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 9] [Entire Act]

State of Assam - Section

Section 2 in The Immigrants (Expulsion From Assam) Act, 1950

2. Power to order expulsion of certain immigrants.

If the Central Government is of opinion that any person or class of persons, having been ordinarily resident in any place outside India, has or have. whether before or after the commencement of this Act, come into Assam and that the stay of such person or class of persons in Assam is detrimental to the interests of the general public of India or of any section thereof or of any Scheduled Tribe in Assam, the Central Government may by order--
(a)direct such person or class of persons to remove himself or themselves from India or Assam within such time and by such route as may be specified in the order; and
(b)give such further directions in regard to his or their removal from India or Assam as it may consider necessary or expedient;
Provided that nothing in this section shall apply to any person who on account of civil disturbances or the fear of such disturbances in any area now forming part of Pakistan has been displaced from or has left his place of residence in such area and who has been subsequently residing in Assam.