Citation : 2021 Latest Caselaw 337 Gua
Judgement Date : 2 February, 2021
Page No.# 1/4
GAHC010205402019
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WP(C)/6325/2019
MAN MAYA CHETRI
W/O- GHANASHYAM CHETRI, PERMANENT R/O- AMSING, JORABAT, P.O.
NOONMATI, P.S. NOONMATI, GHY-20, DIST- KAMRUP (M), ASSAM, PH. NO.
8486691290
VERSUS
THE UNION OF INDIA AND 5 ORS.
REP. BY THE SECY., MINISTRY OF HOME AFFAIRS, GOVT. OF INDIA,
SHASTRI BHAWAN, NEW DELHI- 110011
2:THE STATE OF ASSAM
THROUGH THE SECY.
TO THE GOVT. OF ASSAM
HOME DEPTT.
DISPUR
GHY-6
3:THE DY. COMMISSIONER OF POLICE (B)
PANBAZAR
GHY-1
KAMRUP (M)
ASSAM
4:THE STATE CO-ORDINATOR
NATIONAL REGISTER OF CITIZENS
ZOO ROAD
R.G.BARUAH ROAD
P.O. ZOO ROAD
GHY-24
P.S. GEETANAGAR
Page No.# 2/4
DIST- KAMRUP (M)
ASSAM
5:THE ELECTION COMMISSION OF INDIA
NIRBASAN SADAN
ASHOKA ROAD
NEW DELHI- 110001
6:THE DY. COMMISSIONER
KAMRUP (M) DISTRICT
PANBAZAR
GHY-1
DIST- KAMRUP (M)
ASSA
Advocate for the Petitioner : MR. M K BORAH
Advocate for the Respondent : ASSTT.S.G.I.
BEFORE
HONOURABLE MR. JUSTICE MANOJIT BHUYAN
HONOURABLE MR. JUSTICE AJIT BORTHAKUR
ORDER
02.02.2021 (Manojit Bhuyan, J)
Heard Mr. M.K. Borah, learned counsel for the petitioner as well as Mr. H. Gupta, learned counsel representing respondent no.1. Mr. J. Payeng, learned counsel represents respondent nos.2, 3 and 6 whereas Ms. L. Devi, learned counsel appears for respondent no.4. Ms. N. Upadhyay, learned counsel accepts notice on behalf of respondent no.5.
Petitioner assails ex-parte order dated 12.01.2012 passed by the Foreigners' Tribunal, Kamrup(M), Guwahati in respect of F.T. Kamrup (Metro) D.V. Case No.197/2011, declaring him to be a foreigner of post 1971 stream.
As it transpires from the materials available on record, the petitioner responded to the notice dated 31.03.2011 issued by the Tribunal and eventually appeared on 21.06.2011. On that day he filed a petition seeking time for filing written statement and document. Thereafter, the petitioner on as many as 7 (seven) dates i.e. 29.07.2011, 26.08.2011, 07.10.2011, 09.11.2011, 13.12.2011, Page No.# 3/4
03.01.2012 and 12.01.2012 remained absent without any steps. In such a situation, an adverse view was taken by the Tribunal and the impugned ex-parte order dated 12.01.2012 was rendered.
Having regard to the facts, as above, we find that sufficient opportunities had been granted to the petitioner to establish her claim as not being a foreigner or to refute the allegation that she had illegally entered into the territory of India after 25.03.1971. In this context, we may observe that although the procedure of identification and for declaring an individual to be a foreign national cannot be relegated to a mechanical exercise and that fair and reasonable opportunity must be afforded to a proceedee to establish claim that he/she is a citizen of India, however, such grant of opportunity cannot be enlarged to an endless exercise. A person who is not diligent and/or is unmindful to take steps to safeguard his interest, he/she does so at his/her own risk and peril. In the instant case several opportunities were granted to the petitioner to establish her claim, which she utterly failed to do so. In this context, we may observe that in a proceeding under the Foreigners Act, 1946 and the Foreigners (Tribunals) Order, 1964, the primary issue for determination is whether the proceedee is a foreigner or not. The relevant fact being especially within the knowledge of the proceedee, as such, the burden of proving citizenship absolutely rests upon the proceedee, notwithstanding anything contained in the Indian Evidence Act, 1872. This is mandated under section 9 of the aforesaid Act, 1946. The said position would not change even in an ex-parte proceeding before the Tribunal as the burden never shifts but continues to be upon the proceedee. In a situation where no evidence is adduced or the burden is not discharged, the only option left to the Tribunal would be to declare the proceedee to be a foreigner, based on the grounds of reference upon which appropriate proceeding was initiated, where notice was issued and duly served upon the proceedee. In the instant case, the petitioner utterly neglected to participate/contest in the proceedings.
Having noticed as above, another aspect to be noted is that the scope of interference under Article 226 of the Constitution of India to a decision of the Tribunal is limited to correcting errors of jurisdiction or when decision is made by the Tribunal without giving opportunity of hearing or when judgment is rendered in violation of the principles of natural justice or where there appears to be an error apparent on the face of the record. None of the above grounds exists in the present case. To reiterate, sufficient opportunities had been given to the petitioner to discharge the burden of proving that she is not a foreigner, which she utterly failed to discharge. On this ground alone, the writ court would refrain from interfering with the impugned order. We also hold that the documents enclosed in the present writ petition cannot be looked into, those not having been proved before the Tribunal at the first instance, despite sufficient opportunities being afforded.
Page No.# 4/4
We find no merit in the present petition. Accordingly, the writ petition stands dismissed and the order/opinion of the Tribunal is affirmed. No cost.
Office to send back the case records to the Tribunal forthwith.
A copy of this order be made part of the case records of the Tribunal for future reference.
JUDGE JUDGE Comparing Assistant
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!