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

16. Supervision and Control of Registrar General of Citizen Registration over District, Sub‑district or Taluk and Local Registrars of Citizen Registration.—(1) The State Governments shall designate an officer or a person as Local Registrar of Citizen Registration for each lowest geographical jurisdiction, that is to say, of a village or rural area or town, or ward or demarcated area (demarcated by the Registrar General of Citizen Registration) within a ward in a town or urban area who shall function as Local Registrar for the purpose of preparation of Local Register of Indian Citizens.

(2)Every Local Registrar of Citizen Registration shall function under the overall supervision of the Sub‑district or Taluk Registrar of Citizen Registration.
(3)Every Sub‑district or Taluk Registrar of Citizen Registration shall function under the overall supervision of the District Registrar of Citizen Registration.
(4)For the purposes of implementing and carrying out the provisions of these rules, the District Registrar, the Sub‑district or Taluk Registrar and the Local Registrar of Citizen Registration shall be under the supervision and control of the Registrar General of Citizen Registration.
(5)The Registrar General of Citizen Registration or any officer authorized by him at any time may call for any records for examination, and issue directions regarding inclusion or exclusion of any individual or family particulars from the Population Register or Local Register of Indian Citizens, to the District Registrar, the Sub­district or Taluk Registrar and the Local Registrar of Citizen Registration.