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 1] [Entire Act]

Union of India - Section

Section 4 in The Arms Rules, 1962

4. In cases of transport by rail, each package shall be marked with the words "Firearms, Category I" or "Firearms, Category II", as the case may be, in such manner as to be readily recognisable by the Railway authorities.