Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 32 docs - [View All]
Sarbananda Sonowal vs Union Of India & Anr on 12 July, 2005
State Of Andhra Pradesh vs Abdul Khader on 4 April, 1961
Niaz Khan vs The State Of U.P. And Ors. on 22 March, 1973
State Of Punjab And Ors. vs Sher Mohammad Relu on 3 November, 1961
Shaik Farid vs State Of Orissa on 17 January, 1967

User Queries
[Complete Act]
Central Government Act
Section 8 in The Foreigners Act, 1946
8. Determination of nationality.
(1) When a foreigner is recognised as a national by the law of more than one foreign country or where for any reason it is uncertain what nationality if any is to be, ascribed to a foreigner, that foreigner may be treated as the national of the country with which he appears to the prescribed authority to be most closely connected for the time being in interest or sympathy or if he is of uncertain nationality, of the country with which he was last so connected: Provided that where a foreigner acquired a nationality by birth, he shall, except where the Central Government so directs either generally or in a particular case, be deemed to retain that nationality unless he proves to the satisfaction of the said authority that he has subsequently acquired by naturalization or otherwise some other nationality and still recognized as entitled to protection by the Government of the country whose nationality he has so acquired.
(2) A decision as to nationality given under sub- section (1) shall. be final and shall not be called in question in any Court: Provided that the Central Government, either of its own motion or on an application by the foreigner concerned, may revise any such decision.