Citation : 2022 Latest Caselaw 3306 Gua
Judgement Date : 31 August, 2022
Page No.# 1/4
GAHC010161102022
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WP(C)/5412/2022
MD. ABDUL MANNAN
S/O- LT. ABDUL JABBAR,
PERMANENT RESIDENT OF VILLAGE- PUB-BHALUKMARI, P.S.-
MURAJHAR, DISTRICT- HOJAI, ASSAM.
VERSUS
UNION OF INDIA AND 5 ORS
REPRESENTED BY THE SECRETARY TO THE GOVT. OF INDIA, MINISTRY
OF HOME AFFAIRS, SHASTRI BHAWAN, NEW DELHI- 110001.
2:THE STATE OF ASSAM
REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE GOVT.
OF ASSAM
HOME DEPARTMENT
DISPUR
GUWAHATI-6
ASSAM.
3:THE DEPUTY COMMISSIONER
SANKARDEV NAGAR
HOJAI
ASSAM
PIN- 782439.
4:THE SUPERINTENDENT OF POLICE(B)
SANKARDEV NAGAR
HOJAI
ASSAM
PIN- 782439.
Page No.# 2/4
5:THE ELECTION COMMISSIONER OF INDIA
AT NEW DELHI
NEW DELHI-110001.
6:THE STATE COORDINATOR
NATIONAL REGISTER OF CITIZEN(NRC)
BHANGAGARH
ASSAM
PIN- 701001
Advocate for the Petitioner : MR. K D CHETRI
Advocate for the Respondent : ASSTT.S.G.I.
BEFORE HON'BLE MR. JUSTICE MANASH RANJAN PATHAK HON'BLE MRS. JUSTICE MITALI THAKURIA
31/08/2022 (M.R. Pathak, J)
Heard Mr. K D Chetri, learned counsel for the petitioner and Mr. B Sarma, learned Central Government Counsel for the respondent No. 1. Also heard Ms. A Verma, learned Standing counsel, Foreigners' Tribunal for the respondent Nos. 2 & 4; Ms. K Phukan, learned Government Advocate, Assam for the respondent No. 3; Mr. A I Ali, learned Standing counsel, Election Commission of India for the respondent No. 5 and Ms. L Devi, learned Standing counsel, NRC for the respondent No. 6.
Being aggrieved with the impugned opinion/judgment & order dated 27.09.2019 passed by
the learned Member, Foreigners' Tribunal, Nagaon No. 7 th at Sankardev Nagar, Hojai in F.T./L/Case No. 1468/2017 arising out of SP's Case No. 164/2017, whereby the petitioner was declared to be a foreigner under the Foreigners Act, 1946, who illegally entered into the territory of India (Assam) on or after 25.03.1971 without any valid documents, the petitioner has preferred this writ petition.
It is submitted by the petitioner that as on date, he has not been detained in custody pursuant to the impugned opinion dated 27.09.2019 passed in said F.T./L/Case No. 1468/2017.
Page No.# 3/4
Issue notice, returnable by 8 (eight) weeks.
As Mr. B Sarma, learned Central Government Counsel; Ms. A Verma, learned Standing counsel, Foreigners' Tribunal; Ms. K Phukan, learned Government Advocate, Assam; Mr. A I Ali, learned Standing counsel, Election Commission of India and Ms. L Devi, learned Standing counsel, NRC have accepted notice on behalf of the respondent Nos. 1; 2 & 4; 3; 5 and 6 respectively, no formal notice need to be issued to those respondents.
Petitioner shall serve requisite extra copies of this writ petition along with the Annexures appended thereto to Mr. B Sarma, learned Central Government Counsel; Ms. A Verma, learned Standing counsel, Foreigners' Tribunal; Ms. K Phukan, learned Government Advocate, Assam; Mr. A I Ali, learned Standing counsel, Election Commission of India and Ms. L Devi, learned Standing counsel, NRC within 2 (two) days from today, obtaining necessary acknowledgment from them in that regard.
Registry shall call for the records of F.T./L/Case No. 1468/2017 arising out of SP's Case No.
164/2017 from the office of learned Member, Foreigners' Tribunal, Nagaon No. 7 th at Sankardev Nagar, Hojai.
As the petitioner's citizenship is in cloud, the petitioner shall appear before the Superintendent of Police (Border), Sankardev Nagar, Hojai on or before 14.09.2022 during the office hours between 10:00 AM to 04:30 PM, who shall obtain necessary information and documentation as required under the Rules from the petitioner for securing his appearance. On such appearance, the petitioner shall furnish a bail bond of Rs.5,000/- with one local surety of like amount to the satisfaction of the said authority, thereafter, the petitioner shall be allowed to remain on bail.
On appearance of the petitioner before the concerned Superintendent of Police (Border), Sankardev Nagar, Hojai as directed above, the said authority shall take steps for capturing the fingerprints of both hands of the petitioner and biometrics of the iris of his both eyes.
However, it is made clear that without giving full details of the petitioner's present address and/or destination including his mobile/phone number (contact number) to the Superintendent of Police (Border), Sankardev Nagar, Hojai and without obtaining any prior written permission from the said authority, the petitioner shall not leave the jurisdiction of the SP (Border), Sankardev Nagar, Hojai.
A copy of this order requisitioning the case records and the forwarding letter by which the Page No.# 4/4
case records are sent to this Court be made part of the record file of the Tribunal.
Registry shall inform the Superintendent of Police (Border), Sankardev Nagar, Hojai, Assam about this order forthwith.
This order be brought to the notice of the Registrar (Judicial).
List accordingly on a date to be fixed by the Registry.
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!