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 10 in The Citizenship (Registration of Citizens and Issue of National Identity Cards) Rules, 2003

10. Deletion of name and particulars from National Register of Indian Citizens.—(1) The name and particulars of a Citizen may be removed from the National Register of Indian Citizens by an order of the Registrar General of Citizen Registration or any officer authorized by him in this behalf in the event of—(i) death of the person; or

(ii)the person ceasing to be an Indian citizen under section 8 of the Act; or(iii)revocation of Indian citizenship under section 9 of the Act; or(iv)the particulars provided by the individual or the family found to be incorrect subsequently, thereby affecting the Citizenship status of the person.
(2)It shall be the duty of the Indian Citizen concerned to inform the District Registrar of Citizen Registration, within a period of thirty days, about the cessation of his Indian citizenship under clause (ii) of sub‑rule (1).
(3)in the event of an order under sub‑rule (1), the person concerned, or in the event of his death his nearest relative, shall be duly informed about the deletion of any entry from the National Register of Indian Citizens: Provided that any person aggrieved by the order of an authorized officer may prefer an appeal against such order to the Authority within a period of thirty days of such order.
(4)The appeal under sub‑rule (3) shall be disposed off, after giving to the appellant an opportunity of being heard, and produce any documentary or oral evidence in support of his claim.