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 48(1)] [Section 48] [Entire Act] Union of India - Subsection Section 48(1)(a) in The Arms Rules, 2016 (a)A person lawfully possessing arms or ammunition may deposit them for safe custody with a dealer holding a license in Form VIII or in a police station or, if he is a member of the armed forces of the Union, in a unit armory.