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 1] [Entire Act]

British India - Section

Section 3 in British Nationality Act, 1948

3. Limitation of criminal liability of citizens of countries mentioned in section 1(3) and Eire. Status of citizens of Eire and British protected persons.-

(1)A British subject or citizen of Eire who is not a citizen of the United Kingdom and Colonies shall not be guilty of an offence against the laws of any part of the United Kingdom and Colonies or of any protectorate or United Kingdom trust territory by reason of anything done or omitted in any country mentioned in sub-section (3) of section one of this Act or in Eire or in any foreign country, unless
(a)the act or omission would be an offence if he were an alien; and
(b)in the case of an act or omission in any country mentioned in sub-section (3) of section 1 of this Act or in Eire, it would be an offence if the country in which the act is done or the omission made were a foreign country :
Provided that nothing in this sub-section shall apply to the contravention of any provision of the Merchant Shipping Acts, 1894 to 1948.
(2)Subject to the provisions of this section, any law in force in any part of the United Kingdom and Colonies or in any protectorate or United Kingdom trust territory at the date of the commencement of this Act, whether by virtue of a rule of law or of an Act of Parliament or any other enactment or instrument whatsoever, and any law which by virtue of any Act of Parliament passed before that date comes into force in any such place as aforesaid on or after that date shall, until provision to the contrary is made by the authority having power to alter that law, continue to have effect in relation to citizens of Eire who are not British subjects in like manner as it has effect in relation to British subjects.
(3)In the Aliens Restriction Acts, 1914 and 1919, and in any order made thereunder the expression "alien" shall not include a British protected person.