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 16 in The Registration Of Foreigners Rules, 1992

16. Obligations of masters of vessels, etc

.-(1) The master or the person having management of any vessel arriving at or leaving any place in India shall-(a)require any person who intends to disembark from or embark on any such vessel for the purpose of entering or leaving India, to furnish in writing a true statement of the particulars set out in Form D, as the case may be;(b)cause Form D to be delivered to the Registration Officer at the place of arrival or departure;(c)take steps to ensure that no foreigner disembarks or embarks until authorised so to do by the Registration Officer;(d)if so requested by the Registration Officer require any foreign passenger about to depart from India to surrender his certificate of registration and deliver such certificate to Registration Officer;(e)if so required by the Registration Officer, furnish on arrival at the said place a true statement in writing showing the name and nationality of every seaman employed on such vessel, and at the time of departing from such place take such steps as the Registration Officer may specify to ascertain whether or not any such seaman as aforesaid who is a foreigner is about to depart on board such vessel; and(f)generally render to the Registration Officer such assistance as he may reasonably require for carrying out the purpose of the Act and these rules.
(2)The master or the person having the management of any vessel arriving at, or leaving any place in India by Sea shall also furnish, before any passenger disembarks or embarks, to the Registration Officer of any such place, a passenger manifest in Form E.
(3)Every particular, other than the signature of a foreign passenger, which is required by this rule to be recorded in Form D, as the case may be, shall be recorded;
(a)if the passenger is able to write in English language, by the passenger and in the English language;
(b)if the passenger is unable to write in English language, by the passenger in an Indian language; or
(c)if the passenger is unable to write either in English language or in an Indian language by the master of the vessel or by any person having the management of such vessel or by any seaman authorised in this behalf by such master or person, in the English language or in an Indian language.
(4)If a foreign passenger does not understand the English language or Indian language it shall be the duty of the master of the vessel, if so requested, to explain to the foreign passenger the requirements of this rule.
(5)Form E shall be completed in the English language or in an Indian language.
(6)Copies of Forms D and E may be obtained, on application from any Registration Officer.