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 39] [Entire Act]

Union of India - Subsection

Section 39(3) in The Arms Rules, 2016

(3)Master accredited trainers and accredited trainers, having been granted a license under this rule shall be eligible to ?
(i)impart training as specified in rule 10 to the applicants and licensees under these rules; and
(ii)issue training certificates to different types of trainees on the successful completion of the stipulated training programme.