Citation : 2010 Latest Caselaw 3029 Del
Judgement Date : 2 July, 2010
IN THE HIGH COURT OF DELHI AT NEW DELHI
W.P.(C) 12520/2009
SYEDA AFSHAN RAHMAN ..... Petitioner
Through: Ms. Geeta Luthra, Senior Advocate with
Mr. Parinay D. Shah, Advocate
versus
UNION OF INDIA ..... Respondent
Through: Mr. Atul Nanda with
Mr. Gaurav Gupta, Ms. Malika Gahlot and
Mr. Kamal Bassi, Advocates
Mr. Manoj K. Singh with
Ms. Sunita Pahwa, Advocate for applicant in
CM APPL No. 3754/2010 (for impleadment)
CORAM: JUSTICE S. MURALIDHAR
1. Whether Reporters of local papers may be
allowed to see the judgment? No
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported
in Digest? Yes
ORDER
02.07.2010
1. Aggrieved by the impugned order dated 12th December 2008 passed by
the Overseas Citizen of India („OCI‟) Cell in the Ministry of Home Affairs
(MHA) (Foreigners Division), Government of India affirming an earlier
order dated 13th June 2008 cancelling the Petitioner‟s OCI registration
granted on 2nd February 2007 under Section 7A of the Citizenship Act, 1955
(„Act‟), the Petitioner has filed this petition under Article 226 of the
Constitution.
2. The averments in the writ petition are that the Petitioner was born in Patna
on 13th June 1968 to Syed Kalimur Rahman and Naeema Bano. It is stated
that the Petitioner‟s grandparents were permanent residents of Patna in
Bihar. The Petitioner‟s father Syed Kalimur Rahman was a Chemical
Engineer working in the Government of India from 1965 onwards. It is
stated that the Petitioner‟s father was posted at Chittagong in East Pakistan
and he died during the 1971 Indo-Pak War. The Petitioner‟s mother along
with her elder son aged six years and the Petitioner who at that time was
three years old, was unable to return to India. It is stated that in 1978 when
the Petitioner‟s grandfather in Patna fell ill, the Petitioner‟s mother was
issued a Pakistani passport on which she travelled to India. The names of the
children, including the Petitioner herein, who at that time were minor, were
also endorsed on the said passport. It is asserted in the petition that as such,
the Petitioner never opted for or obtained a Pakistani citizenship.
3. The petition proceeds to state that after returning to India, the Petitioner,
her mother and brother stayed with her paternal grandparents. In para 8 of
the writ petition it is stated that on 10th September 1990 the Petitioner was
issued a certificate of registration as Citizen of India under Section 5 (1)
(a)/(c) of the Act. A copy of the said certificate has been enclosed with the
petition. As on that date i.e. 10th September 1990 the Petitioner was 22 years
old. It is then stated that in the year 1995 the Petitioner married Javed Zia
who was a Non-Resident Indian working in Singapore. The Petitioner
alleges that Javed Zia concealed the fact that he had already been married
and divorced. It is alleged that the Petitioner‟s marriage was as a result of
deception and fraud practised upon her. She states that after the marriage, at
the insistence of the Petitioner‟s husband Javed Zia, the Petitioner migrated
to Canada with him. While in Canada, she gave birth to two children, a boy
named Shiraz Zia and the second child a girl named Shabana. Both children
are Canadian citizens.
4. The Petitioner states that Javed Zia took all decisions with regard to
family. She states that on 24th August 1999 she was issued an Indian
Passport bearing No. A8000382. According to her, she was persuaded by her
husband to acquire Canadian citizenship in the year 2000. She and her
husband shifted to Switzerland for a short while. It is alleged that the
Petitioner‟s husband brought her to India with the intention of deserting her.
It is further alleged that he made her travel on her Indian passport. He
illegally retained her Canadian Passport and deserted her along with the
minor daughter Shabana, who was barely one year old, in India. The
Petitioner was separated from her son who was five years old. It is alleged
that her husband took the minor male child Shiraz Zia with him to Zurich. In
the meanwhile, the Petitioner‟s mother expired and her brother migrated to
London. The Petitioner states that she and her minor daughter aged one year
were left to fend for themselves.
5. It is then alleged that in the year 2004 the Petitioner‟s husband came to
India and on some pretext kidnapped the daughter Shabana Zia and took her
away to Bangalore. The Petitioner filed a habeas corpus petition to get back
the custody of her daughter.
6. The Petitioner complained to the Canadian Embassy about the illegal
retention of her Canadian passport by her husband. In March 2005 she
applied for the issuance of a duplicate Canadian passport. She approached
the office of Foreigners Regional Registration Office (F.R.R.O) who advised
that she should apply for the OCI status. It is further stated that on 18 th May
2005 she surrendered her Indian passport No. A 8000382 issued on 24th
August 1999. The Petitioner applied for OCI registration on 22nd January
2007. She was granted OCI registration on 2nd February 2007.
7. According to the Petitioner, with a view to harassing her to try and get the
custody of their minor daughter, her husband Javed Zia made false
complaints to the MHA, as a result of which she received a show cause
notice dated 31st January 2008. The show cause notice noted that in Column
18 of the application for grant of OCI registration the Petitioner had declared
that she had never been a citizen of Pakistan or Bangladesh. The show cause
notice further noted that the Petitioner had renounced her Pakistani
citizenship and surrendered her Pakistani Passport before the High
Commissioner of Pakistan in New Delhi on 19th February 1990. Thereafter,
she acquired Indian citizenship on 10th September 1990. These facts had
been concealed by her while applying for registration of OCI. She was,
therefore, asked to submit her explanation as to why her OCI registration
should not be cancelled under Section 7D (a) of the Act.
8. In reply to the above show cause notice, by a letter dated 13 th February
2008 the Petitioner, inter alia, stated that her mother decided to apply for
Indian citizenship which was a lengthy procedure "but the role of Indian
Government was very sympathetic, supportive and cooperative because of
her late father‟s cause since he was sent on deputation and died while on
duty." It was, according to the petitioner, a genuine case of a family of
Indian origin who became victims of circumstances which were not in their
control. As for the procedural formalities she explained that "our separate
Pakistani passport was made for the purpose of renunciation as we never had
one and hence the family renounced and was finally granted Indian
citizenship in 1989/1990, thereafter we got their Indian passport and it is a
matter of record to check that since 1979 we never travelled to Pakistan
which confirms the fact that we were the victim of unfortunate
circumstances as I would like to emphasise the fact that my roots are very
much Indian and I am a daughter of a person who gave his life while in the
service of Indian government as it is also evident from the fact that in the
rarest of the cases the Indian government would grant citizenship to a
Pakistani but in our case it had a sympathetic attitude and the highest degree
of regard for my late father." The Petitioner then proceeds to narrate how
she had been a victim of her husband who had cheated and blackmailed her.
He instituted false proceedings against her by filing an FIR which was
thereafter investigated and closed.
9. According to the Petitioner, in May/June 2008 the Petitioner shifted to a
flat at Indirapuram, Ghaziabad and due to inadvertence she did not inform
the authorities. She claims not to have received a letter dated 13 th June 2008
issued by the Respondent cancelling her OCI registration. She also claims
not to have received a letter dated 4th July 2008 by which she was asked to
surrender her OCI registration and visa by 9th July 2008. She stated that
these were sent to a wrong address.
10. The Petitioner stated that on 22nd August 2008 she went to inform the
authorities about change of her address and make enquiries about the status
of her reply dated 13th February 2008 to the show cause notice dated 31st
January 2008. She was illegally detained by the Inquiry Officer, MHA, New
Delhi who informed her that she was to be deported to Canada. Her daughter
aged eight years was separated from her. The Petitioner filed Writ Petition
(Civil) No. 6185 of 2008 in this Court challenging her illegal detention. By
an order dated 28th August 2008 this Court directed the Respondent to
release the Petitioner and give her an opportunity of being heard. The above
order was made subject to the following conditions:
"(a) The Petitioner will file an undertaking before the Respondent that she will not leave the country without prior permission of the Respondent;
(b) The Petitioner will report to the SHO of the concerned area once in 15 days;
(c) The Petitioner will hand over the original paper of the property bearing No. L-302, Jaipuria Apartments, New Shipra Mall, Indirapuram, Ghaziabad to the Respondent, however, learned counsel for the Petitioner submits that there is a loan on the property and papers of title have been deposited with the Bank. A letter will be taken from the Bank clearly stating that the title deeds will not be returned to the Petitioner without prior approval of the Respondent."
11. Consequent upon the above order, on 13th September 2008 the Petitioner
made a representation to the MHA for restoration of her OCI registration.
On 27th October 2008 she applied to the MHA to extend the regularization of
her stay and visa. Her visa was extended on 19th November 2008.
12. On 12th December 2008 the impugned order came to be passed
cancelling her OCI registration. Among the reasons given was that she had
made a false statement in Column l8 of the application for OCI registration
that she had never been a citizen of Pakistan or Bangladesh whereas it was
clear that even at the time of applying for the grant of Indian citizenship on
15th December 1987 she had declared her Pakistani nationality. It was
concluded that although the Petitioner was a Person of Indian Origin („PIO‟)
having been born in India, she could not be granted OCI registration since
one of the conditions was that a PIO should never have been a citizen of
Pakistan or Bangladesh. It was accordingly held that there was no reason to
vary the earlier order dated 13th June 2008 cancelling her OCI registration.
13. In para 35 of the writ petition the Petitioner again asserted that "the
Petitioner was never a Pakistani Citizen" and further that assuming without
admitting that the Petitioner did not disclose about her being a Pakistani
national at the time of acquiring Indian citizenship in 1987, that did not
make her a Pakistani Citizen. The Petitioner submitted that the Respondent
failed to disclose the reasons for initiating proceedings against her for
cancelling her OCI registration. Through a letter dated 22nd June 2009 issued
by the Respondent she learnt that a request had been received by them from
her mother-in-law Mrs. Amir Jahan to inspect the documents pertaining to
the Petitioner‟s OCI registration. From this the Petitioner inferred that the
proceedings were initiated at the instance of her husband.
14. Among the grounds urged in the writ petition are that the Petitioner was
never a Pakistani citizen and thus Section 7A of the Act did not disqualify
her from obtaining an OCI Card (Ground B). The endorsement of the
Petitioner‟s name in the mother‟s Pakistani passport was only for the
purpose of travel back to India and did not change the fact that she continued
to have an Indian passport. It is further submitted that even if it assumed but
not admitted that the Petitioner was a Pakistani national her subsequent
acquisition of Indian citizenship would make Section 7A of the Act
inapplicable (Ground F). In ground „K‟, the Petitioner submitted:
"K. For that, the Petitioner bonafide believed that endorsement on her mother‟s passport was not making her a citizen of Pakistan or Bangladesh and that she having been born and brought up in India to an Indian parental grandparents had her roots in India and had only Indian citizenship. Even otherwise any such infirmity was wiped out by giving her Indian Passport and citizenship as is borne out by registration of citizenship dated 10th September 1990 and subsequently issuance of a passport to her."
15. It was reiterated in ground „M‟:
"M. For that, without prejudice to the aforesaid contentions even if it is contended that the Petitioner had got Pakistani national by the said endorsement on her mother‟s passport while she was a minor which was only for the purposes of having travel documents, it is submitted, thus, any act that had happened prior to obtaining Indian registration and citizen is wiped out and has no effect and the Respondents are stopped from deporting the Petitioner on the said ground which are actuated by false representations and complaints of the
Petitioner‟s husband who was animus against her."
16. In the counter affidavit filed by the Respondent it is pointed out that in
terms of the proviso to Section 7A of the Act no person who had been a
citizen of Pakistan shall be eligible for registration as an OCI. The
Respondent has placed on record a photocopy of the Pakistani passport AE-
369540 on which the Petitioner‟s mother travelled to India in 1978. It is
pointed out that this passport was issued on 7th August 1975 and clearly
bears an endorsement that the Petitioner‟s mother is a citizen of Pakistan. It
is stated that in terms of Section 8 (2) of the Act since the Petitioner‟s
mother ceased to be an Indian citizen as on 7th August 1975 (the date of
issuance of her Pakistani passport), each of her minor children including the
Petitioner herein also ceased to be a citizen of India. Secondly, it is pointed
out that the Petitioner had in her application under Section 5 of the Act
declared that her date of birth was 13th June 1968. Clearly she was not an
Indian citizen at that time for otherwise there was no need for making such
an application for registration as an Indian citizen. The counter affidavit
enclosed a letter dated 25th May 1989 written by the MHA to the Deputy
Secretary of the Government of Bihar, Home (Special) Department, Patna
informing that the Government of India had decided to register the
Petitioner‟s mother Smt. Naeema Bano as Citizen of India under Section 5
(1) (a) of the Act and that "she may be asked to renounce her present
nationality by applying to the Pakistani Mission in India in accordance with
the law of the country concerned" and produce documentary evidence
thereof. Likewise, a similar communication was also sent in respect of the
applications made by the Petitioner and her brother.
17. Annexure R-6 to the counter affidavit is a copy of the letter dated 19 th
February 1990 issued by the Embassy of Pakistan, New Delhi addressed to
the Petitioner informing her of its acceptance of her request for renunciation
of Pakistani citizenship. The letter dated 19th February 1990 read as under:
"The Government of Pakistan has been pleased to accept request for the renunciation of Pakistan citizenship. Your Pakistan Passport No. E-812677 dated 15th November 1989 at New Delhi has been cancelled and withdrawn.
Your renunciation has been registered at Serial No. 8/90 at the relevant register of the concerned office."
18. The Respondent points out that from the above communication it is plain
that the Petitioner was issued a Pakistani passport No. E-812677 dated 15th
November 1989 at New Delhi when she was aged 21 years. It is stated that
the above document completely demolishes the false contention of the
Petitioner that her name was endorsed on her mother‟s passport when she
was a minor and she was hence not aware of acquiring Pakistani citizenship.
The above separate Pakistani passport of the Petitioner is different from the
Pakistani passport of the mother which is No. AE-369540 dated 7th August
1975 issued at Karachi. The Respondent points out that none of the above
facts and the corresponding documents issued by the Embassy/High
Commission of Pakistan have been placed on record by the Petitioner.
19. It is stated that it was only after the renunciation of her Pakistani
citizenship, that the Petitioner came to be registered as an Indian citizen
under Section 5 (1) (a) of the Act and was issued a registration certificate on
10th September 1990. The Respondent points out that after applying on 15 th
December 1987 for being declared an Indian citizen, the Petitioner
voluntarily applied for and was granted citizenship and the Pakistani
passport bearing No. E812677 dated 15th November 1989 was issued to her
which was thereafter cancelled on 19th February 1990. It is submitted that
OCI registration was granted to her on 2nd February 2007 on the basis of the
false statement made by her in Column 18 of the application made on 22 nd
January 2007 for grant of registration of OCI that she had never been a
citizen of Pakistan. The Petitioner was issued a show cause notice dated 31 st
January 2008 to which she replied on 13th February 2008. She was given a
personal hearing on 25th February 2008. It is only thereafter that the order
dated 13th June 2008 cancelling her OCI registration came to be passed.
Pursuant to the order dated 28th August 2008 of this Court she was given a
full-fledged hearing on 19th and 24th September 2008. The Respondent by an
order dated 12th December 2008 held that there was no ground made out for
varying the order dated 13th June 2008.
20. In the rejoinder to the above counter affidavit and in particular with
reference to para 12 the petitioner stated as under:
"..... The Pakistani passport of the Petitioner dated 15th November 1989 was issued only after the Petitioner had moved an application for registration as an Indian Citizen in the year 1987. Subsequently the Government of India - Ministry of Home Affairs issued letter dated 25th May 1989 stating that application for citizenship filed by the Petitioner would be accepted provided she renounced her Pakistani citizenship. That only after this letter was sent to the Petitioner that four months later on 15th November 1987 her Pakistani passport was issued
solely for the purpose of renunciation. Three months later on 19th February 1990 the Embassy of Pakistan accepted the renunciation of the passport of the Petitioner. Seven months later the Petitioner was registered as a citizen of India on 10th September 1990. The series of events clearly show that the Pakistani passport had been issued to the Petitioner only for the purpose of renunciation. That the cause for Petitioner to apply Section 5 was her own confusion and lack of knowledge of Citizenship Rules in 1987 when she was a minor. It is pertinent to note that by virtue of having made that application her citizenship status could not have changed. As stated earlier the Petitioner has not suppressed any documents. The documents not placed on record by the Petitioner are not in her possession."
21. This Court has heard the submissions of Mr. Parinay D. Shah, learned
counsel appearing for the Petitioner and Mr. Atul Nanda, learned counsel for
the Respondent. In rejoinder Ms. Geeta Luthra, learned Senior counsel
advanced lengthy arguments on behalf of the Petitioner.
22. Apart from reiterating what has been stated in the writ petition, learned
counsel for the Petitioner placed reliance upon the decisions in Karimun
Nisa v. State Government of Madhya Pradesh AIR 1955 Nagpur 6 and S.
Nalini Srikaran v. Union of India represented by its Ministry of External
Affairs AIR 2007 Madras 187 to urge that in the present case the inquiry
under Section 9 (2) of the Act which was mandatory, was not carried out by
the Respondent prior to forming an opinion that the Petitioner had
voluntarily acquired Pakistani citizenship. It is submitted that the mere
issuance of a Pakistani passport to her did not mean that the Petitioner had
voluntarily acquired Pakistani citizenship. It is submitted that in terms of the
proviso to Section 7A of the Act, in order to hold the Petitioner to be
ineligible for the grant of OCI registration, it was not enough for the
Respondent to show that the Petitioner had been a citizen of Pakistan. It had
to be shown that the Petitioner had voluntarily acquired the citizenship of
Pakistan. In the instant case, it was on the advice of the Indian passport
authorities that the Petitioner applied for and obtained a Pakistani passport
only to renounce it within three months thereafter. It is submitted that the
Petitioner was under the bonafide impression that she had never become a
Pakistani national at any point of time. This explained her statement in
Column 18 of the application which should therefore not be treated to be a
false representation for the purpose of Section 7D (a) of the Act. It is
submitted that the entire proceedings are malafide and have been initiated
only at the instance of the Petitioner‟s husband who was hell bent on
harassing her and making her life miserable. It is alleged that the officials of
the MHA have colluded with her husband in getting her OCI registration
cancelled. It is submitted that in the special circumstances of the case,
appreciating that the Petitioner was placed in dire straits she should be
accorded sympathetic treatment and her OCI registration should be restored.
23. Mr. Nanda, learned counsel appearing for the Respondent on the other
hand submits that the willful suppression of material facts in the writ petition
by the Petitioner was inexcusable. It is pointed out that although the
Petitioner was fully aware of the consequences when after becoming a major
she applied for Pakistani passport on 15th November 1989 and surrendered
such passport to the Government of Pakistan on 19th February 1990, she
deliberately omitted to mention these material facts. The corresponding
documents were also not placed on record. It is submitted that for the
purpose of the proviso to Section 7A of the Act the mere fact that the
Petitioner had been a Pakistani national at any earlier point in time was
sufficient to disentitle her to an OCI registration.
24. The above submissions have been considered by this Court. The present
petition concerns the validity of the order dated 13th June 2008 passed by the
Respondent, reaffirmed by the impugned order dated 12th December 2008,
whereby the OCI registration granted to the Petitioner on 2nd February 2007
has been cancelled. The relevant provision is Section 7A of the Act which
reads as under:
"7A Registration of overseas citizens of India - (1) The Central Government may, subject to such conditions and restrictions as may be prescribed, on an application made in this behalf, register any person as an overseas citizen of India -
(a) any person of full age and capacity. -
(i) who is citizen of another country, but was a citizen of India at the time of, or at any time after, the commencement of the Constitution; or
(ii) who is citizen of another country, but was eligible to become a citizen of India at the time of the commencement of the Constitution; or
(iii) who is citizen of another country, but belonged to a territory that became part of India after the 15th day of August 1947; or
(iv) who is a child or a grand-child of such a citizen; or
(b) a person, who is a minor child of a person mentioned in clause (a):
Provided that no person, who is or had been a citizen of Pakistan, Bangladesh or such other country as the Central government may, by notification in the Official Gazette, specify, shall be eligible for registration as overseas citizen of India." (emphasis supplied)
25. The language of the proviso to Section 7A (1) is plain and unambiguous.
It does not talk of „voluntary acquisition‟ of Pakistani citizenship. The mere
fact of having been a Pakistani national at any time in the past is sufficient to
attract the bar under the proviso to the grant of OCI registration.
26. The ground on which the OCI registration has been cancelled is Section
7D (a) of the Act which reads as under:
"7D Cancellation of registration as overseas citizen of India - 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 was obtained by means of fraud, false representation or the concealment of any material fact;"
27. In the first place it must be mentioned that nowhere in the writ petition
the Petitioner has disclosed the fact that she was issued a Pakistani passport
E812677 on 15th November 1989 and that she surrendered that passport on
19th February 1990. In the show cause notice dated 31st January 2008 it was
specifically mentioned that the Petitioner had in Column No. 18 of her
application for grant of OCI registration falsely stated that she had never
been a citizen of Pakistan or Bangladesh. This was despite the fact that prior
to being issued a certificate on 10th September 1990 under Section 5 (1) (a)
of the Act that she was an Indian citizen, the Petitioner had applied for and
been issued a Pakistani passport which she surrendered on 19th February
1990. In the reply to the said show-cause notice by a letter dated 13th
February 2008 the Petitioner did not deny the above facts but tried to explain
them away by saying that "for the procedural formalities our separate
Pakistani passport was made for the purpose of renunciation."
28. Ms. Luthra, learned Senior counsel for the Petitioner, referred to the
above reply to the show cause notice and sought to urge that since a copy
thereof was enclosed with the writ petition, there was no suppression of any
material fact although no specific averment is made in the writ petition. The
above cannot be accepted as a bonafide error by the Petitioner. The facts not
mentioned are material to the writ petition. The paragraphs of the writ
petition extracted above would show that the Petitioner has repeatedly
asserted that she was never a Pakistani citizen. She has sought to project that
apart from the fact that her name had been endorsed while she was a minor
in her mother‟s passport, there is no other document to show that she was a
Pakistani national. This Court cannot view this as anything but a deliberate
and wilful suppression of material facts.
29. Ms. Luthra then urged that the Petitioner was not fully aware of the legal
niceties and that since all decisions were taken by her husband, she cannot
be blamed for not stating the complete facts. This Court finds this
explanation to be unacceptable. The writ petition was filed on 13th October
2009 by which time the Petitioner and her husband were no longer together.
There was litigation between them concerning the custody of the minor
daughter. In the circumstances, the husband could not have played any role
in the Petitioner not disclosing the complete facts in the writ petition.
30. The above wilful suppression by the Petitioner of material facts within
her knowledge is, in the considered view of this Court, sufficient to
disentitle her to any relief under Article 226 of the Constitution.
Nevertheless since submissions were advanced at length on the questions of
law that arise, this Court proposes to deal with them as well.
31. The provisions concerning grant of OCI registration were inserted in the
Act by the Amendment Act 2004. Clearly one of the essential conditions for
grant of OCI registration is that applicant should be "citizen of another
country". This is apparent from clauses (i), (ii) and (iii) of Section 7A (1) (a)
of the Act. Therefore, the repeated assertion by the Petitioner that she always
continues to be an Indian citizen is apart from being factually incorrect also
legally untenable. It also contradicts the fact that she sought OCI registration
under Section 7A of the Act on the basis that she is not an Indian citizen.
Admittedly the Petitioner is, as of today, a Canadian citizen. Her assertion is
that consequent upon her acquiring a Canadian citizenship, she had on 18th
May 2005 surrendered her Indian passport No. A-8000382 dated 24th August
1999. Clearly, therefore, it is not open to the Petitioner to contend that
although she is a citizen of Canada, she has not voluntarily given up Indian
citizenship.
32. In terms of the proviso to Section 7A (1) of the Act once it is shown that
person "had been a citizen of Pakistan" that person becomes ineligible for
grant of OCI registration. There is no challenge to the validity of this
provision. In fact the Petitioner is seeking grant of OCI registration in terms
of this provision. The said proviso has to be construed strictly. It is not
possible to read into the said provisions words that do not find place there. It
is irrelevant for this purpose to inquire whether the Petitioner has
"voluntarily acquired" the citizenship of Pakistan. It is enough to show that
the Petitioner had been a citizen of Pakistan. There can be no better proof of
a person being a citizen of a country, than the fact that such person was
issued a passport of that country. Fully aware of this, the Petitioner
surrendered her Pakistani passport on 19th February 1990 to the Embassy of
Pakistan at New Delhi and a certificate of renunciation was issued. Then she
produced it before the Indian authorities and on that basis she was granted a
certificate of registration as Indian citizen on 10th September 1990. The
statement made by the Petitioner in Column 18 of her application for grant
of OCI registration that she had never been a citizen of Pakistan was
therefore palpably false and false to her knowledge. In the circumstances,
the making of such false statement cannot be accepted as bonafide.
33. At the time that she was issued a Pakistani passport on 15th November
1989, the Petitioner was 21 years old. She was under no compulsion to apply
for a Pakistani passport. It was on the basis of such application, that she was
issued a Pakistani passport. Clearly this is indicative of the fact that she
voluntarily acquired Pakistani citizenship. This is de hors the fact that while
she was a minor her name was endorsed on her mother‟s passport, which is a
separate passport bearing No. AE-369540 (which was surrendered on 19th
February 1990). It is not possible to accept the explanation now offered that
the Petitioner acquired a separate Pakistani passport "solely for the purpose
of renunciation". The renunciation took place three months after the issuance
of the Pakistani passport. If indeed she had no intention of acquiring
Pakistani citizenship, there was no need at all for the Petitioner to apply for
and obtain a Pakistani passport particularly when her application for grant of
Indian citizenship was purportedly pending. The letter dated 25 th May 1989
asking the Petitioner to submit proof of her having renounced her Pakistani
citizenship, by no means required her to apply for the issuance of a fresh
Pakistani passport. The Petitioner could well have informed the authorities
that she was not a Pakistani national and therefore was unable to renounce
such status. In the alternative she should have written to the Pakistani
Embassy in India stating that she had, with the surrender of her mother‟s
passport, renounced her Pakistani nationality. The Petitioner did neither. It is
not possible to accept the explanation that the Petitioner, who was 21 years
of age at that time, was unaware of the implications of applying for and
being issued a separate Pakistani passport on 15th November 1989.
34. In the considered view of this Court the above fact straightway attracts
the proviso to Section 7A of the Act and disentitles the Petitioner to an OCI
registration. The failure by the Petitioner to disclose complete facts and in
making a false statement in her application for grant of OCI registration
clearly attracted the ground under Section 7D (a) of the Act. Consequently,
there is no legal infirmity in the impugned order dated 12th December 2008
passed by the Respondent which reaffirms the earlier order dated 13th June
2008 issued by it cancelling the Petitioner‟s OCI registration.
35. Neither of the decisions relied upon by learned counsel for the Petitioner
has any relevance to the questions that arise in this petition. The decision in
S. Nalini Srikaran refers to Rule 3 of Schedule III of the Citizenship Rules
1956 in the context of Section 9 (1) of the Act which states that person shall
cease to be a citizen of India if he "voluntarily acquires the citizenship of
another country". The question here arises under Section 7A of the Act
which is in a different context. The decision in Karimun Nisa was in the
context of a person who was an Indian national returning to India in 1955 on
a Pakistani passport. It was held that notwithstanding the fact that the person
had been issued a Pakistani passport, criminal proceedings under the
Foreigners Act, 1946 could not be instituted without holding an inquiry
under Section 9 (2) of the Act and arriving at a conclusion that such person
had voluntarily acquired Pakistani citizenship. As already noticed this is not
the question which arises in the present case.
36. For all the aforementioned reasons, there is no merit in this petition and
it is dismissed as such. The interim order stands vacated.
CM APPL No. 3754/2010 (for impleadment)
37. Since the writ petition has been dismissed, there is no need to entertain
this application. It is dismissed as such.
S. MURALIDHAR, J.
JULY 02, 2010 rk
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!