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 27] [Entire Act]

Union of India - Section

Section 7D in The Citizenship Act, 1955

7D. Cancellation of registration as Overseas Citizen of India Cardholder.

- The Central Government may, by order, cancel the registration granted under sub-section (1) of section 7A, if it is satisfied that-
(a)the registration as an Overseas Citizen of India Cardholder was obtained by means of fraud, false representation or the concealment of any material fact; or
(b)the Overseas Citizen of India Cardholder has shown disaffection towards the Constitution, as by law established; or
(c)the Overseas Citizen of India Cardholder has, during any war in which India may be engaged, unlawfully traded or communicated with an enemy or been engaged in, or associated with, any business or commercial activity that was to his knowledge carried on in such manner as to assist an enemy in that war; or
(d)the Overseas Citizen of India Cardholder has, within five years after registration under sub-section (1) of section 7A, been sentenced to imprisonment for a term of not less than two years; or
(da) [ the Overseas Citizen of India Cardholder has violated any of the provisions of this Act or provisions of any other law for time being in force as may be specified by the Central Government in the notification published in the Official Gazette; or] [Inserted by Act No. 47 of 2019, dated 12.12.2019.]
(e)it is necessary so to do in the interests of the sovereignty and integrity of India, the security of India, friendly relations of India with any foreign country, or in the interests of the general public; or
(f)the marriage of an Overseas Citizen of India Cardholder, who has obtained such Card under clause (d) of sub-section (1) of section 7A,-
(i)has been dissolved by a competent court of law or otherwise; or
(ii)has not been dissolved but, during the subsistence of such marriage, he has solemnised marriage with any other person.]
[Provided that no order under this section shall be passed unless the Overseas Citizen of India Cardholder has been given a reasonable opportunity of being heard.] [Inserted by Act No. 47 of 2019, dated 12.12.2019.]Termination of citizenship