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

3. National Register of Indian Citizens.—(1) The Registrar General of Citizen Registration shall establish and maintain the National Register of Indian Citizens.

(2)The National Register of Indian Citizens shall be divided into sub‑parts consisting of the State Register of Indian Citizens, the District Register of Indian Citizens, the Sub‑district Register of Indian Citizens and the Local Register of Indian Citizens and shall contain such details as the Central Government may, by order, in consultation with the Registrar General of Citizen Registration, specify.
(3)The National Register of Indian Citizens shall contain the following particulars in respect of every Citizen, namely:—(i) Name;
(ii)Father’s name;
(iii)Mother’s name;
(iv)Sex;
(v)Date of birth;
(vi)Place of birth;
(vii)Residential address (present and permanent);
(viii)Marital status—if ever married, name of the spouse;
(ix)Visible identification mark;
(x)Date of registration of Citizen;
(xi)Serial number of registration; and(xii) National Identity Number.
(4)The Central Government may, by an order issued in this regard, decide a date by which the Population Register shall be prepared by collecting information relating to all persons who are usually residing within the jurisdiction of Local Registrar.
(5)The Local Register of Indian citizens shall contain details of persons after due verification made from the Population Register.