Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 20(1)] [Section 20] [Entire Act] State of Assam - Subsection Section 20(1)(ii) in The Arms Rules, 1962 (ii)the transactions permitted in respect of the different categories of arms or ammunition, and omit any transactions or categories of arms or ammunition, not covered by the licence.