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] [Section 5] [Entire Act]

Union of India - Subsection

Section 5(c) in Constitution of India, 1950

(c)who has been ordinarily resident in the territory of India for not less than five years immediately preceding such commencement, shall be a citizen of India.