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 48(1)] [Section 48] [Entire Act]

Union of India - Subsection

Section 48(1)(c) in The Arms Rules, 2016

(c)Members of the armed forces of the Union may be allowed to keep their arms or ammunition in safe custody in a unit armory only during the tenure of their service.