution Ratio, Ideal Case Load Method or the Time Based Method.
Number of judges to be appointed on a priority basis
2. That, data obtained from High Courts indicates that the judicial system is severely backlogged, and is also not being able to keep pace with current filings, thus exacerbating the problem of backlogs. The system requires a massive influx of judicial resources in order to dispose of the backlog and keep pace with current filings. The data indicates the need for taking urgent measures for increasing judge strength in order to ensure timely justice and facilitate access to justice for all sections of society.
That, as per the resolution of the Advisory Council of the National Mission for Justice Delivery and Legal Reforms, the resolution of the Chief Justices and Chief Ministers Conference, 2013, and public addresses of the Prime Minister and the Law Minister, the current judge strength is being doubled over the next five years. Given the large number of judges required to clear backlog and the time that it will take to complete selection and training processes and to create adequate infrastructure, the Law Commission recommends that the recruitment of new judges should focus, as a matter of priority, on the number of judges required to breakeven and to dispose of the backlog, in a 3 year time frame.43 Increasing the age of retirement of Subordinate Court Judges
3. That, in order to meet the need for a large number of appropriately trained Subordinate Court Judges, the age of retirement of Subordinate judges be raised to 62 The benefit of increase in the retirement age be made available to judicial officers in terms of the directions of the Supreme Court in All India Judges' Association v. Union of India.44 Creation of Special Courts for Traffic/Police Challan Cases
4. That special morning and evening Courts be set up for dealing with Traffic/Police Challan cases which constituted 38.7% of institutions and 37.4% of all pending cases 43 See Table XIII above.
44In All India Judges' Association v. Union of India, Supreme Court of India, order dated August 24, 1993.
54in the last three years, before the Subordinate Judicial Services. These Courts should be in addition to the regular Courts so that they can reduce the case load of the regular Courts. In addition, facilities be made available for online payment of fines as well as the payment of fines at designated counters in the Court complex. This measure will further reduce pendency before such Special Courts. Recent law graduates may be appointed for short durations, e.g., 3 years, to preside over these special traffic Courts. These special Courts should only deal with cases involving fines. Cases which may involve imprisonment should be tried before regular Courts in order to ensure fair process.
That, if Special Traffic/Police Challan Courts are not created, the number of judges required in the regular cadres should be further increased to take into account traffic and police challan cases.
Provision for Staff and Infrastructure
5. That, adequate provisions be made for staff and infrastructure required for the working of additional Courts.45 Periodic Needs Assessment by High Courts
6. That the present work is based on analysis of institution, disposal and pendency figures upto 2012. Needless to say, over time these figures are likely to change, affecting the requirement for additional Courts to keep pace with filings and disposals. The Law Commission does not have sufficient information to predict by how much institution is likely to vary in the coming years.46 Therefore, the High Courts may be required to carry out Periodic Judicial Needs Assessment to monitor the rate of institution and disposal and revise the judge strength periodically, based on institutions, disposals, pendency and vacancy, using the formula given above.
7. That, in the light of revelation before the Commission about the lack of uniformity in data collection and concerns with the quality of data recorded and provided by High Courts,47 the Commission strongly recommends that High Courts be directed to evolve uniform data collection and data management methods in order to ensure transparency and to facilitate data based policy prescriptions for the judicial system.
Need for system-wide Reform
8. That a systemic perspective, encompassing all levels of the judicial hierarchy, is needed for meaningful judicial reform. Taking measures for the timely disposal of cases at all levels of the judicial system, including by monitoring and increasing judge strength throughout the system; encouraging Alternative Dispute Resolution Methods, where appropriate and more efficient allocation and utilization of resources is required to fulfill the goal of providing timely justice to litigants. In particular, the Commission 45 See All India Judges Association v UOI, (2002) 4 SCC 247 ("We are conscious of the fact that overnight these vacancies cannot be filled. In order to have Additional Judges, not only the post will have to be created but infrastructure required in the form of Additional Court rooms, buildings, staff, etc., would also have to be made available").
46See discussion in footnote 38 above.
47See Section III. A above.
55emphasizes the urgent need to increase judge strength in High Courts to ensure that appeals/revisions from additional cases disposed of by the newly created Subordinate Courts, are dealt with in a timely manner, and that the already heavy backlog in the High Courts is adequately addressed. Therefore, a piecemeal approach to delay reduction should be eschewed in favour of a systemic perspective.
9. That, as the Supreme Court recognized in its order in Imtiyaz Ahmad dated February 1, 2012, the creation of additional Courts is one amongst various measures required to ensure timely justice and facilitate access to justice. The Commission recognizes that apart from increasing judge strength, many other measures have to be undertaken for reducing delays, including the application of good judicial management practices such as putting into place timeliness and performance benchmarks. As discussed earlier in this report, the Commission emphasizes the need for establishing, based on rational criteria, non-mandatory time frames for the resolution of different types of cases. 48 Unless judges and litigants have clear expectations of how soon their cases are likely to resolved, there will be little accountability for delays, and systemic problems are likely to increase. Therefore, the Commission seeks to highlight an urgent need to fix rational, non-mandatory time frames for different types of cases, and use such time frames as a basis for setting judge performance standards, litigant expectations, and making more robust policy recommendations for the judiciary.
(Justice A.P. Shah)
Chairman
(Justice S.N. Kapoor) (Prof. (Dr.) Moolchand Sharma) (Justice Usha Mehra)
Member Member Member
(N.L. Meena) (P.K. Malhotra)
Member-Secretary Ex-officio Member
48
The Commission does not recommend mandatory time-frames for the disposal of cases. The Supreme Court has categorically stated in a seven judge bench decision in P. Ramchandra Rao v. State of Karnataka, (2002) 4 SCC 578, that "[i]t is neither advisable, nor feasible, nor judicially permissible to draw or prescribe an outer limit for conclusion of all criminal proceedings.... At the most the periods of time prescribed ... can be taken by the Courts seized of the trial or proceedings to act as reminders when they may be persuaded to apply their judicial mind to the facts and circumstances of the case before them and determine by taking into consideration the several relevant factors as pointed out in A.R. Antulay's case and decide whether the trial or proceedings have become so inordinately delayed as to be called oppressive and unwarranted. Such time-limits cannot and will not by themselves be treated by any Court as a bar to further continuance of the trial or proceedings and as mandatorily obliging the Court to terminate the same and acquit or discharge the accused."
56 57Re: Addl. Court Project Data as on 31-12-2011 may please be furnished
1. Number of Subordinate Courts of various categories in the State presently functioning (cadre-wise and District-wise) and the sanctioned strength;
a) Courts of DJs/ADJs/CMMs - regular and Fast-track, Special Courts (for e.g. PC Act cases) Tribunals (Industrial/Labour, Sales-tax etc.), Family Courts.
b) Senior Civil Judges
c) Junior Civil Judges/Judl. Magistrates of I class (those undergoing training and awaiting posting may be separately given);
d) Spl. Judl. Magistrates (including Fast-track under the recent Central Scheme).
2. Number of Districts &how many are heavy filing/pendency Districts. Population of each District.
3. Whether recruitment to Jr. Civil Judges is done by PSC or by High Court? When was the last recruitment?
Any particular reason for vacancies & any bottlenecks in recruitment?
4. a) Statement showing the pendency of Civil (including EPs) and Criminal cases in each category of Courts specified above - District-wise.
b) Classification of such pending cases, for instance,
(i) Civil : Money suits, other types of suits, civil appeals, motor accident compensation cases, land compensation cases, matrimonial disputes, industrial and labour disputes, Execution petitions, others
(ii) a) Whether I-As (interlocutory applications) are counted against pending matters (as shown in SC Court News)?
b) Number of I-As for interim relief pending and disposed of during the year may also be furnished.
c) Criminal : Number of:
Sessions cases in the Courts of Sessions Judges and Asst. Sessions Judges Cases relating to IPC offences in Magistrates' Courts (offences against women and children including domestic violence cases be separately given).
Cases relating to offences under special enactments, viz., offences under S, 138 N.I-Act, S.Cs & S.Ts (PA Act), Corruption cases, Economic offences, NDPS-S, 125 Cr. P.C. matters Crl. Appeals & Revisions.
Summary trial cases.
5. Statement showing institution and disposal of Civil and Criminal cases during the preceding three years (i.e. 2009, 2010 and 2011) in each category of Courts (Dt. Judges, Sr. Civil Judges, Jr. Civil Judges/Magistrates, Spl. Courts and Fast-track Courts).
P.N: Break-up of the types of cases (as mentioned in Col.3(b)(i) & 3(c) instituted in and disposed of by each category of Courts may be furnished.
586. Contested and uncontested cases (including settled) disposed of in each District by each category of Courts during 2010 and 2011 (broad classification of the nature of cases in contested/settled matters may be given if possible).
7. Civil and Crl. cases pending for more than (i) 3 years (ii) 5 years as on 31-12-2011.
8. a) What is the average rate of disposal of Civil cases (all put together) per Judge in the State during the last 2 years. In the alternative, the average rate of disposal in at least three districts (heavy, medium, light pendency District) may be given.
b) The same information as regards the criminal cases (all categories put together) may be furnished (1) after excluding very petty cases, viz., traffic challans etc. and (2) after including such petty cases.
9. Trend of filing of Civil/Crl. cases in the District? What accounts for the bulk of litigation in the District?
10. a) The method adopted by the High Court to assess the performance of judicial officers.
b) The minimum target fixed for a judicial officer cadre-wise in respect of disposal of civil and criminal cases of different categories - (in terms of units or grades) and for achieving the next higher grade (more than the minimum)
11. Number of working days prescribed for judicial work in a year and duration of working time per day.
12. How many Fast-track special Magistrates Courts (morning/evening Courts) and Gram Nyayalayas are functioning? How many cases are transferred to them?
13. What is the reasonable workload that each category of Courts (DJ, Sr. Civil Judge, Jr. Civil Judge/Magistrate) can bear in order to establish better and speedy access to justice?
14. (a) Are there exclusive Courts for dealing with S, 138 N.I-Act cases? How many?
(b) Should all I-As (pre-trial) and bail petitions be allocated to one or two Courts located in cities where a cluster of Courts function?
15. a) Should there be exclusive Courts for old cases?
b) Any specific measures taken to prioritize disposal of old cases?
c) What should be the age of a case (Civil/Criminal) to be treated as 'old' and to fall within the description of 'arrears'?
16. (a) Has there been upward revision of the strength of ministerial staff (including process service staff, record-keepers, typists/stenos) in the recent past?
(b) Is there a need to increase the sanctioned strength of such ministerial staff? If so, what percentage?
P.S.: If the Registry of High Court is not in a position to furnish the data/informations at one stretch, it may be sent in two installments.
............
59ANNEXURE II 60 QUESTIONNAIRE Information Required
1. Statement showing institution and disposal figures of all cases (civil and criminal) in 2012 (1.1.2012 to 31.12.2012) for each of the three cadre of Courts:
(a) Higher Judicial Services cadre
(b) Civil Judge (Senior Division) cadre
(c) Civil Judge (Junior Division) cadre
2. Total pendency of cases (civil and criminal) as on 31.12.2012 for each cadre:
(a) Higher Judicial Services cadre
(b) Civil Judge (Senior Division) cadre
(c) Civil Judge (Junior Division) cadre
3. Of the total pendency mentioned in response to question 2, the total number of cases before each cadre which have been pending for more than one year as on 31.12.2012.
4. Sanctioned strength of judges working in the Subordinate Courts in the following three cadres as on 31.12.2012:
(a) Higher Judicial Services cadre
(b) Civil Judge (Senior Division) cadre
(c) Civil Judge (Junior Division) cadre
5. Working strength of judges and the number of vacancies in the cadres of (a) Higher Judicial Services (b) Civil Judge (Senior Division) and (c) Civil Judge (Junior Division) as on 31.12.2012. While calculating the working strength, please exclude those judges who are on deputation to posts where they are not working as Courts.
Please provide the above information (questions 1-5) in the following format:
61Cadre Institutions Disposals Total Number of Sanctioned Working Vacancies from 1.1. from Pendency cases Strength as Strength as on as on 2012 to 1.1.2012 as on pending for on 31.12.2012 31.12.2012 31.12.2012 to 31.12.2012 more than 31.12.2012 (excluding 31.12.2012 one year as deputations) on 31.12.2012 Higher Judicial Services Civil Judge (Senior Div Civil Judge (Junior Div)
6. Whether time frames have been fixed for the trial of cases of different types such as murder, kidnapping, money suits etc?
a. If so, please provide a detailed breakup of the time frame for each kind of case. b. On what basis are these time frames fixed? Please provide a copy of the appropriate regulation or order pursuant to which the time frames for each type of case have been set.
7. Whether interim/interlocutory applications (IAs) in civil and criminal cases, bail applications, and committal proceedings before a Magistrate, are counted against institutions, disposals, and pendency figures in the data provided in response to question nos. 1 and 2?
8. Whether traffic and police challans are counted against institutions, disposals and pendency figures in the data provided in response to question nos. 1 and 2?
629. Is the practice of counting or not counting IAs, bail applications, committal proceedings and traffic and police challans against institutions, disposals and pendency uniform across all districts?
10. Statement showing institution and disposal figures for all civil and criminal cases for each year of the last ten years (from 2002 to 2012) in each of the three cadre of Courts:
(a) Higher Judicial Services cadre
(b) Civil Judge (Senior Division) cadre
(c) Civil Judge (Junior Division) cadre
11. Total pendency of cases for all civil and criminal cases as on the last day of each year from 2002-2012 broken down cadre wise as
(a) Higher Judicial Services cadre
(b) Civil Judge (Senior Division) cadre
(c) Civil Judge (Junior Division) cadre
12. Sanctioned strength of judges working in the Subordinate Courts in the following three cadres for each year from 2002-2012 (as on the last day of each year) :
(a) Higher Judicial Services cadre
(b) Civil Judge (Senior Division) cadre
(c) Civil Judge (Junior Division) cadre
13. Working strength of judges and the number of vacancies in the cadres of (a) Higher Judicial Services (b) Civil Judge (Senior Division) and (c) Civil Judge (Junior Division) for each year from 2002-2012 (as on the last day of each year). While calculating the working strength, please exclude those judges who are on deputation to posts where they are not working as Courts.
Please provide the above information (questions 10-13) in the following format for each year from 2002-2012:
63Year Cadre Institutions Dispos Total Sanctioned Working Strength Vacanci als Pendency Strength as on 31.12.20-- es as on as on as on (excluding 31.12.2 31.12.20- 31.12.20-- deputations) 0--
-
Higher Judicial Services Civil Judge (Sr Div) Civil Judge (Junior Div)
14. If the institution, disposal, and pendency figures provided in response to question numbers 10 and 11 include interim/interlocutory/bail applications and committal proceedings, please separately provide the institution, disposal and pendency figures for such interim/interlocutory/bail applications and committal proceedings, for the last ten years for each of the three cadres in the following format:
Year Cadre Institutions of IAs etc Disposals of Total Pendency of IAs etc IAs etc as on 31.12.20--
Higher Judicial Services Civil Judge (Sr Div) Civil Judge (Junior Div)
15. (A) Are traffic and police challans included in the institution, disposal, and pendency figures provided for 2002-2012 in response to question no. 10 and 11?
(B) Number of traffic and police challans which were instituted, disposed of, and pending for each year from 2002-2012 in each of the three cadres of Courts.
64(a) Higher Judicial Services cadre
(b) Civil Judge (Senior Division) cadre
(c) Civil Judge (Junior Division) cadre Please provide the data in the format below:
Information for Challans Year Cadre Institutions Disposals Pendency as on 31.12.20--
Higher Judicial Service Civil Judge (Senior Div) Civil Judge (Junior Div)
16. Statement showing institution, disposal, and pendency figures for s. 138 Negotiable Instruments Act, 1882 matters for each of the last ten years (from 2002 to 2012) provided in the following format:
Information for s. 138 Negotiable Instruments Act, 1882 Year Cadre Institutions Disposals Pendency as on 31.12.20--
Higher Judicial Service Civil Judge (Senior Div) Civil Judge (Junior Div) 65 ANNEXURE III: INSTITUTION, DISPOSAL, PENDENCY, AND SANCTIONED STRENGTH IN THE HIGHER JUDICIAL SERVICE Sanctioned Working High Court Year Institution Disposal Pendency Strength Strength 2002 168768 176399 321772 345 307 2003 171774 172186 321360 356 284 2004 198562 205823 314099 545 409 2005 187018 200292 300825 547 406 2006 206184 210261 296748 550 369 Bombay 2007 221350 211654 306444 556 361 2008 233978 228837 311585 556 364 2009 237697 206209 343073 560 357 2010 243740 228270 358543 564 369 2011 244960 243361 360142 478 400 2012 285048 224198 420992 480 361 2002 22132 21420 18806 30 17 2003 23711 24544 17973 39 27 2004 26642 26217 18398 40 27 2005 26457 27136 17719 41 23 2006 24205 23064 18860 43 26 HP 2007 26717 26263 19314 43 27 2008 29189 26783 21720 43 24 2009 27979 26097 23602 43 26 2010 31612 30618 24596 43 24 2011 31235 30510 25321 43 22 2012 33765 32524 26562 43 25 2002 44161 45972 70821 105 89 2003 45298 45049 71070 105 84 2004 46160 43364 73866 105 83 Haryana 2005 47782 46267 75381 109 80 2006 70089 69625 75845 109 72 2007 73853 73556 76142 125 73 2008 83650 85270 74522 133 103 66 Sanctioned Working High Court Year Institution Disposal Pendency Strength Strength 2009 91484 92667 73339 133 105 2010 98869 86518 85690 134 98 2011 117668 103096 100262 135 83 2012 94647 85485 109424 153 110 2002 2530 2956 5935 5 5 2003 3380 2729 6586 5 5 2004 2655 2674 6567 5 4 2005 3800 3294 7073 6 6 2006 3882 2968 7987 6 6 Chandigarh 2007 5036 5469 7554 6 6 2008 4201 4423 7332 6 6 2009 4488 4191 7629 6 6 2010 5162 4363 8428 6 6 2011 6131 6293 8266 6 6 2012 6569 7202 7633 6 6 2002 95731 87434 151471 124 115 2003 98824 102606 147689 125 123 2004 96093 94684 149098 125 123 2005 71965 77935 143128 130 124 2006 91540 96932 137736 139 118 Andhra 2007 101748 104141 135343 145 125 Pradesh 2008 100496 90565 145274 163 124 2009 111841 106482 150633 165 146 2010 112209 109085 153757 165 129 2011 112710 111892 154575 174 139 2012 113250 106997 161488 179 136 2002 18568 14523 14481 45 34 2003 11916 11665 16072 45 36 2004 19230 22770 14988 46 34 2005 13879 14546 15794 46 35 Uttarakhand 2006 25473 25105 16228 50 36 2007 16180 18051 17187 59 33 2008 18551 17360 18765 72 33 2009 16779 15640 20016 72 26 67 Sanctioned Working High Court Year Institution Disposal Pendency Strength Strength 2010 26451 28451 20538 72 33 2011 22780 24869 20084 74 41 2012 23974 23462 20548 51 42 2002 21107 21230 9432 53 44 2003 17335 13795 12972 53 44 2004 21910 19697 15185 53 44 2005 26288 19623 21850 53 40 2006 48145 49341 20654 53 39 Jammu & 2007 36884 31209 26330 54 42 Kashmir 2008 33795 29327 30798 66 55 2009 36501 35366 31933 66 50 2010 38675 6275 34333 66 45 2011 53642 49275 38700 68 52 2012 25327 25994 38033 67 50 2002 52909 49989 251749 394 176 2003 58056 49647 218584 396 187 2004 64354 61036 221897 410 185 2005 64699 50767 230405 412 245 2006 64402 51292 243929 428 242 Bihar 2007 60915 56923 249935 426 294 2008 67743 66256 250835 428 286 2009 68884 69014 249392 428 379 2010 67839 73613 243456 446 356 2011 63367 60378 246328 470 328 2012 71569 59961 257797 503 290 2002 35735 40987 58997 88 85 2003 38379 40170 57206 88 76 2004 40092 49823 47475 88 64 2005 57732 46932 58275 89 62 Punjab & 2006 55148 44793 68630 89 56 Haryana 2007 72913 64202 77341 107 56 2008 92718 92799 77260 107 87 2009 71855 71623 77492 107 91 2010 71118 63154 85456 125 87 2011 82838 83135 85159 127 99 68 Sanctioned Working High Court Year Institution Disposal Pendency Strength Strength 2012 125894 117967 93086 128 93 2002 91520 80233 138417 153 114 2003 86221 86251 138387 207 153 2004 99392 96553 141226 262 187 2005 117979 119727 139478 265 167 2006 129518 119064 149932 271 151 Karnataka 2007 119167 117248 151851 273 145 2008 112183 113267 150767 275 140 2009 146300 136451 160616 281 234 2010 139780 140325 160071 292 217 2011 141359 143195 158235 292 222 2012 142910 136334 164811 332 190 2002 91244 53634 120158 169 118 2003 45828 51749 106037 169 135 2004 43836 47202 74235 174 119 2005 48816 48316 74735 174 111 2006 52364 48073 79667 174 126 Delhi 2007 56459 52572 86622 175 126 2008 60103 55279 91446 191 158 2009 71998 62419 101025 203 153 2010 69631 77850 92806 206 165 2011 72609 71949 92115 221 158 2012 73883 71073 94864 226 172 2002 121430 107366 217648 100 100 2003 128351 127210 218789 107 107 2004 134261 123887 248586 110 107 2005 165330 152400 261008 127 127 2006 145771 148588 258191 129 125 Kerala 2007 133451 150005 241637 129 121 2008 137048 146959 231726 129 107 2009 132604 138548 225782 129 115 2010 136551 138189 224144 129 114 2011 149246 140916 232474 132 109 2012 156335 145905 242904 134 128 Sikkim 2002 1054 1045 255 7 6 69 Sanctioned Working High Court Year Institution Disposal Pendency Strength Strength 2003 941 936 190 7 6 2004 1017 864 343 7 6 2005 902 812 428 7 5 2006 876 834 470 7 4 2007 777 716 531 7 4 2008 840 785 586 7 5 2009 1032 970 648 7 5 2010 1643 1551 740 7 6 2011 1670 1565 845 7 6 2012 1459 1580 724 9 4 2002 132766 127295 409006 265 143 2003 116774 102181 423599 335 163 2004 116544 133780 420530 337 240 2005 121135 130468 411197 265 200 2006 185536 212431 386482 269 174 Gujarat 2007 149335 157742 378075 300 155 2008 175290 169923 388540 310 173 2009 148877 166190 371227 323 153 2010 157403 166264 369043 351 141 2011 154737 160756 363024 312 149 2012 156922 174407 345539 312 175 2002 899655 830483 1788948 1883 1353 2003 846788 830718 1756514 2037 1430 2004 910748 928374 1746493 2307 1392 2005 953782 938515 1757296 2271 1631 2006 1103133 1102371 1761359 2317 1544 Overall 2007 1074785 1069751 1774306 2405 1568 2008 1149785 1127833 1801156 2486 1665 2009 1168319 1131867 1836407 2523 1846 2010 1200683 1154526 1861601 2606 1790 2011 1254952 1231190 1885530 2539 1814 2012 1311552 1213089 1984405 2623 1782 70 ANNEXURE IV: Institution, Disposal, Pendency, and Judge Strength of Subordinate Judicial Services Sanctioned Working High Court Year Institution Disposal Pendency Strength Strength 2002 1858778 1682028 2626644 1048 889 2003 1767268 1550666 2843246 1053 863 2004 2003912 1480635 3366523 1058 969 2005 2523274 1974953 3914844 1061 972 2006 1976029 2039602 3851271 1161 1135 Bombay 2007 1430549 1542482 3739338 1341 1159 2008 1635798 1547955 3827181 1342 1275 2009 1519784 1531580 3815385 1497 1452 2010 1895070 2164393 3546062 1525 1499 2011 1751317 2381567 2915812 1538 1437 2012 1464559 1824057 2556314 1546 1394 2002 140699 135087 130448 88 59 2003 136709 129385 137772 88 68 2004 158985 149590 147167 88 70 2005 166729 154199 159697 76 74 2006 162789 188529 133957 81 74 Himachal 2007 129584 139945 123596 83 71 Pradesh 2008 126184 124834 124946 83 72 2009 156464 145046 136364 83 73 2010 187331 172145 151550 88 75 2011 194830 182152 164228 89 78 2012 247301 213528 198001 89 75 Haryana 2002 423340 370009 539894 198 120 71 2003 316309 323406 532797 198 119 2004 213447 233370 512874 198 129 2005 233946 315353 431467 198 124 2006 268942 251279 449130 198 150 2007 308042 331287 480292 264 151 2008 358493 362896 475889 264 176 2009 318733 307818 486804 273 179 2010 337077 346630 477251 276 173 2011 484297 472998 488550 341 249 2012 614417 648106 454861 375 288 2002 40038 37174 51488 14 12 2003 41015 34694 57809 14 11 2004 51820 46005 63624 14 12 2005 60212 50915 72921 14 12 2006 62537 50358 85100 14 13 Chandigarh 2007 65436 55480 95056 14 13 2008 109796 112273 92579 14 13 2009 99830 104886 87523 14 13 2010 103210 118796 71937 14 14 2011 135405 155492 51850 14 14 2012 121828 131356 42322 14 14 2002 492477 464648 731227 563 493 2003 511811 454374 788664 564 484 Andhra 2004 498792 470948 816508 569 545 Pradesh 2005 465612 464831 817289 570 499 2006 494559 501153 810695 580 534 72 2007 546465 540849 816311 653 489 2008 561129 563280 814160 656 491 2009 519170 524953 808377 657 630 2010 478351 477295 809433 657 600 2011 474233 492504 791162 660 609 2012 476045 503752 763455 661 597 2002 63471 60685 98761 100 57 2003 84094 75421 106094 105 67 2004 125150 110953 117835 109 66 2005 81566 80485 117443 109 60 2006 130455 133291 114541 109 58 Uttarakhand 2007 115015 102868 123858 107 58 2008 158277 130079 151669 159 80 2009 136623 119476 168704 159 89 2010 197015 228142 135055 159 96 2011 167138 174908 125650 160 92 2012 173196 154947 143947 170 108 2002 107927 103444 105252 149 138 2003 121061 113981 112332 149 129 2004 60277 125781 116758 149 132 2005 138964 125633 130089 149 128 Jammu & 2006 223656 226049 128566 149 136 Kashmir 2007 200788 189435 139048 149 120 2008 153970 145034 147984 141 99 2009 200021 197751 150254 141 100 2010 204034 199601 154687 141 100 73 2011 238839 225918 167608 139 121 2012 250609 265106 153111 139 122 2002 241112 184295 891689 930 785 2003 248430 194065 946054 930 764 2004 250115 176547 1019622 930 745 2005 271572 201072 1006926 934 615 2006 283471 224219 1065759 934 597 Bihar 2007 263979 195989 1205011 934 543 2008 269699 208856 1182508 935 836 2009 292312 296060 1241441 939 670 2010 299184 242890 1269602 977 624 2011 292951 227256 1360978 977 619 2012 345838 244822 1453583 984 619 2002 536029 491104 440067 213 132 2003 545074 517127 468014 213 131 2004 426638 395929 498723 213 176 2005 532490 529032 502181 239 170 2006 508928 513275 497834 239 202 Punjab 2007 500368 483458 514744 239 185 2008 424989 445770 493963 239 222 2009 370892 368029 496826 239 206 2010 414131 427068 483889 301 217 2011 579696 595542 468043 366 267 2012 616895 640960 443978 403 322 2002 512990 439741 775525 535 426 Karnataka 2003 462217 449815 787927 551 400 74 2004 477312 442256 822983 561 450 2005 507070 477151 852902 562 464 2006 509084 492151 869835 583 458 2007 548609 534226 884218 595 449 2008 552894 553754 883358 622 455 2009 578134 696561 764931 632 534 2010 513755 500509 778177 649 522 2011 528117 489463 816831 652 517 2012 593277 562940 847168 754 516 2002 989702 773338 675871 218 112 2003 1047124 1101240 619742 218 175 2004 1687322 1686266 649234 218 151 2005 1675281 1603152 721363 218 151 2006 1769093 1708806 782277 218 134 Delhi 2007 2162412 1964834 993749 220 157 2008 1284097 1220549 1057297 382 164 2009 1465462 1365512 962177 382 253 2010 823204 932738 812422 382 226 2011 943021 1087596 666363 382 279 2012 742909 847426 562323 382 257 2002 816701 776841 632589 275 275 2003 810292 828365 614516 276 276 2004 794539 795859 613196 277 276 Kerala 2005 830136 823423 646852 278 254 2006 746292 738019 655125 278 277 2007 814731 766086 703770 278 268 75 2008 908403 865924 746249 278 256 2009 967278 943806 769721 278 276 2010 994807 1008250 756278 278 271 2011 922762 851458 827582 278 259 2012 1136115 966437 997260 281 259 2002 1156 1135 198 6 4 2003 1157 1211 125 6 4 2004 1410 1294 207 6 2 2005 2345 2115 392 6 5 2006 2111 2025 392 6 5 Sikkim 2007 2374 2238 441 6 4 2008 2414 2147 630 6 3 2009 2025 1871 686 6 4 2010 2051 2011 596 6 3 2011 2229 2195 539 6 3 2012 2483 2477 483 8 6 2002 873442 731898 2915996 492 413 2003 1112521 867435 3161082 500 419 2004 1148122 855368 3565198 498 425 2005 1124536 1168284 3521450 592 547 2006 1515065 2551017 2654339 611 549 Gujarat 2007 1146807 1601336 2199810 591 539 2008 1050073 1268947 1980936 656 621 2009 1050618 1125988 1905566 670 569 2010 1137288 1114884 1927970 749 671 2011 918316 923731 1922555 1351 673 76 2012 927658 922324 1927889 1351 859 2002 7097862 6251427 10615649 4829 3915 2003 7205082 6641185 11176174 4865 3910 2004 7897841 6970801 12310452 4888 4148 2005 8613733 7970598 12895816 5006 4075 2006 8653011 9619773 12098821 5161 4322 Overall 2007 8235159 8450513 12019242 5474 4206 2008 7596216 7552298 11979349 5777 4763 2009 7677346 7729337 11794759 5970 5048 2010 7586508 7935352 11374909 6202 5091 2011 7633151 8262780 10767751 6953 5217 2012 7713130 7928238 10544695 7157 5436 77 ANNEXURE V: Average Institution, Disposal and Pendency of Traffic and Police Challans in 2010-12 as a percentage of Average Total Institution, Disposal and Pendency in 2010-12.
Traffic Challans/Police Challans Total Statistics (TC/PC) NI Act TC/PC as % of Total NI Act as % of Total Insti Instituti Pendenc Instit Dispo Pende tutio Dispo Pende High Court Institution Disposal Pendency Institution Disposal Pendency on Disposal y ution sal ncy n sal ncy Bombay 1703648.7 2123339 2556314 785504 1021681 1131571 0 0 0 46.1 48.1 44.2 0 0 0 Gujarat 994420.7 986979.7 1927889 572839 549857.3 834906 129298 99473.3 291432 57.9 56 43.3 12.4 10.0 15.1 Karnataka 545049.7 517637.3 847168 0 0 0 120815.3 132916.7 180917 0 0 0 22.6 26.0 21.4 Chandigarh 120147.7 135214.7 42322 77463.7 79886.7 13733 8668 21904 9037 65.8 60.4 32.4 7.5 16.2 21.4 Haryana 478597 489244.7 454861 206005.3 206136.7 92084 34541.7 36098.7 57924 44 42.7 20.2 7.8 7.9 12.7 Punjab 536907.3 554523.3 443978 262370.7 262298.3 87712 35409 46448.7 47928 48.4 46.9 19.8 7 8.9 10.8 Jharkhand 92309.7 93836.7 238897 4425.7 4075 6552 4324.3 2962.7 12522 4.8 4.4 2.7 4.7 3.2 5.2 Himachal Pradesh 209820.7 189275 198001 88642.7 87623.7 36774 7984.3 6449.3 12994 43.4 46.7 18.6 3.9 3.5 6.6 J&K 231160.7 230208.3 153111 84278 87488.7 35265 1947.3 1442 5523 36.5 38.1 23.0 0.8 0.6 3.6 Sikkim 2254.3 2227.7 483 493.66667 493.3 0 23 15 66 21.8 22.1 0 1 0.7 13.7 Bihar 312657.7 238322.7 1453583 145863 105961 754408 1361.7 447.7 6553 46.6 44.5 51. 9 0.4 0.2 0.5 Andhra Pradesh 476209.7 491183.7 763455 134717.3 134733.7 273189 46361.3 49479 77183 28.3 27.4 35.8 9.7 10.0 10.1 Uttarakhan d 179116.3 185999 143947 55977.3 75951 51585 5870.3 5863.3 14241 31.7 39.2 35.8 3.4 3.3 9.9 Kerala* 1017894.7 942048.3 997260 252908.3 232177 134268 54338.7 61695.3 7291 24.8 24.7 13.5 5.8 7.0 0.8 Total 6900194.7 7180040 9224009 2671488.7 2848363 3452047 450943 465195.7 723611 38.7 39.7 37.4 6.5 6.5 7.8 78