Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Majiran Nessa vs The Union Of India And 5 Ors
2021 Latest Caselaw 21 Gua

Citation : 2021 Latest Caselaw 21 Gua
Judgement Date : 5 January, 2021

Gauhati High Court
Majiran Nessa vs The Union Of India And 5 Ors on 5 January, 2021
                                                                  Page No.# 1/4

GAHC010045902020




                       THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                           Case No. : WP(C)/1393/2020

         MAJIRAN NESSA
         D/O- LT. SAIJUDDIN @ SADU SEIKH @ SAIJUDDIN PARAMANIK, W/O- MD.
         AHMMAD ALI, R/O- VILL. DAIPAMPARA, P.O. DAIPAM, P.S.- DALGAON,
         DIST.- DARRANG, ASSAM.



         VERSUS

         THE UNION OF INDIA AND 5 ORS.
         REP. BY THE SECY. TO THE MINISTRY OF HOME AFFAIRS, GOVT. OF
         INDIA, NEW DELHI.

         2:THE STATE OF ASSAM
          REP. BY THE COMM. AND SECY. TO THE GOVT. OF ASSAM
          HOME DEPTT.
          DISPUR
          GHY.- 06.

         3:THE DY. COMMISSIONER
          DARRANG
          MANGALDOI
          DIST.- DARRANG
         ASSAM
          PIN- 784125.

         4:THE SUPDT. OF POLICE (B)
          DARRANG
          MANGALDOI
          DIST.- DARRANG
         ASSAM
          PIN- 784125.

         5:THE ELECTION COMMISSION OF INDIA
                                                                                   Page No.# 2/4

             REP. BY THE CHIEF ELECTORAL OFFICER
             NIRVACHAN SADAN
             ASHOKA ROAD
             NEW DELHI
             DELHI- 110001.

             6:THE STATE COORDINATOR OF NATIONAL REGISTRATION (NRC)
             ASSAM
              REP. BY ITS COORDINATOR
              1ST FLOOR
             ACHYUT PLAZA
              BHANGAGARH
              GUWAHATI
             ASSAM-781005

Advocate for the Petitioner   : MS. M DEV

Advocate for the Respondent : ASSTT.S.G.I.




                                     BEFORE
                      HONOURABLE MR. JUSTICE MANOJIT BHUYAN
                      HONOURABLE MR. JUSTICE SOUMITRA SAIKIA

                                             ORDER

05.01.2021 (Manojit Bhuyan, J)

Heard Mr. R. Chakraborty, learned counsel for the petitioner as well as Mr. B. Sarma, learned counsel representing respondent no.1. Mr. J. Payeng, learned counsel represents respondent nos.2, 3 and 4 whereas Ms. N. Upadhyay, learned counsel appears for respondent no.5. Ms. L. Devi, learned counsel accepts notice on behalf of respondent no.6.

Petitioner assails ex-parte order dated 30.08.2018 passed by the Foreigners' Tribunal

(5th) Darrang, Mangaldai, in Case No.FT(V) 2883/2018 declaring her to be an illegal migrant/foreigner of post 25.03.1971 stream from Bangladesh.

As it transpires from the materials available on record, the petitioner had responded to the notice issued by the Foreigners' Tribunal, Darrang, Mangaldai and appeared on 30.06.2018. On that day she prayed for time to file written statement, which was granted by Page No.# 3/4

fixing 17.07.2018 for written statement. On 17.07.2018, 04.08.2018 and 13.08.2018 the petitioner remained absent without any steps and the case was next fixed on 21.08.2018 for Orders. Eventually on 30.06.2018 petitioner was present and again she prayed for time to file written statement. The petitioner made no effort to prove her case and even on the date of delivery of opinion the petitioner remained absent without any steps. In such a situation, an adverse view was taken by the Tribunal and the impugned ex-parte order/opinion dated 30.08.2018 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/her interest, he/she does so at his 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 Page No.# 4/4

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.

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.

                                     JUDGE                           JUDGE



Comparing Assistant
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter