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

2. Definitions. —In these rules, unless the context otherwise requires,—(a) “Act” means the Citizenship Act, 1955 (57 of 1955);

(b)“Chief Registrar of Births and Deaths” means the Chief Registrar of Births and Deaths appointed under the Registration of Births and Deaths Act, 1969 (18 of 1969);
(c)“citizen” means the citizen of India in terms of the Constitution of India and provisions of the Act;
(d)“Director of Citizen Registration” means the Director of Census in a State or Union territory appointed by the Central Government under the Census Act, 1948 (37 of 1948), who shall also function as the Director of Citizen Registration in that State, or as the case may be, in the Union territory;
(e)“District Register of Indian Citizens” means the register containing details of Indian citizens usually residing in the district;
(f)“District Registrar of Citizen Registration” means the District Magistrate of every revenue district, by whatever name known, who shall act as the District Registrar of Citizen Registration;
(g)“Local Register of Indian Citizens” means the register containing details of Indian citizens usually residing in a village or rural area or town or ward or demarcated area (demarcated by the Registrar General of Citizen Registration) within a ward in a town or urban area;
(h)“Local Registrar of Citizen Registration” means a local officer, or a revenue officer, appointed by the State Government at the lowest geographical jurisdiction, that is to say, of a village or rural area or town, or ward or demarcated area (demarcated by the Registrar General of Citizen Registration) within a ward in a town or urban area, who shall function as Local Registrar for the purpose of preparation of Local Register of Indian Citizens;
(i)“National Identity Card” means the identity card issued under rule 13;
(j)“National Identity Number” means a unique identity number allotted to every Indian Citizen by the Registrar General of Citizen Registration, India;
(k)“National Register of Indian Citizens” means the register containing details of Indian Citizens living in India and outside India;
(l)“Population Register” means the register containing details of persons usually residing in a village or rural area or town or ward or demarcated area (demarcated by the Registrar General of Citizen Registration) within a ward in a town or urban area;
(m)“Registrar General of Citizen Registration” means the Registrar General, India, appointed under the Registration of Births and Deaths Act, 1969 (18 of 1969), who shall also function as the Registrar General of Citizen Registration, India;
1 [(ma) “Schedule” means a Schedule appended to these rules;]
(n)“State Register of Indian Citizens” means the register containing details of Indian citizens usually residing in the State;
(o)“Sub-district or Taluk Registrar of Citizen Registration” means the Sub­district Magistrate or Taluk Executive Magistrate of every sub-district or taluk, by whatever name known, as the case may be, who shall function as Sub-district or Taluk Registrar of Citizen Registration;
(p)“Sub-district Register of Indian Citizens” means the register containing details of Indian citizens usually residing in a taluk, or by whatever name known, of the sub-district.