Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 49] [Entire Act]

Union of India - Subsection

Section 49(4) in The Arms Rules, 2016

(4)
(a)The licensed dealer, the officer-in-charge of the police station or unit armory or officer-in-charge of police armory in the district/ taluqa headquarters where the arms or ammunition are kept, shall establish an online electronic connectivity under his user-id with the NDAL system to provide for a weekly electronic online transfer of data regarding firearms and ammunition deposited for the week.
(b)If any circumstances occur which prevent the authorities referred to in clause (a) to submit online returns on NDAL system by means of electronic network connectivity, the local licensing authority shall be informed immediately in order to establish alternative means to submit the weekly returns.
(c)Weekly returns for the current week shall be submitted by the close of business hours on every Saturday.