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 7] [Entire Act]

Union of India - Section

Section 12 in The Citizenship (Amendment) Act, 2003

12. Insertion of new section 14A.-

After section 14 of the principal Act, the following section shall be inserted, namely:- Issue of national identity cards." 14A. Issue of national identity cards.-
(1)The Central Government may compulsorily register every citizen of India and issue national identity card to him.
(2)The Central Government may maintain a National Register of Indian Citizens and for that purpose establish a National Registration Authority.
(3)On and from the date of commencement of the Citizenship (Amendment) Act, 2003 , the Registrar General, India, appointed under sub- section (1) of section 3 of the Registration of Births and Deaths Act, 1969 (18 of 1969 ) shall act as the National Registration Authority and he shall function as the Registrar General of Citizen Registration.
(4)The Central Government may appoint such other officers and staff as may be required to assist the Registrar General of Citizen Registration in discharging his functions and responsibilities.
(5)The procedure to be followed in compulsory registration of the citizens of India shall be such as may be prescribed.