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 7 in The Foreigners Order, 1948

7. [ Restriction of sojourn in India. [Substituted by G.S.R. 74, dated 12.1.1959.]

- [(1) Every foreigner who enters India on the authority of a visa issued in pursuance of the Indian Passport Act, 1920 (34 of 1920), shall obtain from the Registration Officer having jurisdiction, either at the place at which the said foreigner enters India or at the place at which he presents a registration report in accordance with rule 6 of the [Registration of Foreigners Rules, 1939], a permit indicating the period during which he is authorised to remain in India and also indicating the place or places for stay in India, if any, specified in the visa. In granting such permit, the said Registration Officer may restrict the stay of the foreigner to any of the places specified in the visa].]
(2)[ Every foreigner to whom the provisions of sub-paragraph (1) do not apply shall obtain a permit indicating the period during which he is authorised to remain in India from the Registration Officer to whom he presents a registration report in accordance with rule 6 of the [Registration of Foreigners Rules, 1939] [Substituted by G.S.R. 868, dated 16.6.1965.].]
(3)[ Every foreigner to whom a permit is issued under sub-paragraph (1) or sub-paragraph (2)
(i)shall not, if the permit indicates the place or places for stay in India, visit any other place unless the permit is extended by the Central Government to such other place; [*]
(ii)[ shall, if the permit indicates the place or places for stay in India, report in person or in writing his arrival at, and departure from, any such place to the Registration Officer having jurisdiction at such place, within twenty-four hours after his arrival or, as the case may be, before his intended departure; and [Inserted by G.S.R. 312(E), dated, 24.4.2002 (w.e.f. 24.4.2002).]
(iii)[ shall, unless the period indicated in the permit is extended by the Central Government, depart from India before the expiry of the said period; and at the time of the foreigners departure from India the permit shall be surrendered by him to the Registration Officer having jurisdiction at the place from which he departs.)]