Gauhati High Court
Sayed Ali @Sahed Ali vs The Union Of India And 5 Ors on 7 August, 2025
Author: Kalyan Rai Surana
Bench: Kalyan Rai Surana
Page No.# 1/7
GAHC010045772025
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WP(C)/1681/2025
SAYED ALI @SAHED ALI
S/O- LATE KAJIMUDDIN @ KAJIM UDDIN, VILL.- DIGJANI, P.O. SHOWPUR,
P.S. KALGACHIA, DIST. BARPETA, ASSAM, PIN-781319.
VERSUS
THE UNION OF INDIA AND 5 ORS
REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF INDIA,
MINISTRY OF HOME AFFAIRS, NEW DELHI-110001.
2:THE STATE OF ASSAM
REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE
GOVERNMENT OF ASSAM
HOME DEPARTMENT
DISPUR
GUWAHATI-781006.
3:THE DISTRICT COMMISSIONER
BARPETA
DIST. BARPETA
ASSAM
PIN- 782105.
4:THE SUPERINTENDENT OF POLICE (BORDER)
BARPETA
DIST. BARPETA
ASSAM
PIN- 782105.
5:THE ELECTION COMMISSION OF INDIA
NEW DELHI
PIN- 110001.
Page No.# 2/7
6:THE STATE COORDINATOR
NATIONAL REGISTER OF CITIZENS (NRC)
ASSAM
PIN- 783380
Advocate for the Petitioner : MR A A DEWAN, S.D. AHMED,MR H A RASHID
Advocate for the Respondent : DY.S.G.I., SC, NRC,SC, ECI,SC, F.T,GA, ASSAM
BEFORE HONOURABLE MR. JUSTICE KALYAN RAI SURANA HONOURABLE MR. JUSTICE RAJESH MAZUMDAR JUDGMENT & ORDER (CAV) Date : 07-08-2025 (Rajesh Mazumdar, J) Heard Mr. A.A. Dewan, learned counsel appearing for the petitioner. Also heard Mr. M.R. Adhikari, learned CGC; Ms. N. Bedi, learned counsel appearing on behalf of Ms. P. Baruah, learned standing counsel for the ECI; Mr. J. Payeng, learned standing counsel for the FT matters and NRC and Mr. H.K. Hazarika, learned Govt. Advocate for the respondents.
2. By filing this writ petition under Article 226 of the Constitution of India, the petitioner has assailed the opinion dated 15-06-2023 rendered by the learned Member, Foreigners Tribunal (5th), Barpeta, Assam in Case No. 219/2016 arising out of Reference IMDT Case No. 4849(A) declaring the petitioner as foreigner who had entered India illegally after 25-03-1971. The petitioner had been taken into custody on 20-12-2024 and at the time of instituting the present proceeding he was lodged in the Transit Camp at Matia, Goalpara. While issuing notice on 26-03-2025, the records of the proceedings Page No.# 3/7 before the Tribunal were called for, keeping the consideration of the prayer for bail to be considered on receipt of the records from the Tribunal. The petitioner was protected from deportation in the interim.
3. The Trial Courts Records have been received and perused. As per records, the proceeding against the writ petitioner had arisen out of the IMDT Case No. 4849(A) on a reference made by the Superintendent of Police (Border), Barpeta under the Illegal Migrants (Determination by Tribunals) Act, 1983 suspecting the writ petitioner to be an illegal immigrant. Upon the IMDT Act, 1983 being declared unconstitutional by the Hon'ble Apex Court in Sarbananda Sonowal Vs. UoI reported in (2005) 5 SCC 665, the matter stood transferred under the Foreigners Act, 1946 read with the provisions of Foreigners Tribunal Orders, 1964 to the Foreigners Tribunal (5 th), Barpeta, Assam and came to be registered as Case No. FT (5th) No. 219/2016.
4. On receipt of notice, the writ petitioner appeared before the Tribunal and filed his written statement and also filed his evidence on affidavit and exhibited the following documents relied upon by him to support his contention that he was a bonafide citizen of India by birth.
"1. Exhibit No. A - Certified copy of Jamabandi
2. Exhibit No. B - Certified copy of Electoral Roll of 1971
3. Exhibit No. C - Land revenue receipt.
4. Exhibit No. D - School certificate
5. Exhibit No. E - Gaonburah certificate
6. Exhibit No. F - Certified copy of Electoral Roll of 1997
7. Exhibit No. G - Photocopy of Elector Photo Identity Card Page No.# 4/7
8. Exhibit No. H - Certified copy of Electoral Roll of 1985
9. Exhibit No. I - Certified copy of Electoral Roll of 1989"
5. The petitioner examined himself as DW-1 and adduced another witness as DW-2. The DW-2 in his evidence claimed to be the brother of the petitioner and adduced evidence in favour of the petitioner. The tribunal had taken into account the evidence adduced by the writ petitioner and had come to a conclusion that careful perusal of the exhibits relied upon by the petitioner did not support the case of the petitioner and in fact, if taken on their face value, lead to self contradictory and misleading presumptions.
6. The Tribunal thereafter returned an opinion that the proceedee/writ petitioner had failed to prove his linkage with his projected parents and had also failed to discharge his burden to prove that he was an Indian by birth. The Tribunal further opined that the petitioner appeared to be a foreigner of post 1971 stream and hence, the reference was answered in the affirmative and in favour of the State.
7. Mr. Dewan, learned counsel appearing for the petitioner has referred to the evidence on affidavit filed by the petitioner and the exhibits made by him during the proceeding to emphasize that the learned Tribunal had failed to appreciate any documents other than comparing the age depicted in the affidavit filed in evidence and the age depicted in the certificate issued by the school marked as "Exhibit-D". The learned counsel has further emphasized that the certified copy of Jamabandi, the land revenue receipt, certified copy of Electoral Roll of 1971, 1997, 1985 and 1989 were not given due weightage by the Tribunal. He, therefore, prayed that the impugned order be set aside to grant relief to the petitioner who is presently aged about 78 years.
Page No.# 5/7
8. Per-contra, Mr. J. Payeng, learned standing counsel, FT matters has supported the findings of the Tribunal. Mr. Payeng has argued that the documents which were exhibited during the proceeding before the Tribunal do not, in any manner, support the case of the petitioner. The voters list exhibited were of 1997, 1985 and 1989 and have no bearing to the issue before the learned Tribunal. The certified copy of the Electoral Roll of 1971 contained reference to Kajim Uddin and Sahed Ali where Sahed Ali was shown to be aged about 27 years, but even then, no evidence had been lead by the petitioner to assert that he was the said Sahed Ali. By referring to the opinion of the Tribunal regarding the discrepancy brought forth by the "Exhibit- D" (school certificate) and "Exhibit-B" (voter certified copy of the year 1971) regarding the age of the petitioner, Mr. Payeng has asserted that the calculation made by the Tribunal are correct and therefore, it is implicit that the proceedee had attempted to mislead the Tribunal. The learned standing counsel for the FT matters has supported the view that the certificate issued by the village Headman does not bear any credibility. The learned standing counsel, therefore, prays for dismissal of the writ petition.
9. We have gone through the records of the learned Tribunal and we have also perused the documents annexed with the writ petition. The finding of the learned Tribunal, which form the bone of contention are extracted below for ready reference:-
"9. On a Careful perusal of Exhibits-D which is claimed to be a school certificate issued by Head Master of 414 no. Digzani Prathomic Vidiyalaya. It is discernible that the proceedee was of around 9 (nine) years 2 two months in the year 1962, whereas while considering the evidence-in-chief of the proceedee and exhibit- B (voter certified copy of the year 1971) the age of the same appears to be of 72 years on the day of his deposition i.e. 25/11/2016. A person to have attained the age of 72 in the year 2016, has to take birth in the year 1944. Coming Page No.# 6/7 back to the aforementioned School certificate i.e. ext.-D, the age of the proceedee herein appears to be around of 9 years i.e. a class three (3) student. But, if the proceedee's deposition on oath is considered to be genuine then he should have attained 18 years in the year 1962, which is quite unnatural and unreasonable. This discrepancy cannot be overlooked ignored. Hence, the averments, depositions and documents on record are self contradictory and misleading. By producing the aforementioned school certificate (Exhibit-D), the proceedee has attempted to mislead the Tribunal which reflects lack of bonafide intention on the part of the same. This anomaly has created serious doubts regarding the genuineness and integrity of the proceedee. Hence, not admissible as per law.
Exhibit-E is a certificate issued by Gaonburah Md. Lokman Hussain. This certificate bear no credibility and probative value, since this suffers from a major default i.e. the unauthorized use of State Emblem of India. This has been established firmly vide WP(C) NO. 5852/2016, wherein it is stated that an unauthorized use of State Emblem of India would render the document inadmissible in evidence. Hence, of no relevance.
10. From the above discussion of exhibits on record, it can reasonably be concluded that the proceedee has failed to establish linkage with one Kajimuddin @ Kajim Uddin whom he claims to be his father and an inhabitant of Assam prior to the cutoff date i.e. 25.03.1971."
10. A perusal of the evidence-in-chief on affidavit filed by the writ petitioner in the proceeding before the Tribunal reveal that the petitioner had asserted that he had passed Class-III in the year 1962 when he was around 09 years of age. The petitioner had stated his age to be about 72 years in the year 2016 and during his cross-examination in the year 2019, he stated his age to be 75 years.
11. Thus, going by the stand of the petitioner that he was 09 (nine) years in the year 1962, he has to be born on or around 1953. However, going by the stand that he was 72 years old in the year 2016, his year of birth would recede to 1944. Therefore, there appears to a huge discrepancy of 10 years going by the exhibits relied upon by the petitioner himself, which by any stretch of imagination, cannot be said to be a minor difference.
Page No.# 7/7
12. We have also noticed that though the petitioner claimed that his name appears in the land records of the year 1958-1965 in the "Exhibit-A" we cannot resist to notice that the said documents does not contain any reference to the DW-2, viz. Abed Ali who claimed to be the younger brother of the petitioner. Abed Ali was 59 years of age on 18- 11-2017, therefore, born in the year 1958. "Exhibit-A", in our view, does not come to the rescue of the petitioner. It is also noted that there was no reference to DW-2 as the living brother of the petitioner in his evidence-in-chief on affidavit or in his written statement and the evidence of DW-2 claiming to be his younger brother cannot be, therefore, relied upon.
13. Accordingly, we do not find any ground to interfere with the opinion dated 15-06- 2023 passed by the FT(5th), Barpeta, Assam in Case No. FT(5 th) 219/2016 in exercise of powers conferred by Article 226 of the Constitution of India and consequently the challenge to the said order fails. Resultantly the writ petition stands dismissed.
14. The consequence of the opinion rendered by the learned Tribunal shall follow.
The Registry shall send back the Tribunal's record along with a true copy of this order to be made a part of the record.
JUDGE JUDGE Comparing Assistant