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 10 in The Foreigners Order, 1948

10. Restrictions on employment.

(1)No foreigner shall, without the permission in writing of the civil authority, either enter any premises relating to [or accept employment in, or in connection with,
(i)any undertaking for the supply to Government or to the public of light, petroleum, power or water; or
(ii)any other undertaking which may be specified by the Central Government in this behalf.]
[(1-A) No foreigner employed without the permission in writing of the civil authority before the commencement of the Foreigners (Amendment) Order, 1964, in any undertaking referred to in clause (i) of sub-paragraph (1) shall remain employed in such undertaking, without the permission in writing of the civil authority, after the expiry of a period of three months from the commencement of the Foreigners (Second Amendment) Order, 1964.(1-B) No foreigner employed in any undertaking specified in clause (ii) of sub-paragraph (1) before the undertaking was so specified shall remain employed in such undertaking, without the permission in writing of the civil authority, after the expiry of a period of one month from the date of commencement of the Foreigners (Second Amendment) Order, 1964, or the date on which the undertaking was so specified, whichever is later] [Inserted by G.S.R. 1108, dated 30.7.1964.]:[Provided that no Pakistani national shall remain employed in any such undertaking as is referred to in clause (ii) of sub-paragraph (1), which has been, or may be specified after the 1st September, 1965, unless he has obtained permission in writing from the civil authority within twenty-four hours from the date of commencement of the Foreigners (Second Amendment) Order, 1964 or from the date on which the undertaking is so specified, whichever is later.] [Added by G.S.R. 1476, dated 29.9.1965.]
(2)The management of any undertaking referred to in a sub-paragraph (1) shall furnish to the civil authority such information regarding foreigner employed in that undertaking and make available for inspection such records and registers as may be called for by the authority.] [Substituted by S.O.340, dated 24.1.1964.]