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 35] [Entire Act]

State of Assam - Subsection

Section 35(2) in The Arms Rules, 1962

(2)A copy of every licence granted under sub-rule (1) shall forthwith be sent by the authority granting it to—
(a)the licensing authority/authorities of the place of despatch/destination of the articles as the case may be; or if the place of despatch/destination is in any of the ex-French settlements in India, to the Secretary, General Administration Department, Government of Pondicherry; and
(b)where the place of despatch/destination of the articles is other than a port—
(i)to the licensing authority at the port of export/re-import; and
(ii)if the route includes transport by rail, to the railway authorities at the station from which the consignment is to be despatched.