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 8] [Entire Act]

Union of India - Section

Section 2 in The Citizenship (Amendment) Act, 2003

2. Amendment of section 2.-

In section 2 of the Citizenship Act, 1955 (57 of 1955 ) (hereinafter referred to as the principal Act), in sub- section 1,-
(i)for clauses (b) and (c) and the proviso to clause (c), the following clause shall be substituted, namely:-
(b)" illegal migrant" means a foreigner who has entered into India-
(i)without a valid passport or other travel documents and such other document or authority as may be prescribed by or under any law in that behalf; or
(ii)with a valid passport or other travel documents and such other document or authority as may be prescribed by or under any law in that behalf but remains therein beyond the permitted period of time;';
(ii)after clause (e), the following clause shall be inserted, namely:-
(ee)" overseas citizen of India" means a person who-
(i)is of Indian origin being a citizen of a specified country, or
(ii)was a citizen of India immediately before becoming a citizen of a specified country, and is registered as an overseas citizen of India by the Central Government under sub- section (1) of section 7A;';
(iii)after clause (g), the following clause shall be inserted, namely:-
(gg)" specified country" means a country specified in the Fourth Schedule:
Provided that the Central Government may, by notification in the Official Gazette, amend the said Schedule by way of addition or omission of any entry therein:Provided further that every notification issued under this clause shall, as soon as may be, after it is made, be laid before each House of Parliament.