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 110(2)] [Section 110] [Entire Act]

Union of India - Subsection

Section 110(2)(c) in The Arms Rules, 2016

(c)the railway authority shall, not receive for dispatch any package or case containing, arms or ammunition unless accompanied by a certificate as required under clause (a).