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 73(1)] [Section 73] [Entire Act] Union of India - Subsection Section 73(1)(i) in The Arms Rules, 2016 (i)a written declaration along with self-certified copies of drawings stating that the applicant has facilities available of a strong room for the safe custody of the firearms and ammunition;