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 2 in The Registration Of Foreigners Rules, 1992

2. Definitions

.-In these rules, unless there is anything repugnant to the subject or context,-
(a)"Act" means the Registration of Foreigners Act, 1939 (16 of 1939);
(b)"Certificate of Registration" means a Certificate of Registration issued in pursuance of rule 7;
(c)"Master of the Vessel" includes the pilot of an Aircraft and any person authorised by such master or pilot to discharge on his behalf any of the duties imposed upon him by these rule;
(d)"Form" means one of the Forms appended to these rules;
(e)"Passenger" means any person travelling or seeking to travel on vessel who is not a bona fide seaman;
(f)"Registered Address" means a foreigner's address in India as reported under rule 6 and recorded in item 11 of his Certificate of Registration;
(g)"Registration Officer" means a Registration Officer appointed by the Central Government under rule 3 and includes an authority authorised in writing by a Registration Officer with the approval of the Central Government to perform the duties of the Registration Officer on his behalf;
(h)"Residence" means ordinary dwelling place in India;
(i)"Seaman" means a person employed on, or engaged in the working of a vessel;
(j)"tourist" means a foreigner having no residence or occupation in India whose stay in India does not ordinarily exceed six months, who has no other object in visiting India than recreation, sight-seeing or attending, in a representative capacity, meetings convened by the Government of India or International bodies or any other meeting or conference cleared by the Government of India;
(k)"Vessel" includes aircraft but does not include a vessel travelling solely between ports or places in India.