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 4 in The Citizenship (Registration of Citizens and Issue of National Identity Cards) Rules, 2003

4. Preparation of the National Register of Indian Citizens.—(1) The Central Government shall, for the purpose of National Register of Indian Citizens, cause to carry throughout the country a house‑to‑house enumeration for collection of specified particulars relating to each family and individual, residing in a local area including the Citizenship status.

(2)The Registrar General of Citizen Registration shall notify the period and duration of the enumeration in the Official Gazette.
(3)For the purposes of preparation and inclusion in the Local Register of Indian Citizens, the particulars collected of every family and individual in the Population Register shall be verified and scrutinized by the Local Registrar, who may be assisted by one or more persons as specified by the Registrar General of Citizen Registration.
(4)During the verification process, particulars of such individuals, whose Citizenship is doubtful, shall be entered by the Local Registrar with appropriate remark in the Population Register for further enquiry and in case of doubtful Citizenship, the individual or the family shall be informed in a specified proforma immediately after the verification process is over.
(5)
(a)Every person or family specified in sub‑rule (4), shall be given an opportunity of being heard by the Sub‑district or Taluk Registrar of Citizen Registration, before a final decision is taken to include or to exclude their particulars in the National Register of Indian Citizens.(b) The Sub‑district or Taluk Registrar shall finalize his findings within a period of ninety days of the entry being made, or within such reasonable extended time for which he shall record the reasons in writing.
(6)
(a)The draft of the Local Register of Indian Citizens shall be published by the Sub‑district or Taluk Registrar, for inviting any objections or for inclusion of any name or corrections for the family or individual particulars collected and proposed to be finally entered in the National Register of Indian Citizens.(b) Any objection against a particular entry or for inclusion of a name, or corrections if any, in the Local Register of Indian Citizens may be made within a period of thirty days from the date of publication of the draft of the Local Register of Indian Citizens, spelling out the nature and reasons for the objection in such form as may be specified by the Registrar General of Citizen Registration.
(c)Subject to the provisions contained in clause (a) of sub‑rule (5), the Sub‑district or Taluk Registrar shall consider such objections and summarily dispose off the same within a period of ninety days, and thereafter submit the Local Register of Indian Citizens so prepared to the District Registrar of Citizen Registration who shall cause the entries in the Local Register of Indian Citizens, to be transferred to the National Register of Indian Citizens.
(7)
(a)Any person aggrieved by the order of the Sub‑district or Taluk Registrar under sub‑rule (5) or sub‑rule (6), may prefer an appeal within thirty days from the date of such order, to the District Registrar of Citizen Registration.(b) The District Registrar of Citizen Registration shall take a final decision, after giving an opportunity of being heard to the person so aggrieved, within a period of ninety days from the date of appeal.
(c)In case the appeal is allowed, the particulars shall be entered in the National Register of Indian Citizens.