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]

State of Sikkim - Section

Section 7 in Sikkim Subjects Regulation 1961

7. Certain persons not to be Sikkim Subjects.

(a)Any person who renounces his status as a Sikkim Subject, or voluntarily acquires the citizenship of any other country, or; takes an oath of allegiance to a foreign country or Ruler thereof without the consent of The Chogyal's Government; or
(b)Any Sikkimese woman who marries a person who is not a Sikkim Subject; or
(c)Any person, other than a person referred to in section 4, who severe his connection with Sikkim such as by parting with his property in Sikkim and migrates to a place outside Sikkim and India after the commencement of this Regulation, or has not been ordinarily resident in Sikkim for a continuous period of seven years, shall thereupon cease to be a Sikkim Subject.