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 6] [Entire Act]

State of Jammu-Kashmir - Section

Section 6 in The Constitution of Jammu and Kashmir

6. Permanent residents.

(1)Every person who is, or is deemed to be, a citizen of India under the provisions of the Constitution of India shall be a permanent resident of the State, if on the fourteenth day of May, 1954 -
(a)he was a State Subject of Class I or of Class II ; or
(b)having lawfully acquired immovable property in the State, he has been ordinarily resident in the State for not less than ten years prior to that date.
(2)Any person who, before the fourteenth day of May, 1954, was a State Subject of Class I or of Class II and who having migrated after the first day of March, 1947, to the territory now included in Pakistan, returns to the State under a permit for resettlement in the State or for permanent return issued by or under the authority of any law made by the State Legislature shall on such return be a permanent resident of the State.
(3)In this section, the expression "State Subject of Class I or of Class II" shall have the same meaning as in State Notification No. I-L/ 84 dated the twentieth April, 1927, read with State Notification No. 13/L dated the twenty-seventh June, 1932.