Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

Union of India - Section

Section 6 in The Registration Of Foreigners Rules, 1992

6. Report by a foreigner of his address in India, etc

.-(1) Every foreigner entering India or resident in India shall present in person or through an authorised representative to the appropriate Registration Officer specified in rule 7, a report (hereinafter referred to as a registration report) within the time specified in that rule:Provided that no such report shall be necessary in the case of a foreigner who enters India on a visa valid for a period of not more than one hundred and eighty days and who does not remain in India beyond the said period.
(2)Every registration report shall be made in writing in English or in Hindi language and in quadruplicate and shall contain a true statement of the foreigner's address in India and of the other particulars specified in Items 2 to 10 in Para IV of Form A and such of the particulars specified in Items 12 to 16 thereof, as may be appropriate.
(3)For the purpose of sub-rule (2), a foreigner's address in India, shall be-
(a)the place of his residence; or
(b)if he has no residence, the place at which, at the time of making his registration report he is for the time being living or at which he first intends to live after his arrival in India:
Provided that, subject to the approval of the Registration Officer, any foreigner who has no residence in India may, with the consent previously obtained of an Indian citizen residing in India, being a banker or a person having the management of hotel or of a tourist or travel agency, report as his address in India the name and address of the said Indian citizen and such name and address shall, for so long as the provisions of sub-rule (4) are complied with, be deemed to be the foreigner's address in India:Provided further that in the case of a foreigner who has no residence in India, whose occupation is such as to necessitate frequent travelling, who is not likely to return within a reasonable time to the district in which he is at any time living and who is unable to avail himself of the provisions of the foregoing proviso, the office of the Registration Officer of the district in which he has first registered upon his arrival in India shall be deemed to be his address in India.
(4)In any case to which the proviso to sub-rule (3) applies, it shall be the duty,-
(a)of the foreigner to keep the Indian citizen informed of his current address; and
(b)of the Indian citizen to furnish all such information in his possession relating to the foreigner as may be demanded for any of the purposes of the Act or of these rules by any Registration Officer, Magistrate or Police Officer not below the rank of Head Constable.
(5)Copies of Form A may be obtained on application from any Registration Officer.