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 313] [Entire Act]

Union of India - Section

Section 9 in The Arms Act, 1959

9. Prohibition of acquisition or possession by, or of sale or transfer to, young persons and certain other persons of firearms, etc.

(1)Notwith-standing anything in the foregoing provisions of this Act
(a)no person,
(i)who has not completed the age of [twenty-one years] [[Substituted by Act 23 of 1983, Section 5, for
[sixteen years" (w.e.f. 22.6.1983.]], or
(ii)who has been sentenced on conviction of any offence involving violence or moral turpitude to imprisonment for [any term] [Substituted by Act 23 of 1983, Section 5, for "a term of not less than six months" (w.e.f. 22.6.1983).]
at any time during a period of five years after the expiration of the sentence, or
(iii)who has been ordered to execute under Chapter VIII of the [Code of Criminal Procedure, 1973 (2 of 1974)] [[Substituted by Act 23 of